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 15, Cited by 0]

Income Tax Appellate Tribunal - Indore

Idea Cellular Limited, Indore vs Dcit Tds, Indore on 25 May, 2023

आयकर अपील य अ धकरण, इंदौर यायपीठ, इंदौर IN THE INCOME TAX APPELLATE TRIBUNAL INDORE BENCH, INDORE BEFORE SHRI VIJAY PAL RAO, JUDICIAL MEMBER AND SHRI B.M. BIYANI, ACCOUNTANT MEMBER IT(SS)A No.166 & 167/Ind/2018 (Assessment Year:2016-17(Q-4) & 2015-16(Q-3)) & IT(SS)A No.171 & 172/Ind/2018 (Assessment Year:2015-16(Q-01 &Q-2) & 2017-18(Q-1)) & ITA No.965 to 970/Ind/2019 (Assessment Year:2016-17(Q-3) & 2017-18(Q-2,Q-3,Q-4) A.Y.2018-19(Q-3 & Q-4)) & ITA No.1004 to 1006/Ind/2019 (Assessment Year:2007-08 to 2009-10 & ITANos.168 to 170/Ind/2018 Assessment Years:2016-17(Q-1) 2015-16 (Q-4) 2016-17(Q-2) & ITANos.265/Ind/2018 & ITANo.308 & 309/Ind/2018 Assessment Years:2010-11 & Assessment Years:2014-15 (Q-1 to Q-4) M/s. Vodafone Idea Ltd. JCIT-(TDS) (formerly known as M/s. Indore Idea Cellular Ltd.) 139-140 Electronics Vs. Complex Pardeshipura, Indore (Appellant / Assessee) (Respondent/ Revenue) PAN: AAACB 2100P Page 1 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 2 of 8
Assessee by                           Shri Sumit Nema, Sr. Adv. And
                                      Shri Gagan Tiwari, Adv
Revenue by                            Shri P.K. Mishra, CIT-DR
Date of Hearing                       16.05.2023
Date of Pronouncement                 25.05.2023


                              ORDE R

Per Bench:

These 19 appeals by the assessee are directed against separate orders of Ld. Commissioner of Income Tax (Appeals) (in short Ld. CIT(A)-II, Indore arising from order passed u/s 201(1)/201(1A) & 154/201(1)/201(1A).

2. The assessee company is engaged in the business of providing telecom services including the mobile services through prepaid and post- paid connections, recharge vouchers of prepaid connections. In order to provide these services to the subscribers the assessee is having network of distributors/dealers appointed by the assessee through written agreements. The Ld. AO noted that the assessee is allowing certain amounts to the distributors/dealers in respect of prepaid products which is in fact in the nature of commission or brokerage as per explanation (1) to section 194H of the Act. The AO accordingly, issued show cause notice to the assessee to explain as to why the assessee should not treat as assessee in default u/s 201(1) and 201(1A) of the Act due to the default of the assessee in deducting tax at source in respect of the said commission paid/allowed to the distributors/dealers. The assessee contested the said show cause notice issued by the AO and explained that the transactions of allowing the discount by the assessee to the dealers/distributors is between principal to principal and not between principal to agent. The AO did not accept this explanation and contention of the assessee and by following the judgments of Hon'ble Delhi High Court in case of CIT vs. Idea Page 2 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 3 of 8

Cellular Ltd. 325 ITR 148 as well as other decisions of this tribunal held that the assessee was under the liability to deduct tax at source u/s 194H of the Act and accordingly assessee is liable to pay the tax u/s 201(1) as well as interest u/s 201(1A) of the Act being assessee in default. The assessee challenged this order passed by the AO u/s 201(1)/201(1A) of the Act before the ld. CIT(A) and submitted that the payments allowed by the assessee to the distributors/dealers is discount and not commission. Further the transactions of payment are not between principal and agent but it is between principal to principal and therefore the provisions of section 194H of the Act are not applicable. The assessee relied upon the judgment of Hon'ble Supreme Court in case of Stamp Vendors Association v. Union of India [2002] 257 ITR 202 as well as other decisions of this Tribunal, Hon'ble Bombay High Court, Hon'ble Karnataka High Court and also relied upon the Hon'ble Supreme Court in the case of Hindustan Coca Cola vs. CIT, 402 ITR 539. The Ld. CIT(A) did not accept the contention of the assessee in view of the decisions of jurisdictional Tribunal dated 11.12.2014 in case of M/s Idea Cellular Ltd. ITANo.267/Ind/2010, ITANo.268/Ind/2010 & ITANo.181/Ind/2012 and upheld the order passed by the AO.

3. Before the tribunal the assessee has relied upon the various decisions of the different benches of the Tribunal in favour of the assessee whereas the department has relied upon the decision of Coordinate Bench of this Tribunal as well as the decisions of Hon'ble Delhi High Court, Hon'ble Kerala High Court and Kolkata High Court. The Ld. Sr. counsel of the assessee has reiterated his contention as raised before the Ld. CIT(A) and submitted that the nature of transaction between the assessee and distributors/dealers is not a commission but the assessee is allowing only discount to the distributors/dealers. He has filed specimen copy of the agreement between the assessee and distributors and submitted that from the terms and conditions of this agreement it cannot be inferred that the relationship between assessee and dealer is that of principal and agent but the relationship is principal to principal and therefore, amount Page 3 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 4 of 8

released by the assessee to the distributor in respect of providing services through post-paid and prepaid SIM as well as recharge of vouchers is nothing but only a discount allowed by the assessee. He has further submitted that the assessee is receiving the amount as a sale proceeds from the distributors has not actually paying anything. The discount which is allowed by the assessee is deducted by the dealers/distributors while making payment to the assessee. Therefore, it is only one way transaction of sale proceed received by the assessee and there is no payment of commission. He has further pointed out that since there are divergent decision on this issue by various High Courts therefore, the SLP's have been filed by the telecom services providers as well as by the department before the Hon'ble Supreme Court which are pending adjudication. He has given details of SLP's now pending before Hon'ble Supreme Court and submitted that the Hon'ble Supreme Court has stayed recovery of demand in respect of those cases where the SLP's are pending before the Hon'ble Supreme Court.

4. The Ld. Counsel for the assessee has also filed ledger copy of the distributors in the books of the assessee and submitted that the transaction is recorded in the books of account of the assessee as discount allowed and not as commission paid to the distributors. He has submitted that though in case of M/s Idea Cellular Ltd. Vs. ITO the coordinate Bench of this Tribunal has decided this issue against the assessee however at that point of time when the said order was passed in the year 2014 only Delhi High Court judgment was available as a precedence whereas subsequently, there are three High Courts judgments in favour of the assessee/telecom service providers were passed wherein the issue has been decided in favour of the assessee by holding that the payment allowed by the assessee to the distributors/dealers is not in the nature of commission and therefore, the provision of section 194H are not applicable. He has also relied upon the decisions of this Tribunal in case of Vodafone Digilink Ltd. in ITANo.67/JP/2015, in case of Idea Cellular Page 4 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 5 of 8

Ltd. in ITANo.648 to 651/Bang/2014 and in case of Vodafone Idea Ltd. in ITANo.1579 to 1582/Kol/2019.

5. On the other hand, ld. DR has relied upon the decision of the Coordinate Bench of this tribunal in case of Idea Cellular Ltd. vs. ITO (supra) as well as decision of Hon'ble Delhi High Court in case of CIT vs. Idea Cellular Ltd. reported 189 taxmann.com 118, decision of Hon'ble Kerala High Court in case of Vodafone Essar Cellular vs. ACIT reported 194 taxman 518 and decision of Hon'ble Kolkata High Court Bharati Cellular Ltd. Vs. ACIT reported 12 taxmann.com 30.

6. He has also relied upon the order of the authorities below and submitted that the ld. CIT(A) has passed impugned order by following order of this Tribunal in case of Idea Cellular Ltd. vs. ITO dated 11.12.2014.

7. We have considered the rival submission as well as relevant material on record. The solitary issue raised in these appeal is common and identical to the issue involved in case of Bharti Airtel Ltd. vs. ITO(TDS) in ITANo.513/Ind/2014 for A.Y.2010-11 wherein vide even dated order we have considered and decided this issue as under:

7.We have considered the rival submission as well as relevant material on record. There is no quarrel that there are divergent views on the issue involved in this case wherein one set of decisions passed by the Hon'ble Karnataka High Court, Hon'ble Bombay High Court and Hon'ble Rajasthan High Court are in favour of the assessee whereas the another set of decisions of Hon'ble Delhi High Court, Hon'ble Calcutta High Court and Hon'ble Kerala High Court are in favour of the revenue. The details of the decisions given divergent views in favour of the assessee and revenue are as under:
In favour of assessee:
i. Bharati Airtel Ltd. vs. DCIT, 52 taxmann.com 31 (Kar) ii. CIT vs. Vodafone Cellular (ITANo.1152/2017 (Bom) iii. Hindustan Coca Cola vs. CIT 402 ITR 539 (SC) Page 5 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .
Page 6 of 8
In favour of Revenue :
i. ACIT vs. Bharati Cellular Ltd. 105 ITD 129 ii. CIT vs. Idea Cellular Ltd. 189 taxmann.com 118 (Del) iii. Vodafone Essar Cellular vs. ACIT 194 taxman 518(Ker) iv. Bharati Cellular Ltd. Vs. ACIT reported 12 taxmann.com 30(Cal)

8. Apart from these judgments of the Hon'ble High Courts there are series of decisions of various coordinate Benches of this Tribunal wherein divergent views have been taken by the following respective jurisdictional of High Courts. The Tribunal is bound by the judgment of jurisdictional High Court being binding precedents and therefore, in view of divergent views of different High Courts it is bound to be divergent view of the different benches of the Tribunal functioning under the different High Courts. In the absence of any judgment of the jurisdictional High Court, (Madhya Pradesh) this Bench has to take an independent view concurring with one of the two divergent views already taken by various Benches of this Tribunal as well as by the Hon'ble High Courts. It is also matter of record that the dispute is finally taken to the Hon'ble Supreme Court and various SLP's are pending for adjudication before the Hon'ble Supreme Court the details which are as under:

i. VODAFONE ESSAR CELLULAR LTD. VS. ASSISTANT COMMISSIONER OF INCOME TAX, COCHIN Civil Appeal 40677/2010 ii. COMMISSIOENR OF INCOME TAX (TDS) VS. M/S BHARTI HEXACOM LTD. Civil Appeal Number 13836/2018.
iii. COMMISSIONER OF INCOME TAX (TDS) JAIPUR vs. M/S BHARTI HEXACOM LTD. Civil Appeal Number 15192/2018 iv. COMMISSIONER OF INCOME TAX (TDS) JAIPUR vs. M/S IDEA CELLULAR LIMITED Civil Appeal Number 25484/2018 v. IDEA CELLULAR LIMITED VS.COMMR OF IT-XVII Civil Appeal Number 7471/2010 vi. BHARTI CELLULAR LTD.NOW BHARTI AIRTEL LD V ASSISTANT C.I.T CIRCLE 57. & Others (Civil Appeal No. 7257/11)

9. Against the conflicting judgment of Hon'ble High Courts the assessee as well as revenue has filed respective SLP's before the Hon'ble Supreme Court which are pending adjudication. The Page 6 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 7 of 8

assessee has relied upon various decisions of the Tribunal including the Jaipur Bench of the Tribunal as well as Bangalore Benches of this Tribunal wherein this issue has been decided in favour of the assessee and one of us judicial member is a party to those decisions. Without going into the divergent views taken by the various Benches of this tribunal as well as by the Hon'ble High Courts, at the outset we note that the Ld. AO passed order u/s 201(1)/201(1A) by following the judgment of Hon'ble Delhi High Court and consequential judgment of the Tribunal following the judgment of Hon'ble Delhi High Court. It is pertinent to note that though the AO has recorded the fact that distributors are appointed by the assessee through written agreements however, the AO has not considered the terms and conditions of the agreement which are crucial for determination of the nature of transaction between the assessee and distributors/dealers whether the payment allowed by the assessee is in the nature of discount or commission attracting the provision of section 194H. Further the another aspect which is also relevant for determining nature of the transaction being payment allowed by the assessee is treatment given by the assessee to the said transaction in its books of account. Both of these aspects are inevitably relevant for determining the nature of the transaction and consequential liability/obligation of the assessee to deduct the tax at source as per provisions of section 194H of the Act.

10. The Ld. Sr. counsel of the assessee has filed before us the specimen copy of the agreement entered into between the assessee and the distributors/dealers as well as ledger copy of the distributors in the books of the assessee. These relevant documents have not been examined and considered by the AO while passing order u/s 201(1)/201(1A). Further the Ld. CIT(A) has also not given a finding of fact regarding nature of transaction but has simply followed the decision of this Tribunal in pursuant to the judgment of Hon'ble Delhi High Court only precedent at that point of time therefore, Ld. CIT(A) has not considered the contrary view taken by other High Courts while the passing the impugned order. In fact the terms and conditions of the agreement between the assessee and distributors/dealers as well as treatment of the transactions in the books of the assessee are essential consideration for determining the nature of transaction have not been taken into account either by the AO or by the Ld. CIT(A). Hence in the facts and circumstances of the case as discussed above and in the interest of justice, we are of the considered view that matter requires a proper verification/ examined and fresh adjudication at the level of the AO after considering terms and conditions of the agreement between assessee and distributors/dealers as well as the treatment of these transactions in the books of the assessee. Accordingly the impugned order is set aside and the matter is remanded to the record of the AO for fresh adjudication after proper verification and examination of the agreement between the assessee and distributors/dealers as well as Page 7 of 8 IT(SS)A No.166/Ind/2018 & others Idea Cellular Ltd. .

Page 8 of 8

entries in the books of account reflecting the treatment by the assessee. Needless to say assessee be given an appropriate opportunity of hearing before passing the fresh order.

Accordingly in view of our finding as reproduced above the impugned orders are set aside and the matters are remanded to the record of the AO for fresh adjudication after verification and examination of terms and conditions of the agreements between the assessee and distributors/dealers as well as the entries in the books of account reflecting the treatment by the assessee. Needless to say assessee be given an appropriate opportunity of hearing before passing the fresh order.

11. In the result, These appeals of assessee are allowed for statistical purposes.

Order pronounced in the open court on 25.05.2023.

       Sd/-                                                          Sd/-

(B.M. BIYANI)                                           (VIJAY PAL RAO)
Accountant Member                                         Judicial Member

Indore, 25 .05.2023

Patel/Sr. PS

Copies to:    (1)    The appellant
              (2)    The respondent
              (3)    CIT
              (4)    CIT(A)
              (5)    Departmental Representative
              (6)    Guard File
                                                                             By order
UE COPY
                                                                 Sr. Private Secretary
                                                        Income Tax Appellate Tribunal
                                                                Indore Bench, Indore




                                    Page 8 of 8