Income Tax Appellate Tribunal - Mumbai
Temaasek Holdings Advisors India P. ... vs Department Of Income Tax on 8 October, 2013
आमकय अऩीरीम अधधकयण "K" न्मामऩीठ भुंफई भें ।
IN THE INCOME TAX APPELLATE TRIBUNAL "K" BENCH, MUMBAI
श्री फी. आय. मभत्तर, न्मायमक सदस्म एवुं श्री डी. करूणाकय याव, रेखा सदस्म के सभक्ष ।
BEFORE SHRI B.R. MITTAL, JM AND SHRI D. KARUNAKARA RAO, AM
आमकय अऩीर सुं./I.T.A. No.5395/M/2009 (AY: 2005-2006)
Temasek Holdings Advisors फनाभ/ DCIT, Circle 3(3),
India P. Ltd., 12 t h Floor, Express Vs. R.No. 668, 6 t h Floor, Aayakar
Towers, Nariman Point, Mumbai - Bhavan, M.K. Road, Mumbai -20.
400 021.
स्थामी रेखा सुं ./ PAN : AACCM 4000 H
(अऩीराथी /Appellant) .. (प्रत्मथी / Respondent)
आमकय अऩीर सुं./I.T.A. No.5616/M/2009 (AY: 2005-2006)
DCIT, Circle 3(3), फनाभ/ Temasek Holdings Advisors
R.No. 668, 6 t h Floor, Aayakar Vs. India P. Ltd., 12 t h Floor,
Bhavan, M.K. Road, Mumbai -20. Express Towers, Nariman Point,
Mumbai - 400 021.
स्थामी रेखा सुं ./ PAN : AACCM 4000 H
(अऩीराथी /Appellant) .. (प्रत्मथी / Respondent)
अऩीराथी की ओय से / Assessee by : Shri Porus Kaka
प्रत्मथी की ओय से/ Revenue by : Shri Ajeet Kumar Jain
सनवाई की तायीख /Date of Hearing : 8.10.2013
घोषणा की तायीख /Dat e of Pronouncement : 30. 10.2013
आदे श / O R D E R
PER D. KARUNAKARA RAO, AM:
There are two appeals under consideration and they are cross appeals. Both these appeals are filed against the order of CIT (A)-XXXII, Mumbai dated 20.7.2009 for the AY 2005-2006. Considering the fact these are cross appeals, for the sake of convenience and as per the judicial rulings, they are clubbed, heard combinedly and disposed of in this consolidated order. Appeal wise and ground wise adjudication is given in the succeeding paragraphs.
2. Firstly, we shall take up ITA No.5395/M/2009 (AY: 2005-2006), which is filed by the assessee on 25.9.2009 and the grounds raised in this appeal read as under:
2"1. The CIT (A) erred in not adjudicating the following specific grounds holding them as in fructuous and redundant:
1.1. That the learned AO is not bound by the order of the JCIT (Transfer Pricing)-11(5) as section 92CA(4) of the Act, as applicable for the relevant assessment year, required the AO to compute the total income "having regard to" the Arm‟s Length Price (ALP) determined by the Ld Transfer Pricing Officer (TPO).
1.2. That the rejection by the Ld TPO of the transfer pricing analysis undertaken by the appellant without expressly mentioning the specific clause which has been invoked under section 92C(3) of the Act, so as to warrant rejection of the appellant‟s comparables and substitute the same with the different set of comparables vitiated his order and consequently the assessment made.
1.3. That the failure by the Ld TPO to share the fresh comparability analysis conducted at the time of assessment vitiated the assessment made.
1.4. That the Ld TPO erred in not making suitable adjustments to the net profit margins of the appellant vis-à-vis the comparable companies for difference in risk profile, in terms of Rule-10B of the I T Rules, 1962.
1.5. That the AO erred in calculating the transfer pricing adjustment without considering the permitted + / - 5% variation from the Arms Length Price ads per proviso to section 92C(2) of the Act.
2. The CIT (A) erred in rejecting the contention of the appellant that a fresh comparability analysis should not be conducted at the time of assessment, using data which is not contemporaneous as per Rule 10D(4) of the Rules.
3. In not accepting the appellant‟s contention for use of multiple year data for calculating the operating margin for companies rendering comparable services i.e., data for financial year 2002-2003, 2003-2004 and 2004-2005.
4. In rejecting the companies (Lazard India Limited, Bajaj Capital Ltd and Fmec International Financial Services Limited) identified by the appellant as comparable to the transaction of rendering investment advisory services on the basis of it being a persistent loss making company.
5. In accepting two additional companies i.e., ICDS Securities Ltd and Sumedha Fiscal Services Ltd selected by the Ld TPO as comparable to the activity of investment advisory services provided by the appellant, on the ground that segmental data has been used for comparison purposes thereby making it similar to the activity of the appellant, whereas the fact remains that the said companies are not comparable to the appellant on account of difference in functions / activity. Accordingly, the finding of the Ld CIT (A) is erroneous and perverse.
6. In not deleting the entire addition of Rs. 26,701,710/- made to the total income by the AO."
3. Shri Porus Kaka, Ld Counsel appeared for the assessee, at the very beginning of the hearing, mentioned that the issues raised in ground nos. 1.1, 1.2 and 1.3 are academic in nature. Accordingly, considering the academic nature of the grounds, the said grounds could be dismissed as academic. We order accordingly. Referring to issues raised in grounds no. 2 and 4, Ld Counsel mentioned that they 3 are not pressed. Accordingly, grounds no. 2 and 4 are dismissed as not pressed. Further, referring to the issue raised in ground no.3, Ld Counsel fairly submitted that the issue involved i.e., rejecting the assessee‟s contention of use of the multiple year data for calculating the operating margin for companies rendering comparable services, is decided against the assessee, therefore, the same has to be dismissed. Per contra, on this issue, Ld DR mentioned that the Ld Counsel is fair in mentioning the same and stated that there are plethora of judgments in favour of Revenue, therefore, the ground is required to be dismissed. On hearing both the parties, ground no.3 stands dismissed too. Further, referring to ground no.1.5, Ld Counsel mentioned that the adjudication of the said ground depends on the outcome of grounds no. 1.4 and 5. Lastly, Ld Counsel mentioned that the ground no.6 is general in nature and the same does not call for any specific adjudication. Resultantly, the grounds left for adjudication in this order are only ground no. 1.4 1.5 and ground no.5. Thus, the issue involved in the ground 1.4 relates to failure of the TPO in not making adjustments to net profit margins of the assessee for difference in risk profile in terms of Rule-10B of the Income Tax Rules, 1962. Ground no.1.5 relates to the applicability of the proviso to section 92C(2) of the Act and it is consequential to the outcome of the adjudication of ground no.1.4 and 5. Further, the issue raised in ground no.5 relates to the accepting the two additional comparables such as Sumetha Fiscal Services Ltd and ICDS Securities Ltd when these comparables are functionally incomparable (ie FAR).
4. Briefly stated, the succinct facts are that the assessee, M/s Temasek Holdings Advisors India Pvt. Ltd (THAIPL) is wholly subsidiary of M/s. Temasek Holding Pvt. Ltd (THPL), Singapore and it is an investment firm. During the year, assessee rendered „investment advisory services' (in short „IAS‟) to THPL as per the assessment dated 1.4.2004 and received Rs 10,01,20,558/. The IAS includes providing research reports, economic analysis, identifying, screening and investigating for investment opportunities, recognizing sources for value creation, advising on portfolio securities/companies, analyzing the political and economic scenario for the investment purposes in India etc. The details of the services are given in para 1 relating to "Scope of services" of the agreement (page 40 of the paper book). Further after monitoring and making recommendations to THPL, 4 particularly in matters of investments in unlisted companies, assessee receives markup of 21% besides reimbursements of certain expenses on actual basis. Therefore, the international transactions entered into by the assessee with the Associated Enterprises (AE) for the purpose of Transfer Pricing are listed as under:
S. Name of the AE Nature of Transaction Amount Method
No. (Rs.) used
1 Temasek Holdings (Pte) Investment Advisory 10,01,20,558/- TNMM
Ltd., Singapore Services
2 Temasek Holdings (Pte) Reimbursement of salary 4,30,36,099/- --
Ltd, Singapore & related exp.
3 Temasek Holdings (Pte) Recovery of expenses 1,93,105/- --
Ltd., Singapore
5. In accordance with the provisions of section 92CA(3) of the Act, AO made a reference to the TPO for computation of the ALP in relation to the international transactions. Eventually, TPO made an order u/s 92CA(3) of the Act dated 29.8.2008 and made adjustments on ALP. The relevant adjustments read as under:
"The assessee has calculated its net profit margin to costs at 15% while the arms length margin comes to 45.67%. I am of the opinion that the price charged by the assessee for advisory services has not been determined in accordance with sub- sections (1) and (2) of section 92C of the Income-tax Act 1961. Also the information or data used in computation of the arm‟s length price is not reliable or correct. Accordingly, the amount of adjustment to the income of the assessee is being determined as under:
5.1.11. Thus the assessee has received service fees of Rs. 10,01,20.558/- from its AE for advisory services. The arm‟s length value of these services is calculated at Rs 12,68,22,275/-. Thus an adjustment of Rs 2,67,01,717/- is being made to the income of the assesses"
6. The order of the TPO passed u/s 92CA(3) was forwarded to the assessee calling for explanations, if any. The assessee filed a reply dated 26.9.2008.5
Considering the provisions of section 92CA(4), AO ignored the objections raised by the assessee and incorporated the decision of the TPO. Accordingly, the addition made works out to Rs. 2,67,01,717/-. We shall now discuss the details of the proceedings before the TPO in the succeeding paragraph.
Before the TPO:
7. Before the TPO, assessee submitted that an amount of Rs. 10,01,20,558/-
was received by the assessee from THPL for providing the IAS. The bills were raised at Cost plus 15% margin towards services rendered by the assessee. While bench marking these transactions for the TP studies, assessee used TNMM method, most appropriate method with Operating Profits to Total Costs (OP/TC) as profit level indicator (in short „PLI‟). The following 5 comparables were finally shortlisted by the assessee for TNMM studies and the Arithmetic Mean is computed at negative figure of 1.46%.
8. Otherwise, assessee‟s original Arithmetic Mean was 13.63% and considered 7 comparables. Before TPO, assessee explained two companies (namely Bajaj Capital Ltd and Fmec International Financial Services Ltd) and settled for 5 companies tabulated above. Thus, the assessee‟s margins at 15% over cost is higher qua the Arithmetic Mean of negative figure of (-) 1.46%. Therefore, the assessee concluded that his international transactions are at Arm‟s Length. TPO issued a show cause notice vide the letter dated 21.7.2008 proposing to reject the following two comparables, namely,-
69. As per the TPO, the persistent loss making company should be considered as good comparable. Further, assessee was informed for considering the following six other comparables. The details of the companies, functions, total costs, PBIT, and Margin.
10. In reply, assessee mentioned that the comparable - M/s. GeefCee Finance Limited is not a persistently loss making company as it registered profits of 0.26%. Regarding Lazard India Ltd, Ld Counsel mentioned that persistently loss making is not a disqualification for taking it as a comparable. In connection with the other six comparables proposed by the TPO, the assessee mentioned that they are not functionally comparable to the assessee‟s business of investment advisory services. The TPO considered the said submissions of the assessee and analyzed the scope of the services rendered to its THPL, Singapore. Further, TPO perused the TP study report prepared by the assessee and analyzed them in depth vide para 5.1.8 of the order u/s 92CA(3) of the Act. Eventually, he shortlisted nine comparables with average profit margin over cost of 45.67%. Details of nine comparables, their profit percentages and the other discussions are narrated in para 5.1.9 to 5.1.12 of the TPO‟s order and they are imported as under:
"5.1.9. Thus, the list of finally selected comparables is as under:-7
The nine comparables have earned a margin over costs of 45.67%.
5.1.10. Under Rule 10B(4) of the Income Tax Rules, 1962, the data to be used in analyzing the comparability of an uncontrolled transactions with an international transaction shall be data relating to the financial year in which the international transaction has been entered into. Throughout our analysis above, we have used data relating to the financial year 2004-2005, as required under the IT Rules.
5.1.11. The assessee has calculated its net profit margin to costs at 15% while the arms length margin comes to 45.67%. I am of the opinion that the price charged by the assessee for advisory services has not been determined in accordance with sub-
sections (1) and (2) of section 92C of the Income-tax Act 1961. Also the information or data used in computation of the arm‟s length price is not reliable or correct. Accordingly, the amount of adjustment to the income of the assessee is being determined as under:-
Thus, the asessee has received service fees of 10,01,20,558/- from its AE for advisory services. The arm‟s length value of these services is calculated at Rs. 12,68,22,275/-. Thus, an adjustment of Rs. 2,67,01,717/- is being made to the income of the assessee."
10.1. From the above list of 9 comparables chosen by the TPO, 3 comparables offered by the assessee found acceptable by the TPO. They are (1) Allianz Securities Ltd; (2) Keynote Corporate Services Ltd and (3) SREI Capital Markets Ltd.
However, the assessee is against the inclusion of other 6 comparables and the addition of Rs. 2,67,01,717/-. Aggrieved with the above adjustments/additions, 8 assessee filed an appeal before the CIT (A) and raised legal as well as factual issues in the grounds.
Before the CIT(A):
11. During the proceedings before CIT(A), the first appellate authority, essentially the assessee reiterated the submissions made before the AO and the TPO. On considering the assessee‟s submissions, CIT (A) observed that the following three comparables namely Allianz Securities Ltd, Keynote Corporate Services Ltd and SREI Capital Markets Ltd with profits margins of 24.95%, 33.82% and 18.09% respectively are undisputed. However, in connection with the exclusion of two comparables, namely Lazard India Ltd and GeefCee Finance Limited, CIT (A) analyzed the submissions of the assessee as well as the observations of the TPO and finally rejected the „Lazard India Ltd‟ as good comparable and included the „GeefCee Finance Limited‟ for calculating the Arithmetic Mean of the profit margins.
Further, on the comparables proposed by the TPO i.e., (i) A.K. Capital Services Ltd; (ii) Ajcon Global Services Ltd; (iii) Pioneer Investcorp Ltd; (iv) ICDS Securities Ltd (Segmental Financial & Advisory Services); (v) Sumetha Fiscal Services (Segmental Consultancy) and (vi) Brescon Corporate Advisors Ltd, the CIT (A) conducted the FAR analysis of each of these comparables and finally rejected the same with the exception of (i) Sumedha Fiscal Services and
(ii) ICDS Securities Ltd. At the end, CIT (A) concluded by stating that the Arithmetic Mean of the resultant 6 comparables worked out to 32.23%. Thus, corresponding addition is restricted to Rs. 1,50,00,672/- only.
11.1 Relevant discussion is given in para 12.6 to 12.8 of the impugned order and the said paras read as under:
"12.6. I have considered the observations of the TPO / AO in respect of six comparables selected by him as well as the arguments of the appellant against them. I agree with the arguments of the appellant that M/s. A.K. Capital Services Ltd., Ajcon Global Services Ltd., Pioneer Investcorp Inc. and Btrescon Corporate Advisors Ltd are not comparable to the appellant because their majority activity is in fields other than Financial Advisory Services. However, in respect of Sumedha Fiscal Services Ltd and ICDS Securities Ltd the TPO has stated that their argument data for Financial and Advisory Services only has been used for comparability. The appellant has not stated anything in this regard and has only contended that the said companies are engaged in other activities besides Financial and Advisory Services. Since, the TPO has considered only the segmental data 9 pertaining to Financial & Advisory Services of these companies for the purpose of comparability with the appellant, in my view, these tow companies cannot be excluded. The arguments of the appellant do not have much force for exclusion of these companies. In view of the above discussion, therefore 4 comparables selected by the appellant as decided by me in para no.12.4 above and two of the TPO i.e. Sumedha Fiscal Services Ltd and ICDS Securities Ltd are held to be comparable to the appellant. Based on the above discussion, the final set of comparable companies are as follows:
12.7. The appellant earns a margin of 15% from the rendering of investment advisory services to its AE. Accordingly, the margin earned by the appellant of 15% falls below + 5% range of the ALP as determined above and thus does not satisfy the Arm‟s Length principle. The adjustment to the international transaction shall therefore be worked out as under:
Turnover (Service fees) 10,01,20,558/-
Operating Profit 1,30,59,203/-
Total Costs 8,70,61,355/-
OP / TC * 100 15%
Arm's Length Margin 32.23%
Profit @ 32.33% of costs 2,80,59,875/-
Shortfall 1,50,00,672/-
12.8. In view of the above, I hold that the adjustment of Rs. 1,50,00,672/- shall be worked out on the basis of ALP being 32.33% of total costs. AO is directed accordingly."
Before the Tribunal
12. Aggrieved with the above decision of the CIT(A) for non-inclusion of the Lazard India Ltd, Bajaj Capital Ltd, Fmec International Financial Services Limited, which are making persistent losses, vide ground 4, the assessee is aggrieved. Of course, assessee has not pressed this ground before us. Therefore, we have already dismissed the ground as discussed in the opening paragraphs of this order. Further, assessee is also aggrieved against inclusion of other two comparables namely ICDS Securities Ltd and Sumedha Fiscal Services Ltd and ground 5 of the appeal ITA No.5395/M/2009 is relevant. 10
13. Per contra, Revenue is also aggrieved against the inclusion of GeefCee Finance Limited with low margin and exclusion of 4 other comparables i.e., (i) A.K. Capital Services Ltd; (ii) Ajcon Global Services Ltd; (iii) Pioneer Investcorp Ltd and
(vi) Brescon Corporate Advisors Ltd, which were considered by the TPO. First we shall take up the assessee‟s appeal for adjudication and the effective grounds for adjudication are:
1.4 That the Ld TPO erred in not making suitable adjustments to the net profit margins of the appellant vis-à-vis the comparable companies for difference in risk profile, in terms of Rule-10B of the I T Rules, 1962.
1.5 That the AO erred in calculating the transfer pricing adjustment without considering the permitted + / - 5% variation from the Arms Length Price as per proviso to section 92C(2) of the Act.
5. In accepting two additional companies i.e., ICDS Securities Ltd and Sumedha Fiscal Services Ltd selected by the Ld TPO as comparable to the activity of investment advisory services provided by the appellant, on the ground that segmental data has been used for comparison purposes thereby making it similar to the activity of the appellant, whereas the fact remains that the said companies are not comparable to the appellant on account of difference in functions / activity. Accordingly, the finding of the Ld CIT (A) is erroneous and perverse.
14. Shri Porus Kaka, Ld Counsel for the assessee brought our attention to the ground 5 above and mentioned that the decision of inclusion of the said two comparables namely ICDS Securities Ltd and Sumedha Fiscal Services Ltd by the CIT(A) is perverse. Ld Counsel pointed out how these two comparables are functionally distinguishable to that of the assessee and how the decision of CIT (A) is not sustainable. The relevant arguments in each of the comparables are given in the succeeding paragraphs.
15. M/s ICDS Securities Ltd: Ld Counsel brought our attention to page 214 of the paper book and mentioned that the ICDS Securities Ltd is engaged primarily in "credit card services in association with Standard Chartered Bank". Referring to page 223 of the paper book, Ld Counsel mentioned that assessee‟s „operating income‟ is Rs. 2.67 Crs and it includes Broking and Share Trading income of Rs. 2.08 Crs and Functional & Advisory Services income of only Rs.5,03,418/-. Referring to page 234 of the paper book showing the „segment accounting‟, out of the sum of Rs. 56,03,418/-, the sum of Rs. 5.76 lacs is earned on account of Debenture Trustee Fee and the balance of Rs. 50,27,417/- is earned on 11 account of credit card Service Charges received from Standard Chartered Bank towards credit card services. It is the argument of Ld Counsel that the ICDS Securities Ltd has not earned any income on account of „advisory services‟ though the income is wrongly categorized under the head "functional advisory services". Thus, the ICDS Securities Ltd is not a good comparable functionally.
16. M/s Sumedha Fiscal Services Ltd: Regarding Sumedha Fiscal Services Ltd, the argument of the Ld Counsel is that this is not a good comparable too. Bringing our attention to page 164 of the paper book, Ld Counsel mentioned that the assessee earned income from operation amounting to Rs. 2.99 Crs, the breakup of which is given in page 174 and Schedule-12 is relevant in this regard which is as under:
Schedule-12 INCOME FROM OPERATIONS Income from Loan Syndication & Project Consultancy Services: Rs. 19,879,018/-
Income From Capital Market Operation Rs. 10,040,800/-
Rs. 29,919,818/-
Further, Page 178 of the paper book provides the segmental reporting and no income is reported have been received for the advisory services and the income earned by the assessee is on account of Loan Syndication and Project Consultancy Services as well as from Capital Market Operations. These operations are entirely distinguishable and different from that the of the IAS. Ld Counsel heavily relied on the decision of the Tribunal in the case of Carlyle India Advisors Private Ltd vs. ACIT vide ITA No.7901/Mum/2011 (AY 2007-08), dated 4.4.2012 and mentioned that the said company is functionally comparable to that of the assessee. Consequently, the company which should not be found to be good comparable with Carlyle India Advisors Private Ltd, is equally not good one for the present assessee too. In this regard, Ld Counsel brought our attention to the order of the Tribunal in the case of Carlyle India Advisors Private Ltd, supra and brought our attention to para 27 where the Tribunal dealt with the case of Sumedha Fiscal Services Ltd and found not a good comparable. Further, he mentioned that the said order of the Tribunal reached jurisdictional High Court, wherein the order of the Tribunal was confirmed in favour of the assessee. Thus, it is binding on us that the case of M/s Sumedha Fiscal Services Ltd is not a good 12 comparable functionally for the present assessee qua Carlyle India Advisors Private Ltd. Para 2 of the said judgment of the High Court is relevant here.
17. Further, referring to ground 1.4 of the appeal, Ld Counsel mentioned that the assessee is entitled to the risk adjustment and is critical of the order of the CIT(A) on this issue. The fact of disposing the ground without making a mention to this issue in the impugned order of the CIT(A) is also highlighted by Ld Counsel. Referring to ground no.1.5, Ld Counsel argued that the same is consequential and the ground depends on the final computation of the Arithmetic Mean of AL margin.
18. On the other hand, Ld DR relied on the order of the AO/TPO/CIT(A). However, regarding the risk adjustment, Ld CIT-DR is of firm opinion that the grant of the risk adjustment is not a matter of rule or right. Considering the fact the assessee has not substantiated the claim with the facts and the figures on the existence of the risk in the business of the comparable qua the assessee, there is no need for such granting of the adjustments. Regarding ground no. 1.5, Ld DR has nothing specific to argue.
19. We have heard both the parties and perused the orders of the Revenue Authorities as well as the order of the Tribunal and others placed before us. However, there is no dispute with regard to the Allianz Securities Ltd; Keynote corporate Services Ltd and SREI Capital Markets Ltd as the final comparables. In our opinion, it is appropriate to summarize the list of comparables by the chosen assessee, TPO and the CIT (A) as comparable and they are summarized as under:
Details of comparables SNo (As per the assessee vide his As per the TPO As per the CIT (A) letter dated 21.2.2008) 1 Allianz Securities Ltd Allianz Securities Ltd Allianz Securities Ltd 2 Keynote Corporate Services Keynote Corporate Services Keynote Corporate Services 3 SREI Capital Markets Ltd SREI Capital Markets Ltd SREI Capital Markets Ltd 4 Bajaj Capital Ltd Rejected Rejected 5 Fmec International Financial Rejected Rejected Services Limited 6 Lazard India Ltd, Rejected Rejected 7 GeefCee Finance Limited Rejected GeefCee Finance Limited 8 A.K. Capital Services Ltd Rejected 9 Ajcon Global Services Ltd Rejected 10 Brescon Corporate Advisors Ltd Rejected 11 ICDS Securities Ltd (Seg. ICDS Securities Ltd (Seg.
Consultancy) Consultancy)
12 Pioneer Investcorp Ltd Rejected
13 Sumedha Fiscal Services Ltd(Seg) Rejected
7 Comparables 9 Comparables 5 comparables
13
The limited issue before us for adjudication relates to the justification for inclusion of the two comparables namely, ICDS Securities and Sumedha Fiscal Services Ltd as good ones. Adjudication in this regard are discussed as under:
Justification for inclusion of M/s ICDS Securities Ltd as good comparable
20. The brief arguments of the Ld Counsel is whether the ICDS Securities Ltd, which is engaged in the stock broking business and margin banking backing business is functionally different, therefore, it is not an appropriate comparable. In this regard, we have perused the data placed before us vide page nos. 214,223, 234, 230 etc., of the paper book and find that no item of its income was derived by the is company from rendering of the investment advisory services. Therefore, in our opinion, the arguments of the Ld Counsel have to be accepted. Further, we have also gone through the decision of the Tribunal in the assessee‟s own case vide ITA No.4203/M/2012 and ITA No.6504/M/2012 dated 30.8.2012 in general, and para 53 in particular, wherein the Tribunal held that the stocking broking companies are not good comparables on FAR analysis with that of the assessee company which is engaged in Investment Advisory services. Assessee is not engaged in loan syndication or capitalization of funds from the investors and he is not engaged in marketing, investment and management of funds mobilizing under various schemes. The comparable of this kind, which is responsible for providing management and administrative services on one side and providing the credit card services on the other, the company is entirely on a different function. These functional on one side and the IAS of the assessee on the other belong to different genera of the functions. Therefore, we find the CIT(A) has not correct in including the company in the list of comparable. Hence we set aside the order of the CIT(A) in this regard and direct the AO / TPO / CIT (A) to exclude M/s ICDS Securities Ltd in the list of the comparable as it is of different function. Accordingly, we order in favour of the assessee.
Justification for inclusion of M/s Sumedha Fiscal Services Ltd as good comparable 14
21. Regarding the inclusion of the M/s Sumedha Fiscal Services Ltd as good comparable, it is the argument of the ld Counsel that it is not engaged in providing advisory services and the same is incomparable to the functions rendered by the assessee which are akin to the functions of M/s Carlyle India Advisors Pvt. Ltd (supra). Carlyle India Advisors Pvt. Ltd is a subsidiary of Carlyle Hong Kong and it provides advisory related services to Carlyle Hong Kong. Ld Counsel further argued that Sumedha Fiscal Services was picked up as comparable to that of the Carlyle India Advisors Pvt. Ltd and the said comparable was rejected by the Tribunal in the case of Carlyle India Advisors Pvt. Ltd (supra) for the AY 2007-2008. In this case, Sumedha Fiscal Services Ltd was rejected as comparable and the said decision of the Tribunal was approved by the binding decision of the judgment of the jurisdictional High Court. Relevant discussion is given in para 27 of the said order of the Tribunal which is as under:
"27. We will now consider 8 comparable cases selected by the TPO and see whether they can be functionally compared with that of the assessee.
(1).....
(2)......
(3) M/s. sumedha Fiscal Services Ltd ..................
(iii) M/s. Sumedha Fiscal Services Ltd on the ground that the company on a qualitative review and for the reason that its income is from loan syndication and project consultancy services.
In the final list, the TPO has included these companies as comparable companies. The TPO has given no reason whatsoever for changing his stand. Apart from the above, the assessee in its submissions dated 19.10.2010 filed before the TPO had highlighted as to how these companies are not functionally comparable with that of the assessee. The TPO has not even considered these objections. We have seen the reasons given by the assessee as to why these companies should not be treated as comparable companies, and they are part of the reply dated 19.10.2010 filed by the assessee before the TPO (the whole reply is at 127 to 573 of the assessee‟s paper book). On perusal of the reasons so given, we are of the view that these companies are not functionally comparable with functions performed by the assessee."
22. The order of the Tribunal which is later confirmed by the Jurisdictional High Court is clear on the fact that the Carlyle India Advisors Private Ltd, supra is engaged in the Investment Advisory Services (IAS) and the so called comparable case of Sumedha Fiscal Services Ltd is found to be not a good comparable. Thus, it is binding on us that the case of M/s Sumedha Fiscal Services Ltd is not a good comparable functionally even to the present assessee, whose function is IAS. Para 2 of the said judgment of the High Court is relevant.
1523. Thus, the assessee‟s function of „investment advisory services (in short „IAS‟) involve monitoring, gathering of investment related data and supply to the parent company at Singapore and in substance, the same is incomparable to the functions of (i) Broking and Share Trading and offer of Credit Card Services to Standard Chartered Bank; and (ii) Loan Syndication and Project Consultancy Services/ Capital Market Operations as discussed in the above. Thus, these two sets of functions belong to different genera. Thus, the basis requirement of the FAR analysis, which is the integral part of the „transfer pricing‟ study, is not met so as to justify the inclusion of the said two comparable. This basic principle is repeatedly affirmed by the Tribunal right from the beginning as evident from plethora of judgments. In TP studies, there is need for digging every available information in the public domain relating the comparable companies for FAR studies and in case the provisions of section 133A(6) are invoked, AO/TPO is bound to make available relevant information to the assessee before picking up a company for TP studies. Of course, it is the expectation of the TNMM method that only broad comparisons are sufficient. At the same, it should not be case that the functions of share broking or credit card services or function of Loan Syndication and Project Consultancy Services are treated on par with the IAS offered by the assessee. The provisions of the Rule10B(2) are relevant here. Therefore, considering the above functional differences of the impugned two comparables qua the assessee, we are of the opinion that ground no.5 raised by the assessee has to be allowed in his favour. AO is directed to consider the above direction and amend his order. Accordingly, ground 5 is allowed.
24. Ground 1.4 relates to the claim of Risk adjustment. We find the assessee has not brought out any facts before us to demonstrate that the claim of risk is supported by the facts and figures. It is the decided case that the grant of risk adjustment is not automatic or of general rule. Assessee needs to demonstrate with figures that the impugned risks have material effect on the operating margins qua the total cost. Reliance is placed on the decision of the Tribunal in the case of M/s. Premier Exploration Services Pvt. Ltd vs. ITO vide ITA No.4935/Del/2011 (AY:
2007-2008), order dated 31.5.2013 for the proposition that the risk adjustments cannot be allowed as a general rule and the assessee is under obligation to 16 demonstrate the existence of risk with the help of data and they are materially affect their margins. The tax payer needs to demonstrate that the risk is translated into charging a higher margin in comparable companies. The relevant para 10 of the said order of the Tribunal reads as under:
"10. After hearing both the sides on this issue, we find no merits in the taxpayer‟s claim for risk adjustment. Risk adjustment cannot be allowed as a general rule. It can only be considered when it is demonstrated that comparables had actually undertaken such risk and these are materially affected their margins. Unless it is shown that risk adjustment had changed, the result of each comparable and there are adequate reasons for such adjustment, no adjustment is justified. In absence of any such situation, no adjustment can be allowed. In our considered view, taxpayer has not been able to show how this risk, if any, is translated into charging a higher margin in comparable companies. Similarly, the assessee‟s claim that it has no market risk is also not acceptable. Assessee provides service to its group company only. Single customer risk is also a market risk. The performance of company in such cases is entirely dependent on the Associated Enterprises (AE). As soon as the AE runs out of the business or if AE‟s business gets reduced substantially then the business of the assessee will also get adversely effected accordingly. Being a captive service provider, the assessee cannot look for other customers. In such cases, the assessee runs a greater risk than an average independent entity who can always overcome the risk by looking for other customers or other market. The dependence on the particular client or a particular geography area along is always considered a high risk. It can be seen from the financial crisis in 2008-09 in USA as a result of subprime crisis, many companies which were completely dependent on USA clients diversified to the other areas to overcome the risk. Further, credit risk was existed in assessee‟s case as there was no clause in agreement that advance payment shall be made for services. Therefore, in our considered view, this ground of the assessee has no merits."
24.1. The above conclusions are affirmed in many other decisions of the Tribunal like the decision of ITAT, Mumbai Bench in the case of M/s. Wills Processing Services (I) P Ltd vs. CIT vide ITA no.4547/M/2012 and 4429/M/2012 (AY: 2007-2008). Considering the above settled nature of the issue and also respectfully following the decision of the coordinate Bench of ITAT, Delhi, we are of the opinion that the ground raised by the assessee is decided against the assessee. Accordingly, ground 1.4 of the assessee is dismissed.
25. Ground 1.5 relates to application of the proviso to section 92C(2) of the Act (+/-5%) and we find this ground is consequential in nature and therefore, we order the AO to compute the margins and apply the proviso in accordance with the law in force. Accordingly, ground 1.5 is allowed as consequential.
26. In the result, appeal of the assessee is partly allowed.
17आमकय अऩीर सुं./I.T.A. No.5616/M/2009 (AY: 2005-2006) (By Revenue)
27. This cross appeal filed by the Revenue on 15.10.2009 is against the order of the CIT (A)-XXXII, Mumbai dated 20.7.2009 for the assessment year 2005-2006. The only effective ground raised by the Revenue in this appeal reads as under:
"1. On the facts and in the circumstances of the case and in law, the CIT (A) erred in giving a relief to the assessee of Rs. 1,17,01,045/- taking the Arm‟s Length margin # 32.25% instead of 45.67% as taken by the TPO."
28. At the outset, elaborating the above mentioned ground, Ld DR mentioned that the CIT (A) granted relied to the asessee to the tune of Rs. 1,17,01,045/- by taking Arm‟s Length margin @ 32.25% instead of 45.67% determined by the TPO. The change in this margin is on account of accepting by the CIT(A) the: (i) M/s. GeefCee Finance Limited with the operating margin of 0.26% and (ii) rejection by the CIT(A) of four other comparables i.e., (i) A.K. Capital Services Ltd; (ii) Ajcon Global Services Ltd; (iii) Pioneer Investcorp Ltd and (vi) Brescon Corporate Advisors Ltd, which were otherwise considered by the TPO. We shall now proceed to analyse the justification of the above conclusion of the CIT(A) in the succeeding paragraphs of this order.
A. Justification for inclusion of GeefCee Finance Ltd as good comparable
29. Before us, Ld DR made a legal proposition that loss making company do not constitutes good comparable for the profit making assessee like the present one. In this regard, he relied on various binding coordinate bench decisions of this tribunal. Further, he mentioned that the M/s GeefCee Finance Limited with the operating margin of 0.26% is not operating profit of the comperable business. This case has registered operating losses consistently for three years and filed financial statements for three Fys ending on 31st March, 2003, 2004 and 2005. Sri Ajeeth Jain CIT DR stated that it is a case of persistent operational loss. In this regard, Ld DR tabulated the operational losses over cost. Relevant table as modified as follows:
1830. Further, to substantiate the above legal proposition, Ld DR filed a copy of the order of the Tribunal in the case of M/s Advance Power Display Systems Ltd vs. ACIT vide appeal ITA No.6732/M/2011 & ITA No.6542/M/2011 (AY: 2003-2004) order dated 8.5.2013 and brought our attention to the contents of para 10.2 for the said legal proposition.
31. Per contra, Ld Counsel for the assessee argued strongly justifying the inclusion of the case of M/s. GeefCee Finance Limited for ALM studies and FAR studies. Sri Porus Kaka, Ld Counsel for the assessee further mentioned that similar issue was adjudicated by the Special Bench, ITAT, Chandigarh in the case of DCIT vs. Quark Systems (P) Ltd [2010] 132 TTJ (Chd) (SB) 1 and the SB decision is more binding on the Tribunal. During the rebuttal time, Ld DR distinguished the Special Bench decision (supra) by stating that the case dealt with by the Special Bench is not a company with persistent losses unlike the case of M/s. GeefCee Finance Limited.
32. We have heard both parties on this issue. The issue is if a company with persistent losses can be considered as good comparable for ALM studies and the if the case of M/s. GeefCee Finance Limited is one such company. In this regard, we have perused the cited SB decision and find that the same is relevant for the proposition that „If IC has suffered heavy losses and, therefore, it is not treated as comparable by the tax authorities, they also have to consider that the DM has earned extraordinary profit and has a huge turnover, besides differences in assets and other characteristics - matter is therefore remitted to the file of the AO for 19 consideration of claim of the taxpayer and make a de novo adjudication of the ALP after providing reasonable opportunity of being heard to the assessee‟. Therefore, the matter is remanded and there is no finality in the matter. There is no data to demonstrate the said facts are comparable to that of the M/s. GeefCee Finance Limited too. In our view the onus, since the argument is raised by the assessee‟s counsel, in on the assessee to demonstrate.
33. Further, we have gone through the operating margin and total cost ratios for the three years ending with the relevant AY and find the M/s. GeefCee Finance Limited is in losses for the past three years. Further, we find the profit of 0.26% considered by the CIT(A) is not operating profit margin but the company‟s profit ratio after considering the other income too. In substance, this profit percentage of 0.26% is not good for comparative analysis under TNMM method with OC / TC on PLI. Therefore, in principle, the order of the CIT(A) is incorrect on his conclusion and however, the same is subject to the verification of the loss percentages of OC/TC for the three years. As this data is not available before the CIT(A) too.
34. We have also perused the decisions cited by the DR in connection his argument on the persistent loss making as not good comparables and relevant pick from the contents of para 10.2 from the order of the ITAT of M/s Advance Power Display Systems Ltd reads as under:
"10.2. Even otherwise, when the comparability of the case has to be tested independently for each year, then without examination of the comparability, no case can be accepted as a comparable, solely on the basis that it has been accepted as comparable in the subsequent year. From the annual report of the company M/s. BCC Fuba India Ltd., it is clear that this company is showing persisting loss from the year after year and therefore, in view of the series of decisions of this Tribunal on the point that persisting loss making company cannot be considered as good comparable for the purpose of determination of the ALP."
35. The above decision was given on the following factual matrix of the case.
"9.1............In the last more than three years, this company is making loss and therefore, in view of the decision of the Hyderabad Benches of the Tribunal in the case of M/s. Brigade Global Services P Ltd as well as of this Tribunal in the case of M/s. Pfizer Ltd, this company cannot be considered as good comparable."
36. From the above it is evident that a company making persistent losses for the past three years like the present assessee is no good comparable. To elaborate further, when a loss making entity is selected for comparison in TP studies for 20 necessary, which is a profit making one, there is a need for more attention qua the conditions prescribed in clauses (a) to (d) of Rule 10B(2) of the IT Rules, 1962 for an ultimate judgment on the comparability of impugned transactions. It should not be the case, that a comparable should be excluded by the TPO or demanded by the assessee, if a comparable is a loss making one. Similarly, a case should not be included on the same principle. The judgment on the inclusion or exclusion depends on the data and the applicability of the specified conditions in the said clauses. Whoever demands for or against such exclusion or inclusion needs to demonstrate with facts and reasons in support of the claim. Normally, as per the OECD TP guidelines, the losses or unusual profits constitute extreme results and such results demands further examination into the reasons for such results. If such examination results in detection of the responsible reasons causing such losses there is need for adjustments to the margins or exclusions of that case for the purpose of comparability studies. Reliance is placed on the order of the Tribunal in the case of Willis Processing India P. Ltd., 30 Taxmann.com 350 Mum and the decision of Delhi Bench in the case of Sapient Corporation Pvt. Ltd reported in 46 SOT 60 (Del). Therefore, in principle, we appreciate the argument put forwarded by the Sri Ajeet Jain, Ld CIT DR and in favour of the Revenue and reject the conclusions of the CIT (A). Ex consequenti, the case of M/s. GeefCee Finance Limited is not a good comparable and therefore, we set aside the finding of the CIT (A) in this regard and direct for exclusion of this case from the list of comparables for the purpose of computing the ALP margins. The same is subjected to veracity of the data furnished by Sri Jain and AO needs to verify before the exclusion after granting adequate opportunity to the assessee.
B. Justification for exclusion of (i) A.K. Capital Services Ltd; (ii) Ajcon Global Services Ltd; (iii) Pioneer Investcorp Ltd and (vi) Brescon Corporate Advisors Ltd, as bad comparable:
37. In connection with these 4 comparables, Ld DR relied on the conclusions given by the TPO in this regard in favour of considering the same as good comparables.
2138. On the other hand, Ld Counsel demonstrated that these companies are not functionally comparable (FAR analysis) as they are not engaged in rendering of the advisory services like in the case of the assessee. Referring to A.K. Capital Services Ltd, Ld Counsel mentioned that this company undertakes merchant banking activities which are regulated by the SEBI. Referring to Ajcon Global Services Ltd, Ld Counsel mentioned that this company is engaged in the equity broking and financial advisory services, which is functionally different and not comparable to the activities of the assessee. Referring to Pioneer Investcorp Inc, Ld Counsel mentioned that this company is predominantly engaged in the field of debt syndication and allied services to the corporate sector and also in the business of trading in government securities. Referring to the Brescon Corporate Advisors Ltd, Ld counsel argued vehemently stating that its functions are entirely different (ie debt syndication, financial restructuring, capital market services etc). This company was not considered a good comparable in the assessee‟s own case vide the contents of the paragraph 53 of the order of the ITAT for the AY 2007-08 and 2008-
09. The name of the company was wrongly spelt as Brescon Corporate Finance Ltd (sic). However, it was correctly typed in the table above para 46 of the order of the ITAT dt. 30.08.2013. To support the same and the order/conclusions of the CIT(A), Ld Counsel for the assessee brought out attention to the financials and the segmental details based on the documents furnished before and submitted for not disturbing the finding of CIT(A) given in para 12.5 and 12.6of the impugned order.
39. We have heard the parties and perused the orders of the revenue and the documents placed before us. Initial lines of the said para 12.6 is relevant and the same read as under:
"12.6 I have considered the observations of the TPO/AO in respect of the six comparables .... I agree with the arguments of the appellant that of (i) A.K. Capital Services Ltd; (ii) Ajcon Global Services Ltd; (iii) Pioneer Investcorp Ltd and (vi) Brescon Corporate Advisors Ltd, are not comparable to the appellant because their major activity is in fields other than Financial advisory services "
No incriminating document on data in respect of these four companies is brought by Ld DR to our notice to controvert the above finding of the CIT(A). Considering the same, we are of the opinion, the finding of the CIT(A) on this issue do not call for 22 any interference. Accordingly, we dismiss this part of the ground of the appeal fo the revenue.
40. Finally, we direct the AO/TPO to consider our finding above and work out the operating margin in relation to the total cost, the PLI the criterion accepted by the assessee and apply the provisions of the proviso to section 92C(2) of the Act in accordance with the law only in case the final assessee‟s margin is not at arm‟s length. They shall grant reasonable opportunity of being heard to the assessee in accordance with the set principles of natural justice.
41. In the result, both the cross appeals are partly allowed.
Order is pronounced in the open court on 30th October, 2013.
Sd/- Sd/-
(B.R. MITTAL) (D. KARUNAKARA RAO)
न्मायमक सदस्म / JUDICIAL MEMBER रेखा सदस्म / ACCOUNTANT MEMBER
भुंफई Mumbai; ददनाुंक Dated 30.10.2013
व.यन.स./ OKK , Sr. PS
आदे श की प्रतिलऱपि अग्रेपिि/Copy of the Order forwarded to :
1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent.
3. आमकय आमक्त(अऩीर) / The CIT(A)-
4. आमकय आमक्त / CIT
5. ववबागीम प्रयतयनधध, आमकय अऩीरीम अधधकयण, भुंफई / DR, ITAT, Mumbai
6. गाडड पाईर / Guard file.
सत्मावऩत प्रयत //True Copy// आदे शानस ु ार/ BY ORDER, उि/सहायक िंजीकार (Dy./Asstt. Registrar) आयकर अिीऱीय अधिकरण, भुंफई / ITAT, Mumbai