Citation : 2014 Latest Caselaw 4603 Del
Judgement Date : 18 September, 2014
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment delivered on: 18.09.2014
+ W.P.(C) 6167/2012
BERNSTEIN LITOWITZ BERGER AND GROSSMANN
LLP AND ORS ..... Petitioners
versus
UNION OF INDIA AND ORS ..... Respondents
+ W.P.(C) 7774/2012
BERNSTEIN LITOWITZ BERGER AND GROSSMANN
LLP AND ORS ..... Petitioners
versus
UNION OF INDIA AND ORS ..... Respondents
Advocates who appeared in this case:
For the Petitioner : Mr M.S. Syali, Senior Advocate with Ms Husnal Syali,
Mr Mayank Nagi, Ms Reeta Mishra, Mr Harkunal Singh
and Mr Tarun Singh
For the Respondents : Mr Abhay Prakash Sahay
CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE SIDDHARTH MRIDUL
JUDGMENT
BADAR DURREZ AHMED, J (ORAL)
1. These writ petitions impugn the Ruling dated 27.08.2012 made by the
Authority for Advance Rulings under the Income-tax Act, 1961.
2. A few basic facts are necessary for disposal of these writ petitions.
Certain shareholders of American Depository Shares have filed suits against
Satyam Computer Services Limited (Indian Company) as well as against
Pricewaterhouse Coopers, Bangalore and Pricewaterhouse Coopers LLP, USA
claiming damages on account of the alleged admitted fraud in the
representations to the Authority governing the stock exchange under the
Securities Exchange Act, 1934 and the Securities Act of 1933 (both USA
Acts). Those suits were consolidated as a class action suit and the petitioners
herein were nominated as lead counsel.
3. In those suits a settlement was arrived at whereby the Indian company
was required to pay damages to the extent of USD 125 million and
Pricewaterhouse Coopers (Bangalore) and the Pricewaterhouse Coopers LLP
(USA) were required to pay a total amount of USD 25.5 million. For this
purpose, a Qualified Settlement Fund was to be created. The settlement was
also subject to the approval of the court in New York. Before the final
approval of the court in New York, the funds equivalent to USD 125 million
were transferred by the Indian company to a Segregated Account in India (with
Citi Bank). Similarly, the Indian component of Pricewaterhouse Coopers also
deposited the equivalent of USD 15.5 million in the said Segregated Account.
The lead counsel thereafter took a preliminary approval from the court at New
York and the funds deposited in the Segregated Account in India were
transferred to the Initial Escrow Account in the New York Branch of Citi Bank
NA. On 13.09.2011 the court at New York finally granted approval and
confirmed the settlement which had been arrived at between the Indian
company, Pricewaterhouse Coopers and the holders of the American
Depository Shares. Thereafter, the money lying in the Initial Escrow Account
in New York was transferred to the Qualified Settlement Fund which was to be
operated by the lead counsel for the purposes of disbursement to the various
parties in favour of whom the settlement was arrived at.
4. We may point that shortly after the settlement was arrived at, as a
condition of the settlement, an advance Ruling was invited from the Authority
for Advance Rulings with regard to the taxes to be withheld in respect of the
transfer of funds from India to US.
5. While the matter was pending before the Authority for Advance
Rulings, the entire funds available in the Segregated Account were transferred
to the Initial Escrow Account in New York. However, thereafter the Authority
for Advance Rulings, by virtue of its Ruling dated 27.08.2012, determined that
the said amount was taxable in India and therefore tax ought to have been
deducted at source prior to the payment to the beneficiaries. Consequently,
30% of the funds which had been transferred from the Segregated Account to
the Initial Escrow Account were returned to India and they continue to be
deposited with the Revenue Authorities. It is thereafter that the remaining
funds were transferred to the Qualified Settlement Fund.
6. The primary question which was there before the Authority for Advance
Rulings was whether the amount of the settlement funds which had been
transferred from India to USA were chargeable to tax in India. In order to
answer this question a primary issue that arose was whether the receipts in the
hands of the beneficiaries were in the nature of capital receipts or revenue
receipts. The Authority for Advance Rulings had proceeded on the basis that
they were revenue receipts and it had so observed on the basis of an alleged
submission to this effect made on behalf of the petitioner. That is not the
correct position inasmuch as from the impugned Ruling itself it would be
evident that the stand of the petitioner was that they were not revenue receipts
but capital receipts not chargeable to tax. It was the further case of the
petitioner that the settlement amounts would only go towards reducing the cost
of acquisition of the American Depository Shares.
7. We are of the view that the Authority for Advance Rulings has rendered
its ruling based upon the wrong premise that the petitioner had accepted the
receipts to be in the nature of revenue receipts. Thus, the Ruling cannot stand.
Consequently, we set aside the Ruling dated 27.08.2012 and remit the matter to
the Authority for Advance Rulings to examine the position, first of all, in the
light of whether the receipts were in the nature of capital receipts or revenue
receipts and thereafter to determine as to whether those receipts were
chargeable to income tax in India. The Authority for Advance Rulings has to
examine this aspect in the context of Section 195 of the Income-tax Act, 1961
and for that purpose it has to consider whether these receipts, if they are to be
regarded as income, could be construed as income at the point of time at which
the tax was to be deducted at source. These issues need to be examined by the
Authority for Advance Rulings apart from the other issues that may arise
including the question of any income having arisen in India, having been
received in India or deemed to have accrued in India.
8. With these observations, the impugned advance Ruling dated
27.08.2012 is set aside and the matter is remitted to the Authority for Advance
Rulings to consider the matter afresh in the light of our observations and with
the hope and expectation that the Ruling would be given at an early date. The
writ petitions are allowed to the aforesaid extent. No costs.
BADAR DURREZ AHMED, J
SIDDHARTH MRIDUL, J SEPTEMBER 18, 2014 SU
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!