Income Tax Appellate Tribunal - Delhi
Assistant Commissioner Of Income Tax, ... vs Ovid Technologies Inc, Gurgoan on 21 March, 2024
I.T.A.Nos.2622 & 2626/Del/2023
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "D" NEW DELHI
BEFORE SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER
AND
DR. B.R.R. KUMAR, ACCOUNTANT MEMBER
आ.अ.स/ं .I.T.A Nos.2622 & 2626/Del/2023
िनधारणवष/Assessment Years: 2021-22 & 2020-21
ACIT बनाम Ovid Technologies Inc.,
Circle 2(2)(2), Vs. N-143, Ground Floor,
International Taxation, Luxotica Today,
Room No. 411, 4th Floor, Sector-51, Gurgaon,
E-2 Block, Pratyakshkar Bhawan, Haryana.
Dr. S.P. Mukherjee,
Civic Center,
New Delhi. PAN No. AABCO3041P
अपीलाथ Appellant यथ /Respondent
Revenue by Shri Vizay B. Vasanta, CIT DR
Assessee by Ms. Ananya Kapoor, Adv.
सनु वाईक तारीख/ Date of hearing: 04.01.2024
उ ोषणाक तारीख/Pronouncement on 21.03.2024
आदेश /O R D E R
PER C.N. PRASAD, J.M.
These two appeals are filed by the Revenue against the order of the ld.CIT(Appeals)-43, New Delhi for the assessment years 2020- 21 & 2021-22 respectively. The Revenue has raised the following common grounds of appeal in both these appeals: -
1. "Whether on the facts and in the circumstances of the case and in law, the Ld.CIT(A) erred in holding that receipts earned from providing online database access 1 I.T.A.Nos.2622 & 2626/Del/2023 are not covered within the ambit of Royalty u/s 9(1)(vi) of the Act.
2. Whether on the facts and in the circumstances of the case and in law, the Ld.CIT(A) erred in holding that receipts earned from providing online database access of journals and books cannot be construed as Royalty under Article 12 of the India US Double Taxation Avoidance Agreement.
3. The appellant craves to add, amend, modify or alter any grounds of appeal at any time or before the hearing of the appeal."
2. Ld. Counsel for the assessee, at the outset, submits that the identical issue has been decided in favour of the assessee in assessee's own case by the Tribunal in ITA No.5171/Del/2018, 4302/Del/2019 for the assessment years 2013-14 & 2014-15, wherein the Tribunal following the decision of the Hon'ble Supreme Court in the case of Engineering Analysis Center of Excellence Pvt. Ltd. Vs. CIT (432 ITR 471) deleted the addition made by the Assessing Officer. Copy of the order is placed on record.
3. Ld. DR supported the orders of the AO.
4. Heard rival contentions, perused the orders of the authorities below. Perusal of the order of the Tribunal shows that identical issue came up for consideration in assessment years 2013-14 and 2014-15 in respect of taxation of revenue from online database of text journal and books as royalty income under Article 12 of India US 2 I.T.A.Nos.2622 & 2626/Del/2023 Double Taxation Avoidance Agreement (DTAA). The Tribunal held as under:
"5. Briefly stated, the facts of the case are that the appellant is an entity incorporated under the laws of USA. At the very outset, we have to state that basis the provisions of section 92 of the Act, the assessee is entitled to invoke the provisions of India-USA DTAA to the extent it is more beneficial to the assessee. Our view is fortified by the decision of the Hon'ble Supreme Court in the case of Union of India Vs. Azadi Bachao Andolan 263 ITR 706.
6. Accordingly, we will consider the beneficial provisions of the tax treaty to see whether the contention of the assessee that the alleged revenue is not royalty income.
7. As per Article 12 of the Tax Treaty, 'Royalty" is defined as under:
"10.1.4.1 (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, trademark, design or model, plan, secret formula or process, or for information concerning industrial, commercial or scientific experience; 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 income, derived by an enterprise of a Contracting State from the operation of ships or aircraft in international traffic.
10.1.5 Thus, Article 12 of the Tax Treaty brings within the ambit of the definition of royalty, a payment made for the use of or the right to use a copyright of a literary, artistic or scientific work.3
I.T.A.Nos.2622 & 2626/Del/2023 Thus, only those payments that allow a payer to use / acquire a right to use a copyright in a literary, artistic or scientific work arc covered within the definition of royalty. Payments made for acquiring the right in use the product it sell, without allowing any right to use the copyright in the product, are not covered within the scope of royally winch may gel covered under the term 'Royalty' as per the Act. Further, unless the payments are made towards acquiring the right to use a copyright in a literary, artistic, or scientific work, definition of Royalty would not get attracted.
Furthermore, in determining whether or not a payment is for the use of copyright, it is important to distinguish between a payment for the right to use the copyright in a programme and the right to use the programme itself. We have outlined below our detailed submission on the distinction between copyright and the copyrighted article:"
A perusal of the above Article shows that it brings within the ambit of the definition of 'Royalty' the payment made for use of, or the right to use any copyright of a literary, artistic, or scientific work. In our understanding of the Article, only those payments that allow a payer to use/acquire a right to use copyright in literary, artistic or scientific work are covered within the definition of 'Royalty'. In our considered view, the payments made for acquiring right to use product itself, without allowing any right to use the copy right in the product are not covered with the scope of 'Royalty' which may get covered under the term under Royalty as per the Act."
8. In light of the above, let us now consider the facts of the appellant.
9. The assessee is allowing access to data/information on payment of a fee. Data is available in public domain 4 I.T.A.Nos.2622 & 2626/Del/2023 and the appellant makes some value additions like analysis, indexing, description and appending notes for facilitating easy access. The appellant is allowing this centralized data available to the customer/licencee for a consideration.
10. The Assessing Officer/CIT(A) were of the firm belief that the assessee has granted license to access online data base which falls within the definition of 'Royalty'.
10. On an understanding of the entire factual matrix of the business of the assessee shows that there is no transfer of legal title in the copy righted article as the same rests with the assessee. The user has no authority to reproduce the data in any material form to make any translation in the data or to make adaptation in the data. The end user cannot be said to have acquired a copyright or right to use the copyright in the data. In our considered view, for determining whether or not a payment is for use of copy right, it is important to distinguish between "a payment for right to use copy right in a program" and "right to use program itself".
11. In the case in hand, the revenue derived by the assessee from granting limited access to its data base is akin to sale of book, wherein purchaser does not acquire any right to exploit the underlying copyright. When the purchaser reads the book, he only enjoys the content. Similarly, user of the data base does not receive the right to exploit the copyright in the database, he only enjoys the product in the normal course of his business.
12. Facts on record show that the appellant is granting access to its data base. Transaction under consideration is for provision of accessing data base of the assessee. Hence the same cannot be considered as royalty under Article 12 of the India USA - DTAA.
13. While taxing the revenue as royalty, the Assessing Officer has relied upon the decision of the AAR in the case of Skillsoft Ireland Limited wherein the AAR has followed the decision of the Hon'ble Karnataka High 5 I.T.A.Nos.2622 & 2626/Del/2023 Court in the case of Synopsis International Ltd. 2112 com 454.
14. The Hon'ble Supreme Court in the case of Engineering Analysis Center of Excellence Pvt Ltd. [2021] 432 ITR 471 has considered the decision of the Hon'ble High Court of Karnataka [supra] at para 103 of its order and at Para 105 has observed as under:
15. The Hon'ble Supreme Court has settled the impugned quarrel in favour of the assessee and against the Revenue by concluding as under:
"168. Given the definition of royalties contained in Article 12 of the DTAAs mentioned in paragraph 41 f this judgment, it is clear that there is no obligation on the persons mentioned in section 195 of the income-tax Act to deduct tax at source, as the distribution agreements/EULAs in the facts of these cases do not create any interest or right in such distributors/end-users, which would amount to the use of or right to use any copyright. The provisions contained in the Income-tax Act (section 9(l)(vi), along with explanations 2 and 4 thereof), which deal with royalty, not being more beneficial to the assessees, have no application in the facts of these cases.
169. Our answer to the question posed before us, is that the amounts paid by resident Indian end- users/distributors to nonresident computer software manufacturers/suppliers, as consideration for :he resale/use of the computer software through EULAs/distribution agreements, is not the payment of royalty for the use of copyright in the computer software, and that the same does not give rise to any income taxable in India, as a result of which the persons referred to in section 195 of the Income-tax Act were not liable to deduct any TDS under section 195 of the Income-tax Act. The answer to this question will apply to all four categories of cases enumerated by us in paragraph 4 of this judgment.6
I.T.A.Nos.2622 & 2626/Del/2023
170. The appeals from the impugned judgments of the High Court of Karnataka are allowed, and the aforesaid judgments are set aside. The ruling of the AAR in Citrix Systems (AAR) (supra) is set aside. The appeals from the impugned judgments of the High Court of Delhi are dismissed."
16. Considering the facts of the case in hand in totality in light of the judgment of the Hon'ble Supreme Court,, we set aside the findings of the CIT(A) and direct the Assessing Officer to delete the impugned addition.
17. In the result, both the appeals of the assessee in ITA Nos. 5171/DEL/2018 and 4302/DEL/2018 are allowed."
5. No distinguishable facts have been brought on record by the Revenue. Thus, following the order of the Tribunal in assessee's own case, we sustain the order of the Ld.CIT(Appeals) and reject the grounds raised by the Revenue.
6. In the result, appeals of the Revenue are dismissed.
Order pronounced in the open court on 21/03/2024 Sd/- Sd/-
(DR. BRR KUMAR) (C.N. PRASAD)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 21/03/2024
*Kavita Arora, Sr. P.S.
Copy of order sent to- Assessee/AO/Pr. CIT/ CIT (A)/ ITAT (DR)/Guard file of ITAT.
By order Assistant Registrar, ITAT: Delhi Benches-Delhi 7