Delhi High Court High Court

Commissioner Of Income-Tax (Tds) vs Eli Lilly And Co. I.P. Ltd. on 8 November, 2006

Delhi High Court
Commissioner Of Income-Tax (Tds) vs Eli Lilly And Co. I.P. Ltd. on 8 November, 2006
Equivalent citations: 2008 297 ITR 300 Delhi
Bench: V Sen, S Muralidhar


JUDGMENT

1. It appears that the respondent, a joint venture Indian company formed by the collaboration between Eli Lilly, Netherlands B.V. and Ranbaxy Laboratories Limited, engaged the services of four expatriates in India. These four employees seconded by Eli Lilly, Netherlands B.V. were receiving salaries from the respondent in India and, admittedly, additionally from Eli Lilly outside India. So far as the salary paid by the respondent is concerned it had deducted tax at source (TDS) from the salaries payable by it to these four executives and thereafter had duly deposited these amounts with the Department. It is not in dispute that the entire salary of these four employees were eligible to tax in India. The four employees have been assessed to tax and have paid tax on their global salaries also. Since they had not deposited advance tax, they appear to have also paid interest as per the Income-tax Act.

2. Learned Counsel for the Revenue has vehemently argued that three of these employees were managing directors and the fourth was the general manager of the respondent-company. Therefore, the argument is that an assumption cannot be drawn that the respondent-company was unaware of the salaries received by its four executives abroad. Hence, she submits, the respondent-company was duty-bound to deduct TDS not only in respect of the salaries payable by it to the said executives, but also in respect of salaries receivable by these executives from the collaborating company, viz., Eli Lilly, Netherlands B.V.

3. In CIT v. Tej Quebecor Printing Ltd. the Division Bench of this Court has “opined that (headnote) “the person making the payment can or is required to make a deduction towards tax at source only at the time of making such payment. The accrual of the payment and the actual act of making the payment must both exist in order that a deduction at source may be made. No deduction at source is contemplated under Section 192 of the Income-tax Act, 1961, in cases where a payment towards salary has accrued but is not made.”

4. Our learned brothers had further found the reasoning in Standard Triumph Motor Co. Ltd. v. CIT , viz. that it was the responsibility of a company to deduct TDS since in that case royalties on all sales effected had been credited in favor of the foreign party could not be extrapolated into that case.

5. In other words, so far as the present case is concerned while some salary may have accrued to these four employees outside India, the vital incidence of the payment of the salaries to them abroad had not actually been made by the respondent-company. The question raised on behalf of the Revenue is, therefore, squarely covered by Tej Quebecor Printing Ltd. .

6. In CIT v. Sencma SA, France [2006] 288 ITR 76 (Delhi) : [2006] 156 Taxman 403 another Bench of this Court had given its imprimatur to the decision of the Tribunal which had deleted the penalty in a similar factual matrix, viz., failure to deduct tax at source in respect of employees working in India who were paid salaries in India as also in France. Our learned brothers had held that since confusion was prevailing on this issue, imposition of a penalty was wholly misplaced. We would hasten to emphasise that a failure to deduct tax or to pay tax should not inexorably lead to initiation of penalty proceedings. Imposition of interest may be an adequate recompense.

7. It has further been contended by learned Counsel for the Revenue that even mindful of the decision in CIT v. Prem Nath Motors P. Ltd. , since the four employees have paid income-tax on their foreign incomes also whilst tax cannot be recovered twice, i.e., from the individual as well as the company, nevertheless interest could be recoverable from the respondent-company. We are unable to agree with this submission since it pre supposes that an infraction of the law has been committed by the respondent in not deducting tax at source. This argument has already been rejected by us. There is, therefore, no justification for claiming interest from the respondent-company.

8. In the facts and circumstances, we hold that no substantial question of law has arisen for consideration in these appeals. The fact that we have incidentally expressed an opinion on the issues raised before us would not justify this order being treated as a precedent. The order is restricted to the facts of these cases. The appeals are dismissed with no order as to costs.