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 68, Cited by 0]

Income Tax Appellate Tribunal - Chandigarh

Glaxo Smithkline Consumer Healthcare ... vs Assessee on 20 February, 2013

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                     CHANDIGARH BENCH 'B', CHANDIGARH

               BEFORE Ms. SUSHMA CHOWLA, JUDICIAL MEMBER
               AND SHRI MEHAR SINGH, ACCOUNTANT MEMBER

                                      ITA No.1148 /Chd/2011
                                    (Assessment Year : 2007-08)


M/s Glaxo Smithkline Consumer,                       Vs.               The Addl. C.I.T.,
Healthcare Ltd.,                                                       Range-IV,
DLF Plaza Towers,                                                      Chandigarh.
DLF Cit y Phase-I,
Gurgaon.
PAN: AACCS0144E
(Appellant)                                                            (Respondent)

                          Appellant  by              :        Shri Ajay Vohra
                          Respondent by              :        Shri Ajay Sharma, DR

                          Date of hearing :                            20.02.2013
                          Date of Pronouncement :                      02.04.2013


                                                O R D E R

Per SUSHMA CHOWLA, J.M. :

The present appeal is filed by the assessee against the order of the Assessing Officer dated 18.10.2011 passed under section 143(3) r.w.s. 1 4 4 C o f t h e I n c o m e T a x A c t , 1 9 6 1 r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 7 - 0 8 . As impugned assessment order is passed after assessee's objections against the proposed additions to the returned income having been examined by the Dispute Resolution Panel, this is a direct appeal against the assessment order.

2. The grounds of appeal raised by the assessee read as under:

"1. That the assessing officer erred on facts and in law in completing the assessment under section 143(3) read with section 144C of the Income-tax Act ("the Act") at an income of Rs. 31,50,915,922 as against the returned income of Rs. 1,9,53,770,840.
2
2. That the assessing officer erred on facts and in law in making transfer pricing adjustment amounting to Rs. 1,028,355,523 in relation to the advertisement, marketing and sales promotion expenses (hereinafter referred to as 'the AMP expenses') incurred by the appellant.
2.1 That the assessing officer erred on facts and in law in not appreciating that expenditure on advertisement and brand promotion, unilaterally incurred by the appellant, could not be regarded as a 'transaction' in the absence of any understanding / arrangement between the appellant and the associated enterprise.
2.2 That the assessing officer erred on facts and in law in not appreciating that the AMP expenses, etc., incurred by the appellant in India cannot be characterized as an international transaction as per section 92B, so as to invoke the provisions of section 92 of the Act.
2.3 That the assessing officer erred on facts and in law in not appreciating that in the absence of any understanding / arrangement between the appellant and the associated enterprise, the associated enterprise was under no obligation to reimburse the AMP expenses incurred by the appellant for sale of its products to the dealers.
2.4 That the assessing officer erred on facts and in law in holding that AMP expenses incurred by the appellant resulted in promotion of brand owned by the associated enterprise, thereby creating marketing intangibles whose ultimate benefit inured to the associated enterprise.
2.5 That the assessing officer erred on facts and in law in holding that the appellant has developed marketing intangible for the associated enterprise in India by performing all functions and by bearing all economic costs and risks.
2.6 That the assessing officer erred on facts and in law in not appreciating that advertisement and marketing expenses incurred by the appellant is not on behalf of or for the benefit of the AE, any benefit to the AE being only incidental.
2.7 That the assessing officer erred on facts and in law in not appreciating that the AMP expenses incurred by the appellant, did not result in creation of any marketing intangibles; much less on account of the AE.
2.8 That the assessing officer erred on facts and in law in not appreciating that the power of the TPO is restricted to the determination of arm's length price of international transactions by applying any of the prescribed method and not to make disallowance of business expenses incurred by the appellant.
2.9 That the assessing officer erred on facts and in law in ignoring that "bright line limit" is not a prescribed method under the purview of section 92C of the Act.
3
2.10 That, without prejudice, the assessing officer erred on facts and in law in holding the AMP expenses incurred by the appellant to be "excessive" on the basis of a "bright line limit" arrived at by considering inappropriate comparables, not having similar product/ brand profile as the appellant.
2.11 That the assessing officer erred on facts and in law in applying Bright Line Test ("BLT") for computing adjustment on account of expenditure on advertisement and brand promotion expenses without appreciating that in absence of specific provision under the Transfer Pricing Regulations in India., adjustment on account of the arm's length price of the advertisement and brand promotion expenses could not be made.
2.12 Without prejudice that the assessing officer erred on facts and in law in not appreciating that even applying developer assister rule as contained in US Transfer Pricing regulations, viz., REG. 1.482-4, the appellant would be characterized as developer of the marketing intangibles and hence it would not be required to seek reimbursement / compensation for such expenditure from the associated enterprise.
2.13 That the assessing officer erred on facts and in law in relying upon the decision of the case of DHL Incorporated and Subsidiaries vs. Commissioner of Internal Revenue Tax Court, TCM 1998-461, aff d in part, rev'd in part285F.3d.1285. 89AFTR2d 2002-1978 (CA-9,2002); and Glaxo Smith Kline Holding (Americas) Inc. vs. Commissioner, T.C. No. 5750-04 and T.C. No. 6959-05, which were rendered in the context of specific provision under the Transfer Pricing Regulations of United States of America.
2.14 That the assessing officer erred on facts and in law in considering following expenses for the purpose of calculating alleged AMP expenditure of the appellant:
       S. No.           Name of expenses                            Amount
                                                                    (Rs.Lacs)
       1.               Market Research                             664.24
       2.               Service charges paid to selling agent        10.03
       3.               Discount - sales                             60.52


2.15 That the assessing officer erred on facts and in law in not appreciating that the associated enterprise was not under obligation to reimburse expenditure on development and scientific research amounting; services charges paid to selling agent; discount on sales incurred on trade discount given to the dealers and market research expenses incurred by the assessee for sale of its products to the dealers.
2.16 That the assessing officer erred on facts and in law in holding that advertisement and promotion expenses incurred by the assessee ought to be restricted to 0.95% of the sale as against 11.29% incurred by the assessee.
2.17 That the assessing officer erred on facts and in law in considering the following companies as comparable companies for benchmarking advertisement and publicity expenses:
                  a.     National Cereals Products Ltd.
                                                4




             b.     Puja Foods Products Ltd.

             c.     Shah Foods Ltd.

2.18 That the assessing officer erred on facts and in law in not considering the following companies as comparable companies for the purpose of benchmarking of the reimbursement , by the associated enterprise, of advertisement and publicity expenses incurred by the assessee:
   Company Name                  Finance year                   Total Sales & Dist
                                                                Expenditure./Sales %
   Cadbury India Ltd.            200612                         20.69%
   Gillette India Ltd.           200706                         13.94%
   Hindustan Unilever Ltd.       200612                         10.56%
   Nestle India Ltd.             200612                         9.88%
   Procter      &      Gamble 200706                            10.76%
   Hygiene & Health Care
   Ltd.
   Average                                                      13.16%


2.19 Without prejudice no adjustment is required to be made in respect of the advertisement expenses attributed to the promotion of brands, viz., Viva, Maltova and Boost, which are owned by the assessee company.
2.20 That the assessing officer / DRP erred on facts and in law in holding that the appellant has rendered service to the AEs by incurring the AMP expense and by holding that markup has to be earned by the appellant in respect of the AMP expenses, alleged to have incurred for and on behalf of the AE.
2.21 Without prejudice, markup, if at all, had to be restricted to the value added expenses incurred by the appellant for providing the alleged service in the nature of brand promotion.
2.22 Without prejudice that the assessing officer erred on facts and in law, in not appreciating that the AMP expenses incurred by the appellant was appropriately established to be at arm's length applying Transactional Net Margin Method (TNMM) on entity-wide basis.
3. That the assessing officer erred on facts and in law in not allowing deduction for incremental balance amounting to Rs.36,87,481/- lying in Excise PLA under section 43B of the Income tax Act, 1961('the Act').
4. That the assessing officer erred on facts and in law in disallowing consumer market research expenses of Rs. 5,67,49,531 under section 37(1) of the Act alleging the same to be capital in nature.
5. That the assessing officer erred on facts and in law in making disallowance of Rs. 11,09,89,913/-, claimed in respect of provision made for post retirement medical benefits to employees on the basis of actuarial valuation, in accordance with the revised accounting standard 15, relating to accounting of employee benefits, on the ground that same is an unascertained liability.
6. That the assessing officer erred "on facts andjin law in observing that the aforesaid provision made for post retirement medical benefits to employees has resulted in double deduction to employees in as much as deduction has also been claimed by the assessee in respect of medical insurance premium paid during the relevant year(s).
5
7. That the assessing officer erred on facts and in law in levying interest under Section 234B and Section 234C of the Act.
8. That the assessing officer erred on facts and in law in initiating penalty proceedings under Section 271(1)(c) of the Act."

3. The Additional grounds of appeal raised by the assessee being purely legal are admitted for adjudication and the same read as under:

"1. That the Transfer Pricing Officer erred on facts and in law in not appreciating that the power of the TPO is restricted to the determination of arm's length price of international transactions referred to him by the assessing officer •
2. That on the facts and circumstances of he case and in law the Transfer Pricing Officer in the order passed under section 92CA(3) erred in making adjustment of Rs 103,90,26,499 allegedly on account of international transaction of subsidy against brand promotion expenses to be received by the appellant, which was not referred by the assessing officer to the TPO"

4. The brief facts of the case are that the assessee was engaged in the manufacturing and selling of nutritional products i.e. malted milk food products and drinks under the brands Horlicks, Boost, Maltova and Viva. D u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n t h e a s s e s s e e w a s a l s o e n g a g e d i n export of malted milk food to its group companies, which in turn was manufactured by third party vendors. In addition the assessee had provided certain administrative support services such as marketing, sales inputs, IT support, training and accounting etc. to its group companies. T h e a s s e s s e e d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n h a d f u r n i s h e d r e t u r n o f income declaring total income of Rs.195.37 crores. During the course of assessment proceedings the case of the assessee was referred to the Transfer Pricing Officer under section 92CA of the Income Tax Act as the assessee had entered into international transactions of over Rs.5 crores. The Addl. Commissioner of Transfer Pricing vide order dated 29.10.2010 had computed the value of international transaction under section 92CA(3) of the Act. The Dispute Resolution Panel thereafter issued directions under section 144C (5) of the Act dated 23.9.2011 pursuant to which the Assessing Officer had passed the order under 6 section 143(3) r.w.s. 144C of the Act dated 18.10.2011. The assessee is in appeal against the said order of the Assessing Officer and raised several grounds of appeal.

5. The ground No.1 raised by the assessee being general is dismissed as such.

6. The ground No.2 raised by the assessee is against the transfer pricing adjustment amounting to Rs.102,83,55,523/- in relation to advertisement, marketing and sales promotion expenses (hereinafter referred to as 'AMP expenses') incurred by the assessee.

7. The ground Nos.2.1 to 2.22 relate to different aspects of transfer pricing adjustment made in the case of the assessee. Both the authorized representatives appearing before us admitted that the issue of transfer pricing adjustment made on account of AMP expenses now stands covered by the majority view in Special Bench of Delhi Tribunal in M/s L.G. Electronics India P. Ltd. Vs. ACIT in ITA No.5140/Del/2011 r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 7 - 0 8 , r e p o r t e d i n ( 2 0 1 3 ) 1 4 0 I T D 4 1 (Del)(SB) in which the assessee was one of the intervener.

8. The learned A.R. for the assessee has furnished on record tabulated details issue-wise being adjudicated by the Special Bench of the Tribunal vide several parts of the decision and we proceed to deal with the same in the paras hereinbelow.

9. The learned D.R. for the Revenue pointed out that the issue stands covered against the assessee by the decision of Special Bench of the Delhi Tribunal in M/s L.G. Electronics India P. Ltd. Vs. ACIT (supra). However, in view of the directions of the Special Bench the matter has to be referred back to the Transfer Pricing Officer for computation purposes.

7

10. The learned A.R. for the assessee, however, pointed out that in line with the ratio laid down by the Special Bench, the issue needs to be looked at by the Transfer Pricing Officer after considering the comparables in order to compute the transfer pricing adjustment on account of AMP expenses. The plea of the learned A.R. for the assessee was that opportunity should be given by TPO to the assessee to furnish the list of relevant comparables.

11. We have heard the rival contentions and perused the record. The brief facts of the case are that the assessee had furnished return of income declaring total income of Rs.1,95,37,70,840/-. The Assessing Officer vide letter dated 12.11.2009 referred the international t r a n s a c t i o n s e n t e r e d i n t o b y t h e a s s e s s e e d u r i n g t h e f i n a n c i a l ye a r 2 0 0 5 - 06 as reported in Audit Report furnished in Form No.3CEB, under section 92CA(1) of the Income Tax Act, to the Transfer Pricing Officer (TPO) as enlisted under para 2.1 of the order of TPO. The Assessing Officer vide letter dated 12.11.2009 had referred the international transactions in respect of export of malted food, biscuits, export of packing material, provision of I.T. services, reimbursement of expenses ( r e c e i p t s ) a n d r e i m b u r s e m e n t o f e x p e n s e s ( p a ym e n t s ) a s e n l i s t e d u n d e r para 2.1 of the order of TPO. Thereafter another reference was made by the Addl. CIT vide letter dated 16.07.2010 in respect of the international transactions under section 92CA(1) of the Act, to the TPO, as enlisted under para 2.2 of the order of TPO. The TPO was of the view that the assessee compan y is incorporated under the Laws of India and is 40% owned by Horlicks Ltd., U.K., which was part of GSK Group. The TPO vide para 5 thus held that it is an associated enterprise within the meaning of Section 92A (2)(a) of the Income Tax Act. The TPO vide para 6 of his order acknowledged the assessee to have adopted 8 T r a n s a c t i o n N e t M a r g i n M e t h o d ( T N M M ) f o r t r a n s f e r p r i c i n g a n a l ys i s with operating profit/total cost ratio as profit level indicator.

12. The TPO noted that the assessee in respect of international transactions i.e. exports of malted food/biscuit to the AE had deviated from its earlier stand by selecting companies whose advertising marketing and distribution expenses as a percentage of sales is greater t h a n 5 % w h e r e i n t h e e a r l i e r ye a r s s i m i l a r c o m p a n i e s w e r e r e j e c t e d , T h e a s s e s s e e w a s a s k e d t o r e s u b m i t i t s a n a l ys i s a n d t h e r e p l y o f t h e a s s e s s e e in respect of 18 comparables cases is reproduced under para 7.1 of the order of the TPO. Thereafter vide para 7.2 the TPO noted that the assessee had sales turnover of Rs.126413.57 lacs and beside selling & distribution expenses of Rs. 826.17 Lacs, had debited the following expenses :

S.No.                                Name of Expenses                                           Amount
                                                                                               (Rs.Lacs)
  1.      Discount - sales                                                                            60.52
  2.      Market Research                                                                            664.24
  3.      Sales Promotion                                                                           3939.90
  4.      Development & Scientific research                                                           94.40
  5.      Advertisement expenses                                                                    8679.75
  6.      Service charges paid to selling agent                                                       10.03


13. The TPO vide para 7.7 at page 6 of the order, considered the shareholding pattern of two companies and observed that GSK Asia Pvt. Ltd. is subsidiary of S.B. Port Louis Ltd., Mauritius, an Associated Enterprise. Similarly Glaxo Group Ltd., U.K. (an Associated Enterprise) has 35.99% share holding in GSK Pharmaceuticals Ltd. Thus the provisions of section 92A(2)(b) of the I.T. Act are attracted. The observation of the TPO vide para 7.9 at page 7 of the order was that thus the payment of royalty by the assessee is held to be a deemed international transaction as per section 92B(2) of the Act. He further observed as under :

9

"7.9 Since royalty payment is a deemed international transaction and the assessee has not benchmarked this transaction to prove if transaction is at arm's length price, I have examined arm's length of the royalty. In this context, is important to note that on one hand, the assessee is making royalty payment to its AE for the use of 'Horlicks' trademark and from its audited financials, it is seen that it has incurred expenditure of Rs.14275.01 Lakhs on advertisement, marketing and promotion. Thus in the year the assessee has created marketing intangibles by incurring expenditure of Rs.14275.01 Lakhs on advertisement, marketing and promotion of the AE brand and products, however, the AE has not compensated the assessee for this cost pertaining to the brand promotion of the AE in India. In order to examine the arm's length price it is necessary to compare total expenditure incurred by the assessee on behalf of the AE in India and amount paid by the assessee to India as contribution for advertisement expenditure by the AE. Accordingly, I have examined all the advertisement marketing and sale promotion expenditure (in short AMP expenditure) incurred by the assessee in India."

14. The assessee was thus show caused as to why it should not be inferred that it had incurred both routine and non-routine advertisement and marketing expenses on brand promotion and development of marketing intangibles for the associated enterprises (in short 'AE'). The T P O a l s o a n a l ys e d t h e r e s u l t s o f c o m p a r a b l e s r e l i e d u p o n b y t h e a s s e s s e e The questionnaire issued by the TPO is reproduced at page 7 to page 18 of the order of TPO. The submission of the assessee in reply is reproduced under paras 7.11 and 7.12 at pages 18 to 42 of the order of TPO.

15. The first plea of the assessee was that the AMP expenditure of Rs.14275.01 lacs considered by the TPO includes certain expenses not in the nature of advertising and marketing expenses. The development and scientific research expenses of Rs.94.40 lacs had been incurred on product related research and were not in the nature of advertisement and marketing expenses. Further service charges paid to the selling agent of 10 Rs.10.03 lacs and discount on sales of Rs.60.52 lacs were the selling expenses incurred for effecting the sales and were not in the nature of AMP expenses. Further market research expenses of Rs.664.24 lacs were claimed to be incurred for taking customer feed back to validate the taste, colour or odor etc. of the products and were in the nature of product development expenses and were not to be considered as part of AMP expenditure. The selling and distribution expenses of Rs.826.17 lacs comprised of expenses incurred towards cost of freebies, distribution expenses in rural marketing and other marketing agency expenses were claimed to be incurred entirely for effecting the sales and thus were in the nature of selling expenses and not sales promotion expenses and the same were to be excluded from AMP expenses. After excluding the above expenses the AMP expenses consisted of advertisement expenses of Rs.8679.75 lacs and sales promotion expenses of Rs.3939.90 lacs, total to Rs.12619.65 lacs. Thus as per the assessee the AMP expenses totaling Rs.12619.65 lacs as against Rs.14275.01 lacs were to be considered by the TPO.

16. The second plea of the assessee was that the expenses on advertisement and brand promotion are neither incurred at the instance or direction of the AE nor the AE is to expected to benefit from such expenditure incurred by the domestic enterprise in India. The benefit was claimed for the customers in India and not abroad. The assessee also claimed that there was no international transaction as per section 92B of the Act. Further, it will be appreciated that in absence of any transaction which results in transfer of the benefit of AMP and which otherwise belong to and is exploited by the domestic enterprise, the question of transfer of the marketing intangibles or payment by the AE to the domestic enterprise for transfer of such intangibles does not arise. 11 The main plea of the assessee was that it had incurred expenditure for brand promotion in India to cater to local requirements and the said ex penditure was not at the instance of AE. If an y benefit did arise to the AE but without any arrangement or understanding could not be termed as international transaction. The next plank of argument before the TPO by the assessee was that rebates/incentives were paid to other Indian parties and the second requirement in the application of transfer pricing regulation i.e. existence of international transaction and transaction of p a ym e n t b e t w e e n a s s o c i a t e d e n t e r p r i s e s , o n e o f w h o m i s n o n - r e s i d e n t , was not fulfilled and thus provisions of section 92B(1) of the Act could not be invoked. The alternate plea of the assessee was that various expenses incurred were for the promotion of not only Horlicks but other brands i.e. Viva, Maltova and Boost. The assessee elaborately explained the provision of the Act and also pointed out that the adjustment as proposed by the TPO were not correct.

17. The TPO held that in view of the terms and conditions of the A g r e e m e n t b e t w e e n t h e a s s e s s e e a n d a u t h o r i z e d A E , t h e p a ym e n t o f r o ya l t y b y t h e a s s e s s e e w a s h e l d t o b e d e e m e d i n t e r n a t i o n a l t r a n s a c t i o n as per section 92B(2) of the Income Tax Act. The tax auditors had r e p o r t e d e x p e n d i t u r e o f R s . 5 0 2 8 . 4 3 l a c s b y t h e a s s e s s e e o n p a ym e n t o f r o ya l t y t o i t s A E , w h i c h w a s a n i n t e r n a t i o n a l t r a n s a c t i o n , a s p e r t h e TPO. However, the assessee had not determined the arm's length price of the said transaction, as observed by the TPO. He was of the view that o n o n e h a n d , t h e a s s e s s e e w a s m a k i n g r o ya l t y p a ym e n t t o i t s A E f o r t h e use of trademark and on the other hand, it had incurred expenditure of R s . 1 4 2 . 7 5 c r o r e s o n A M P ( e x c l u d i n g r o ya l t y) . The TPO thus observed t h a t d u r i n g t h e ye a r t h e a s s e s s e e h a d c r e a t e d m a r k e t i n g i n t a n g i b l e s b y incurring expenditure of Rs.142.75 crores on AMP of AE brand and 12 products, however, the AE had not compensated the assessee for this cost pertaining to the brand promotion of the products of AE in India. The TPO observed that the thrust of AMP expenditure was to promote the brand of AE and to develop market and customer loyalt y for the AEs brand. The claim of the assessee that it had incurred AMP expenditure also on brands owned by it, was allowed by the TPO. The TPO thus was of the view that because of the intangible developed by the assessee b y way of enhanced sale or production in India, in turn led to the increased profitability of the parent AE. The TPO was of the view that the above said required recomputation at arm's length price, as the assessee had not been compensated for the said services. Consequently AMP expenditure of Rs.14275.01 lacs was treated as international transaction under section 92D(1) r.w.cl.(v) of section 92F of the Act. The TPO applied comparables and determined the arms' length price of reimbursement received by the assessee for brand promotion and marketing intangibles of the AE in India by adding a mark up @ 13.04% to the net AMP expenditure incurred by the assessee after deductiung brand development expenditure of Rs.38.82 crores and computed arms' length value of the subsidy at Rs.10390.26 lacs. The income of the assessee was thus enhanced by the said figure and the assessee was held not to be entitled for deduction under section 10A, 10AA, 10B or under Chapter VIA in respect of the amount of income which has been enhanced.

18. The assessee filed its objections on 28.1.2011 in form No.35A before the Dispute Resolution Panel. Directions under section 144C(5) of the Act were issued by the Dispute Resolution Panel, New Delhi vide its order dated 23.9.2011. The DRP directed the Assessing Officer to allow expenditure of Rs.94.40 lacs spent on R & D as the same was not 13 part of AMP expenses and the same had to be excluded for computing AMP adjustment. Consequentl y difference of Rs.10283.55 lacs was added to the income of the assessee as part of the adjustments on account of international transactions.

19. The Assessing Officer during the assessment proceedings confronted the report of TPO to the assessee. The Assessing Officer observed that a reference was made to the TPO under section 92CA of the Act for computation of arm's length price of the international transactions of over Rs.5 crores as per Form No.3CEB filed by the assessee. In view of the order of the TPO and DRP, the difference in the amount of arm's length subsidy and the value of international transaction undertaken being more than 5%, adjustment of Rs.102,83,55,523/- was made to the income of the assessee, after considering the reply of the assessee on the issue.

20. The assessee is in appeal against the order of the Assessing Officer passed under section 143(3) r.w.s. 144C of the Act and has raised various grounds of appeal. Both the authorized representatives fairly admitted that the issue has been deliberated upon by the Special Bench of Delhi Tribunal in M/s L.G. Electronics India Pvt. Ltd. Vs. ACIT (supra) and majority view in the said decision is against the assessee. Multiple grounds of appeal have been raised by way of ground Nos.,2 to 2.22. The assessee has also raised additional grounds of appeal to the effect the TPO has computed the arms' length price of international transaction not referred to him.

21. The ground No.2 raised by the assessee is general in respect of the aforesaid adjustment made on account of AMP expenditure. The issue in ground Nos.2.1 to 2.7 is whether the transaction is an international 14 transaction. The Special Bench of the Tribunal in M/s L.G. Electronics India P. Ltd. Vs. ACIT (supra) vide paras 14.1 to 14.20 of the decision held as under:

14.1. Having seen that there was a transaction between the assessee and the foreign AE, now let us examine as to whether such transaction can be called as international transaction. It was submitted by the ld. counsel for the assessee and some of the interveners that even if it is treated as a transaction, but still it does not falls within the definition of `international transaction' as per section 92B of the Act. It was argued that sec. 92B refers to a transaction between two or more associated enterprises "in the nature of" purchase, sale or lease of tangible or intangible property etc. It was submitted that the expression in the nature of has been clarified by way of insertion of Explanation to section 92B by the Finance Act, 2012 with retrospective effect from 1-4-

2002, but the case under consideration does not fall in any of the sub-clauses of clause

(i) of the Explanation to section 92B so as to be called as an international transaction. 14.2. Coming a step ahead of actual international transaction as per section 92B(1), the ld. counsel submitted that the legislature also deems certain transactions as international transactions as per sub- sec. (2) of sec. 92B. Elaborating sub-sec. (2) of sec. 92B, it was put forth that a transaction with a third party is deemed as an international transaction if there is a prior agreement in relation to the relevant transaction between the third person and the associated enterprise or the terms of relevant transaction are determined in substance between such third person and the associated enterprise. It was stated that the case of the assessee cannot be brought even within the purview of sub-sec. (2) because there is no allegation by the Revenue that the third parties who were paid by the assessee for defraying advertisement expenses had any understanding with the foreign AE so as to determine the terms of their agreements for advertisement with the assessee. Once a transaction is not covered under sub-sec. (1) of section 92B, the ld. AR stated that the same can be deemed as an international transaction only when it falls under sub-sec. (2) of sec. 92B. If a transaction does not satisfy the pre- requisites for inclusion either in sub-sec. (1) or sub-section (2) section 92B, it cannot be reckoned as an international transaction so as to be eligible for processing under Chapter X of the Act.

14.3. The ld. AR argued that there is always some consideration for doing any thing, without which there can be no valid agreement. It was pointed out that no consideration moved between the assessee and the foreign AE on account of the alleged brand building. The assessee incurred advertisement expenses for which the payments were made to third parties unrelated to it. Such transactions got concluded on the incurring of advertisement expenses without any direct or indirect involvement of the assessee's foreign AE. It was stated that a transaction with a third party or a part of such transaction cannot be called as transaction with the AE. As the entire advertisement expenses were incurred in India vis a vis third parties, the requirement of sec. 92B was claimed to be lacking. The ld. AR argued that there should be a first degree nexus between the incurring of advertisement expenses and the brand promotion for the foreign AE so as to regard it as an international transaction. Any incidental benefit resulting to the foreign AE, out of the expenses incurred by the assessee in India, cannot be termed as international transaction. As there was no transaction between the assessee and its foreign AE insofar as incurring of AMP expenses is concerned, the ld AR argued that the same ceased to be an international transaction. It was argued that the present so-called transaction of brand building for the foreign AE by the assessee is neither covered under sub-section (1) nor (2) of section 92B and hence the same cannot be recognized as an international transaction.

15

14.4. The ld. DR contended that a careful look at sub-section (1) of section 92B would indicate that the term `international transaction' has been defined in widest possible manner. Normally a provision is either exhaustive or inclusive. Section 92B was claimed as a classic example of a combination of both. It was explained that the provision can be seen into three parts. First part is exhaustive as opening with :

`―international transaction means a transaction ....in the nature of purchase, sale or lease of tangible or intangible property, or provision of services.....'. Second part further advances the scope of the exhaustive character by roping in `any other transaction having a bearing on the profits, income, losses or assets of such enterprises'. Third part is inclusive which provides that it `shall include a mutual agreement or arrangement between two or more associated enterprises for the allocation or apportionment of...any cost or expense ...in connection with a benefit, service or facility provided or to be provided to any one or more of such enterprises.' 14.5. The ld. DR argued that the instant transaction can be viewed as international transaction not on one but on three different counts. The first being, the earlier part of sub-section (1), which is in the nature of the exhaustive part of the definition referring to.in the nature of ....provision of services'. It was stated that the authorities below have primarily viewed this transaction as in the nature of provision of a service of creating, improving or maintaining marketing intangible for the foreign AE, in lieu of which the foreign AE ought to have reimbursed the assessee.
14.6. The ld. DR contended that it can also be considered as an international transaction having a `bearing on the profits, income, losses or assets' of the assessee.

Bearing on the profits of an enterprise was explained as a transaction having been recorded in such a way that the profits of the enterprise get needlessly deflated. In the present context, there can be deflation of profits of an enterprise, when the expenses pertaining to the foreign AE are also claimed as deduction by the Indian enterprise. If it amply turns out that the Indian entity has booked certain amount incurred for its AE as its own expense, this would have the effect of reducing the profit without reason, thereby depriving Indian exchequer from its rightful share of taxes. It was stated on behalf of the Revenue that the assessee incurred AMP expenses with a tacit understanding of creating the marketing intangible for its foreign AE. The assessee not only claimed deduction for the AMP expenses incurred for its own business purpose but also for the expenses towards creating or improving the marketing intangibles of the foreign entity. This excess claim of deduction was stated to have a direct bearing on the profits of the assessee, thereby bringing it within the ambit of an international transaction.

14.7. The third way of looking at this as an international transaction was its inclusion under the relevant part of section 92B(1), which runs as under : `and shall include a mutual agreement or arrangement (there is an oral understanding) between two or more associated enterprises (between the assessee and foreign AE) for the allocation or apportionment of..... any cost or expense incurred or to be incurred (brand promotion expenses) in connection with a benefit, service or facility provided or to be provided to any one or more of such enterprises (benefit, service or facility of which shall be available to the foreign AE). It was stated that there is an agreement between the assessee and its foreign AE under which only the assessee was to incur all AMP expenses in India in connection with a benefit, service or facility to be provided to itself as well as its foreign AE. He argued that the excess of the AMP expenses incurred by the Indian entity over what other comparable independent entities incur in similarly placed situation, means the exclusive benefit, service or facility to the foreign AE so as to constitute the value of international transaction of brand building for it. That is how he contended that the present transaction is an international transaction from three different angles.

16

14.8. The ld. DR argued that the payment to third parties for advertising is not an international transaction. It has never been the case of the Revenue that the payment made to the third parties towards advertisement expenses be treated as an international transaction. He stated that rather the international transaction is restricted to the activity done by the Indian AE in relation to foreign AE for adding value to a brand (being an intangible property of the foreign AE), the payment for which made by the Indian assessee is included in the overall AMP expenses claimed as deduction by the assessee.

14.9. Replying to the ld. DR's contention that section 92B has been worded very widely to include each and every transaction between the two AEs within the pale of international transaction, the ld. counsel for some of the interveners relied on the judgment in Addtl. CIT Vs. Income Tax Appellate Tribunal & Anr. [(1975) 100 ITR 483 (AP)] to contend that simultaneous use of the words `means' and `includes' in a definition make it exhaustive and not inclusive. It was highlighted that only the transactions set out in section 92B can be considered as international transactions and nothing beyond that. As the instant transaction is not covered by section 92B, it was claimed that the same cannot be considered as an international transaction. 14.10. After considering the rival submissions in this regard, we have no doubt in our mind that only international transactions can be considered within the purview of the Chapter X of the Act. Unless a transaction is an international transaction within the meaning of sec. 92B, the same cannot be subjected to the TP provisions. The expression `international transaction' has been defined under section 92B, which has two sub- sections. The first sub-section talks of actual international transaction and the second sub-section refers to a deemed international transaction. 14.11. The case of the revenue is that it is an international transaction in terms of sub- sec. (1) of sec. 92B. Let us see the prescription of this provision, which is as under :-

"92B. Meaning of international transaction.--(1) For the purposes of this section and sections 92, 92C, 92D and 92E, "international transaction" means atransaction between two or more associated enterprises, either or both of whom are non-residents, in the nature of purchase, sale or lease of tangible or intangible property, or provision of services, or lending or borrowing money, or any other transaction having a bearing on the profits, income, losses or assets of such enterprises and shall include a mutual agreement or arrangement between two or more associated enterprises for the allocation or apportionment of, or any contribution to, any cost or expense incurred or to be incurred in connection with a benefit, service or facility provided or to be provided to any one or more of such enterprises."

14.12. After sub-section (1), there is sub-section (2) followed by the Explanation with two clauses, inserted by the Finance Act, 2012 w.r.e.f. 1.4.2002 starting with the expression : ` For the removal of doubts'. Clause (i) of the Explanation provides that ―the expression `international transaction' shall include - ‖. Then there are five sub- clauses from (a) to (e). Clause (ii) of the Explanation provides that ―the expressions `intangible property' shall include -‖. Then there are twelve sub-clauses from (a) to (l). 14.13.1. Firstly we shall evaluate the rival contentions about the definition of 'international transaction' u/s 92B, being exhaustive or inclusive. It is noticed that such definition as per sub-section (1) uses both the words `means' and `includes' at two different places. A definition is exhaustive when it incorporates the word `means' in its opening part and thereafter lists out certain items, say A and B. In that case it will mean that only A and B form the content of the thing defined. A definition is inclusive when it uses the word `includes' in its opening part and thereafter lists out certain items, say A and B. In that case it will mean that not only A and B but also other items not listed, say C or D, can also form the content of the thing defined, if these are otherwise of the same 17 nature. If however a definition includes both the words `means' and `includes', that is, it says that it means `A' and includes `B', then it will again mean that it is an exhaustive definition to include both A and B and not C or D etc. A definition despite being exhaustive can still be inclusive, if one or more of its components are again defined in an inclusive manner. Suppose in the definition of the third category discussed above, having both A and B by use of the words `means' and `includes', the contents of either A or B are both are further defined in an inclusive manner, this definition will again become inclusive to the extent of the definition of either A or B or both having been defined in an inclusive manner.

14.13.2. Turning to the definition of international transaction as per sub-section (1) of sec. 92B it is noticed that it uses both the words `means' and `includes'. When we examine the Explanation to this section clarifying the meaning of the expression `international transaction' and `intangible property', then it becomes clear that both have again been defined in inclusive manner. Even though sub- clauses (a) to (c) and

(e) of clause (i) of the Explanation defining `international transaction' are exhaustive, but sub-clause (d) being the `provision of services' is again inclusive as `including' provision of market research, market development, marketing management,...'. It is of critical importance to observe that the expression `international transaction' itself has been defined in this Explanation only in an inclusive manner. As a result of insertion of the Explanation with retrospective effect, the otherwise exhaustive definition of `international transaction' given in sub-section (1) has been converted into an inclusive one. Clause (ii) of the Explanation also defines the expression `intangible property' in an inclusive manner. Sub-clause (a) of clause (ii) embraces `marketing related intangible assets' in the ambit of intangible property, which is again not exhaustive because of the use of the expression `such as' before `trademarks, trade names, brand names, logos'. From the above examination of section 92B in entirety, it can be easily noticed that the legislature has given very extensive and inclusive meaning to the expressions `international transaction' and `intangible property'. 14.14. When we read sec. 92B(1) it comes to fore that in order to be characterized as an international transaction, the following salient features must be present : -

(1) There should be a `transaction' (2) Such `transaction' should be between two or more AEs and either or both of whom should be non-residents.
(3) Such transaction should be of the nature as referred to in section 92B.

14.15. In the earlier part of this order, we have held that the brand building by the assessee for its foreign AE constitutes a `transaction'. So far as the second requisite is concerned, there is no dispute on the fact that LG Korea is an associated enterprise of the assessee. Thus, there are two AEs in the present case and one of them, namely, LGK is a non-resident. This condition also stands satisfied.

14.16. The third requisite is that the `transaction' as per the first requisite must be of the nature as referred to in section 92B. All the three requisites must be cumulatively satisfied so as to make a `transaction' an `international transaction'. If there is a transaction between two AEs and one or both of whom are non-residents, it will not become an international transaction so as to fall within the domain of Chapter-X, unless it is of the nature as defined in section 92B.

14.17. It has been vigorously argued by the ld. counsel for the assessee and some of the interveners that clause (i) of Explanation to section 92B gives meaning to the expression `in the nature of international transaction' and since sub-clauses (a) to (e) of clause (i) do not refer to transaction of brand building, it cannot be considered as an 18 international transaction. We are not persuaded by this submission. It is pertinent to note that the expression `international transaction' as per clause (i) of the Explanation has been `clarified' `include' five sub-clauses. Thus the meaning assigned to `international transaction' as per clause (i) of the Explanation is simply inclusive and not exhaustive. There is hardly any need to burden this order with the ratio decidendi emanating from a plethora of judgments that the scope of an inclusive definition always extends beyond the specified inclusions.

14.18.1. Now we will examine as to whether this transaction falls within any of the sub- clauses of clause (i) of Explanation to section 92B. The learned counsel for the assessee contended that the view point of the ld. DR that the transaction of brand building is in the nature of `provision of service', is not tenable. He submitted that Indian entity is engaged in the business of manufacturing and selling of electronic goods etc. and not in rendering services of advertisement and promotion of a brand to its customers. His contention was that in order to bring any transaction within the scope of `provision of services', it is sine qua non that the main business activity of the Indian enterprise and the nature of service provided to the foreign AE must be same. As it is not so in the present case, the ld. AR contended that the transaction cannot be held as a `provision of service'.

14.18.2. We do not find any force in this submission advanced on behalf of the assessee for the reason that the language of section 92B simply mandates the ‗provision of services' by one AE to another. It is not qualified by any words to restrict its scope only to such services as are provided by the assessee in its regular course of business. What is significant in this regard is the factum of rendition of service, which is an international transaction. Source of service is inconsequential. It can be produced by the AE as primarily engaged in the business of rendering such service or it can be produced by the Indian AE otherwise than by being primarily engaged in such business or it can be outsourced. The fact that the Indian entity is rendering any service to the foreign AE, which is not its main business, would not convert the otherwise international transaction into a non-international transaction. 14.18.3. Ordinarily a service may be professional, public or a business service. Even in common parlance provision of service means the act of performing a task for a person which that person requires it in exchange for some consideration. Cl. (i) of Explanation to section 92B defining `international transaction' includes through sub-clause (d) :

`provision of services, including provision of market research, market development, marketing management.....'. Clause (ii) of the Explanation defining `intangible property' includes through sub-clause (a) : `marketing related intangible assets, such as, trademarks, trade names, brand names, logos'. When we consider both these provisions together, it becomes clear that provision of services defined in an inclusive manner encompassing all the market related services including those specifically covered like market development, research and administration and the further fact that brand name and logos have been specifically considered as marketing intangibles, there remains no doubt about the brand building being a provision of service in the present context. In the light of the above discussion we are of the considered opinion that the transaction of brand building by the assessee for the foreign AE is in the nature of `provision of service'. Having held such transaction to be an international transaction in the nature of `provision of service', we do not consider it expedient to deal with the contention of the ld. DR that it is also an international transaction having a `bearing on the profits, income, losses or assets' of the assessee on one hand and/or towards allocation or apportionment of any cost or expense incurred or to be incurred in connection with a benefit, service or facility provided or to be provided to any one or more of such enterprises, on the other.
14.19. Now we take up the contention of the ld. AR that there was no transaction between the assessee and its foreign AE insofar as incurring of AMP expenses is 19 concerned and further the assessee entered into transactions with the third parties who are advertising agencies and it is not the case of the Revenue that the terms of transactions with such third parties were determined in substance by the foreign AE.

Insofar as the part of the contention of the ld. AR about the deemed international transaction u/s 92B is concerned, we find that it is nobody's case that the transaction in question is a deemed international transaction. In order to be covered under sub- sec. (2) of Sec. 92B for making a transaction with a third party as deemed international transaction, it is essential that the AE of the assessee should have influence over the third party in terms of determining the terms and conditions of such transaction. It is only in such a situation that the transaction with such third party is deemed to be an international transaction. Further it is not the case of the Revenue that the transaction of payments of AMP expenses to the third parties is an international transaction. Rather the international transaction has been taken as the value addition made by the assessee to the brand by making payment which are included in the overall AMP expenses paid to the third parties.

14.20. The further contention that there was no consideration by the foreign AE in the present case, is again of no avail. The mere fact that no consideration moved between the AEs for a transaction is not a decisive factor to have influence over its nature. Payment of consideration has not been made as a condition precedent for inclusion of any transaction within the ambit of section 92B. The transfer pricing provisions should be seen in the backdrop of the fact that these are special provisions for avoidance of tax on the transactions structured between two associated enterprises. The simple fact that the foreign AE did not pay any consideration to the Indian AE will not take the transaction out of the purview of the transfer pricing provisions, if it is otherwise an international transaction.

14.21 Thus it is palpable that all the three necessary ingredients as culled out from bare reading of section 92B are fully satisfied in the present case. There is a transaction of creating and improving marketing intangibles by the assessee for and on behalf of its foreign AE; the foreign AE is non-resident; such transaction is in the nature of provision of service. Resultantly, we hold that the Revenue authorities were fully justified in treating the transaction of brand building as an international transaction in the facts and circumstances of the present case.

22. In view of the majority decision of the Special Bench in M/s L.G. Electronics India P. Ltd. Vs. ACIT (supra), we hold that the transaction in question is an international transaction which is liable to be considered under the provisions of section 92B of the Act and the Assessing Officer was justified in treating the transaction of brand building as an international transaction in the facts and circumstances of the case. The ground Nos.2.1 to 2.7 are thus dismissed.

23. The additional grounds of appeal raised by the assessee in relation to the computation of the arms' length price of the international transaction not referred to the TPO by the Assessing Officer and the 20 consequent directions passed by him are also dismissed in view of the ratio laid down by the Special Bench of Delhi Tribunal in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra).

24. The next issue raised by the assessee is vide ground Nos. 2.8 to 2.13 i.e. application of the prescribed method for determining the AMP of the international transaction. The Special Bench of the Tribunal vide its majority view in paras 20.1 to 24.1 of the decision held as under:

20.1. We have noticed above that the TP provisions require two variables. Having seen the first variable, being the cost/value of international transaction above, now we shall find the second variable, being the arm's length price of the international transaction.

TNMM applied on one transaction - Whether ALP of other transactions permissible ? 21.1. The ld. Counsel for the appellant started his contentions on this point by urging in the very beginning that no disallowance can be made out of AMP expenses by benchmarking them separately when the overall net profit rate declared by the assessee is higher than other comparable cases. It was submitted that the assessee made imports from its foreign AE which were subjected to the TP provisions under the transactional net margin method (hereinafter called the TNMM) and hence there was no warrant for making any further addition on the transaction of brand building expenses incurred by the assessee for the foreign AE. The ld. counsel stated that the overall higher net profit rate implies that, firstly, there was no advertisement by the assessee for the brand of the foreign AE and secondly, if at all it was there, the same stood compensated by the foreign AE in terms of sale of goods to the assessee at lower rates. The sale of goods at lower prices to the assessee by the foreign AE should be considered as a quid pro quo for the foreign brand building. For ascertaining as to whether or not the foreign enterprise sold goods to the assessee at a lower price, the ld. AR urged that the overall net profit rate of the assessee should be considered, which will naturally absorb the effect of incurring such brand building expenses. If the overall profit rate is higher, it will mean that the expenses incurred by the assessee on brand building were compensated by the foreign AE in terms of lower price of goods charged from the Indian AE, necessitating no separate further addition on the alleged presumption of the assessee having incurred any AMP expenses towards brand building. The ld. AR relied on the case of the Hon'ble Supreme Court in CIT Vs. Calcutta Discount Co. Ltd. [(1973) 91 ITR 8 (SC)], to canvass the view that the assessee cannot be expected to earn maximum profit. It was submitted that the action of the Revenue in firstly taxing higher rate of net profit on sales and thereafter further increasing the income by making addition on account of AMP expenses, runs contrary to the cardinal principle laid down in that case. He explained that in that case the Revenue opined that the assessee should have transferred its goods at a higher price than that declared. Rejecting this contention, the Hon'ble Supreme Court came to hold that that once a transaction is bona fide, the profit cannot be computed by taking market price, ignoring the real price fetched. In the light of this judgment it was contended that the action of the Revenue in firstly benchmarking the net profit by applying TNMM on the international transaction of imports and then making separate addition for AMP expenses is akin to the stand of the Revenue in that case, being the maximization of profit in all possible ways, which cannot be sustained. With reference to certain material from the paper book, the ld. AR submitted that the assessee's net profit rate was better than certain other comparable 21 cases. Since the overall net profit of the assessee was relatively higher, it was pleaded that no addition was called for by separately processing any item of expense including the AMP under the TP provision. Similar arguments were advanced by the ld. counsel for some of the interveners.

21.2. Per contra, the ld. DR strongly opposed this contention by submitting that there is no requirement under law that if one transaction has been subjected to the transfer pricing provisions by applying the TNMM then no other international transaction can be separately considered. It was accentuated that all the international transactions are required to be viewed independent of each other.

21.3. We have heard the rival submissions on this issue in the light of material placed before us and precedent relied. The crux of the ld. AR's submission in this regard is that when the international transaction of import of raw material was scrutinized by the TPO under TNMM and the overall net profit of the assessee was found to be higher than other comparables, then no other international transaction could have been processed under the TP provisions. There are two sub-arguments in this main argument of the ld. AR. First, that the international transaction of import of raw material has been processed under the TNMM on entity level and second that when on doing this exercise, the overall net profit was found to be better than other comparables, then the no addition was called for by subjecting the AMP expenses to the TP provisions. 21.4. There is a basic fallacy in the first sub-argument, which lies in not properly appreciating the modus operandi of applying the TNMM. This method provides for benchmarking of `an' international transaction by considering the operating profit from the concerned international transaction vis-à-vis certain basis as given in Rule 10B(1)(e), being total cost, sales, capital employed etc. Here it is significant to note the meaning of the term `transaction' as given in rule 10A(d). It provides that : `transaction includes a number of closely linked transactions'. Plural of transactions becomes singular when the transactions are closely linked to each other or are identical. These closely linked transactions can be processed as one transaction under any of the prescribed methods. If an Indian enterprise has made sale of similar goods to its foreign AE through several invoices and has also incurred some expenses or paid interest to it, it would mean that all the transactions of sales are closely linked and these can be processed as one unit. However the transactions of payment of interest or incurring of any other expense would be required to be separately scrutinized under Chapter-X because these are of a different nature vis-a-vis the transactions of sales. 21.5. It is undisputed that under the TNMM, it is always the operating profit from the concerned international transaction that is viewed in relation to the total cost, sales or capital employed etc. of that international transaction. It is not as if the percentage of the margin is to be determined by considering the net profit of the entity in relation to the total sales of the entity. When we consider operating profit to total costs of an international transaction, all the items of non-operating expenses and non-operating income qua such international transaction are liable to be excluded. The correct approach under the TNMM is to consider the operating profit from each international transaction in relation to the total cost or sales or capital employed etc. of such international transaction and not the net profit, total costs, sales, capital employed of the assessee as a whole on entity level. Section 92C unequivocally provides that the ALP in relation to `an' international transaction shall be determined by any of the prescribed methods. In turn, rule 10B(1)(e) also talks of the net profit margin realized by the enterprise from `an' international transaction. When the mandate of the section and the relevant rule is unambiguous so as to apply on each transaction, as is apparent from the use of the article `an', then the computation of the ALP of `an' international transaction on the entity level is inappropriate. Our conclusion that each international transaction is required to be separately scrutinized under Chapter-X also becomes apparent from the language of section 92(3) as discussed infra. Thus it is clear that the 22 sanction is for applying the TNMM only on a transactional level and not on entity level. Of course, the TNMM can be correctly applied on entity level if all the international transactions are of sale by the assessee to its foreign AE and there is no other transaction of sale to any outsider and also there is no other international transaction. But if there are several unrelated international transactions, as is the case before us and the assessee or the TPO has applied the TNMM in a wrong manner on entity level for testing any of such transactions, then the remedy lies in correcting such mistake rather than drawing legally unsustainable conclusions by taking such mistake as a correct legal position.

21.6. Now we espouse the second sub-argument that when on applying the TNMM on entity level for the transaction of import of raw material the overall net profit is better than other comparables, then no addition is called for by subjecting the AMP expenses to the TP provisions. We have held in an earlier para that when there are different unrelated international transactions, the application of TNMM on entity level for examining one of such transactions, is itself an incorrect approach. Notwithstanding that, we deem it expedient to deal with the argument of the ld. AR that if rate of net profit of the assessee is better than other comparables, then no adjustment can be done under Chapter-X. 21.7. On a specific query from the Bench, it was admitted by the ld. AR that no addition was made by the TPO on account of application of the TNMM on the imports made by the assessee from its foreign AE. In our considered opinion, there is a noteworthy difference between two situations, viz., one where the TNMM is wrongly applied on entity level and some addition is made to the overall net profit of the Indian AE while testing the international transaction of imports of raw material and also some further addition is made by applying the TP provision on AMP expenses; and the situation in which no addition is made to the overall profit on account of application of the TNMM but an addition is made by applying the TP provisions on the transaction of AMP expenses incurred towards brand building for the foreign AE. 21.8. We find no bar on the power of the TPO in processing all international transactions under the TP provisions when the overall net profit earned by the assessee is better than others. Earning an overall higher profit rate in comparison with other comparable cases cannot be considered as a licence to the assessee to record other expenses in international transactions without considering the benefit, service or facility out of such expenses at arm's length. All the transactions are to be separately viewed. This position can be seen with a simple illustration. Suppose an Indian entity is engaged in manufacturing of some products and all the sales are to its foreign AE. In such international transaction, it earns actual profit of, say, `120/-. Further suppose the arm's length profit on total sales earned in comparable uncontrolled transactions is `100. In such a case, there can be no question of making any addition on account of arm's length profit from such international transaction of sale to foreign AE because the actual overall profit is more than the arm's length profit. It may also be possible that the actual profit of the Indian AE was `140/- but the AMP expenses have been so claimed as deduction so as to include a part representing branding building for the foreign AE to the tune of `20/-. In such a case, notwithstanding the fact that the assessee's overall profit at `120/- is more than the arm's length profit earned by comparable cases at `100/-, still there will be a requirement for making adjustment of `20/- on account of advertisement expenses incurred by the assessee towards the brand building on behalf of the foreign AE. If we accept the assessee's contention that since `120/-, being the profit declared by the assessee from the international transaction is more than the arm's length profit of `100/- and hence no further adjustment on account of AMP expenses should be made, then the assessee's income would stand reduced to `120/- as against the actual income of `140/-. We fail to appreciate as to how the judgment in the case of Calcutta Discount Co. Ltd. (supra) advances the case of the assessee. There cannot be any quarrel on the proposition that the assessee cannot be 23 compelled to earn maximum profit. As it is the real profit which is to be taxed and the assessee cannot be expected to earn maximum profit, in the same way, the assessee cannot be allowed to reduce its real profit by including certain expenses which are for the benefit of the foreign AE.

21.9. It is pertinent to note that presently we are dealing with a case in which the majority of the assessee's sales is to Indian customers. Naturally the TP provisions cannot be applied in respect of sales to Indian customers because these are not international transactions. In such a case, there can be no benchmarking of the profits realized from such Indian customers so as to form a platform for contending that the TNMM has been applied on the overall profits and hence the AMP expenses should not be subjected to the TP provisions. In fact, the assessee is a manufacturer and only raw materials are imported from its foreign AE. The transaction of import of raw-material is a separate international transaction liable to be subjected to the TP provisions. Apart from such purchase of raw- material, the assessee, as a manufacturer is also required to incur several other expenses on manufacturing, financing and selling which constitute part of the total cost of product along with the cost of raw materials. Subjecting the international transaction of purchase of raw material to the TP provisions would only show that purchase price of raw-material is not unnecessarily inflated. It is self evident that net profit is not dependent only on the purchase cost. A host of other factors contribute to the earning of profit. It may be possible that a manufacturer succeeds in making economical purchases but suffers setback in incurring other expenses thereby resulting into a comparatively low profit. Similarly there can be a converse situation in which the purchases are made costly but the economies in other areas are achieved thereby leading to higher profit. The crux is that purchase cost is only one of several other important factors having a bearing on the overall profit. All other costs, including the AMP expenses are independent of such cost of import of raw material, having some correlation with the overall profit. In our considered opinion there is no logic in not applying the TP provisions on AMP expenses, if the international transaction of import of raw-material from the foreign AE has been subjected to the TP provisions. As the transactions of import of raw-material and AMP expenses are distinct from each other, having independent effect on the overall net profit of the Indian AE, both are required to be separately processed as per the TP provisions.

21.10. It was also contended on behalf of the assessee that if the overall profit of the Indian entity is more than the comparable cases then it should be presumed that the foreign enterprise supplied goods at relatively low price to make up for the AMP expenses incurred in India towards brand promotion. In our considered opinion there are no roots for such a presumption. In order to take benefit of such a contention the assessee is required to directly prove the fact of cheap purchases de hors the overall higher net profit rate. This fact can be established by demonstrating that the foreign AE charged a specially low price from the assessee in comparison with that charged for the similar goods supplied to other independent entities dealing with it in India or in case there is no other independent entity in India, then the price charged for similar goods from other foreign parties. It can also be proved by showing that goods with identical features are available in the Indian market at a higher price. The fact that the assessee has a better net profit rate in comparison with other comparable entities is not decisive in itself of the assessee having purchased the goods at a concessional rate from its foreign AE as a compensation for its incurring AMP expenses towards the promotion of their brand.

21.11. At this stage, it is relevant to note sub-section (1) of section 92, which provides that : `Any income arising from an international transaction shall be computed having regard to the arm's length price.' Similarly it is pertinent to take stock of sub-section (3) of section 92, which provides that : `The provisions of this section shall not apply in a case where the computation of income under sub- section (1) or the determination of the 24 allowance for any expense or interest under that sub-section, or the determination of any cost or expense allocated or apportioned, or, as the case may be, contributed under sub-section (2), has the effect of reducing the income chargeable to tax or increasing the loss, as the case may be, computed on the basis of entries made in the books of account in respect of the previous year in which the international transaction was entered into'. On a careful perusal of sub-section (3) in combination with sub- section (1), it transpires that if the computation of income having regard to ALP of an international transaction has the effect of reducing the income chargeable to tax computed on the basis of entries made in the books of account, then the provisions of section 92 will be ignored. It can be understood by way of a simple example. If the arm's length price of an international transaction in the nature of expense is `100 and the amount of actual expense recorded in the books of account is `80/-, then the arm's length price of such expense at `100 will be ignored, because acting upon such ALP will lead to lowering of the total income by `20, which isn't permissible as per sub-section (3). If however the ALP of such expense turns out to be lower at `60, then sub-section (1) of section 92 will apply and the total income of the assessee will be computed by considering the ALP of expense at `60, making a northwards sojourn to the total income by `20.

21.12. We have noticed above that sub-section (1) of section 92 read with rule 10B requires computation of income from `an' international transaction having regard to its arm's length price. It means that each international transaction is required to be subjected to the TP provisions distinctly. What is relevant to note on a conjoint reading of sub-section (1) and sub-section (3) of section 92 is that if there are two distinct international transactions and the determination of ALP in respect of the first transaction leads to an increase in total income as per sub-section (1) but no adjustment is called for in respect of the second transaction as per sub-section (3) because of the ALP on the negative side, then the ALP in respect of the first transaction shall be considered in computing the total income, but the ALP of the second transaction shall be ignored. There is no provision which permits set off of negative adjustment with the positive adjustment to the income on account of different international transactions. The outcome of both the transactions has to be given effect distinctly. It, therefore, divulges that two or more international transactions are required to be separately processed under the TP provisions. The contention that if TNMM has been applied on one international transaction, then it would oust the jurisdiction of the TPO to process other international transactions under Chapter-X, really does not stand in the scheme of the provisions. Further, it this contention is taken to logical conclusion, then sub-section (3) of sec. 92 will become redundant to some extent.

21.13. There is one more way of fortifying our above conclusion. TNMM is one of the five recognized methods for determining the ALP of an international transaction. Such ALP can be determined inter alia by comparable uncontrolled price (CUP) method or Cost Plus method or even by the TNMM. All the five methods, as prescribed under section 92(1) and rule 10B, aim at determining the ALP of an international transaction in one way or the other. First is the CUP method, by which the price charged or paid for property transferred etc. in a comparable uncontrolled transaction is identified. Such price is adjusted to account for differences, if any, between the international transaction and the comparable uncontrolled transaction. The adjusted price arrived at is taken as ALP in respect of the property transferred etc. in the international transaction. In the like manner all the methods including TNMM provide for determining the ALP of an international transaction. The main focus of the ld. AR was on restricting the application of the provisions of Chapter-X to other international transactions when one transaction has been processed under the TNMM. It has been argued so on the ground that under the TNMM, the net profit of the entity is considered which includes the effect of all other transactions also. The natural consequence of the ld. AR's argument on this issue is that if the ALP of an international transaction is 25 determined by the TNMM then no other international transaction can be subjected to the TP provisions. From here it follows that if any other method, such as CUP or Resale price method etc., is applied for determining the ALP of an international transaction, then the processing of the other international transactions is permissible. The irrationality of the contention can be measured from this factor alone. As all the five methods are aimed towards one end, being the determination of ALP of an international transaction, it is but natural that the consequences of application of each such method qua the other international transactions cannot be varying. It is not possible to hold that if one method is employed for determining the ALP of an international transaction then it is open to the TPO to process other international transactions through the TP provisions, but if some other method is so used, then all other international transactions are immune from such processing. The ld. AR could not draw our attention towards any such provision in the Act. At best, the application of any method including TNMM shows that the said transaction is at ALP. In our considered opinion, the requirement of benchmarking all other international transactions of expenses including AMP, also needs to be scrupulously done, apart from testing one international transaction under the TNMM.

22.1. Notwithstanding his argument that the when the TNMM is applied to international transaction of imports, no addition can be made by processing any other international transaction, the ld. AR then contended that the addition by way of adjustment made is not sustainable because the determination of ALP in this case is not based on any of the methods prescribed under the transfer pricing regulations. Referring to sec. 92C, the ld. AR submitted that five methods have been listed in specific and there is a general clause i.e. (f), which states - ―such other methods as maybe prescribed by the Board‖. It was stated that such other method as per clause (f) of sec. 92C(1), has been brought into existence by means of Notification dated 23-5-2012 through Income-tax sixth Amendment Rules 2012 coming into force on first day of April 2012, applicable from the A.Y. 2012-13. Relying on the judgment of the Hon'ble jurisdictional High Court in the case of Maxopp Investment Ltd. & Ors. Vs. CIT [(2012) 247 CTR (Del.) 162], the ld. AR contended that Rule 10AB, specifying the sixth method, cannot have retrospective operation when it has been made applicable from A.Y. 2012-13. 22.2. Coming back to his point, it was argued that the TPO/DRP have determined ALP in respect of AMP expenses by applying the bright line test, which is not one of the five recognized methods under the Indian legislation. As determination of ALP has not been done as per any of the methods u/s 92C, the ld. AR contended that the same should be set aside. He relied on an order passed by the Mumbai Bench of the Tribunal in CA Computer Associates Pvt. Ltd. Vs. DCIT dated 28-1-2010, in which the assessee paid royalty to its parent company. The TPO rejected the ALP of royalty payment as shown by the assessee on the ground that some of the sales did not materialize for various reasons and the same were written off by the assessee in the same financial year. It was opined that there was no question of paying royalty on such sales merely on the basis of raising invoices. The Tribunal rejected the Departmental stand by holding that the ALP was not determined by the TPO as per any of the methods prescribed in Rule 10B. To this extent the action of TPO was set aside. The said order passed by the Tribunal has been upheld by the Hon'ble Bombay High Court in the case of CIT Vs. CA Computers Pvt. Ltd. vide its judgment dated 3-7-2012. In view of this legal position, the ld. AR contended that since the bright line method adopted by the authorities below is not a recognized method, the determination so made should be set aside and the matter need not be restored for a fresh determination. It was also contended that the Revenue cannot be allowed to have second innings for its own fault. The ld. AR further submitted that the TPO did not confront the assessee with the computation of the ALP by applying the bright line test, which goes against the principles of natural justice. 22.3. The learned Counsel for one of the interveners submitted that any contract for purchase/service involves two elements viz. quantity and price. Chapter-X of the Act 26 only touches price aspect and not quantity aspect. By adopting the bright line method, the learned counsel contended that the TPO has impinged on the quantum aspect of the advertisement expenses which cannot fall within the purview of Chapter-X. He submitted that by applying the bright line method, the TPO/AO have taken a view that the assessee should not have incurred so much expenses on AMP. He also contended that Chapter-X of the Act is a complete code in itself inasmuch as it includes not only the substantive but also the machinery provisions. If machinery provision cannot be applied then the subject matter goes out of the tax net. In support of this contention, he relied on the judgment of the Hon'ble Supreme Court in the case of CIT v. B.C.Srinivasa Setty [(1981) 128 ITR 294 (SC)] and another judgment of the Hon'ble Supreme Court in the case of PNB Finance Limited v. CIT [(2008) 307 ITR 75 (SC)]. In the light of these judgments it was submitted that the Hon'ble Supreme Court has clearly held that where machinery provision fails, the charge cannot be attracted under the substantive provision. Since the Revenue's case hinges on the computation of ALP of AMP expenses on the basis of a bright line method which is not prescribed u/s 92C, the ld. AR contended that the entire exercise must fail.

22.4. Per contra, the ld. DR emphasized on the word ―any‖ as used in sub-section (1) of section 92C(1). His contention was that the word ―any‖ in sub-section (1) cannot be read as restricting itself to any one of the five methods but it may also be a combination of two or more of such methods. He relied on certain tribunal orders to buttress his point that the ALP can be determined be any method even though it is not specifically one of such five methods. He invited our attention towards an order passed by the Bangalore Bench of the Tribunal in which it has been held that Excess Earning Method (EEM) should be applied for determination of ALP which is nothing but enlargement of the CUP method. He also referred to another order passed by the Bangalore Bench of the Tribunal in which scope of the CUP method has been enlarged. In this case the Tribunal directed the determination of ALP by computing written down value of the asset as against the value as per the Registered Valuer's report, which was adopted by the TPO. The learned DR contended that the main thrust of the TP provision is on the determination of ALP and methods are only means to achieve this end result. He argued that if there is an international transaction and the ALP cannot be determined by any of the prescribed methods, then there can be no fetters on the powers of the TPO to adopt any other method for determining ALP.

22.5. Without prejudice to his above submission, the learned DR contended that the action of the DRP in enhancing the cost/value of the international transaction of `161.21 crore by a mark-up of 13% led to the implicit application of the `cost plus method'. It was submitted that merely because there is no express mention of the use of cost plus method, the reality and the substance of the application of such method cannot be denied.

22.6. Replying to the contention raised on behalf of the assessee for cancelling the assessment itself for the reason of application of a non-prescribed method, the learned Departmental Representative contended that the DRP applied cost plus method. Even if in any case there is a wrong application of method by the authorities, the right course is to send the matter back to the AO/TPO for correcting the deficiency instead of taking away the jurisdiction itself.

22.7. In rejoinder, the learned AR found fault with the argument of the ld. DR on the application of the cost plus method by contending that this method cannot be applied as the transaction is not in the nature of rendering of service. His contention was that unless an assessee itself is regularly engaged in the provision of service which is provided to the AE, the cost plus method u/s 10B(1)(c) cannot apply. 22.8. We have considered the rival submissions. Before proceeding further it is imperative to note that we have dealt with the contention of the ld. AR about the 27 application of bright line test by the authorities below by holding that such method has been employed to determine the cost/value of international transaction and not its ALP. Another contention has been raised by the ld. AR that unless an assessee itself is regularly engaged in the business of providing services, there can be no provision of service to the other AE. This contention has also been dealt with and rejected by holding that the present international transaction is in the nature of `provision of service'. Now we will proceed to see if it has to be any of the prescribed methods or it can even be a combination thereof and further if an inappropriate method is applied by the authorities below then what are the consequences.

22.9. Section 92(1) of the Act provides that any income arising from an international transaction shall be computed having regard to the arm's length price. Computation of arm's length price has been set out in section 92C. Sub-section (1) provides that the ALP of an international transaction shall be be determined by any of the following methods, being the most appropriate method. Five methods are distinctly prescribed u/s 92C(1) and then there is clause (f) which talks of any other method as may be prescribed. Since sixth method has been prescribed under rule 10AB through the Income-tax (6th Amendment) Rules, 2012 which has been made applicable from the A.Y. 2012-13, the same cannot apply to the assessment year under consideration in view of the judgment of the Hon'ble jurisdictional High Court in Maxopp Investment Ltd. (supra). Rule 10B provides the modus operandi for the computation of ALP under these five methods. Sub-section (1) of section 92C starts with : ―The arm's length price in relation to an international transaction shall be determined by any of the following methods, being most appropriate method ................ In our considered opinion, the contention of the ld. DR laying emphasis on the word `any' for propelling his point of view that the method for determining the ALP can also be a combination of the prescribed methods, is devoid of force. There is no doubt that the word ―any has been used u/s 92C(1) which would have ordinarily implied that any specific or non-specific method or even a combination of one or more prescribed methods is sufficient. However it is relevant to note that the scope of the word ―any is circumscribed by the succeeding words ―of the following methods being the most appropriate method. The ambit of the word ―any in sub-section (1) has been restricted by the `following' five specific methods given in the later part of the provision. Rule 10B also provides in the same manner that ―.... the arm's length price in relation to an international transaction shall be determined by any of the following methods, being the most appropriate method........ Here also the word `any' is succeeded by the word `following', which implies that it can be any of the five methods prescribed in the following part of the rule. When we read sub-section (1) of section 92C in entirety along with Rule 10B(1), there remains no doubt that the arm's length price is required to be determined by any single method out of the five prescribed methods. It is further pertinent to note the prescription of Rule 10C which deals with the determination of most appropriate method to be applied for determining ALP. Sub- rule (1) provides that the most appropriate method for the purpose of section 92C(1) shall be the method which is best suitable to the facts and circumstances of each case. Sub-rule (2) which assumes significance in the present context provides that : ―In selecting the most appropriate method as specified in sub-rule (1), the following factors shall be taken into account........... Use of the definite article ―the in sub-rule (2) along with the most appropriate method, makes it abundantly clear that it can be any of the methods given in sub-rule (1), that, in turn, draws strength from section 92C(1), which refers to the five methods. In our considered opinion the general and a non- case specific argument advanced by the ld. DR that there can also be a combination of the one or more of the five methods for determining the ALP, is not correct.

22.10. As regards the contention that methods are tools for determining the ALP, we find that there is no dispute that the main purpose of Chapter X is to determine the ALP 28 of an international transaction, but such determination can be done only by way of the methods specified by the statute. When the legislature has specifically enshrined a provision u/s 92C requiring the computation of ALP by any of the prescribed methods, it does not fall in the realm of the TPO or for that matter any other authority to breach such mandate and apply or direct to apply any other method. Going by the dictate of the provision as subsists under sub-section (1) of section 92C, there can be absolutely no doubt on adoption of any single method out of those set out in section. 22.11. Rule10B has specified a set procedure to be followed for determining the ALP distinctly under the five methods. It is equally not permissible to invent a new procedure and try to fit such procedure within any of the existing procedures prescribed as per these methods. No one is authorized to add one or more new steps in the prescribed procedure or to substitute any other mechanism with the one prescribed under the rule. It is neither possible to invent a new method nor to substitute a new methodology in place of the one prescribed in the rule.

23.1. We have noticed from the orders of the authorities below that there is no express reference to any method employed for determining the ALP of the international transaction. This factor in itself, cannot be considered as detrimental to the computation of the ALP, if in substance it has actually been computed by any of the prescribed methods. In our considered opinion the DRP as well as AO in passing the impugned order were right in applying the spirit of the `cost plus method' to the facts of the instant case by firstly identifying the cost/value of service provided to the assessee and thereafter adding mark-up. The mere fact that DRP did not specifically mention it in so many words, will not ipso facto mean that it did not apply the cost plus method, when the essence of the working matches with the methodology provided in that method. 23.2. At this stage it will be apt to note the directive of `cost plus method' as per rule 10B(1) (c), which is as under :- "(c) cost plus method, by which,--

(i) the direct and indirect costs of production incurred by the enterprise in respect of property transferred or services provided to an associated enterprise, are determined ;

(ii) the amount of a normal gross profit mark-up to such costs (computed according to the same accounting norms) arising from the transfer or provision of the same or similar property or services by the enterprise, or by an unrelated enterprise, in a comparable uncontrolled transaction, or a number of such transactions, is determined ;

(iii) the normal gross profit mark-up referred to in sub- clause (ii) is adjusted to take into account the functional and other differences, if any, between the international transaction and the comparable uncontrolled transactions, or between the enterprises entering into such transactions, which could materially affect such profit mark-up in the open market ;

(iv) the costs referred to in sub-clause (i) are increased by the adjusted profit mark-up arrived at under sub-clause (iii) ;

(v) the sum so arrived at is taken to be an arm's length price in relation to the supply of the property or provision of services by the enterprise ;"

23.3. Going by the cost plus method as per rule 10B(1)(c), we find that the first step is to determine the cost of services provided by an enterprise to its associated enterprise. We have noticed above that the authorities below have computed the cost/value of the service provided to the foreign AE at `161.21 crore. It is this amount which constitutes the first step under the cost plus method. The second step is to determine the amount of normal gross profit mark-up to such costs arising from the provision of similar service by an unrelated enterprise in an uncontrolled comparable transaction. The third step 29 under the cost plus method is to adjust the gross profit mark-up as determined under the second step to take into account the functional or other differences between the comparable uncontrolled transaction and the international transaction. The DRP determined 13% profit mark-up. The adoption of 13% constitutes steps 2 and 3 of the cost plus method. Step 4 talks of increasing the cost as determined under step 1 by such adjusted profit mark-up. In this case, the DRP increased cost of `161.21 crore under step 1 with 13% as determined under steps 2 and 3 to find out the amount as per 4 th step at `182.71 crore. Step 5 declares that the figure computed under step 4 should be taken as an arm's length price for the provision of services by the enterprise. Thus it is vivid that the DRP determined a sum of `182.71 crore as the ALP under the cost plus method of the international transaction in the nature of provision of service with its cost/value at `161.21 crore.
23.4. It is relevant to note that under second and third steps what is required to be determined is the rate of normal gross profit mark-up as arising to the enterprise from an uncontrolled transaction or to an unrelated enterprise in a similar situation. Here it is significant to note that a comparable uncontrolled transaction to be considered for benchmarking the normal gross profit mark-up has to be similar to the international transaction under consideration. Consequently, the profit mark-up under steps 2 and 3 should in the present case be the rate which an independent third party earns for creating marketing intangible for and on behalf of the foreign enterprise. In the present case, the DRP suggested 13% mark-up. The DRP went wrong in applying steps 2 and 3 by arbitrarily determining the rate of mark-up at 13% without showing as to how much an independent comparable entity has earned from an international transaction similar to one which is under consideration.
23.5. At this juncture we consider it expedient to refer clause (ii) of section 92F which defines ―arm's length price to mean ―a price which is applied or proposed to be applied in a transaction between persons other than associated enterprises, in uncontrolled conditions. Rule 10A of the Income-tax Rules, 1962 gives meaning to ―uncontrolled transaction under clause (a) as ―a transaction between enterprises other than associated enterprises, whether resident or non- resident‖. It is this expression ―uncontrolled transaction‖ which has been used in Rule10B(1) inter alia in clause (c) i.e. cost plus method. A reading of section 92F(ii) with Rule 10A(a) and 10B(1)(c) in unison clearly points out that the arm's length price is a price which is applied in a transaction between non-AEs in uncontrolled conditions. Steps 2 and 3 of rule 10B(1)(c) contemplate the determination of normal gross profit mark-up of a comparable uncontrolled transaction, which would mean a transaction between non- AEs. One has to necessarily pass through these steps for determining ALP under the cost plus method. When these steps unequivocally provide for determining normal gross profit mark-up from the provision of similar services by an unrelated enterprise in a comparable uncontrolled situation, what is required to be done is to first find out some comparable uncontrolled transaction; then ascertain the profit mark-up of such comparable uncontrolled transaction; and then adjust it to bring it at par with the international transaction under consideration by removing the effect of factors of non- comparability. The cost plus method under Rule 10B(1)(c) does not provide for assuming a hypothetical profit mark-up under steps 2 and 3 for determining ALP. It has to be a profit mark-up of a comparable uncontrolled transaction. The DRP suggested 13% mark- up without showing such mark-up in a comparable uncontrolled transaction. This course of action cannot be sanctioned. When the rule prescribes a particular method to be followed and the steps so given are unambiguous, it is impermissible to substitute such steps with any other mode. Accordingly we do not approve the action taken by the A.O. in implementing the direction of the DRP to mark- up 13% on the cost/value of international transaction.
23.6. We have held earlier in this order that the TPO was not justified in restricting himself only to the two comparable cases as against certain other comparable cases 30 cited by the assessee without verifying or discussing the comparability or otherwise of such cases cited by the assessee. These observations have been made in the context of determining the cost/value of international transaction which was worked out by the authorities below at `161.21 crore. Certain relevant factors have also been discussed by us in that part of the order which should be taken into consideration before determining the cost/value of the transaction. Resultantly, we have set aside the cost/value of international transaction at `161.21 crore and restored the matter to the file of AO/TPO for determining such value afresh after allowing a reasonable opportunity of being heard to the assessee. This determination would provide the figure of first step as per the cost plus method, being the cost/value of the international transaction. As the DRP also did not correctly proceed to compute the correct rate of mark-up as per law, in our considered opinion the ends of justice would adequately meet if the process of determining normal profit mark-up as per steps 2 and 3 of Rule 10B(1)(c) as against 13% applied by the DRP/AO, is also restored to the file of the AO/TPO so that he may determine the cost/value of international transaction in the first instance and then the ALP of this international transaction.
24.1. We do not find any substance in the contention of the learned AR that since the authorities below did not apply any of the recognized methods, their orders be declared as void ab initio without requiring any restoration for fresh determination. The obvious reason is that, even if it is presumed that the contention of the ld. AR is correct, which is otherwise not because of the application of the essence of the cost plus method by the DRP/AO in the present case, it would at the most be a case of defect in application of the procedural provision in the sense that the ALP has not been computed strictly as per the force of the prescribed methods. It would not be a case that the authorities lacked jurisdiction to determine ALP or their action was barred by the limitation period. In that sense it would be a case of irregularity. Once an irregularity intervenes at a particular stage of the proceedings, the requirement is to take the hands of clock back to such stage and then make the necessary correction. Any proceedings become nullity when these are taken without any jurisdiction or beyond the limitation period. The test to determine as to whether the order passed is invalid or irregular is to see whether there is a lack of jurisdiction or a procedural default. Coming back to our context, we find that the lapse came in applying the procedure of determining ALP correctly. Such a lapse coupled with the fact that there was otherwise valid jurisdiction and the action was well within the time limit, cannot in our considered opinion lead to the declaration of the order as a nullity. There occurred an irregularity due to such lapse which can very well be cured by correcting it from the stage at which such lapse occured. In view of the foregoing discussion, we are of the considered opinion that there is no merit in the contention of the learned AR that the entire proceedings be declared as null and void simply because of some procedural lapse in determining the ALP of the international transaction.
25. In view of the above said ratio laid down b y the majority view in the Special Bench of the Tribunal and in view of the issue being set aside to the TPO and the issue before us being identical, we respectfully following the ratio laid down by the Special Bench of the Tribunal (majorit y view) in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra) also set aside the present issue for adoption of the prescribed method for determining arms' length price in relation to the AMP expenditure to the file of the TPO. The TPO while deciding the issue as directed by the 31 Special Bench would give reasonable opportunity of hearing to the assessee. The assessee is at liberty to furnish complete list of comparables before the TPO in order to adjudicate the issue afresh.
C o n s e q u e n t l y, ground Nos.2.8 to 2.13 are allowed for statistical purposes.
26. The next set of grounds of appeal are ground Nos.2.14 to 2.16 wherein the assessee has raised the issue that the expenditure relating to market research service charges paid to selling agents and discount on sales are to be excluded from the alleged AMP expenditure as being not relatable to advertisement and marketing expenditure. The claim of the learned A.R. for the assessee is that the said issue is also covered by the decision of Special Bench of the Tribunal (majority view) in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra) vide paras 18.5 and 18.6 of the decision. The relevant paras are as under:
18.5. We do not find any force in the contention of the learned DR made in this regard.

The logic in the exercise of finding out the AMP expenses towards creation of marketing intangibles for the foreign AE starts with the expenses which are otherwise in the nature of advertisement, marketing and promotion. If an expenditure itself is not in the nature of advertising, marketing or promotion, that ought to be excluded at the very outset. We, therefore, reject this contention raised by the learned DR. 18.6. As we are presently considering the term `advertisement marketing and promotion expenses', which is analogous to, if not lesser in scope than the term `advertisement, publicity and sales promotion' as employed in the erstwhile sub-sec. (3B) of sec. 37, all the judgments rendered in the context of sub-sec. (3A) & (3B) of sec. 37 will squarely apply to the interpretation of the scope of AMP expenses. We, therefore, hold that the expenses in connection with the sales which do not lead to brand promotion cannot be brought within the ambit of ―advertisement, marketing and promotion expenses‖ for determining the cost/value of the international transaction.

27. The plea of the assessee before us was that expenses aggregating Rs.5500.86 lacs are expenses incurred in connection with sale and do not lead to brand promotion as held by the Special Bench. After excluding the aforesaid selling expenses aggregating to Rs.5500.86 lacs, the remaining expenses of Rs.8679.75 lacs (constituting 6.87% of the total sales) only is required to be considered for the purpose of 32 benchmarking analysis as undertaken by the TPO. The learned D.R. for the Revenue placed reliance on the orders of the authorities below.

28. We have heard the rival contentions and perused the records. The claim of the assessee is that the total AMP expenditure considered by the TPO while determining the ALP included certain expenses which are in relation to the sales made by the assessee and are not related to the brand promotion. The claim of the assessee is with regard to the expenses totaling Rs.5500.86 lacs as tabulated below:

S.No.                        Name of Expenses                    Amount
                                                                (Rs.Lacs)
 1.     Discount - sales                                               60.52
 2.     Market Research                                               664.24
 3.     Sales Promotion                                              3939.90
 4.     Selling and distribution                                      826.17
 5.     Service charges paid to selling agent                          10.03
                    Total                                            5500.86

29. We find that the Special Bench of the Tribunal (majority view) in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra) held that the expenses in connection with the sales do not lead to brand promotion and thus cannot be brought within the ambit of advertisement, marketing and promotion expenses for determining the cost/value of the international transaction. In view thereof, we direct the Assessing Officer to exclude the expenses incurred by the assessee in connection with the sales totaling Rs.5500.86 lacs as the same do not fall within the ambit of AMP expenses and hence not to be considered for computing the cost/value of international transaction. The assessee vide ground No.4 had raised the issue against disallowance of consumer market research expenses of Rs.567.49 lacs. In view of our decision in allowing the claim of the assessee being relatable to sales promotion expenses, this ground of appeal is thus allowed. The ground Nos.2.14 to 2.16 and ground No.4 are thus allowed.

33

30. The assessee vide ground Nos.2.17 and 2.18 had raised the issue of taking into consideration the comparable companies for benchmarking the advertisement and publicity expenses. Admittedly the same issue has been deliberated upon by the Special Bench of the Tribunal (majority view) in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra) vide para 17.6 of the majority view and observed as under:

17.6. In principle, we accept the contention of the ld. AR about the necessity of choosing properly comparable cases in the first instance before starting the exercise of making comparison of the AMP expenses incurred by them for finding out the amount spent by the assessee for its own business purpose. However the way in which such comparable cases should be chosen, as advocated by the ld. AR, is not acceptable. He submitted that only such comparable cases should be chosen as are using the foreign brand. We find that choosing cases using the foreign brand ex facie cannot be accepted.

It is but natural that the AMP expenses of such cases will also include contribution towards brand building of their respective foreign AEs. In such a situation the comparison would become meaningless as their total AMP expenses will stand on the same footing as that of the assessee before the exclusion of expenses in relation to brand building for the foreign AE. The correct way to make a meaningful comparison is to choose comparable domestic cases not using any foreign brand. Of course when effect will be given to the relevant factors as discussed above, it will correctly reflect the cost/value of international transaction.

31. The plea of the assessee in this regard was that the expenditure was incurred on foreign brand name i.e Horlicks and also on domestic brands such as Boost, Viva, Maltova, etc., and the expense as a percentage on sales of foreign brand was 10.37% and on domestic brand was 14.02%. Consequently the AMP expenditure incurred on foreign brand being lower than what is incurred on domestic product, no transfer pricing adjustment is to be made. As the issue of determining the transfer pricing adjustment in relation to AMP expenses incurred by the assessee being set aside to the file of TPO for redetermining the ALP of international transaction after considering the comparables companies, we direct the TPO to consider the aspect raised by the assessee in this regard and redetermine the value of arms' length price in relation to the AMP expenditure incurred by the assessee for the brand promotion of the foreign brand and also following the directions given by the Special 34 Bench of the Tribunal (majority view) in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (supra) in this regard. The ground Nos.2.17 and 2.18 are thus allowed for statistical purposes.

32. The issue in ground No.2.19 is without prejudice to the above ground alleging that no adjustment is required to be made in respect of the advertisement expenses attributed to the promotion of domestic brand owned by the assessee. In view of the Special Bench of the Tribunal (majority view) in M/s L. G. Electronics India (P) Ltd. Vs. ACIT (supra) and also in view of the facts and circumstances of the case, no adjustment is required to be made in respect of the advertisement expenses attributed to the promotion of domestic brand owned by the assessee and we hold so. The ground No.2.19 raised by the assessee is thus allowed.

33. The issues raised vide ground Nos.2.20 to 2.22 are in continuation of the earlier grounds of appeal raised by the assessee and in view of our setting aside the issue of determination of ALP of AMP expenses to the file of TPO, the abovesaid issues are also set aside to the file of TPO, who shall decide the issue in line with the directions of the Special Bench of the Tribunal in M/s L.G. Electronics India (P) Ltd. Vs. ACIT (Supra) and also our directions in paras hereinabove. The ground Nos.2.20 to 2.22 are thus allowed for statistical purposes.

34. The issue in ground No.3 raised by the assessee is against the disallowance under section 43B of the Act. The brief facts relating to t h e i s s u e a r e t h a t t h e a s s e s s e e d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n h a d claimed deduction at Rs.36,87,481/- on account of difference in excise duty deposited/balance with the Excise Department at the end of current 35 f i n a n c i a l ye a r a n d p r e v i o u s f i n a n c i a l ye a r . The explanation of the assessee before the Assessing Officer was as under:

"During the relevant previous year, the assessee reduced an amount of Rs.36,87,481/-from its income being the difference between the excise deposit with excise department (balance of Central excise duty lying in PLA) as on 31.03.2007 and as on 31.03.2006, which represents payment made to the excise authorities that can be used by the assessee to offset payment of duty on the final products.. The total balance in the account-current as on 31.03.2007 was Rs.2,03,50,951/- and as on 31.03.2006 was Rs.1,66,63,470/- as per schedule 9 of the audited accounts already provided at page 11 vide our letter dated 18-08-2009. The difference of Rs.36,87,481/- was claimed deduction under section 43B of the Act following the consistent stand of the assessee in the earlier years."

35. The assessee relied upon the decision of the Special Bench of Tribunal in ITA No.343/Chd/2005 relating to assessment year 2001-02 in its own case, reported in 107 ITD 343(Chd)(SB) for the claim of the said deduction under section 43B of the Act. The Assessing Officer disallowed the claim of the assessee in view of various decisions referred to in the assessment order and also because of the fact that the appeal had been filed before the Hon'ble Punjab & Haryana High Court against the order of the Chandigarh Bench of the Tribunal in assessee's own case. Consequently the addition of Rs.36,87,481/- was made by the Assessing Officer.

36. The learned A.R. for the assessee pointed out that the issue stands covered in favour of the assessee by the decision of the Special Bench of t h e T r i b u n a l i n a s s e s s e e ' s o w n c a s e r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 1 - 0 2 , reported in 107 ITD 343 (Chd)(SB). The learned A.R. for the assessee p o i n t e d o u t t h a t t h e T r i b u n a l i n a s s e s s m e n t ye a r s 1 9 9 8 - 9 9 t o 2 0 0 0 - 0 1 and 2002-03 to 2006-07 had followed the order of the Special Bench of Tribunal and allowed the relief to the assessee. Further reliance was placed in CIT Vs. Raj & Sandeeps Ltd. [293 ITR 12 (P&H)], CIT Vs. Modipon Ltd. [334 ITR 106 (Del)] and CIT Vs. Maruti Suzuki India Ltd. [250 CTR 140 (Del)]. The learned A.R. for the assessee further pointed out that the Hon'ble Supreme Court in CIT Vs. Shri Ram Honda Power 36 Equipment Corporation in Civil Appeal No.5721 of 2012 vide judgment dated 19.9.2012 had laid down that the credit of the excise duty paid was to be allowed. The learned A.R. for the assessee further referred to the ratio laid down by the Hon'ble Delhi High Court in CIT Vs. Maruti Suzuki India Ltd. (supra) and pointed out that the onl y issue raised was i n c o n n e c t i o n w i t h t h e e x c e s s p a ym e n t m a d e o n a c c o u n t o f e x c i s e d u t y, w h i c h w a s l yi n g i n t h e P L A A c c o u n t .

37. The learned D.R. for the Revenue though admitted that the issue was decided in favour of the assessee by the earlier order of the Tribunal in the case of assessee itself but placed reliance on the order of the Assessing Officer in this regard.

38. We have heard the rival contentions and perused the record. The issue arising vide ground of appeal No.3 is against disallowance made u n d e r s e c t i o n 4 3 B o f t h e A c t o n a c c o u n t o f e x c e s s p a ym e n t m a d e o n account of excise d u t y. The assessee during the ye a r under consideration had claimed expenditure of Rs.36,87,481/- being the difference between the excise deposit with the excise department i.e. the b a l a n c e i n t h e c e n t r a l e x c i s e l yi n g i n P L A A c c o u n t a s o n 3 1 . 3 . 2 0 0 7 a n d as on 31.3.2006. The said sum of Rs.36,87,481/- represents the excess p a ym e n t m a d e t o t h e e x c i s e a u t h o r i t i e s , w h i c h a s p e r t h e a s s e s s e e c o u l d b e u s e d t o o f f s e t t h e p a ym e n t o f e x c i s e d u t y o n t h e f i n a l p r o d u c t s . The difference in the total balance of two accounts i.e. on 31.3.2007 and 31.3.2006 of Rs.36,87,481/- was claimed by the assessee as a deduction under the provisions of section 43B of the Act. The present issue raised vide ground No.3 stands covered in favour of the assessee by the order of the Special Bench of the Chandigarh Tribunal in assessee's own case r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 1 - 0 2 , r e p o r t e d i n 1 0 7 I T R 3 4 3 ( C h d ) ( S B ) (supra). The said deduction had been consistently allowed in the case of 37 the assessee i.e. in the preceding years 1998-99 to 2000-01 and t h e r e a f t e r i n a s s e s s m e n t ye a r s 2 0 0 2 - 0 3 t o 2 0 0 6 - 0 7 . T h e T r i b u n a l i n I T A N o . 1 2 3 8 / C h d / 2 0 1 0 r e l a t i n g t o a s s e s s m e n t ye a r 2 0 0 6 - 0 7 - o r d e r d a t e d 25.1.2012 vide para 49 allowed the claim of the assessee in turn f o l l o w i n g t h e r a t i o l a i d d o w n b y t h e H o n ' b l e P u n j a b & H a r ya n a H i g h Court in CIT Vs. Raj & Sandeeps Ltd. (supra) observing as under:

"49. The present issue is covered by the decision of Special Bench in the case of the assessee itself.
Further the Jurisdictional High Court in Raj & San Deeps Ltd. (supra) has held that where the assessee had deposited the excise duty payable in advance in account-current, after the goods were manufactured, such amount was deductible. Following the same, we direct the Assessing Officer to allow the claim of the assessee in respect of incremental balance amounting to Rs.25,23,710/- lying in PLA Account, under section 43B of the Act. The ground No.4 is allowed."

39. T h e H o n ' b l e P u n j a b & H a r ya n a H i g h C o u r t i n R a n & S a n d e e p s L t d . (supra) held as under:

Held, that it was found as a fact by the Tribunal that duty as per the statutory provisions became payable, the moment goods were manufactured and the assessee was under an obligation to deposit that amount in the "account-current" and the amount so deposited in the "account-current" being non refundable, there was no reason for the Revenue to deny the benefit of deduction in the year in question when the goods were manufactured and the amount was deposited in the "account- current". The expense would certainly relate to the year in which the goods were manufactured and the amount was deposited, which the goods were manufactured and the amount was deposited, which could not possible be treated as an advance. The amount was deductible.

40. Further the Delhi High Court in CIT Vs. Modipon Ltd. (supra) had allowed similar claim of excise duty paid in advance under the provisions of section 43B of the Act and held as under:

(ii) That with regard to the deduction of Rs. 14,71,387/- on account of excise duty paid in advance as business expenditure, the procedure envisaged for payment of excise duty envisages such duty to be deposited in advance with the treasury before the goods were removed from the factory premises. The duty, thus, already stood deposited in the accounts of the assessee maintained with the treasury and the amount, thus, stood paid to the State. The submission of the Department that it was only on removal of the goods that the amount credited to the personal ledger account could be claimed as deductible under section 43B of the Income Tax Act, 1961, could not be accepted.
38

41. Further the Hon'ble Delhi High Court in CIT Vs. Maruti Suzuki I n d i a L t d . ( s u p r a ) a l s o d e l i b e r a t e d u p o n t h e p a ym e n t m a d e t o w a r d s excise duty in Personal Ledger Account and consequent allowance under section 43B of the Act and held as under:

A plain reading of s. 43B clarifies that : (a) deduction claimed by the assessee must be "otherwise" allowable under the other provisions of the Act; (b) the deduction must relate to any sum payable by way of tax, duty, cess or fee; (c) the assessee must have incurred liability in respect of such tax, duty, etc. On fulfilling these conditions, the assessee's claim can be allowed in the year in which actual payment is made, notwithstanding the year in which liability is incurred. The term "liability to pay such sum was incurred by the assessee" together with the words "a sum for which the assessee incurred liability" in Expln. 2 underline that payment must relate to the incurred liability to be called 'any sum payable'. In the present case, the assessee had no option, but to keep the account, in respect of each excisable product (evident from the mandate in r. 173G that it "shall keep an account current"). The latter part of the main rule makes it clear beyond any doubt that the assessee has no choice in the obligation, and cannot remove the goods manufactured by it, unless sufficient amounts are kept in credit. The Revenue's contention that the amounts in credit also relate to goods not manufactured, and therefore, not relatable to any "liability Incurred" is without any basis.. The arrangement prescribed by the rule is both a collection mechanism -- dictated by convenience, as well 'as mandatory. It is convenient, for the reason, that if the assessee were to be asked to pay the exact amount, through some other method, by deposit, as a precondition for clearance, that would have been cumbersome to it as well as the Revenue; it would also have led to problems of storage of goods and slow down their supply and distribution. The rule-makers pragmatically directed that "sufficient" amounts ought to be maintained in the account, to cover the removals. Therefore, at any given point of time, there had to be an excess in the account, if the assessee were to remove the goods. Each clearance mentions the- quantum of goods and the duty amount, which is apparently reconciled at the end of the period, and shortfalls if any are appropriated from the account. The excess credit is likewise adjusted for the next day's clearances. The point to be underlined, is that there is no choice, and the amounts relate to the assessee's duty liability, falling within the description under s. 43B. The Tribunal was therefore justified in holding that the amounts deposited by the assessee in the Excise Personal Ledger Account could not be disallowed under s. 43B.--CIT vs. Shri Ram Honda Power Equipment Corporation (Civil Appeal No. 5721 of.2012, dt. 19th Sept., 2012) followed; CIT vs. C.L Gupta & Sons (2003) 180 CTR (All) 530 : (2003) 259 ITR 513 (All) concurred with.

42. The Hon'ble Delhi High Court in CIT Vs. Maruti Suzuki India Ltd. (supra) in turn relied upon the ratio laid down by the Hon'ble Supreme Court in CIT Vs. Shri Ram Honda Power Equipment Corporation (supra), wherein it has been laid down that the PLA credit was excise dut y paid. The said observation was made where the assessee was following net method of valuation of closing stock. In view of the above said ratio 39 laid down by the Hon'ble Delhi High Court in CIT Vs. Maruti Suzuki India Ltd. (supra), CIT Vs. Modipon Ltd. (supra), Hon'ble Punjab & H a r ya n a H i g h C o u r t i n Raj & San Deeps Ltd. (supra) and also the Special Bench of the Tribunal in assessee's own case, we direct the Assessing Officer to allow the claim of expenditure of Rs.36,87,481/- claimed under the provisions of section 43B of the Act. The ground No.3 raised by the assessee is thus allowed.

43. The ground No.4 raised by the assessee has been adjudicated by us alongwith ground Nos.2.14 to 2.16 in the paras above. This ground of appeal is thus allowed.

44. The assessee vide ground Nos. 5 and 6 has raised the issue against the disallowance of Rs.11,09,89,913/- claimed in respect of the p r o v i s i o n s m a d e f o r p o s t r e t i r e m e n t m e d i c a l b e n e f i t s t o t h e e m p l o ye e s .

45. T h e b r i e f f a c t s r e l a t i n g t o t h e i s s u e a r e t h a t d u r i n g t h e ye a r u n d e r consideration the assessee had claimed expenditure on account of m e d i c a l r e i m b u r s e m e n t l i a b i l i t y f o r e x - e m p l o ye e s a m o u n t i n g t o R s . 1 1 . 0 9 crores. The claim of the assessee before the Assessing Officer was that the said amount represents the provision made in view of the revised Accounting Standard-15 in respect of the liability for expenditure for m e d i c a l r e i m b u r s e m e n t t o t h e e m p l o ye e s p o s t r e t i r e m e n t . The said provision as per the assessee was made on the basis of actuarial v a l u a t i o n i n r e s p e c t o f t h e s e r v i c e s a l r e a d y r e n d e r e d b y t h e e m p l o ye e s . The said claim was made under section 37 of the Act in view of the ratio laid down by the Hon'ble Supreme Court in M/s Bharat Earth Movers Ltd. [245 ITR 428] (SC). The assessee also explained that in the earlier years it had claimed deduction in respect of premium paid on the medical insurance policy taken for the benefit of the employees. However, 40 d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n a s p e r t h e m a n d a t o r y p r o v i s i o n s o f Accounting Standard-15 issued b y the Institute of Chartered Accountant of India to be followed w.e.f. 1.4.2006, the assessee computed the incremental liability on account of post retirement medical benefits, which in turn was estimated on actuarial basis as per the valuation certificate issued by the valuer and the provision for the same was made in the books of account amounting to Rs.11.09 crores. No deduction on a c c o u n t o f s u c h p r o v i s i o n w a s c l a i m e d i n t h e e a r l i e r ye a r s a n d t h e expenditure was booked during the year because of the change in the method of accounting. The assessee claimed the said expenditure in the p r e v i o u s ye a r a s t h e l i a b i l i t y w a s q u a n t i f i e d a n d h a d a c c r u e d d u r i n g t h e year, notwithstanding the fact that the same had to be discharged at a later date. Further reliance was placed on the ratio laid down in Metal Box Compan y of India Ltd. Vs. Their Workmen [73 ITR 53 (SC)]. Cop y of the actuarial certificate was also filed before the Assessing Officer, which is reproduced under para 7.2 at pages 26 and 27 of the assessment order. The revised Accounting Standard-15 was also referred to by the Assessing Officer and part of it is reproduced at pages 29 to 31 of the assessment order. The Assessing Officer show caused the assessee as to why the said liability should not be disallowed as the same was purely a n u n a s c e r t a i n e d l i a b i l i t y. The assessee in reply clarified that during t h e f i n a n c i a l ye a r s 2 0 0 5 - 0 6 a n d 2 0 0 6 - 0 7 m e d i c a l i n s u r a n c e p r e m i u m o f Rs.2.59 crores and Rs.2.67 crores respectively was debited to the Profit & Loss Account which included the premium paid for the retired e m p l o ye e s a l s o . T h e a s s e s s e e w a s c l a i m i n g t h e a c t u a l m e d i c a l i n s u r a n c e premium paid by it for covering the health of his current as well as r e t i r e d e m p l o ye e s , w h i c h w a s a l l o w e d a s s u c h a n d c o n s e q u e n t l y t h e liability worked out by actuary could not be said to be unascertained liability as it was in compliance with the revised Accounting Standard- 41

46. The Assessing Officer vide para 7.5 at page 32 of the assessment order held as under:

"7.5 A perusal of revised AS-15 reveals that a transitional liability has to be calculated on the basis of various assumptions and difference between the' transitional liability and liability that would have been recognized under the assessee's previous accounting policy should be adjusted against the opening balance of reserves and surplus. This liability is not at allowable as per provisions^ Income Tax Act. Compliance with the accounting standards may be good in the accounting parlance, but it cannot override the provisions of Income Tax Act. Infact the reliance of the assessee on the case of M/s Bharat Earth Mover Ltd. Vs CIT 245 ITR 488 is not correct as the same deals with provision for liability towards encashment of earned leave. The liability toward earned leave encashment can be quantified on the basis of numbers of years of service put in by the employees. The liability in case of medical assistance can never be ascertained as nobody can say with even 1% confidence that he will get sick or he will not get sick during a particular financial year/ period. Therefore, liability on account of medical: assistance will be totally unascertained liability and can not be allowed against the taxable profits of the company. In view of discussion made above an amount of Rs.11,09,89,913/- claimed by the assessee on a/c of provision for retirement medical assistance is disallowed and added back to the income of the assessee. Penalty proceeding u/s 271(1){c) of the Income Tax Act have been initiated separately for furnishing inaccurate particulars of income to the tune of Rs.11,09,89,913/-."

47. The learned A.R. for the assessee pointed out that as per the terms o f e m p l o ym e n t , t h e a s s e s s e e w a s p r o v i d i n g p o s t r e t i r e m e n t m e d i c a l b e n e f i t t o t h e e m p l o ye e . The assessee in lieu contributed to the insurance policy for meeting the said liability and the premium paid f r o m ye a r t o y e a r w a s b e i n g c l a i m e d a s a n e x p e n d i t u r e . However, the revised Accounting Standard-15 was introduced w.e.f. 1.4.2006 under which the company had to account for the provision on account of r e t i r e a b l e b e n e f i t s t o t h e e m p l o ye e s b a s e d o n a c t u a r i a l v a l u a t i o n . The s a i d l i a b i l i t y, a s p e r t h e l e a r n e d A . R . f o r t h e a s s e s s e e , a c c r u e d t o t h e e m p l o ye e s o n t h e b a s i s o f t h e i r a p p o i n t m e n t i . e . t h e a d d i t i o n a l b e n e f i t after the retirement from service also. The learned A.R. for the assessee was of the view that same was akin to warranty obligation. Reliance was placed on the ratio laid down in Rotork Controls India Pvt. Ltd., Vs CIT 314 ITR 62 (SC) where certain similar expenditure was held allowable. Further it was pointed out that the Hon'ble Supreme Court in Bharat Earth Movers Vs. CIT (supra) had allowed the benefit of leave e n c a s h m e n t t o t h e e m p l o ye e s . The learned A.R. for the assessee drew 42 our attention to pages 26 & 27 of the assessment order under which the actuarial valuation has been referred to by the Assessing Officer. The learned A.R. for the assessee further pointed out that the Assessing Officer had disallowed the claim because as per the Assessing Officer it was an unascertained liability and further how it was allowable under the Income Tax Act. The plea of the learned A.R. for the assessee was that difficulty in ascertaining does not convert accrued liability into u n a s c e r t a i n e d l i a b i l i t y. He further stated that actuarial valuation done by the actuary took into account both the probability of the person f a l l i n g s i c k a n d n u m b e r o f ye a r s , t h e i n d i v i d u a l h a s . He further contended that the said expenses was to be incurred by the assessee and the liability to meet the expenditure for accrued liabilit y as it was meeting conditions of service. Reliance was placed on Bharat Earth Movers Vs CIT 245 ITR 428 (SC) for the proposition that if the person goes on leave then correspondently no earned leave is to be credited to the account of the said person. Our attention was drawn to the actuarial valuation submitted by the assessee which estimates the expenses taking into consideration different factors. As per the learned A.R. for the assessee consistent method of accounting was being followed by the a s s e s s e e f r o m ye a r t o ye a r a n d a n y a b b r e v i a t i o n i n t h e y e a r s t o c o m e i s accounted for. He further submitted that in Metal Box Company of India Ltd. Vs. Their Workmen 73 ITR 53(SC), the Hon'ble Supreme Court had allowed expenditure of gratuity even in cases where the liability had not accrued. He further stressed that the income of the assessee had to be computed as per the method of accounting regularly followed by the assessee which is provided under section 145(1) of the Act. Under section 145(2) of the Act, certain accounting procedures are notified. However, it was fairly admitted by the learned A.R. for the assessee that the revised Accounting Standard-15 is not notified under section 145(2) 43 of the Act. However, the revised Accounting Standard-15 was notified b y t h e I . C . A . I . a n d s e c t i o n 2 1 1 o f t h e C o m p a n i e s a c t l a ys d o w n t h a t accounts are to be prepared as per the Accounting Standards notified by I.C.A.I. It was the contention of the learned A.R. for the assessee that the assessee had a right to adopt a particular method of accounting and follow the same regularly and only under section 145(3) the method of accounting can be rejected by the Assessing Officer. However, the present case was not a case of rejection of books of account. A d m i t t e d l y, t h e a s s e s s e e d u r i n g t h e y e a r h a d c h a n g e d t h e m e t h o d o f accounting of post actuarial liability on account of post retirement b e n e f i t s t o t h e e m p l o ye e s . It was stressed by the learned A.R. for the assessee that the Assessing Officer had discretion to reject the method of accounting where the change was not bonafide and was not followed r e g u l a r l y. R e l i a n c e w a s p l a c e d o n t h e u n d e r m e n t i o n e d j u d g m e n t s :

         1)        CIT Vs Whirlpool of India Ltd.[242 CTR 245 (Del)]
         2)        (2009) 180 Taxman 35 (Del)
         3)        C I T V s . V i r t u a l S o f t S ys t e m s L t d . [ 3 4 1 I T R 5 9 3 ( D e l ) ]
         4)        CIT Vs. Woodward Governor India P. Ltd.[312 ITR 254(SC)]
         5)        CIT Vs. West Coast Paper Mills Ltd. [193 ITR 349 (Bom)]
         6)        CIT Vs Standard Radiators (P) Ltd. [286 ITR 207 (Guj)]

48. The learned A.R. for the assessee also referred to Note No.6 of auditor's report placed at page 180. Further reference was made to the revised Accounting Standard-15 placed at pages 836 to 902 and actuarial valuation report placed at page 914 of the Paper Book. The Ld. AR for the assessee also placed reliance on the details of post retirement medical benefit, placed at page 840 to 849 of the Paper Book and also insurance premium paid, placed at page 854 of the Paper Book. The learned A.R. for the assessee also placed reliance on the written s yn o p s i s f i l e d i n t a b u l a t e d f o r m b e f o r e u s a n d p o i n t e d o u t t h a t a s s e s s e e ' s case was that in view of the revised Accounting Standard-15, provision 44 for above said expenditure was made and the change being bonafide in line with the mandatory requirements of Accounting Standard and being regularly followed in the succeeding year, the provision made thereof was dul y allowable as an expenditure. The Ld. AR placed reliance on Bokaro Power Supply Co. (P) Ltd. Vs DCIT in ITA No. 149/Del/2012 order dated 24/01/2013, where identical issue was allowed by the Delhi Bench of the Tribunal.

49. The learned D.R. for the Revenue referred to the observation of the Assessing Officer at page 26 of the assessment order and pointed out that the assessee had claimed expenditure by way of deducting amount in the computation of income. It was further pointed out b y the learned D.R. for the Revenue that the basis for working out actuarial valuation was the mortality rate for which assumptions were made by the valuer. The second objection of the learned D.R. for the Revenue was that the c o m p a n y w a s p a yi n g p r e m i u m f o r t h e s a i d r e t i r i a l m e d i c a l b e n e f i t a n d the same was being allowed in the hands of the assessee. The said insurance premium paid by the assessee covers future medical expenses o f t h e e m p l o ye e s a n d o n c e t h e a s s e s s e e h a d p a i d p r e m i u m t h e i n s u r a n c e company is to pay the amounts of medical benefits and there was no requirement for the assessee to claim the same in its books of account. The learned D.R. for the Revenue further pointed out that the Balance Sheet was being prepared as per Companies Act and question before us was whether this liability was allowable under the Income Tax Act. The contention of the learned D.R. for the Revenue that ICAI had revised guidelines for the benefit of the shareholders and such Accounting Standard cannot over-write the express provision of the Act. The next plank of argument of the learned D.R. for the Revenue was that the 45 revised Accounting Standard-15 had not been approved by the Central Government.

50. In rejoinder the learned A.R. for the assessee pointed out that the said expenditure was not debited to the Profit & Loss Account but a provision for the same was made. However, entries in the books of account does not decide the deductible or otherwise of the said expenditure. Reliance was placed on Satluj Cotton Mills Ltd. Vs CIT 116 ITR 1 (SC). The learned A.R. for the assessee further pointed out that under the provisions of section 145 of the Act r.w.s. 211 (3) of the C o m p a n i e s A c t , w h e r e t h e c o m p a n y w a s f o l l o w i n g m e r c a n t i l e s ys t e m o f accounting, the said provision had to be made as per revised Accounting Standard-15. In respect of the objection raised by the learned D.R. for t h e R e v e n u e t h a t t h e a s s e s s e e w a s p a y i n g i n s u r a n c e p r e m i u m f r o m ye a r t o ye a r w h i c h w o u l d t a k e c a r e o f t h e m e d i c a l b e n e f i t s o f t h e e m p l o ye e s both the present and retiring, it was pointed out by the learned A.R. for the assessee that the medical insurance was annual premium paid by the a s s e s s e e a n d t h e s a m e w o u l d l a p s e f r o m ye a r t o y e a r . Further it was pointed out by the learned A.R. for the assessee that the premium paid by the assessee was deducted while computing the actuarial liability of the assessee. The basis of the actuarial valuation was the estimation of p r e m i u m p a ya b l e o v e r t h e p e r i o d o f ye a r s . The learned A.R. for the assessee pointed out that the actuary had applied guidelines. However, the standard of accounting could not over-write the Act but the same must be respected. The learned A.R. for the assessee concluded by stating that where Act makes contrary provision then the provision of Act would over-write any other provision.

51. We have heard the rival contentions and perused the record. The assessee was providing benefit of medical assistance/reimbursement of 46 m e d i c a l e x p e n s e s t o t h e e m p l o ye e s p o s t r e t i r e m e n t . T h e s a i d b e n e f i t w a s being allowed by the assessee in terms of the employment agreed upon between the company and the e m p l o ye e s at the time of their appointment. In order to meet the said liability of providing medical b e n e f i t s / a s s i s t a n c e t o i t s e m p l o ye e s p o s t r e t i r e m e n t , t h e a s s e s s e e w a s contributing towards the insurance policy taken for the said purpose. T h e a s s e s s e e p r i o r t o t h e ye a r u n d e r c o n s i d e r a t i o n h a d c l a i m e d a n d w a s allowed deduction in respect of the premium paid for keeping afloat the m e d i c a l i n s u r a n c e p o l i c y t a k e n f o r t h e b e n e f i t o f e m p l o y e e s f r o m ye a r t o year. Such medi-claim insurance policies were taken by the assessee in o r d e r t o p r o v i d e m e d i c a l a s s i s t a n c e p o s t r e t i r e m e n t t o t h e e m p l o ye e s . H o w e v e r , d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n t h e I n s t i t u t e o f C h a r t e r e d Accountants revised the Accounting Standard-15 which is reproduced at pages 29 to 31 of the assessment order under which the Institute issued r e v i s e d a c c o u n t i n g s t a n d a r d f o r a c c o u n t i n g t h e e m p l o ye e s ' m e d i c a l benefit post retirement. As per the assessee, the ICAI made the said Accounting Standard to be followed compulsorily w.e.f. 1.4.2006 i.e. a s s e s s m e n t ye a r 2 0 0 7 - 0 8 i . e . t h e ye a r u n d e r a p p e a l . The gist of the revised Accounting Standard-15 is reproduced at pages 29 to 31 of the assessment order. However, the copy of the Accounting Standard-15 is enclosed at pages 836 to 902 of the Paper Book. The objective of the revised Accounting Standard-15 is to prescribe the accounting and d i s c l o s u r e f o r e m p l o ye e b e n e f i t s . T h e S t a n d a r d r e q u i r e s a n e n t e r p r i s e t o recognize:

(a) A l l o w a b i l i t y w h e n a n e m p l o ye e h a s provided service in exchange for employee benefits to be paid in the future; and
(b) An expenses when the enterprise consumes the economic benefit arising from service provided by an employee in exchange for employee benefits.
47

52. The scope of the said Accounting Standard-15 was mandatorily to b e a p p l i e d b y a n e m p l o ye r i n a c c o u n t i n g f o r a l l e m p l o ye e b e n e f i t s , except e m p l o ye e share-based p a ym e n t . Clause-4 defines employee benefits include:

(a) Short-term employee benefits, such as wages, salaries and social security contributions (e.g., contribution to an insurance company by an employer to pay for medical care of its employees), paid annual leave, profit-sharing and bonuses (if payable within twelve months of the end of the period) and non-monetary benefits (such as medical care, housing, cars and free or subsidized goods or services) for current employees;
(b) Post-employment benefits such as gratuity, pension, other retirement benefits, post-employment life insurance and post-

employment medical care;

(c) Other long-term employee benefits, including long-service leave or sabbatical leave, jubilee or other long-service benefits, long-term disability benefits and, if they are not payable wholly within twelve months after the end of the period, profit-sharing, bonuses and deferred compensation.

53. Clause 7.3 of Revised AS-15 defines that post-employment benefits are employee benefits (other than termination benefits) which are payable after the completion of employment. Clause 24 of Revised AS- 15 provides post-employment benefits include:

(a) Retirement benefits, e.g., gratuity and pension; and
(b) Other benefits, e.g., post-employment life insurance and post-employment medical care.

Arrangements whereby an enterprises provides post-employment benefits are post-employment benefit plans. An enterprises applies this Standard to all such arrangements whether or not they involve 48 the establishment of a separate entity to receive contributions and to pay benefits.

54. Under clause 73 of Revised AS-15 it has been laid down that actuarial assumptions are to be worked out and should be more than unbiased and mutually compatible. Further the method of working actuarial benefits is to be laid down under Accounting Standard-15. Further in respect of termination benefits, as per clause 133 it is provided that the termination benefits are to be treated separately from other employee benefits as the event which gave rise to the obligation is the termination rather than employee service. Under clause 134 it is laid down that an enterprise should recognize termination benefits as a liability and an expense when, and only when:

(a) The enterprise has a present obligation as a result of a past event;
(b) It is probable that an outflow of resources embodying economic benefits will be required to settle the obligation;

and

(c) A reliable estimate can be made of the amount of the obligation.

55. Clause 137 of Revised AS-15 provides that termination benefits are recognized as an expenses immediately. Under clause 138 it is provided that where an enterprise recognizes termination benefits, the enterprise may also have to account for a curtailment of retirement benefits or other employee benefits.

56. The assessee admittedly followed the revised Accounting Standard-

15. In view thereof the assessee obtained an actuarial valuation certificate which reads as under:

ACTUARIAL VALUATION CERTIFICATE - MEDICAL 49 Ref:Actval/m/gsk_0307 GlaxoSmithKline Consumer Healthcare Limited.
Re: Actuarial Valuation - Post Retirement Medical Assistance as on 31.03.2007.
The actuarial value of liability of the Company towards post retirement medical assistance to the retired /retiring officers as per the Company's Scheme upto the date of valuation mentioned above has been calculated and the results of valuation are as given below:
1. BASIS:
(a) Discount Rate - 8.00 % p.a.
(b) Mortality - L.I.C. (1994-96) Ult.
(c) Rate of Withdrawal - As applicable to the group.
(d) Projected Unit Credit Method adopted.

2. DETAILS OF STAFF:

The individual details in respect of 366 officers covered by these benefits & 140 retired officers have been made available for the purpose.

3. BENEFITS:

The medical assistance is granted for due to accident or sickness and is limited as under:
               Directors:        Rs1,50,000 per year
               Managers:         Rs.1,50,000 per year
               Executives:       Rs.1,00,000 per year

The Company has assured the benefits with National Insurance Company and pays premium annually. Such premium and any increase of the same has been duly considered.

4. VALUATION RESULTS:

THIS IS TO CERTIFY THAT as per the ACTUARIAL VALUATION the total value of the post retirement Medical assistance benefit under the above assumptions works out to:-
Rs. 11,73,99,623.00p.

5. The purpose of this valuation is to make incremental provision in the Books of Account. The valuation has been carried out keeping in view the provisions of AS-15 ( R ) as an on going concern basis. (A.D.GUPTA)

57. The auditors vide notes to the accounts vide note No.6 had reported as under:

"6. (a) The Company has during the year adopted Accounting Standard 15 (Revised 2005) 'Employees Benefits'. Accordingly, the transitional adjustment aggregating to Rs.11,37.19 Lakhs (net of deferred tax asset rsNil) has been charged against the Opening General Reserves. The details of the transitional adjustment is as follows -
50
- Post Employment Medical Assistance Scheme Rs.11,09.90 Lakhs
-Leave Encashment/Compensated Rs.27.29 Lakhs Absences for workers (Earned/Sick Leave) (Also Refer Scheme 2)

58. The assessee accordingly made a provision of Rs.1636.20 lacs on account of employees benefits which included the provisions for post retirement medical benefits to employees at Rs.11.09 crores. The above said amount was booked as an expenditure for computation of income in compliance to the mandatory revised Accounting Standard-15. The claim of the assessee in respect of the above said expenditure was as under:

(a) The said deduction has been claimed for the first time during the relevant assessment year, in view of compliance of mandatory revised Accounting Standard-15.
(b) Since the provision was made by the assessee on the basis of actuarial valuation in respect of an accrued liability for the entitlement earned by the employees while in service, the same was clearly allowable as deduction.
(c) Under the mercantile system of accounting, deduction of expenditure is allowable in the year in which liability is quantified and accrued, notwithstanding that the same has to be discharged at a later date.
(d) Further, the aforesaid liability incurred towards medical benefits was only an incremental liability after considering/reducing the amount of medical insurance premium paid to insurance companies. The said liability incurred, thus, did not include the amount of premium paid for which deduction was already claimed.
(e) The deduction was claimed because of change in the method of accounting and where there is a bonafide change in the method of accounting, the claims on the basis of the changed method, even if pertaining to earlier years, would be allowable deduction in the year of change, more so since the liability in regard thereto has not been claimed deduction in such earlier years.
(f) Since the liability on account of medical assistance pertaining to services rendered in the earlier years has been accounted or claimed in the relevant year for the first time, in view of the bonafide change in the method of accounting (pursuant to mandatory AS-15 (Revised), for which no deduction was claimed in the earlier years nor would be 51 claimed again in the year of payment, the said liability is allowable deduction in the relevant year itself.

The deduction on account of liability towards medical reimbursement expenses aggregating to Rs.11.09 crores being actuarial valuation in respect of subsisting liability has been correctly claimed by the appellant.

         (g)       The Assessing Officer had                           disallowed           the     claim       of     the
                   assessee observing that;

(a) The amount of liability, which was incurred on the basis of actuarial valuation, was made on the basis of certain assumption and, thus, the same cannot be said to be ascertained liability.

(b) The assessee has claimed double deduction in respect of same liability, viz., once at the time of payment of premium of insurance companies and secondly, at the time of creating the impugned provision for medical benefits.

59. The first aspect of the issue raised before us is whether the recognition of the liability in view of the revised Accounting Standard- 15 which is a notified accounting standard by the ICAI is to be recognized while computing the income of the assessee in line with the method of accounting regularly followed by the assessee. The second aspect of the issue is whether such expenditure is to be allowed as a d e d u c t i o n t h o u g h t h e l i a b i l i t y h a s b e e n r e c o g n i z e d i n t h e ye a r u n d e r c o n s i d e r a t i o n b u t t h e s a m e h a s t o b e i n c u r r e d i n t h e s u c c e e d i n g ye a r .

60. Their lordship of Hon'ble Supreme Court in Bharat Earth Movers V s . C IT ( s u p r a ) h e l d t h a t t h e p r o v i s i o n m a d e f o r m e e t i n g l i a b i l i t y o f l e a v e encashment scheme is to be allowed as deduction, observing as under:

The law is settled : if a business liability has definitely arisen in the accounting year, the deduction should be allowed although the liability may have to be quantified and discharged at a future date. What should be certain is the incurring of the liability. It should also be capable of being estimated with reasonable certainty though the actual quantification may not be possible. If these requirements are satisfied the liability is not a contingent one. The liability is in praesenti though it will be discharged at a future date. It does not make any difference if the future date on which the liability shall have to be discharged is not certain.
In Metal Box Company of India Ltd. vs Their Workmen ( 1969 ) 73 ITR 53 ( SC ), the appellant-company estimated its liability under two gratuity schemes framed by the 52 company and the amount of liability was deducted from the gross receipts in the profit and loss account. The company had worked out on an actuarial valuation its estimated liability and made provision for such liability not all at once but spread over a number of years. The practice followed by the company was that every year the company worked out the additional liability incurred by it on the employees putting in every additional year of service. The gratuity was payable on the termination of an employee's service either due to retirement, death or termination of service - the exact time of occurrence of the latter two events being not determinable with exactitude before hand. A few principles were laid down by this court, the relevant of which for our purpose are extracted and reproduced as under :
(i) For an assessee maintaining his accounts on the mercantile system, a liability already accrued, though to be discharged at a future date, would be a proper deduction while working out the profits and gains of his business, regard being had to the accepted principles of commercial practice and accountancy. It is not as if such deduction is permissible only in the case of amounts actually expended or paid;
(ii) Just as receipts, though not actual receipts but accrued due are brought in for income-tax assessment, so also liabilities accrued due would be taken into account while working out the profits and gains of the business;
(iii) A condition subsequent, the fulfilment of which may result in the reduction or even extinction of the liability, would not have the effect of converting that liability into a contingent liability;
(iv) A trader computing his taxable profits for a particular year may properly deduct not only the payments actually made to his employees but also the present value of any payments in respect of their services in that year to be made in a subsequent year if it can be satisfactorily estimated.

So is the view taken in Calcutta Co. Ltd. vs CIT ( 1959 ) 37 ITR 1 ( SC ) wherein this court has held that the liability on the assessee having been imported, the liability would be an accrued liability and would not convert into a conditional one merely because the liability was to be discharged at a future date. There may be some difficulty in the estimation thereof but that would not convert the accrued liability into a conditional one; it was always open to the tax authorities concerned to arrive at a proper estimate of the liability having regard to all the circumstances of the case. Applying the abovesaid settled principles to the facts of the case at hand we are satisfied that the provision made by the appellant-company for meeting the liability incurred by it under the leave encashment scheme proportionate with the entitlement earned by employees of the company, inclusive of the officers and the staff, subject to the ceiling on accumulation as applicable on the relevant date, is entitled to deduction out of the gross receipts for the accounting year during which the provision is made for the liability. The liability is not a contingent liability. The High Court was not right in taking the view to the contrary.

The appeal is allowed. The judgment under appeal is set aside. The question referred by the Tribunal to the High Court is answered in the affirmative, i.e., in favour of the assessee and against the Revenue.

61. In the facts of the present case before us the assessee had recognized and accounted for the post retirement benefit due to its e m p l o ye e s , i n t e r m s o f t h e s c h e m e o f e m p l o ym e n t a n d a l s o i n t e r m s o f 53 the revised/change in Accounting Standard-15 issued b y ICAI which was t o b e f o l l o w e d d u r i n g t h e ye a r , i s a n a l l o w a b l e d e d u c t i o n i n t h e h a n d s o f the assessee. The said claim being based on the valuation of the actuary is both scientific and one of the recognized method of accounting and q u a n t i f yi n g t h e s a i d p o s t r e t i r e m e n t a l m e d i c a l b e n e f i t s . In such cases though actual and exact quantification may not be possible, however, the liability so recognized by the assessee could not be said to be unascertained and contingent. The assessee having followed the m e r c a n t i l e s ys t e m o f a c c o u n t i n g w a s c o m p u l s o r i l y r e q u i r e d t o a c c o u n t for the said post retirement medical benefits as the same was quantified a n d h a d a c c r u e d d u r i n g t h e ye a r . The claim of the assessee was thus allowable irrespective of the fact that the assessee had made a provision in the books of account but had claimed the said deduction in the computation of income. It is well settled proposition that the way in which entries are made by the assessee in its books of account is not determinative of the question whether the assessee had earned any profit or suffered any loss as held by the Hon'ble Apex Court in Sutlej Cotton Mills Ltd. Vs. CIT (supra). It was further held by the Hon'ble Apex Court that what is necessary to be considered is the true nature of transaction and whether in fact it has resulted in profit or loss to the assessee. F u r t h e r t h e s a i d d e d u c t i o n w a s c l a i m e d d u r i n g t h e ye a r u n d e r c o n s i d e r a t i o n a n d t h e c l a i m b e i n g b o n a f i d e i s t o b e a l l o w e d i n t h e ye a r in which the same accrues though the said liability is to be discharged at a later date.

54

62. Identical issue arose in Bokaro Power Supply Co. (P) Ltd. Vs DCIT (supra) of allowability of claim of deduction of post retirement medical benefits on the basis of actuarial valuation and the same was held to be not an unascertained liability and was held as allowable, observing as under:

5. We have heard both the sides on the issue. We have also perused the order of authorities below. The assessee company of was liable to pay for medical expenses of its retired employees in accordance with the terms of employment. Prior to this year, the assessee was claiming these expenses in the year of expenditure. Due to the change in the Accounting Standard in respect of the accounting of post retirement benefits, the assessee got done the actuarial valuation of these liabilities and started claiming the same on that basis. It is claimed in view of the Accounting Standard, AS-15. This claim was based on the valuation of liability on actuarial and scientific basis. In such cases, the actual and exact quantification may not be possible, however, liability cannot be said to be a contingent one. Since the provision has been made on scientific basis and the assessee is following mercantile system of accounting, therefore, in our considered view, the CIT (A) was justified in deleting the addition while deciding ITA No.149/Del/2012. A liability which has already accrued though discharged on a future date would be entitled for deduction. While working out the profit & gain of the business the accrued receipts are brought to the tax, similarly, accrued liabilities due would also be entitled for deduction while working out the profit and gain of the business of the year. Computation of taxable profit for a particular year can be worked out only by deducting the actual payments made to the employees and present value of any payment in respect of the services in that particular year to be made in subsequent year. In view of this, we find the order of CIT (A) in ITA No.149/Del/2012 in order.

We set aside the order of CIT (A) in ITA No.4921/Del/2010. For doing so, we also get support from the following decisions of Hon'ble Supreme Court and Hon'ble Delhi High Court. 5.1 Hon'ble Supreme Court in the case of Metal Box Company of India Ltd. vs. Their Workmen - 73 ITR 53 has held as under :-

" Contingent liabilities discounted and valued as necessary, can be taken into account as trading expenses if they are sufficiently certain to be capable of valuation and if profits cannot be properly estimated without taking them into consideration. An estimated liability under a scheme of gratuity, if property ascertainable and its present value is discounted, is deductible from the gross receipts while preparing the profit and loss account. This is recognised in trade circles and there is nothing in the Bonus Act which prohibits such a practice. Such a provision provides for a known liability of which the amount can be determined with substantial accuracy. It cannot, therefore, be termed a "reserve". Therefore, the estimated liability for the year on account of a scheme of gratuity should be allowed to be deducted from the gross profits. The allowance is not restricted to the actual payment of gratuity during the year. Where the fixed assets are revalued and the difference between its cost and the value fixed on such revaluation is credited to the capital reserve, unless the Tribunal finds that the revaluation is mala fide, the interest on the amount of the reserve should be allowed as a deduction from the gross profits.
From the provisions of section 6(c) and section 7 of the Bonus Act, it is evident that the Tribunal must first estimate the amount of direct taxes on the balance of gross profits as worked out under sections 4 and 6, but without deduction bonus, then work out the quantum of taxes thereon at rates applicable during the year to the income, profits and gains of the employer and, after deducting the amount of taxes so worked out, arrive at the available surplus. This will be consistent with the rule laid down by courts and tribunals before the Act was enacted, that the bonus amount should be calculated after provision for 55 tax was made and not before, from which Parliament does not appear to have made a departure."

Hon'ble Supreme Court in the case of Bharat Earth Movers Limited vs. CIT - 245 ITR 428 = (2002-TIOL-123-SCrm has held as under :-

"Held, reversing the decision of the High Court, that the provisions made by the assessee- company for meeting the liability incurred by it under the leave encashment scheme proportionate with the entitlement earned by the employees of the company, inclusive of the officers and the staff, subject to the ceiling on accumulation as applicable on the relevant date, was entitled to deduction out of the gross receipts for the accounting year during which the provision is made for the liability. The liability is not a contingent liability."

Hon'ble Delhi High Court in the case of CIT vs. Insilco Limited - 197 Taxman 55 has held as under :-

"Similarly it was held by the Hon'ble Delhi High Court in the case of CIT vs. Insilco Ltd. that where the provisions were estimated on the basis of actuarial calculations, the deduction claimed by the assessee has to be allowed. The relevant extracts of the decision is reproduced below for ready reference:- "6. In the case of Shree Sajjan Mills Ltd (supra), the Supreme Court was examining the provision-made by the assessee towards gratuity under the Income Tax Act, 1961. The Supreme Court, after noticing the judgment in Metal Box Company (supra), crystallized its analysis at page 599 and made the following observations:- "It would thus be apparent from the analysis aforesaid that the position till the provisions of section 40A(7) were inserted in the Act in 1973 was as follows:- 1 xxxx 2 xxxx 3 xxxx 4 xxxx 5. Provision made in the profit and loss account for the estimated present value of the contingent liability properly ascertained and discounted on an accrued basis as falling on the assessee in the year of account could be deductible either under Section 28 or section 37 of the Act." ITA 873/2008 & 1156/2008 Page 6 of 25
7. The Division Bench of this Court, while considering deductibility of a provision for warranties made by an assessee, which dealt in computers in the case of CIT vs Hewlett Packard India (P) Ltd, by its judgment passed in Appeal No. ITA 486/2006 dated 31.03.2008, upheld the deductibility of the provision for warranty on the ground that it was made on the basis of actuarial valuation being covered by the principle set out in Metal Box Company (supra). In view of the aforesaid decisions and given the fact that the provision was estimated based on actuarial calculations, we are of the opinion that the deduction claimed by the assessee had to be allowed. We find no fault with the reasoning of the Tribunal. No substantial question of law arises for our consideration." 5.2 Considering the facts of the assessee's case and also the decision of Hon'ble Supreme Court and Hon'ble jurisdictional High Court, we sustain the order of CIT (A) in ITA No.149/Del/2012 on this issue. We allow ITA No. 4921'/Del/2010 and dismiss revenue's appeal on this ground.

63. In view thereof, we direct the Assessing Officer to allow the deduction of Rs.11.09 crores on account of post retirement medical benefits. The ground Nos.5 and 6 raised by the assessee are thus allowed.

56

64. The ground No.7 raised by the assessee against charging of interest under sections 234B and 234C of the Act being consequential is thus dismissed.

65 In the result, the appeal of the assessee is partl y allowed Order pronounced in the open court on this 2nd day of April, 2013.

       Sd/-                                              Sd/-
  (MEHAR SINGH)                                   (SUSHMA CHOWLA)
ACCOUNTANT MEMBER                                  JUDICIAL MEMBER

Dated     2 n d April, 2013
*Rati*

Copy to: The Appellant/The Respondent/The CIT(A)/The CIT/The DR.

Assistant Registrar, ITAT, Chandigarh