Allahabad High Court High Court

Commissioner Of Income-Tax vs Western Company Of North America … on 25 April, 2005

Allahabad High Court
Commissioner Of Income-Tax vs Western Company Of North America … on 25 April, 2005
Equivalent citations: 2006 286 ITR 662 All
Bench: R Agrawal, R Kumar


JUDGMENT

1. The Income-tax Appellate Tribunal, Delhi has referred the following two questions of law under Section 256(1) of the Income-tax Act, 1961, hereinafter referred to as “the Act” for opinion to this court:

1. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was legally correct to hold that the salary paid to the assessee for the laid off period outside India was not chargeable to the Indian Income-tax Act in terms of Section 9(1)(ii) of the Income-tax Act, 1961 ?

2. Whether, on the facts and in the circumstances of the case the Income-tax Appellate Tribunal was legally correct to hold the order of the lower authorities as erroneous and unjustified ?

2. The present reference relates to the assessment year 1984-85.

3. Briefly stated the facts giving rise to the present reference are as follows:

4. The respondents-assessees are foreign residents and employees of M/s. Western Company of North America. The above non-resident company entered into contract with ONGC for drilling of oil. The contract of employment of the respondent-assessees with their employees provided 28 days of rest outside India after 28 days of working on rig extracting oil for ONGC. In the return filed by the respondents-assessees for the assessment year 1984-85 showing income from salary paid for the period of actual working by the respondents-assessees on rig. It was contended that salary for the 28 days period spent by the respondents-assessees outside India after the period of 28 days working on the rig was not taxable. This contention of the respondents-assessees was not accepted by the Income-tax Officer as according to him 28 days “off” was an outcome of 28 days duty on the rig due to arduous nature of work. In view of the aforesaid observations, it was held by the Income-tax Officer that the off-period was also connected with the services rendered by the technicians in India and the whole salary was liable to tax in India and was well within the purview of Section 9(1)(ii) of the Act which reads as under:

(ii) income which falls under the head ‘Salaries’ if it is earned in India.

Explanation.-For the removal of doubts, it is hereby declared that income of the nature referred to in this clause payable for service rendered in India shall be regarded as income earned in India.

5. Thus the whole salary for the total period both spent in and out of India was assessed to tax and the income computed accordingly. In appeals, the Commissioner of Income-tax (Appeals) upheld the order of Income-tax Officer and dismissed the respondents-assessees’ appeals on this point. The respondents-assessees filed further appeals before the Tribunal. The Tribunal following the earlier decisions given by its different Benches and also placing reliance on its earlier orders in the case of H.M. Lucas in I.T. No. 225/Del. of 1991, in the case of E.W. Melnechuk in A. No. 2277 (Delhi) of 1991 and further in the case of G. Winpenny v. ITO [1994] 50 ITD 501 (Delhi) and in the case of Zapata Offshore v. ITO [1993] 69 Taxman (Maz.) 41 (Delhi) has held that the salary paid to the respondents-assessees during off-period cannot be said to be earned in India and hence it could not be charged to the tax under the Act.

6. We have heard Sri R.K. Upadhyaya, learned standing counsel for the Revenue. Nobody has appeared on behalf of the respondents-assessees.

7. We find that similar questions came up for consideration before this court in I.T.R. No. 98 of 1992 CIT v. E. Hammet [2006] 286 ITR 657, decided on April 11, 2005, wherein this court has held that the salary paid for the laid off period outside India shall not be chargeable to tax under the Act.

8. Respectfully following the aforesaid decision, we answer both the questions referred to us in the affirmative i.e., in favour of the assessees and against the Revenue. However, there shall be no order as to costs.