Bombay High Court High Court

Clifford Chance vs Aayakar Bhavan on 19 December, 2008

Bombay High Court
Clifford Chance vs Aayakar Bhavan on 19 December, 2008
Bench: S. Radhakrishnan, V.C. Daga
               IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                   ORIGINAL SIDE

                          INCOME TAX APPEAL NO.181 OF 2002
                                               WITH




                                                                                                    
                        INCOME TAX APPEAL No. 182 OF 2002




                                                                        
      Clifford Chance, a                                                 )
      partnership firm having its )
      office at 200 Aldersgate )
      Street, London ECIA 4JJ, The)                                                  Appellant
      United Kingdom. ..                                                       (Org. Appellant)




                                                                       
                    .. Versus ..

      The Deputy Commissioner of )
      Income Tax, Circle 2(6), )
      Mumbai, having his office at)




                                                
      Aayakar Bhavan, Maharshi )                                                       Respodent
      Karve Road, Mumbai 400 020 ) (Orig. Respondent)
                          
      Mr. Harish Salve, Senior Advocate with Mr. F.
      V. Irani with Mr. N. Sahu i/b S. K. Srivastav
      & Co. for the appellant.
                         
      Mr. Parag Vyas a/w P. S. Sahadevan, for the
      respondent.
      

      CORAM :                  DR. S. RADHAKRISHNAN AND
                               V.C. DAGA, JJ.

JJ

DATED : 19TH DECEMBER, 2008

JUDGMENT : [ Per : V.C. DAGA, J.]

1. These appeals are filed by the assessee under

Section 260A of the Income-tax Act, 1961

(hereinafter referred to as “the Act” for short)

against the orders of the Income Tax Appellate

Tribunal(“ITAT” for short) both dated 27th

September, 2001 in I.T.A.Nos. 1327 and

1328/Mum/2001, whereby the appeals filed by the

::: Downloaded on – 09/06/2013 14:10:34 :::
-2-

assessee against the orders of the C.I.T.(A) both

dated 19.12.2000 which were dismissed, were admitted

for final hearing on the following substantial

questions of law.

(A) Whether the ITAT’s conclusion that the

Appellant had not proved that it had
rendered services outside India is
vitiated in law on account of –

                                (i)       it          being       contrary              to                                        the




                                                
                                          evidence              and       the     material                                     which
                                          was          admittedly         on        record                                       and
                          ig              which             had      been     accepted,                                         after

enquiry, by the respondent and
the CIT (A)?

(ii) that ITAT’s ignoring the

material and the evidence which
was admittedly on record and
which had been accepted, after
enquiry, by the respondent and
the CIT (A)?

(iii) the ITAT ignoring relevant
facts, particularly (but not

limited to) the fact that 6 out
of 7 of the Appellant’s clients
were Non-residents?

(B) On the facts and circumstances of the

case, the Appellant being a law firm

providing legal advice and being

remunerated on an hourly rate basis,

whether the ITAT erred in law in not

ascertaining the income of the Appellant

in India on the basis of the services

rendered in India as measured by the

::: Downloaded on – 09/06/2013 14:10:34 :::
-3-

billed hours of work done in India ?

FACTUAL SCENRAIO:

—————-

2. The factual scenario common to both appeals

arising out of the orders relating to the Assessment

Years 1996-97 and 1996-97, lies in narrow campass.

The facts are drawn from Appeal No. 1327/Mum/2001

relating to the Assessment Year 1996-97 for the sake

of clarity. Both the appeals are being disposed of

by this ig common order. The appellant is an

international firm of solicitors resident in the

United Kingdom (UK). It has no office or fixed base

in India.

3. The appellant, during the previous year ended

on March 31, 1996 (relevant to the Assessment Year

1996-97), was appointed as English law legal

advisers for three projects in India, namely :

1. Bhdravati Power Project

2. Vizag Power Project; and

3. Ravva Oil and Gas Fields

Project.

4. The Bhadravati Power Project was a three-way

joint venture for the construction of a power plant

between three participants : Ispat Industries Ltd.,

GEC Alsthom Group and Electricite de France, GEC

::: Downloaded on – 09/06/2013 14:10:34 :::
-4-

Alsthom Group and Electricite de France were not

resident in India. Only one of them, Ispat

Industries Ltd., was a resident in India.

5. The Vizag Power Project was a two-way joint

venture project for the construction of a power

plant between two non-resident participants, namely,

National Power PLC and Machen Development

Corporation.

6.

only client

The Ravva Oil and Gas Fields Project, was the

of the assessee, who was a non-resident

Australian company called Chase Manhattan

(Australia) Limited.

7. The Appellant, during the previous year ended

on March 31, 1997 (relevant to the Assessment Year

1997-98), was appointed as English law legal

advisers additionally for the Vemagiri Power

Project.

8. In the case of the Vemagiri Power Project,

assessee’s client, Avondale Ltd. was also not

resident in India.

9. The position in regard to the Four Projects

::: Downloaded on – 09/06/2013 14:10:34 :::
-5-

has been summarized in tabular form given below :

:———–:———————:—————-:
: Project : Appellant’s : Whether :

     :                                      :               Client                      :          Resident            :




                                                                     
     :                                   :                                                   :       in India.         :

:———–:———————:—————-:

     : (1)                        :                   (2)                           :           (3)                    :
     :                                                                                                                 :

:———–:———————:—————-:

     :                               :                                              :                                  :
     :     Bhadravati:                   Electric      De                                   :         Non-resident.    :
     : Power                    :          France                           :                                          :
     : Project           :                                                     :                                       :
     :                                          :       GEC Alsthom                              :     Non-resident.   :
     :                                 :      Group                               :                                    :




                                                 
     :                               :                                              :                                  :
     :                                             :      Ispat Industries            :        Resident.               :
     :                     ig            :     Limited.                       :                                        :

:———–:———————:—————-:

     :                               :                                              :                                  :
     :Vizag          Power:                       Machen        Development         :               Non-resident.      :
     : Project              :          Corporation                      :                                              :
                         
     :                               :                                              :                                  :
     :                                                  :      National Power plc :                    Non-resident.   :
     :                               :                                              :                                  :

————:———————:—————-:

     :                               :                                              :                                  :
      

     Ravva        Oil        and                Chase      Manhattan                      :           Non-resident.    :
     : Gas                        :         Bank                                 :                                     :
     : Fields              :                                                    :                                      :
   



     : Project                 : (Australia) Limited :                                                                 :
     :_________________________________________________                                                                :
     :                                                                                                                 :
     :     Vemagiri                :                 Avondale      Ltd.                     :         Non-resident.    :
     : Power                  :                                                   :                                    :





     : project           :                                                     :                                       :

———————————-:—————–

10. The Appellant’s method of billing the Clients
for the services rendered by the Appellant to them
was, briefly, as follows :

(i) each partner and employee
of the Appellant who was
involved in doing work
for the clients was
required to maintain
detailed time sheets
recording the time spent
by them on such work;

::: Downloaded on – 09/06/2013 14:10:34 :::
-6-

                                            the                said                          time            sheets
                                            separately              showed                                      the
                                            time                spent      on                    doing        such




                                                                                                
                                            work in India and outside
                                            India;




                                                                   
                          (ii)              the         time                   so             spent     was
                                            multiplied                          by            the     hourly
                                            billing                               rates           applicable
                                            to                             each                   respective
                                            partner          /                         employee           as




                                                                  
                                            specified        in                the          terms         of
                                            appointment                         between                  the
                                            Appellant and the
                                            Clients;




                                             
                          (iii)             in             the           case               of                   the
                                            Bhadravati                              Power                   Project
                       ig                   and                      Vizag            Power                 Project,
                                            the              amounts                   arrived                    at
                                            under             (ii)                     above                   were
                                            appointed                         among                              the
                                            different                      participants                           of
                     
                                            the                  joint                   venture                  in
                                            proportion                    to                                   their
                                            respective                       shares                          therein
                                            and             bills                     were                   accord
                                            ingly                 raised                 by                      the
      

                                            Appellant upon such
                                            participants; and
   



                          (iv)              the                  bills            so           raised         were
                                            paid                  to            the           Appellant        by
                                            the Clients      outside
                                            India.





     ASSESSMENT OF INCOME:
     --------------------



11. During the previous year relevant to the

assessment year 1997-98, the number of days the

Appellant’s partners were present in India during

the previous year, relevant to the Assessment Year

1997-98, exceeded 90 days. The appellant filed a

::: Downloaded on – 09/06/2013 14:10:34 :::
-7-

Return of Income showing an income, liable to Indian

taxation, of Rs.5,08,87,950/-. The said figure of

Rs.5,08,87,950/- was arrived at on the basis of the

income of the Appellant, which was attributable to

its operations in India in respect of the above Four

Projects.

12. The Assessing Officer, took up the Appellant’s

above Return of Income for scrutiny and proceeded to

assess the quantum of the Appellant’s income, which,

according to the respondent, Assessing Officer was

liable to Indian Taxation.

13. The Assessing Officer, however, by his order

dated 29th March 2000 held that the entire fees

received by the Appellant from the Clients engaged

in the above Four Projects was taxable in India.

The relevant portion of the assessment order is

extracted hereinbelow-

“As against the $ 31,11,727 the
assessee has returned a sum of
$ÂŁ 8,71,369 which is considered
as taxable and is attributable

to services performed in India.

                               It              is         also        stated     that                income
                               attributable                          to                             services
                               performed                       outside        India          is          not
                               taxable               in                       India.                    This
                               contention of the assessee
                               cannot be accepted.

                               .                               For                          the                                 earlier




                                                                            ::: Downloaded on - 09/06/2013 14:10:34 :::
                                                                   -8-




                                 Assessment                 Year                  1996-97,                                           the
                                 total               fees                   received,                                            whether
                                 the           work        was         done       in       India                                      or




                                                                                                                    
                                 outside          India             but                 for                                          the
                                 Indian             Project          as       a        whole                                        was
                                 taken                 together          and         total                                          fees




                                                                                
                                 received                were                        taxed,                                          for
                                 detailed                   reasons           mentioned                                               in
                                 that            year.               Since       there        is                                      no
                                 change               in        this        year        also,                                        the
                                 total               fees          received          for                                           these




                                                                               

projects taken together are
taxed”.

14. On this basis of the total fees received by

the Appellant from all clients engaged in the above

Four Projects,
ig assessed the Appellant on an income

of Rs.17,26,38,634/- as against the figure of

Rs.5,08,87,950/- shown by the Appellant on the basis

of the income as attributable to the services

rendered by it in India.

15. Being aggrieved by the above order dated 29th

March, 2000 passed by the Assessing Officer, the

Appellant preferred an appeal to the CIT (A) and

reiterated its contentions to the effect that the

quantum of its income which could be subjected to

Indian taxation was only that portion of its income

which was attributable to the services performed by

it in India.

16. The CIT (A) vide its order dated 20-12-2000

held that the entire fees received by the Appellant

::: Downloaded on – 09/06/2013 14:10:34 :::
-9-

from the Clients in respect of the Four Projects

were taxable in India, irrespective of the fact that

such fees were received for services rendered by the

Appellant outside India, as, according to the CIT

(A), the determining factor was the place where the

Appellant’s services were utilised by the Clients

and not the place where the Appellant’s services

were performed for, or rendered to, the Clients.

17. Being aggrieved by the above order of the CIT

(A),

The
the

Appellant
Appellant preferred

reiterated its
an

stand
appeal

to
to

the
the ITAT.

effect

that both, under the provisions of the Act as well

as under the provisions of the Double taxation

avoidance agreement executed between India and

United Kingdom (UK) (“DTA” for short). Only that

portion of its income from the Clients which was

attributable to the services performed by the

Appellant in India could be subjected to Indian

taxation. In support of this contention, the

Appellant explained, in detail, the method followed

by it for billing of Clients and, in this

connection, drew a pointed reference to the

time-sheets which showed the services rendered by

partners and employees, in India and outside India.

::: Downloaded on – 09/06/2013 14:10:34 :::

– 10 –

18. The ITAT, by its order dated 27th September,

2001 accepted that Article 15 of the DTA was

applicable to the Appellant case and the Appellant’s

income which was attributable to the services

rendered by the Appellant outside India has to be

excluded while computing the Appellant’s income

chargeable to tax in India. The ITAT then went on

to hold that “the work of the assessee related to

(a) the general advice in relation to the entire

projects, (b) the projects were to be executed in

India,

details

(c)

of
ig the

three
assessee

out of
had

four projects,
not provided

and (d)
full

in

the absence of details as to the projects and the

nature of the work done, it was not possible to find

fault with the findings of the AO that income could

not be limited to the billed hours in India. In

principle, the Tribunal accepted the view that it is

the nature of the work that will decide the

tax-liability in India would have to be

ascertained.” In view of this finding, the ITAT held

that the entire income received by the Appellant

from the clients engaged in the Four Projects was

taxable in India.

19. Being aggrieved by the aforesaid order of the

ITAT dated 27th September, 2001 the Appellant has

::: Downloaded on – 09/06/2013 14:10:34 :::

– 11 –

invoked the appellate jurisdiction of this court.

Rival Submissions :

—————–

20. Mr. Harish Salve learned senior counsel

appearing for the appellant, urged that the finding

of the Tribunal that the assessee did not place

material it has to be understood in the context in

which it was rendered. It is submitted that

complete details of the presence of each of the

“members” ig of Clifford Chance (partners and

associates) and their billing hours on the basis of

which clients were invoiced were have seen placed in

full before the assessing authorities all along. It

is further submitted that if (as contended by the

assessee) the fees generated in India is the correct

basis, then the requisite material to ascertain

income was and is very much on record.

21. It is further urged that in the case of a

legal professional rendering advisory services, the

services are only rendered at a place where the

professional is personally present. In the

submission of Mr. Salve, any other rule would

create chaos and uncertainty.

22. Mr. Salve submits that the tax on

::: Downloaded on – 09/06/2013 14:10:34 :::

– 12 –

professionals who has crossed the 90 day rule would

be chargeable to tax under Section 9(1)(i) of the

Income Tax Act. In his submission in order to be

taxed in India, the income must accrue or arise in

India. According to him, Explanation 1 makes it

clear that only such income as is “reasonably

attributable to the operations carried out in India”


     is           taxable                  in             India.                     Applying            this                      to               a             legal

     professional                                rendering                      advisory                  services,                           and                where




                                                                
     such         advice              is             billed               on           the             basis               of                billing             hours,

     his

     be           the
                        presence
                                ig  basis
                                                at        the

                                                         for
                                                                          time             of

                                                                                    determining
                                                                                                       rendering

                                                                                                                     where
                                                                                                                                   advice

                                                                                                                                               income
                                                                                                                                                                 would

                                                                                                                                                                      is
                              
     taxable.                         He             submits               that         the            billing                hours                are               an

accurate reflection of the service rendered by a

legal professional to a client.

23. Mr. Salve submitted that applying the project

rule for ascertaining whether the advisory services

are taxable in India, undermines the very foundation

on which the nature of the legal profession rests.

A legal professional has no stake or interest in the

project- he is available at any time to the client

for advice on all legal issues. It would be a

conflict of interest if the professionals giving the

advice were to have any kind of interest in the

project.

::: Downloaded on – 09/06/2013 14:10:34 :::

– 13 –

24. In the submission of Mr. Salve, the Tribunal

has accepted (and is not contested for this year by

the Department) that income has to be ascertained by

applying Article 15 of the Treaty. which provides

that “income derived by an individual …. in

respect of professional services … may also be

taxed in the other contracting state if such

services are performed in that other State and

…..”. He submits that the income of an individual

from

first

professional

instance taxable
services,

in
therefore,

the State
is

of
in the

residence.

It is additionally taxable in the other contracting

State if the services are performed in that other

State.

25. Mr. Salve urged that professional such as a

solicitor performs services which are advisory in

character by being present in that other State at

the time when the client needs his services. Any

services performed by a professional from his home

State for a client who is overseas cannot be taxed

in a state other than the state of residence.

26. In the submission of Mr. Salve, it is

significant to note that the test of residence is a

::: Downloaded on – 09/06/2013 14:10:34 :::

– 14 –

test that excludes, as it were, the application of

the Treaty and makes the income then taxable under

Section 9(1)(i). The treaty does not-as it

cannot-levy tax where no tax would be leviable under

the domestic law-i.e. the Income Tax Act 1961.

27. According to Mr. Salve, two independent

conditions need to be satisfied to bring income to

tax in the “other” State, viz. (a) the services

have to be performed in that other State and (b) the

individual

According
has
ig to
to be

him,
present

these
in that

conditions
other

are
State.

cumulative
.

for the reasons that the presence in the other State

for 90 days does not make the income of such person

taxable in that other State in its entirety. It is

only such income from “services performed in that

other State” which is taxable.

28. Mr. Salve submits that the test of residence

obviously is not directly correlated to the

rendition of service. In other words, it is not

necessary that where the services are rendered by a

person to a client then for rendering service to

that client, the residence should exceed 90 days. A

professional who is generally present for

professional work in the other State for 90 days

::: Downloaded on – 09/06/2013 14:10:34 :::

– 15 –

becomes taxable in respect of the income earned by

him in the other state. He, thus, submits that the

key question is as to when are such services

performed in that State.

29. It is submitted that it is clear from the

language of the Treaty that the place of utilization

of service is not relevant but the place of

performance of service is what would be

determinative of the matter. Reliance is placed on

the Apex Court Judgment in the case of Ishkawajima

Harima Heavy Industries Vs. Director of Income Tax,

Mumbai (2007) 288 ITR, 408.

408

30. According to Mr. Salve, the legal system on

which advice given is equally irrelevant. An advice

given on Indian law, in England by a professional

resident in England, is not taxable in India.

Conversely, advice given in English law by a

professional in India and present in India would be

taxable in India (subject to the test of number of

days residence were applicable). It is, therefore,

submitted that the presence in India is the criteria

in ascertaining the situs and the performance of the

service by legal professional. It is further

submitted that in fact it has been clearly stated by

::: Downloaded on – 09/06/2013 14:10:34 :::

– 16 –

the assessee that being English lawyers there was no

question of their rendering advice on Indian law

looking to the engagement letters with the clients

produced on record. He submits that the assessees

being the members of the legal profession, they

would identify Indian issues that may arise in

particular transaction but wherever necessary advice

on Indian Legal issues would be obtained from a

professional who is entitled to practice Indian Law

and vice versa. Mr. Salve, thus, submits that the

impugned order is unsustainable and the appeal is

liable to be allowed.

31. Per contra, the learned counsel appearing for

the Revenue, urged that the term “attributable to”

is wider in meaning than the term “derived from”

and, therefore, on the facts of the present case the

whole of the consideration received on account of

services rendered relating to projects in India is

taxable in India. Reliance is placed on the Apex

Court judgment in the case of Cambay Electric Supply

Industrial Co. Ltd. Vs. Commissioner of

Income-tax, [1978] 113 ITR 84 (SC). He further

submits that the Apex Court judgment in the case of

Ishikawajima-Harima Heavy Industries Ltd. (Supra)

cannot be applied in their favour in this case for

::: Downloaded on – 09/06/2013 14:10:34 :::

– 17 –

two reasons namely viz.

(a) the decision is in respect of Technical

services. The nature of the appellant’s

services as admitted by the assessee is not in

the nature of technical services;

(b) There has been a retrospective amendment in

section 9 of the Income-Tax Act 1961

reading 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 to income of the non-resident,

whether or not the non-resident has a

residence or place of business or business

connection in India.”

32. Lastly he submits that ITAT has recorded a

clear finding of fact that there is no indication in

the agreement or any documentary proof that services

has been rendered outside India. This being a

::: Downloaded on – 09/06/2013 14:10:34 :::

– 18 –

finding of fact the appellant cannot at this stage,

be permitted to produce any additional evidence. He

submits that Tribunal has considered the submissions

made on behalf of the appellant on the “attribution”

with which no fault can be found. He, thus, prayed

for dismissal of the appeal and confirmation of the

order of the ITAT.

Statutory provision :

——————-

33. Before
ig embarking upon the rival submissions, it

is necessary to turn to the statutory provisions

relevant to decide the issues raised in this appeal:

. Section 5(2), section 9(1)(i), section

9(1)(vii) of the Act, which are relevant for our

purpose, read as under :

“Section 5(2) Subject to the provisions of this

Court, 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

::: Downloaded on – 09/06/2013 14:10:34 :::

– 19 –

(b) accrues or arises or is deemed to

accrue or arise to him in India

during such year.

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,
ig 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

::: Downloaded on – 09/06/2013 14:10:34 :::

– 20 –

only such part of the income as is

reasonably attributable to the

operations carried out in India;

(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 utilized in a
ig 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 utilized 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,

::: Downloaded on – 09/06/2013 14:10:34 :::

– 21 –

and approved by the Central Government.

     [Explanation                  1.-
                                   1.              For          the           purposes                of       the                    foregoing




                                                                                    
     proviso,               an         agreement               made           on       or         after        the           1st             day

     of          April             1976,            shall       be           deemed          to       have               been              made

     before          that              date               if           the            agreement                 is            made             in




                                                                                   

accordance with proposals approved by the Central

Government before that date.]

Explanation [2].- For the purposes of this clauses

“fees for technical services” means any

consideration

for the
ig (including

rendering
any

of any
lump

managerial,
sum

technical
consideration)

or

consultancy services (including the provision of

services of technical or other personnel) but does

not include consideration for any construction,

assembly, mining or like project undertaken by the

recipient or consideration which would be income of

the recipient chargeable under the head “Salaries”.

Treaty : Double Taxation Avoidance Agreement

(DTAA) :

Article 15 : Independent personal services :

1. Income derived by an individual, whether in his

own capacity or as a member of a partnership, who is

::: Downloaded on – 09/06/2013 14:10:34 :::

– 22 –

a resident of a Contracting State in respect of

professional services or other independent

activities of a similar character may be taxed in

that State . Such income may also be taxed in the

other Contracting State if such services are

performed in that other State and if:

(a) he is present in that other state for a

periods aggregating to 90 days in the relevant

fiscal year; or
ig (b) he, or the partnership, has a fixed base

regularly available to him, or it, in that

other State for the purpose of performing his

activities;

but in each case only so much of the income as

is attributable to those services.

2. For the purposes of paragraph 1 of this Article

an individual, who is a member of a partnership

shall be regarded as being present in the other

State during days on which although he is not

present, another individual member of the

partnership is so prsent and performs services or

other independent activities of a similar character

::: Downloaded on – 09/06/2013 14:10:34 :::

– 23 –

in that State.

3. The term “professional services” includes

independent scientific, literary, artistic,

educational or teaching activities as well as the

independent activities of physicians, surgeons,

lawyers, engineers, architects, dentists and

accountants.

Consideration :

—————

34. For the purpose of taxation the authorities

under the Act have proceeded on the basis that the

fees received by the Appellant was for the entire

Indian Project as such chargeable to tax.

35. Two basic questions which, thus, arise for our

consideration are : (A) Whether fees charged for

composite activity is chargeable to tax? and (B)

Whether the income attributable to the services

rendered by the Assessee/Appellant outside India

required to be excluded while computing the tax in

India?

36. The resolution of the above question would

depend upon the interpretation of Clause 15 of DTA

::: Downloaded on – 09/06/2013 14:10:34 :::

– 24 –

read with of Section 9 of the Income Tax Act which

clearly lays down that income derived by an

individual whether in his own capacity or as a

member of partnership, who is resident of

contracting State in respect of professional

Services or independent activities of similar

character may be taxed in that State. Such income

may also be taxed in the other Contracting State, if

such services are performed in that State, and if he

is present in that State for a period aggregating to

90

question
days

is
in

how
the

much
relevant

income
fiscal

is
year.

taxable.

Now,

The
the

answer

is : only so much of the income as is attributable

to those services.

37. Article 15 provides for the residence rule in

relation to taxation of income of an individual,

including members of a partnership, the exception

being where such individual is present in the

“other” state for a period aggregating 90 days or

more in the relevant previous year. In the case of

a partnership, where “an individual is a member of a

partnership even if he is not present” but “another

individual member of the partnership is so present

and performs professional services”, then the

presence of all such members is aggregated to

::: Downloaded on – 09/06/2013 14:10:34 :::

– 25 –

ascertain their presence for 90 days.

38. If the test of 90 days is satisfied, the

effect is to virtuallly take the assessee out of the

treaty, the taxability of the income being

determined under section 9(1)(i) of the Act.

39. The interpretation of this section 9(1)(i), is

no longer res-integra. It has been construed by the

Hon’ble Supreme Court in the following three cases,

viz :

(i) Carborandum and Co. v/s Commissioner of Income

Tax, 108 ITR 335.

(ii) Commissioner of Income Tax v/s Toshuku Ltd, 125

ITR 525.

(iii) Ishikawajima-Harima Heavy Industries Ltd

v/s Director of Income Tax, 288 ITR 408.

40. Section 9 raises a legal fiction, but having

regard to the contextual interpretation and

furthermore in view of the fact that we are dealing

with a taxation statue the legal fiction must be

construed having regard to the object it seeks to

achieve. The legal fiction created under section 9

of the Act must also be read having regard to the

other provisions thereof, as held by the Apex Court

::: Downloaded on – 09/06/2013 14:10:34 :::

– 26 –

in the case of Maruti Udyog Ltd. Vs. Ram Lal

[2005] 2 SCC 638.

41. The provisions of section 42 of the Indian

Income-tax Act, 1922 provided that only such part of

income as was attributable to the operations carried

out in India would be taxable in India.

42. The territorial nexus doctrine, thus, plays an

important part in assessment of tax. Tax is levied

on

give
one

rise
ig to
transaction

income
where

may take
the operations

place partly
which

in
may

one

territory and partly in another. The question which

falls for our consideration is : whether the income

that arises out of the said transaction would be

required to be apportioned to each of the

territories or not.

43. Income arising out of operations in more than

one jurisdiction would have territorial nexus with

each of the jurisdictions on actual basis. If that

be so, it may not be correct to contend that the

entire income “accrues or arises” in each of the

jurisdictions.

44. The Apex Court had occasioned to consider the

::: Downloaded on – 09/06/2013 14:10:34 :::

– 27 –

above question in the case of Ishikawama Harima

(cited supra), wherein while interpreting the

provisions of Section 9(1)(vii)(c) of the Act, the

Supreme Court held as under :

Section 9(1)(vii)(c) of the Act states that “a

person who is a non-resident, where the fees

are payable in respect of services utilized in

a business or profession carried on by such

person in India, or for the purposes of making

or

India.”

ig earning any income from any source of

Reading the provision in its plain sense, as per

Apex Court it requires two conditions to be met –

the services which are the source of the income that

is sought to be taxed, has to be rendered in India,

as well as utilized in India, to be taxable in

India. Both the above conditions have to be

satisfied simultaneously. Thus, for a non-resident

to be taxed on income for services, such a service

needs to be rendered within India, and has to be

part of a business or profession carried on by such

person in India.

45. In the above judgment, Apex Court observed

::: Downloaded on – 09/06/2013 14:10:34 :::

– 28 –

that “Section 9(1)(vii) of the Act must be read with

section 5 thereof, which takes within its purview

the territorial nexus on the basis whereof tax is

required to be levied, namely, (a) resident; and

(b) receipt of accrual of income. According to the

Apex Court, the global income of a resident although

is subjected to tax, the global income of a

non-resident may not be. The answer to the question

would depend upon the nature of the contract and the

provisions of the DTA. What is relevant is receipt

or accrual
ig of income,

plain reading of section 5(2) of the Act subject to
as would be evident from a

the compliance of 90 days rule.

46. As per the above Judgment of the Apex Court

the interpretation with reference to the nexus to

tax territories also assumes significance.

Territorial nexus for the purpose of determining the

tax liability is an internationaly accepted

principle. An endeavour should, thus, be made to

construe the tax-ability of a non-resident in

respect of income derived by it. Having regard to

the internationally accepted principle and DTA, no

extended meaning can be given to the words “income

deemed to accrue or arise in India” as expressed in

section 9 of the Act. The Section 9 incorporates

::: Downloaded on – 09/06/2013 14:10:34 :::

– 29 –

various heads of income on which tax is sought to be

levied by the Republic of India. Whatever is

payable by a resident to a on-resident by way of

fees for services, thus, would not always come

within the purview of section 9(1)(vii) of the Act.

It must have sufficient territorial nexus with India

so as to furnish a basis for imposition of tax.

Whereas a resident would come within the purview of

section 9(1)(vii) of the Act, a non-resident would

not, as services of a non-resident to a resident

utilized

determining
in
ig India

whether
may

the
not

income
have much

of the
relevance

non-resident
in

accrues or arises in India. It must have a direct

link between the services rendered in India. When

such a link is established, the same may again be

subjected to any relief under the DTA. A

distinction may also be made between rendition of

services and utilization thereof.

47. With the above understanding of Law laid down

by the Apex Court, if one turns to the facts of the

case in hand and examines them on the touchstone,

Section 9(1)(vii)(c) which clearly states ………

where the fees are payable in respect of services

utilized in a business or profession carried on by

such person in India or for the purposes of making

::: Downloaded on – 09/06/2013 14:10:34 :::

– 30 –

or earning any income from any source in India” It

is thus, evident that section 9(1)(vii)(c), read in

its plain, envisages the fulfilment of two

conditions : services, which are source of income

sought to be taxed in India must be (i) utilized in

India and (ii) rendered in India. In the present

case, both these conditions have not been satisfied

simultaneously.

48. The provisions of section 9(1)(vii)(c) of the

Act are plain and capable of being given a meaning,

is no reason not to give full effect thereto.

49. In the above view of the matter, contentions

raised by the assessee/appellants need to be

accepted. Thus, the income of the assessee is

charged on hourly basis in India and utilised in

India shall only be chargeable to Income-Tax Act as

disclosed in the return of Income. The substantial

questions of law framed are, thus, answered in

favour of the assessee and against the Revenue. In

the result, appeals are allowed with no order as to

costs.

                  Sd/-                                                                Sd/-
     [ V. C. DAGA, J.]                                           [ Dr. S. RADHAKRISHNAN, J.]




                                                                                    ::: Downloaded on - 09/06/2013 14:10:34 :::