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 19, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Atos It Services Private Limited, ... vs Assistant Commissioner Of Income Tax, ... on 27 March, 2023

         IN THE INCOME TAX APPELLATE TRIBUNAL
                  'C' BENCH : BANGALORE

BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
                      AND
       SMT. BEENA PILLAI, JUDICIAL MEMBER

                   IT(TP)A No. 294/Bang/2022
                    Assessment Year : 2017-18

       M/s. Atos IT Services Pvt.
       Ltd.,
                                            The Assistant
       5th Floor, Campus-B,
                                            Commissioner of
       Plot 8B, RMZ Centennial,
                                            Income Tax,
       ITPL Main Road,
                                            Circle - 1(1)(1),
       Whitefield,
                                        Vs. Bangalore.
       Bangalore - 560 048.
       PAN: AAACX1727G
              APPELLANT                        RESPONDENT

                            Shri Dhanesh Bafna, CA &
         Assessee by      :
                            Ms. Riddhi Maru, CA
         Revenue by       : Ms. Neera Malhotra, CIT-DR

             Date of Hearing               : 23-03-2023
             Date of Pronouncement         : 27-03-2023

                                ORDER

PER BEENA PILLAI, JUDICIAL MEMBER

Present appeal is filed by assessee against the order dated 24.02.2022 passed by the NFAC, Delhi for A.Y. 2017-18 on the following revised grounds of appeal:

"The grounds mentioned herein by the Appellant are without prejudice to one another.
Ground No. 1: Assessment order is bad in law
1. On the facts and in the circumstances of the case and in law, the order passed by the Deputy Commissioner of Income-tax, National Faceless Assessment Centre, Delhi (the 'Assessing Officer' or the 'Learned AO') under Section 143(3) read with section 144C(13) and section 143(3A) and Page 2 IT(TP)A No. 294/Bang/2022 section 143(3B) of the Income-tax Act 1961 (`the Act') dated February 24, 2022, to the extent prejudicial to the Appellant, is bad in law, and is liable to be quashed as the Appellant inter alia did not receive any authenticated copy of the notice (issued u/s 92CA(2) and 92D(3) of the Act) on the registered email address of the Appellant and the date of service of said notice on the income tax portal appeared blank (Corresponding to Original Ground No. 1).
Ground No. 2: Transfer Pricing (`TP') adjustment in relation to provision on software development services
2. On the facts and in the circumstances of the case, the Learned DRP/ Learned AO/ Learned TPO erred in making TP adjustment with respect to the transfer price of the software development services amounting to INR 24,41,14,101/-. While doing so, the Ld. DRP/ Learned AO/ Learned TPO erred in:
2.1. Rejecting the value of international transaction of provision of software development services as recorded in the books of account, as the arm's length price; 2.2. Rejecting the TP documentation maintained by the Appellant under Section 92D of the Act, in good faith and with due diligence;
2.3. Rejecting the comparability analysis carried out by the Appellant in the TP documentation and conducting a fresh comparability analysis for software development services based on application of addition filters/ modified filters in determining the arm's length price; 2.4. Disregarding certain filters applied by the Appellant in the selection of comparable companies at the time of TP documentation;
2.5. Applying/ modifying certain filters while undertaking the comparability analysis;
2.6. Modifying the computation mechanism of related party transaction filter;
2.7. Computing incorrect operating mark-up of certain comparable companies;
2.8 Including the following companies even though these companies are functionally different from the Appellant:
a) Larsen & Toubro Infotech Ltd.
b) Mindtree Ltd.
c) Persistent Systems Ltd.
d) OFS Technologies Ltd.
e) Infosys Ltd.

2.9 Excluding certain comparable companies even though they are functionally comparable to the Appellant; 2.10. Not providing an adjustment for the differences in working capital of the Appellant and the comparable companies;

Page 3 IT(TP)A No. 294/Bang/2022 2.11. Not providing suitable adjustment to account for differences in the risk profile of the Appellant s-a vis the comparable companies; and 2.12. Not considering certain expenses as operating in nature on the premise that these are not the routine operating costs in determining the operating mark-up of the comparable companies.

The Appellant humbly prays the benchmarking study and computation of the arm's length price as per the TP documentation maintained by the Appellant be accepted and consequently, the TP adjustment be deleted (Corresponding to Original Ground No.2).

Ground No. 3: Notional Interest on outstanding receivables

3. On the facts and in the circumstances of the case and in law, the Learned AO/ Learned TPO erred in considering overdue receivables from Associated Enterprises (`AEs') as a separate international transaction under the provisions of section 92B of the Act and making a TP adjustment of INR 63,51,032/-as interest on outstanding receivables from AEs and while doing so the Ld. AO/Ld. DRP/Ld. TPO erred in not appreciating the following:

3.1. not considering that the working capital adjustment will appropriately take into account the delayed/outstanding receivables from the AEs and separate TP adjustment thus will not be warranted. 3.2. Without prejudice to above, the Ld. AO/ Ld. DRP/Ld. TPO erred in computing notional interest on overdue foreign currency receivables at SBI short term deposit rate instead of foreign currency denominated rate i.e. LIBOR rates.

The Appellant humbly prays that the TP Adjustment on account of notional interest on delayed receivables from the AEs ought to be deleted (Corresponding to Ground No.

3).

Ground No. 4: Interest under section 234A of the Act

4. On the facts and in the circumstances of the case and in law, the Ld. AO has erred in levying interest under section 234A of the Act.

The Appellant prays that Ld. AO be directed to kindly delete the consequential interest under section 234A of the Act.

Ground No. 5: Interest under section 234C of the Act

5. On the facts and in the circumstances of the case and in law, the Ld. AO has erred in levying excess interest under section 234C of the Act.

Page 4 IT(TP)A No. 294/Bang/2022 The Appellant prays that Ld. AO be directed to kindly delete the consequential interest under section 234C of the Act.

That the Appellant craves leave to add to and/or to alter, amend, rescind, modify the grounds herein below or produce further documents before or at the time of hearing of this Appeal."

2. Brief facts of the case are as under:

2.1 The assessee is a company engaged in provision of software development services and sales support services to its associated enterprises. For the year under consideration, the assessee filed his return of income on 28.06.2018 disclosing total income of ₹ 33,56,77,070/-. The return was processed under section 143(1) of the Act, and the case was selected for scrutiny. Statutory notices were issued to assessee, in response to which, various details were filed by the authorised representative. The Ld.AR from the details filed noted that assessee had international transaction with its associated enterprises that exceeded ₹ 15 crores and therefore reference was made to the Ld.TPO for determining the arms length price of the international transaction. 2.2.On receipt of the reference, the Ld.TPO called for the economic details of the international transactions entered between the associate with a informed 3 CEB. From the details filed, the Ld.AO noted that following were the transactions assessee had with its associated enterprise: -
               Description      of     the
      Sl.No.                                      Amount (INR)
               international transactions
               Provision    of    software
         1.                                        2628756030
               development services
         2.    Intra-Group Services                 110119288
               Payment of trademark
         3.                                           654197
               fees
               Deemed        international
         4.                                         17072538
               transaction
                                             Page 5
                                                           IT(TP)A No. 294/Bang/2022

2.3. The Ld.TPO noted that assessee used TNMM as most appropriate method and OP/OC has a PLI to determine its arms margin at 13.64% for software development services. The Ld.TPO noted that for SWD segment, assessee selected 16 comparables.

As the mean median of the compatibles selected by assessee were within 13.82%. The assessee thus treated the international transactions to be at arms length.

           Sr.                                             Data    Adjusted OP/
                           Name of the Company
           No.                                            Source        TC
             1. C G-V A K Software & Exports Ltd.              P      13.05%
             2. Cigniti Technologies Ltd.                      P      18.13%
             3. E-Zest Solutions Ltd.                          P      10.01%
             4. Melstar Information Technologies Ltd.          P      2.35%
             5. Nintec Systems Ltd.                            P      14.60%
             6. Sagarsoft (India) Ltd.                         P      4.98%
             7. Tata Elxsi Ltd.                                P      26.44%
             8. InfoBeans Technologies Ltd                     C      27.10%
             9. Isummation Technologies Pvt Ltd                C      5.97%
             10. iRheal Software Ltd                           C      3.47%
                 o
             11. .Yudiz Solutions Pvt Ltd                      C      5.26%
             12. R Systems International Ltd.             P-Seg       29.51%
             13. Sasken Technologies Ltd.                 P-Seg       38.92%
             14. Happiest Minds Technologies Pvt Ltd      C-Seg       14.78%


                  Count                                                   14
                  Median                                              13.82%
                  35th Percentile                                     5.97%
                  65th Percentile                                     18.13%

2.4. The Ld.TPO dissatisfied with the analysis carried out by assessee shortlisted new set of compatibles for ITeS and SWD segment which are as under:

SWD segment F.Year wise OP/OC (%) Wt.
    Sl.No.          Company Name
                                            2016-17    2015-16   2014-15       Average
                 Rheal Software Pvt.
      1.                                    -12.27      3.28       3.01         -1.85
                 Ltd.
                 Kals Information
      2.                                     1.37       3.97       5.77         3.62
                 Systems Ltd
                                        Page 6
                                                   IT(TP)A No. 294/Bang/2022
             Infomile Technologies
      3.                               10.22    9.91      11.12    10.43
             Ltd.
             Harbinger Systems Pvt
      4.                               12.28    12.69     17.18    14.1
             Ltd.
             C G-V A K Software &
      5.                               11.65    16.95      17.3    15.09
             Exports Ltd.
             Larsen & Toubro
      6.                               20.78    19.21     23.98    21.14
             Infotech Ltd.
             Great Software
      7.                               27.18    20.24     10.67    21.24
             Laboratory Pvt. Ltd.
      8.     Mindtree Ltd.             20.12    26.11     27.51    24.17
             R Systems
      9.                               16.74    31.05     26.44    24.40
             International Ltd.
      10.    Persistent Systems Ltd.   25.05    23.95     30.39    26.17
      11.    Tata Elxsi Ltd.           24.90    29.13     24.45    26.19
             Infobeans Technologies
      12.                              23.89    34.98     20.46    26.44
             Ltd.
             Aptus Software Labs
      13.                              24.83    27.67     26.72    26.46
             Pvt. Ltd.
      14.    Nihilent Ltd.             34.26    24.46     30.80    29.82
      15.    OFS Technologies Ltd.     19.88    26.47     67.57    29.93
             Cygnet Infotech Pvt.
      16.                              25.24    30.45     36.61    30.19
             Ltd.
      17.    Infosys Ltd.              38.79    38.30     41.40    39.50
             ThreesixtyLogica
      18.    Testing Services Pvt.     36.63    48.46     42.02    41.94
             Ltd.
             Cybage Software Pvt.
      19.                              41.89    62.90     68.68    57.82
             Ltd.
             Consilient Technologies
      20.                              54.85    71.82     69.51    65.14
             Pvt. Ltd.
             35th Percentile                                       21.24
             Median                                                26.18
             65th Percentile                                       26.46
2.5. The Ld. TPO proposed adjustment as under: -
Adjustment Sl.No. Description u/s. 92CA (In Rs.) Software development
1. 291,005,739 segment Interest on delayed
2. 1,373,806,559 receivables Total adjustment u/s.

1,664,812,298 92CA The Ld.TPO proposed further adjustment in respect of interest on receivables by benchmarking the transaction at 5.975% being 6 month LIBOR rate.

Page 7 IT(TP)A No. 294/Bang/2022

3. On receipt of the transfer pricing order, the Ld.AO passed the draft assessment order by incorporating the proposed transfer pricing addition.

3.1. On receipt of the draft assessment order, the assessee preferred objections before the DRP. The DRP passed directions by accepting the contentions of the assessee in respect of some of the comparables. On the issue of computation of notional interest on taxes additions, the DRP upheld the observations of the Ld. AO.

3.2. On receipt of the DRP direction, the Ld.AO passed the impugned order. The Ld.AO restricted the transfer pricing upward adjustment under SWD segment and notional interest on outstanding receivables.

Aggrieved by the order of the Ld. AO, the assessee filed the present appeal before this Tribunal.

4. The Ld.AR submitted that, in Ground No.2.8, the assessee wish to seek exclusion of only one comparable being Infosys Ltd. The Ld.AR submitted that all of the comparables may be kept open considered in an appropriate circumstances. Accordingly we only adjudicate for exclusion of Infosys Ltd in Ground number 2.8 as under:

Before we undertake the comparability analysis, it is sine qua non to understand the FAR of assessee.
Functions performed by Atos IT a. Provision of services Atos IT provides IT services to its AEs as per the specifications and requirements provided by the AEs. The services provided by Atos IT primarily include:
 IT software/ application development services;  Product lifecycle management services which include implementation activity, upgrades for various applications, platform migration, managing customized application, etc;
Page 8 IT(TP)A No. 294/Bang/2022  Upgrading existing systems, optimizing existing systems to improve value; and  Enterprise infrastructure services which include support services related to the IT infrastructure including servers, workstations, networks, etc. b. Delivery of service & quality assurance Atos IT is responsible to its AEs for meeting with the service level requirements and quality standards agreed with its AEs. The AEs would have recourse to Atos IT, if the quality of the services provided by Atos IT does not meet the quality standards agreed between them. c. Training of personnel Atos IT is responsible for training its personnel so as to meet with the client's requirements and the quality standards of the AEs. Atos IT has availed certain intra-group services from its AEs which enable the company to provide IT services. A detailed discussion of the intra-group services is provided in Chapter 4.
Assets employed Tangibles owned by Atos IT Atos IT utilises its computers and peripherals, office premises, communication facilities, furniture and fixtures etc. for the purpose of its business.
Intangibles Atos IT does not own any significant intangibles and does not undertake any research and development on its account that leads to the development of non-routine intangibles. Atos IT uses the trademarks, processes, software, operating/ quality standards etc. developed/ owned by the AEs.
Risks assumed The risk profile of Atos IT vis-à-vis its AEs is provided in Table 2 below:

Table 2: Risk Profile
   Risk Category and
                                Exposure to Atos IT         Exposure to AEs
       Description
Market Risk: Market
risk    arises     for    a
business        due      to   Atos IT is exposed to
                                                         As     the    AEs     are
increased      competition    limited market risk,
                                                         responsible           for
and     relative    pricing   since     it   provides
                                                         obtaining new business
pressures, change in          services to AEs and is
                                                         from      third    party
demand patterns and           remunerated on a total
                                                         customers, they face
needs of customers,           cost plus arm's length
                                                         significant market risk.
inability to develop/         mark-up basis.
penetrate in a market,
etc.
Service Liability/            Atos IT is required to     The         AEs        are
Workmanship           Risk:   meet the service level     responsible      to    the
Risks associated with         requirements    agreed     client if services do not
service            failures   with the AEs. However,     meet              delivery
                                         Page 9
                                                       IT(TP)A No. 294/Bang/2022
including            non-      cost of any rework (if        standards           and
performance             to     identified by the AEs)        accordingly face the
generally accepted or          forms part of the total       risk in this regard.
regulatory    standards.       cost-base       for     the   However, if the services
This could result in           purpose of charging a         rendered by Atos IT do
product    recalls    and      mark-up. Hence, Atos          not meet the delivery
possible injuries to end-      IT does not bear the          standards, the AEs
users.                         service liability risk.       have recourse to Atos
                               Further, in case where        IT.
                               Atos IT's services do
                               not meet the delivery
                               standards and the AEs
                               is penalised for such
                               errors, then the AEs
                               shall have the right to
                               recover    the      penalty
                               amount (as mutually
                               agreed) from Atos IT. In
                               such cases, the re-work
                               cost and penalty does
                               not form part of the
                               cost-base       for     the
                               purpose of charging
                               cost plus markup.

                               Atos IT is entitled to an
                               arm's length mark-up
Capacity        Utilisation                                  Since       the       AEs
                               on its total operating
Risk: This risk arises on                                    compensate Atos IT on
                               costs, including the
account      of     under-                                   a cost plus model, the
                               costs in relation to idle
utilisation               of                                 AEs face the risk arising
                               time      of    personnel.
manufacturing/service                                        on account of under-
                               Accordingly, Atos IT
facility/personnel                                           utilisation of capacity.
                               does not bear capacity
                               utilization risk.

Research                &
                               Atos    IT does   not All of the significant
Development       (`R&D')
                               undertake             R&D      activities   is
risk: Represents risk
any R&D activity and undertaken by the AEs.
that    R&D     activities
                               thus               it Hence, the risk arising
performed      by      an
bears no risk in this out of failed R&D is enterprise may not be regard. borne by the AEs.
successful.
Manpower Risk: Any The AEs face indirect Atos IT is a part of the enterprise which is manpower risk, as any IT industry which is largely dependent, for significant manpower exposed to high its success, upon attrition faced by Atos manpower attrition quality personnel with IT may affect delivery rates and accordingly superior technical schedules in cases faces this risk.
knowledge is faced with                                      where the AEs have
                                    Page 10
                                                 IT(TP)A No. 294/Bang/2022
this risk. Competitive                                availed of the services
market forces expose                                  of Atos IT.
such an enterprise to
the risk of losing its
trained personnel.
Credit Risk: This is the                              The AEs face risk in
                            Credit risk is limited
risk arising from non-                                this regard, as they
                            when Atos IT provides
payment of dues by                                    provides    services  to
                            services to the AEs.
customers.                                            third party customers.
                            Atos IT invoices its AEs
                            in foreign currency.      The AEs bear         the
Foreign Exchange Risk:
                            The net realised gain/ foreign            exchange
This risk relates to the
loss is appropriately fluctuation risk arising potential impact on considered in the cost from transactions with profits that may arise plus remuneration Atos IT, in case if the because of changes in model in the AEs invoice is not in their foreign exchange rates.
segment; thus, the risk functional currency. is mitigated.
Characterisation Based on the facts as presented in the above analysis of functions performed, assets employed and risks assumed, Atos IT is characterised as an IT service provider, which assumes limited risks associated with carrying out such business.
It is pertinent to note that besides providing IT services to its AEs, Atos IT also provides IT services to third party customers (negligible 1% of revenue) in the capacity of an entrepreneur. While providing these services to third parties, Atos IT undertakes wider functions (including marketing, client management, etc.) as compared to the IT services rendered to AEs. Here, it assumes normal market risk, service liability risk, capacity utilisation risk, credit risk, as well as foreign exchange risk. Accordingly, the services to third party customers are not comparable with the services rendered to its AEs.

5. M/s Infosys Technology Ltd.: At the outset it is submitted that this company is functionally dissimilar to the Assessee on various counts and therefore it ought to be rejected from the final list of comparables. It is submitted that the TPO and DRP erred in not appreciating the contentions of the Assessee and consequently erred in upholding the inclusion of the company in the final list of comparables.

5.1. It is submitted that Infosys renders services like infrastructure management, business process management, and other high end services like analytics and digital transformation, Page 11 IT(TP)A No. 294/Bang/2022 apart from sale of products and therefore is a full fledged risk bearing entrepreneur who cannot be compared to the Assessee who renders routine IT services. It is submitted that this company earns income from both rendering software services and development of products, there are no segmental details in respect of the services rendered. Further, the services rendered by the company are not functionally comparable to the routine SWD services rendered by the Assessee. The company owns seven Edge products/platforms and six other product based solutions. The company leverages on its premium banking solution 'Finnacle ®'. Also, the company has significant intangibles as a part of its fixed assets in the nature of intellectual property. The company owns significant brand value, and focuses immensely on brand building. For this purpose it incurs significant brand building expenses, which goes to help the company have a premium pricing for its services. The company has also incurred significant selling and marketing expenses. The company derives more than 50.4% of its revenue from onsite activities and places high reliance on the onsite activities as they generate higher revenue when compared to services performed at their own facilities. The company also heavily focuses on research and development activity and incurs significant expenditure for this account. For the concerned financial year the company has incurred research and development expenses of Rs. 605 crores. The company for the relevant financial year has earned abnormally high profit with margin of 38.61%, which makes it incomparable to the Assessee. In any event, the turnover of the company is much higher when Page 12 IT(TP)A No. 294/Bang/2022 compared to the Assessee's, and hence it ought to be excluded from the list of comparables. Detailed submissions in this regard are placed at pages 638-661 and 1140-1159 of the paper book. In view of the above difference, the company ought to be excluded from the final list of comparables.

5.2. It is submitted that this company is consistently excluded from the final list of comparables in cases of assessees placed similar to the Assessee. The Ld.AR relied on the decision of coordinate bench of this Tribunal in the cases of Yahoo Software Development India Pvt. Ltd. v. JCIT by order dated 28.02.2020 passed in IT(TP)A No. 2365/Bang/2019, wherein the company was directed to be excluded from the final list of comparables. 5.3. Our attention was also drawn to the decision of the Hon'ble Delhi High Court in the case of CIT v. Agnity India Technologies Pvt. Ltd. reported in (2013)36 taxmann.com 289, wherein Hon'ble Court after considering the risk profile, nature of services, revenue, ownership of branded/proprietary products, onsite v. Offshore revenue's, expenditure on advertising/sales promotion and brand building, expenditure on research & development of M/s Infosys Ltd. (supra) with software service provider by name M/s.Agnity India Technologies (P.) Ltd. (supra) cannot be compared with a small service software provider. 5.4. On the contrary, the Ld. DR relied on the observations of the DRP/TPO.

We have considered the rival submissions by both sides. 5.5. We note that this company owns intellectual properties, incurs significant R&D costs & onsite activity. We also note that it is engaged in diversified business activities, and involved in Page 13 IT(TP)A No. 294/Bang/2022 development of software products in addition to software services. For the annual report we observe that this company owns products such as Finacle, Edge Verve and other product based solutions and commands substantial brand value. There is no segmental profit & loss account not available. Even otherwise the turnover of this company is Rs.59,257 crores and therefore exceeds the upper limit of the turnover filter of Rs.200 crs. For all the above reasons we do not find this company to be comparable with a captive service provider like that of the assessee before us. Accordingly this ground of assessee stands partly allowed.

6. Ground no. 2.10 - Working Capital Adjustment on actuals. raised by assessee is for providing with appropriate working capital adjustment that was not granted while computing the margins.

6.1 It has been submitted by Ld.AR that working capital and risk adjustment has been denied to assessee on the ground that assessee failed to demonstrate such differences could have any impact on assessee's profit. It has been submitted by Ld.AR that the submissions advanced by assessee demonstrating computational impact has not been considered by the Ld.AO/TPO.

6.2 Before us, Ld.AR submitted that it is an accepted principle upheld in various decisions of this Tribunal that working capital adjustment should be allowed on actual. It has been submitted that all relevant details for computation of working capital was provided to AO/DRP which has been disregarded. He placed reliance upon the decision of coordinate bench of this Tribunal in case of Huawei Technologies India (P.) Ltd. v. Jt. CIT reported in Page 14 IT(TP)A No. 294/Bang/2022 (2019) 101 taxmann.com 313, wherein it has been held that the working capital has to be granted in actual. 6.3 On the contrary, Ld.CIT DR placed reliance upon orders passed by authorities below.

6.4 We have perused submissions advanced by both sides in light of records placed before us including the decision relied upon by Ld.AR in case of Huawei Technologies India Pvt. Ltd. (supra). 6.5 A reading of Rule 10B(l)(e)(iii) of the Rules read with sec. 92CA of the Act, would clearly shows that the net profit margin arising in comparable uncontrolled transactions has to be adjusted to take into account the differences, if any, between the international transaction and the comparable uncontrolled transactions, which could materially affect the amount of net profit margin in the open market.

6.6. Chapters I and III of OECD Transfer Pricing Guidelines contain guidelines on comparability analyses for transfer pricing purposes. Guidlines on adjustments to be provided is found in paragraphs 3.47-3.54 and in the Annex to Chapter III. The guidelines must be followed for computing arm's length principle, and for comparing comparable uncontrolled transactions. Reasonably accurate adjustments should be made to eliminate effect of any such differences.

6.7. Paragraphs 13 to 16 of OECD guidelines, emphasizes need for working capital adjustment in terms of receivables and payables as under:

"13. In a competitive environment, money has a time value. If a company provided, say, 60 days trade terms for payment of accounts, the Price of the goods should equate to the price for immediate payment plus 60 days of interest on the immediate payment price. By carrying high accounts receivable a company is allowing its customers a Page 15 IT(TP)A No. 294/Bang/2022 relatively long period to pay their accounts. It would need to borrow money to fund the credit terms and/or suffer a reduction in the amount of cash surplus which it would otherwise have available to invest. In a competitive environment, the price should therefore include an element to reflect these payment terms and compensate for the timing effect.
14. The opposite applies to higher levels of accounts payable. By carrying high accounts payable, a company is benefitting from a relatively long period to pay its suppliers. It would need to borrow less money to fund its purchases and/or benefit from an increase in the amount of cash surplus available to invest. In a competitive environment, the cost of goods sold should include an element to reflect these payment terms and compensate for the timing effect.
15. A company with high levels of inventory would similarly need to either borrow to fund the purchase, or reduce the amount of cash surplus which it is able to invest. Note that the interest rate July 2010 Page 6 might be affected by the funding structure (e.g. where the purchase of inventory is partly funded by equity) or by the risk associated with holding specific types of inventory)
16. Making a working capital adjustment is an attempt to adjust for the differences in time value of money between the tested party and potential comparables, with an assumption that the difference should be reflected in profits. The underlying reasoning is that:
 A company will need funding to cover the time gap between the time it invests money (i.e. pays money to supplier) and the time it collects the investment (i.e. collects money from customers)  This time gap is calculated as: the period needed to sell inventories to customers + (plus) the period needed to collect money from customers - (less) the period granted to pay debts in suppliers"

6.8. The reverse applies to huge accounts payable. By having high accounts payable, a company is benefitting from a relatively long period to pay its suppliers. It would need to borrow less money to fund its purchases and/or benefit from an increase in the amount of cash surplus available to invest. In a competitive environment, the cost of goods sold should include an element to reflect these payment terms and compensate for the timing effect. A company with high levels of inventory would similarly need to Page 16 IT(TP)A No. 294/Bang/2022 either borrow to fund the purchase, or reduce the amount of cash surplus which it is able to invest. Making a working capital adjustment is an attempt to adjust for the differences in time value of money between the tested party and potential comparables, with an assumption that the difference should be reflected in profits. Methodology to compute working capital adjustment is given in Paragraphs 13 to 16 of the aforesaid OECD Guidelines (supra). These guideline also indicate factors that needs to considered like;

6.9. The point in time at which the Receivables, Inventory and Payables should be compared between tested party and comparables, and whether it should be the figures of receivables, inventory payable at the yearend or beginning of the year or average of these figures that should be considered;, 6.10. In the matter of determination of Arm's Length Price, it cannot be said that the burden is on the assessee or the Department to show what is the Arm's Length Price. The data available with the assessee and Department should be the starting point and depending on the facts and circumstances of a case, further details can be called for. As far as the assessee is concerned, the facts and figures with regard to its business must be furnished. In so far as applying inventory, receivables and payables for computing working capital adjustment alleged by DRP/TPO in case of certain comparables, Hon'ble Delhi Bench in case of ITO v. E Value Servc.com reported in (2016) 75 taxmann.com 195 held that, insisting on daily balances of working capital requirements to compute working capital adjustment is not proper, as it will be impossible to carry out Page 17 IT(TP)A No. 294/Bang/2022 such exercise and that working capital adjustment has to be based on the opening and closing working capital deployed. 6.11. It must not be forgotten that transfer pricing analysis is estimation and not an exact science. One has to see that, reasonable adjustment must be made where ever it is needed, so as to bring both comparable and test party on same footing. In present facts of case, DRP may be correct in denying working adjustment due to unavailability required data, however there is no merit in observations of DRP/TPO as supported by Ld.CIR DR, in denying working capital adjustment due to absence of details for working out adjustments in comparable companies chosen. If we appreciate the argument advanced by Ld.CIT.DR, there would remain no comparables for the purpose of comparability analysis to determine ALP of an international transaction, and this would be fatal to entire exercise of transfer pricing analysis. 6.12. Regarding comparable companies, one has to fall back upon only on information available in public domain. If that information is insufficient, it is beyond the power of the assessee to produce correct information about comparable companies. Revenue on the other hand has sufficient powers u/s.133(6) to compel production of required details from comparable companies. If this power is not exercised to find to get information required, then it is no defense to say that Assessee has not furnished required details to deny any adjustment on account of working capital differences. Therefore this objection of DRP is not sustainable. Therefore in, endeavor should be made to bring in comparable companies for the purpose of broad Page 18 IT(TP)A No. 294/Bang/2022 comparison and working capital adjustment claimed by Assessee should be analysed, keeping in mind, OECD guidelines (supra). 6.13. Based on the above discussions, and respectfully following decision of coordinate Bench of this Tribunal in the case of Huawei Technologies India (P.) Ltd. (supra), we direct working capital adjustment to be computed and to allow as per actual, after considering exclusion/inclusion of comparable companies in the final set of comparables as discussed hereinabove. Accordingly this ground raised by assessee stands allowed.

7. Ground no. 3 - Interest on delayed receivables. 7.1 On the issue of Interest on trade receivables, the TPO treated the outstanding receivables from AE as advancement of loan and computed the arm's length interest adopting 6-month LIBOR plus 400 basis points at 4.3836%. TP Adjustment was computed at Rs. 3,27,21,491/- The DRP directed the TPO to adopt prevailing Short-term Deposit interest rate of SBI as arm's length interest rate. Accordingly, the TPO has adopted the SBI interest rate and TP adjustment has been enhanced to Rs. 5,73,74,255/-. 7.2 Aggrieved by the above, the assessee is in appeal before us with respect to TP adjustment on notional interest on receivables. In this regard, the ld. AR submitted that the assessee is a debt free company. It is a wholly owned subsidiary of CFCL Ventures Ltd, Cayman Islands. The assessee is fully funded by the parent company for its operations in India. The assessee has no borrowed funds. Therefore, the assessee does not bear any working capital risk since it has been fully funded by its AE and has no working capital contingencies.

Page 19 IT(TP)A No. 294/Bang/2022 7.3 It was further submitted that assessee is a zero debt company and it does not have any borrowings, except for meagre amount towards finance lease obligations on assets acquired on lease No borrowed funds are used to pass on any presumed benefit to AE. The assessee also does not pay any interest to its creditors or suppliers on delayed payments. Since, it is debt free company, no adjustment can be made towards notional interest on receivables.

7.4 In support of above contention, reliance was placed on the following decisions:

Page no. of Case law PB II Bechtel India Pvt. Ltd. v. DCIT I.T.A .No. Findings at 1478/Del/2015 [TS- 638-ITAT-2015(DEL)-TP] page (pages 365 to 387 of PB-II) 385, para 15.1 PCIT v. Bechtel India Pvt. Ltd. ITA 379/2016 [TS- Findings at 508-HC- 2016(DEL)-TP] (pages 388 to 389 of PB- page II) 389, para 4 Findings at page Inductis (India) (P.) Ltd. Vs. ITO [2018] 99 393, para 11 taxmann.com 167 (Delhi - Trib.) and 12 7.5 The ld. AR submitted that as the assessee is a debt free company, and therefore following the ratio of above decisions, TP adjustment relating to notional interest on receivable should be deleted.

7.6 Without prejudice to above, the ld. AR submitted that LIBOR has to be adopted. In the Order u/s 92CA, the TPO has presumed that the assessee's average maturity period of receivables is between 3 to 5 years and added 300 basis points to Page 20 IT(TP)A No. 294/Bang/2022 LIBOR based on RBI Master Circular. The TPO further added 100 basis point for currency risk.

7.7 In this regard, it is submitted that weighted average maturity period of assessee's receivables from AE's is 167 days (page 107 of appeal papers). As per the RBI Master Circular no. 8/2010-11 dated 1.7.2010, for average maturity period upto 3 years, the maximum cost ceiling is LIBOR plus 200 basis points. The relevant extract from page 24 of the RBI Master Circular is given below:-

Average maturity period of All-in-cost ceilings over 6 the loan on invocation month LIBOR* Up to 3 years 200 basis points Three years and up to five years 300 basis points More than five years 500 sis points * for the respective currency of borrowing or applicable benchmark 7.8 It was therefore submitted that the TPO's approach of computing ALP for interest is not correct. The DRP rejected the approach of the TPO and directed to adopt Short-term Deposit interest rate of SBI. The assessee submits that the receivables from the AEs are denominated in US dollars. Therefore USD-

LIBOR rate should be considered to benchmark the rate of interest in computation of arm's length rate. The ld. DR submitted that the DRP's direction to adopt Short-term Deposit interest rate of SBI should be quashed. In support of the contention that LIBOR should be adopted and domestic interest rate cannot be adopted, he relied on the following decisions:-

CIT Vs. Cotton Naturals (I) Pvt. Ltd ITA No. 233/2014 [TS-117- HC-2015(DEL)-TP1 • Indegene Lifesystems (P.) Ltd [2017185 taxmann.com 60 (Bangalore - Trib.), • DCIT v Tech Mahindra Limited ITA No. 1176/Mum/2010; • Tata Autocomp Systems Ltd [2012] 121 taxmann.com 6 (Mum) Page 21 IT(TP)A No. 294/Bang/2022 7.9 With respect to interest rate to be adopted, the Appellant relies on the following decisions:-
Page no. of Particulars Case law PB II CIT Vs. COTTON NATURALS (I) PVT. LTD Only LIBOR ITA No. 233/2014 [TS-117-HC-2015(DEL)- 423 -- 429 to be TP] adopted without mark up Siva Industries & Holdings Ltd. Vs. ACIT 433 -- 434 [2012] 26 taxmann.com 96 (Chennai) KPIT Cummins Infosystems Limited. v. ITO LIBOR + Page 445, ITA No. 1510/PN/2011 [TS-109-ITAT- 100bps para 11 2016(PUN)-TP] ITO v Genpact Infrastructure (Hyderabad) Page 462 463, LIBOR + Pvt. Ltd, ITA No. 2063/Del/2015 para 11 LIBOR + CIT v. Aurionpro Solutions Ltd. [TS-47 Page 456, 200bps 2017(BOM)-TP] para 8 7.10 The ld. AR submitted that varying rates have been adopted in various judicial decisions. It was submitted that the rate favourable to the assessee should be adopted. The prevailing LIBOR rate without any additional basis points should be considered for benchmarking the rate of interest on the outstanding receivables especially in the light of the fact that the assessee is a debt free company, not subjected to any working capital risk.
7.11 As regards Reasonable Credit Period, the TPO calculated interest from the date of invoice. The ld. AR submitted that in the commercial world, every person would give reasonable time to the debtor for payment. Therefore, interest cannot be charged from the date of invoice. The assessee has outstanding receivable from its AE for the year under consideration. Therefore, there are no internal comparable and that reasonable period for receivable Page 22 IT(TP)A No. 294/Bang/2022 should be considered based on the decided judicial precedents and FEMA Regulations. The details are tabulated below:
Page no.
     Particulars                  Case law                    of
                                                             PB II

                    As per FEMA notification number
    9 -- months                                         Page 517,
                    FEMA 23 (R)/2015- RB, dated 12-01-
    credit period                                      para 9(1)
                    2016 [GSR 19(E), dated 12-01-2016
                                                           Page 479,
                    GSS Infotech Ltd. v. DCIT [2018] 89
    6 months /                                             para 45 to
taxmann.com 153 (Hyderabad - Trib.) 48 180 days credit period C3i Support Services Vs. DCIT I.T.A. Page 493 503/HYD/2017 7.12 The ld. AR submitted that a view favourable to the assessee should be adopted and credit period of 9 months should be considered as reasonable credit period. Accordingly interest should be charged only for receivable beyond 9 months. 7.13 It was further submitted that interest should be computed only for the relevant year. In case of opening outstanding receivables from AE, the TPO has computed the interest from the date of invoice till the date of receipt of amount. The TPO has therefore computed interest for months falling before the beginning of the current previous year. 7.14 Similarly, for invoices raised during the year, the TPO has computed the interest from the date of invoice till the date of receipt of amount. The TPO has therefore computed interest for months falling beyond the end of the current previous year. 7.15 In this regard, the ld. AR submitted that only income of current year can be assessed by the AO/TPO. The methodology adopted by the TPO to compute the interest for months before the beginning of the current previous year and for months beyond Page 23 IT(TP)A No. 294/Bang/2022 the current previous year is not sustainable in law. The impugned assessment is for FY 2013-14. Therefore, interest, if at all, should only be computed for the period April 1, 2013 to March 31, 2014. It was prayed accordingly. 7.16 On the other hand, the ld. DR submitted that the issue is squarely covered by the decision of the Hon'ble Special Bench in the case of Instrumentation Corporation Ltd. in ITA Nos. 1548 & 1549/Kol/2009 dated 15.7.2016 wherein it was held that outstanding sum of invoices is akin to loan advanced by assessee to foreign AE, hence it is an international transaction as per Explanation to section 92B of the Act. Further, it was submitted that once it is an international transaction, TP adjustment is to be made on applying LIBOR rate as applicable to the country where the AE is situated and for the excess period of credit allowed to AE for realisation of invoices. For this purpose, she relied on the following case laws:-
1. Swiss Re Global Business Solutions India Pvt. Ltd. Vs DCIT IT(TP)A No.3181/Bang./2018 dated 21/05/2020 (Bang.Trib.) (Pg. 24-29, Para 23)
2. Arrow Electronics India Pvt. Ltd. Vs DCIT, IT(TP)A No.140/B/2014 dtd. 23.10.2019 (Bang.Trib.) (Page 16-19, Para 14 - 17)
3. The DCIT Vs M/s CGI Information Systems Management Consultation Pvt. Ltd., IT(TP)A No.505/B/16, IT(TP)A No.626/B/16 & CO No.146/B/18 dtd. 30.01.2020 (Bang.Trib.)(Page 27-32, Para 3.5.1 - 3.5.8).
7.17 We have heard both the parties and perused the material on record. The ld. AR fairly conceded that outstanding amount on account of sales/services billed to AE akin to loan advanced by assessee is an international transaction. As held by the Hon'ble Delhi High Court in the case of Avenue Asia Business Advisors (P.) Ltd. v. DCIT reported in [2017] 398 ITR 120, there should be TP adjustment on this count after making proper TP study by the TPO after considering the period of credit enjoyed by the Page 24 IT(TP)A No. 294/Bang/2022 comparables and also applicable LIBOR rate in the place of AEs for benchmarking the rate of interest to arrive at the ALP. With these observations, we remit the issue in dispute to the file of AO/TPO to benchmark the interest rate in the light of the decisions cited by ld. DR. Further, we make it clear that the TPO should compute the interest only for the relevant assessment year after going through the relevant agreements entered by the assessee with AEs while computing the ALP.

Accordingly, this ground raised by assessee stands allowed for statistical purposes.

8. The Ld.AR submitted that apart from the above grounds and the one comparable discussed in ground no. 2.8, all other issues may be left open in the present appeal.

We grant liberty to the assessee to consider the issues/comparables that has not been argued in the present appeal, in appropriate circumstances.

In the result, the appeal filed by the assessee stands partly allowed.

Order pronounced in the open court on 27th March, 2023.

      Sd/-                                          Sd/-
(CHANDRA POOJARI)                              (BEENA PILLAI)
Accountant Member                              Judicial Member

Bangalore,
Dated, the 27th March, 2023.
/MS /
                         Page 25
                                       IT(TP)A No. 294/Bang/2022

Copy to:
1. Appellant    2. Respondent
3. CIT          4. DR, ITAT, Bangalore
5. Guard file

                                      By order




                                  Assistant Registrar,
                                   ITAT, Bangalore