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 1, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

M/S Ingersoll Rand International ... vs The Assistant Commissioner Of Income ... on 23 March, 2022

                                                      IT(TP)A No.730/Bang/2017
                     M/s. Ingersoll-Rand International (India) Pvt. Ltd., Bangalore


            IN THE INCOME TAX APPELLATE TRIBUNAL
                     "A'' BENCH: BANGALORE

         BEFORE SHRI N.V. VASUDEVAN, VICE PRESIDENT
                             AND
          SHRI B.R. BASKARAN, ACCOUNTANT MEMBER

                      IT(TP)A No.730/Bang/2017
                      Assessment Year : 2012-13

M/s. Inger-Soll Rand International (India)                    ACIT Circle 3(1)(1)
Pvt. Ltd.                                                     Bangalore
8th Floor, Tower D, IBC Knowledge Park
No.4/1, Bannerghatta Main Road                         Vs.
Bengaluru 560 029

PAN NO : AABCI3317E
            APPELLANT                                            RESPONDENT

  Appellant by         :   Shri K.R. Vasudevan, A.R.
  Respondent by        :   Shri Mudavathu Harish Chandra Naik,
                           D.R.

            Date of Hearing       :                    23.03.2022
            Date of Pronouncement :                    23.03.2022

                                 ORDER

    PER B.R. BASKARAN, ACCOUNTANT MEMBER:

The assessee has filed this appeal challenging the assessment order dated 27.01.2017 passed by the AO u/s 143(3) r.w.s 144C(13) of the Income-tax Act,1961 ['the Act' for short] for assessment year 2012-13 in pursuance of directions given by Ld Dispute Resolution Panel (DRP).

2. The grounds urged by the assessee relates to addition made on account of transfer pricing adjustment.

IT(TP)A No.730/Bang/2017 M/s. Ingersoll-Rand International (India) Pvt. Ltd., Bangalore Page 2 of 4

3. The Ld A.R submitted that the assessee is engaged in the business of providing "Sourcing support services" to the group companies to facilitate sourcing of goods from India. He further submitted that, in the earlier years, the assessee was operating four business segments, viz., Software, IT enabled Security technologies, Global Supply and Residential solutions. He submitted that there was a de-merger and consequent thereto the assessee got only two segments viz., "Global Supply sourcing services segment" and "Residential solutions segment". During the year under consideration, the assessee has operated the above said two segments only. The Ld A.R submitted that the AE transactions are confined to Global supply segment only. The transactions in 'Residential solutions' segment is with non-AEs only.

4. The Ld AR submitted that the assessee furnished segmental results before TPO. During the year under consideration, the assessee did not generate any income in 'Residential solutions' segment, but was constrained to incur expenses. On examination of segmental results, the TPO took the view that the assessee has shifted expenses to 'residential solutions' segment without showing any income. Accordingly, he took the view that the assessee has inflated the profits of 'Global Supply sourcing services' segment. The assessee had shown operating expenses under "Global Supply Sourcing Services" at Rs.2,57,82,021/-. The TPO computed operating expenses of the above said segment at Rs.3,85,12,956/- by clubbing expenses incurred in 'residential solutions' segment.

5. The TPO also rejected the Transfer pricing study conducted by the assessee. Accordingly, the TPO selected six comparable companies, whose average margin (OP/OC) was 14.72%. Adopting the said margin and the operating cost at Rs.3,85,12,956/-, the TPO IT(TP)A No.730/Bang/2017 M/s. Ingersoll-Rand International (India) Pvt. Ltd., Bangalore Page 3 of 4 proposed adjustment of Rs.2,43,07,700/-. After the order passed by Ld DRP, the TP adjustment was scaled down to Rs.1,33,70,021/-. The AO completed the assessment by making addition of above said amount of Rs.1,33,70,021/- towards transfer pricing adjustment.

6. The Ld A.R submitted that the Global supply Sourcing services segment is having transactions with its AEs. However, the other segment, viz., Residential solutions' does not having transactions with any of its AE, i.e., it has carried out transactions with non-AE only. He submitted that the TPO has not taken cognizance of this aspect and has accordingly combined financials of both the segments. He further submitted that the expenses incurred in 'residential solutions' are in no way connected to the business carried on in Global supply sourcing services segment. He further submitted that the assessee is operating under "cost plus mark-up" model and hence, there is no incentive for the assessee in shifting the expenses to other segments. Accordingly, the Ld A.R submitted that this lacuna would go to the root of the matter and accordingly he prayed that the entire issue relating to transfer pricing adjustment may be restored to the file of AO/TPO for carrying out Transfer pricing exercise afresh.

7. We heard Ld D.R and perused the record. It is the submission of Ld A.R that the expenses incurred in 'residential solutions' segment are not connected with the AE segment. It is the contention of Ld A.R that the TPO has missed out this important aspect and accordingly he was not justified in clubbing expenses incurred in both the segments. He has also submitted that the assessee is operating under "cost plus mark-up" model and hence, there is no incentive for the assessee in shifting the expenses to other segments. Accordingly, we are of the view that there may be a flaw in the IT(TP)A No.730/Bang/2017 M/s. Ingersoll-Rand International (India) Pvt. Ltd., Bangalore Page 4 of 4 approach of the TPO. There should not be any dispute that the responsibility to prove that the expenses incurred in 'residential solutions' segment are not connected to the AE segment would lie upon the assessee. Since this issue goes to the root of the matter, we find merit in the prayer of Ld A.R. Accordingly, we set aside the order passed by the AO in respect of addition relating to Transfer pricing adjustment and restore all the contentions to the file of AO/TPO for carrying out transfer pricing examination exercise afresh. Since the entire matter is restored, the issues agitated on comparable companies are also left open and the assessee is free so agitate them before the appropriate authorities.

8. In the result, the appeal of the assessee is treated as allowed for statistical purposes.

Order pronounced in the open court on 23rd Mar, 2022.

           Sd/-                                             Sd/-
     (N.V. Vasudevan)                                 (B.R. Baskaran)
      Vice President                                Accountant Member

Bangalore,
Dated 23rd Mar, 2022.
VG/SPS

Copy to:

1.   The Applicant
2.   The Respondent
3.   The CIT
4.   The CIT(A)
5.   The DR, ITAT, Bangalore.
6.   Guard file
                                                By order


                                 Asst. Registrar, ITAT, Bangalore.