Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Asia Satellite ... vs Director Of Income Tax
2011 Latest Caselaw 520 Del

Citation : 2011 Latest Caselaw 520 Del
Judgement Date : 31 January, 2011

Delhi High Court
Asia Satellite ... vs Director Of Income Tax on 31 January, 2011
Author: A.K.Sikri
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

+                            ITA No.131 of 2003
                                    with
                             ITA No.134 of 2003

                                               Reserved On: July 07, 2010
%                                       Pronounced On: JANUARY 31, 2011

1)    ITA No.131 of 2003 & CM No.2865/2009

      ASIA SATELLITE TELECOMMUNICATIONS CO. LTD.
                                               . . . Appellant

                            through :       Mr. S. Ganesh, Sr. Advocate with
                                            Ms.     Anuradha     Dutt,    Ms.
                                            Vijayalakshim Menon, Ms. Ekta
                                            Kapil, Mr. Anish Kapur, Mr. Kuber
                                            Dewan and Ms. Vrinda Tulshan,
                                            Advocates

                                  VERSUS

      DIRECTOR OF INCOME TAX                                . . .Respondent

                            through:        Mr. Sanjeev Sabharwal, Advocate



2)    ITA No.134 of 2003

      DIRECTOR OF INCOME TAX                                . . .Respondent

                            through:        Mr. Sanjeev Sabharwal, Advocate


                                  VERSUS

      ASIA SATELLITE TELECOMMUNICATIONS CO. LTD.
                                               . . . Appellant

                            through :       Mr. S. Ganesh, Sr. Advocate with
                                            Ms.    Anuradha     Dutta,    Ms.
                                            Vijayalakshim Menon, Ms. Ekta
                                            Kapil, Mr. Anish Kapur, Mr. Kuber
                                            Dewan and Ms. Vrinda Tulshan,
                                            Advocates

CORAM :-
    HON'BLE MR. JUSTICE A.K. SIKRI
    HON'BLE MS. JUSTICE REVA KHETRAPAL

      1.     Whether Reporters of Local newspapers may be allowed
             to see the Judgment?
      2.     To be referred to the Reporter or not?
      3.     Whether the Judgment should be reported in the Digest?




ITA Nos.131 & 134 of 2003                                        Page 1 of 74
 A.K. SIKRI, J.

1. Both these appeals, one preferred by the Revenue and other by

the assessee, arise out of same judgment of the Income Tax

Appellate Tribunal (hereinafter referred to as ‗the Tribunal'). In

fact, as noted hereafter at the appropriate stage, some of the

issues are decided by the Tribunal in favour of the assessee and

some other issues against the assessee and in favour of the

Revenue. It is for this reason that both feel aggrieved by some of

the findings of the Tribunal and have approached this Court in the

form of these appeals preferred under Section 260A of the Income

Tax Act (hereinafter referred to as ‗the Act'). ITA No.131 of 2003

filed by the assessee was admitted on the following substantial

questions of law:

―(i) Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the amounts received by the Appellant (a non-resident) from its non-resident customers for availing transponder capacity was chargeable to tax in India where the satellite was not stationed over Indian airspace and in directing how much income is to be determined?

(ii) Whether on the facts and in the circumstances of the case Tribunal was right in holding that the Appellant had a business connection in India through or from which it earned income?

(iii) Whether on the facts and in the circumstances of the case the Tribunal was justified in holding that the amount paid to the Appellant by its customers represented income by way of royalty as the said expression is defined in Explanation 2 to Section 9(1)

(vi) of the Income Tax Act?

(iv) Whether on the facts and in the circumstances of the case the Tribunal was justified in holding that the customers of the Appellant were either carrying on business in India or had a source of income in India and, hence, the amount received by the Appellant from its customers were chargeable to tax in India?

(v) Whether on the facts and in the circumstances of the case the Tribunal was justified in admitting the additional ground raised by the revenue seeking to assess the amounts received by the Appellant as fees for technical services in terms of Section 9(1)(vii)?

(vi) Whether on the facts and in the circumstances of the case the Tribunal was justified in directing the Assessing Officer to allow the expenditure relatable to India only whilst computing the income chargeable to tax in India?

(vii) Whether on the facts and in the circumstances of the case the Tribunal erred in holding that depreciation was admissible to the appellant only on a proportionate basis?‖

2. Likewise, in ITA 134 of 2003, the following substantial questions of

law were framed for determination:

―(i) Whether the ITAT is right in law in holding that the interest under Section 234B of the Income Tax Act, 1961 should be calculated by giving benefit to the assessee of tax deductible under Section 195 by the payer though no such deduction in fact was made?

(ii) Whether Ld. ITAT is right in law in holding that sec.9(1)(i) of the Income Tax Act, 1961 is not applicable in the case of the assessee?

(iii) Whether the Ld. ITAT has erred in not deciding the issue whether income of the assessee is taxable u/s 9(1)(vii) of the Income Tax Act, 1961?

(iv) Whether ITAT is right in holding that transponders cannot be regarded as equipment under Explanation 2 clause (iva) to section 9(1)(vi) of the Income Tax Act, 1961?‖

3. Though both the parties have preferred appeals and are therefore,

they are appellants in their respective appeal. For the sake of

convenience, M/s. Asia Satellite would be referred to as the

appellant and the Director, Income Tax is referred to as the

Revenue, hereinafter.

4. A glimpse of questions of law enumerated above gives a fair idea

of the contours and the nature of dispute involved. However, it

would still be necessary to highlight the factual premises under

which the dispute has arisen. This job can be accomplished by

taking stock of the factual matrix of ITA No.131 of 2003, as the

similar scenario prevails in the other appeal as well.

Re: Statement of Facts:

5. The appellant/assessee, viz., Asia Satellite Telecommunications

Co. Ltd., is a company incorporated in Hong Kong and carries on

business of private satellite communications and broadcasting

facilities. This company was formed in 1988 and it claims that it

had no office in India. Appeal pertains to the assessment year

1997-98 and it is also claimed that during the relevant previous

assessment year, i.e., 1996-97, the assessee had no customers,

who are residents of India. During the previous year, relevant to

the assessment year under appeal, the appellant was the lessee of

a satellite called AsiaSat 1 which was launched in April 1990 and

was the owner of a satellite called AsiaSat 2 which was launched

in November 1995. These satellites were launched by the

appellant and were placed in a geostationary orbit in orbital slots,

which initially were allotted by the International

Telecommunication Union to UK, and subsequently handed over

the China. These satellites neither use Indian orbital slots nor are

they positioned over Indian airspace. The footprints of AsiaSat 1

and AsiaSat 2 extend over four continents, viz., Asia, Australia,

Eastern Europe and Northern Africa. The footprint is that area of

the earth's surface over which a signal relayed from the

appellant's satellite can be received. AsiaSat 1 comprises of a

South Beam and a North Beam and AsiaSat 2 comprises of the C

Band and the Ku Band. The territory of India falls within the

footprint of the South Beam of AsiaSat 1 and the C Band of

AsiaSat 2.

6. It enters into an agreement with TV channels, communication

companies or other companies who desire to utilize the

transponder capacity available on the appellant's satellite to relay

their signals. The customers have their own relaying facilities,

which are not situated in India. From these facilities, the signals

are beamed in space where they are received by a transponder

located in the appellant's satellite. The transponder receives the

signals and on account of the distance the signals have travelled,

they are required to be amplified. The amplification is a simple

electrical operation. Thereafter, the frequency on which the

signals are to be downlinked is changed only in order to facilitate

the transmission of signals so that there is no distortion between

the signals that are being received and the signals that are being

relayed from the transponder. The transponder operations are

commonly known, which are carried out not only in satellite

transmission but also in the case of terrestrial transmission. There

is no change in the content of the signals whatsoever that is

carried out by the appellant in the transponder. Thereafter, the

signals leave the transponder and are relayed over the entire

footprint area where they can be received by the facilities of the

appellant's customers or their customers.

7. It is the case of the assessee that it has no role whatsoever to play

either in the uplinking activity or in the receiving activity. Its role

is confined in space where the transponder which it makes

available to its customers performs a function which it is designed

to perform. The only activity that is performed by the appellant on

earth is the telemetry, tracking and control of the satellite. This is

carried out from a control centre at Hong Kong.

8. For this reason, it is claimed by the appellant that no part of the

income generated by it from the customers to whom the aforesaid

services are provided was chargeable to tax in India and for this

reason no return income was filed in India. However, Deputy

Commissioner of Income Tax (Non-resident Circle), New Delhi as

Assessing Officer issued a letter notice dated20.10.1999 under

Section 142(1) stating that the assessee had entered into

agreements with various companies for lease of transponders for

downlinking programmes to various countries including India and

therefore, income of the assessee was chargeable in India. The

appellant was accordingly called upon to file its return. The

assessee responded by questioning the authority of the AO and

explaining as to why its income was not chargeable to tax in India.

It also sought some time to file its return of income. Ultimately,

the return was filed on 30.12.1999, reiterating that no income

earned by the appellant was chargeable to tax in India.

9. The AO, however, went ahead with the assessment proceedings.

The assessment order dated 29.03.2000 was passed assessing the

income of the assessee at `160,28,03,316. According to the AO,

the appellant had a business connection in India and, therefore,

was chargeable to tax in India. He rejected the appellant's

contention that its revenues ought to be apportioned having

regard to the number of countries covered by the footprint.

According to him, the revenues would have to be apportioned on

the basis of countries targeted by the T.V. Channels who were the

appellant's customers. On this basis, he estimated that ninety

percent of the appellant's revenue was attributable to India. After

arriving at the income of the appellant, he held that eighty per

cent thereof was apportioned to India as most of the channels

were India specific and their advertisement revenue was from

India.

Order of the CIT(A)

10. Being aggrieved by the order of the AO, the appellant preferred an

appeal to the CIT (A). Various grounds were urged challenging the

liability to pay tax in India as well as the manner in which the AO

had computed the appellant's income chargeable to tax.

11. The CIT (A) disposed of the appeal by an order dated 04.12.2000.

He noted that there was no dispute that the appellant had not

received any income in India. The only dispute, according to the

CITA (A), was as to whether any income could be deemed to have

accrued to the appellant in India within the meaning of Section 9

of the Act. He held that although it could be said that there was

some kind of territorial nexus of the beam which was downlinked

from the appellant's satellite with India, the proprietary rights in

the nature of copyright, etc. in the down linked beam did not

belong to the appellant but belonged to the T.V. channels. He

held that there was no evidence on record to hold that the

appellant had any India specific beaming facility. He found that on

the basis of the facts brought on record it could not be said that

the down linked beam could be restricted to any particular region

or country. According to the CIT (A), it was the responsibility of

the appellant to keep the equipment in good shape and to ensure

the quality of the down linked beam in the footprint area in

respect of a beam uplinked by the customer. He found that the

telemetry, tracking and control operations were carried out from

Hong Kong and that no beam was uplinked from India. His finding

was that the agreements were signed outside India and the

payments were also received outside India. Only the signals could

be received in India but as a matter of fact these were not

received in India either by the appellant or its agent but by cable

TV operators who had agreements for reception of signals with the

TV channels to whom the property in the signal belonged. He

accordingly held that as the performance of the contract was not

in India it could not be said that any income accrued to the

appellant in India. He found that the circular, being Circular

No.742 dated 2nd May, 1996, issued by the Central Board of Direct

Taxes in connection with the taxation of foreign telecasting

companies would have no application to the appellant's case. He

rejected the argument of the AO that the waves generated by the

appellant on which the programmes were mounted penetrating

Indian space to reach the footprint area. According to him, the

substance of the agreement was the hiring of transponder time

and it was not an agreement for carrying programmes of the

customers. He further held that having regard to the judgment of

the Supreme Court in the case of 20th Century Finance

Corporation and Anr. Vs. State of Maharashtra [119 STC

182], the taxable event would have to be decided on the basis of

the execution of the contract and as admittedly the contracts were

entered into outside India the accrual of income would also take

place outside India.

12. Thereafter, the CIT (A) dealt with the issue as to whether the

appellant would have a business connection in India. After

referring to certain decisions of the Supreme Court, he concluded

that the appellant did not have any agreement with any Indian

company and was not rendering any service to any Indian

company and, therefore, it could not be said that the appellant

had a business connection in India. He also held that the

appellant was not carrying out any operations in India as the only

operations that were carried out by the appellant were in the

satellite which was located outside India. The mere fact that the

appellant had put in place a satellite in a manner that downlinked

signals could be received in Indian territory also did not result in

an inference that any part of the appellant's business operations

were carried out in India. As per him, the position may have been

different if it had been shown that the satellite company, the TV

channels and the cable operators were interconnected or that the

transactions among them were not carried out at arms length. But

as there was no evidence or mention of any of these factors, he

held that no income could be said to be deemed to accrue or arise

in India in terms of Section 9(1)(i).

13. CIT (A) thereafter proceeded to deal with the issue as to whether

the amounts received by the appellant were liable to be taxed in

India in terms of Section 9(1)(vi) of the Act. Argument of the

Revenue in this behalf was that the appellant received payments

from some companies located outside India which companies in

turn received payments from Indian companies or companies

operating in India in respect of signals received in India and,

therefore, the provisions of Section 9(1)(vi) would be attracted.

According to the AO, the appellant would fall within the definition

of royalty as the said term was defined in Explanation 2 below

Section 9(1)(vi), as it was a payment for use of ―similar property‖.

The CIT(A) held that the issue to be decided was whether the

customers were merely using a physical asset or were they using

the process installed in the transponder. According to him, the

signals were uplinked by the customers and were received in the

transponder. The complicated devices in the transponder

segregated the programme from the beam, amplified them,

mounted them on new beams of wavelengths different from the

original wavelength of the customers and transmitted the

programmes on the new beam in the footprint area of the beam.

The payments that are made by the customers were for this

purpose and not for the use of the physical asset simpliciter. The

details of the operations carried in the transponder were not

known to the customer, the customer made the payment because

they were aware of the fact that the uplinked beam would be

processed in the satellite and would be downlinked in the manner

that it could be received by the customers viz., the TV channels,

communication companies or their agents. The CIT (A) held that

the customers were, therefore, using the secret process put in

place in the transponder on the satellite and the payments were

made for this purpose and not for merely the use of a physical

asset. He, therefore, came to the conclusion that the amount paid

to the appellant by its customers represented royalty as the said

expression was defined in Explanation 2 below Section 9(1)(vi).

He further held that in view of the judgment of the Supreme Court

in the case of Performing Rights Society Vs. Commissioner

of Income Tax [106 ITR 11), it would be apparent that the TV

channels would be making the payment by way of royalty in

respect of a right or information used or services utilized for the

purpose of a business carried on by them in India. The TV

channels which made programmes predominantly meant for

Indian persons were utilizing the processing facilities of the

appellant for the business carried on by them in India and hence

the appellant was chargeable to tax in India.

14. Having regard to the view that he took, viz., that the income was

chargeable to tax in terms of Section 9 (1) (vi), he felt that it was

not necessary to consider the question of deductibility of the

expenses. Nevertheless, he thought it fit to dispose of all the

grounds that were raised and were filed before him. Insofar as the

claim for lease rentals is concerned, he held that 50% of the lease

rentals payable for AsiaSat 1 ought to be allowed as a deduction.

Similarly, the expenditure on maintenance and satellite operations

was also allowed to the extent of 50% insofar as AsiaSat 1 was

concerned and 75% insofar as AsisSat 2 was concerned. As

regards the claim for depreciation, he accepted the contention of

the appellant that depreciation would have to be allowed on the

actual cost of the satellite and not on a notional written down

value which was computed as if depreciation had been allowed in

the earlier years. However, he rejected the contention of the

appellant that it was entitled to a deduction by way of

depreciation on the entire cost of the asset by relying on Section

38 of the Act. He held that the C Band of AsiaSat 2 generated only

75% of the total revenues of AsiaSat 2, and therefore, 75% of the

depreciation that was calculated on the actual cost ought to be

allowed as a deduction. He considered the question as to what

portion of the income so arrived at was to be considered

chargeable to tax in India. He noted that the AO had not given

any reason as to why 80% of the revenues should be attributed to

India. He also noted that the appellant was located in Hong Kong

and, therefore, a substantial part of its business was likely to come

from clients of Chinese and Japanese origin. He rejected the

appellant's contention that the test to be applied whilst pro-rating

the income would be either the number of countries which are

covered by the footprint or the Gross National Product (GDP) per

capita of the countries covered by the footprint. He held that

appropriate ratio to be applied would be the area of the country to

the total area of the footprint with areas of large water bodies like

inland lakes, seas and oceans being ignored. He also cancelled

the levy of interest under Section 234B of the Act, but upheld the

levy of interest under Section 234A of the Act.

The Order of the Income Tax Appellate Tribunal: The Impugned Order

15. Aggrieved by the said order, both the appellant as well as the AO

field appeals before the Tribunal, which appeals were consolidated

and heard together and have been dispose of the appeals by a

common order dated 01.11.2002. The Tribunal first addressed the

issue as to whether income of the appellant was chargeable to tax

in terms of Section 9(1)(i). It held that no income accrued to the

appellant from any property in India or from an asset or source in

India or through the transfer of a capital asset situated in India. It,

however, held that the appellant could be said to have a business

connection in India because according to the Tribunal, in order to

constitute a business connection, the test to be applied was that

there must be an activity of the non-resident in India having an

intimate relationship of a business character with the business of

the non-resident which contributes to the earning of the profit by

the non-resident in his business. According to the Tribunal, the

activity of the appellant was to amplify and relay the signals over

the footprint once the signals were uplinked to the satellite by the

TV channels. The Tribunal concluded that the obligation of the

appellant was to make available programmes of the TV channels

in India through the transponder on its satellite. The appellant

could acquire the right to receive its income only if the

programmes were made available in India, and therefore, the

Tribunal held that the appellant would have a business connection

in India.

16. The Tribunal further held that no part of the appellant's income

was chargeable to tax in India in terms of Section 9 (1) (i) as no

operations to earn the income were carried on in India. The

Tribunal held that in order to establish that the business

operations were carried out in India, it was necessary to point out

that some part of the appellant's operations were carried out in

the territory of India. The Tribunal found that the appellant had no

office or agent or subsidiary in India which acted between it and

the cable operators in facilitating the receipt of the signals. No

machinery was installed by the appellant in India through which

the programmes were reaching India. The Tribunal further found

that the Department had not brought to its notice any operation

which was done by the appellant in India and hence it held that

the provisions of Section 9(1)(i) would have no application.

17. The Tribunal next dealt with the question as to whether the

provisions of Section 9(1)(vi) would be attracted. The Tribunal

noted that the only operation conducted by the appellant was

confined to receiving the signals, amplifying them and after

changing the frequency, relaying them back to earth. However,

the Tribunal held that the word ―used‖ in clause (iii) of Explanation

2 to Section 9(1)(vi) must be given the meaning which it has in

common parlance. According to the Tribunal it was not necessary

that there must be a physical connection with the item to the

used. It is held that as long as the user derived advantage out of

the property by amplifying the signals, it would tantamount to

―use‖ within the meaning of clause (iii). It further held that there

was a physical contact of the signal of the TV channels with the

process in the transponder provided by the appellant. It was only

when the signals came into contact with the process in the

transponder that the desired results were produced. Therefore,

the Tribunal concluded that the TV channels were using

transponder capacity so as to enable the cable operators to

receive the programmes. The Tribunal further held that ―process‖

referred to in clause (iii) need not necessarily be a secret process

as the word ―secret‖ only qualified ―formula‖. The Tribunal

thereafter referred to several dictionary meanings of the word

―process‖ as well as the published material filed by the appellant

and concluded that the TV channels were using the process made

available by the appellant through its transponder. The function of

the satellite in the transmission channel was to receive the

modulated carrier that the earth station emits, to amplify it and

thereafter relay it for reception at the destination earth station.

18. According to the Tribunal, considering the role of the appellant in

the light of the meaning of the term ―process‖, it became evident

that the ―particular end‖ viz. viewership by public at large was

achieved only through a series of steps taken by receiving the

uplinked signals, amplifying them and relaying them after

changing the frequency in the footprint area which would include

India. As per its findings, the TV channels were not merely using

the facility but were using a process as a result of which the

signals after being received in the appellant's satellite were

converted to a different frequency and after amplification were

relayed to the area covered by the footprint. The Tribunal held

that judgment of the Madras High Court in Skycell

Communications Ltd. Vs. DCIT [251 ITR 53) relied upon by the

appellant was distinguishable on facts and would not apply. The

Tribunal thereafter considered the applicability of the decision of

the Madras Bench in the case of Raj Television Network Ltd. It

held that the said decision need not be followed inasmuch as the

Madras Bench did not have the advantage of considering various

arguments regarding process and other aspects of royalty as were

urged before it. The Tribunal found that the transponder was not

―equipment‖ and hence the payment made by the TV channels to

the appellant could not be regarded as one for use of equipment.

The Tribunal held that the appellant had not leased out any

equipment but had only made available the process that was

carried out in the transponder to its customers.

19. As regards the contention that even if the payment was to be

regarded as one falling within the definition of royalty,

nevertheless, as the TV channels were non residents, the income

could not be brought to tax by virtue of sub-clause (c) of Section

9(1)(vi), the Tribunal held that the TV channels were using the

services of the appellant for the purpose of their business, which

business was being carried on in India. The Tribunal took the view

that business is carried on at a place where some activity capable

of producing income is carried on. The source of income of the TV

channels were the Indian advertisers who made payment for

advertising their products during the course of the relay of the

programmes in India. The other source of revenue was the cable

operators who caught the signals and distributed them to the

public. According to the Tribunal, therefore, the essential activity

was to make available the programmes of the TV channels in India

and, therefore, they found that the TV channels would be carrying

on business in India. The Tribunal also held that in any event, the

source of the income of the TV channels would certainly be in

India. It accepted the appellant's contention that the source did

not refer to the persons who made the payment but referred to

the activity which gave rise to the income. According to the

Tribunal, it was the ultimate viewership of the programmes

transmitted by the TV channels which actually produced the

income and, hence, the source of income of the TV channels must

be regarded to be in India. The Tribunal held that the TV channels

could earn income in many forms such as receipts from

advertisers or from cable operators. The possibility of a channel

not earning income from any source in India also could not be

ruled out and in such an eventuality, the lease rentals earned by

the appellant from such TV channels could not be assessed to tax

in India under Section 9 (1)(vi). On this premise, the AO was been

directed to determine the income chargeable to tax after giving an

adequate opportunity of being heard to the appellant.

20. The Tribunal, thereafter, considered whether it would be open to

the Revenue to raise an additional ground to urge that the amount

received would be chargeable to tax under Section 9(1)(vii) as a

fee for technical service. The Tribunal held that it would be open

to either party viz., an assessee or the revenue to raise a legal

ground before the Tribunal for the first time and if the ground is

only a legal ground which does not require consideration of any

fresh facts, it was not only the right of the parties but the duty of

the Tribunal to admit the ground. According to the Tribunal, all

the facts necessary for adjudication of the issues as to whether

the amount received was chargeable to tax under Section 9(1)(vii)

were available on record and hence they considered it appropriate

to admit the additional ground. However, having admitted the

additional ground, the Tribunal felt that it was not necessary to

deal with the same inasmuch as it had already upheld the

contention that the amount was chargeable to tax in terms of

Section 9 (1)(vi).

21. The Tribunal, thereafter, proceeded to consider the manner of

computation of the income. The Tribunal held that the provisions

of Section 44D would be inapplicable and hence the appellant

would be entitled to a deduction of the expenditure incurred by it.

The Tribunal held that the income received by the appellant would

be chargeable to tax under the head ―Profits and gains of business

or profession‖. Therefore, the Tribunal held that the computation

would have to be made in accordance with Chapter IV D. The

Tribunal stated that if the starting point of the computation of the

total income was only the revenue relatable to India, then, only

the proportionate expenses relating to India should have been

deducted rather than deducting the expenses in total from the net

revenue relatable to India and thereafter apportioning the net

income of the South Beam and C Band to India. The Tribunal,

therefore, set aside the computation and directed that it would be

done de novo by the AO. The computation to be done would

involve two steps. First, the AO would have to calculate the gross

receipts relatable to India and thereafter deduct therefrom the

expenses in relation to income attributable to India.

22. Having said so, the Tribunal then dealt with the question as to

what was the depreciation that would be allowed to the appellant.

The Tribunal held that there was a difference between income

which was exempt from income-tax and income which was outside

the scope of the charging provision. The Tribunal held that

depreciation allowable to the appellant had to be apportioned.

However, the Tribunal accepted the contention of the appellant

that the depreciation would be allowable on the actual cost and

not on the written down value calculated on the basis of a notional

allowance of depreciation. The Tribunal also upheld the

contention of the appellant that the provisions of Section 44C

would not be attracted and hence the disallowing provisions

thereof would be inapplicable.

23. As regards the levy of interest under Sections 234A and 234B was

concerned, the Tribunal held that the appellant would be liable to

pay interest under Section 234A. However, with regard to levy of

interest under Section 234B, the Tribunal held that if the receipt of

income by the appellant was of such a nature on which tax was

deductible, then, the appellant would not be obliged to pay

advance tax and consequently there would be no liability to

interest. It, therefore, directed the AO to examine whether the

amount of tax deductible by the TV channels by virtue of the

provisions of Section 195 was equal to or more than the tax

payable by the appellant, and if so, then no liability to pay interest

under Section 234B would arise. If however, the tax deductible

was less than the tax payable by the appellant, the difference

would be considered for the purpose of levy of interest under

Section 234B.

Relevant Statutory Provisions:

24. Chapter II of the Income Tax Act under the caption ―Basis of

Charge‖ enumerates various provisions on the basis on which

income of a person is exigible to tax in India. Section 4 is the

charging Section. Section 5 delineates the ‗scope of total income'.

Sub-section (1) thereof deals with total income earned by a

resident with which we are not concerned in the instant case, as

the appellant is admittedly a non-resident. It is the sub-section

(2), which is relevant for a non-resident, which reads as under:

"Section 5(2)

(2) Subject to the provisions of this Act, the total income of any previous year of a person who is a non-resident includes all income from whatever source derived which -

(a) Is received or is deemed to be received in India in such year by or on behalf of such person; or

(b) Accrues or arises or is deemed to accrue or arise to him in India during such year.

Explanation 1 : Income accruing or arising outside India shall not be deemed to be received in India within the meaning of this section by reason only of the fact that it is taken into account in a balance sheet prepared in India.

Explanation 2 : For the removal of doubts, it is hereby declared that income which has been included in the total income of a person on the basis that it has accrued or arisen or is deemed to have accrued or arisen to him shall not again be so included on the basis that it is received or deemed to be received by him in India.‖

25. It is clear from the reading of the aforesaid provision that a non-

resident is liable to pay tax on the income derived by him, which is

received or deemed to be received in India or which accrues or

arises or is deemed to accrue or arise in India during the relevant

year. Thus, a non-resident is under an obligation to pay tax in

respect of income generated/earned by him in India. Section 9 of

the Act lays down the various circumstances under which income

would be deemed to accrue or arise in India. We are concerned

herewith Clause (i), (vi) and (vii) therefore, we are extracting

below only those portions of this provision and omitting other

portions of this lengthy Section:

"Section 9

(1) The following incomes shall be deemed to accrue or arise in India :- (i) All income accruing or arising, whether directly or indirectly, through or from any business connection in India, or through or from any property in India, or through or from any asset or source of income in India, or through the transfer of a capital asset situate in India;

Explanation [1] : For the purposes of this clause - (a) In the case of a business of which all the operations are not carried out in India, the income of the business deemed under this clause to accrue or arise in India shall be only such part of the income as is reasonably attributable to the operations carried out in India; ................

             ....    .....      ....   ...     ..     ..

             ....    ....       ....   ....    ....     ...

             (vi) income by way of royalty payable by--

             (a)   the Government ; or

(b) a person who is a resident, except where the royalty is payable in respect of any right, property or information used or services utilised for the purposes of a business or profession carried on by such person 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 royalty is payable in respect of any right, property or information used or services utilised for the purposes of a business or profession carried on by such person in India or for the purposes of making or earning any income from any source in India :

Provided that nothing contained in this clause shall apply in relation to so much of the income by way of royalty as consists of lump sum consideration for the transfer outside India of, or the imparting of information outside India in respect of, any data, documentation, drawing or specification relating to any patent, invention, model, design, secret formula or process or trade mark or similar property, if such income is payable in pursuance of an agreement made before the 1st day of April, 1976, and the agreement is approved by the Central Government :

Provided further that nothing contained in this clause shall apply in relation to so much of the income by way of royalty as consists of lump sum payment made by a person, who is a resident, for the transfer of all or any rights (including the granting of a licence) in respect of computer software supplied by a non-resident manufacturer along with a computer or computer-based equipment under any scheme approved under the Policy on Computer Software Export, Software Development and Training, 1986 of the Government of India.

Explanation [2]:...............................

(iii) The use of any patent, invention, model, design, secret formula or process or trade mark or similar property;

xxx xxx xxx

(vi) The rendering of any services in connection with the activities referred to in sub-clauses (i) to (v);

xxx xxx xxx

(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 person 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 by such person in India or for the purposes of making or earning any income from any source in India :

Provided that nothing contained in this clause shall apply in relation to any income by way of fees for technical services payable in pursuance of an agreement made before the 1st day of April, 1976, and approved by the Central Government.‖

RE: Areas of Controversy:

26. The facts noted above would demonstrate that the endeavour of

the Revenue is to bring the case of the appellant within the

mischief of all or any of the aforesaid clauses (i), (vi) and (vii) of

sub-section (1) of Section 9 of the Act in order to bring the

appellant within the tax net in India. For applicability of Clause (i),

it is necessary to establish that the appellant has business

connection in India. It is also necessary to establish that the

appellant was carrying out some operation in India from which the

income was earned in this country. Though the Tribunal has held

that the appellant has business connection in India, it has also

returned the findings that no operation was done by the appellant

in India and therefore, Section 9(1)(i) of the Act would have no

application. The appellant has challenged the finding of the

Tribunal holding that it had a business connection in India.

However, it was accepted at the bar that in case the finding of the

Tribunal that there was no operation in India is affirmed, issue as

to whether the appellant had business connection in India would

be of academic interest.

27. Insofar as income earned by the appellant from its customers in

India is concerned, the Tribunal has held that this would qualify as

‗royalty' as defined in Explanation 2 to Section 9(1)(vi) of the Act.

28. As far as applicability of Clause (vii) of Section 9(1) of the Act is

concerned, though this was an issue raised by the Revenue for the

first time before the Tribunal, the Tribunal admitted the additional

ground as purely legal, at the same time the Tribunal also refused

to answer this issue. Basically, therefore, issues which arise for

consideration in this appeal concern Clauses (i), (vi) and (vii) of

sub-Section (1) of the Section 9 of the Act and we proceed to deal

with these issues in that order.

Re: Applicability of Section 9(1)(i):

29. The Tribunal has held that even when the appellant has business

connection in India, no part of the appellant's income was

chargeable to tax in India in terms of Section 9 (1) (i) as no

operations to earn the income were carried on in India. The

Revenue in its appeal has challenged this finding of the Tribunal.

On the other hand, the appellant is aggrieved against that part of

order, which holds its business connection in India and the

contention is that the appellant does not even have business

connection in India.

30. We have already reproduced the provision of Section 9(1)(i) of the

Act along with Explanation 1 thereof. In order to succeed, the

Revenue has to prove that the income has accrued or arisen,

whether directly or indirectly in India, i.e. (a) through or from any

business in India; or (b) through or from any property in India; or

(c) through or from any assets or source of income in India; and

(d) through or from transfer of capital assets situate in India. The

case is sought to be covered only on the premise that the income

to the appellant accrued or arisen through or from business

connection in India. Explanation 1 clarifies that if a business of

which all operations are not carried out in India, the income of the

business deemed under this clause to accrue or arise in India shall

be only such part of the income as is reasonably attributable to

the operations carried out in India. In order to bring the case

within this clause, it was stressed by the learned counsel for the

Revenue that the business of the appellant was to help its clients

who were the TV channels , in relaying their programmes from the

satellites in the footprint including India. It was explained that the

TV channels were uplinking their programmes and after the

receipt of the signals at the satellite and processing through

various processes embedded in the transponders, the appellant

was making available the signals in the footprint area including

India; agreements were entered into with these clients by the

appellant to ensure that the programmes are made available in

India and it was the duty of the appellant to make available those

programmes in India. Therefore, urged the learned counsel, not

only there was a direct business connection of the appellant in

India, income which was received as a result of these operations

should be treated as received or accrued or arisen in India. It was

argued that Explanation 1 created a fiction by laying down a

deeming provision. It was also argued that the words ‗directly or

indirectly' used in Clause (i) of sub-section (1) of Section 9 of the

Act clearly demonstrated that wider possible interpretation tot his

deeming provision was to be given. It was the endeavour of the

learned counsel to demonstrate that a causal link was established

to attract the deeming provision inasmuch as the appellant by

providing its services to the TV channels was making it possible for

those TV channels to relay their programmes in India and the

viewers watching those programmes as well as cable operator

located in India were making payments to the TV channels and

these TV channels were in turn out of those earnings were making

payments to the appellant with whom these TV channels were

directly connected.

31. On the other hand, Mr. S. Ganesh, learned Senior counsel

appearing for the appellant, submitted that the Tribunal with well

supported reasoning had arrived at the conclusion that income did

not accrue or arise in India under Clause (i) of sub-section (1) of

Section 9 of the Act and heavily relied upon the same.

32. After considering the respective submissions, we are of the view

that the findings of the learned Tribunal on the non-applicability of

Section 9(1)(i) of the Act are proper, justified and legally

sustainable. We have already taken note of the Explanation (a) to

this sub-clause, which lays down that in the case of which all the

operations are not carried out in India, the income of the business

deemed under this clause to accrue or arise in India shall be only

such part of the income as is reasonably attributable to the

operations carried out in India. It, thus, clearly follows that

carrying out the operations in India, wholly or at least partly, is

sine qua non of the application of Clause (i) of sub-section (1) of

Section 9 of the Act. Can it be said that the appellant, under the

given circumstances, is doing some business in India, i.e., is there

any business act of the appellant which could be attributed to the

Indian territory? Under the agreement with TV channels, role

attributed to the appellant can be paraphrased in the following

steps:

(i) Programmes are uplinked by the TV channels

(admittedly not from India).

(ii) After receipt of the programmes at the satellite (at the

locations not situated in India airspace), these are

amplified through complicated process.

(iii) The programmes so amplified are relayed in the

footprint area including India where the cable

operators catch the waves and pass them over to the

Indian population.

33. Accepted position is that the first two steps are not carried out in

India and the entire thrust of the Revenue is limited to the third

step and the argument is that the relaying of the programmes of

in India amounted to the operations carried out in India. Whether

this argument is sustainable? Answer is emphatic no! Merely

because the footprint area includes India and the programmers by

ultimate consumers/viewers are watching the programmes in

India, even when they are uplinked and relayed outside India,

would not mean that the appellant is carrying out its business

operations in India. The Tribunal has rightly emphasized the

expressions ―operations‖ and ―carried out in India‖ occurring in

Explanation (a) to hold that these expression signify that it was

necessary to establish that any part of the appellant's operations

were carried out in India. No machinery or computer, etc. is

installed by the appellant in India through which the programmes

are reaching India. The process of amplifying and relaying the

programmes is performed in the satellite which is not situated in

the Indian airspace. Even the Tracking, Telemetering and Control

(TTC) operations are also performed outside Indian in Hong Kong.

No man, material or machinery or any combination thereof is used

by the appellant in the Indian territory. There is no contract or

agreement between the appellant either with cable operators or

viewers for reception of signals in India.

34. We, thus, hold that Section 9(1)(i) is not attracted in the present

case.

Re: Applicability of Section 9(1)(vi)

35. The Tribunal has covered the case of the assessee under this

provision and therefore, it is the subject matter of challenge in the

appeal filed by the appellant. To recapitulate briefly the process

of transmission of TV programmes, it starts with TV channels

(customers of the appellant) uplinking the signals containing the

TV programmes; thereafter the satellite receives the signals and

after amplifying and changing their frequency relays it down in

India and other countries where the cable operators catch the

signals and thereafter distribute them to the public. If any person

has got dish antenna, he can also catch the signals relayed from

these satellites. The role of the assessee in this cycle is that of

receiving the signals, amplifying them and after changing

frequency relaying them on the earth. It is for this service, the TV

channels make payment to the assessee. The learned CIT(A) held

that the payment so made by the customers was in the nature of

royalty liable to tax under Section 9(1)(vi) of the Act.

36. Royalty is given a specific meaning in Explanation 2 which has

already been extracted above. The Tribunal is also in agreement

with the conclusion of the CIT(A) and the reasons which led to

taking this view by the Tribunal have also been stated above.

37. The basic submission of Mr. Ganesh was that the service charges

received by AsiaSat from its customers are not ―royalty‖ because

the said charges are not recovered for the use of any equipment

or process as such by the customer. AsiaSat renders services to

its customers by operating and using the transponders on the

satellite. It is emphasized that the satellites and their operations,

and the processes by which the satellites operate, are used only

by AsiaSat and not by AsiaSat's customers, because AsiaSat has

complete control over the operation of the satellites and AsiaSat's

customers have no control over them. The operation of the

transponder involves reception of a wireless signal at a particular

frequency, selection of the component equipment which combine

to form the transponder by means of commands through AsiaSat's

Telemetry, (―TT&C‖), conversion of the signal to another

frequency, amplification of the signal and retransmission of the

same. There is no confidential or protected intellectual property

which is at all involved in any of these operations, and further, in

any event, the equipment and the process involved in the

operation thereof are used by AsiaSat and not by its customers.

As the customer does not utilize the said equipment or the process

involved in its operations, the charges paid by it to AsiaSat are not

covered by Clause (iii) of Explanation 2 to Section 9(1)(vi) of the

Act and therefore, the same are not ―royalty‖.

38. The learned Senior counsel referred to and gave his own analysis

to the Standard Agreement entered into by AsiaSat with its

customers, which is summarized below:

Definition of ‗AsiaSat 1' as per which, the appellant is the

operator of the satellites. Clause 3.2(ii) and (iii), Clause 3.4 as per

which, submitted the learned Senior counsel, not only the

appellant is the operator of the satellite and to obtain the requisite

licenses to operate the satellite and maintain the same, the

appellant remains in the control of this satellite and is in fact

prohibited from giving control of operation of satellite or any part

thereof to its customers.

39. He also referred to the ruling of the Authority for Advance Rulings

(AAR) in the case of ISRO Satellite Centre [ISACT] Vs.

Commissioner concerned DIT (Intl. Taxation) [307 ITR 59]

pointing out that the process of operation of a satellite and the

role played by the transponder therein and the control and

operation of the transponder have been discussed in detail in the

Ruling in the said judgment. It was argued that this judgment

gives the definition and explains the working of the transponder.

Every transponder receives a signal at a particular frequency and

retransmits it at a different frequency over the footprint area of

the satellite. This is the process employed in the transponder.

Further, the transponder may also amplify the signal before

retransmitting it. In the ISRO (supra) case, there was no

amplification of the signal, but the ruling of the AAR is not based

or founded on this fact as such. The learned counsel emphasized

that ratio of the aforesaid Ruling was that where transponder and

the process therein are actually utilized by the satellite operator

for rendering a service to the customer, it cannot be said that the

transponder or process employed therein are used by the

customer. On this premise, it was argued that the question of

receiving any royalty for ‗use' of the transponder does not arise,

as there was no such user.

40. Reliance was also placed on the judgment of the Supreme Court in

the case of Bharat Sanchar Nigam Ltd. and Anr. Vs. Union of

India (UOI) and Ors. [282 ITR 273] wherein the Apex Court laid

down the crucial significance of holding the license required to

operate the equipment in question. It is only the person who holds

the requisite license as required by the statute, who can be said to

operate, use and control the equipment in question,. In the

present case, the license required by the statute for operating the

satellite and all its parts, components and systems is held only by

AsiaSat and not by its customers. Further, AsiaSat is prohibited

from parting with control of any part of the operations of the

satellite to its customers.

41. It was also argued that the essence of the agreement was required

to be seen and nomenclature as held by the Supreme Court in the

case of Puran Singh Sahini Vs. Sundari Bhagwandas

Kripalani & Ors. [(1991) 2 SCC 180]. On the reading of the

agreement with the customers, argued the learned Senior counsel,

it was clear that the appellant had not leased out the equipments

to the customers. On the contrary, the equipment was used by

the appellant as its owner only to provide and render services to

its customers, which was a vital distinction brought out clearly by

the Karnataka High Court in the case of Lakshmi Audio Visual

Inc. Vs. Assistant Commissioner of Commercial Taxes (Kar.)

[124 STC 426], which reads as under:

―9. Thus if the transaction is one of leasing/hiring/letting simpliciter under which the possession of the goods, i.e., effective and general control of the goods is to be given to the customer and the customer has the freedom and choice of selecting the manner, time and nature of use and enjoyment, though within the frame work of the agreement, then it would be a transfer of the right to use the goods and fall under the extended definition of "sale". On the other hand, if the customer entrusts to the assessee the work of achieving a certain desired result and that involves the use of goods belonging to the assessee and rendering of several other services and the goods used by the assessee to achieve the desired result continue to be in the effective and general control of the assessee, then, the transaction will not be a transfer of the right to use goods falling within the extended definition of "sale". Let me now clarify the position further, with an illustration which is a variation of the illustration used by the Andhra Pradesh High Court in the case of Rashtriya Ispat Nigam Ltd. v. Commercial Tax Officer.

Illustration :

(i) A customer engages a carrier (transport operator) to transport one consignment (a full lorry load) from place A to B, for an agreed consideration which is called freight charges or lorry hire. The carrier sends its lorry to the customer's depot, picks up the consignment and proceeds to the destination for delivery of the consignment. The lorry is used exclusively for the customer's consignment from the time of loading, to the time of unloading at destination. Can it be said that right to use of the lorry has been transferred by the carrier to the customer ? The answer is obviously in the negative, as there is no transfer of the "use of the lorry" for the following reasons : (i) The lorry is never in the control, let alone effective control of the customer ;

(ii) the carrier decides how, when and where the lorry moves to the destination, and continues to be in effective control of the lorry ; (hi) the carrier can at any point (of time or place) transfer the consignment in the lorry to another lorry ; or the carrier may unload the consignment en-route in any of his godowns, to be picked up later by some other lorry assigned by the carrier for further transportation and delivery at destination.

(ii) On the other hand, let us consider the case of a customer (say a factory) entering into a contract with the transport operator, under which the transport operator has to provide a lorry to the customer, between the hours 8.00 a.m. to 8.00 p.m. at the customer's factory for its use, at a fixed hire per day or hire per km subject to an assured minimum, for a period of one month or one week or even one day ; and under the contract, the transport operator is responsible for making repairs apart from providing a driver to drive the lorry and filling the vehicle with diesel for running the lorry. The transaction involves an identified vehicle belonging to the transport operator being delivered to the customer and the customer is given the exclusive and effective control of the vehicle to be used in any

manner as it deems fit ; and during the period when the lorry is with the customer, the transport operator has no control over it. The transport operator renders no other service to the customer. Therefore, the transaction involves transfer of right to use the lorry and thus be a deemed sale.‖

42. Mr. Ganesh also submitted that the language of Section 9 1(vi)

was almost verbatim and identical to the language which also had

earlier been used in international tax treaties. In that international

tax treaties, the term ‗royalty' came up for discussion before the

Courts in the following cases:

a) Commissioner of Income Tax Vs. Ahmedabad

Manufacturing and Calico Printing Co. [139 ITR 806

(Guj)].

b) Commissioner of Income Tax Vs. Vishakhapatnam

Port Trust [(1983) 144 ITR 146 (AP).

c) N.V. Philips Vs. Commissioner of Income Tax [172

ITR 521].

d) Commissioner of Income Tax Vs. Neyvali Lignite

Corporation Ltd. [243 ITR 459 (Mad.)].

43. It was, thus, urged that the same meaning to the term ‗royalty'

should be assigned while interpreting Section 9(1)(vi) as well. He

emphasized that one has to keep in mind that every item in

Clause (iii) of Explanation 2 to Section 9(1)(vi) refers to an item of

intellectual property. The doctrine of noscitur a sociis, therefore,

applies squarely to the interpretation of Clause (iii) of Explanation

2 to Section 9(1)(vi). This doctrine has been applied by this Court

in the case of Commissioner of Income Tax Vs. Bharti Cellular

Ltd. [175 Taxman 573] for the interpretation of Explanation 2 to

Section 9(1)(vii). Therefore, the term ―process‖ occurring in

Clause (iii) of Explanation 2 to Section 9(1)(vi) means a process

which is an item of intellectual property. The process employed in

the transponder of a satellite, i.e., of changing the frequency and

amplifying the signal is not at all an item of intellectual property

because that process has been in the public domain for more than

half a century. The payment received by AsiaSat from its

customers is, therefore, not a payment for the use of the process

employed in the transponder any more than the payment made by

a customer using a chauffeured private taxi is for the use of the

internal combustion engine in the car.

44. It was further submitted that Section 9(1)(vi)(c) only applies where

the use of the process in question has taken place in India, just as

it was held by the Supreme Court in the case of Ishikawajima-

Harima Heavy Industries Ltd. Vs. DIT [(2007) 288 ITR 408

(SC)] that Fee for Technical Services is taxable in India under

Section 9(1)(vii)(c) only if such technical services are rendered in

India. The language of Section 9(1)(vi)(c) is similar to that of

Section 9(1)(vii)(c) and therefore, the ratio of Ishikawajima-

Harima Heavy Industries Ltd. (supra) case applies squarely to

the interpretation of Section 9(1)(vi)(c).

45. Mr. Sanjeev Sabharwal, learned counsel for the Revenue,

staunchly refuted the aforesaid contentions. His first submission

was that whether the appellant had control over the satellite or

not makes no difference having regard to the language of the

provision. He drew our attention to sub-section (3) of Explanation

2 which according to him, merely states ‗use of standard facility'.

His submission was that:

a) ‗Use' in context means only ‗usage simpliciter' and nothing more;

b) Legislature has ‗intentionally' used the expression ‗use' because in other sub clause of Explanation 2 to Section 9(1)(vi) wherever required expression used is ‗use or right to use';

c) In view of the aforesaid distinction maintained deliberately by the legislature, hence it is not the case of ‗causus omissus;

d) Thus, according to the respondent it makes no difference in what capacity the appellant allows someone to use the process.

46. His alternate submission was that even if the control is relevant,

the same was with the customer (whom the services were

provided). For this purpose, he referred to the definition of

transponder, which makes a difference between satellite as carrier

and the transponder. According to him, what is relevant is the

‗control of the transponder' and not the satellite which merely is a

carrier, i.e., Nuclear Warhead has two parts, Carrier or rocket and

‗payload' or ‗bomb'. Further to determine control, the agreement

needs to be examined. The agreement states:

1. Transponder no. 7H is identified and earmarked for the

assessee.

2. Page 284/285 gives the appellant not only exclusive lease

right but also right to sublease in clause 10 of course

safeguarding appellant's commercial interests from

competitions.

3. Page 189/290 gives exclusive right of enjoyment to

broadcaster. It even is entitled to damages in case the

broadcaster curtails its form of agreement of 12 years,

determining damages of ‗unutilized period of lease'.

4. Decision of this Court in the case of Antrix Satellite has

held it to be a case of control vested in the earth station

users.

5. Exhibit at 2/5 of the paper book provides:

a) Exclusive frequency to broadcaster.

b) Bandwidth for broadcaster including encryption code.

c) Broadcaster to define the uplinking programmes and

time.

d) Broadcaster to use the process embedded in the

transponder.

e) Broadcaster to define in which area/footprint the

satellite is to relay.

6. Physical control is neither necessary nor warranted in

present context. The control of satellite is with appellant.

However, more relevant and effective control of the ‗use'

of the transponder is with the broadcaster.

47. Mr. Sabharwal also joined the issue with the learned counsel on

the applicability of the judgment in the case of ISRO (supra). He

submitted that the appellant was not right in relying upon the

ISRO (supra) because of the following reasons:

a) ISRO's case does not apply to the facts of the

present case.

b) The difference lies in the type of the transponder

being used. There are two types of transponder

being used, i.e., Active or Passive.

c) The difference as recognized is that the process of

―Amplification‖ takes place in the communication

active satellite whereas not in the case of passive

satellite.

d) Authority of Advance Rulings was well aware of the

same while dealing with facts of the ISRO's case

and even put a question to the assessee about the

same.

48. He also submitted that argument of the appellant that sub-clause

(iii) to Explanation 2 is limited to IPR as ‗process' on the

application of the principle of noscitur a sociis was incorrect for the

following reasons:

a) That the work ‗process' in sub clause (iii) refers to

the ‗process per se' for the reason that ‗process'

being a generic word is preceded by ‗patent' -

which would always include ‗process patent'

therefore in case patent is not protected, then over

a period of time becomes ‗process of general

application' and thus no infringement is possible.

b) The distinction is not only maintained between

‗patent' and process but patent is followed by

‗process' and thus the legislature while using the

word process was aware of the restrictive meaning

patent connotes and hence in income tax act it has

been given a ‗wider' definition.

c) The usage of the wider word after restrictive word

would show the intention of the legislature is to

give it an extended meaning.

d) Lastly and more importantly, sub-clause (vi) to

Explanation 2 further extends its meaning by

stating that even ‗any services' - all services which

are not IPR proper are included.

                   ‗In connection with'    - which would include any

                                              service ‗related to or in

                                              connection     with'     would

                                              also be included.       In this

                                              regard,      reference      be

                                              made to HOME Solution's

                                              case.

                   ‗Activities stand in

                   Sub -clause (iii)'      - Thus       reiterating      the

                                              difference     further    and

                                              extending it to include

                                              more than mere IPR.

49. He also referred to Article 12-Royalties in the book ―Interpretation

and Application of Tax Treaties‖ by Ned Shelton. This article with

captioned ‗Royalties' makes reference to satellite services and

states that:

(i) They were always included; and

(ii) In fact for removal of doubts/to clarify Australian-

Canadian DTAA has been even amended.

Following passage from the book was relied for this purpose:

―An increasingly important issue is the treatment of payments made for satellite services. There has been a view in one particular country, for example, at least by tax officials there, that payments by customers for satellite TV services is a royalty. Separately, as an illustration of the importance of this area, the definition of royalty in the Australia - Canada Treaty (1980) has recently been broadened. The following is a comment on the new provision from the Australian tax authorities made in January, 2002:

―27. The definition of royalties has been expanded in conformity with current Australian tax treaties practice (Article 12). The definition now specifically includes payments for the reception or use of transmissions by satellite, cable, fiber optic or similar technology (Article 12 (8), as well as reproduction techniques in connection with television (Article 12 (3)). These were inserted in order to remove any doubt as to whether they were covered by the previous definition. The definition also specifically excludes payments for the use or acquisition of source code of software that is granted purely to enable effective operation of the program by the user.‖

Para (3) can be said to deal with ‗know-how'. Payments made purely for the use of know-how constitute royalties. ‗Purely' in this context means that the provider of the know-how does not provide additional services to the user. If, for instance, the contract also involves technical assistance, the character is mixed and the payment should be split into a part considered a royalty (to which Article 12 applies) and a part considered a service payment (to which Article 7 applies). Payments for services and advice given by engineers, lawyers or accountants do not constitute royalties, but are covered by Article 7. The same applies to payments made for management and similar services. It should be noted, however, that this is often ignored by source countries; consequently, these countries (particularly developing countries) frequently subject such payments to a withholding tax on royalties.‖

50. Mr. Sabharwal also argued that the ‗process' in sub-clause (iii)

need not be ‗secret' and following justification was sought to be

given for this argument:

(a) The ‗secret' is prefixed to the word formula and not to

‗process'.

(b) Sub-clause (iii) states ―a secret formula or process or

Trademark or similar property‖ and in case ―secret‖ is

to be prefixed to ―process‖ as well it needs to be also

prefixed to trademark and in such a case why would

anyone pay royalty for use of trademark.

(c) Importantly ‗patented process' will be protected but

‗process' if not registered will be widely used and

hence, there is no question of same being ‗secret also.

(d) Alternatively, even assuming for the argument that

the ‗process' is IPR, the same merely gives right to

control the use. In present context it will mean that

―Access to process is restricted/checked or made

secure and thus process kept for intended

user". However, the same has been used it being

"unknown process or unknown mysterious

entity".

(e) IPR even otherwise, has to do with commercial

exploitation after recognition of right in process, which

is not same thing as it being ―secret‖. The exclusive

right has been recognized of assessee and broadcaster

is being given ‗use of process' right through restrictive

access.

Thus, it was submitted that ‗process need not be secret' but

should protect the commercial interest of the appellant, which is

protected in the agreement.

51. His next submission was that the payment of interest, royalty and

fee for Technical Services (FTS) need not have territorial nexus as

the same is governed by ‗Source Rule'. He explained ‗Source

Rule' to mean that the country from which the services are

utilized/payments are made, would determine territorial

jurisdiction. Dealing with the judgment of the Supreme Court in

Ishikawajima-Harima Heavy Industries Ltd. (supra), he

submitted that it was held therein that country from which

services are ‗received' will have jurisdiction. The said decision

was rendered on 06.01.2007 by the Supreme Court. According to

him, this principle is not applicable for following reasons:

(i) The Court was dealing the same in context of

Permanent Establishment for offshore services.

(ii) However, Explanation to Section 9 was brought about

immediately ―clarifying and for removal of doubt‖ that

‗source rule' was always intended by introduction of

sub-section (v), (vi) and (vii) to Section 9(1) of the Act

with effect from 01.06.1976.

(iii) Importantly the said Explanation as clarification not

only brought about immediately in the said Finance

Bill of 2007 (normally introduced in February of every

year in Parliament).

(iv) The Memorandum of Understanding explaining the

said Explanation stated at the time of introduction of

the bill clearly referred to certain contrary view in

some ―decisions‖.

(v) The said source was further clarified by Finance Act,

2010 by introduction of Clause (ii) to the Explanations.

In nutshell, he submitted that the territorial nexus is not relevant

in taxing the ‗satellite services'/'utilization of segmented

transponder capacity' and is to fall in the tax jurisdiction of the

source country, i.e., where services are utilized in regard to use of

process embedded in the active transponder, [control whereof is

with the broadcaster] and in view of use of word ―process‖, which

does not have to be ‗secret' but having restrictive access to be

commercially exploitable.

52. The entire controversy revolves round the interpretation which is

to be given to sub-clause (vi) of Section 9(1) of the Act. This sub-

clause makes income by way of royalty payable by certain persons

as chargeable to tax. These persons pay the ‗royalty' made either

by the Government or a resident or a non-resident. We have to

keep in mind that Section 9 of the Act is a deeming provision and

if the situation specified therein exists, it is to be deemed that

income has accrued or arisen in India. The term ‗royalty' is

assigned a specific meaning in Explanation 2 to sub-clause (vi) of

Section 9(1) of the Act. We have already pointed out above that in

this case, we are concerned with sub-clause (i), (iii) and (vi) of the

said Explanation. Though these sub-clauses have already been

reproduced above, for the sake of continuity in our discussion, we

take note of these sub-clause once again, which are as follows:

―(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;

xxx xxx xxx

(iii) The use of any patent, invention, model, design, secret formula or process or trade mark or similar property;

xxx xxx xxx

(vi) The rendering of any services in connection with the activities referred to in sub-clauses (i) to (v);‖

53. Sub-clause (i) deals with the situation when the rights in the

intellectual property of the nature specified therein are

transferred. This transfer includes ‗the granting of a licence' as

well. As per sub-clause (iii), even when the kind of intellectual

property therein is allowed to be used, consideration paid for use

thereof would qualify for my ‗royalty'. Sub-clause (vi) makes it

wider as payments made even when any services are rendered in

connection with activities referred to in sub-clauses (i) to (iv), (iva)

and (v), those payments are to be termed as ‗royalty' for the

purpose of Section 9.

54. Having commented broadly upon the nature of ‗royalty' specified

in the aforesaid provision and before we interpret the provisions

with reference to certain specific language used therein, we deem

it apposite to lay down the ground rules which are to be kept in

mind before undertaking the exercise of interpretative process.

(1) It is to be kept in mind that Section 9 of the Act is a

deeming provision and if the situation specified therein

exists, it is to be deemed that income has accrued or

arisen in India.

(2) Clause says that the imparting of any information

concerning the working of, or the use of, a patent,

invention, model, design, secret formula or process or

trade mark or similar property.

(3) It is settled law that the words of a statute are first

understood in their natural, ordinary or popular sense

and phrases and sentences are construed according

their grammatical meaning unless that leads to some

absurdity or unless there is something in the context,

or in the object of the statute to suggest the contrary.

In a case if the language of the statute is not clear and

there is need to resort to aids of construction, such

aids can be either internal or external. Internal aids of

constructions are definitions, exceptions, explanations,

fictions, deeming provisions, headings, marginal notes,

preamble, provisos, punctuations, saving clauses, non

obstante clauses, etc. The external aids are

dictionaries, earlier Acts, history of legislation,

parliamentary history, parliamentary proceedings,

state of law as it existed when the law was passed, the

mischief sought to be suppressed and the remedy

sought to be advanced by the Act. Therefore, need

for these aids would arise only if some ambiguity is

found in the definition of term ‗royalty' as appearing in

the aforesaid provision.

(4) As per Section 9(1)(vi) of the Act, the income by way

of royalty payable by the Government or a resident; or

a non-resident shall be deemed to accrue or arise in

India. The term royalty has been defined in

Explanation 2 to Section 9(1) (vi) of the Act. In the

case of Keshavji Ravji & Co. Vs. CIT [(1990) 183 ITR

1 (SC), the Supreme Court said that an Explanation

generally speaking, is intended to explain the meaning

of certain phrases and expressions contained in the

statutory provisions. There is no general theory as to

the effect and intendment of an Explanation except

that the purpose and intendment are determined by

its own words. An Explanation depending upon its own

language might supply or take away something from

the contents of a provision. It is also true that an

Explanation may be introduced by way of abundant

caution in order to clear any mental cobwebs

surrounding the meaning of the statutory provision

spun by interpretative errors and to place what

Legislature considers to be true meaning beyond any

controversy or doubt. In view of decision of the

Supreme Court in Keshavji Ravji & Co. (supra),

Explanation 2 has to be read as part and parcel of

Section 9 (1)(vi) of the Act.

(5) The Finance Act, 2007 inserted the following

Explanation to Section 9 with retrospective effect from

01.06.1976, which reads as under:

―Explanation - For the removal of doubts, it is hereby declared that for the purposes of this Section, where income is deemed to accrue or arise in India under clause (v), (vi) and (vii) of sub-section (1), such income shall be included in the total income of the non-resident, whether or not the non-resident has a residence or place of business or business connection in India.‖

Further, by the Finance Act, 2010 with retrospective

effect from 01.06.1976, the Explanation inserted by

the Finance Act, 2007 has been substituted by the

following Explanation:

―Explanation - For the removal of doubts, it is hereby declared that for the purposes of this Section, income of a non-resident shall be deemed to accrue or arise in India under Clause (v) or Clause (vii) or Clause (viii) of sub- section (1) and shall be included in the total income of the non-resident, whether or not, -

                            (i)    the non-resident has a residence or
                                   place   of    business  or  business
                                   connection in India; or

(ii) the non-resident has rendered service in India.‖

From plain reading of the Explanation inserted with

effect from 01.06.1976 by the Finance Act, 2007 which

has been again substituted by the Finance Act, 2010

with retrospective effect from 01.06.1976, it is clear

that income of a non-resident shall be deemed to

accrue or arise in India under clause (v) or clause (vi)

or clause (vii) irrespective of the fact whether the non-

resident has a residence or a place of business or

business connection in India or the non-resident has

rendered services in India. Therefore, once the

consideration is received by non-resident for the

transfer or all or any rights including the granting of a

licence in respect of a patent, invention, model,

design, secret formula or process or similar property or

any copyright literary, artistic or scientific work, the

consideration received shall be deemed to accrue or

arise in India and will be taxable in India.

(6) Section 90 of the Act provides relief from double

taxation and reads as under:

―90 (1) The Central Government may enter into an agreement with the Government of any country outside India - (a) For the granting of relief in respect of income on which have been paid both income-tax under this Act and income-tax in that country, or income tax chargeable under this Act and under the corresponding law in force in that country to promote mutual economic relations, trade and investment, or

(b) For the avoidance of double taxation of income under this Act and under the corresponding law in force in that country, or

(c) For exchange of information for the prevention of evasion or avoidance of income- tax chargeable under this Act or under the corresponding law in force in that country, or investigation of cases of such evasion or avoidance, or

(d) For recovery of income-tax under this Act and under the corresponding law in force in that country, and may, by notification in the Official Gazette, make such provisions as may be necessary for implementing the agreement.

(2) Where the Central Government has entered into an agreement with the Government of any country outside India under sub-section (1) for granting relief of tax, or as the case may be, avoidance of double taxation, then, in relation to the assessee to whom such agreement applies, the provisions of this Act shall apply to the extent they are more beneficial to that assessee.

(3) Any term used but not defined in this Act or in the agreement referred to in sub-Section (1) shall, unless the context otherwise requires, and is not inconsistent with the provisions of this Act or the agreement, have the same meaning as assigned to it in the notification issued by the Central Government in the Official Gazette in this behalf.

Explanation - For the removal of doubts, it is hereby declared that the charge of tax in respect of a foreign company at a rate higher than the rate at which a domestic company is chargeable, shall not be regarded as less fafourable charge or levy of tax in respect of such foreign company.‖

(7) The four clauses of sub-section (1) lay down the scope

of power of Central Government to enter into an

agreement with another country. Clause (a)

contemplates situations where tax has already been

paid on the same income in both the countries and in

that case it empowers the Central Government to

grant relief in respect of such double taxation. Clause

(b) of Section 90 which is wider than clause (a)

provides that an agreement may be made for the

avoidance of double taxation of income under this act

and the corresponding laws enforced in that country.

Clause (c) and (d) essentially deal with the

agreements made for exchange of information,

investigation of cases and recovery of Income-tax.

The effect of an agreement made pursuant to the

Section 90 is that if no tax liability is imposed under

this Act, the question of resorting to agreement would

not arise. No provision of the agreement can fasten a

tax liability when the liability is not imposed by this

Act. If a tax liability is imposed by this Act, the

agreement may be resorted to for negativing or

reducing it. In case of difference between the

provisions of the Act and of an agreement under

Section 90, the provisions of the agreement shall

prevail over the provisions of the Act and can be

enforced by an appellate authority or the Court.

However, as provided by sub-section (2), the

provisions of this Act will apply to assessee in the

event they are more beneficial to him. Where there is

no specific provision in the agreement, it is the basic

law i.e. the Income-tax Act which will govern the

taxation of income.

55. Keeping in view the aforesaid principles, we now embark upon the

interpretative process in defining the ambit and scope of term

‗royalty' appearing in Explanation 2 to sub-clause (vi) of Section

9(1) of the Act. Sub-clause (i) deals with the transfer of all or any

rights (including the granting of a licence) in respect of a patent,

etc. Thus, what this sub-clause envisages is the transfer of ―rights

in respect of property‖ and not transfer of ―right in the property‖.

The two transfers are distinct and have different legal effects. In

first category, the rights are purchased which enable use of those

rights, while in the second category, no purchase is involved, only

right to use has been granted. Ownership denotes the relationship

between a person and an object forming the subject matter of his

ownership. It consists of a bundle of rights, all of which are rights

in rem, being good against the entire world and not merely against

a specific person and such rights are indeterminate in duration

and residuary in character as held by the Supreme Court in the

case of Swadeshi Ranjan Sinha Vs. Hardev Banerjee [AIR

1992 SC 1590]. When rights in respect of a property are

transferred and not the rights in the property, there is no transfer

of the rights in rem which may be good against the world but not

against the transferor. In that case, the transferee does not have

the rights which are indeterminate in duration and residuary in

character. Lump sum consideration is not decisive of the matter.

That sum may be agreed for the transfer of one right, two rights

and so on all the rights but not the ownership. Thus, the definition

of term royalty in respect of the copyright, literary, artistic or

scientific work, patent, invention, process, etc. does not extend to

the outright purchase of the right to use an asset. In case of

royalty, the ownership on the property or right remains with owner

and the transferee is permitted to use the right in respect of such

property. A payment for the absolute assignment and ownership

of rights transferred is not a payment for the use of something

belonging to another party and, therefore, no royalty. In an

outright transfer to be treated as sale of property as opposed to

licence, alienation of all rights in the property is necessary.

56. As noticed above, the Tribunal has held that the appellant is

deriving income from lease of transponder capacity of its

satellites. The appellant is deriving income from lease of

transponder capacity of its satellites. The appellant is amplifying

and relaying the signals in the footprint area after having been

linked up by the TV channels. The essence of the agreement of

the TV channels with the appellant is to relay their programmes in

India. The responsibility of the appellant is to make available

programmes of the TV channels in India through transponders on

its satellite. The function of the satellite in the transmission chain

is to receive the modulator carrier that earth stations emitted as

uplinking, amplifying them and retransmitting them and downlink

for reception at the destination earth stations. The meaning of the

word ―process‖ being a series of action or steps taken in order to

achieve a particular end, considering the role of the appellant in

the light of meaning of the term ‗process', it is evident that the

particular end, viz., viewership by the public at large was achieved

only through the series of steps taken by receiving the uplinked

signals, amplifying them and relaying them after changing the

frequency in the footprint area including India. This is held that

the TV channels in entire cycle of relaying the programmes in

India were using the process provided by the assessee and,

therefore, it is liable to be taxed as royalty income.

57. We have to test the rationality of the aforesaid reasoning and

consider the attack thereupon by the appellants in their

arguments recorded above. Before that, we may take note of few

judgments relevant to the context. In the case of Commissioner

of Income Tax Vs. Datacons P. Ltd. [155 ITR 66 (Kar.)], the

company was engaged in processing the data supplied by its

customers by using IBM unit record machine computer. The

assessee received vouchers and statements of accounts from its

customers and converted them into balance sheets, stock

accounts, sales analyses etc. They were printed as per the

requirement of the customers. The Karnataka High Court held

that in all these activities, the assessee had to play an active role

by coordinating the activities and collecting the information. Such

activities amounted to processing of goods. In the case of NV

Philips Vs. Commissioner of Income Tax [172 ITR 521], the

assessee received the amount for providing specialized knowledge

of manufacturing particular commodity which included working

methods, manufacturing process including indications,

instructions, specifications, standards and formulae, method of

analysis and quality control. It was held that the payment for the

user of such specialized knowledge, though not protected by a

patent, was assessable as royalty. In the case of DCM Ltd. Vs.

Income Tax Officer, the issue related to transfer of

comprehensive technical information know-how and supply of

equipment. It was held that the collaboration agreement dealing

with the dispatch of one or more of its engineers, technologists to

visit the factory site of the assessee, train the factory personnel

and to commission the specified processes, would not create a

permanent establishment. Therefore, it was held that the

payments were not in the nature of ‗royalty'. In Modern Threads

(I) Ltd. Vs. DCIT, it was held that the payments were made in

installments to Italian company for supply of technical know-how

and also for supply of basic process engineering documentation

for designing, construction and operation of plant subject to their

liability on account of rectifying form, it was held that the amount

paid for supply of technical know-how and basic engineering

documentation for setting of the plant in India for manufacturing

of PTA was the business profit in the hands of Italian company in

the absence of permanent establishment in India.

58. In the light of our discussion explaining Explanation 2 to Section

9(1) of the Act, let us proceed to apply these principles on the

facts of the case. The starting point has to be the nature of

services provided by the appellant to its customers as per the

agreement arrived at between them. Keeping in view the

aforesaid operation of the satellites, we revert back to the

agreement entered into between the appellant and its customers.

It is clear from various clauses of the agreement (and noticed

above), the appellant is the operator of the satellites. It also

remains in the control of the satellite. It had not leased out the

equipments to the customers. On this basis, it is argued by the

appellant that the equipment is used by the appellant and it is

only providing and rendering services to its customers and not

allowing the customers to use the process. In the case of ISRO

(Supra), AAR has narrated in detail the process of the operation

of a satellite and the role played by the transponder therein.

59. Following features of the agreement entered into by the appellant

with its clients need to be highlighted at this stage:

(a) The appellant is a foreign company incorporated in

Hong Kong and carries business of providing satellite

business and broadcasting facilities.

(b) The clients with whom the appellant has entered into

agreement are not the residents of India.

(c) The appellant has launched its satellites in the orbit

footprint on which it is extended over four continents

including Asia and, thus, covers India.

(d) The agreement signed with the customers which are

TV channels, the appellant provides facility of

transponder capacity available on its satellite to

enable these TV channels to relay their signals. These

customers have their own relaying facilities, which are

situated outside India. From this facility, the signals

are beamed in space where they are received by a

transponder located in the appellant satellite. The

transponder receives the signal and on account of the

distance these signals have to travel, they are

required to be amplified. After amplification frequency

of signals are downlinked to facilitate the transmission

of signals. This is how the signals are received over

various parts of the earth spanning numerous

countries including India.

(e) The outcome, thus, would entirely depend upon the

question as to whether any ―process‖ is used by the

TV Channels and also whether a ―secret process‖ is

required to bring within the ambit of Explanation 2.

60. Once we keep in mind the aforesaid important aspects, it is not

difficult to find the answer to the question posed. In fact, we can

say that it is SO provided by the AAR in ISRO (supra). A close

scrutiny of the said ruling of the AAR would clearly reveal that

where the operator has entered into an agreement for lease of

transponder capacity and has not given any control over parts of

satellite/transponder, the provisions of sub-clause (vi) would not

apply. In the present case also, the appellant had merely given

access to a broadband with available in a transponder which can

be utilized for the purpose of transmitting the signals of the

customer. In that case, after taking note in depth, the operation

and the functioning of transponder, the AAR emphasized on the

fact that data sent by the telecast operator does not undergo any

change for improvement through the media of transponder.

Following discussion from the said judgment needs to be

reproduced:

―13. As IGL does not carry on any business in India through P.E., as discussed towards the end, the main contention of Revenue is that the ‗charges' paid by the applicant - ISRO under the terms of the agreement is in the nature of consideration paid for the ‗use of' or ‗right to use' the scientific equipment within the meaning of Clause (b) of Article 13(3) of the Treaty.

14. The crucial question that needs to be addressed, therefore, is whether the payment made to IGL under the aforementioned contract constitutes consideration for the use of or right to use equipment of IGL. To answer this question, we have to discern the substance and essence of the contract as revealed from the terms of the contract document, the technical report and other facts furnished by the applicant. The first Article in the contract makes it clear that the payment is for the ―lease of' navigation transponder segment capacity‖. From the designated transponder (L1 and L5) of Inmarsat satellite, this capacity at a particular frequency is made available to the applicant through INLUS (Navigation Land Uplink Station) which is set up and operated by the applicant. The capacity is meant to be used for the purpose of providing an augmentation to global satellite navigation system. The capacity will be utilized through data commands issued from the ground station(INLUS). Undeniably, the applicant will not be able to operate the transponder in the space but it will be transmitting/ uplinking the augmented data to the navigation transponder. Access to the transponder's space capacity is established through the applicant's operations at the ground station (INLUS) pursuant to which the transponder transmits signals/data received from INLUS from the geo-stationary orbits. The Inmarsat satellite carries many transponders out of which the transponder for navigation purposes will provide the satellite based augmentation system signals in space at two frequencies i.e. 1575.42 MHz (L1) and 1176.45 MHz (L5) which are accessed for the GAGAN project undertaken by the applicant. It is also seen that the navigation transponder which uplinks and downlinks the data is a passive transponder unlike the communication transponder.

15. It will be relevant to know the connotation of the term ‗transponder'. In Mc Graw Hill's Dictionary of Scientific and Technical Terms, the meaning given is ―a transmitter- receiver capable of accepting the challenge of an interrogator and automatically transmitting an appropriate reply‖. In Chamber's Dictionary of Science and Technology, ‗transponder' (communication), is defined as an equipment forming part of a communications satellite, which receives signals from a ground station at one frequency and re-

transmits them to another ground station or to domestic satellite receivers at another frequency‖.

16. It is clear that the applicant in the course of carrying out its objectives and operations will not be using any equipment of IGL satellite or the transponder. What the applicant needs to do is to adjust or tune its system to access the navigation transponder space segment capacity. By earmarking a space segment capacity of the transponder for use by the applicant, the applicant does not get possession (actual or constructive) or control of the equipment of IGL. The applicant and the end-users are enabled to have the benefit of use of facility provided by Inmarsat 4th generation satellite and the navigational transponder it has. That is the objective of GAGAN Project. The applicant does not use or operate any equipment of IGL. The lease of space segment capacity related to L1 and L5 transponder only means that a segment of the navigational transponder though which the data passes is allocated to the applicant so that it could be utilized for the specific purpose of making available the augmented data sent by the applicant through its ground station to the users extensively. The substance of the contract is the facility given to the applicant for the utilization of space segment capacity of the transponder for transmitting the augmented data as to the position of an object on land, air or water so that the end user can have access to it through SABS receiver. The use of capacity, as clarified by the applicant involves the use of bandwidth, that is to say, a particular bandwidth in the transponder meant exclusively for navigational purposes is linked to the earth station (INLUS). The expression ‗use of space segment capacity' of transponder has no reference to any operations performed by means of the transponder. The use or operation of transponder as such is not at all contemplated under the Contract. What really happens is that the augmented data sent by INLUS reaches the transponder and it is transmitted back to the Earth and the same is accessed by SBAS user receivers in the coverage area. In response to a query, the applicant specifically clarified that the transponder does not perform any operation with reference to the data uplinked and downlinked and "there is no on-board data storage.‖

61. It is worthwhile to note that the contention of the Department that

there was use of transponder by the applicant was specifically

rejected in the following terms:

―17. It is contended by the Revenue that in substance, there is use of equipment i.e. transponder by the applicant. The exclusive capacity of specific transponder is kept entirely at the disposal of the applicant. The use of

transponder is ensured when it responds to the directions sent through the ground station. Such directions, it is stated, are akin to the operation of TV by remote control apparatus. We find it difficult to accept this contention. The fact that the transponder automatically responds to the data commands sent from the ground station network and retransmits the same data over a wider footprint area covered by Inmarsat satellite does not mean that the control and operation of transponder is with the applicant. Undoubtedly, the applicant does not operate the transponder; it gets access to the navigation transponder through the applicant's own network/apparatus. The data sent by the applicant does not undergo any change or improvements through the media of transponder. In essence, it amounts to the provision of a communication/ navigational link through a facility owned by IGL and exclusively operated/controlled by it. The operation and regulation of transponder is always with IGL. It is also pertinent to notice that a navigation transponder unlike a communication transponder is not an active transponder in the sense it does not amplify. It is a passive transponder, as pointed out by the applicant. This is also a pointer that the applicant does not use the equipment (transponder) as such.‖

62. It is also clear from the above that the aspect of amplification of

data by the transponder is taken only as additional factor, but the

judgment is not entirely rested on that. This Ruling further

categorically demonstrates that in a case like this, services are

provided which is integral part of the satellite, remains under the

control of the satellite/transponder owner (like the appellant in this

case) and it does not vest with the telecast operator/TV channels.

63. Position is substantially the same in the present case as well. The

Tribunal has distinguished this judgment and has opined that it is

not applicable because of the reason that in ISRO (supra), there

was any amplification of the signal whereas in the present case,

signals are amplified. That, to our mind, would not make any

difference insofar as ultimate conclusion is concerned, inasmuch

as the ruling of the AAR is not founded on the aforesaid

consideration. It becomes manifest when we take note of the

question posed by the AAR before answering the same. The AAR

expressed this as under:

―The crucial question that needs to be addressed, therefore, is whether the payment made to IGL under the aforementioned contract constitutes consideration for the use of or right to use equipment of IGL. To answer this question, we have to discern the substance and essence of the contract as revealed from the terms of the contract document, the technical report and other facts furnished by the applicant. ‖

64. On the aforesaid poser, the AAR discussed the issue and held that

the transponder and the process therein are actually utilized for

the satellite use3r for rendering the services to the customer and

further that it cannot be said that the transponder or process

employed therein are used by the customer.

65. It needs to be emphasized that a satellite is not a mere carrier, nor

is the transponder something which is distinct and separable from

the satellite as such. It was explained that the transponder is in

fact an inseverable part of the satellite and cannot function

without the continuous support of various systems and

components of the satellite, including in particular:

(a) Electrical Power Generation by solar arrays and

Storage Battery of the satellite, which is common to

and supports multiple transponders on board the

satellite.

(b) Common input antenna for receiving signals from the

customers' ground stations, which are shared by

multiple transponders.

(c) Common output antenna for retransmitting signals

back to the footprint area on earth, which are shared

by multiple transponders.

(d) Satellite positioning system, including position

adjusting thrusters and the fuel storage and supply

system therefor in the satellite. It is this positioning

system which ensures that the location and the angle

of the satellite is such that it receives input signals

properly and retransmits the same to the exact

desired footprint area.

(e) Temperature control system in the satellite, i.e.,

heaters to ensure that the electronic components do

not cease to operate in conditions of extreme cold,

when the satellite is in the ―shadow‖.

(f) Telemetry, tracking and control system for the

purpose of ensuring that all the above mentioned

systems are monitored and their operations duly

controlled and appropriate adjustments made, as and

when required.

66. It was also not disputed that each transponder requires continuous

and sustained support of each of the above-mentioned systems of

the satellite without which it simply cannot function.

Consequently, it is entirely wrong to assume that a transponder is

a self-contained operating unit, the control and constructive

possession of which is or can be handed over by the satellite

operator to its customers. On the contrary, the transponder is

incapable of functioning on its own. In fact, the Tribunal has itself

demonstrated so in the order as is clear from the following:

―A bare perusal of this meaning reveals that equipment is an instrument or tool which is capable of doing some job independently or with the help of other tools. A part of a equipment incapable of performing any activity in itself

cannot be termed as an equipment. We take an example of scissors which has two blades. This scissor is n equipment but when one blade is separated from the other blade, it ceases to be an equipment. In other words, the blade in isolation cannot be termed as an equipment. Reverting to the facts of the present case, we find that the transponder is not an equipment in itself On other words, it is not capable of performing any activity when divorced from the satellite. It was fairly conceded by the Ld. AR that the transponder in itself without other parts of satellite is not capable of performing any function. Rightly so because satellite is not plotted at a fixed place. It rotates in the same direction and speed as the earth. If it had been fixed at a particular place or the speed or direction had been different from that of earth, it could not have produced the desired results. Transponder is part of satellite, which is fixed in the satellite and is neither moving in itself nor assisting the satellite to and the transponder, namely, a part of it, playing howsoever important role, cannot be termed as equipment.‖

67. Even after stating so, the Tribunal did not take the aforesaid view

to its logical conclusion, viz., the process carried on in the

transponder in receiving signals and retransmitting the same, is

an inseparable part of the process of the satellite and that process

is utilized only by the appellant who is in control thereof. Whether

it is done with or without amplification of the signal would not

make any difference, in such a scenario.

68. We are inclined to agree with the argument of the learned Senior

counsel for the appellant that in the present case, control of the

satellite or the transponder always remains with the appellant.

We may also observe at this stage that the terms ―lease of

transponder capacity‖, ―lessor‖, ―lessee‖ and ―rental‖ used in the

agreement would not be the determinative factors. It is the

substance of the agreement which is to be seen. When we go

through the various clauses of the said agreement, it becomes

clear that the control always remained with the appellant and the

appellant had merely given access to a broadband available with

the transponder, to particular customers. We may also point out

that against the decision of the AAR in ISRO (supra) case, Special

Leave Petition was dismissed by the Supreme Court (see Puran

Singh Sahni Vs. Sundari Bhagwandas Kripalani & Ors.,

(1991) 2 SCC 180).

69. We may also refer to the following distinction brought out by the

Karnataka High Court between leasing out of equipment and the

use of equipment by its customer. This was done in the case of

Lakshmi Audio Visual Inc. Vs. Asstt. Commissioner of

Commercial Taxes (Kar.) [124 STC 426] in the following terms:

―9. Thus if the transaction is one of leasing/hiring/letting simpliciter under which the possession of the goods, i.e., effective and general control of the goods is to be given to the customer and the customer has the freedom and choice of selecting the manner, time and nature of use and enjoyment, though within the frame work of the agreement, then it would be a transfer of the right to use the goods and fall under the extended definition of "sale". On the other hand, if the customer entrusts to the assessee the work of achieving a certain desired result and that involves the use of goods belonging to the assessee and rendering of several other services and the goods used by the assessee to achieve the desired result continue to be in the effective and general control of the assessee, then, the transaction will not be a transfer of the right to use goods falling within the extended definition of "sale". Let me now clarify the position further, with an illustration which is a variation of the illustration used by the Andhra Pradesh High Court in the case of Rashtriya Ispat Nigam Ltd. v. Commercial Tax Officer.

Illustration :

(f) A customer engages a carrier (transport operator) to transport one consignment (a full lorry load) from place A to B, for an agreed consideration which is called freight charges or lorry hire. The carrier sends its lorry to the customer's depot, picks up the consignment and proceeds to the destination for delivery of the consignment. The lorry is used exclusively for the customer's consignment from the time of loading, to the time of unloading at destination. Can it be said that right to use of the lorry has been transferred by the carrier to the customer ? The answer is obviously in the negative, as there is no transfer of the "use of the lorry" for the following reasons : (i) The lorry is never in the control, let alone effective control of the

customer ; (ii) the carrier decides how, when and where the lorry moves to the destination, and continues to be in effective control of the lorry ; (hi) the carrier can at any point (of time or place) transfer the consignment in the lorry to another lorry ; or the carrier may unload the consignment en-route in any of his godowns, to be picked up later by some other lorry assigned by the carrier for further transportation and delivery at destination.

(ii) On the other hand, let us consider the case of a customer (say a factory) entering into a contract with the transport operator, under which the transport operator has to provide a lorry to the customer, between the hours 8.00 a.m. to 8.00 p.m. at the customer's factory for its use, at a fixed hire per day or hire per km subject to an assured minimum, for a period of one month or one week or even one day ; and under the contract, the transport operator is responsible for making repairs apart from providing a driver to drive the lorry and filling the vehicle with diesel for running the lorry. The transaction involves an identified vehicle belonging to the transport operator being delivered to the customer and the customer is given the exclusive and effective control of the vehicle to be used in any manner as it deems fit ; and during the period when the lorry is with the customer, the transport operator has no control over it. The transport operator renders no other service to the customer. Therefore, the transaction involves transfer of right to use the lorry and thus be a deemed sale.‖

70. Argument was addressed on the meaning which is assigned to

the term ―royalty‖ occurring in sub-clause (iii) of Explanation 2.

The learned counsel for the appellant had argued that the

doctrine of niscitur a sociis would apply and the process should be

treated as item of intellectual property. On this it was argued

that the process employed in the transponder of a satellite, i.e.,

changing of frequency and amplifying the signal, is not at all an

item of intellectual property. Though there appears to be some

force in this argument, it is not necessary to answer it

conclusively. The fact remains that there is no use of ‗process' by

the TV channels. Moreover, no such purported use has taken

place in India. It is stated at the cost of repetition that the

telecast companies/customers are situated outside India and so is

the appellant. Even the agreements are executed abroad under

which the services are provided by the appellant to its customers.

The transponder is in the orbit. Merely because it has its footprint

on various continents would not mean that the process has taken

place in India. This aspect now stands concluded by the Supreme

Court in the case of Ishikawaima-Harima Heavy Industries

Ltd. (supra). In that case, the appellant, a non-resident

company incorporated in Japan, along with five other enterprises

formed a consortium. The consortium was awarded by Petronet a

turnkey project for setting up a liquefied natural gas (LNG)

receiving, storage and regasification facility in Gujarat. The

contract specified the role and responsibility of each member of

the consortium and the consideration to be paid separately for

the respective work of each member. The appellant was to

develop, design, engineer, procure equipment, materials and

supplies to erect and construct storage tanks including marine

facility (jetty and island breakwater) for transmission and supply

of LNG to purchasers, to test and commission the facilities, etc.

The contract involved : (i) offshore supply, (ii) offshore services,

(iii) onshore supply, (iv) onshore services and (v) construction and

erection. The price for offshore supply and offshore services was

payable in US dollars, that for onshore supply and onshore

services and construction and erection partly in US dollars and

partly in Indian rupees. The payment for offshore supply of

equipment and materials supplied from outside India was

received by the appellant by credit to a bank account in Tokyo

and the property in the goods passed to Petronet on the high seas

outside India. Though the appellant unloaded the goods, cleared

them from Customs and transported them to the site, it was for

and on behalf of Petronet and the expenditure including the

customs duty was reimbursed to it. The price of offshore services

for design and engineering including detailed engineering in

relation to the supplies, services and construction and erection

and the cost of any other services to be rendered from outside

India, was also paid in US dollars in Tokyo. On these facts the

appellant applied to the Authority for Advance Rulings (Income

Tax) for a ruling on the following points:

(a) Whether the amounts received/receivable by the

appellant from Petronet for offshore supply of

equipment, materials, etc., were liable to tax in India

under the provisions of the Income tax Act, 1961, and

the Double Taxation Avoidance Convention between

Indian and Japan;

(b) Whether the amounts received/receivable form

Petronet for offshore services were chargeable to tax

in India under the Act and the Convention; and

(c) Would the appellant be able to claim deduction for

expenses incurred in computing the income from

offshore services.

The Authority ruled:

(i) That though property in the goods passed to Petronet

while the goods were on the high seas, and insofar as

the activities of the appellant for taking delivery of the

goods from the ship, payment of customs duty and

transportation of the goods to the site were concerned,

these facts did not militate against the property in the

goods passing to the appellant. In connection with the

offshore supply, certain operations were inextricably

interlinked in India, such as, signing of the contract in

India which imposed liability on the appellant to procure

equipment and machinery in India and receiving,

unloading, storing and transporting, paying demurrage

and other incidental charges on account of delay in

clearance. The price of the goods covered not only their

price but also of all these operations which were carried

out in India and from which income accrued to the

appellant. Therefore, income accrued to the appellant

from the offshore supply through business connection in

India and some operations of the business were carried

out in India. Profits were deemed to accrue/arise in

India would be only such part of the profits as was

reasonably attributable to the operation carried out in

India.

(ii) That having regard to Article 7(1) of the Convention For

Avoidance of Double taxation and Fiscal Evasion with

respect to Taxes on Income between India and Japan

read with paragraph 6 of the Protocol supply of

equipment or machinery (sale of which was completed

around, the order having been placed directly by the

overseas office of the enterprise) would be within the

meaning of the phrase ―directly or indirectly attributable

to that permanent establishment‖ and, therefore, so

much of the amount received or receivable by the

appellant as was directly or indirectly attributable to the

permanent establishment as postulated in paragraph 6

of the Protocol would be taxable in India. The price of

the offshore services would be deemed to accrue or

arise under Section 9(1)(vii) of the Income Tax Act,

1961. And inasmuch as fees for technical services were

specifically provided in Article 12 of the Convention,

they would not fall under Article 7. Therefore, the price

of the offshore services was taxable in India under the

Act as well as the Convention.

(iii) That, however, in view of Section 115A(1)(b)(B) of the

Act and Article 12(2) of the Convention, tax was payable

at the fixed rate of 20 per cent of the gross amount of

fees for technical services and the applicant would not

be able to claim any deduction from the amount.

71. In that case, the appellant approached the Supreme Court

challenging the aforesaid judgment of the AAR. The Supreme

Court reversed the decision of the AAR and in the process, inter

alia, held as under:

―(i) That Section 9 of the Income tax Act, 1961, raises a legal fiction; but, having regard to the contextual interpretation and in view of the fact that the court is dealing with a taxation stature, the legal fiction must be construed having regard to the object it seeks to achieve. The legal fiction created under Section 9 must also be read having regard to the other provisions thereof.

(ii) That the second sentence of Article 7(1) which allowed the State of the permanent establishment to tax business profits, but only so much of them as was attributable to the permanent establishment excluded the applicability of the principle that where there was a permanent establishment, the State of the permanent establishment should be allowed to tax all income derived by the enterprise from sources in the State irrespective of whether or not such income was economically connected with the permanent establishment. The State of the permanent establishment was allowed to tax only those profits which were economically attributable to the permanent establishment, i.e., those which resulted from the permanent establishment's activities, which were economically from the business carried on by the permanent establishment. In this case, the permanent establishment's non-involvement in the transaction of offshore supply, excluded it from being a part of the cause of the income itself and thus there was no business connection.

(iii) That for attracting the tax there had to be some activities through the permanent establishment. If income arose without any activity of the permanent establishment, even under the Convention the taxation liability in respect of overseas services would not arise in India. Section 9 spelled out the extent to which the income of a non-resident would be liable to tax in India. Section 9 had a direct territorial nexus. Relief under a Double Taxation Avoidance Treaty, having regard to the provisions contained in Section 90(2), would arise only in the event taxable income of the assessee arose in one Contracting State on the basis of accrual of income in another Contracting State on the basis of resident. So far as accrual of income in India was concerned, taxability must be read in terms of Section 4(2) read with Section 9, whereupon the question of seeking assessment of such income in India on the basis of the Double Taxation Treaty would arise. Paragraph 6 of the Protocol to the Convention was not applicable, because, for the profits to be ―attributable directly or indirectly‖, the permanent establishment must be involved in the activity giving rise to the profits.

(iv) That where different severable parts of a composite contract were performed in different places, as in this case, the principle of apportionment could be applied to determine which fiscal jurisdiction could tax that particular part of the transaction. This principle helped determine where the territorial jurisdiction of a particular State lay and to determine its capacity to tax on event. Applying it to composite transactions which had some operations in one territory and some in the other, was essential to determine the taxability of various operations. The

concepts of profits of business connection was relevant for the purpose of application of Section 9, the concept of permanent establishment was relevant for assessing the income of a non-resident under the Convention.

(v) That in this case the entire transaction was completed on the high seas and, therefore, the profits on sale did not arise in India. Once excluded from the scope of taxation under the Income - tax Act application of the Double Taxation Avoidance Treaty would not arise.

(vi) That, in relation to offshore services, Section 9(1)(vii)(c ) required two conditions to be met: to be taxable in India the services which were the source for the income sought to be taxed had to be rendered in India as well as utilized in India.

(vii) That whatever was payable by a resident to a non-

resident by way of technical fees would not always come within the purview of Section 9(1)(vii). It must have sufficient territorial nexus with India so as to furnish a basis for imposition of tax.

(viii) That even in relation to such income, viz., income from offshore services, the provisions of Article 7 of the Convention would be applicable, as services rendered outside India would have nothing to do with the permanent establishment in India. Thus, if any services had been rendered by the head office of the appellant outside India, only because they were connected with the permanent establishment, even in relation to the principle of apportionment would apply.‖ (emphasis supplied)

72. The Tribunal has made an attempt to trace the fund flow and

observed that since the end consumers, i.e., persons watching TV

in India are paying the amounts to the cable operators who in turn

are paying the same to the TV channels, the flow of fund is traced

to India. That is a far-fetched ground to rope in the appellant in

the taxation net. The Tribunal has glossed over an important fact

that the money which is received from the cable operators by the

telecast operators is treated as income by these telecast operators

which has accrued in India and they have offered and paid tax.

Thus, the income which is generated in India has been duly

subjected to tax in India. It is the payment which is made by the

telecast operators who are situated abroad to the appellant which

is also a non-resident, i.e., sought to be brought within the tax net.

73. For the aforesaid reasons, it is difficult to accept such far-fetched

reasoning with no causal connection.

74. Even when we look into the matter from the standpoint of ―Double

Taxation Avoidance Agreement (DTAA)‖, the case of the appellant

gets boost. The Organisation of Economic Cooperation and

Development (OECD) has framed a model of ―Double Taxation

Avoidance Agreement (DTAA)‖ entered into by India are based.

Article 12 of the said model DTAA contains a definition of ―royalty‖

which is in all material respects virtually the same as the definition

of ―royalty‖ contained in clause (iii) of Explanation 2 to Section

9(1) (vi) of the Act. This fact is also not in dispute. The learned

counsel for the appellant had relied upon the commentary issued

by the OECD on the aforesaid model DTAA and particularly,

referred to the following amendment proposed by OECD to its

commentary on Article 12, which reads as under:

―9.1 Satellite operators and their customers (including broadcasting and telecommunication enterprises) frequently enter into ―transponder leasing‖ agreements under which the satellite operator allows the customer to utilize the capacity of a satellite transponder to transmit over large geographical areas. Payments made by customers under typical ―transponder leasing‖ agreements are made for the use of the transponder transmitting capacity and will not constitute royalties under the definition of paragraph 2; these payments are not made in consideration for the use of, or right to use, property, or for information, that is referred to in the definition (they cannot be viewed, for instance, as payments for information or for the use of, or right to use, a secret process since the satellite technology is not transferred to the customer). As regards treaties that include the leasing of industrial, commercial or scientific (ICS) equipment in the definition of

royalties, the characterization of the payment will depend to a large extent on the relevant contractual arrangements. Whilst the relevant contracts often refer to the ―lease‖ of a transponder, in most cases the customer does not acquire the physical possession of the transponder but simply its transmission capacity: the satellite is operated by the lessor and the lessee has no access to the transponder that has been assigned to it. In such cases, the payments made by the customers would therefore be in the nature of payments for services, to which Article 7 applies, rather than payments for the use, or right to use, ICS equipment. A different, but much less frequent, transaction would be where the owner of the satellite leases it to another party so that the latter may operate it and either use it for its own purposes or offer its data transmission capacity to third parties. In such a case, the payment made by the satellite operator to the satellite owner could well be considered as a payment for the leasing of industrial, commercial or scientific equipment. Similar considerations apply to payments made to lease or purchase the capacity of cables for the transmission of electrical power or communities (e.g. through a contract granting an indefeasible right of use of such capacity) or pipelines (e.g. for the transportation of gas or oil).‖

75. Much reliance was placed upon the commentary written by Klaus

Vogel on ‗Double Taxation Conventions (3rd Edition)'. It is

recorded therein:

―The use of a satellite is a service, not a rental (thus correctly, Rabe, A., 38 RIW 135 (1992), on Germany's DTC with Luxembourg); this would not be the case only in the event the entire direction and control over the satellite, such as its piloting or steering, etc. were transferred to the user. ‖

76. Klaus Vogel has also made a distinction between ―letting an asset‖

and ―use of the asset by the owner for providing services‖ as

below:

―On the other hand, another distinction to be made is letting the proprietary right, experience, etc., on the one hand and use of it by the licensor himself, e.g., within the framework of an advisory activity. Within the range from ‗services', viz. outright transfer of the asset involved (right, etc.) to the payer of the royalty. The other, just as clear-cut extreme is the exercise by the payee of activities in the service of the payer, activities for which the payee uses his own proprietary rights, know-how, etc., while not letting or transferring them to the payer.‖

77. The Tribunal has discarded the aforesaid commentary of OECD as

well as Klaus Vogel only on the ground that it is not safe to rely

upon the same. However, what is ignored is that when the

technical terms used in the DTAA are the same which appear in

Section 9(1)(vi), for better understanding all these very terms,

OECD commentary can always be relied upon. The Apex Court

has emphasized so in number of judgments clearly holding that

the well-settled internationally accepted meaning and

interpretation placed on identical or similar terms employed in

various DTAAs should be followed by the Courts in India when it

comes to construing similar terms occurring in the Indian Income

Tax Act. We may reproduce the following passage from the

judgment of the Court in the case of Union of India and Another

Vs. Azadi Bachao Andolan and Another, [(2003) 263 ITR

706] in the following words:

85. In our view, the contention of the respondents proceeds on the fallacious premise that liability to taxation is the same as payment of tax. Liability to taxation is a legal situation; payment of tax is a fiscal fact. For the purpose of application of Article 4 of the DTAC, what is relevant is the legal situation, namely, liability to taxation, and not the fiscal fact of actual payment of tax. If this were not so, the DTAC would not have used the words liable to taxation, but would have used some appropriate words like pays tax. On the language of the DTAC, it is not possible to accept the contention of the respondents that offshore companies incorporated and registered under MOBA are not liable to taxation under the Mauritius Income Tax Act; nor is it possible to accept the contention that such companies would not be resident in Mauritius within the meaning of Article 3 read with Article 4 of the DTAC.

86. There is a further reason in support of our view. The expression liable to taxation has been adopted from the Organisation for Economic Co-operation and Development Council (OECD) Model Convention 1977. The OECD commentary on article 4, defining resident, says : "Conventions for the avoidance of double taxation do not normally concern themselves with the domestic laws of the Contracting States laying down the conditions under which

a person is to be treated fiscally as "resident" and, consequently, is fully liable to tax in that State". The expression used is liable to tax therein, by reasons of various factors. This definition has been carried over even in Article 4 dealing with resident in the OECD Model Convention 1992.

87. In A Manual on the OECD Model Tax Convention on Income and On Capital, at paragraph 4B.05, while commenting on Article 4 of the OECD Double Tax Convention, Philip Baker points out that the phrase liable to tax used in the first sentence of Article 4.1 of the Model Convention has raised a number of issues, and observes :

"It seems clear that a person does not have to be actually paying tax to be "liable to tax" otherwise a person who had deductible losses or allowances, which reduced his tax bill to zero would find himself unable to enjoy the benefits of the convention. It also seems clear that a person who would otherwise be subject to comprehensive taxing but who enjoys a specific exemption from tax is nevertheless liable to tax, if the exemption were repealed, or the person no longer qualified for the exemption, the person would be liable to comprehensive taxation."

78. There are judgments of other High Courts also to the same effect.

These are as under:

(a) Commissioner of Income Tax Vs. Ahmedabad

Manufacturing and Calico Printing Co., [139 ITR

806 (Guj.)] at Pages 820-822.

(b) Commissioner of Income Tax Vs.

Vishakhapatnam Port Trust [(1983) 144 ITR 146

(AP)] at pages 156-157.

(c) N.V. Philips Vs. Commissioner of Income Tax

[172 ITR 521] at pages 527 & 538-539.

79. For the aforesaid reasons, we are unable to subscribe to the view

taken by the Tribunal in the impugned judgment on the

interpretation of Section 9(1) (vi) of the Act. We, thus, answer

Question No. (3) in favour of the assessee and against the

Revenue and set aside the order of the Tribunal on this aspect.

Re: Applicability of Section 9(1)(vii):

80. It was for the first time that the Revenue argued before the

Tribunal that income of the appellant was taxable under Section

9(1)(vii) of the Act as well. The appellant had objected to the

admission of this ground. The Tribunal brushed aside this

objection and admitted the ground. At the same time, the

Tribunal did not decide the issue as the income of the assessee is

held taxable under Section 9(1)(vi) of the Act. It is for this reason

both the assessee and the Revenue have challenged the order of

the Tribunal whereas the appellant states that the Tribunal erred

in admitting this ground, the Revenue pleads that the Tribunal

erred in not deciding the issue even after admission. Insofar as

the objection of the appellant is concerned, we are of the opinion

that it has no merit. The Tribunal rightly held that the issue raised

was purely legal, which did not require consideration of any fresh

facts, as all necessary facts were adjudication of the issue as to

whether the amount received was chargeable to tax under Section

9(1)(vii) were available on record. Insofar as the issue on merit is

concerned, interestingly no arguments were advanced by the

learned counsel for the Revenue. The ground was admitted at the

instance of the Revenue. Further specifically, question of law was

raised and appeal admitted on that ground as to whether the

Tribunal erred in law in not deciding the issue. In spite thereof,

during arguments, this aspect on merits was not touched,

therefore, we cannot accept the submission of the Revenue for

covering the case under Section 9(1)(vii) of the Act. Presuming,

form the aforesaid conduct, the case is not sought to be covered

under this Section.

81. As a result, the appeal preferred by the assessee is allowed and

the judgment of the Tribunal is set aside and the appeal of the

Revenue is dismissed.

(A.K. SIKRI) JUDGE

(REVA KHETRAPAL) JUDGE JANUARY 31, 2011 pmc

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter