Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Dcit (It) 3(1)(2), Mumbai vs Kotak Securities Ltd, Mumbai on 31 July, 2017

                IN THE INCOME TAX APPELLATE TRIBUNAL
                             "L" Bench, Mumbai
           Before Shri B.R. Baskaran (AM) & Shri Ravish Sood(JM)

            I.T.A. No. 1532/Mum/2015 (Assessment Year 2014-15)
            I.T.A. No. 1533/Mum/2015 (Assessment Year 2014-15)

        DCIT(International Taxation)            M/s. Kotak
        3(1)(2)                      Vs.        Securities Ltd.
        133, Scindia House                      Plot No. C-27, BKC
        Ballard Pier                            Bandra East
        Mumbai-400 38.                          Mumbai-400 051.
        (Appellant)                             (Respondent)

                          PAN No. AAACK3436F

           Assessee by                Shri Farrokh Irani
           Department by              Shri M.V. Rajguru
           Date of Hearing            31.7.2017
           Date of Pronouncement      31.7.2017

                                  ORDER

Per Bench :-

Both the appeals filed by the Revenue are directed against the orders passed by the learned CIT(A)-10, Mumbai and both relate to A.Y. 2014-15. The Revenue is aggrieved by the decision of the learned CIT(A) in holding that remittances made by the assessee to the concerns located in USA and UK are in the nature of business profit and hence, in the absence of permanent establishment in India, they are not taxable in India as per provisions of DTAA.

2. Both appeals were heard together as the facts and issues are identical in nature. They are being disposed of by this common order, for the sake of convenience.

3. The assessee is engaged in the business of undertaking shares and stock broking and also providing financial services. The assessee is registered as broker with NSE and BSE; registered as portfolio manager with SEBI; registered depository participant of NSDL and CDSL and is also registered 2 with AMFI for distribution of mutual funds. M/s Kotak Mahindra Inc. is a USA based company having business activities in USA. M/s Kotak Mahindra (UK) Ltd., is UK based company having business operations in UK. The assessee appointed Kotak Mahindra Inc., USA to render following services in USA:-

 Opening & maintaining accounts for US Institutional Investors;
 Issuing confirmation and statement to US Institutional Investors  Maintaining required books and records relating to Transactions  Providing information to SEC (somewhat similar to SEBI in India) Similarly, assessee appointed Kotak Mahindra UK Ltd. to render following services in UK:-
 Identifying clients in UK and Europe and developing relationship with clients;
 Promoting products of the appellant to them such as opening share trading account, DP account, PMS etc.  Arranging marketing road shows of Indian companies out with an IPO organizing and participating in roads shows, conferences etc.

4. In consideration for carrying out the above activities, the assessee made payments to both the concerns referred above and also deducted TDS @ 15%. The assessee later took the view that both the recipients referred above are not liable to pay tax in India. Accordingly the assessee filed appeals u/s 248 of the Act before Commissioner of Income Tax (Appeals) with contention that the above said remittances are not liable for deduction of tax at source, since they constitute business profit in the hands of the recipients and further they are not liable to pay tax on it since they do not have permanent establishment in India. The assessee also made detailed submissions that the impugned payments do not constitute royalty u/s. 9(1)(vi) of the Act, and also they do not constitute fees for technical services u/s. 9(1)(vii) of the Act. The assessee also submitted that the payment made by the assessee cannot be considered as income deemed to accrue or arise in India. The assessee also submitted that these payments cannot be considered as royalty or fees for technical services/fees for included services in terms of DTAA entered by India with USA/UK.

3

5. The learned CIT(A) was also convinced with contentions of the assessee and accordingly held that remittances made by the assessee to the above said two companies constitute business profits in the hands of recipients and in the absence of permanent establishment in India, they cannot be brought to tax in India as per the provisions of DTAA entered between India and USA/ UK. The Revenue is aggrieved by the decisions so rendered by the learned CIT(A).

6. We have heard the parties and perused the record. We noticed from the orders passed by the learned CIT(A) that first appellate authority has duly considered various contentions of the assessee and has taken a conscious view of the matter. For the sake of convenience, we extract below the relevant portion of the order passed by the learned CIT(A) in ITA No. 1532/Mum/2015:

4. In the course of appellate proceedings, the appellant's AR has filed a detailed written submission in support of its contentions against the ground of appeals so raised in Form No.35. The appellant's submissions so made is extracted herein below:
4.1 Kotak Securities Limited (referred as "the Appellant") is in the business of Share & stock Broking and other financial services.

The Appellant is a registered member broker with NSE & BSE, and registered Portfolio Manager with SEBI and registered Depository Participant NSDL and CDSL and is also registered with AMFI for distribution of Mutual Funds.

The appellant offers various financial products and services inter alia such as :-

o Share broking o Demat service o PMS Service o Distribution of MFs and Insurance products Kotak Mahindra Inc. ("Kotak Inc."), having its principal office at 50 Main Street Suite 890, White Plains, NY 10606 USA, is regulated by the Securities and Exchange Commission("SEC") as a broker/ dealer and is a member in good standing of the Financial Industry Regulatory Authority. ("FINRA"),It is a tax resident of USA as per Double Taxation Avoidance Agreement between India and USA.
4
The Appellant has appointed Kotak Inc. to render inter alia following services:
o Opening & maintaining accounts for US Institutional Investors:
o Issuing confirmation and statement to US Institutional Investors o Maintaining required books and records relating to Transactions o Providing inf ormation to SEC (somewhat similar to SEBI in India) Copy of the agreement is enclosed in (Compilation Page Nos.1 to 11 of paper Book) At present, the Appellant had made payment of US$ 2,42,234.91 to Kotak Inc. and borne the TDS, details of which are as under :
Debit Note Date of Remittance Gross TDS in Amount Deposit with Date of date remittance in US$ Amount @15 in Rs. Bank deposit US$ US$ 21 .03.14 11.4 2014 2,42,234.91 2,84,982.25 42,747.34 25,61.207 IDBI Bank 29.04 14 Ltd BSR code 6910333 challan serial no. 10666 TOTAL 2,42,234.91 2,84,982.25 42,747.34 25,61,207 As per the letter of agreement dated 24th October, 2013, the Appellant is required to bear the income tax on the charges to be remitted and the remittance to be made to Kotak Inc is gross of tax.

In view of the same, the Appellant has remitted US $ 2,42,234.91 and has paid the tax @ 15% under Article 12 of the India-USA DTAA on the gross up value of US $ 2,84,982.25 amounting to US $ 42,747.24 (i.e. 15% of US $ 2,84,982.25) and has paid the tax of INR 25,61,207 vide BSR Code No.6910333 - Challan No.10666 dated 29-04-2014 for the above payments. (Compilation Page No.12 of the Paper Book) 4.2 As required by Your Honour, we give below, our submissions in writing in support of the above Appeal. Before we embark upon the submissions relating to the captioned appeal, it is submitted that in the case of holding company of the Appellant, the issue of relating to payment to Kotak Inc and TDS thereon was considered by Your Honour's in No.CIT(A)-10/ADIT(IT)-3(1)/IT-127/12-13 dated 30.12.2013 and it was held that payment to Kotak Inc was not taxable u/s 9(1)(vi) i.e. "Royalty or u/s 9(1)(vii) i.e. fees for technical services". The said payment was also 5 not considered as taxable under the India DTAA as the same did not constitute Royalty or fees for included services under Article 12 of India USA DTAA. Copy of the said order is enclosed. (Compilation Page Nos.13 to 24 of the Paper Book) 4.3 It is submitted that the above payments is not subjected to India due to the following reasons:

A. UNDER THE INCOME TAX ACT
(i) Not "Royalty" u/s 9(1)(vi) The term Royalty has been defined under the provisions of Explanation 2 to 6 of Section 9(1)(vi) which is as follows:-
"Explanation 2.--For the purposes of this clause, "royalty" means consideration (including any lump sum consideration but excluding any consideration which would be the income of the recipient chargeable under the head "Capital gains') for-
(i)the transfer of all or any rights (including the granting of a licence) in respect of a patent, invention, model, design, secret formula or process or trade mark or similar property, the imparting of any information concerning the working of, or the
(ii) use of, a patent, invention, model, design, secret formula or process or trade mark or similar property ;
(iii) the use of any patent, invention, model, design, secret formula or process or trade mark or similar property ;
(iv) the imparting of any information concerning technical, industrial, commercial or scientific knowledge, experience or skill;
(iva) the use or right to use any industrial, commercial or scientific equipment but not including the amounts referred to in section 44BB;
(v) the transfer of all or any rights (including the granting of a licence) in respect of any copyright, literary, artistic or scientific work including films or video tapes for use in connection with television or tapes for use in connection with radio broadcasting, but not including consideration for the sale, distribution or exhibition of cinematographic films ; or
(vi) the rendering of any services in connection with the activities referred to in sub- clauses (i) to (iv), (iva) and] (v).
6

In this regard, it is submitted as under:

 The Appellant is not paying any consideration to Kotak Inc. for use of patent, invention, model, design, secret formula or process or trade mark or similar property;
 Kotak Inc. is not imparting of any information concerning technical, industrial commercial or scientific knowledge, experience or skill;
 Activities carried out by Kotak Inc. are in the nature of commercial services and the term "royalties" also does not include payments for commercial services.
 Kotak Inc. does not provide any right to use copyright, literary, artistic or scientific work including films or video tapes for use in connection with television or tapes for use in connection with radio broadcasting.
 Kotak Inc. has rendered following services to the Appellant:
o Opening & maintaining accounts for US Institutional Investors:
o Issuing confirmation and statement to US Institutional jnvestors o Maintaining required books and records relating to Transactions o Providing information to SEC (somewhat similar to SEBI in India) These services do not fall within the ambit "Royalty" u/s. 9(1)(vi).
(ii) Not "Fees for Technical Services" u/s 9(1)(vii) Section 9 (1)(vii) deals with income by ways of fees for technical services. The term "Fees for Technical Services" has been defined under the provisions of Explanation 2 of Section 9(1)(vii).
(vii) income by way of fees for technical services payable by--
       (a)    the Government ; or

       (b)    a person who is a resident, except where the fees are
payable in respect of services utilised in a business or profession carried on by such person91 outside India or for the purposes of making or earning any income from any source outside India ; or
(c) a person who is a non-resident, where the fees are payable in respect of services utilised in a business or profession carried on 7 by such person in India or for the purposes of making or earning any income from any source in India Explanation 2.--For the purposes of this clause, "fees for technical services" means any consideration (including any lump sum consideration) for the rendering of any managerial, technical or consultancy services (including the provision of services of technical or other personnel) but does not include consideration for any construction assembly, mining or like project undertaken by the recipient or consideration which would be income of the recipient chargeable under the head "Salaries"

In this regard, it is submitted as under:

 Kotak Inc. is not rendering any "technical, managerial or consultancy service" to the Appellant.
 Kotak Inc. is opening & maintaining accounts for US Institutional Investors and issuing confirmation and statement to them. It also maintains required books and records relating to Transactions and provides information to SEC.
 Such commercial services cannot be construed in the nature of "technical, managerial or consultancy service".
 Kotak Inc. is not giving any technical advice or consultancy nor it is rendering any managerial service;
(iii) Not Deemed to accrue or arise in India and not taxable u/s. 9
a) No part of amount paid to Kotak Inc. is either accrued or arose in India or could be deemed to accrue or arise in India under Section 9 of the Act and thus, is not taxable in India.

b) Reliance is placed on the Hon'ble Supreme Court of India in the case of CIT v. Toshoku Ltd. [1980] 125 ITR 525 (Compilation Page Nos.25 to 29 of the Paper Book) where it has held that if no operations of business are carried out in the taxable territories, it follows that the income accruing or arising abroad through or from any business connection in India cannot be deemed to accrue or arise in India.

In view of the above, it is submitted that amount received by Kotak Inc. is not taxable u/s 9(1)(i) or as Royalty u/s 9(1)(vi) or as Fees for Technical Services u/s 9(1)(vii).

(i) UNDER INDIA - USA DOUBLE TAXATION AVOIDANCE AGREEEMNT 8

1. Not Royalty u/Article 12(3) of India USA DTAA The term Royalty has been defined under Article The term "royalties" as used in this Article means:

a) payments of any kind received as a consideration for the use of, or the right to use, any copyright of a literary, artistic, or scientific work, including cinematograph films or work on film, tape or other means of reproduction for use in connection with radio or television broadcasting, any patent, trade mark, design or model, plan, secret formula or process, or for information concerning industrial, commercial or scientific experience, including gains derived from the alienation of any such right or property which are contingent on the productivity, use, or disposition thereof; and
b) payments of any kind received as consideration for the use of, or the right to use, any industrial, commercial, or scientific equipment, other than payments derived by an enterprise described in paragraph 1 of Article 8 (Shipping and Air Transport) from activities described in paragraph 2(c) or 3 of Article 8.

The first limb of the definition of Royalty (i.e. sub clause (a), relates to payment for use of a right to use of any copyright of a literary, artistic or scientific work ... any patent, trade mark, design or model, plan, secret formula or process, or for information concerning industrial, commercial or scientific experience In the present case, Kotak Inc. is not granting rights to the Appellant for use of any copy right of a literary, artistic or scientific work etc. The term "information concerning industrial, commercial, or scientific experience" alludes to the concept of know-how and means information that is not publicly available and that cannot be known from mere examination of a product and mere knowledge of the progress of technique.

The second limb of the definition deals with payment of use or right to use of any industrial, commercial, scientific equipment... There is no equipment which is being provided to the Appellant and therefore this is not a Royalty under this clause as well.

2. Not "Fees for Included Services" u/Article 12(4) of India USA DTAA 9 The term of "Fees for Included Services" is defined as:

For purposes of this Article, "fees for included services" means payments of any kind to any person in consideration for the rendering of any technical or consultancy services (including through the provision of services of technical or other personnel) if such services :
(a) are ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment described in paragraph 3 is received : or
(b) make available technical knowledge, experience, skill, know-how, or processes, or consist of the development and transfer of a technical plan or technical design.

The first limb (i.e. sub clauses (a)) is not applicable as it deals with services rendered in relation to royalty. In the present case, the said clause is not applicable.

The second limb (i.e. sub clause (b)) deals with "make available"

technical knowledge, experience, skill know-how or processes, or consist of the development and transfer of a technical plan or technical design.
In order to come within the ambit of "Fees for Included Services" it is essential that the payment to Kotak Inc. should be to "make available", technical knowledge, experience, skill know-how or processes, or consist of the development and transfer of a technical plan or technical design.
The above services provided by Kotak Inc. to the Appellant does not result in making available any technical knowledge, experience ... and as such the same should not qualify as "Fees for Included Services".

The Mumbai Tribunal in the case of Raymond Limited v DCIT (86 ITD 791) (Compilation Page Nos.30 to 61 of the Paper Book) held that services rendered by a UK lead manager in managing a GDR issue does not make available any technical knowledge, skill, experience, etc. The Tribunal observed that services could be considered as "making available" technical knowledge, experience, when the recipient is able to make use of the technical knowledge by himself in his own business or for his own benefit and without recourse to the service provider in the The Special Bench; Mumbai in the case of Mahindra and Mahindra Ltd. v DCIT (Mumbai) (SB) 313 ITR 263 (AT) (Compilation Page Nos.62 to 98 of the Paper Book), had an occasion to consider the 10 meaning of the word 'make available' with reference to DTAA between India and UK, wherein the Tribunal at page 329 observed as under:-

"We have considered the rival submissions in the light of mater/al placed before us and precedents relied upon. We find that clause (1) and (2) of article 13 in the DTAA with the UK clearly provide that the fees for technical services are taxable in India. Now we have to consider the meaning of the term 'fees for technical services' as employed in this article. As noted above clause (4) of article 13 defines the meaning of the term 'fees for technical services'. The entire quarrel is about the applicability of otherwise of sub-clause (c) of clause 4 of article 13 as per- which fees for making available of the: technical knowledge, experience, skill, etc. is included in the definition of this Sub-clause. In other words, the technical knowledge, experience or skill etc. must be made available to the assessee so as to be covered within its scope and mere providing of such services, without making them available to the assessee will not serve the purpose and hence will be outside the ambit of article. The assessee has ab initio contended before the authorities below that even if the services rendered by the lead managers were held to be technical services but those were not 'made available' to the assessee. "Rendering of any technical or consultancy services" is followed by "which make available technical knowledge, experience, skill, know- how". In this context it becomes imperative to understand the meaning of the expression 'make available' as Used in this article. Make Available means to provide something to one, which is capable of use by the other. Such use may be for once only or on a continuous basis. In our context to make available the technical services means that such technical information or advice is transmitted by the non-resident to the assessee, which remains at its disposal for taking the benefit therefrom by use. Even the use of such technical services by the recipient for once only will satisfy the test of making available the technical services to the assessee. If the non-resident uses all the technical services at its own end, albeit the benefit of that directly and solely flows to the payer of the services, that cannot be characterized as the making available of the technical services to the recipient".

The Special Bench thereafter held that management and selling commission cannot be taxed in India as Article 13 of the DTAA with UK does not apply.

The Delhi Tribunal in the case of Guy Carpenter & Co Ltd (2011- T1l-190-ITAT-DELINTL) (Compilation Page Nos99 to 116 of the Paper Book) held that rendering intermediary or advisory services 11 in the process of selecting re-insurer were not in the nature of any technical or consultancy services which make available technical knowledge, experience, skill, know-how or processes to the user. Accordingly, it cannot be considered as 'FTS' under Article 13(4)(c) of the tax treaty. The same was upheld by Delhi High court in Guy Carpenter & Co Ltd (2012-Ill-I 4-HC-DEL-INTL) (Compilation Page Nos. II7 to 123 of the Paper Book).

In the case of De Beers India Minerals (P) Ltd 2007-Tll-33-ITAT- BANG-INTL, 113 TTJ 101, (Compilation Page Nos.124 to 134 of the Paper Book) Bangalore Tribunal held that Conducting surveys for providing commercial and technical data do not involve making available technical know-how or transfer of technical design, and therefore, will not qualify as FTS under India- Netherlands Treaty.

This view has been upheld by the Hon'ble Karnataka High Court in De Beers India Minerals (P.) Ltd 2012-TI1-17-HC-KAR-INTL, [2012] 21 taxmann.com 214 (Karnataka) (Compilation Page Nos.135 to 151 of the Paper Book) wherein High court emphasized on the meaning of "make available" and that technical services make available the technical knowledge, experience, skill, know-how or process only when the person acquiring the services is enabled to apply technology contained therein without recourse to the service provider in future. The High Court held that:

1. To satisfy the 'make available' condition, it is not enough that the services offered are the product of intense technological effort and a lot of technical knowledge and experience of the service provider have gone into it. Similarly, the use of a product which embodies technology shall not per se be considered to make the technology available.
2. To satisfy the 'make available' condition, it is imperative that the technical knowledge or skills of the service provider should be imparted to and absorbed by the receiver so that the receiver can deploy similar technology or techniques in the future without depending upon the provider.
3. If technical services are only rendered and the technical knowledge is withheld from recipient service, the 'make available' condition under DTAA is not satisfied and consideration for such technical service is not liable to tax in terms of DTAA.

Therefore, it is the present case that no part of the amount paid to Kotak Inc for the above services is taxable in India inter alia because.

12

 such amounts payable by the Appellant to Kotak Inc. constitute Kotak Inc.'s "business profits" and.

 since Kotak Inc has no Permanent Establishment/Fixed Base in India and such amounts cannot be taxed in India by virtue of Article 7 of the Agreement for the Avoidance of Double Taxation between India and USA ("the Treaty").

4.4 It is further submitted that in the case of holding company of the Appellant, an issue it as adjudicated by Your Honour's as to whether payment made for services rendered by law firm would constitute fees for technical services and chargeable to tax in India. Vide Order Ref No.CIT(A)-10/1TO(IT)(TDS)-3/1T-29/12-13 dated 30.12.2013 (Compilation Page Nos.152 to 162), it was held by Your Honour that on account of the "make available" provision in the India UK Treaty the payment for advisory services obtained by the .Appellant were not chargeable to tax in India. It is submitted that the "make available" clause is also existing in India USA Treaty and therefore the payment to Kotak INC should not be liable to tax in India in accordance with the principle laid down by Your Honour's in the above order :

Therefore to summarize, it is submitted that :
 It does not constitute income deemed to accrue or arise in India under section 9(1)(i) or as Royalty u/s. 9(1)(vi) or as Fees for Technical Services u/s. 9(1)(vii) of the Income Tax Act.
 without prejudice to the above, it does not constitute Royalty or 'Fees for Included Services (FTS)' within the meaning of Article 12 of India-USA Treaty.
 such amounts payable by the Appellant to Kotak Inc. constitute its business profits" and, since it has no Permanent Establishment in India and such amounts cannot be taxed in India by virtue of Article 7 of the DTAA between India and USA.

5. I have considered the appellant's submission so made and took note to the contentions so raised by the appellant. Having taken note to the same. I find that the appellant is a registered member broker with NSE & ESE and registered Portfolio Manager with SEBI and registered Depository Participant with NSDL and CDSL and also registered with AMFI for distribution of Mutual Funds. The appellant offers various financial products and services to its clients in such operation of activities. The appellant availed services of Kotak Mahindra Inc. USA which is regulated by Securities and Exchange Commission (SEC) as a broker/dealer under the US authorities. It is also a tax resident of USA as per Double Taxation Avoidance 13 Agreement between India and USA. As per the appellant's submission, from the agreement entered between the appellant and Kotak Mahindra Inc.USA, it is clear that the services so rendered by the Non Resident to the appellant was exclusively in the nature of assisting the appellant in USA for increasing the customer base and also for providing necessary information to SEC. Having perused the detailed submission and also after taking note to the decision of Supreme Court in the case of CIT Vs. Toshoku Ltd., reported in 125 ITR 525 (SC). I consider it proper and appropriate to hold that none of the operation of business carried out by Kotak Mahindra Inc. USA was in the taxable territory of India. Hence, income which was remitted by the appellant to Kotak Mahindra Inc.USA can only be held as accrued and arised in USA in relation to services rendered therein as the Kotak Mahindra Inc. USA does not have any business connection in India. Hence, the same cannot be held as deemed to have accrued or arised in India. Further, even after taking note to the decision of Karnataka High Court in De Beers India Minerals (P.) Ltd. 2012-TII-17HC-KAR-INTL, (2012), 21 taxmann.com 214 (Karnataka) and Delhi High Court's decision in the case of Guy Carpenter & Co.Ltd. (2011-TII-190-ITAT-DEL-INTL) and also taking note to Article 12 of India-US Tax Treaty, wherein, the provisions of "make available" concept has been inserted, I consider it proper and appropriate to hold that the remittances so made by the appellant does not constitute income deemed to have accrued or raised in India u/s.9(1)(i) or as Royalty as 9(1)(vi) or as Technical Services (TS) u/s.9(1)(vii) of the I.T.Act r.w.Article 12 of India-USA Treaty The said remittances that constitutes business profit in the hands of Kotak Mahindra Inc:US, but in the absence of Permanent Establishment in India of such US entity, such amount cannot be taxed in India by virtue of Article 7 of the DTAA between India and USA."

7. Identical view has been expressed by the learned CIT(A) in ITA No. 1533/Mum/2015. The Revenue could not furnish any material to contradict the findings given by the learned CIT(A). Hence, we have no other option but to confirm the orders passed by the learned CIT(A) in both the cases.

8. In the result, both appeals of the Revenue are dismissed.

Order has been pronounced in the Court on 31.7.2017.

          Sd/-                                        Sd/-
    (RAVISH SOOD)                               (B.R.BASKARAN)
   JUDICIAL MEMBER                           ACCOUNTANT MEMBER
Mmbai; Dated : 31/7/2017
                                    14


Copy of the Order forwarded to :

     1.   The Appellant
     2.   The Respondent
     3.   The CIT(A)
     4.   CIT
     5.   DR, ITAT, Mumbai
     6.   Guard File.
                                              BY ORDER,
                //True Copy//
                                        (Dy./Asstt. Registrar)
PS                                          ITAT, Mumbai