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 34, Cited by 0]

Income Tax Appellate Tribunal - Kolkata

M/S Tata Global Beverages Limited, ... vs The Dcit, Circle-4(2), Kolkata, ... on 13 February, 2023

                     आयकर अपीलीय अधिकरण
                   कोलकाता 'सी' पीठ, कोलकाता में
          IN THE INCOME TAX APPELLATE TRIBUNAL
               KOLKATA 'C' BENCH, KOLKATA
                      डॉ. मनीष बोरड, लेखा सदस्य
                                  एवं
                    श्री संजय शमाा, न्याधयक सदस्य
                               के समक्ष
                                Before
         DR. MANISH BORAD, ACCOUNTANT MEMBER
                           &
             SONJOY SARMA, JUDICIAL MEMBER
                    I.T.A. No.: 1854/Kol/2016
                    Assessment Year: 2012-13
M/s. Tata Global Beverages Limited.........................Appellant
[PAN: AABCT 0602 K]
                            Vs.
DCIT, Circle-4(2), Kolkata.....................................Respondent
                    I.T.A. No.: 1899/Kol/2017
                    Assessment Year: 2013-14
M/s. Tata Global Beverages Limited.........................Appellant
[PAN: AABCT 0602 K]
                            Vs.
DCIT, Circle-4(2), Kolkata.....................................Respondent
Appearances by:
Sh. J.P. Khaitan, Sr. Counsel &
Sh. P. Jhunjhunwala, Adv., appeared on behalf of the Assessee.
Sh. Tushar Dhawal Singh, CIT, D/R, appeared on behalf of the
Revenue.
Date of concluding the hearing : November 16th, 2022
Date of pronouncing the order : February 13th, 2023
                                                        I.T.A. No.: 1854/Kol/2016
                                                      Assessment Year: 2012-13
                                                       I.T.A. No.: 1899/Kol/2017
                                                      Assessment Year: 2013-14
                                             M/s. Tata Global Beverages Limited.

                                  ORDER

Per Manish Borad, Accountant Member:

The captioned appeals filed by the assessee pertaining to the Assessment Years (in short "AY") 2012-13 & 2013-14 are directed against separate orders passed u/s 143(3)/144C of the Income Tax Act, 1961 (in short the "Act") by ld. DCIT, Circle-4(2), Kolkata [in short ld. "Pr. CIT"] dated 28.07.2016 & 15.06.2017, respectively.

2. The assessee is in appeal before the Tribunal raising the following grounds:

"Assessment Year 2012-2013:
1. On the facts and circumstances of the case & in law, the Learned Assessing Officer (Ld. AO)/ Learned Transfer Pricing Officer (Ld. TPO) (in pursuance to the directions of the Learned Dispute Resolution Panel (Ld. DRP)), erred in not accepting the returned income of the Appellant amounting to Rs. 3,66,17,09,400/- and enhancing the same by Rs. 3,12,83,015/-.
2. On the facts and circumstances of the case & in law, the Ld. AO/TPO grossly erred in making an adjustment of Rs. 1,07,25,333/-

to the income of the Appellant on account of corporate guarantee fee and in doing so, the Ld. AO/TPO grossly erred in:

2.1. disregarding the fact that the transaction of corporate guarantee extended by the Appellant to its AE does not fall within the definition of "International transaction" under section 92B of the Income-tax Act, 1961.
2.2. disregarding the fact that the provision of corporate guarantee to the AE was intended to facilitate an acquisition by the Appellant, and consequently the guarantee was in the nature of shareholder services and thus a separate charge is not warranted;
2.3. disregarding the fact that the Appellant had been irrevocably and unconditionally indemnified by TGBIL, being the parent and controlling company of Kahatura Holdings Limited (KHL), for any Page 2 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

liability, arising on execution by the bank through a 'counter guarantee'.

2.4. disregarding the directions of Ld. DRP to reduce the arm's length price (ALP) adjustment to account for the benefit accruing to the Appellant due to counter corporate guarantee;

2.5. disregarding the fact that the counter corporate guarantee provided by TGBIL and the guarantee provided to KHL by the Appellant are one international transaction and need to be analyzed together;

2.6. disregarding the detailed and proper comparability analysis submitted by the Appellant following the 'interest saved' approach;

2.7. making an ad-hoc adjustment of 200 basis points on the loan amount outstanding as corporate guarantee commission without any scientific basis;

2.8. violating the fundamental principles of natural justice by not giving the Appellant an opportunity of being heard before passing the DRP appeal effect Order.

3. On the facts and in the circumstances of the case & in law, the Ld. DRP/AO erred in disallowing Rs. 3,12,83,015/- under section 14A of the Act read with Rule 8D of the Income Tax Rules in computing income under normal provisions of the Act.

3-1. On the facts and in the circumstances of the case & in law and without prejudice to Grounds taken here-in-above, the Ld. Panel as well as the Ld. AO while computing alleged disallowance under Rule 8D(2)(iii) erred in not excluding strategic investments made in subsidiaries/group companies out of business exigencies.

3.2. On the facts and in the circumstances of the case and in law and without prejudice to Grounds taken herein above, the Ld. AO erred in disregarding the specific directions of the Ld. DRP to re-compute disallowance under section 14A read with Rule 8D(2)(iii) based on the principles laid down in the decisions of the Hon'ble High Court in the case of Cheminvest Limited -vs.- CIT (2015) 61 taxmann.com 118 (Del) and CIT -vs.- Holchim India (P) Ltd (2014) 272 CTR 282 (Del).

4. On the facts and in the circumstances of the case & in law, the Ld. AO grossly erred in making an upward adjustment of Rs.

Page 3 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

3,12,83,015/- computed as per Rule 8D(2)(iii) while arriving at book profit under section 115JB of the Art without appreciating that provisions of subsection (2) & (3) of Section 14A which prescribes for estimated disallowance by the Ld. AO as per Rule 8D did not find place in clause (f) of Section 115JB.

4.1 On the farts and in the circumstances of the case & in law, the Ld. AO has exceeded his jurisdiction in making disallowance while making MAT computation on account of section 14A which was neither subject matter of draft order nor was subject matter of adjudication by Ld. DRP.

5. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting withholding tax credit to the extent of Rs. 4,03,309/- without assigning any reasons.

6. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting foreign tax credit to the extent of Rs. 10,04,025/- without assigning any reasons.

7. That on the facts and in the circumstances of the case and in law the Ld. AO erred in charging interest under section 234C of the Act which is on the basis of returned income.

8. The Ld. AO has grossly erred in initiating penalty under section 271(1)(c) of the Act mechanically and without recording any satisfaction for its initiation.

The above grounds are without prejudice to each other.

The Appellant craves leave to alter, amend or withdraw all or any of the grounds herein or add any further grounds as may be considered necessary either before or during the hearing.

Assessment Year 2013-2014:

1. On the facts and circumstances of the case & in law, the Learned Assessing Officer (Ld. AO)/ Learned Transfer Pricing Officer (Ld. TPO) (in pursuance to the directions of the Learned Dispute Resolution Panel (Ld. DRP), erred in not accepting the returned income of the Appellant under normal provisions of the Income Tax Act, 1961 ('the Act') amounting to Rs. 2,21,33,99,386/- and enhancing the same by Rs. 5,80,32,672/- and also erred in enhancing book profits under Page 4 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

section 115.JB of the Act by Rs 3,15,04,684/- resulting to assessed book profits of Rs 3,00,24,47,220/-.

2. On the facts and circumstances of the case & in law, the Ld. AO/TPO (in pursuance to the directions of Ld. DRP) grossly erred in making an adjustment of Rs. 2,64,43,540/- to the income of the Appellant on account of corporate guarantee fee and in doing so, the Ld. AO/TPO grossly erred in:

2.1. disregarding the fact that the transaction of corporate guarantee extended by the Appellant to its AE does not fall within the definition of "International transaction" under section 92B of the Act.
2.2. disregarding the fact that the provision of corporate guarantee to the AE was intended to only facilitate an acquisition by the Appellant's overseas group company Kahatura Holdings Limited (KHL), and consequently the guarantee was in the nature of shareholder services and thus a separate charge is not warranted;

2.3. disregarding the fact that the Appellant had been irrevocably and unconditionally indemnified by Tata Global Beverages Investment Ltd. ('TGBIL'), being the parent and controlling company of acquirer company KHL, for any liability, arising on execution by the bank through a 'counter guarantee'.

2.4. disregarding the fact that the counter corporate guarantee provided by TGBIL and the guarantee provided to KHL by the Appellant are one international transaction and need to be analyzed together;

2.5. disregarding the detailed and proper comparability analysis submitted by the Appellant following the 'interest saved' approach for both the corporate guarantee and the counter guarantee;

2.6. making an ad-hoc adjustment of 200 basis points on the loan amount outstanding as corporate guarantee commission without any scientific basis;

3. On the facts and in the circumstances of the case & in law, the Ld. AO erred in disallowing Rs. 3,15,04,684/- under section 14A of the Act read with Rule 8D of the Income Tax Rules, 1962 ('the Rules') in computing income under normal provisions of the Act.

Page 5 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

3.1. On the facts and in the circumstances of the case & in law, the Ld. DRP as well as the Ld. AO erred in not appreciating that the provisions of section 14A of the Act can be invoked only when the conditions laid down under sub section (1) of section 14A of the Act have been satisfied.

3.2. On the facts and in the circumstances of the case & in law, the Ld. DRP erred in confirming disallowance of Rs. 3,15,04,684/- under section 14A of the Act made by the Ld. AO based on surmises and conjectures without having recorded any reasoned dissatisfaction under section 14A(2) of the Act against the suo-moto disallowance of Rs 58,78,000 made by the assessee.

3.3. Without prejudice to above mentioned grounds of appeal, the Ld. DRP as well as the Ld. AO grossly erred in making disallowance by applying Rule 8D(2)(iii) of the Rules even on strategic investments made in subsidiaries/group companies, without any intention to earn exempt income, which is pre-requisite for application of section 14A of the Act.

3.4. Without prejudice to above mentioned grounds of appeal, the Ld. DRP as well as the Ld. AO grossly erred in making disallowance by applying Rule 8D(2)(iii) of the Rules even on investments which were patently outside the purview of section 14A of the Act in absence of any exempt income earned during the year under consideration.

4. On the facts and in the circumstances of the case & in law, the Ld. AO grossly erred in enhancing book profits under section 115JB of the Act by Rs. 3,15,04,684/- computed as per section 14A of the Act read with Rule 8D(2)(iii) of the Rules without appreciating that section 14A/Rule 8D(2)(iii) which calls for notional disallowance, does not have any application in computation of book profits under section 115JB of the Act.

5. That on the facts and in the circumstances of the case, the Ld. AO erred in considering capital gains amounting to Rs 1,36,025/- twice in the gross total income of the Appellant.

6. That on the facts and in the circumstances of the case, the Ld. DRP as well as the Ld. AO erred in not allowing deduction of u/s 80G of the Act amounting to Rs. 1,00,00,000/-.

Page 6 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

7. That on the facts and in the circumstances of the case, the Ld. AO has erred in not computing the tax liability as per the provisions of the Act.

8. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting withholding tax credit to the extent of Rs. 1,63,582/- without assigning any reasons.

9. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting MAT credit while computing tax liability for the captioned year without assigning any reasons.

10. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting foreign tax credit to the extent of Rs. 1,20,46,207/- without assigning any reasons.

11. That on the facts and in the circumstances of the case, the Ld. AO erred in not granting credit for dividend distribution taxes paid by the Appellant amounting to Rs. 19,65,29,281/- without assigning any reasons.

12. That on the facts and in the circumstances of the case, the Ld. AO has grossly erred in initiating penalty under section 271(1)(c) of the Act mechanically and without recording any satisfaction for its initiation.

The above grounds are without prejudice to each other.

The Appellant craves leave to alter, amend or withdraw all or any of the grounds herein or add any further grounds as may be considered necessary either before or during the hearing."

Additional Ground for Assessment Year 2013-14:

"i. That on the facts and in the circumstances of the case and in law, the appellant is entitled to deduction of education cess and secondary higher education cess liability on income tax and dividend distribution tax during the subject financial year amounting to INR 2,27,83,684/- as a business expenditure under section 37(1) of the Act, not disallowable under section 4O(a)(ii) or section 115-O of the Act."

3. As the issues raised in these appeals are common and the facts are identical, therefore, as agreed by both the parties, they Page 7 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

are heard together and disposed off by way of this common order for the sake of convenience and brevity.

4. The first common issue raised in ground no. 2 of the assessee's appeal for AY 2012-13 & AY 2013-14 is with regard to transfer pricing adjustment made by the Transfer Pricing Officer (in short, the 'TPO') on account of corporate guarantee furnished by the assessee to a bank on behalf of the assessee's step-down subsidiary in Cyprus namely Kahutara Holdings Limited (hereinafter referred to as 'KHL'). The value of the corporate guarantee given by the appellant is US$ 13.5 million. For the purpose of adjudication, we will take up the facts for AY 2013-14.

5. Brief facts of the case as culled out from the records are that the assessee is a limited company engaged in the business of cultivation, manufacturing and sale of tea and also other beverages. Return of income for AY 2013-14 e-filed on 30.11.2013 disclosing income of Rs. 167.05 Cr approx. The return was subsequently revised on 31.03.2015 declaring same income i.e. 167.05 Cr. After the case being selected for scrutiny notice u/s 143(2) & 142(1) of the Act were duly served upon the assessee. During the course of assessment proceedings, ld. AO on going through the Auditor's report in Form 3CEB, observed that the assessee has entered into international transaction amounting to Rs. 235.27 Cr. The matter was referred to the concerned TPO for determination of Arm's Length Price. The transactions also included the one relating to corporate guarantee. The assessee has wholly owned subsidiary namely Tata Global Beverages Page 8 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

Investment Limited (hereinafter referred to as ''TGBIL''). M/s. 'TGBIL' planned an acquisition of Suntyco Holdings Limited in Russia with the intention to make a foothold in Russian market. This acquisition was planned through the assessee's step-down subsidiary i.e. 'KHL' which is the subsidiary of 'TGBIL'. For the purpose of funding the said acquisition, 'TGBIL' leveraged on assessee's long association with RABO Bank. Therefore, on the basis of guarantee given by the assessee to RABO bank funds were released to 'KHL' for acquiring Suntyco Holdings Limited. RABO bank granted a loan of US$ 13.35 million to 'KHL'. Ld. TPO came to a conclusion that since the assessee has not charged the corporate guarantee fee on the said international transaction, an awkward adjustment of Rs. 2,64,43,540/- (being 2% of the outstanding as on 31.03.2013) was proposed. The assessee objected the same before the Dispute Resolution Panel. Considering the submissions of the assessee, ld. DRP came to a conclusion that firstly the said transaction is in the nature of international transaction. Secondly, ld. DRP confirmed the action of ld. TPO observing as follows:

"Ld Addl. CIT (TP- Kolkata) made submissions which are summarized in the following points:
I. M/s TGBIL has a lower credit rating, hence cannot issue counter guarantee;
II. The inter se set off is not allowable;
III. There is no benefit flowing to the assessee;
IV. Why the counter guarantor did not issue direct guarantee.
Page 9 of 41
I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
e. The Ld AR responded to the contentions and his rebuttal is summarized as under:
I. M/s TGBIL has sufficient cash flow to offer the linked counter guarantee. Its credit rating is immaterial in view of its capacity to meet the obligations that may arise on this count.
II. The corporate guarantee offered by the assessee and the counter guarantee by the AE to offset its obligation are interlinked transactions on similar plane.
III. The assessee is duly covered and its liability is covered per this counter guarantee offered by TGBIL.
IV. The structuring of the Guarantee conundrum is a function of corporate structuring and no adverse inference is called for. Further. M/s TGBIL has become the direct guarantor in FY 2014-15 onwards.
f. The panel has considered the submissions of the Officer & the Ld AR. The activity of Corporate Guarantee is not a shareholder service as it is not an existential service nor is it a mandatory service to help the recipient entity. It is pure commercial transaction which attains nature of International transaction in view of the facts. The issue of Counter Corporate Guarantee helps the assessee mitigate its likely liability that may arise in the event of a default by the recipient subsidiary. It is apparent that the Corporate Guarantee and the related Counter Guarantee are linked set of transactions, though the TPO shall also carry out factual verification towards the valid counter guarantee for the relevant period in respect of this Guarantee by the assessee, Both the Corporate Guarantee (CG) and the Counter Corporate Guarantee (CCG) are combined set of tools created whose actionability is contingent upon some future events that may or may not take place. As both the CG and the CCG are 'strands of single thread' for backing up the cushioning to mitigate the obligations arising on account of some unforeseen future default, these constitute singular transaction. These may or may not require separate benchmarking to determine ALP. The assessee has not furnished any study to demonstrate the ALP of the referred CCG. Further, section 92 B defines an International transaction which, read with computation mechanism laid down in section 92, lays down the tests for such class of transactions whereby more than two AEs involved in such 'transaction set' constitute eligible transaction. But. the tangible benefit test of the facility or service availed must be unambiguously Page 10 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
demonstrated. The assessee has not discharged this onus of establishing the arm's length pricing of the transaction involving the counter guarantee limb, before the panel. The value of any such benefit which accrues to the assessee on account of the corporate counter guarantee is absent hence cannot be factored into the exercise to arrive at the arm's length price of the transaction. Besides, the rate charged by Rabo Bank from the AE was a function of the Corporate Guarantee given by the assessee. The Counter Corporate Guarantee was not factored in by the bank while charging interest from the AE. Further, (i) The lower rating of the AE extending the counter guarantee and (ii) adoption of tedious route of the counter corporate guarantee indicate adoption of a devious route to side track the taxation on this count, further supporting the case pleaded by the TPO. As both these factors sans 'demonstrable determination of ALP' indicate that the Counter Corporate Guarantee shall not have enough valuation to completely offset the arm's length valuation of the Corporate Guarantee determined correctly by the TPO. Any entity independent of a binding influence of the ownership grip, shall make value out of the corporate guarantee extended for any future probable obligation arising out of loan repayment default. In view of the foregoing, the set off cannot be allowed and the action of the TPO is upheld in the specific facts of the case for this assessment period.
The objection set 2.6, in respect of the add on of 200 basis points on LIBOR plus charges, will be telescoped in the directions supra. The action of the TPO is, therefore, upheld in the above terms and with the directions as supra.
g. This set of objections is disposed of as above."

6. Aggrieved, the assessee is now in appeal before this Tribunal assailing the order of ld. AO framed u/s 143(3)/144C of the Act.

7. Ld. Counsel for the assessee vehemently argued referring to the detailed submissions which are reproduced below:

"1. The Appellant is engaged in the business of cultivation, manufacture, blending, purchase and sale of tea, manufacturing and exporting of instant tea; purchase and sale of other goods and also deals in other beverages. The Appellant is listed on NSE and BSE and has its registered office in Kolkata. The Appellant is constantly Page 11 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
expanding and growing its portfolio by way of both organic and inorganic growth.
2.1 The second ground and the first issue of Appellant's appeal common to both the assessment years 2012-13 and 2013-14 is with regard to the transfer pricing adjustment made by the Transfer Pricing Officer ("TPO") on account of corporate guarantee furnished by the Appellant to a bank on behalf of the Appellant's step-down subsidiary in Cyprus, Kahutara Holdings Limited (hereinafter referred as "KHL"). The value of the corporate guarantee given by the Appellant was USD 13.5 million.
2.2 The facts pertaining to the corporate guarantee are that the Appellant is constantly expanding and growing its portfolio by way of both organic and inorganic growth and has over the years expanded its footprint across the globe by entering new geographies and launching new products. Keeping this vision in mind, Tata Global Beverages Investment Limited ["TGBIL"], a wholly owned subsidiary of the Appellant, planned an acquisition of Suntyco Holdings Limited in Russia with the intention to make a foothold in Russian market. With the proposed acquisition, the Appellant was eyeing at synergy benefits in the region - both in terms of new business opportunities and regional market. The acquisition was planned through KHL which is a subsidiary of TGBIL and a step-down subsidiary of the Appellant. A chart showing the group structure was submitted in the course of the assessment and the same is represented at page 416 of the paperbook for the assessment year 2012-13.
2.3 To fund the said acquisition in Russia, TGBIL leveraged on Appellant's long association with RABO Bank as RABO Bank had previously acted as the banker for the Appellant in acquisition of Tetley, UK which had a networth of USD 450 million whereas the Appellant at that time had a networth of only USD 114 million and the said transaction was dubbed as an acquisition of a global shark. (Please refer to Page 592 of the paperbook for AY 2012-13).
2.4 The Appellant states that there was no cost or risk associated with the said acquisition as the Appellant had been indemnified (unconditionally and irrevocably) by TGBIL, being the parent and controlling company of KHL, for any liability, arising on execution by the bank through a counter guarantee. The same has been stated in the counter guarantee agreement entered between the Page 12 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
Appellant and TGBIL. (Please refer to page 105 of the paperbook for AY 2012-13 and page 163 for AY 2013-14). TGBIL had adequate cash assets (as depicted below), liquid investments and other securities to provide the said counter guarantee. The cash assets of the company were a significant USD 380 million vis-a-vis the loan amount of USD 13.35 million. Thus, there is no risk involved in providing the guarantee by the Appellant. (Please refer to page 557 of the paperbook for AY 2012-13 and page 138 for AY 2013-14.) The cash and liquid investments available with TGBIL at the time of the guarantee is depicted below (the same has been extracted from the audited financial statements of the company):
 Cash and liquid   Amount in GBP               Amount in USD
 investments       2010          2009          2010          2009
 Bank deposits     240,579,000 124,007,000     357,555,000 184,302,549
 US dollar money
                   3,102,000     44,000        4,610,276      65,394
 market funds
 Sterling money
                   12,000,000    153,000       17,834,724     227,393
 market funds
 Total             255,681,000   124,204,000   380,000,000    184,595,336

The above schedule shows that the cash and liquid investments available with the company in the year 2010 which is the year of the acquisition, amounted to approximately USD 380 million which is multiple times of the counter guarantee value provided to Appellant. Further, such counter guarantee was provided in a capacity of a separate entity. The details of counter guarantee were also provided in the financial statement of TGBIL for the FY 2012-13. (Please refer to page no 207 of the paperbook for AY 2013-14) 2.5 Further, as per the mutual agreement between the Appellant and TGBIL, once the demand is raised by the Bank on the Appellant, the Appellant would raise a similar demand on TGBIL and would receive the payment before making the payment to the Bank. Thus, there is no risk involved in providing the said guarantee nor there is a blockage of capital at any point in time. The Appellant states that from inception, clauses 2.1, 3 and 4.8 of the said deed dated August 24, 2009 were understood by the Appellant and by TGBIL in the manner recorded in a letter dated 23 March 2010, filed through an affidavit before the Hon'ble Income Tax Appellate Tribunal ("Hon'ble Tribunal") dated June 13, 2022, exchanged between the Appellant and TGBIL. The Appellant also states that in the proceedings for both AY 2012-13 and AY 2013-14 has put forth before the Transfer Pricing Officer Page 13 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
(hereinafter referred to as the "TPO"), Assessing Officer and Dispute Resolution Panel (hereinafter referred to as the "DRP") the above understanding of the deed dated August 24, 2009 read with the said letter dated March 23, 2010. This is evident from the submission filed with the lower authorities dated January 22, 2016 (please see page 543 at 557 q/ the paperbook for AY 2012-13) and June 15, 2016 (please see page 129 at 132 and 137 of the paperbook for AY 2013-
14). Also please refer to the affidavit and the letter dated 23 March 2010 enclosed to the affidavit.

2.6 The Appellant states that the aforesaid corporate guarantee has been released by the Bank with effect from financial year 2014-15 and a fresh corporate guarantee has been provided by TGBIL to Rabo Bank (please see page 421 of the paperbook for the financial year 2012-13).

2.7 Furthermore, without prejudice to the aforesaid submissions, the Appellant submitted that in the event the TPO intended to treat the corporate guarantee as an international transaction then the addition ought to be limited to 0.25%.

2.8 For the assessment year 2012-13, the TPO by his order dated January 29, 2016 held the corporate guarantee to be an international transaction and proposed an adjustment at the rate of 200 bps amounting to Rs. 1,07,25,333/-. The DRP by its order dated May 27, 2016 also held the corporate guarantee to be an international transaction but directed the TPO to make a downward adjustment to the arm's length price after taking into account the counter guarantee as the same reduces the probable liability of the Appellant (Please refer to page 16 of the Appeal Set). However, the TPO in his give effect order dated June 30, 2016 failed to make any such disallowance and the order dated June 30, 2016 was incorporated by the Assessing Officer in his assessment order dated July 28, 2016.

2.9 For the assessment year 2013-14, the Transfer Pricing Officer by his order dated October 28, 2016 again regarded the corporate guarantee as an international transaction and proposed an adjustment at the rate of 200 bps aggregating to Rs. 2,64,43,540/-. The order of the TPO was confirmed by the DRP by its order dated April 28, 2017 and the adjustment was adopted by the Assessing Officer in his order dated June 15, 2017.

Page 14 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

2.10 The Appellant humbly submits that by giving corporate guarantees on behalf of its Associated Enterprise (hereinafter referred as "AE"), it has performed a shareholder function and the same does not warrant receipt of guarantee fee. The Appellant has been appropriately protected from any kind of risk arising from the guarantee provided by way of the counter guarantee from TGBIL. For the extension of its relationship with RABO Bank for the benefit of TGBIL, the assistance was in the nature of shareholder support (there was no risk attached for TGBL as there was a counter guarantee from an equally strong financially rated company which has USD 380 million of liquid assets for attending the counter guarantee provided for USD 13.35 million. Further, there was no cost to the Appellant for provision of counter guarantee on behalf of KHL.

2.11 Reference is made to section 92B of the Act which states that "For the purposes of this section and sections 92, 92C, 92D and 92E, "international transaction" means a transaction 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. "

In the instant case, the corporate guarantee given does not have any bearing on the profits, income, losses or assets of the Appellant.
2.12 Further, the Hon'ble Income Tax Appellate Tribunal in the case of Bharti Airtel vs. ACIT (I.T.A. No.: 5816/Del/2012) (hereinafter referred as "Bharti Airtel's case") has also held that a corporate guarantee issued for the benefit of the AEs, which does not involve any costs to the Appellant, does not have any bearing on profits, income, losses or assets of the enterprise and, therefore, it is outside the ambit of 'international transaction' to which ALP adjustment can be made."

2.13 Before referring to the judgment of the Hon'ble Madras High Court in PCIT vs. Redington (India) Ltd., (2020) 122 taxmann.com 136 (Madras) (hereinafter referred to as "Redington's case") case in detail, Page 15 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

it is pertinent to mention that in Bharti Airtel's case [page 1 of the said Compendium], in paragraph 33 [pages 23-24 of the said Compendium], it was held on the facts of that case that there was no material on record to indicate that the provision of corporate guarantee had any real impact on profits, income, losses or assets. Bharti Airtel's case was considered in Prolifics Corporation Ltd. vs. Deputy Commissioner of Income Tax, (2015) 55 taxmann.com 226 (Hyderabad)(hereinafter referred as "Prolifics' case") [page 107 at 113 of the said Compendium - paragraph 3.4.11], In paragraph 6 [pages 114-115 of the said Compendium] it was held that whether a charge should be imposed for provision of a guarantee was primarily a factual enquiry. On the facts of Prolifics' case, it was held that there was an inherent risk in providing the corporate guarantee justifying a transfer pricing adjustment.

2.14 The question relating to corporate guarantee was considered by the Hon'ble Madras High Court in paragraphs 67-76 of the judgment in Redington's case[pages 100-103 of the said Compendium]. It is submitted that a perusal of the said judgment would show that: -

a) In paragraph 69, the Hon'ble Madras High Court considered the decision of this Hon'ble Tribunal in Bharti Airtel's case. The Hon'ble Tribunal's decision in Redington's case was criticised by the Hon'ble High Court with the observation that no reason had been given therein as to how the decision in Bharti Airtel's case would apply to Redington's case. It was not held by the Hon'ble High Court that Bharti Airtel's case was wrongly decided.
b) In paragraph 75, the Hon'ble High Court considered the decision of this Hon'ble Tribunal in Prolifics' case. On the facts of Redington's case, it was found that the decision in Prolifics' casewas applicable.

It was thus held on facts that there may not be an immediate charge on the profit and loss account but inherent risk cannot be ruled out in providing corporate guarantee.

c) It is submitted that it would depend upon the facts of a particular case as to whether the provision of a corporate guarantee constitutes a real risk in present or in future and would thus have a real impact on profits, income, losses or assets. In Bharti Airtel's case there was no such risk whereas in Prolifics' case there was inherent risk. Both the decisions were considered by the Hon'ble Madras High Court in Redington's case. Neither decision was held to be wrong. On facts, Redington's case was found similar to Prolifics' case.

Page 16 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

d) It is also pertinent to mention that in Redington's case, no record was placed before this Hon'ble Tribunal by the Appellant to show that the Appellant had not incurred any cost for providing the guarantee. Further, the fact that the very same transaction for the previous assessment year was subject matter of transfer pricing adjustment was not dealt with or disputed in the order of the Hon'ble Tribunal rendering the findings perverse [Please see paragraph 69 at page 101-102 of the said Compendium], 2.15 As enumerated above, for a transaction between two associated enterprises to be treated as an international transaction within the meaning of section 92B of the Act, it must have a bearing on the profits, income, losses or assets of such enterprises. Clause (c) of Explanation (i) to section 92B covers, inter alia, "guarantee". Thus, the provision of a corporate guarantee by an Appellant will be treated as an international transaction if the same has a bearing on the profits, income, losses or assets of the Appellant. In so far as profits/income/losses are concerned, the Appellant did not incur any cost for furnishing the corporate guarantee. The Appellant merely put its signature as a guarantor on the loan documents between KHL and the banks.

2.16 Further, it is not the business of the Appellant to provide guarantee against fees/commission. It is not the case that if the same corporate guarantee was provided by the Appellant to or for any other person, it would have earned income which it gave up by providing the corporate guarantee for KHL. Thus, the Appellant's profits/income/losses/assets were not in any way affected by furnishing of corporate guarantee. Even a situation of invocation of the corporate guarantee would not have any bearing on the profits/income/losses/assets of the Appellant as it was fully protected by a counter guarantee from TGBIL. The terms of the counter guarantee as mutually agreed between both the parties explicitly records that first TGBIL would pay the Appellant and then only the Appellant would pay the RABO Bank. The provision of corporate guarantee thus did not entail any risk for the Appellant.

2.17 It is submitted that since there is no change in the legal or factual position, this Hon'ble Tribunal may be pleased to follow the order of Hon'ble Tribunal in Bharti Airtel's case and hold that the furnishing of the corporate guarantee by the Appellant was not an international Page 17 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

transaction and that in respect of such transaction no transfer pricing adjustment can be made.

2.18 Without prejudice to the assessee's contention that furnishing of corporate guarantee was not an international transaction, it is submitted that the TPO was not justified in computing the guarantee commission at the rate of 2% or 200 bps and disregarding the submission of the Appellant that the rate of the guarantee commission should be limited to 0.25%. In most of the cases where this Hon'ble Tribunal has upheld adjustment on account of corporate guarantee, the rate adopted has been between 0.2% to 0.5%. In this regard, reliance is placed on the decisions of the Hon'ble Tribunal in i) Everest Kanto Cyliners Ltd. V DCIT, (2013) 34 taxmann.com 19 (page 176 at pages 188-189 of Transfer Pricing Compendium of Case Laws); (ii) Britannia Industries Ltd. v. DCIT, ITA No. 745/Kol/2017 decided on May 18, 2018 (page 200 at 202-203 of the said Compendium); (iii) Asian Paints Ltd. v. Addl. CIT, (2014) 41 taxmann.com 71 (Mum) (page 205 at 2010-11 of the said Compendium) affirmed by the Hon'ble Bombay High Court in CIT v. Asian Paints (India) Ltd., (2016) 75 taxmann.com 152 (Bom) (page 218 at 219 of the said Compendium); and (iv) ACIT v. Network 18 Media & Investment Ltd. ITA No. 7501/Mum/2018 decided on September 22, 2021 (page 222 at page 223 of the said Compendium)."

8. On the other hand, ld. D/R vehemently argued relying on the finding of both the lower authorities and also took us to the written submissions dated 16.07.2021 stating that there is an international transaction carried out between the assessee and the associate enterprises and since the assessee has not charged the corporate guarantee fee for the guarantee given to a bank for giving loan to one of its step-down subsidiaries, there is a cost to the enterprise and the adjustment for the same has rightly been made by the Transfer Pricing Officer. Ld. D/R also made submissions regarding the charge of guarantee fee, cost to the enterprise, valuation of charge on service, corporate guarantee and the share holder service. He also made submissions regarding the corporate Page 18 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

guarantee upstream theory and stated that a counter guarantee taken by the assessee company is merely an internal arrangement since appellant is the ultimate parent company and therefore upstream guarantee is not valid as they are given to overcome structural subordination by putting the claims of parent company creditors on a pari passu basis with those of subsidiary company creditors. Ld. D/R thus, concluded that this arrangement of counter guarantee is often seen as an example of betting with other people's money, with the group's ultimate shareholders realizing the upside benefit so long as the parent entity remains solvent, but losing nothing they would not have lost anyway if the borrower defaults on its debt and liability on the guarantee is triggered and therefore, they are often regarded as fraudulent conveyance and may get voided in Court.

9. We have heard rival contentions and perused the records placed before us. The first issue for our consideration is regarding transfer pricing adjustment on account of corporate guarantee and this issue has been raised commonly in AY 2012-13 & AY 2013-14 in ground no. 2. At the cost of repetition, we observe that the assessee has a wholly-owned subsidiary namely Tata Global Beverages Investment Limited (hereinafter referred to as 'TGBIL') and a step-down subsidiary namely Kahutara Holdings Limited (hereinafter referred to as 'KHL'). The assessee company has a long association with RABO Bank. 'TGBIL' is located at United Kingdom and is a wholly-owned subsidiary of the assessee and part of the TGB Group Ltd., U.K. The assessee group eyed upon acquiring Suntyco Holdings Limited, Russia and this acquisition was Page 19 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

planned under 'KHL'. For this acquisition loan of US$ 13.35 million was taken. Since 'KHL' is located in Russia, to fund the acquisition in Russia, RABO Bank was approached. Further, the assessee had a long relationship with RABO Bank and therefore in order to support its step-down subsidiary 'KHL' to procure the loan from RABO Bank at a lower interest rate, the assessee provided corporate guarantee to RABO Bank for granting loan of US$ 13.35 million to 'KHL'. Further, it is stated by ld. Counsel for the assessee that for the said corporate guarantee the assessee has been indemnified through a counter guarantee furnished by 'TGBIL', U.K., an overseas associate enterprise. Now, under this given facts, an upward adjustment towards corporate guarantee fee was called for. Ld. AO, based on the report of Transfer Pricing Officer who computed corporate guarantee fee @ 2% of the outstanding loan, made an adjustment of Rs. 1,07,25,333/- & Rs. 2,64,43,540/- for AY 2012-13 & AY 2013-14 respectively. Ld. Counsel for the assessee referring to the detailed submissions, as well as relying on plethora of judgments has made two-fold contentions, firstly that the said transaction do not come under the purview of international transaction since there is no bearing on profits or losses because the assessee has taken a counter guarantee and secondly even if it is considered as an international transaction there are plethora of decisions wherein corporate guarantee under similar set off circumstances have been estimated at 0.25%.

10. A regards the first contention is concerned, we observe that international transaction has been defined in Section 92B(1) of the Act and the same reads as follows:

Page 20 of 41
I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
"92B. (1) For the purposes of this section and sections 92, 92C, 92D and 92E, "international transaction" means a transaction 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."

11. Now, on examining the facts and circumstances of the case under the above extracted definition, we observe that the assessee company is located in India and its wholly-owned subsidiary is located at U.K. and its step-down subsidiaries are located in other parts of the world. Since the assessee company has given a corporate guarantee for one of its step-down subsidiaries i.e. an associate enterprises there is prima facie an international transaction and now to complete the same it has been contended that there has to be a bearing on the profits, income, losses or assets of such enterprise. In our considered view, the counter guarantee taken by the assessee company to cover up the possible cost of giving the guarantee seems to mere formality because 'TGBIL', U.K. is a wholly-owned subsidiary of the assessee company and any cost which may arise for the default in the repayment of loan by 'KHL' to RABO Bank will ultimately affect the assessee company only. In case of any default by 'KHL' regarding repayment of loan to RABO Bank the first/direct impact will be on the assessee and that can end up a cost on the assessee and similarly if there is a gain arising out of the said corporate Page 21 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

guarantee by way of deduction in interest rates, which will thus, increase the profits of the step-down subsidiaries, will have a positive impact on the profits of the assessee company and therefore, in our considered view there is a direct bearing on the profits/losses of the assessee company for the said transaction entered on behalf of its associate enterprises. So far as the effect of counter guarantee by 'TGBIL' to 'TGBL' is concerned, the same can be examined only after the first impact comes to the assessee and one cannot ignore the fact that 'TGBIL' is wholly owned subsidiary of 'TGBL'. We, therefore, are of the considered view that the said transaction comes under the purview of international transaction and which thus calls for the calculation of upward adjustment towards corporate guarantee fee.

12. Now, so far as the computation of corporate guarantee fee is concerned, ld. Transfer Pricing Officer applied 2% rate and on the other hand, the assessee has given an alternate submission applying 0.25% rate. We, however, find that under similar set of facts and circumstances of the case, we have sustained the addition for corporate guarantee fee applying 0.5% rate. We draw support from the decision of coordinate Bench, Guwahati in the case of Greenply Industries Limited vs. ACIT in ITA No. 232/GAU/2019 order dated 21.06.2022 wherein the issue has been examined at length and Arm's Length fee has been restricted @ 0.5%.

"34. Brief facts relating to this issue are that during the year under appeal, the assessee-company had following inter-company guarantee arrangements for its Associated Enterprises:-
Page 22 of 41
I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
(i) Providing a Corporate Guarantee to Standard Chartered Bank (SCB) for a term loan/letter of credit facility on behalf of Greenlam Asia Pacific Pvt. Ltd. ("Greenlam Asia") (referred to pages 446 to 461 of the paper book);
(ii) Providing a Corporate Guarantee to United Overseas Bank (UOB) for a commercial property loan on behalf of Greenlam Asia (referred to pages 462 to 471 of the paper book); and
(iii) Providing a standby Letter of Credit (SBLC) to City Bank N.A. for on behalf of Greenlam America Inc. ("Greenlam USA") and Greenlam Asia (referred to pages 478 to 485 of the paper book).

Ld. Assessing Officer during the course of assessment proceedings observed that international transaction has taken place and referred the matter to Transfer Pricing Officer, who after considering the submission of the assessee, held that Corporate Guarantee fees @ 1.22%, 1.69% and 1.27% of the respective loan amounts should be treated as income of the assessee. Ld. Assessing Officer accordingly made the addition of Rs.43,67,295/-. Aggrieved, the assessee preferred appeal before the ld. CIT(Appeals) firstly claiming that the said Corporate Guarantee given to the Associated Enterprises do not come under the purview of international transactions and also raising an alternative plea that in view of the settled judicial precedence and looking to the facts of the case, the estimated Corporate Guarantee fees can be charged within the range of 0.3% to 0.5% and the same would meet the arm's length criteria based on various Tribunal Rulings. However, ld. CIT(Appeals) brushed aside the assessee's contention that the said transaction does not fall under the purview of international transaction. As regards the quantum of Corporate Guarantee fee is concerned, ld. CIT(Appeals) confirmed the same @ 0.5% taking support from the decision of various Tribunals. Aggrieved, Revenue is in appeal before the Tribunal.

35. Ld. D.R. vehemently argued supporting the orders of ld. Transfer Pricing Officer and the ld. Assessing Officer.

36. Per contra, ld. counsel for the assessee reiterated the submissions made before the ld. CIT(Appeals), the finding of the ld. CIT(Appeals) are also referred to the following decisions of Coordinate Benches determining the arm's length guarantee fees within the range of 0.3% to 0.5% of the amount:-

Page 23 of 41
I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
             None of the Hon'ble                            Guarantee
Sr. No.                                   Citation No.
                Tribunal Ruling                                fee
          CIT (LTU) vs Glenmark
          Pharmaceuticals vs Addl
          CIT (Refer to page 385 to    TS-1268-SC-2018-
  1.                                                          0.50%
          387 of                       TP
          the Legal Compendium
          to TP)
          Pr. CIT vs. Couceutrix
          Services India Pvt. Ltd.
                                       TS-960-HC-
  2.      (refer to page 388 to 396                           0.50%
                                       2018(BOM)-TP
          of         the       Legal
          Compendium to TP)
          Everest Kento Cylinders
          ltd. (Refer to page 397 to   TS-200-HC-
  3.                                                          0.50%
          408      of    the   Legal   2015(Mum)-TP
          Compendium to TP)
                                    TS-260-ITAT-
          Reliance Industries Ltd.
                                    2013(Mum) -TP,
          (Refer to page 409 to 490
  4.                                2013-TII-185-ITAT         0.38%
          of        the       Legal
                                    Mum-TP
          Compendium to TP)
                                       ITA          No.
                                       408/Mum/2010           0.25%,
  5.      Asian Paints Limited
                                       and     ITA  No.       0.35%
                                       1937/Mum/2010
          Everest Kanto Cylinder       TS-714-ITAT-
  6.                                                          0.50%
          Limited                      2012(Mum)-TP
                                       TS-167-ITAT-
                                       2013(Mum)- TP,
          Nimbus Communication         ITA          No.
  7.                                                          0.50%
          Limited                      6816/Mum/2010
                                       and     ITA  No.
                                       7105/Mum/2011
                                       ITA          No.
          Glenmark                     5013/Mum/2012
  8.                                                          0.53%
          Pharmaceuticals Limited      and     ITA  No.
                                       5488/Mum/2012
                                       TS-330-ITAT-
          Godrej       Household
                                       2013(Mum)-TP
  9.      Products Ltd. (earlier                              0.50%
                                       TS-68-ITAT-
          Godrej Sara Lee Ltd.)
                                       2014(Mum)-TP
          Mahindra & Mahindra          TS-324-ITAT-          0.20% -
 10.
          Limited                      2013(Mum)-TP           0.50%
                                       55 taxmann.com
          Prolifics    Corporation
 11.                                   226 (Hyderabad-        0.53%
          Limited
                                       Trib.)

                                                               Page 24 of 41
                                                    I.T.A. No.: 1854/Kol/2016
                                                  Assessment Year: 2012-13
                                                   I.T.A. No.: 1899/Kol/2017
                                                  Assessment Year: 2013-14
                                         M/s. Tata Global Beverages Limited.

                                       [2015]         56
          Aditya Birla       Minacs
   12.                                 taxmann.com 317         0.50%
          Worldwide Ltd.
                                       (Mumbai Trib.)
          Cox and Kings Ltd. -vs.-     TS-540-ITAT-
   13.                                                         0.50%
          DCIT                         2015(Mum)-TP
                                       TS-463-ITAT-
   14.    Manugraph India Ltd.                                 0.50%
                                       2015(Mum)-TP
                                       TS-431-ITAT-
   15.    Hindalco Industries Ltd.                             0.50%
                                       2015(Mum)-TP
                                       TS-399-ITAT-
   16.    Mylan Laboratories Ltd.                              0.53%
                                       2015(Hyd)-TP
                                       TS-910-ITAT-
   17.    Xchanging Solutions Ltd.                             0.50%
                                       2016(Bang)-TP
          Laqshya Media Pvt. Ltd.      TS-20-ITAT-
   18.                                                         0.50%
          -vs.-ACIT                    2018(Bang)-TP
          Jindal Steel Limited -vs.-   TS-1231-ITAT-
   19.                                                         0.50%
          ACIT                         2018(Delhi)TP
                                       TS-446-ITAT-
   20.    Aster Pvt. Ltd. -vs.- DCIT                           0.25%
                                       2017(HYD)-TP

37. We have heard the rival contentions and perused the relevant records placed before us and carefully gone through the decisions referred and relied upon by the ld. counsel for the assessee. We note that the assessee-company had following inter-company guarantee arrangements for its Associated Enterprises:-
(i) Providing a Corporate Guarantee to Standard Chartered Bank (SCB) for a term loan/letter of credit facility on behalf of Greenlam Asia Pacific Pte. Ltd. ("Greenlam Asia");
(ii) Providing a Corporate Guarantee to United Overseas Bank (UOB) for a commercial property loan on behalf of Greenlam Asia; and
(iii) Providing a standby Letter of Credit (SBLC) to City Bank N.A. for on behalf of Greenlam America Inc. ("Greenlam USA") and Greenlam Asia.

38. Inter-corporate guarantees are a common business practice. Within an affiliated corporate group, some entities represent higher credit risks than others. The weaker entities may either be unable to obtain financing or may be able to obtain credit facilities only upon unfavourable terms. When a corporate borrowing group includes multiple businesses, it is common for lenders to look to guarantees of corporate affiliates to support the credit facility. In the instant case, the corporate guarantee has been provided by the assessee on behalf Page 25 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

of the Associated Enterprise and is in the nature of a downstream guarantee, where the guarantee is provided by the parent company for obligations of its subsidiary. So far as the issue that the present transaction of giving corporate guarantee falls under the category of international transaction, it is not under the dispute before us, as it was held against the assessee by the ld. CIT(Appeals) and against the said view, the assessee has not filed any appeal or Cross Objection.

39. The only issue remains is the computation of quantum of Corporate Guarantee fee adjustment to be made in the hands of assessee. Transfer Pricing Officer levied the Corporate Guarantee fees @ 1.22%, 1.69% & 1.27% on the above referred three loans, which has been guaranteed by the assessee. For computing the Corporate Guarantee Fees, ld. TPO selected the comparables from USA, whereas Associated Enterprises are not operating in USA but are operating in Asia Pacific Region. Ld. TPO failed to bring any comparable form to this region. Considering these facts and the non-availability of comparables in the Asia Pacific Region, the ld. CIT(Appeals) observed as under:-

"5.3. I have carefully considered the matter. Assessee's contention regarding CG being beyond the pall of international transaction is not correct. Finance Act, 2014 had amended the provision of Section 92B with retrospective effect. Present position of law is that Corporate Guarantee is part of international transaction consequent to amendment introduced by Finance Act, 2014. Hence the objection has not basis.
5.3.1. Appellant's argument that the CG given by it to AE did not bring any benefit to AEs is fallacious. In this regards, it may be stated that the lending banks to AEs had insisted on guarantee from appellant. There will be definite benefit to AEs due to guarantee given by appellant. Without the guarantee the interest rate charged will be more only. This aspect of CG had been dealt with by Hon'ble Mumbai Tribunal in the case of ACIT Vs. Nimbus Communications Ltd. (2014) 30 ITR 0349 (Mum). Para 9 of the said order is extracted as under:
"9. We have considered the rival submissions and also perused the relevant material available on record. For the guarantee given to the bank against the financial assistance given to its AEs, no commission was charged by the assessee company on the ground that the said AEs were not benefited by the guarantee so given and it was the Page 26 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
assessee who benefited as a result of commercial benefits secured for future. In support of this stand of the assessee, the Id. counsel for the assessee has contended that business strategy should be taken into consideration while making any TP adjustments in respect of such transactions and has relied on the OECD Transfer Pricing Guidelines issued in 2010. As stated in para 1.59 of the said guidelines, the business strategies should also be examined in determining comparability for transfer pricing purposes and certain illustrations of such business strategies are also given therein. As stated in para 1.60 of the said guidelines which has been relied upon by the Id. Counsel for the assessee, business strategies also could include market penetration schemes and taxpayer seeking to penetrate a market or to increase its market share might temporarily charge a price for its product that is lower than the price charged for otherwise comparable products in the same market. As explained further, a tax payer seeking to enter a new market or expand (or defend) its market share might temporarily incur 4 ITA 6816/M/10 & 7105/Mum/2011 higher costs and hence achieve lower profit levels than other taxpayers operating in the same market. In our opinion, the relevant facts of the present case do not indicate that there was any such business strategy adopted by the assessee in not charging commission in respect of guarantees issued for its Associated Enterprises. As a matter of fact, there is nothing to suggest that any such business strategy was adopted by the assessee with specific intention or motive and the case has been sought to be made out merely on the basis of commercial expediency by claiming that the assessee was benefited as a result of giving the guarantees in the form of commercial benefits secured for future. In our opinion, such commercial expediency cannot be equated with business strategy, which is specific and well laid out. As rightly held by the Id. CIT(A), a financial loan guarantee is a commitment entered into by the assessee company with a third party lender of its Associated Enterprises which obliges the assessee company to cover the risk of default by its Associated Enterprise and this act thus involves performance or carrying out of service to cover the risk of default for which "price" has to be charged. Even the OECD Transfer Pricing Guidelines 2010 supports this view in para 7.13 where it is explained that where higher credit rating of Associated Enterprise is due to a guarantee by another group member, such association positively enhances the profit making potential of that Associated Enterprise. We, therefore, find ourselves in agreement with the contention of the Page 27 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
Id. D.R. that there was a clear benefit accrued to the Associated Enterprises by the guarantee provided by the assessee and when such benefit was passed on by the assessee to the said Associated Enterprises, guarantee commission should have been charged at arm's length price. The commercial relationship between the assessee and its Associated Enterprises is distinct and separate from the transactions of giving guarantee and such transactions have to be considered and examined independently in order to determine the arm's length price."

Respectfully following the decision of Hon'ble Tribunal as noted above, it is held that CG given by assessee has a cost and TP adjustment on the issue is required.

5.3.2 Next issue to be decided is the quantum of adjustment to be made in case of assessee. According to appellant, comparables selected by it were from areas not far from Singapore and having similar economic situations, whereas cases selected by TPO were from America where AEs were not operating. Had the case selected by appellant being considered, there would have been no requirement TP adjustment. Alternative argument was put forth stating that Arm's Length guarantee fee should not exceed 0.5%. Further alternative argument given was that the adjustment should not exceed the difference between interest determined by the TPO and the actual cost incurred by the subsidiaries. As noted earlier, in contrast to appellant's comparables drawn by Asia Pacific Region, the TPO had taken comparables from America. There, it is seen that comparables taken by assessee as well as TPO were not from Singapore. In view of non-availability of comparables from Singapore, it may be appropriate to delve into judicial pronouncements on rate of Guarantee fee for TP adjustment.

i) In the case of Everest Kento Cylinder Ltd (Supra), assessee's AE availed loan from ICICI Bank for which assessee gave corporate guarantee. The loan was for working capital as well as capital expenditure. Assessee had charged guarantee commission @ 0.5%. The AO took external comparable and benchmarked the rate at 3%. Before the Hon'bie Tribunal, it was stated that assessee itself paid 0.6% to ICICI Bank for guaranteeing a separate loan for assessee. Hon'bie Tribunal took the view that 0.5% guarantee fee is reasonable in view of the fact that rate of interest paid by AE was much lower than interest paid by assessee itself. TP adjustment made by TPO Page 28 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

was accordingly deleted. The rate of 0.5% was followed by Hon'bie Mumbai Tribunal in the case of Nimbus Communication (Supra). Series of decisions have been rendered by the different benches of Mumbai Tribunal wherein it is held that arm's length guarantee commission charge should be taken at 0.5%. Some of the cases decided are given below:

Glenmark Pharmaceuticals Ltd. (ITA No. 5031/M/2013 dated 13.11.2013) Godrej Household Products Ltd. (ITA Nos. 7369/M/2010) Prolific Corporation Ltd. (ITA No. 237/Hyd/2014 dated 31.12.2014).

(iv)Manugraph India Ltd. Vs. ACIT(TS-330-ITAT, 2013 (Mum)-TP) In view of substantial numbers of decisions of Hon'bie Tribunal in similar matter, CG fee should be benchmarked at 0.5% in the guarantee amount".

40. The above finding of the ld. CIT(Appeals) is duly supported by the settled judicial precedence and the ld. D.R. failed to bring before us any other binding precedence in favour of the revenue. Therefore, respectfully following the decision of the Coordinate Bench, Mumbai in the case of Everest Kento Cylinder Ltd. (supra), we confirm the view taken by the ld. CIT(Appeals), who has rightly held that the arm's length guarantee commission charge should be restricted at 0.5% of the guaranteed amount. Thus no interference is called for in the order of ld. CIT(Appeals) and the grounds no. 1 to 4 raised by the revenue on the issue of Corporate Guarantee Fees are dismissed."

13. We, therefore, taking a consistent view as has been taken by the Coordinate Bench of Guwahati in the case of Greenply Industries Limited (supra) direct ld. AO to compute the corporate guarantee fee @ 0.5% of the outstanding loan at the year end as against 2% charged in the assessment proceedings. Thus, ground no. 2 raised by the assessee is partly allowed.

Page 29 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

14. As regards the remaining grounds/issues raised in the instant two appeals, ld. Counsel for the assessee vehemently argued referring to the following written submissions:

"3.1 The next issue common for both the assessment years is with regard to invocation of rule 8D for the purpose of making the disallowance under section 14A.
3.2 At the outset it is stated that the aforesaid issue is squarely covered in favour of the Appellant by the order of Tribunal in the Appellant's own case for AY 2009-10. (Please refer to page no 27-28 of the Corporate Tax Case Law Compendium ('CTCL')). The Revenue filed an appeal before the Hon'ble Calcutta High Court against the aforesaid decision, which was dismissed by the Hon'ble Calcutta High Court on the contention that no substantial question of law arises out of the said appeal. Copy of the order of the HC [ITAT 327 of 2018, GA 3524 of 2018 & GA 3526 of 2018 dated 13 December 2017] is enclosed at pages 29-30 of the CTCL. The Appellant has always disallowed the direct expenses incurred by it for the purposes of earning exempt income. Additionally, the Appellant also suo motu disallows a portion of the expenses pertaining to managerial/staff time spent on investments and/or portfolio related work. The computation of the disallowance made by the Appellant is also approved by its auditors. In the aforesaid case pertaining to assessment year 2009-10, the Appellant had made a suo motu disallowance of Rs. 19,82,000/- as expenditure incurred for earning exempt income and the said computation was made by taking into account the salary and other related expenditure pertaining to the managerial staff for investment related work. The Assessing Officer without dealing with the aforesaid suo motu disallowance and the computation, simply adopted the computation in terms of rule 8D by observing that disallowance on the basis of infrastructure used by such should also been made. The Hon'ble Tribunal rejected such arbitrary action on the part of the Assessing Officer and the appeal filed by the revenue was also dismissed by the Hon'ble High Court. The comparison of the observation made by the Assessing Officer in the assessment order for assessment year 2009-10 and the observation made in the assessment orders for assessment years 2012-13 and AY 2013-14 is enclosed as Annexure 1 with this submission.
Page 30 of 41
I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
3.3 In the instant case, the Appellant has suo motu disallowed Rs. 46,72,000/- and 58,70,000/- for assessment years 2012-13 and 2013-14 respectively, as expenditure incurred for earning exempt income which comprises of direct expenditure and portion of salary of such employees which could at best be attributable to management of these investments, as expenses incurred in earning exempt dividend income. (Please see pages 1110-1112 of the paperbook for the assessment year 2012-13 and pages 846-853 of the paperbook for the assessment year 2013-14).
3.4 It may further be noted that majority of the investments have been made by the assessee in past years and have been carried forward year after year. Most of these investments are strategic investments in group companies for the purpose of expansion of business and not with the objective of earning capital gains or dividend. The time and effort involved in the case of the company was far less in comparison to any other companies engaged in regular investments activities earning exempting income.
3.5 In both the assessment years, the Assessing Officer in the assessment orders has failed to discharge his onus of recording his satisfaction, having regard to the, accounts of the Appellant, that the suo motu disallowance made by the Appellant and the computation with respect to the same is not correct and he rejected the submissions by merely stating that some infrastructure expenses would have been incurred and thereafter by invoking rule 8D made a disallowance of Rs. 3,59,55,015/- and Rs. 3,73,82,684/-, for the assessment years 2012-13 and 2013-14, respectively. Hence, basic conditions for disallowance under section 14A of the Act were not satisfied. Reliance is placed on the aforesaid decision in Appellant's own case for the assessment year 2009-10 wherein the facts were identical and it was held that the Assessing Officer had failed to record his satisfaction in terms of section 14A of the Act. The Appellant further relied on the following decisions wherein it has been held that where the Assessing Officer did not bring any evidence on record to establish that any expenditure had been incurred by assessee for earning exempt income, disallowance u/s 14A read with Rule 8D could not be made:-
Walfort Share and Stock Brokers Pvt. Limited [2010] 326ITR 1 (SC) Godrej & Boyce Manufacturing Company Ltd. -vs.- DCIT [2017] 394 ITR 449 (SC) Page 31 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.
DCIT -vs.- Allahabad Bank [ITA No. 1282 of 2012 dtd 01-06-2016 (Koi)] ACIT-vs.- Pawan Kumar Jhunjhunwala [2016] 157ITD 667 (Koi) ACIT-vs.- SIL Investment Ltd. [2012] 54 SOT 54 (Delhi) Priya Exhibitors (P.) Ltd. vs. ACIT[2012] 54 SOT356 (Delhi) CIT vs. Hero Cycles Ltd. [2010] 323 ITR 518 (Punj& Har) Triveni Engineering & Industries Ltd. -vs.- Addl. CIT [2020] 118 taxmann.com 301 (Delhi - Trib.) 3.6 As per Section 14A(2), provision of Rule 8D comes in to play only when the AO records a finding that he is not satisfied with the assessee's method. Reliance in this regard is placed on the decision of the jurisdictional Hon'ble Calcutta High Court in the case of CIT -

vs.- REI Agro Ltd. [ITAT 161 of 2013 dated 23-12-03 - Cat HC], wherein the order of Tribunal in DCIT -vs.- R.E.I. Agro Ltd. of ITA No. 1811/Kol/2012 for AY 2009-10 dated 14.05.2013 was confirmed which stated that while rejecting the claim of the Appellant with regard to expenditure or no expenditure, as the case may be, in relation to exempted income, the Ld. AO has to indicate cogent reasons for the same. Further, reliance is also placed on the following judicial pronouncements -

- Maxopp Investment Ltd. -vs.- CIT [2018] 91 taxmann.com 154 (SC) Godrej & Boyce Manufacturing Company Ltd. -vs.- DCIT [2017] 394 ITR 449 (SC) CIT-vs.- Ashish Jhunjhunwala [G.A. No. 2990 of 2013] (Cal. HC) PCIT-vs.- Britannia Industries Limited [ITAT no. 45 of 2017 dated 19 July 2018] H.T. Media -vs.- PCIT (ITA no 548 & 549 of 2015 dtd 23-08-2017 (Del. HC) CIT-vs.- Taikisha Engineering India Ltd [2015] 370 ITR 338 (Del. HC) Integrated Coal Mining Ltd -vs.- DCIT [2016] 67 taxmann.com 260 (Koi) Damodar Valley Corporation -vs.- ACIT [2016] 157ITD 415 (Koi) RatanlalGaggar -vs.- DCIT (ITA no.1512 /Kol/2018 dt. 10 May 2019) Tata Industries Ltd. -vs.- DCIT [2020] 116 taxmann.com 875 (Mumbai

-Trib.) Page 32 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

ACIT -vs.-Indiabulls Real Estate Ltd. (ITA No. 6602/Del/2016 dated 11 March 2020) 3.7 Further, without prejudice to the above contentions, it is humbly submitted that the Assessing Officer has accepted the assessee's basis of allocating management cost incurred in earning exempt income for the purpose of disallowance u/s 14A. His limited observation was that some infrastructure costs would have been incurred in earning exempt income. However, the AO failed to substantiate the basis of the same or bring any evidence of incurrence of the said expense for the aforesaid activities. It is humbly submitted that the dividend income earned by the company is not at all significant as compared to the total turnover the company (1.38% for AY 2012-13 and 1.56% for AY 2013-14). As submitted above, the company has voluntarily identified and offered management expenses which at best can be considered as incurred in investment activities. The basis has also been accepted by the Tax Auditors. Hence, any further attribution of expenses is not at all warranted in this case.

3.8 Without prejudice to above, assuming though not admitting that Rule 8D was applicable, the quantum of disallowance made by AO is incorrect as while considering average value of investment in Rule 8D(2)(iii), only those investments from which the appellant earned dividend income was required to be considered and not the total investment at the beginning of the year and at the end of the year. Reliance in this regard is placed on the following judgements -

Vireet Investments Private Limited [2017] 82 taxmann.com 415(Special Bench) DCIT-vs.- EIH Ltd. [2018] 89 taxmann.com 417 (Kolkata - Trib.) REI Agro Ltd. -vs.- DCIT [2013] 144ITD141 (Kolkata - Trib.) Usha Martin Ventures Limited -vs.- DCIT [ITA No. 847/Kol/2013] Integrated Coal Mining Ltd -vs.- DCIT [2016] 67 taxmann.com 260 (Koi) Pricewaterhouse Coopers (P.) Ltd. -vs.- ACIT [2020] 183 ITD 354 (Kolkata - Trib.) Page 33 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

4.1 The next common issue is disallowance under section 14A of the Act while computing book profits in accordance with section 115JB of the Act, which is a self contained code.

4.2 Section 115JB of the Act provides that for the purpose of computation of tax on book profit, adjustments as specified in Explanation 1 to section 115JB of the Act are required to be made. Clause (f) of the said Explanation provides that any expenditure incurred for earning dividend income, if debited to the profit & loss account, it to be added back. Further, clause (ii) of the said Explanation provides to reduce any exempt income (other than by virtue of 10(38) or 11 or 12) credited to the profit and loss account.

4.3 The provisions of subsection (2) & (3) of Section 14A which prescribe for estimated disallowance by the Assessing Officer do not find place in clause (f) of Section 115JB. Hence, no estimated disallowance as computed under subsection (2) & (3) for the purpose of Section 14A can be applied while making adjustment under clause

(f) of Section 115JB. Reliance in this regard can be placed on the following decisions:

Hon'ble Jurisdictional High Court in the case of CIT -vs.- Jayshree Tea & Industries Ltd. [G.A. No. 1501 of 2014 dated 19-11-2014] wherein it has been held that provision of Section 115JB in the matter of computation is a complete code in itself and resort need not and cannot be made to Section 14A of the Act. [Please refer to pages 36- 39 of the CTCL] Hon'ble Delhi Tribunal (Special Bench) in the case of Vireet Investment (P.) Ltd. [2017] 82 taxmann.com 415 (Special Bench) wherein it has been held that computation under clause (f) of Explanation 1 to section 115JB(2), is to be made without resorting to computation as contemplated under section 14A read with rule 8D. [Please refer to pages 40-72 of the CTCL] Hon'ble Bombay HC in the case of CIT -vs.- Bengal Finance & Investments Pvt. Ltd. (ITA No. 337 of 2013, vide order dated 10 February 2015).

Reliance in this regard is placed on the following jurisdictional Tribunal rulings -

Page 34 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

DCIT -vs.-EIH Ltd.[2O18] 89 taxmann.com 417 (Kolkata - Trib.) Britannia Industries Ltd. -vs.- DCIT [2019] 107 taxmann.com 138 (Kolkata - Trib.) Nomura Research Institute Financial Tech (I)(P.) Ltd. -vs.- DCIT [2019] 101 taxmann.com 4 (Kolkata - Trib.) Integrated Coal Mining Ltd. (supra).

Bata India Ltd. -vs.- DCIT[2020] 180 ITD 464 (Kolkata - Trib.) Gujarat State Energy Generation Ltd. -vs.- ACIT [2020] 183 ITD 590 (Ahmedabad - Trib.) K.B. Mehta Construction (P.) Ltd. -vs- DCIT [2020] 185 ITD 81 (Ahmedabad - Trib.) Zaveri & Co. (P.) Ltd. -vs.- DCIT [2020] 184 ITD 777 (Ahmedabad - ITAT)

5. The next common issue is the short grant of withholding tax credit. In assessment year 2013-14, the Assessing Officer has rectified the same by his rectification order dated December 29, 2017 and the same is not being pressed with respect to assessment year 2013-14. However, with respect to assessment year 2012-13, it is submitted that the Assessing Officer has not granted credit of withholding tax credit of Rs. 4,03,309/- and in this regard, the Appellant prays that directions may be given to the Assessing Officer to grant the said credit in accordance with law.

6. The Appellant has raised also a common issue, for the assessment years 2012-13 and 2013-14, of denial of foreign tax credit in both the assessment years. However, the said issue has been addressed by the Assessing Officer vide his rectification orders dated August 28, 2019 and December 29, 2017 passed for assessment years 2012-13 and 2013-14, respectively, and as such the same is not being pressed.

7. With respect to assessment year 2012-13 the Appellant states that interest under section 234C was computed at Rs. 11,45,715/-, however, in the final assessment order interest under section 234C has been computed at Rs. 13,09,692/-. In this light it is prayed that appropriate directions may be issued to the Assessing Officer to re- compute the interest under section 234C of the Act.

Page 35 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

8. For the assessment year 2013-14, the appellant had raised an issue of capital gains being computed twice in the computation made in the assessment order. However, the said issue has been addressed by the rectification order dated December 29, 2017 and as such the said issue is not being pressed.

9. The next issue pertaining to assessment year 2013-14 is denial of deduction under section 80G of the Act of the donation of Rs. 1,00,00,000/- made by the Appellant to Assam Investment Advisory Society (hereinafter referred to as the "Donee"). The Appellant states that it has been informed by the Donee that the said donation is eligible for deduction u/s 80G of the Act and that the Donee is in the process of getting the required eligibility certificate this regard, the Appellant prays that appropriate directions may kindly be given to the Assessing Officer to allow the deduction on account of donation of Rs. 1,00,00,000/- under section 80G of the Act on verification of the requisite documents by the Assessing Officer.

10. The next issue pertaining to assessment year 2013-14 is the error made in the computation of tax liability and MAT credit. The Appellant states that in the tax computation sheet annexed along with the assessment order, total income has been recomputed at Rs. 2,27,14,32,058/- under the normal provisions and Rs. 3,00,24,47,218/- under the provisions of Section 115JB of the Act. However, in the said computation sheet, the MAT has been erroneously computed at 18.37% instead of 18.50 %on book profit. Thereby, tax payable under MAT provisions has been erroneously calculated at Rs. 55,17,92,481/-(excluding surcharge and cess) instead of Rs. 55,54,52,735/- (excluding « surcharge and cess). Consequentially, the amount of MAT credit allowed to the Appellant company is Rs. 4,82,10,325/- instead of Rs. 4,81,80,902/- which has resulted in lower amount of MAT credit carried forward to the next assessment year to the extent of Rs. 29,424/-. The said calculation is thus erroneous and not as per the provisions of the Act. It is humbly requested to grant appropriate directions to the Assessing Officer to compute the tax liability and grant MAT credit as per law.

11. The next issue pertaining to assessment year 2013-14 is the denial of credit for dividend distribution taxes of Rs. 19,65,29,281/-. The said credit has been granted vide order dated July 22, 2021 Page 36 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

passed under section 154/154/143(3)/l 44C of the Act and is not being pressed.

12. The Appellant has also raised an issue with respect to initiation of penalty proceedings under section 271(1)(c) of the Act in both the assessment years, however, the same is not being pressed as the issue is premature in nature.

13. The additional ground of claim of education cess is not being pressed by the Appellant."

15. On the other hand, ld. D/R supported the order of the lower authorities on all these issues.

16. Now, we are taking the next common issue relating to disallowance u/s 14A of the Act raised commonly in ground no. 3 for AY 2012-13 & AY 2013-14. We observe that the assessee suo moto made a disallowance of Rs. 46,72,000/- & Rs. 58,78,000/- u/s 14A of the Act towards expenditure related to exempt income. Ld. AO examined the quantification of the said disallowance but was not satisfied and observed that the company managed its investment portfolio by using the common establishment/infrastructure and therefore, it is not possible to justify the working adopted for computing the disallowance without applying the provision of Rule 8D of Income Tax Rules, 1962. We, further observe that similar issue came up before this Tribunal in assessee's own case for AY 2006-07 to AY 2009-10 wherein also similar observation was made by ld. AO and this Tribunal after considering the facts of the case and also considering the judgment of Hon'ble Delhi High Court in the case of H.T. Media Ltd. vs. PCIT reported in [2017] 85 taxmann.com 113 (Delhi) deleted the disallowance made by ld. AO applying Rule 8D Page 37 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

of the Rules and accepted the suo moto disallowance made by ld. AO. Since the issue remains the same and the facts are identical, we therefore, taking the consistent view and also considering the fact that most of the investments held by the assessee are brought forward from preceding year and also the major portion of the investment is in the sister/group concerns of the assessee and thus, reverse the finding of ld. CIT(A) and delete the disallowance made by ld. AO and accept the suo moto disallowance offered by the assessee. Thus, common ground no. 3 raised by the assessee are allowed.

17. As regards common ground no. 4 relating to addition of disallowance u/s 14A of the Act for the purpose of computing book profit u/s 115JB of the Act we find that the issue is well-settled by the judgment of Hon'ble Jurisdictional High Court in the case of CIT vs. Jayshree Tea & Industries Ltd. [GA No. 1501 of 2014] wherein Hon'ble Court has held that provisions of Section 115JB of the Act in the matter of computation is a complete code in itself and resort need not and cannot be made to Section 14A of the Act. Similar view was also taken by Special Bench of Delhi Tribunal in the case of ACIT vs. Vireet Investments Pvt. Ltd. [2017] 82 taxmann.com 415 (Special Bench) as well as Hon'ble Bombay High Court in the case of CIT vs. Bengal Finance & Investments Pvt. Ltd. ITA No. 337 of 2013. Respectfully following the same, common ground no. 4 raised by the assessee are allowed.

18. As regards the common issue raised in ground no. 10 for AY 2012-13 and ground no. 5 & 8 for AY 2013-14 regarding not Page 38 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

granting foreign tax credit and not granting the withholding tax credit, these grounds have not been pressed by the assessee since relief has been given by ld. AO in the rectification order passed u/s 154 of the Act and therefore these grounds are dismissed as not pressed.

19. As regards ground no. 7 for AY 2012-13 regarding charging of interest u/s 234C of the Act, it is stated by ld. Counsel for the assessee that the interest u/s 234C of the Act was computed at Rs. 11,45,715/-. However, in the final assessment order interest u/s 234C of the Act has been computed at Rs. 30,09,692/-. Considering the prayer made by the assessee we direct ld. AO to recompute the interest u/s 234C of the Act and decide in accordance with law. Thus, ground no. 7 is allowed for statistical purposes.

20. Ground no. 8 for AY 2012-13 is general and consequential in nature which needs no adjudication.

21. Now, we take up the remaining grounds for AY 2013-14.

22. Ground no. 5 raised regarding consideration of capital gains amounting to Rs. 1,36,025/- twice, the said issue being addressed by ld. AO in the rectification order dated 29.12.2017, this issue has not been pressed. Therefore, the same is dismissed as not pressed.

23. As regards ground no. 6 relating to not allowing deduction u/s 80G of the Act at Rs. 1 Cr, we find that the assessee gave donation to Assam Investment Advisory Society considering it to Page 39 of 41 I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

be a donation eligible for deduction u/s 80G of the Act but till the time of completion of assessment proceedings, the donee was not in the process of getting the required eligibility certificate which the assessee is in the process to receive from the donee. Thus, considering the prayer made by the assessee, we set aside this issue to ld. AO to examine the veracity of the claim of deduction on account of donation u/s 80G of the Act and if found in order, may be allowed to the assessee in accordance with law. Thus, ground no. 6 for AY 2013-14 is allowed for statistical purposes.

24. Ground no. 9 for AY 2013-14 is raised alleging that the error has been made in computing the tax liability and MAT credit. It is also claimed that the MAT has been erroneously computed @ 18.3% instead of @ 18.50% of book profit. Considering the prayer of the assessee, we direct ld. AO to recompute the tax liability and also recompute the available MAT credit and grant it in accordance with law. Thus, ground no. 9 is allowed for statistical purposes.

25. Ground no. 11 for AY 2013-14 is raised regarding credit not given for dividend distribution tax paid by the appellant. However, since the said claim has been granted to the assessee vide order dated 22.07.2021 framed u/s 154/143(3)/144C of the Act, this ground has not been pressed, therefore, the same is dismissed as not pressed.

26. The additional ground raised for AY 2013-14 claim of deduction has not been pressed and therefore, the same is dismissed as not pressed.

Page 40 of 41

I.T.A. No.: 1854/Kol/2016 Assessment Year: 2012-13 I.T.A. No.: 1899/Kol/2017 Assessment Year: 2013-14 M/s. Tata Global Beverages Limited.

27. All the remaining grounds for AY 2012-13 & AY 2013-14 are general/consequential in nature which needs no adjudication.

28. In the result, the appeals filed by the assessee for AY 2012- 13 & AY 2013-14 are partly allowed for statistical purposes.


                       Kolkata, the 13th February, 2023

                Sd/-                                        Sd/-
    [Sonjoy Sarma]                                 [Manish Borad]
   Judicial Member                               Accountant Member
Dated: 13.02.2023
Bidhan (P.S.)

Copy of the order forwarded to:

1. M/s. Tata Global Beverages Limited, 1, Bishop Lefroy Road, Kolkata-700 020.

2. DCIT, Circle-4(2), Kolkata.

3. CIT(A)-

4. CIT-

5. CIT(DR), Kolkata Benches, Kolkata.

//True copy // By order Assistant Registrar ITAT, Kolkata Benches Kolkata Page 41 of 41