Income Tax Appellate Tribunal - Mumbai
Vanguard Funds Public Limited Company ... vs Assistant Commissioner Of Income Tax ... on 19 March, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL, „I‟ BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI AMARJIT SINGH, ACCOUNTANT MEMBER ITA No.4658/Mum/2023 (Assessment Year :2021-22) Vanguard Funds Public Vs. Assistant Commissioner Limited Company Vang FTSE of Income Tax Emerging MKTS UCITS ETF (International Tax) -
C/o. Ernst & Young LLP, 14 th 4(3)(1)
Floor Air India Building
The Ruby 29, Senapati Bapat Nariman Point
Marg. Dadar (West) Mumbai - 400 021
Mumbai- 400 028
PAN/GIR No. AAECV0884E
(Appellant) .. (Respondent)
ITA No.4659/Mum/2023
(Assessment Year :2021-22)
Vanguard Funds Public Vs. Assistant Commissioner
Limited Company Vanguard of Income Tax
FTSE All World ETF (International Tax)
C/o. Ernst & Young LLP, 14th 4(3)(1)
Floor, Air India Building
The Ruby 29, Senapati Bapat Nariman Point
Marg, Dadar (West) Mumbai - 400 021
Mumbai- 400 028
PAN/GIR No. AAECV0901E
(Appellant) .. (Respondent)
Assessee by Shri Anish Thacker, Shri Pranay
Gandhi & Shri Lekh Mehta
Revenue by Shri Krishna Kumar, Sr. DR
Date of Hearing 03/01/2025
2
ITA No. 4658 /Mum/2023 and other
Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Date of 19/03/2025 Pronouncement आदे श / O R D E R PER AMIT SHUKLA (J.M):
The aforesaid appeals have been filed by the above named assessees against final assessment order of even date 23/10/2023, passed in pursuance of directions given by the DRP u/s.144C(5) dated 22/09/2023 for the quantum of assessment passed u/s.143(3) r.w.s. 144C(13) for the A.Y.2021-22.
2. In both the appeals the issues are identical arising out of similar findings given by the ld. AO and the direction given by the ld. DRP. Accordingly, the same have been disposed of by way of this consolidated order.
3. The only issue which has been argued before us is with respect to ground No.3, i.e., taxation of short term capital gain on sale of „rights entitlement‟. First we are dealing this issue in ITA No.4658/Mum/2023. For the sake of ready reference ground of appeal No.3 is reproduced hereunder:-
"Ground of Appeal No. 3: Taxation of short-term capital gains on sale of rights entitlement.
6. The learned AO erred in treating the short-term capital gains on sale of rights entitlement of INR 16,024,148, as being income from shares and intrinsically and inextricably linked to shares and therefore, falling within the purview of Article 13(5) of the Treaty and chargeable to tax in India under the provisions of the Act, 3 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other instead of the same being exempt under Article 13(6) of the Treaty, by virtue of being taxable only in Ireland.
7. The learned AO erred in setting-off short-term capital loss (incurred during the year and brought forward from earlier years), computed under the provisions of the Act, read with Article 13(5) of Treaty, against short-term capital gain on sale of rights entitlement of INR 16,024,148."
4. The brief facts qua the issue involved are that the assessee (in short VFEME) is a fund organized as a company in Ireland and is a tax resident of Ireland. It is registered with Securities and Exchange Board of India as a Foreign Portfolio Investor (FPI). VFEME invests in Indian capital markets in accordance with the SEBI resolutions and during the relevant Financial Year it has earned income from capital gain, dividend and interest. The ld. AO in his draft assessment order has noted that assessee has claimed short term capital gains of Rs.1,60,24,148/-, which assessee has claimed as exempt under Article 13(6) of India- Ireland DTAA which provides that gains from transfer/alienation of any property other than those mentioned in Articles 13(1) to 13(5) shall be taxable only in Ireland. The case of the Assessing Officer that assessee has not set off the same against short term capital loss of Rs.31,38,280/- which has been carried forward to the next year. He held that as per the provision of Section 70 / 71 of the Act the current year capital losses are to be set off against current year capital gains as per the manner specified therein and as per the provision of Section 74 of the Act, the brought forward losses have to be set off against the current year 4 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other capital gain as per the manner specified therein. He held that before giving any relief as per Section 90 read with Articles of DTAA, the income of the assessee is to be computed first as per the normal provisions of the Act. Thus, in the draft assessment order he has set out the short term capital gain against the short term capital loss holding that short term capital gain on sale of rights entitlement is taxable and has changed the claim of exempt under Article 13(6) by the assessee.
5. However, the ld. DRP held that rights entitlement (RE) and shares (equity) are closely related assets. In sum and substance, the directions and the observations / finding of the ld. DRP can be summarized in the following manner:-
Rights entitlement are a discount on equity shares; Shares represent ownership in the company whilst right entitlements are the rights given to existing shareholders to buy new shares in a right issue. By exercising their right entitlements, shareholders can subscribe to the new shares and increase their ownership in the company. Right entitlement are like bonus for existing shareholders; The assessee has the option to buy the equity shares at a discounted price or sell the rights entitlement:
Rights entitlement by virtue of it being able to be used to purchase shares at a discount, is a part equity share. Further, rights entitlement can only be used to buy the company's shares at a discounted price and hence, source and application are for shares only.5
ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Merely because the holder of rights entitlement is not entitled to receive dividend does not have any bearing on its nature being that of a share since the dividend entitlement is available only when shares are fully subscribed. Shares and rights entitlements are exactly similar assets and the rights embedded therein may be slightly different. Shares as per Article 13(5) can be given a broad interpretation to include similar or comparable interest in light of Article 13(4) as amended by the MLI since rights entitlement are linked to shares in origin and also in final conversion upon exercise of subscription Shareholder's eligibility to apply for the rights issue are closer to 'shares' under a broad interpretation of Article 13(5) than other property as per Article 13(6) - Shares have broader connotation and meaning than 'equity' and stand for tradable securities related to the underlying company: Differentiation between separate International Securities Identification Number (ISIN') assigned to rights entitlement is necessary because their base price is significantly different from the current market price of the equity shares.
6. We have heard both the parties at length and also perused the relevant finding given in the impugned order. The moot question before us is, whether capital gain earned from sale of „rights entitlement‟ can be claimed as exempt under Article 13(6) of India-Ireland DTAA which provides that gains from transfer / alienation of any property other than those mentioned in Articles 6 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other 13(1) to 13(5) shall be taxable only in Ireland. For the sake of ready reference, the relevant Article 13 of India-Ireland DTAA prior to modification by the MLI which deals with the capital gains reads as under:-
1. Gains derived by a resident of a Contracting State from the alienation of immovable property referred to in Article 6 and situated in the offer Contracting State may also be taxed in that other State
2. Gains from the alienation of movable property forming part of the business property of a permanent establishment which an enterprise of a Contracting State has in the other Contracting State or of movable property pertaining to a fixed base available to a resident of a Contracting State in the other Contracting State for the purpose of performing independent personal services, including such gains from the alienation of such permanent establishment (alone or with the whole enterprise) or of such fired base, may also be taxed in that other State.
3. Gains derived by an enterprise of a Contracting State from the alienation of ships or aircraft operated in international traffic or movable property pertaining to the operation of such ships or aircraft shall be taxable only in that State 4 Gains from the alienation of shares of the capital stock of a company the property of which consists directly or indirectly principally of immovable property situated in a Contracting State may be taxed in that State
5. Gains from the alienation of shares other than those mentioned in paragraph 4 in a company which is a resident of a Contracting State may be taxed in that Contracting State.
6. Gains from the alienation of any property other than that referred to in paragraphs 1, 2, 3, 4 and 5 shall be taxable only in the Contracting State of which the alienator is a resident."7
ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other
7. Para 5 of Article 13 provides that taxability of gains from alienation of shares in a company which is resident of that contracting state may be taxed in that contracting state. For example, if a resident of Ireland State sells shares of a Company in India then it may be taxed in India, that is, source state. Article 13(6) on the contrary is applicable to the gains other than those from the alienation of any property referred to in para 1 to para 5 of the Article 13, which is taxable only in the resident state. The issue before is, whether rights entitlement is akin to shares and whether shares and rights entitlements are exactly similar assets? It has been argued before us on behalf of the assessee that there is a distinction between shares and rights entitlement under the companies and SEBI law.
8. First of all, our attention was drawn to Section 62 of the Companies Act, 2013 which for the sake of ready reference is reproduced hereunder:-
"62. Further issue of share capital (1) Where at any time, a company having a share capital proposes to increase its subscribed capital by the issue of further shares such shares shall be offered 1. (a) to persons who, at the date of the offer, are holders of equity shares of the company in proportion. as nearly as circumstances admit, to the paid-up share capital on those shares by sending a letter of offer subject to the following conditions, namely (1) the offer shall be made by notice specifying the number of shares offered and limiting a time not being less than fifteen days 1 for such lesser number of days as may be prescribed) and not exceeding thirty days from the date of the offer within which the offer if not accepted shall be deemed to have been declined, (ii) unless the articles of the company otherwise provide, the offer aforesaid shall be deemed to 8 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other include a right exercisable by the person concerned to renounce the shares offered to him or any of them in favours of any other person, and the notice referred to in clause (1) shall contain a statement of this right; (ii) after the expiry of the time specified in the notice aforesaid or on receipt of earlier intimation from the person to whom such notice is given that he declines to accept the shares offered, the Board of Directors may dispose of them in such manner which is not disadvantageous to the shareholders and the company."
9. From the perusal of the aforesaid provisions, it could be deduced that "rights entitlement" are not equity shares because the Section provides shareholder in whose favour an "offer" to subscribe to shares is made, may either accept the offer or exercise the right to renounce the offer or transfer the right to any other person. Ergo, a shareholder obtains an exercisable right to subscribe to shares which is different from shares in the Indian Company.
10. SEBI has issued a Circular dated 22/01/2020 on "Streamlining the Process of Rights Issue (SEBI Circular). Relevant extract of the SEBI Circular is reproduced below:-
"Introduction of dematerialized Rights Entitlements (REs) - 1.3.2. REs shall be credited to the demat account of eligible shareholders in dermaterialized form.
1.3.3. in REs process, the REs with a separate ISIN shall be credited to the demat account of the shareholders before the date of opening of the issue, against the shares held by them as on the record date."9
ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other
11. Thus, what can be inferred is that, RE is credited to the demat account of the investor and it is an asset, which is different from shares of the company and therefore, a separate ISIN is given for rights entitlement. Even the National Stock Exchange of India Limited (NSE) had issued a similar Circular dated 19/02/2020 according to which trading in dematerialized rights entitlements on the stock exchanges shall be chargeable to Securities Transaction Tax (STT) at the rate specified in Finance (No.2) Act, 2004, in respect of "Sale of an option in securities (i.e. payable by the seller at the rate of 0.05% of the value at which such rights entitlements are traded). Thus, rights entitlements have been treated differently from shares by the SEBI and NSE.
12. It has been further brought to our notice that as per the Finance Act, 2004 "option in securities" has been defined to have the same meaning assigned to it in clause (d) of section 2 of the Securities Contracts (Regulation) Act. 1956 (SCRA). Clause (d) of section 2 of the SCRA defines "option in securities to mean purchase or sale of a right to buy or sell, or a right to buy and sell, securities in future, and includes a teji, a mandi, a taji mandi, a galli, a put, a call or a put and call in securities. Accordingly, it has been submitted that rights entitlement is an option to purchase a security (which could be shares of an Indian company) in the future. Further, the prescribed rate of STT on purchase of equity shares is different, which clearly evidences that rights, entitlement is not the same as shares.
10ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other
13. In support of the contention that rights entitlement are different from the shares, Ld. Counsel for the assessee had strongly placed reliance on the judgment of the Hon‟ble Supreme Court in the case of Navin Jindal v. Assistant Commissioner of Income Tax[187 Taxmann 283 [2010], wherein it was held as under:-
"The right to subscribe to additional offer of shares/debentures on right basis on the strength of existing shareholding in the company comes into existence when the company decides to come out with the rights offer. Prior to that, such right, though embedded in the original shareholding, yet remains inchoate. The same crystallizes only when the rights offer is announced by the company. The said right to subscribe to additional shares/debentures is a distinct, independent and separate right, capable of being transferred independently of the existing shareholding, on the strength of which such rights are offered."
14. Accordingly, it was submitted that from the said observation of the Hon‟ble Supreme Court, it is evident that when a company offers right to the shareholders, the shareholder obtains an exercisable right to subscribe to shares which is different from the shares in the Indian company. In our view this observation of the Hon‟ble Supreme Court clearly clinches the issue that rights entitlement (REs) is distinct from the shares.
15. Further, under the Income Tax Act also, „rights entitlement‟ is considered distinctly as compared to the shares in the company itself, for instance-
11ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Section 2(42A) of the Act reckons holding period in respect of right to subscribe to any financial asset which is renounced in favour of any other person from the date of offer.
Similarly, Section 55(2)(aa) of the Act deals with a scenario where the person becomes entitled to subscribe to additional financial asset and if such entitlement is in relation to any right to renounce the entitlement, the cost is taken to be NIL.
From the above provisions, it is discernible that right to subscribe to any financial asset is distinct from financial asset or shares.
16. Our attention was also drawn to para 30 of OECD Model Tax Convention on Income & on Capital, 2017 wherein, it has been brought that gains from alienation of capital assets not covered elsewhere are taxable in the country of residence. The relevant extract of para 30 reads as under:-
"30. The Article does not contain special rules for gains from the alienation of shares in a company (other than shares of a company dealt with in paragraph 4) or of securities bonds debentures and the like. Such gains are therefore taxable only in the State of which the alienator is a resident."
Similarly, para 17 of UN Model Double Taxation Convention, 2017 had reiterated the same OECD commentary in the following manner:-
12ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other
17. This paragraph reproduces Article 13, paragraph 5, of the OECD Model Convention with a drafting adjustment replacing the words "in paragraphs 1 2 3 and 4" with "in paragraphs 1 2 3, 4 and 5 The Commentary on Article 13, paragraph 5 of the 2010 OECD Model Convention is therefore relevant mutatis mutandis, to paragraph 6."
17. However, it is seen that Article 13(4) & 13(5) of UN Model convention were amended in 2017 to expand their scope to include „other comparable interests‟ apart from shares. However, Article 13(5) of India-Ireland DTAA does not contain the mention of „other comparable interest‟ either in para 4 or para 5 of Article
13.
18. Now pursuant to introduction of MLI, India-Ireland DTAA was amended in the year 2019 and reference to "comparable interest" was included in Article 13(4) and not in Article 13(5). For the sake of ready reference Article 13(4) and Article 13(5) before the introduction of MLI and post introduction of MLI is as under:-
Before amendment in 2019.
13(4). Gains from the alienation of shares of the capital stock of a company the property of which consists directly or indirectly principally of immovable property situated in a Contracting State may be taxed in that State.
13(5). Gains from the alienation of shares other than those mentioned in paragraph 4 in a company which is a resident of a Contracting State may be taxed in that Contracting State.13
ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other After amendment in 2019:
13(4). Gains derived by a resident of a Contracting State from the alienation of shares or comparable interests, such as interests in a partnership or trust, may be taxed in the other Contracting State if at any time during the 365 days preceding the alienation, these shares or comparable interests derived more than 50 per cent of their value directly or indirectly from immovable property (real property) situated in that other Contracting State.
13(5) Gains from the alienation of shares other than those mentioned in paragraph 4 in a company which is a resident of a Contracting State may be taxed in that Contracting State.
19. Thus, the two contracting states even while making the amendment post introduction of MLI have not included "comparable interest" in Article 13(5) which clearly indicate that Article 13(5) of India-Ireland DTAA only reference to share of a company and even Article 13(4) specifically defined "comparable interest" to include interest in partnership or trust. Thus, the rights entitlements are not included in Article 13(5) even after its amendment in 2019 post MLI. Accordingly, we are in tandem with the arguments of the ld. Counsel that rights entitlement does not fall within the ambit of alienation of shares.
20. To buttress this point of distinction, ld. Counsel for the assessee referred to clarification issued by the then Economic Affairs Secretary in respect of amendment to the India-Mauritius DTAA. In 2016, the India-Mauritius DTAA was amended which re-allocated the taxation rights in respect of sale of shares between India and Mauritius. Pursuant to the amendment, India 14 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other gained rights to tax gains arising on sale of share of Indian companies. At the time some ambiguity was perceived with regards to applicability of the amended provisions to gains arising on sale of other capital assets. The Government's stand was clarified by then Economic Affairs Secretary Mr. Shaktikanta Das to „Business Standard‟ news paper which has been quoted verbatim in an news article dated 21 August 2015, reproduced as under:-
"Derivatives and other forms of securities, such as compulsory convertible debentures (CCDs) and optionally convertible debentures (OCDs) will continue to be governed by the existing provision of being taxed in Mauritius, said economic affairs secretary Shaktikanla Das. He said India had gained a source- based taxation right only for shares (equity) under the treaty Residence-based taxation will continue for derivatives under the Mauritius pact Meaning non-equity securities would be taxed in Mauritius if routed through there. But Mauritius does not have a short-term capital gains tax which would mean that investors using these instruments would continue to escape paying taxes in both countries. "There are three categories of instruments which arise between two countries-shares, immovable assets, and other instruments, including derivatives," he explained. "Insofar as shares are concerned, they are covered by the new agreement. As regards immovable property, all along the right to taxation is in India. The right to taxation is in the country where an immovable asset is located. So, if an immovable asset is located in India, we have the taxation right. With regard to other instruments, "the right to tax is always in that country. There cannot be a change that is the position all over the world". "It is their country's decision The right to tax is with that country with the US, the UK, Germany, Japan, Mauritius, all the countries (with which India has a Double Taxation Avoidance Agreement), It is for that country to decide 15 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other whether it wants to tax at 10, 20, or zero per cent (And) Just because some country has made it zero, I can't say I will tax, he further clarified"
21. Accordingly, it has been argued before us that even the stand of Government of India (through its Secretary in press) is that "shares would cover "shares of Indian Company" and not derivatives & other securities. Accordingly, gain on alienation of securities other than shares would continue to be taxed in the resident country and not in India. The aforesaid clarification, clarifying the stand of the Government of India, if we look from the perspective of the distinction between the shares and other securities, then for the purpose of the present case, the rights entitlement which is distinct from shares can be taken as a guidance to see the intention of the Government while negotiating or amending the Articles of DTAA.
22. It is also a well settled proposition of law if any term has not been defined under the Act or treaty; the same is to be understood as per the domestic legislation in view of Section 90(3) of the Act as well as Article 3(2) of India-Ireland DTAA. It states that where the term has not been defined under the treaty, the meaning under the domestic tax legislation is to be adopted. Further, where the term has not been defined in domestic tax legislation also it is a general meaning is to be adopted. We find that the definition of shares even in Section 2(84) of the Companies Act, 2013 provides a restrictive definition of shares to mean a share in the share capital of a 16 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other company and includes stock. Otherwise also an asset, which may come into existence or derive its value from another underlying asset, cannot be regarded as being same as the original asset. An analogy may be drawn to a „derivative‟, which may derive its value from the underlying equity but it is a well- established principle that the derivative contract is a distinct and separate asset. Under the India-Ireland DTAA a derivative deriving its value from underlying equity would not be subject to tax in India under Article 13(6). Likewise rights entitlement which is granted on account of shareholding cannot be regarded as being the same as shares especially since the rights shares are allotted, only on subscription. The rights entitlement, being a distinct asset, may be sold lapsed or subscribed and thus, akin to derivatives, ought to be not subject to tax under Article 13(6) of the India-Ireland DTAA. Similarly, the investor can either sell the rights entitlement option or exercise the option to get shares or decline the offer for shares.
23. Hence, in our opinion, rights entitlement would also be covered under the provisions of Article 13(6) of India Ireland DTAA and in that case it would not be subjected to tax in India but it shall be taxable in the resident state i.e. Ireland.
24. In so far as various observations of the ld.DRP to hold that rights entitlement is share only, point-wise rebuttal has been given by the ld. Counsel before us which for the sake of ready reference is reproduced herein below:-
17ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Sr. Revenue‟s Appellant‟s rebuttal No. Arguments 1 Rights It has been alleged that shares and entitlement and rights entitlement pertain to share shares are capital on the basis that the rights closely related entitlements are securities that gives assets. existing shareholders the right to buy additional company shares and increase their ownership in the company and therefore, a rights entitlement is a security that gives existing shareholders the right to buy additional company shares at a discounted price which is bonus for shareholders.
The lower authorities have failed to appreciate that Section 62 of the Companies Act, 2013 provides that "unless the articles of the company otherwise provide, the offer aforesaid shall be deemed to include a right exercisable by the person concerned to renounce the shares offered to him or any of them in favour of any other person."
It is evident that a shareholder obtains an exercisable right to subscribe to shares which is different from shares in the Indian company.
In terms of section 62 of the Companies Act, 2013, a shareholder obtains an exercisable right to subscribe to shares which is different from shares in the Indian company.
2 Shares as per Article 13(6) of the India-Ireland DTAA Paragraph 5 of between India and Ireland refers to Article 13 can property 'any property other than that be given a broad referred to in paragraphs 1, 2, 3, 4 interpretation to and 5'.
18ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other include similar We submit that clauses (1) to (5) of or 'comparable Article 13 is not applicable:
interests' [in 13(1) - Not applicable as it deals with light of Article alienation of immoveable property. 13(4)]. Rights 13(2) - Not applicable as it deals with entitlements are alienation of movable property forming linked to shares part of the business property of a in origin and permanent establishment.
also in final 13(3) - Not applicable as it deals with conversion upon alienation of ships or aircraft operated exercise of in international traffic or movable subscription. property pertaining to the operation of such ships or aircraft.
13(4) - Not applicable as it deals with alienation of shares of the capital stock of a company the property of which consists directly or indirectly principally of immovable property 13(5)- Not applicable as it deals with alienation of shares other than those mentioned in paragraph 4 in a company which is a resident of a Contracting State (i.e., India).
The AO has sought to allege that rights entitlement is similar to shares of an Indian company and therefore should fall within the purview of Article 13(5).
In this regard, reliance is placed on decision of the Hon'ble Supreme Court of India in the case of Navin Jindal v.
Assistant Commissioner of Income Tax[187 Taxmann 283 [2010], wherein it was held that" The right to subscribe to additional offer of shares/debentures on right basis on the strength of existing shareholding in the company comes into existence when the company decides to come 19 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other out with the rights offer. Prior to that, such right, though embedded in the original shareholding, yet remains inchoate. The same crystallizes only when the rights offer is announced by the company. ..... The said right to subscribe to additional shares/debentures is a distinct, independent and separate right, capable of being transferred independently of the existing shareholding, on the strength of which such rights are offered."
Based on the above decision, it is clear that rights entitlement is an asset distinct from shares of an Indian company, notwithstanding that the rights entitlement stems from shareholding of an Indian company.
The allegation of the learned AO that rights entitlement is not an asset 'other than' a share is without merit.
Reliance is also placed on the Commentary on Article 13 of the Model Tax Convention on Income and on Capital 2017, issued by the OECD.
Relevant extract is provided below:
"Paragraph 5
29. As regards gains from the alienation of any property other than referred to in paragraphs 1, 2, 3, and 4, paragraph 5 provides that they are only taxable in the State in which the alienator is resident.
History Amended when the 1977 Model Convention was adopted by the OECD Council on 11 April 1977. Until the adoption of the 1977 Model Convention, paragraph 5 read as follows:20
ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other "5. The Article does not give a detailed definition of capital gains. This is not necessary for the reasons mentioned above. The words "alienation of property" are used to cover in particular capital gains resulting from the sale or exchange of property and also from partial alienation, the expropriation, the transfer to a company in exchange for stock, the sale of a right, the alienation free of charge and even the passing of property on death."
OECD Model Tax Convention on Income & on Capital, 2017-Paragraph 30:
"30. The Article does not contain special rules for gains from the alienation of shares in a company (other than shares of a company dealt with in paragraph 4) or of securities, bonds, debentures and the like. Such gains are, therefore, taxable only in the State of which the alienator is a resident."
Further, in 2017, it was decided to adopt the updated provision from the OECD Model Tax Convention , as the concept of a "comparable interests" is broadly equivalent to what was previously covered by paragraph 4 of the United Nations Model Tax Convention. Accordingly, the relevant changes made to the OECD Model Convention made it more aligned with the UN Model Convention.
Thereafter the India- Ireland DTAA was amended in 2019 and the reference to comparable interest was only given at Article 13(4) and not at 21 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Article 13(5) in the India-Ireland DTAA.
Thus, is clear that no reference to comparable interest was made in Article 13(5} of the India-Ireland DTAA, evidencing that it only refers to share of a company.
3. 'Shares' have In terms of section 2(84) of the broader Companies Act, 2013, 'share' means a connotation and share in the share capital of a meaning than company and includes stock. 'equity' capital' Further, in terms of section 43 of the and stand for Companies Act, 2013, equity share tradable capital, with reference to any company securities limited by shares, means all share related to the capital which is not preference share underlying capital. Accordingly, it can be company. appreciated that shares are the means Further, through which equity capital is separate ISIN is obtained, so shares cannot be broader assigned to than equity capital. Equity capital rights refers to the total amount invested in entitlements to the company through the issuance of distinguish it shares, while shares are the units of from the normal ownership that represent this equity shares investment.
traded in the Further, the lower authorities have market. failed to appreciate that the SEBI Circular provides that "REs with a separate ISIN shall be credited to the demat account of the shareholders before the date of opening of the issue, against the shares held by them as on the record date".
Thus, it is clear that what is credited to the demat account of the investor is an asset, being rights entitlement, which is different from shares of the company.
22ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other Further, the learned AO has not taken cognizance of the NSE circular referred by the Appellant which specifically clarifies that trading in dematerialized rights entitlements on the stock exchanges shall be chargeable to STT at the rate specified in Finance (No.2) Act, 2004, in respect of 'Sale of an option in securities' (i.e. payable by the seller at the rate of 0.05% of the value at which such rights entitlements are traded).
Further, the prescribed rate of STT on purchase of equity shares is different, which clearly evidences that rights entitlement is not the same as shares and is instead, an 'option in securities'.
25. The aforesaid explanation given by the ld. Counsel and the view taken by the ld. DRP to hold that rights entitlement shares and the shares are closely related assets, we are in agreement with the contention raised by the ld. Counsel that these are separate assets and it distinct of the shares of the Indian Government. Accordingly, we hold that rights entitlements is not covered under Article 13(4) and Article 13(5) so as to be taxed in the country of source i.e. in India, albeit, it falls under Article 13(6) whereby, gain on alienation of any property which are not covered in para 1 to 5 is taxable only in the resident state i.e. Ireland.
26. In so far as adjustment of short term capital gain arising on sale of rights entitlement from which the assessee had claimed 23 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other benefit of Article 13(6) of India Ireland DTAA against the short term capital loss arising on sale of shares which is taxable in India in terms of Article 13(5) of the DTAA, it has been submitted that this issue stands covered by the decision of this Tribunal in the case of J.P. Morgan India Investment Company Mauritius Ltd. reported in 143 taxmann.com 82 wherein it has been held as under:-
"Thus, the application of a treaty can result in the entire (gross) income being not subject to tax in India in a year where a taxpayer claims treaty benefits. Therefore, in a year in which a taxpayer claims benefit of article 13(4) of the India-Mauritius tax treaty, the entire gains he earns will not be taxable at all as India has given up its taxing rights in respect thereof. Thus, the entire amount of gains for the year (before setoff of brought forward losses) will go out of the taxing provisions if assessee has chosen to be assessed as per treaty.
Thus, it is for an assessee to examine whether or not, in the light of the applicable legal provisions and in the light of the precise factual position, the provisions of the Income-tax Act are beneficial to him or that of the applicable double taxation avoidance agreement. Thus, these losses were therefore computed under the provisions of the Act, as in those earlier years, the assessee chose not to be governed by provisions of the treaty for those years but by the provisions of the Act. These provisions included the provisions of section 74 which deal with carry forward and set-off of these losses.
The capital gain as per the Indian Mauritius DTAA is taxable in the resident country and the source country has given up its rights to tax the income. The Question of computation in the source country does not therefore arise. Accordingly, the income from capital gains is not taxable in India as per article 13(4) DTAA and accordingly, the mode of computation income in India as the source country will not arise. If the particular income is not to be taxed at all, the question of including the same under the total income and determining the taxability on the same will not arise 24 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other and the contention of revenue that the total income as per Act is to be calculated to determine the tax liability and thereafter, the benefit is to be given cannot upheld. Accordingly, it is held that the tosses which have been brought forward from earlier years will be carried forward to the subsequent years without setting off the same against the gains of the previous year relevant to the assessment year in Question for the reason that once the assessee has chosen the benefit of DTAA. then the capital gain is not at all taxable in India and therefore, there is no Question of setting off of loss from the earlier years.
26. Thus, this principle has been followed in catena of other judgments by this Tribunal. Accordingly, we hold that the capital loss incurred under the provisions of the Act r.w. Article 13(5) of India-Ireland DTAA cannot be set off against short term capital gain derived from sale of rights of entitlement because such case is not subjected to tax in India as per Article 13(6) of DTAA and therefore, assessee has rightly excluded from the computation of total income, accordingly, this issue is decided in favour of the assessee.
27. In so far as ground No.4 is concerned, assessee has stated that there is some error in the computation sheet appended with the order wherein ld. AO has erred in considering that a sum of Rs.8,02,969 is refunded to the assessee, out of the total refund due to it amounting to Rs.2,77,49,177, whereas, the assessee has not received any such sum.
28. It has been stated that though application u/s.154 has been filed but it has not been disposed of by the ld. AO. Accordingly, we direct the ld. AO to consider the rectification application filed 25 ITA No. 4658 /Mum/2023 and other Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other by the assessee and rectified the aforesaid mistake apparent from the record.
29. The other grounds challenging the validity of the assessment on account of non-issuance of notice u/s.143(2) and certain other grounds are dismissed as infructuous.
30. In the result appeal of the assessee is allowed on merits.
31. In so far as appeal in ITA No.4659/Mum/2023, the facts and issues are identical and even the facts of the ld. AO and ld. DRP are verbatim same therefore, our finding given in the aforesaid appeal will apply mutatis mutandis for this appeal also. Accordingly, the appeal of the assessee is allowed on merits.
32. In the result, both the appeals of the assessee are allowed.
Order pronounced on 19th March, 2025.
Sd/- Sd/-
(AMARJIT SINGH) (AMIT SHUKLA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai; Dated 19/03/2025
KARUNA, sr.ps
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. CIT
4. DR, ITAT, Mumbai
5. Guard file.
//True Copy// BY ORDER,
26
ITA No. 4658 /Mum/2023 and other
Vanguard Funds Public Limited Company Vang FTSE Emerging MKTS UCITS ETF and other (Asstt. Registrar) ITAT, Mumbai