High Court Uttaranchal High Court

Commissioner Of Income-Tax And … vs Halliburton Offshore Services … on 20 July, 2004

Uttaranchal High Court
Commissioner Of Income-Tax And … vs Halliburton Offshore Services … on 20 July, 2004
Equivalent citations: 2004 271 ITR 395 Uttaranchal
Bench: P Verma, P Pant

JUDGMENT

1. This is an appeal under section 260A of the Income-tax Act, 1961, filed by the Revenue against the judgment and order dated April 27, 2000, passed by the Income-tax Appellate Tribunal, New Delhi, in I. T. A. No. 1346/Delhi of 1993.

2. Mr. Spencer J., the respondent is a non-resident foreign technician employed by a foreign company, Halliburton Offshore Services Inc., which, in the year under consideration, executed contracts in India. During the year under consideration, the respondent was in employment of this company and thus derived income from “salaries” from it.

3. The questions raised before us are as follows :

Questions :

“1. Whether, on the facts and in the circumstances of the case, the learned Income-tax Appellate Tribunal was legally justified in holding that the salary paid to the assessee for the off period outside India was not chargeable to Indian Income-tax Act in terms of section 9(l)(ii) of the Income-tax Act, 1961, whereas the learned Income-tax Appellate Tribunal has itself held, vide order dated March 25, 1992, in I. T. A. No. 5649/ D/92, dated July 28, 1999, in I. T. A. No. 1079/D/91, dated January 24, 2000, in I. T. A. No. 411/D/93 and dated May 15, 2000 in I. T. A. No. 1648/ D/94 that off period salary is taxable in India ?

2. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was legally correct in holding that free boarding and lodging facilities provided by the employer at the rig in high seas cannot be construed to be perquisite ?

3. Whether, on the facts and in the circumstances of the case, the learned Income-tax Appellate Tribunal was justified in holding that interest under section 234B of the Income-tax Act cannot be charged since the entire income of the assessee was subject to TDS whereas this interest is chargeable on assessed tax as defined by Explanation 1 below section 234B ?”

4. Heard learned counsel for the parties and perused the record.

5. As this court has discussed in Income-tax Appeal No. 57 of 2002-CIT v. Sedco Forex International Drilling Co. Ltd. [2003] 264 ITR 320, decided on October 9, 2003, the reasoning regarding question No. 1 is given in the following paragraphs :

Section 4 of the Act is a charging section. It imposes tax on the total income of the previous year of every person. Under section 4(2), tax is deducted at source or paid in advance, where it is so deductible or payable. Section 5(2), on the other hand, restricts the scope of total income of a non-resident to the income which is received or deemed to be received in India or which accrues or which is deemed to have accrued to him during such year.

Section 9(l)(ii), inter alia, lays down that income which falls under the head “Salaries”, if it is earned in India, shall be deemed to have accrued to the non- resident during such year. Therefore, section 9 is a deeming section. It brings in certain types of incomes, which may not come under section 5, into the definition of “total income” under section 2(45). Section 9(l)(ii) read with the Explanation provides for an artificial place of accrual for income taxable under the head “Salaries”. It enacts that income chargeable under the head “Salaries” is deemed to accrue in India if it is earned in India, i.e., if the services under the contract for employment are rendered in India. In such a case, the place of receipt or actual accrual of salary is immaterial. In this case we are concerned with application of law to the facts of this case.

6. It is well-settled that in order to ascertain the intention of the contracting parties one has to study the terms and conditions of the contract and in appropriate cases one has to see the surrounding circumstances including the conduct of the parties. In this case the contract provides for on period and of periods. The contract is for two years. It refers to alternating time schedule. It covers both the periods. The off period follows the on periods. Therefore, both the periods form an integral part of the contract. It is not possible to give sepa- rate tax treatments to on period and off period salaries. It is argued that the period following on period was not a rest period. We do not find any merit. After 35/28 days of hard work, the technician had to go back to the country of his residence. The off period followed the on period. They both formed part of an integral scheme. That even under the Finance Act of 1999, the new Explanation uses the term “rest period/ leave period”. For the above reasons we find merit in the arguments of the Revenue. Further, even assuming that the period following the on period was a standby arrangement and not a rest period, we find that the assessee had to undergo training during the said period. It is important to note that the work on the oil rigs is hazardous. The assessee had to remain fit during the rest period. Hence, he had to undergo demonstrations and training but all that has a nexus with the services which he had to render in India. Hence, the payment which he received was for his services in India. In this connection it may be noted that the Explanation to section 9(l)(ii) introduced by the Finance Act, 1983, refers to what constitutes “income earned in India”. This Explanation was introduced by the Finance Act, 1983, with effect from April 1, 1979, to get over the judgment of the Gujarat High Court in CIT v. S. G. Pgnatale [1980] 124 ITR 391, in which it was held that in order to attract section 9(l)(ii) of the Act, liability to pay must arise in India. By the said Explanation, the original intention under section 9(l)(ii) has been revived. It explains the expression “income earned in India” to mean payment for the services in India even if the contract is executed out- side India or the amount is payable outside India. However, from the said Explanation it is not possible to infer the corollary, viz., that in all cases where services are rendered outside India, the salary cannot be deemed to accrue in India, ipso facto. In certain cases, even if the services were rendered outside India, the income can still accrue or arise in India. It would depend on the facts of each case. In this case even assuming that there was no rest period as alleged by the assessee and that payment was for stand by, we are of the view that training abroad during this period was directly connected with the work on the rigs in India. It made the assessee mentally and physically fit. There- fore, the payment of salary for off period was income earned in India, i.e., for services rendered in India under section 9(l)(ii). We would like to point out that in this case the assessment records show that from the income of the Indian operations, the salary in its entirety (including salary for the off period) has been paid by the employer company. This conduct shows the intention of the contracting parties. Hence, the entire salary for both the periods was tax- able in India under section 9(l)(ii).

7. The reasoning regarding question No. 2 is as under :

In this case, the assessee had to work on the rig. It was hazardous, arduous and continuous. Under such circumstances, free food and beverages is a necessity. It is not a luxury. It is not a perquisite. Its value cannot be added to the income of the assessee.

8. The reasoning regarding question No. 3 is as under :

It is important to note that section 234B imposes interest, which is compensatory in nature and not as a penalty (see Union Home Products Ltd. v. Union of India [1995] 215 ITR 758 (Kam) (at page 766). Secondly, although section 191 of the Act is not overridden by sections 192, 208 and 209(l)(a)(d) of the Act, the scheme of sections 208 and 209 of the Act indicates that in order to compute advance tax the assessee has to, inter alia, estimate his current income and calculate the tax on such income by applying the rates in force. That under section 209(l)(d), the income-tax calculated is to be reduced by the amount of tax which would be deductible at source or collectible at source, which in this case has not been done by the employer company according to the law prevailing for which the assessee cannot be faulted. As stated above at the relevant time there were conflicting decisions of the Tribunal. A bona fide dispute was pending. The assessee had to estimate his current income. The words used under section 209(l)(a), make the assessee estimate his current income and since a bona fide dispute was pending, imposition of interest under section 234B was not justified without hearing and without reasons. Accordingly, we answer this question in the affirmative, i.e., in favour of the assessee and against the Department.

9. For the reasons aforesaid, we answer the first question in the negative, i.e., in favour of the Department and against the assessee, and the other two questions are answered in the affirmative, i.e., in favour of the assessee and against the Department.

10. The appeal is disposed of accordingly. No order as to costs.