Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Google India Private Limited vs The Assistant Commissioner Of Income ...
2025 Latest Caselaw 4319 Kant

Citation : 2025 Latest Caselaw 4319 Kant
Judgement Date : 24 February, 2025

Karnataka High Court

Google India Private Limited vs The Assistant Commissioner Of Income ... on 24 February, 2025

Author: S.G.Pandit
Bench: S.G.Pandit
IN THE HIGH COURT OF KARNATAKA AT BENGALURU

  DATED THIS THE 24TH DAY OF FEBRUARY, 2025

                      BEFORE

       THE HON'BLE MR.JUSTICE S.G.PANDIT

       WRIT PETITION No.58327/2017 (T-IT)


BETWEEN:

GOOGLE INDIA PRIVATE LIMITED
NO.3, RMZ INFINITY, TOWER E
4TH FLOOR, OLD MADRAS ROAD
BANGALORE-560016
(PAN:AACCG0527D)
REP. BY ITS AUTHORIZED SIGNATORY
MS. GITANJLI DUGGAL.
                                   ...PETITIONER
(BY SRI. DEEPAK CHOPRA, ADV. FOR
 SRI ANIND THOMAS, ADV.)


AND:

  1. THE ASSISTANT COMMISSIONER
     OF INCOME TAX
     CIRCLE-3 (1)(2)
     ROOM NO.228, 2ND FLOOR
     BMTC BUILDING, 6TH BLOCK
     80 FEET ROAD, KORAMANGALA
     BANGALORE-560095.

  2. THE COMMISSIONER OF
     INCOME TAX-III
     BMTC COMPLEX
                                2

     80 FEET ROAD, KORAMANGALA
     BANGALORE-560095.
                                      ....RESPONDENTS
(BY SRI. RAVIRAJ Y.V., ADV.)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF
THE CONSTITUTION OF INDIA PRAYING TO QUASH THE
NOTICE DATED 31.03.2017 ISSUED BY THE R1 FOR
ASSESSMENT YEAR 2010-11 VIDE ANNX-A AND QUASH THE
ORDER DATED 16.12.2017 WHEREBY THE R1 HAS DISPOSED
OF AND REJECTED THE OBJECTIONS FILED BY THE
PETITIONER TO THE INITIATION OF PROCEEDINGS UNDER
SECTION 147 OF THE INCOME TAX ACT 1961 VIDE ANNX-N.

     THIS WRIT PETITION HAVING BEEN HEARD AND
RESERVED   ON    05/01/2025   COMING  ON  FOR
PRONOUNCEMENT THIS DAY, THE COURT MADE THE
FOLLOWING:

CORAM:   HON'BLE MR JUSTICE S.G.PANDIT

                      CAV ORDER

     The petitioner is before this Court under Article

226 of the Constitution of India, questioning the

correctness and legality of notice bearing No.14/ACIT-

3(1)(2)/2016-17 dated 31.03.2017 for the assessment

year 2010-11 (Annexure-A) issued under Section 148 of

the Income Tax Act, 1961 (for short, '1961 Act') and

also order dated 16.12.2017 rejecting the objections
                                   3

filed by the petitioner for initiation of proceedings under

Section 147 of 1961 Act (Annexure-N).


     2.     Brief facts of the case are that, the petitioner-

company engaged in the business of Global Outsourced

Information Technology and IT Enabled Services, filed

its return of income for the assessment year 2010-11. It

claimed deduction under Section 10A of 1961 Act. It is

stated that the case of the petitioner was selected for

scrutiny and notice under Section 143 of 1961 Act was

issued.   Since       the   petitioner     had    entered     into

international transaction, the case was referred to

Transfer Pricing Officer (TPO) for determination of Arms

Length    Price   (ALP)     for   the   said   transaction.   The

petitioner is said to have replied to the notices issued

seeking    specific     queries       regarding   Section     10A

deductions. The TPO passed a draft assessment order

determining the income of the petitioner on the higher

side as against the declared income. The petitioner is
                                4

said   to   have   filed   objections   before   the   Dispute

Resolution Panel (DRP). The DRP granted partial relief

on 28.11.2014. Thereafter, final assessment order was

passed on 30.12.2014 and aggrieved by the final

assessment order, petitioner filed appeal before the

Income Tax Appellate Tribunal (for short, 'ITAT') on

22.01.2015. Thereafter, respondent No.1 issued notice

under Section 148 of the 1961 Act on 31.03.2017 which

was said to have been received by the petitioner on

01.04.2017. The petitioner sought reasons for re-

opening the assessment by letter dated 11.04.2017. The

first respondent, by letter dated 03.11.2017 supplied

reasons to the petitioner for re-opening. The petitioner

filed objections before respondent No.1 on 13.12.2017

against re-opening of assessment. Respondent No.1 by

order dated 16.12.2017 rejected the objections filed by

the petitioner which was received by petitioner on

19.12.2017. Questioning Section 148 notice as well as
                                      5

order        dated    16.12.2017         rejecting    the     petitioner's

objections for initiation of proceedings under Section

147 of 1961 Act, the petitioner is before this Court in

this writ petition.


        3.     Heard learned counsel Sri.Deepak Chopra for

Sri.Anind Thomas, learned counsel for petitioner and

learned counsel Sri.Y.V.Raviraj along with Sri.M.Dilip,

learned counsel for respondents-Revenue. Perused the

entire writ petition papers.


        4.     Learned counsel for the petitioner would

submit that no ground is made out for re-opening

assessment for the assessment year 2010-11 on the

ground that income has escaped assessment. Learned

counsel       for    the   petitioner      would     submit     that   the

petitioner-company           filed   its    return    of    income     for

assessment year 2010-11 and when its case was

selected for scrutiny and notice was issued under
                             6

Section 143(2) of 1961 Act, petitioner filed its objections

and answered specific queries regarding Section 10A

deductions. Thereafter, the final assessment order was

passed, the petitioner has challenged the same before

the ITAT and the same is pending adjudication.


     5.    Learned counsel would submit that there is

no new material before the first respondent for re-

opening the assessment by issuing notice under Section

148 of 1961 Act. Learned counsel for the petitioner

would submit that the notice issued under Section 148

of 1961 Act as well as Section 147 of 1961 Act would

not satisfy the requirement or ingredients of the income

escaping assessment. It is submitted that the notice

issued under Section 147 of 1961 Act is beyond four

years from the end of the relevant assessment year and

it is not the case of the respondents that income

chargeable to tax has escaped assessment by reason of

failure on the part of the assessee to make return or
                                  7

response to notice issued under Sub-Section (1) of

Section 142 or Section 148 of 1961 Act or had failed to

disclose fully and truly all material facts necessary for

assessment for that assessment year.


     6.     Learned counsel would invite attention of this

Court to reasons supplied for re-opening on the ground

that income has escaped assessment, submits that it is

re-appreciation of material already on record and there

is no new material. There was no failure on the part of

the petitioner to disclose all material facts necessary for

assessment and further he submits that it is a case of

change of opinion by the Assessing Authority. It is

submitted       that   the   allegation   is    with   regard   to

computing Section 10A deduction and it is explained by

the petitioner at the time of Section 143(2) notice and

as such re-opening of assessment on the ground that

income has escaped assessment on the same material

which     has    undergone      process    of    assessment     is
                                  8

impermissible. Learned counsel for the petitioner places

reliance on the decision of the Full Bench decision of this

Court dated 27.01.2021 in W.A.No.1145/2015 as well as

Co-ordinate   Bench    decision       in   BANGALORE      TURF

CLUB LTD., VS. UNION OF INDIA [(2024) 161

TAXMANN.COM 353 (KARNATAKA)].


     7.    Per contra, learned counsel Sri.Y.V.Raviraj for

respondents-Revenue made all efforts to justify the

notice issued under Section 148 of 1961 Act and also

rejection of objections filed by the petitioner to Section

147 proceedings. Learned counsel for the Revenue

referring to statement of objections filed submits that,

the Assessing Officer on perusal of the assessment

records   noticed   that   the       assessee   in   computation

claimed an amount of Rs.6,27,30,364/- as indefeasible

rights to connectivity allocated solely on Mumbai unit

and thereby reducing the taxable income and boosting

the profit of 10A units. Further, he submits that
                             9

petitioner had also claimed certain amounts towards

supply bandwidth capacities as indefeasible right of the

connectivity from prepaid expenses to intangible assets.

Learned   counsel   also   took   exception   in   company

amortizing such intangible assets over a period of eight

years for the purpose of income tax. Further, learned

counsel would submit that the assessee has resorted to

deferment of expenditure by reclassifying the intangible

asset as indefeasible right. Learned counsel for the

Revenue would submit that the respondents have

resorted to re-assessment as the income liable to tax

has escaped assessment due to oversight, inadvertence

and by mistake committed by the Income Tax Officer. In

that circumstance, he submits that re-assessment of

escaped income would be permissible. Thus, learned

counsel would pray for dismissal of the writ petition.


     8.    Having heard the learned counsel appearing

for the parties and on perusal of the entire writ petition
                                10

papers, the only point which falls for consideration is as

to,

             "Whether the notice issued under Section
      148 of 1961 Act for re-opening assessment for
      escapement of income for the assessment year
      2010-11     is   justified    in   the   facts   and
      circumstances of the case?"


       9.     Section 147 of 1961 Act empowers the

Assessing Officer to reassess such income if he has

reasons to believe      that any income chargeable to tax

has escaped assessment for any assessment year by

initiating proceedings under Sections 148 to 153 of

1961 Act.


       10.    The Hon'ble Apex Court in the case of

COMMISSIONER           OF     INCOME-TAX,        DELHI       VS.

KELVINATOR OF INDIA LIMITED (2010) 320 ITR

561, interpreting Section 147 of 1961 Act has it stood

then has observed that the Assessing Officer has power
                                11

to re-open, provided there is 'tangible material' to come

to the conclusion that there is escapement of income

from assessment. Further, it observed that reasons

must have a live link with the formation of belief and it

also held that mere change of opinion on consideration

of the same material is of no ground to invoke Section

147 of 1961 Act. Relevant portion of the above decision

which is relevant for the present case reads as follows:

           "4. On going through the changes, quoted
     above, made to Section 147 of the Act, we find
     that, prior to the Direct Tax Laws (Amendment)
     Act, 1987, reopening could be done under the
     above two conditions and fulfilment of the said
     conditions alone conferred jurisdiction on the
     assessing officer to make a back assessment, but
     in Section 147 of the Act (with effect from 1-4-
     1989), they are given a go-by and only one
     condition has remained viz. that where the
     assessing officer has reason to believe that
     income     has    escaped      assessment,     confers
     jurisdiction to reopen the assessment. Therefore,
     post-1-4-1989, power to reopen is much wider.
     However,    one   needs     to   give   a    schematic
                          12

interpretation to the words "reason to believe"
failing which, we are afraid, Section 147 would
give arbitrary powers to the assessing officer to
reopen assessments on the basis of "mere change
of opinion", which cannot be per se reason to
reopen.     We   must   also   keep   in   mind   the
conceptual difference between power to review
and power to reassess. The assessing officer has
no power to review; he has the power to reassess.
But reassessment has to be based on fulfilment of
certain precondition and if the concept of "change
of opinion" is removed, as contended on behalf of
the Department, then, in the garb of reopening
the assessment, review would take place. One
must treat the concept of "change of opinion" as
an in-built test to check abuse of power by the
assessing    officer.   Hence,    after    1-4-1989,
assessing officer has power to reopen, provided
there is "tangible material" to come to the
conclusion that there is escapement of income
from assessment. Reasons must have a live link
with the formation of the belief. Our view gets
support from the changes made to Section 147 of
the Act, as quoted hereinabove. Under the Direct
Tax Laws (Amendment) Act, 1987, Parliament not
only deleted the words "reason to believe" but
                           13

also inserted the word "opinion" in Section 147 of
the Act. However, on receipt of representations
from the companies against omission of the words
"reason to believe", Parliament reintroduced the
said expression and deleted the word "opinion" on
the ground that it would vest arbitrary powers in
the assessing officer.


      "7.2 Amendment made by the Amending
Act, 1989, to reintroduce the expression 'reason
to believe' in section 147. - A number of
representations    were    received   against   the
omission of the words 'reason to believe' from
section 147 and their substitution by the 'opinion'
of assessing officer. It was pointed out that the
meaning of the expression, 'reason to believe'
had been explained in a number of court rulings
in the past and was well settled and its omission
from section 147 would give arbitrary powers to
the Assessing Officer to reopen past assessments
on mere change of opinion. To allay these fears,
the Amending Act, 1989 has again amended
section 147 to reintroduce the expression 'has
reason to believe' in place of the words 'for
reasons to be recorded by him in writing, is of
                                       14

      the opinion'. Other provisions of the new section
      147, however, remain the same."
                                            (Underlines supplied)


      11.        It is settled position of law that an error

found on reconsideration of the same material which

was put to assessment does not give the Assessing

Officer the power to re-open a concluded assessment.

However, the assessee is required to make a true and

full disclosure of primary facts at the time of original

assessment.


      12.        In    the     case      on     hand,     petitioner     -

assessee         had    filed      return      of    income     for    the

assessment year 2010-11.                      When the case of the

petitioner was          selected for scrutiny under Section

143(2)      of    1961 Act, the petitioner               had   disclosed

and      answered            the    specific        queries    regarding

Section 10A deductions claimed by the petitioner

before      the        TPO.         On        examination       of     the
                                   15

material placed on record by the petitioner-assessee,

the Assessing Officer has concluded the assessment and

against the assessment order, the petitioner is in appeal

which is an admitted fact.


     13.   On issuance of notice under section 148 of

1961 Act which is beyond four years, the petitioner

sought reasons for re-opening the assessment. The

petitioner was furnished reasons for re-opening vide

letter dated 03.11.2017. The reasons furnished for re-

opening assessment for the year 2010-11 on the ground

of escapement of income reads as follows:

           "The assessee company, filed its return of
     income for the A.Y. 2010-11 on 24.09.2010
     declaring        total      Rome     Rs22.00.27.866.
     Subsequently order 143(3) read with 144c of the
     1.1. Act was completed on determining the total
     income      at   Rs.     325,32,75,250   after   making
     disallowance u/s 92CA of 193672651 and u/s
     40(a) (1) of Rs.153,47,184.
                           16

        Subsequently,     on      perusal    of     the
assessment records, it was noticed that the
assessee in the computation claimed an amount
of Rs. 6,27,30,364 as indefeasible rights to
connectivity,    which    while     computing       10A
deduction was allocated solely on the Mumbai
unit, thereby reducing the taxable and at the
same time boosting the profit of the 10A units.
On examining the expenditure prepared as per
the IT Act in the current year, it was noticed that
the assessee has reclassified Rs48,31,76,250/-
towards    supply    of   band-with    capacities    as
indefeasible Right of connectivity from prepaid
expenses to intangible assets. The company
amortizes such intangible assets period of eight
year in the books. For the purpose of Income tax
Act, such amounts paid are as deferred revenue
expenditure and claimed over a period of eight
years. Assessee cannot the intangible assets as
indefeasible Right of connectivity and treat the
same as deferred expenditure under the Income
Tax Act. The assessee is stating that the said
expenditure would med in eight assessment
years     treating   it   has     deferred   revenue
expenditure, which is incorrect. the Income Tax
Act, the intangible assets are depreciated as
                                    17

    25%. Hence, the assessee can only claim the
    same as per the provisions of the IT Act. The
    assessee has claims an amount of 27,30,364/-as
    1/8 of the total amount, which works out to
    Rs.50,18,42,912/-t. therefore, the depreciation
    on this @ 25% works out to Rs. 12.54.60.728/-,
    which should be spread over all the units d on
    the   profit     percentage.          Based     on   this,   the
    deduction        u/s     10a     is     re    computed        to
    Rs.34,25,94,411          against       Rs.42,35,15,471       as
    allowed     in     the       assessment         order    dated
    30.12.2014. Therefore deduction under Section
    10A is allowed in excess to the extent of
    Rs.8,09,21,060         and     the    same      needs   to   be
    brought to tax.

          In the light of above, I have reason to
    believe that the income chargeable to tax has
    escaped     assessment         within     the    meaning      of
    section 147 of the Income-Tax Act, 1961."


    14.   A reading of the above reasons furnished for

re-opening indicates that the material on which re-

opening is sought is the same material which has

undergone assessment and in fact, final assessment
                             18

order is passed. There is no new material or income

which was not declared at the time of assessment or

scrutiny under Section 143(2) of 1961 Act. It is

pertinent to note here that the petitioner had declared

income    of   Rs.22,00,27,866/-    and   the   Assessing

Authority passed draft assessment order determining

the income of the petitioner at Rs.4,46,54,65,833/-. In

fact, it is stated that while assessing the income, Section

10A deductions were reduced from the claimed amount.

Moreover, the reasons would not indicate the failure of

the petitioner to disclose any information or that he has

not disclosed true and full material facts which is one of

the ingredients of Section 147 of 1961 Act. A careful

reading and appreciating the reasons, I am of the view

that it is a change of opinion and on the basis of

changed opinion, proceedings under Section 147 of 1961

Act for re-opening of assessment on the allegation of

escaped income is initiated, which is not permissible.
                               19


     15.   The respondents in their statement places

reliance on the decision of the Hon'ble Apex Court in

KALYANJI MAVJI AND COMPANY VS. C.I.T. WEST BENGAL

- II, (1976) 1 SCC 985 to say that in the original

assessment,   the    income   liable   to   tax    has   escaped

assessment due to oversight, inadvertence and mistake

committed by the ITO. The said ground would not be

available for the respondents for re-opening assessment in

the facts of the present case and also in view of the

observations of the Hon'ble Apex Court in M/S. INDIAN

AND EASTERN NEWSPAPER SOCIETY, NEW DELHI VS.

COMMISSIONER OF INCOME TAX, NEW DELHI (1979) 4

SCC 248.


     16.   The      Full   Bench       of   this     Court    in

W.A.No.1145/2015, in its judgment dated 27.01.2024

was considering one of the questions as to whether the

reason to believe in the context of Section 147 of the

Income Tax Act can be based on change in the opinion
                             20

of the Assessing Officer. The Full Bench placing reliance

on the various decisions of the Hon'ble Apex Court at

paragraphs 17, 18 and 19 has held as follows:

           "17. Thus, what is held by the Apex Court
     is that when a power under Section 147 is to be
     exercised, concept of change of opinion must be
     treated as an inbuilt test to check abuse of power
     of the Assessing Officer. Further, it is held that
     after 1st April 1989, the Assessing Officer has
     power to reopen provided there is a tangible
     material to come to the conclusion that there is
     escapement of income from assessment. The
     Apex Court held that mere change of opinion on
     consideration of the same material is no ground
     to invoke Section 147 of the said Act.


           18.   As noted earlier, the decision in the
     case of Rinku Chakraborthy (supra) is based only
     on what is held in Clause (2) of paragraph 13 of
     the decision in the case of Kalyanji Mavji and
     Company (supra). The decision rendered in the
     case of Kalyanji Mavji and Company (supra) was
     by a Bench of two Hon'ble Judges. Subsequently,
     a larger Bench of three Hon'ble Judges in the case
     of M/s. Indian and Eastern Newspaper Society
                             21

(supra)     has   clearly    held   that   oversight,
inadvertence or mistake of the Assessing Officer
or error discovered by him on the reconsideration
of the same material does not give him power to
reopen a concluded assessment. It was expressly
held that the decision in the case of Kalyanji Mavji
and Company (supra), on this aspect does not lay
down the correct law. The decision in the case of
Rinku Chakraborthy (supra) is based solely on the
decision of the Apex Court in the case of Kalyanji
Mavji and Company (supra) and in particular what
is held in Clause (2) of paragraph 13. The said
part is held as not a good law by a subsequent
decision of the Apex Court in the case of M/s.
Indian and Eastern Newspaper Society (supra).


      19.    Therefore, in the light of law laid down
in the case of M/s. Indian and Eastern Newspaper
Society (supra), the first question will have to be
answered in the negative by holding that the
decision in the case of Rinku Chakraborthy does not
lay down correct position law to the extent to which
it follows what is held in clause (2) of paragraph 13
of the decision of the Apex Court in the case of
Kalyanji Mavji and Company (supra). The second
question will have to be answered in the affirmative.
                               22

     In view of the consistent decisions of the Apex
     Court holding that "reason to believe" in the context
     of Section 147 of the Income Tax cannot be based
     on mere change of opinion of the Assessing Officer,
     the third question will have to be answered in the
     negative. In fact, in view of settled law, framing of
     question No.3 was not warranted at all."


     17.     For   the    reasons    recorded     above,     the

following:

                           ORDER

a) Writ petition is allowed.

b) Notice bearing No.148/ACIT-

3(1)(2)/2016-17 (Annexure-A) dated

31.03.2017 and the order dated

16.12.2017 (Annexure-N) are quashed.

Sd/-

(S.G.PANDIT) JUDGE

NC.

CT:bms

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter