Judgements

In Re: Gameplan Sports (P) Ltd. vs Unknown on 31 July, 2006

Authority Tribunal
In Re: Gameplan Sports (P) Ltd. vs Unknown on 31 July, 2006
Bench: S S Quadri, A Narang


RULINGS

AAR No. 666 of 2005

Decided On: 31.07.2006

Appellants: In Re: Gameplan Sports (P) Ltd.

Vs.

Respondent:

Hon’ble Judges:

Syed Shah Mohammed Quadri, J. (Chairman) and A.S. Narang, Member

Counsels:

For Appellant/Petitioner/Plaintiff: S.K. Ray and P. Mukherjee, Advs.

For Respondents/Defendant: S.D. Kapila and S. Ramchandani, Advs.

Subject: Direct Taxation

Acts/Rules/Orders:

Income Tax Act, 1961; Authority for Advance Rulings (Procedure) Rules, 1996 – Rule 20

Disposition:

Appeal dismissed

ORDER

Syed Shah Mohammed Quadri, J. (Chairman)

1. The applicant is an Indian company. It is engaged in the business of management of sports events. On the assertion that it entered into an agreement with M/s Taj Television Ltd., PO Box-502018, Dubai Media City, Dubai, UAE on 10th May, 2005 it sought advance ruling of the Authority on the following questions:

(i) What is the nature of the contracted payment to be made to Taj Television Ltd. (i.e., whether this is royalty or business income in the hands of the recipient) ?

(ii) Whether the payment to be made to Taj Television Ltd. for purchase of advertising rights is taxable in India under the provisions of the IT Act, 1961 ?

(iii) Whether resort can be taken to the Double Taxation Avoidance Agreement between India and UAE for determining taxability of the said payment ? If so, what is the article applicable for determining taxability of the said payment ?

(iv) Whether tax is required to be deducted at source before making the said payment ?

2. During the course of hearing of the application on 23rd Nov., 2005 it became necessary to call for a copy of the UAE Tax Decree and the certificate of incorporation of M/s. Taj Television Ltd. in Dubai. At that stage the applicant has come forward with the present petition under Rule 20 of the Authority for Advance Rulings (Procedure) Rules, 1996 (for short “the Rules”) for amendment of records.

3. It is stated in the application, inter aha, that the registered office of the Taj TV Ltd. is at Mauritius and it is a resident of Mauritius. Certificate of incorporation issued by the IT Department of Republic of Mauritius is enclosed to the petition. The certificate reads as under:

Republic of Mauritius

IT Department

My ref. 25054694/6/93/5160/RB/19

Tax residence certificate

Taj TV Ltd.

It. is hereby certified that Taj TV Ltd. is a company resident in Mauritius as from 12th July, 2002 for income-tax purposes under the IT Act.

This fifth day of August, two thousand and two.

Sd/-

M. Mosafeer

CIT

On these facts the petitioner seeks amendment of the application by substituting Taj Television Ltd., Dubai with Taj TV Ltd., Mauritius,

Mr. S.K. Ray, the learned Counsel for the applicant, strenuously contends that by substituting the name of the Taj TV Ltd. Mauritius, for Taj Television Ltd. Dubai the facts will not be altered; indeed only the third question may not arise from the agreement, therefore, he would give up that question. Mr. S.D. Kapila, the learned Counsel for the Revenue, on the other hand, invited our attention to the agreement between the applicant and the Taj Television Ltd., Dubai dt. 10th May, 2005, referred to above, and pointed out that Taj Television Ltd., Dubai is apparently a different company. It is that company which is referred to as a party to the agreement with the applicant. Further in various annexures to the application, the company is referred to as Taj Television Ltd. Dubai. Mr. Ray, however, submits that the company-Taj Television Ltd. Dubai-is only a branch of Taj TV Ltd. Mauritius and therefore, it would make no difference.

4. Having heard the learned Counsel at length, we are of view that the petition under Rule 20 of the Rules is misconceived. Rule 20 of the Rules reads as follows:

Rule 20-Amendment of the record.-If at any stage of the proceedings before the Authority it appears that there is any factual or material error in the records the same shall be amended after hearing the applicant and the CIT.

A perusal of the Rule 20 of the Rules shows that what is permitted to be amended by way of amendment of records is any factual or material error and such an amendment can be made at any stage of the proceedings before the Authority. The real question, therefore, is whether on the facts and in the circumstances of the case, can the rule be invoked to substitute one company for another company by way of amendment of record.

From the above narration of facts, it appears to us that M/s Taj Television Ltd. Dubai and M/s Taj TV Ltd. Mauritius are two different companies. In the absence of any material on record we are also unable to accept that the Dubai company is only a branch of Mauritius company. The description given in the agreement, in respect of which advance ruling is sought in the application and other papers filed along with the application, the name of the Dubai company appears. Even if the name of Mauritius company is permitted to be substituted in the application, the said company’s tax liability cannot be determined as in the agreement the name of Dubai company is entered. For these reasons, we dismiss the application filed under Rule 20 of the Rules by the applicant.