Supreme Court of India

Commr.Of Income Tax-V,New Delhi vs M/S Oracle Software India Ltd on 13 January, 2010

Supreme Court of India
Commr.Of Income Tax-V,New Delhi vs M/S Oracle Software India Ltd on 13 January, 2010
Author: S Kapadia
Bench: S.H. Kapadia, H.L. Dattu, Surinder Singh Nijjar
                                                                                      REPORTABLE

                    IN THE SUPREME COURT OF INDIA

                    CIVIL APPELLATE JURISDICTION

            C.A.No.235/2010        @    SLP(C) No. 4719/2008

Commr. of Income Tax-V, New Delhi                      ... Appellant(s)

                  versus

M/s. Oracle Software India Ltd.                      ... Respondent(s)

                                       with

             C.A.No.238/2010       @     SLP(C) No.5143/2009
             C.A.No.239/2010       @     SLP(C) No.6847/2008



                             J U D G M E N T

S.H. KAPADIA, J.

1. Leave granted.

2. A short question which arises for determination in

this batch of civil appeals is whether the process by which a

blank Compact Disc (CD) is transformed into software loaded

disc constitutes “manufacture or processing of goods” in terms

of Section 80IA(1) read with Section 80IA(12)(b), as it stood

then, of the Income Tax Act, 1961?

3. For the sake of convenience, we may refer to bare

facts mentioned in Civil Appeal @ SLP (C) No. 6847 of 2008.

In this appeal, we are concerned with the Assessment Years

1995-96 and 1996-97.

4. Assessee is 100% subsidiary of Oracle Corporation,

USA. It is incorporated with the object of developing,
designing, improving, producing, marketing, distributing,

buying, selling and importing of computers softwares.

Assessee is entitled to sub-licence the software developed by

Oracle Corporation, USA. Assessee imports Master Media of the

software from Oracle Corporation, USA which is duplicated on

blank discs, packed and sold in the market along with relevant

brouchers. Assessee pays a lump-sum amount to Oracle

Corporation, USA for the import of Master Media. In addition

thereto, assessee also pays royalty at the rate of 30% of the

price of the licensed product. The only right which the

assessee has is to replicate or duplicate the software. They

do not have any right to vary, amend or make value addition to

the software embedded in the Master Media. According to the

assessee, it uses machinery to convert blank CDs into recorded

CDs which along with other processes become a Software Kit.

According to the assessee, it is the blank CD in the present

case which constitutes raw-material. According to the

assessee, Master Media cannot be conveyed as it is. In order

to sub-licence, a copy thereof has to be made and it is the

making of this copy which constitutes manufacture or

processing of goods in terms of Section 80IA and consequently

assessee is entitled to deduction under that Section. On the

other hand, according to the Department, in the process of

copying, there is no element of manufacture or processing of

goods. According to the Department, since the software on the

Master Media and the software on the recorded media remains

unchanged, there is no manufacture or processing of goods
involved in the activity of copying or duplicating, hence, the

assessee was not entitled to deduction under Section 80IA.

According to the Department, when the Master Media is made

from what is lodged into the computer, it is a clone of the

software in the computer and if one compares the contents of

the Master Media with what is there in the computer/ data

bank, there is no difference, hence, according to the

Department, there is no change in the use, character or name

of the CDs even after the impugned process is undertaken by

the assessee.

5. Before answering the controversy, we need to reproduce

relevant provisions of Sections 80IA(1), 80IA(12)(b) as also

Explanation to Section 33B of the Income Tax Act in the

following terms:

“80IA – Deduction in respect of profits and gains
from industrial undertakings, etc.in certain cases.

(1) Where the gross total income of an assessee
includes any profits and gains derived from any
business of an industrial undertaking or a hotel or
operation of a ship (such business being hereinafter
referred to as the eligible business), there shall,
in accordance with and subject to the provisions of
this section, be allowed, in computing the total
income of the assessee, a deduction from such
profits and gains of an amount equal to the
percentage specified in sub-section (5) and for such
number of assessment years as is specified in sub-
section (6).

                ***                     ***
                **
        (12)    For the purposes of this section, -
        (a)     ***             ***
        (b)     "industrial   undertaking"  shall   have the

meaning assigned to it in the Explanation to Section
33B;”

Explanation to Section 33B
“Explanation: In this section, “industrial
undertaking” means any undertaking which is mainly
engaged in the business of generation or
distribution of electricity or any other form of
power or in the construction of ships or in the
manufacture or processing of goods or in mining.”

6. Section 80IA occurs in Chapter VIA which deals with

Deductions in respect of certain Incomes. Where the gross

total income of an assessee includes any profits derived from

any business of an industrial undertaking to which Section

80IA applies, there shall in accordance with and subject to

the provisions of Section 80IA, be allowed, in computing the

total income of the assessee, a deduction from such profits

and gains of an amount equal to a specified percentage for

such number of assessment years as specified in Section 80IA.

For deciding the present controversy, it would be sufficient

to notice that the gross total income of an assessee must

include profits derived from any business (eligible) of an

industrial undertaking which in terms of Section 80IA(12)(b)

is given the same meaning as is assigned to that expression

vide Explanation to Section 33B. As can be seen from the

Explanation to Section 33B, an industrial undertaking inter

alia has been defined to mean any undertaking which is engaged

inter alia in the manufacture or processing of goods.

7. At the outset, we may state that Section 80IA comes in

Chapter VIA. That Chapter, in a way, is a code by itself. It

provides for special deductions. Broadly, these special

deductions are incentives provided for setting up industrial

undertakings in backward areas, for earning profits in foreign
exchange, for setting up hotels, etc. It is in this

background that one has to interpret the meaning of the

expression “manufacture or processing of goods”. One more

aspect needs to be highlighted. Technological advancement in

computer science makes knowledge as of today obsolete

tomorrow. We need to move with the times. At the same time,

one needs to take note of the fact that unlimited deductions

are not permissible under Chapter VIA. Therefore, in each

case, where an issue of this nature arises for determination,

the Department should study the actual process undertaken by

the assessee. Duplication can certainly take place at home,

however, one needs to draw a line between duplication done at

home and commercial duplication. Even a pirated copy of a CD

is a duplication but that does not mean that commercial

duplication as is undertaken in this case should be compared

with home duplication which may result in pirated copy of a

CD. The point to be noted by the Department in each of such

cases is to study the actual process undertaken by the

licensee who claims deduction under Section 80IA of the Income

Tax Act, 1961. At this stage, we may clarify that in this

case we are concerned with the Income Tax Act, 1961, as it

stood during the relevant Assessment Years.

8. From the details of Oracle Applications, we find that

the software on the Master Media is an application software.

It is not an operating software. It is not a system software.

It can be categorized into Product Line Applications,

Application Solutions and Industry Applications. A commercial
duplication process involves four steps. For the said process

of commercial duplication, one requires Master Media, fully

operational computer, CD Blaster Machine (a commercial device

used for replication from Master Media), blank/ unrecorded

Compact Disc also known as recordable media and printing

software / labels. The Master Media is subjected to a

validation and checking process by software engineers by

installing and rechecking the integrity of the Master Media

with the help of the software installed in the fully

operational computer. After such validation and checking of

the Master Media, the same is inserted in a machine which is

called as the CD Blaster and a virtual image of the software

in the Master Media is thereafter created in its internal

storage device. This virtual image is utilized to replicate

the software on the recordable media.

9. What is virtual image? It is an image that is stored

in computer memory but it is too large to be shown on the

screen. Therefore, scrolling and panning are used to bring

the unseen portions of the image into view. [See Microsoft

Computer Dictionary, Fifth Edition, page 553] According to

the same Dictionary, burning is a process involved in writing

of a data electronically into a programmable read only memory

(PROM) chip by using a special programming device known as a

PROM programmer, PROM blower, or PROM blaster. [See Pages 64,

77 of Microsoft Computer Dictionary, Fifth Edition]

10. In our view, if one examines the above process in the

light of the details given hereinabove, commercial duplication
cannot be compared to home duplication. Complex technical

nuances are required to be kept in mind while deciding issues

of the present nature. The term “manufacture” implies a

change, but, every change is not a manufacture, despite the

fact that every change in an article is the result of a

treatment of labour and manipulation. However, this test of

manufacture needs to be seen in the context of the above

process. If an operation/ process renders a commodity or

article fit for use for which it is otherwise not fit, the

operation/ process falls within the meaning of the word

“manufacture”. Applying the above test to the facts of the

present case, we are of the view that, in the present case,

the assessee has undertaken an operation which renders a blank

CD fit for use for which it was otherwise not fit. The blank

CD is an input. By the duplicating process undertaken by the

assessee, the recordable media which is unfit for any specific

use gets converted into the programme which is embedded in the

Master Media and, thus, blank CD gets converted into recorded

CD by the afore-stated intricate process. The duplicating

process changes the basic character of a blank CD, dedicating

it to a specific use. Without such processing, blank CDs

would be unfit for their intended purpose. Therefore,

processing of blank CDs, dedicating them to a specific use,

constitutes a manufacture in terms of Section 80IA(12)(b) read

with Section 33B of the Income Tax Act.

11. One of the arguments advanced on behalf of the

Department is that since the software on the Master Media and
the software on the pre-recorded media is the same, there is

no manufacture because the end product is not different from

the original product. We find no merit in this argument.

Firstly, as stated above, the input in this case is blank

disc. Secondly, the test applied by the Department may not be

relevant in the context of computer technology. One of the

questions which arose for determination before this Court in

the case of Tata Consultancy Services v. State of Andhra

Pradesh, 137 STC 620 was whether a software programme put in

media for transferring or marketing is “goods” under Section

2(h) of the Andhra Pradesh General Sales Tax Act, 1957. It

was held that a software programme may consist of commands

which enable the computer to perform a designated task. The

copyright in the programme may remain with the originator of

the programme. But, the moment copies are made and marketed,

they become goods. It was held that even an intellectual

property, once put on to a media, whether it will be in the

form of computer discs or cassettes and marketed, it becomes

goods. It was further held that there is no difference

between a sale of a software programme on a CD/ Floppy from a

sale of music on a cassette/ CD. In all such cases the

intellectual property is incorporated on a media for purposes

of transfer and, therefore, the software and the media cannot

be split up. It was further held, in that judgment, that even

though the intellectual process is embodied in a media, the

logic or the intelligence of the programme remains an

intangible property. It was further held that when one buys a
software programme, one buys not the original but a copy. It

was further held that it is the duplicate copy which is read

into the buyer’s computer and copied on memory device. [See

Pages 630 and 631 of the said judgment] If one reads the

judgment in Tata Consultancy Services (supra), it becomes

clear that the intelligence/ logic (contents) of a programme

do not change. They remain the same, be it in the original or

in the copy. The Department needs to take into account the

ground realities of the business and sometimes over-simplified

tests create confusion, particularly, in modern times when

technology grows each day. To say, that contents of the

original and the copy are the same and, therefore, there is

manufacture would not be a correct proposition. What one

needs to examine in each case is the process undertaken by the

assessee. Our judgment is confined strictly to the process

impugned in the present case. It is for this reason that the

American Courts in such cases have evolved a new test to

determine as to what constitutes manufacture. They have laid

down the test which states that if a process renders a

commodity or article fit for use which otherwise is not fit,

the operation falls within the letter and spirit of

manufacture. [See United States v. International Paint Co.

reported in 35 C.C.P.A. 87, C.A.D. 76]

12. Before concluding, we may once again refer to the

judgment of this Court in Tata Consultancy Services (supra) in

which as stated above, it has been held that there is no

difference between a sale of software programme on a CD/
Floppy and a sale of music on a CD/ Cassette. Therefore, in

our view, the judgment of this Court in the case of Gramophone

Co. of India Ltd. v. Collector of Customs, Calcutta, 114 ELT

770 would apply. In that case, the question which arose for

determination was whether recording of audio cassettes on

duplicating music system amounts to manufacture. The answer

was in the affirmative. It was held that a blank audio

cassette is distinct and different from a pre-recorded audio

cassette and the two have different use and name. Applying

that test to the facts of the present case, we hold that a

blank CD is different and distinct from a pre-recorded CD. In

Gramophone Co. of India Ltd. (supra), it was held that an

input/ raw-material in the above process is a blank audio

cassette. It was further held that recording of an audio

cassette on duplicating music system amounts to manufacture

because blank audio cassette is distinct and different from

pre-recorded audio cassette and the two have different uses

and names. In our view, the High Court was right in coming to

the conclusion that the judgment of this Court in Gramophone

Co. of India Ltd. (supra) is squarely applicable to the facts

of the present case. We may add that in the case of Tata

Consultancy Services (supra), as stated above, it has been

held that a software programme may consist of commands which

enable the computer to perform designated task, but, the

moment copies are made and marketed, they become goods.

Therefore, applying the above judgment to the facts of the

present case, we are of the view that marketed copies are
goods and if they are goods then the process by which they

become goods would certainly fall within the ambit of Section

80IA(12)(b) read with Section 33B because an industrial

undertaking has been defined in Section 33B to cover

manufacture or processing of goods.

13. For the afore-stated reasons, we find no merit in the

Civil Appeals filed by the Department, which are accordingly

dismissed with no order as to costs.

………………………..J.

(S. H. Kapadia)

………………………..J.

(H.L. Dattu)

………………………..J.

(Surinder Singh Nijjar)

New Delhi;

January 13, 2010.