Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 16, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Spencer Stuart International B.V. Tax, ... vs The Acit (It) -4(2)(2), Mumbai on 4 November, 2022

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                             "I" BENCH, MUMBAI


           BEFORE SHRI PRAMOD KUMAR, VICE PRESIDENT, AND
             SHRI SANDEEP SINGH KARHAIL, JUDICIAL MEMBER


                           ITA No.514/Mum./2022
                          (Assessment Year : 2019-20)


Spencer Stuart International B.V.
C/o Spencer Stuart India Pvt. Ltd.
Birla Aurora Level-A, 14th Floor                          ................ Appellant
Dr. Annie Besant Road, Worli
Mumbai 400 030 PAN - AAKCS2299C

                                     v/s

Asstt. Commissioner of Income Tax
International Taxation, Circle-14(2)(2)                 ................Respondent
Mumbai

                 Assessee by :   Shri Mukesh Butani a/w
                                 Ms. Nikky Jhamtani and
                                 Shri Aditya Rathore
                 Revenue by    : Shri Lovish Kumar

Date of Hearing - 03/10/2022                     Date of Order - 04/11/2022


                                  ORDER


PER SANDEEP SINGH KARHAIL, J.M.

The present appeal has been filed by the assessee challenging the final assessment order dated 21/01/2022, passed under section 143(3) r/w section 144C(13) of the Income Tax Act, 1961 ("the Act"), pursuant to the directions dated 05/01/2022, issued by the learned Dispute Resolution Panel ("learned DRP") under section 144C(5) of the Act, for the assessment year 2019-20.

Spencer Stuart International B.V. ITA No.514/Mum./2022

2. In its appeal, the assessee has raised following grounds:

"The appellant objects to the order dated 21 January 2022 (received on 22 January 2022) passed under section 143(3) r.w.s. 144C(13) of the Income-tax Act, 1961 [Act] by the Assistant Commissioner of Income- tax, (International Taxation) 4(2)(2) Mumbai [Assessing Officer] on the basis of the directions of the Dispute Resolution Panel [DRP] for the aforesaid assessment year on the following among other grounds:
A. Taxability of Search Fees
1. That on the facts and circumstances of the case, the impugned assessment completed vide order dated 21.01.2022 passed under section 143(3) read with section 144C(13) of the Act, is illegal and bad in law.
2. That on the facts and circumstances of the case, the impugned assessment having been completed on the basis of directions issued by the DRP under section 144C(5) of the Act, without judiciously and independently considering the factual and legal objections to the draft assessment order, is illegal and bad in law.
3. The learned DRP/Assessing Officer erred in holding that a sum of Rs.12,25,20,725 /- received by the appellant from Spencer Stuart India Private Limited [SS India] towards executive search fees is taxable as fees for technical services under section 9(1)(vii) of the Income-tax Act, 1961 and under Articles 12(5)(a) and / or 12(5)(b) of the India-

Netherlands tax treaty.

4. In spite of the learned DRP accepting that the material facts and circumstances have not undergone any change when compared to the earlier years, the learned DRP/Assessing Officer erred in not following the orders of the Hon'ble Income-tax Appellate Tribunal, Mumbal Bench [ITAT] in Appellant's own case for Assessment years 2011-12, 2014-15 and 2015-16 wherein the issue of taxability of search fees is decided in favour of the Appellant and the Hon'ble ITAT has held that search fees are not taxable in India under Article 12(5)/12(4) of the India- Netherlands tax treaty.

5. The learned DRP/Assessing Officer ought to have followed the order of the Hon'ble ITAT passed in case of Spencer Stuart (India) Private Limited [SS India] for Assessment years 2012-13, 2013-14 and 2014-15. The Hon'ble ITAT has upheld the order of Commissioner of Income-tax (Appeals) [CIT(A)] for the said years wherein the CIT(A) has held that search fees remitted by SS India to the assessee company do not represent fees for technical services under Article 12(5)(a) of the India- Netherlands tax treaty and is not subject to TDS under section 195 of the Act.

6. Alternatively, and without prejudice, the learned DRP/ Assessing Officer erred in holding that the said amount of Rs.12,25,20,725/-

Page | 2 Spencer Stuart International B.V. ITA No.514/Mum./2022 received by the appellant from SS India towards executive search fees is taxable as royalty under Article 12(4) of the India-Netherlands tax treaty.

7. The learned DRP/Assessing Officer erred in not appreciating the fact that the appellant has not earned license fees during the year and accordingly its total income for the year did not comprise of any income taxable under Article 12(4) of the India-Netherlands tax treaty.

Consequently, the learned DRP/Assessing Officer erred in holding that amount of search fees of Rs.12,25,20,725 received by the appellant is taxable under Article 12(5)(a) of the India-Netherlands tax treaty since it is 'ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment (i.e. license fees) as described in Article 12(4) of the tax treaty.

8. The learned Assessing Officer erred in making the following observation at page 13 and 14 of the final assessment order which are without any basis and contrary to the facts of the case and the appellant objects to the same.

"Using the software and the network as provided by assessee of SS India, the search services are rendered by the Indian entity using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database which SSI has procured from SSI BV as part of Licence Agreement (supra). These services are provided by SSI on behalf of SSI BV and then the bill is raised on the clients. However, the client it required to pay the same, directly to SSI BV. Hence the receipts in respect database provided of Spencer Stuart group by assessee to SS India for search services, is ancillary and subsidiary to the enjoyment of the licence, trade mark and other rights granted by the assessee to SS India, the receipts in respect of which have already been offered by assessee as Royalty under article 12(4)..."

The learned DRP/ Assessing Officer erred in holding that services rendered by the appellant makes available the technology/technical know-how to SS India without providing any documentary evidence to support the findings of the DRP/ Assessing Officer or reasons for the same.

B. Taxability of management fees

10. That on the facts and circumstances of the case, the impugned assessment completed vide order dated 21.01.2022 passed under section 143(3) read with section 144C(13) of the Act, is illegal and bad in law.

11. That on the facts and circumstances of the case, the impugned assessment having been completed on the basis of directions issued by the DRP under section 144C(5) of the Act, without judiciously and independently considering the factual and legal objections to the draft assessment order, is illegal and bad in law.

Page | 3 Spencer Stuart International B.V. ITA No.514/Mum./2022

12. The learned DRP/Assessing Officer erred in holding that management fees is taxable, without providing factual arguments/ reasons as well as without taking into account the Shared Service Agreement entered into by the appellant with SS India.

13. The learned DRP/Assessing Officer erred in holding that a sum of Rs.6,98,32,224/- received by the appellant from Spencer Stuart India Private Limited [SS India] towards management fees is taxable as fees for technical services under section 9(1)(vii) of the Income-tax Act, 1961 and under Articles 12(5)(a) and / or 12(5)(b) of the India-Netherlands tax treaty.

14. Alternatively, and without prejudice, the learned DRP/ Assessing Officer erred in holding that the said amount of Rs.6,98,32,224/- received by the appellant from SS India towards management fees is taxable as royalty under Article 12(4) of the India-Netherlands tax treaty.

15. The learned DRP/Assessing Officer erred in not appreciating the fact that the appellant has not earned license fees during the year and accordingly its total income for the year did not comprise of any income taxable under Article 12(4) of the India-Netherlands tax treaty. C Consequently, the learned DRP/Assessing Officer erred in holding that amount of management fees of Rs.6,98,32,224/- received by the appellant is taxable under Article 12(5)(a) of the India-Netherlands tax treaty since it is 'ancillary and subsidiary' to the application or enjoyment of the right, property or information for which a payment (1.e. license fees) as described in Article 12(4) of the tax treaty.

16. The learned Assessing Officer erred in making the following observation at page 15 of the final assessment order which are without any basis and contrary to the facts of the case and the appellant objects to the same.

"A perusal of this agreement clearly demonstrates that the executive search fees and Management service fees is nothing but an ancillary and subsidiary to the application or enjoyment of the right, property or information for which a payment described in paragraph 4 of this Article is received. These services are rendered by the Indian entity using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database which SSI has procured from SSI BV as part of Licence Agreement (supra). These services are provided by SSI on behalf of SSI BV and then the bill is raised on the clients. Thus the services which are being rendered as part of the Service agreement are basically based, ingrained and totally dependent on the Licence agreement, receipts of which are undisputedly have been offered as Royalty by the assessee itself in the past years."

17. The learned DRP/ Assessing Officer erred in holding that management services rendered by the appellant makes available the technology / technical know-how to SS India without providing any documentary Page | 4 Spencer Stuart International B.V. ITA No.514/Mum./2022 evidence to support the findings of the DRP/ Assessing Officer or reasons for the same.

C. Reimbursement of Expenses

18. The learned DRP/ Assessing Officer erred in treating a sum of Rs.1,74,99,501 reimbursed to the appellant by SS India for expenses incurred on its behalf at cost (without any mark-up) as taxable as fees for technical services under section 9(1)(vii) of the Income-tax Act, 1961 as well as under Articles 12(5)(a) and 12(5)(b) of the India-Netherlands tax treaty.

19. The learned DRP/Assessing Officer erred in stating that the appellant has not proved that there is no profit element without appreciating that the appellant had provided the supporting third-party invoices at the time of assessment proceedings and DRP proceedings.

20. In spite of the learned DRP accepting that the material facts and circumstances have not undergone any change when compared to the earlier years, the learned DRP/ Assessing Officer erred in not appreciating the fact that the Hon'ble ITAT has decided the issue of taxability of reimbursement of expenses in favour of the Appellant's own case for assessment years 2011 12, 2014-15 and 2015-16 and the Hon'ble ITAT applied the principles laid down by the Hon'ble Supreme Court in the case of DIT (International Taxation) v. A.P. Moller Maersk AS 392 ITR 186 (SC).

D. Interest under section 234D

21. The learned Assessing Officer erred in levying interest of Rs.62,798 under section 234D of the Act on excess refund granted without appreciating the fact that the refund received by the appellant is not in excess of its entitlement arising on account of non-taxability of search fees, management fees and reimbursement of expenses, as submitted during the course of assessment proceedings.

22. Each one of the above grounds of appeal is without prejudice to the other.

23. The appellant prays leave to add, amend, alter, delete or forego any of the grounds either before or during the course of hearing.

3. The brief facts of the case are: The assessee is a tax resident of Netherlands and is entitled to the benefits of India-Netherlands tax treaty. For the year under consideration, assessee filed its return of income on 29/11/2019 declaring total income of Rs. 17,99,110. The assessee is engaged Page | 5 Spencer Stuart International B.V. ITA No.514/Mum./2022 in business of executive search services and related support services to group companies and third-party franchises. The case of the assessee was selected for scrutiny and vide draft assessment order dated 23/09/2021 passed under section 144C of the Act total income of the assessee was computed at Rs.

21,16,51,560, after making various additions. The assessee filed detailed objections before the learned DRP. Vide directions dated 05/01/2022, issued under section 144C(5) of the Act, objections filed by the assessee were rejected, inter-alia, following the directions issued in assessee‟s own case for preceding assessment years. In conformity, the Assessing Officer ("AO") passed the final assessment order dated 21/01/2022 under section 143(3) read with section 144C(13) of the Act. Being aggrieved, the assessee is in appeal before us.

4. The issue arising in grounds No. 1 - 9, raised in assessee‟s appeal, is pertaining to taxability of search fees.

5. At the outset, during the course of hearing, the learned Representative appearing for the parties fairly agreed that this issue is covered by the decision of coordinate bench of the Tribunal in assessee‟s own case for assessment years 2016-17 and 2017-18 in Spencer Stuart International BV vs ACIT, in ITAs No. 1148 and 1297/Mum/2021.

6. We find that, in aforesaid case, the coordinate bench of Tribunal vide its order dated 06/09/2022 allowed the appeal filed by the assessee on this issue, by observing as under:

Page | 6 Spencer Stuart International B.V. ITA No.514/Mum./2022 "6. Considered the submissions and material placed on record, we observe from the record that identical issue is decided in favour of the assessee by the common order dated 01.04.2019 for the immediately preceding Assessment Years i.e., A.Y.2014-15 and 2015-16. While deciding the issue, the Coordinate Bench of the Tribunal in ITA.No. 6666/MUM/2017 dated 01.04.2019 held as under: -
"8. Before us, the learned representative for the assessee referred to the following discussion in the order of Tribunal dated 01.06.2018 (supra) pertaining to Assessment Year 2011-12:
"3.2. We have heard the rival submissions and perused the material on record. We find that the assessee had entered into a LA with SSIPL whereby it granted license to SSIPL to use trade-name, trademark, lagos of 'Spencer Stuart' and the rights to use software owned by it as well as certain other support services, that in lieu of the rights provided to SSIPL it was entitled to a license fee computed at 13.5% of the net revenues of SSIPL, that the license fee amounting to Rs.3,85,47,171/- received by the assessee from SSIPL, as per the LA, was offered to tax as royalty as per the provisions of the Act r.w.Article 12(4) of the India-Netherelands DTAA, that it had also entered into a SA whereby, both SSIPL and the assessee agreed to provide, on a principal to principal basis, support and services to each other in relation to executive search assignments (Pg.123A-123F of the PB), that the assessee, also received Rs.5.39 crores towards ESF provided by the it to the Indian AE, as per the SA, that it claimed that the search fee was in the nature of business income and was not taxable in India in the absence of a PE in India. that it also claimed that the search fee was not taxable as FTS in view of Article 12(5) of the DTAA, that the AO in his draft assessment order proposed to tax the search fees under Article 12(5)(a) of the DTAA, that the DRP upheld the draft assessment order.
In our opinion, license fees and search fees are governed by separate and distinct agreements entered into by the assessee and SSIPL and they would constitute different sources of its income for the year under consideration. In other words, receipt of search fee by the assessee was independent of earning the license fee. As per the SA search fees was to be determined on the basis of relative contribution of each party, which menas in a given situation, SSIPL could also receive search fees from the assessee. But, same was not true for licence fee. The assessee had not to pay anything to SSIPL as licnece fee. ESF were independent services and were not provided for the purpose of enjoyment/application of right, property etc. governed by the LA. Services, ancillary and subsidiary to the use of license/ trademark/software are provided for in the LA and same had no correlation with the SA. It is safe to say that the DRP had wrongly held that SA was originating from LA. Core business of the group was to identify, to evaluate and to recruit of senior personnel for a fee. If is found that to carry out the search function, SSIPL would employ consultants, who were supported by researchers, knowledge managers and support staff. As per the Memorandum of Association (MOA) of SSIPL (Pg. 288-293 of the PB.), the principal business of SSIPL was to carry out or execution of executive searches and therefore, the ESF cannot be treated as ancillary/subsidiary to the LA. In fact, license fees was a percentage of the search fees earned by SSIPL from the executive searches done during the year.
We also hold that for a service to be categorised as FTS it should make available technical knowledge, experience, skill, know-how, or processes, or Page | 7 Spencer Stuart International B.V. ITA No.514/Mum./2022 it should consist of the development/transfer of a technical plan or a technical design, in terms of Article 12(5)(b)of the DTAA. It is also observed that that the DRP had relied on the inclusion of the sharing clause (clause (bb) to Article 3) in the LA to arrive at the conclusion that the terms and conditions of the SA are part and parcel of the LA. But, we find that the departmental officers have not given any reasoning that could lead to the fact that SA was ancillary in nature to the LA. We find that the FAA his orders, dated 16/09/2016, for the AY.s. 2012-2013 to 2014-15, in context of the proceedings u/s 201 of the Act, has decided the identical issue in favour of SSIPL and has held that search fees remitted by SSIPL to the assessee did not represent fees for technical services under Article 12(5)(a) of the India-Netherlands DTAA and was not subject to TDS u/s.195 of the Act. We find that the FAA has referred to the APA entered between SSIPL and the Government of India. As per the APA, a separate benchmarking has been laid down for the international transaction of License fee and ESF. As per paragraph 5 & 6 of the APA, the Most Appropriate Transfer Pricing Methods for the covered transactions shall be Profit Spirt Method (PSM) for payment and receipt in relation to Cross border executive search transact-

tion and Comparable Uncontrolled Price (CUP) method for Payment of License fees transaction.

Considering the above, we are of the opinion that the search fee and license fee were distinct from each other and that the search fee received under the SA was independent of the LA and was not taxable in India as FTS under Article 12(5)(a)of the DTAA. It is a fact that in earlier years the AO himself had held that fees under the both the agreements were separate and that only licence fees was taxable. So, we have no hesitation in holding that the search fee could not be treated to be ancillary and subsidiary to LA, that the same did not in any way aid, promote or supplement the application or enjoyment of the right, property, or information, that the search fee received under the SA was independent of the LA and was not taxable in India. First effective ground of appeal is decided in favour of the assessee."

9. The aforesaid discussion by our coordinate bench clearly brings out that the Licence Agreement which results in earning of Royalty income (which has since been offered to tax) and the Service Agreement (which results in earning of Executive search fee) have been held to be separate and distinct agreements thereby constituting different sources of income. Our coordinate bench analysed the entire activities between assessee and SS India and observed that the principal business of SS India was to carry out or execute the mandate of Executive searches and thus the Executive search fee generating activities cannot be treated as ancillary and/or subsidiary to the Licence Agreement. Our coordinate bench has noted a pertinent fact that the licence fee payable in terms of the Licence Agreement was a percentage of search fee, which was earned by the Indian subsidiary, i.e. SS India, from the execution of Executive search mandate during a particular year. It is notable that in the context of Article 12(5)(b) of the India Netherlands Tax Treaty, our coordinate bench noted that the Executive search fee earned by the assessee was independent of the Royalty earned in terms of the Licence Agreement and was not taxable in India as 'fee for technical services' in terms of Article 12(5)(a) or 12(5)(b) India-Netherlands Tax Treaty. The aforesaid position continues to hold the field and, therefore, we do not find any reasons to distract from the aforesaid precedent. At this point, we may also note an undisputed fact which has been brought out by the learned representative for the assessee. It has been pointed out that the first assessment order relevant to the arrangement was Assessment Year 2007-08 wherein the return of income filed by the assessee was accepted as such, as no scrutiny assessment was made. For Assessment Years 2008-09 and 2009-10, scrutiny Page | 8 Spencer Stuart International B.V. ITA No.514/Mum./2022 assessments were made and issue was raised with regard to the assessee's stand of non-taxability of Executive search fee as 'fee for technical services' in terms of either Article 12(5)(a) or 12(5)(b) of the India-Netherlands Tax Treaty. In this context, reference has been made to the orders passed by the Assessing Officer for Assessment Years 2008-09 and 2009-10 dated 09.12.2011 and 08.12.2010 respectively, wherein after considering the submissions of the assessee, earnings by way of Executive search fee have been held to be not taxable in India. It is pointed out that in Assessment Years 2010-11, 2012-13 and 2013-14, no scrutiny assessments were carried out and for Assessment Year 2011-12, the stand of the assessee has already been upheld by the Tribunal vide order dated 01.06.2018 (supra).

10. The aforesaid background shows that in Assessment Year 2008-09 as well as in Assessment Year 2009-10, the assessing authority itself accepted the stand of the assessee that the Executive search fee was not taxable in India. Factually speaking, the aforesaid stand of the Assessing Officer is manifested in the scrutiny assessments finalised under Section 143(3) of the Act continues to hold the field. Thus, in this background it was all the more incumbent upon the Revenue in this year to discharge its onus as to why a different stand is being adopted, especially considering the fact that the nature and the sources of income in question remains the same. Therefore, on this aspect also, we are not inclined to uphold the stand of the assessing authority.

11. At this stage, we may also briefly touch upon the APA dated 30.08.2016 (supra) with the Indian subsidlary, l.e. SS India. In terms of the said APA, a copy of which is placed in the Paper Book, the period covered includes the captioned assessment years also. The transactions covered by the APA, inter-alia, involve payment of licence fee by SS India to the assessee before us as well as the Executive search transactions between SS India and the assessee before us, inter-alia, involving the impugned earning of 28,37,57,880/- by the assessee as Executive search fee from SS India. We are only trying to point out the aforesaid to say that the APA entered into by the Competent Authority with SS India covers the instant transactions, which are a mirror image in the hands of the assessee before us. In fact, the proposition that the Licence Agreement (resulting in payment of licence fee offered to tax as Royalty) and the Service Agreement (resulting in payment of Executive search fee to the assessee) between the assessee and SS India are separate and distinct also found favour with the Competent Authority in the APA. In fact, the detailed discussion in the APA reveals an analysis of the functions performed, assets employed and risks undertaken by the assessee before it, i.e. SS India qua its transactions with the assessee before us. In fact, in the context of the arm's length price of the transactions, the APA makes a distinction between the payment of licence fee and Executive search transactions. So far as the Executive search transactions are concerned, the APA states that the 'Profit Split Method' is the most appropriate method for benchmarking the transactions. We are only highlighting the aforesaid features of the APA to point out that there is a complete dichotomy between the nature and characterisation of the transactions accepted in the APA in the context of SS India vis-a-vis the assessing authority of the present assessee. Ostensibly, it does not need any more emphasis that the nature and characterisation of the amount in the hands of the present assessee has to correspond to what has been accepted by the income-tax authorities in the case of the payer of the same, i.e. SS India. In fact, at the time of hearing, the learned representative for the assessee referred to the modified return of income under Section 92CD of the Act filed by SS India subsequent to the APA dated 30.12.2017 as also the order passed by the TPO under Section 92CA(3) dated 09.06.2017 and the assessment order under Section 143(3) dated 30.12.2017 in the case of SS India for Assessment Year 2014-15. The aforesaid orders give effect to the APA dated 30.08.2016 and it, Page | 9 Spencer Stuart International B.V. ITA No.514/Mum./2022 inter-alia, reflects that the stated value of the payment of Executive search fee to the assessee before us has been found to be at an arm's length price. Similar is the situation for Assessment Year 2015-16.

12. At this stage, we may specifically take-up the stand of the Revenue that the Executive search fee is to be characterised as 'Royalty' in terms of clause (iv) of Explanation-2 to Sec. 9(1)(vi) of the Act r.w. Article 12(4) of the India- Netherlands Tax Treaty. As noted by us earlier, the aforesaid is a 'without prejudice' stand by the Assessing Officer whereby it is asserted that the said fee is earned by the assessee "for using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database and other data base as per schedule B to the highlighting the aforesaid features of the APA to point out that there is a complete dichotomy between the nature and characterisation of the transactions accepted in the APA in the context of SS India vis-a-vis the assessing authority of the present assessee. Ostensibly, it does not need any more emphasis that the nature and characterisation of the amount in the hands of the present assessee has to correspond to what has been accepted by the income-tax authorities in the case of the payer of the same, i.e. SS India. In fact, at the time of hearing, the learned representative for the assessee referred to the modified return of income under Section 92CD of the Act filed by SS India subsequent to the APA dated 30.12.2017 as also the order passed by the TPO under Section 92CA(3) dated 09.06.2017 and the assessment order under Section 143(3) dated 30.12.2017 in the case of SS India for Assessment Year 2014-15. The aforesaid orders give effect to the APA dated 30.08.2016 and it, inter-alia, reflects that the stated value of the payment of Executive search fee to the assessee before us has been found to be at an arm's length price. Similar is the situation for Assessment Year 2015-16.

12. At this stage, we may specifically take-up the stand of the Revenue that the Executive search fee is to be characterised as 'Royalty' in terms of clause (iv) of Explanation-2 to Sec. 9(1)(vi) of the Act r.w. Article 12(4) of the India- Netherlands Tax Treaty. As noted by us earlier, the aforesaid is a 'without prejudice' stand by the Assessing Officer whereby it is asserted that the said fee is earned by the assessee "for using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database and other data base as per schedule B to the agreement which SSI has procured from SSI BV as part of Licence Agreement (supra)". This stand of the Assessing Officer is starkly in contrast to the position emerging in the APA dated 30.08.2016. If the Revenue was to contend that the Executive search fee is nothing but licence fee (i.e. Royalty), then even in the APA proceedings, the Revenue was to have re characterised such Executive search fee as licence fee' and to tax it as "Royalty' under the APA. However, as we have noted the features emerging from the APA, the Executive search fee has been identified and held to be a separate and distinct transaction as compared to the licence fee, which flows from the Licence Agreement. Ostensibly, if the present stand of the Assessing Officer, which in any case was not preferred in the earlier year of 2011-12, is to prevail, then it would jeopardise the entire APA. We concur with the assertion of the learned representative for the assessee that such a situation would render the APA redundant, a situation which deserves to be avoided.

13. Apart from the aforesaid, if the stand of the Assessing Officer that the Executive search fee is to be taken as 'Royalty' is accepted, it would open up another anomalous situation, as our subsequent discussion would show. The functional analysis of the Executive search transactions, which have been detailed in the APA, clearly bring out that it encompasses a whole range of services for Page | 10 Spencer Stuart International B.V. ITA No.514/Mum./2022 performing the Executive search and can by no stretch of imagination be characterised as 'Royalty'. Apart therefrom, we find that there is no reasoning made out by the Assessing Officer as to why the Executive search services activity is in the nature of 'Royalty'. Pertinently, it is stated that the search fee is received "for using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database and other data base as per schedule B to the agreement which SSI has procured from SSI BV as part of Licence Agreement (supra)". Notably, the fee which is earned by the assessee for allowing use of its trademark, trade name and software, etc. owned by it is a matter of contract in terms of the Licence Agreement dated 01.01.2006 for which the assessee receives Royalty. The payment of said Royalty has been factually found to be at arm's length price for the period under consideration as would be borne out of the order of TPO dated 09.06.2017 in the case of SS India. Therefore, once the payments in terms of the Licence Agreement, i.e. Royalty, has been found to be at arm's length price, no further amount can be attributable "for using the Spencer Stuart's Worldwide Client List Database, Spencer Stuart's Mailing List Database, Spencer Stuart's Knowledge Management Resources Pages, Spencer Stuart's Board of Director's Database and other data base as per schedule B to the agreement which SSI has procured from SSI BV as part of Licence Agreement (supra)" as sought to be made out by the Assessing Officer in order to invoke clause (iv) of Explanation-2 to Sec. 9(1)(vi) of the Act read with Article 12(4) of the India-Netherlands Tax Treaty. Therefore, in our view, the said action of the Assessing Officer is completely misconceived and is liable to be set- aside and we hold that no charge can be made out under Section 9(1)(vi) read with Article 12(4) of the India-Netherlands Tax Treaty qua the impugned sum of Executive search fee.

14. In the result, we conclude by holding that the Assessing Officer erred in holding that the Executive search fee was in the nature of 'fee for technical services' under Article 12(5)(a) as well as 12(5)(b) of the India Netherlands Tax Treaty and also erred in his alternative conclusion that the same was taxable as 'Royalty' under Article 12(4) of the India-Netherlands Tax Treaty read with clause

(iv) of Explanation-2 to Sec. 9(1)(vi) of the Act.

15. Thus, so far as the Ground of appeal nos. 3 to 8 is concerned, the same are allowed, as above."

7. Respectfully following the above decision and following the rule of "principle of consistency", the view taken by the Tribunal in A.Y. 2014-15 & 2015-16 is respectfully followed, ground raised by the assessee is accordingly allowed."

7. This issue is recurring in nature and has been decided in favour of the assessee by the decision of the coordinate bench of Tribunal for preceding assessment years. In all fairness, learned AR submitted that in preceding assessment years Advance Pricing Agreement ("APA") was entered by the Indian subsidiary of the assessee company, which covered the transactions with assessee. However, the year under consideration is not covered by the Page | 11 Spencer Stuart International B.V. ITA No.514/Mum./2022 APA. From the perusal of aforesaid order passed by the coordinate bench of the Tribunal in assessee‟s own case for preceding assessment year, we find that the issue of taxability of search fees was decided in favour of assessee in assessment year 2011-12 also and the coordinate bench, in aforesaid decision, supported the findings rendered in preceding year as well as its conclusions, by reference to benchmarking agreed between Indian subsidiary and CBDT vide APA dated 30/08/2016. Therefore, we are of the considered view that findings rendered in preceding assessment year are equally applicable to the year under consideration even though it is not covered by the aforesaid APA. Thus, respectfully following the order passed by the coordinate bench of the Tribunal in assessee‟s own case cited supra, we uphold the plea of the assessee and direct the AO to delete the addition on account of search fees. As a result, grounds No. 1 - 9 raised in assessee‟s appeal are allowed.

8. The issue arising in grounds No. 10 - 17, raised in assessee‟s appeal, is pertaining to taxability of management fees.

9. The brief facts of the case pertaining to this issue, as emanating from the record, are: During the year under consideration, assessee received management service fees amounting to Rs. 6,98,32,224 from Spencer Stuart (India) Pvt. Ltd. ("SS India"). Under the Shared Service Agreement entered into between assessee and SS India, the services provided by the assessee typically include financial services, firm wide marketing services, oversight, control and management services, administration services, legal and tax services, IT services and worldwide database services. Vide draft assessment Page | 12 Spencer Stuart International B.V. ITA No.514/Mum./2022 order, the AO treated management service fees as „fee for technical services‟ under Article 12(5)(b) / 12(5)(a) of India Netherlands DTAA, in line with its findings rendered in respect of taxability of search fees. The learned DRP, vide its directions issued under section 144C(5) of the Act, rejected the objections filed by the assessee, by observing as under:

"As far as the ground of objection no. 2 is concerned, we note that the assessing officer has dealt with the management service fees along with executive search fees and held that since both are arising from the same SA, therefore, the former was proposed to be held taxable as FTS for the same reasonings and applicable provisions of the Act and the DTAA. We are of the considered opinion that the assessing officer has adopted a correct stand with respect to management service fees. We hold that our direction in AY 2018-19 supra would apply mutatis mutandis to management service fees also. Therefore, the ground of objection no. 2 is dismissed/rejected."

10. In conformity, the AO passed the final assessment order. Being aggrieved, the assessee is in appeal before us.

11. Having considered the submissions of both the sides and perused the material available on record, we find that neither the AO nor the learned DRP has independently examined the services rendered by the assessee to SS India in respect of which assessee received management service fees. We further find that the lower authorities have also not correctly appreciated the fact that management service fees does not form part of Service Agreement dated 01/10/2006, but is covered under the Shared Service Agreement dated 01/04/2018 entered into with SS India. Therefore, the Shared Service Agreement is an independent agreement. As is evident from Appendix A to Shared Service Agreement, at page 327 of the paper book, the assessee provided accounting services, legal services, coordination services, information Page | 13 Spencer Stuart International B.V. ITA No.514/Mum./2022 technology services, human resource services, treasury services, training services, marketing services, worldwide database services, oversight, control and management services and administration services to SS India, in respect of which assessee received management service fees. However, as is evident from the record, lower authorities have not examined any of the services and by following its findings rendered in respect of search fees taxed management service fees also as „fee for technical services‟ under Article 12 of India Netherlands DTAA. Thus, in view of above, we deem it appropriate to remand the issue of taxability of management service fees to the file of AO for de novo adjudication, as per law, after necessary examination of relevant agreement.

The AO is also directed to examine each and every service in respect of which assessee has received management service fees, while deciding this issue. The assessee shall be at liberty to furnish all the evidences in support of its claim.

Needless to mention that no order shall be passed without affording reasonable opportunity of being heard to the assessee. As a result, grounds No. 10 - 17 are allowed for statistical purpose.

12. The issue arising in grounds No. 18 - 20, raised in assessee‟s appeal, is pertaining to taxability of reimbursement of expenses.

13. At the outset, during the course of hearing, the learned Representative appearing for the parties fairly agreed that this issue is also covered by the decision of coordinate bench of the Tribunal in assessee‟s own case for assessment years 2016-17 and 2017-18 in Spencer Stuart International BV vs ACIT (supra).

Page | 14 Spencer Stuart International B.V. ITA No.514/Mum./2022

14. We find that, in aforesaid case, the coordinate bench of Tribunal vide its order dated 06/09/2022 allowed the appeal filed by the assessee on this issue, by observing as under:

"10. Considered the submissions and material placed on record, we observe from the record that identical issue is decided in favour of the assessee by the common order dated 01.04.2019 for the immediately preceding Assessment Years i.e., A.Y.2014-15 and 2015-16. While deciding the issue, the Coordinate Bench of the Tribunal in ITA.No. 6666/MUM/2018 dated 01.04.2019 held as under: -
"16. Insofar as Ground of appeal nos. 9 and 10 are concerned, the same relates to the taxability of reimbursement of expenses amounting to 1,24,43,236/- received by the assessee. The Assessing Officer and thereafter the DRP have held that the reimbursement of expenses received by the assessee in question are liable to be treated as 'fee for technical services' within the meaning of Article 12(5)(a) of the India-Netherlands Tax Treaty.
17. In this context, we notice that the DRP relied upon the directions of its predecessor DRP in Assessment Year 2011-12 in concluding that the said amount is liable to be taxed in India as 'fee for technical services'. At the time of hearing, it was a common ground between the parties that the said stand of the DRP for Assessment Year 2011-12 has since been negated by the Tribunal in assessee's own case vide order dated 01.06.2018 (supra) and the said order continues to hold the field. In this context, the relevant discussion contained in the order of Tribunal dated 01.06.2018 is as under :
"4.2. We find the assessee had received payments from SSIPL towards reimbursement of expenses amounting to Rs.70,36,912, that the expenses reimbursed to the assessee by SSIPL were mainly towards travel and stay, video conferencing charges, insurance, reimbursement for purchase of fixed assets and other miscellaneous expenses, that the reimbursement of the expenses were supported by third-party invoices, that the reimbursements related to service agreement between the assessee and SSIPL for sharing the company services, that the services provided by the assessee were purely passed on as reimbursement of actual cost without any markup. We hold that marketing services are primarily in the nature of travel and stay abroad for Indian employees visiting overseas for global meetings, that Insurance coverage for employees is totally unrelated to search fees, that reimbursement of software license cannot be linked to search fees, that the QUEST NT software formed part of LA and the license fees were already offered to tax as royalties., that a confirmation letter dated 6/3/2014 submitted to the AO by SSIPL pertaining to purchase of fixed assets amounting to Rs.16,58,018 is part of the PB. In our opinion, reimbursement of expenses would not constitute FTS as per Article 12 of the tax treaty.
Here, we would also like to refer to the judgment of AP Mollar (supra). Facts of that case were that the assessee was a foreign company engaged in shipping business and was a tax resident of Denmark, that it had agents working for it, who booked cargo and acted as clearing agents for the assessee, that in order to help all its agents across the globe, the assessee Page | 15 Spencer Stuart International B.V. ITA No.514/Mum./2022 had set up and maintained a global telecommunication facility called Maersk net system which was a vertically integrated communication system. The agents would pay for the system on pro rata basis. According to the assessee, it was merely a system of cost sharing and the payments received by the assessee from its agents in India were in the nature of reimbursement of expenses. The AO, however, did not accept this contention and held that the amounts paid by these three agents to the assessee were FTS rendered by the assessee and held them taxable in India under Article 13(4) of the Double Taxation Avoidance Agreement (DTAA) between India and Denmark and brought them to tax at 20% u/s.115A of the Act. FAA dismissed the assessee's appeal, but the Tribunal allowed its further appeal. The Hon'ble High Court dismissed the Department's appeal holding that the Tribunal had rightly observed that the Maersk-net- communication-system was an automated software based communication system which did not require the assessee to render any technical services, that it was merely a cost sharing arrangement between the assessee and its agents to efficiently conduct its shipping business, that it was part of the shipping business and could not be captured under any other provisions except under the DTAA. The Hon'ble Supreme Court, dismissing the appeal held as under:
"...... the facts that the assessee had its information technology system, that the assessee had appointed agents in various countries for booking of cargo and servicing customers in those countries, preparing documentation, etc., through these agents, that for the sake of convenience of all these agents, a centralised system was maintained to avoid unnecessary cost, that the system comprised booking and communication software, hardware and a data communications network and was, thus, an integral part of the international shipping business of the assessee and ran on a combination of mainframe and non- mainframe servers located in Denmark, that the expenditure incurred for running this business was shared by all the agents and that the systems enabled the agents to co-ordinate cargos and ports of call for its fleet were findings of fact. Once these were accepted, by no stretch of imagination, could the payments made by the agents be treated as fees for technical services. The payments were in the nature of reimbursement of cost whereby the three agents paid their proportionate share of the expenses incurred on these said systems and for maintaining those systems. Neither the Assessing Officer nor the Commissioner (Appeals) had stated that there was any profit element embedded in the payments received by the assessee from its agents in India. Once the character of the payment was in the nature of reimbursement of the expenses, it could not be income chargeable to tax. Moreover, freight income generated by the assessee in the assessment years in question was accepted as not chargeable to tax as it arose from the operation of ships in international waters in terms of article 9 of the DTAA. Once that was accepted and was also found that the Maersk net system was an integral part of the shipping business which was allowed to be used by the agents of the assessee as well in order to enable them to discharge their role more effectively as agents, and the business could not be conducted without it, it could not be treated as any technical services provided to the agents."

Considering the above, we decide second ground of appeal in favour of the assessee."

Since the facts and circumstances are similar in this year, as noted by the DRP in the impugned order, following the precedent in assessee's own case dated Page | 16 Spencer Stuart International B.V. ITA No.514/Mum./2022 11.06.2018 (supra), the said issue is decided in favour of the assessee and the Assessing Officer is directed to delete the addition. Thus, so far as Ground of appeal nos. 9 and 10 are concerned, the same are allowed."

11. Respectfully following the above decision and following the principle of consistency, the view taken by the Tribunal in A.Y.2014-15 & 2015-16 is respectfully followed, ground raised by the assessee is accordingly allowed."

15. This issue is recurring in nature and has been decided in favour of the assessee by the decision of the coordinate bench of Tribunal for preceding assessment years. Thus, respectfully following the order passed by the coordinate bench of the Tribunal in assessee‟s own case cited supra, we uphold the plea of the assessee and direct the AO to delete the addition on account of reimbursement of expenses. As a result, grounds No. 18 - 20 raised in assessee‟s appeal are allowed.

16. Ground No. 21 pertains to levy of interest under section 234D of the Act, which is consequential in nature. Therefore, the said ground is allowed for statistical purpose.

17. In the result, appeal by the assessee is allowed for statistical purpose.


      Order pronounced in the open Court on 04/11/2022


                Sd/-                                                Sd/-
          PRAMOD KUMAR                                 SANDEEP SINGH KARHAIL
          VICE PRESIDENT                                  JUDICIAL MEMBER


MUMBAI,   DATED:    04/11/2022




                                                                                    Page | 17
                                              Spencer Stuart International B.V.
                                                         ITA No.514/Mum./2022




Copy of the order forwarded to:

(1)   The Assessee;
(2)   The Revenue;
(3)   The CIT(A);
(4)   The CIT, Mumbai City concerned;
(5)   The DR, ITAT, Mumbai;
(6)   Guard file.
                                            True Copy
                                             By Order
Pradeep J. Chowdhury
Sr. Private Secretary

                                        Assistant Registrar
                                          ITAT, Mumbai




                                                                    Page | 18