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 9, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Acit(It)-1.2.2, Mumbai, Bkc, Mumbai vs Bcd Travel Asia Pacific Pte Limited, ... on 30 October, 2025

IN THE INCOME TAX APPELLATE TRIBUNAL, 'I' BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI GIRISH AGRAWAL, ACCOUNTANT MEMBER ITA No.4569 to 4572/Mum/2025 (Assessment Year :2017-18 to 2020-21) ITA No. No.4704/Mum/2025 (Assessment Year 2019-20) & ITA No. 4849/Mum/2025 (Assessment Year 2020-21) ACIT (IT)-1(2)(2) Vs. BCD Travel Asia Pacific Room No.548, Kaulity A PTE Limited Bhavan PwC House, Plot G Block, Bandra Kurla No.18/A Complex, Guru Nanak Road Mumbai - 400 051 Station road Bandra West, Mumbai-400 050 PAN/GIR No.AAECB9377Q (Appellant) .. (Respondent) CO No.266/Mum/2025 (Arising out of ITA No.4704/Mum/2025 (Assessment Year : 2019-20) CO No.265/Mum/2025 (Arising out of ITA No.4569/Mum/2025 (Assessment Year : 2018-19) CO No.253/Mum/2025 (Arising out of ITA No.4849/Mum/2025 (Assessment Year : 2020-21) & CO No.267/Mum/2025 (Arising out of ITA No.4572/Mum/2025 (Assessment Year : 2017-18) 2 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited BCD Travel Asia Pacific Vs. ACIT (IT)-1(2)(2) PTE Limited Room No.548, Kaulity A PwC House, Plot Bhavan No.18/A G Block, Bandra Kurla Guru Nanak Road Complex, Station road Mumbai - 400 051 Bandra West, Mumbai-400 050 PAN/GIR No.AAECB9377Q (Appellant) .. (Respondent) Assessee by Ms. Hirali Desai / Tejal Saraf & Shri Hardik Nirmal Revenue by Shri Krishna Kumar, Sr. DR Date of Hearing 27/10/2025 Date of Pronouncement 30/10/2025 आदे श / O R D E R PER BENCH:

The aforesaid appeals have been filed by the Revenue against separate impugned orders and Cross Objections by the assessee against separate impugned order passed by ld. CIT(A)-55, Mumbai dated 02/04/2025 for the quantum of assessment passed u/s.143(3) r.w.s. 144C.

2. The Revenue, in substance, has raised the following grounds of appeal, common across all the assessment years in question, mutatis mutandis:

3 ITA No.4572/Mum/2025 and others
BCD Travel Asia Pacific Pte Limited
1. On the facts and in the circumstances of the case and in law, the learned CIT(A) erred in holding that the amount received by the assessee from its Indian associated enterprise under the Regional Service Agreement (RSA) does not constitute royalty income taxable under section 9(1)(vi) of the Income-tax Act, 1961.
2. On the facts and in the circumstances of the case and in law, the learned CIT(A) erred in holding that such amount is not royalty within the meaning of clause 3(a) of Article 12 of the India-Singapore Double Taxation Avoidance Agreement (DTAA), ignoring the fact that the services rendered involve information concerning industrial, commercial or scientific experience.
3. On the facts and in the circumstances of the case and in law, the learned CIT(A) erred in relying on the decision of the Hon'ble ITAT, Mumbai Bench in Van Oord Dredging & Marine Contractors BV v. DCIT (111 Taxmann 163), which has not attained finality before the Hon'ble Bombay High Court, and in further relying on other ITAT decisions without appreciating their distinguishable facts.

3. The Revenue, through these appeals, seeks to restore the additions made by the Assessing Officer treating the receipts of the assessee under the Regional Service Agreement as "royalty", both under domestic law and under Article 12(4) of the India-Singapore DTAA.

4. The assessee, on the other hand, has filed its cross- objections for all years, raising the following grounds which are common across the years under appeal:

Ground No. 1: That the final assessment order dated 10 November 2021, passed u/s. 143(3) r.w.s. 144C(3) of the Act, is barred by limitation, void-ab-initio, bad in law and liable to be quashed.
4 ITA No.4572/Mum/2025 and others
BCD Travel Asia Pacific Pte Limited Ground No. 2: That the learned CIT(A) erred in directing the Assessing Officer to levy interest u/s. 234D of the Act after giving effect to other grounds of appeal and as per law after due verification.

5. At the very outset, both parties submitted that the central controversy in these appeals relating to the tax characterisation of consideration received under the RSA stands substantially covered by the decision of the coordinate Bench of this Tribunal in Van Oord Dredging and Marine Contractors BV v. DCIT 111 Taxman 163 (Mumbai) and further by the Tribunal's own order in the assessee's own case for the earlier assessment years, which have attained finality.

6. These appeals by the Department and the corresponding cross-objections by the assessee emanate from separate orders of the learned CIT(A) for Assessment Years 2017-18, 2018-19, 2019-20, and 2020-21. Since the core issue springs from an identical factual substratum and common legal questions under section 9(1)(vi) and Article 12 of the DTAA, they are being disposed of through this consolidated order.

7. The brief facts, as emerge from the record, may be delineated. The assessee, BCD Travel Asia Pacific Pte. Ltd., is a company incorporated and fiscally domiciled in Singapore and forms an integral part of the BCD Travel Group, a global conglomerate specialising in business travel management. The assessee acts as the Asia-Pacific Regional Headquarters 5 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited (APAC HQ) of the group and provides a bouquet of regional managerial, administrative, operational, and technical support services to its subsidiaries and affiliates, including BCD Travel India Pvt. Ltd., under a Regional Services Agreement effective from 01 January 2016.

8. The Assessing Officer like in earlier years noted that under the said RSA, the assessee recovered certain costs from BCD India, calculated on a cost-pooling mechanism with a nominal markup. The officer, however, held that such consideration represented royalty income, being in the nature of payments for imparting or making available information concerning industrial, commercial or scientific experience, and hence, taxable in India under section 9(1)(vi) and Article 12(4) of the DTAA.

9. The learned CIT(A), on appeal, found that the AO had mechanically invoked the royalty clause without appreciating the true character of the transaction. After an extensive analysis of the agreement and the OECD Commentary, the CIT(A) concluded that the arrangement was one of provision of services, not transfer of know-how, since the assessee merely applied its organisational expertise through regional teams and did not impart any secret, proprietary, or reproducible information to BCD India. The CIT(A)'s order tabulated the detailed nature of services under the RSA, classifying them under nine broad heads Finance, Account Management, Human Resources, Supplier Relations, 6 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited Technology, Performance & Quality Solutions, Contact Centre Solutions, Country Operations, and General Administration each of which involved recurring, operational functions executed by the assessee's regional staff for ensuring uniformity, compliance, and efficiency across the Asia-Pacific network of the group.

10. In the assessment order, the learned Assessing Officer observed that the Regional Service Agreement (RSA) was structured in a manner that ostensibly portrayed routine support services but, in effect, enabled BCD India to utilise the global commercial experience and proprietary systems of the assessee. According to the AO, the arrangement thereby facilitated the "making available" of industrial and commercial experience to the Indian entity and, thus, the payments qualified as royalty both under the Act and under the treaty. The AO rested his conclusion primarily on the expression "information concerning industrial, commercial or scientific experience" appearing in Article 12(4) of the DTAA and clause (vi) of section 9(1).

11. The learned CIT(A), however, on a painstaking scrutiny of the agreement, the manner of execution of services, and the actual flow of benefit, held that the AO had misconstrued the nature of receipts. The appellate authority noted that the RSA is an umbrella arrangement through which the regional headquarters discharges specific managerial and 7 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited administrative responsibilities for the benefit of multiple group entities in the Asia-Pacific region. These services, it was found, are rendered continuously by the assessee's regional personnel, using their own facilities and infrastructure, and do not entail any transfer of knowledge, process, or confidential method to BCD India.

12. The CIT(A) reproduced and examined in detail the scope of each service head, which may be briefly restated here for clarity and completeness:

• Finance: Encompasses maintenance of financial control, preparation and consolidation of regional accounts, coordination with auditors, budget planning, and professional-fee administration. The services are performed directly by the assessee's finance team and the outputs such as consolidated reports are transmitted as deliverables; there is no imparting of financial systems or formulas.
• Account Management: Covers coordination of multinational client accounts, performance monitoring, and ensuring regional uniformity in client service levels. The Indian affiliate benefits from such coordination but is not trained or licensed to replicate the same processes. • Human Resources: Entails administrative support for payroll, recruitment, and employee-data management. These are routine HR functions carried out by the regional HR cell on behalf of participating entities.
8 ITA No.4572/Mum/2025 and others
BCD Travel Asia Pacific Pte Limited • Supplier Relations: Involves regional negotiations with airlines, hotels, and travel partners to obtain uniform commercial terms. The benefit lies in group-level economies of scale, not in the transfer of any proprietary negotiation technique or algorithm.
• Technology: Relates to IT infrastructure management, implementation support, and supervision of regional software tools. The agreement explicitly prohibits BCD India from sub-licensing or using any underlying intellectual property; ownership of all software and technology remains with the group headquarters.
• Performance Solutions and Quality Consultancy:
Includes monitoring of operational metrics, benchmarking, and process-improvement recommendations. The assessee's specialists conduct such analyses themselves; BCD India receives only results and suggestions, not any methodology or tool.
• Contact Centre Solutions: Concerned with oversight of the regional call-centre network, capacity planning, and troubleshooting. Again, the role is operational; no process manual or system know-how is transferred.
• Country Operations and General Administration: Provide managerial coordination, compliance monitoring, and administrative assistance to ensure that regional 9 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited policies are uniformly implemented. These are stewardship and supervisory functions characteristic of a head-office service.

13. Having thus analysed each functional head, the CIT(A) concluded that what the assessee provides is a bundle of integrated managerial and administrative support services ensuring seamless functioning of the group's Asia-Pacific operations. The nature of the consideration being cost allocation with limited markup itself militates against the hypothesis of a royalty, which normally correlates with exploitation of an identifiable intangible or right.

14. The appellate authority then invoked the OECD Commentary (2017) to Article 12, which delineates with precision the boundary between royalties and services. It explains that the expression "information concerning industrial, commercial or scientific experience" refers to know-how, that is, undivulged and proprietary information which the transferor imparts to the transferee for independent use. In contrast, where the provider simply uses his expertise to render a service and the recipient obtains only the result, the payment is not for know-how but for services falling under Article 7 as business profits.

15. The distinction, as emphasised by the OECD, is that in a know-how arrangement, the information exists in a tangible or reproducible form before disclosure and, after the transfer, 10 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited the provider has no further role in its application. Conversely, in a service contract, the provider's continued involvement and operational effort demonstrate that the knowledge is not transferred but merely applied. The CIT(A) recorded that the assessee's continuous regional participation and recurring cost outlay bring the RSA squarely within the latter category.

16. The learned CIT(A) further drew support from the coordinate Bench's ruling in Van Oord Dredging & Marine Contractors B.V. v. DCIT (111 Taxmann 163), where it was held that unless the foreign enterprise transfers to the payer a corpus of confidential or scientific experience for its own independent use, the consideration cannot be termed royalty. The Bench clarified that when expertise is used by the provider itself in executing the work, there is no imparting of know-how but only performance of services. This, the CIT(A) noted, applies on all fours to the present case. The ld. CIT(A) also cited GECF Asia Ltd. v. DIT (ITA No. 3524/Mum/2014), wherein accounting, finance, HR, and IT support rendered by a Singapore entity to its Indian affiliate were held not to constitute royalty, the Tribunal observing that the foreign company "merely utilised its accumulated experience to discharge managerial functions; nothing was transmitted to the recipient which could enable independent replication." The parallel was found apt to the assessee's functions under the RSA.

11 ITA No.4572/Mum/2025 and others

BCD Travel Asia Pacific Pte Limited

17. In light of these principles, the CIT(A) reasoned that the Assessing Officer's reliance on the mere improvement of BCD India's efficiency as indicative of imparting experience is misplaced. Improvement is a natural consequence of any service rendered by a specialised agency; it cannot, by itself, convert a service fee into royalty. The existence of benefit is not synonymous with transfer of know-how. What matters is whether there is an alienation of proprietary information, which is absent here.

18. We find no infirmity in this reasoning. Indeed, the CIT(A)'s analysis is firmly grounded in internationally accepted interpretive standards and aligns with a long line of Tribunal and High Court precedents. The facts unmistakably indicate that the assessee's role was that of a service provider applying its regional resources, not that of a licensor imparting any information or process.

19. To appreciate the legislative and treaty framework, it is pertinent to first recall that section 9(1)(vi) of the Act deems as income arising in India any consideration received by a non-resident for "the transfer of all or any rights (including the granting of a licence) in respect of a patent, invention, model, design, secret formula or process, or for imparting any information concerning the working of, or the use of, such asset." Explanation 2 further expands the scope to include "the imparting of information concerning industrial, commercial or scientific experience." However, these deeming 12 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited fictions are subject to the provisions of a Double Taxation Avoidance Agreement, and where the DTAA provisions are more beneficial, they prevail by virtue of section 90(2).

20. Article 12(4) of the India-Singapore DTAA defines "royalties" to mean payments for:

(a) the use of, or the right to use, any copyright, patent, trademark, design, secret formula or process, or other similar property; or
(b) payments for information concerning industrial, commercial, or scientific experience.

The expression "information concerning industrial, commercial or scientific experience" has been authoritatively construed in the OECD Commentary as referring to the concept of know-how undivulged and proprietary information that enables the recipient to reproduce or apply the experience independently, without further assistance from the provider.

21. The Commentary distinguishes this category from payments for services, which involve the application of knowledge rather than its transfer. Paragraphs 11 to 13 of the OECD Model Commentary on Article 12, repeatedly cited by Indian courts, emphasise that in a know-how contract, the information must already exist, be capable of independent use by the recipient, and be transferred under confidentiality. In contrast, a service contract is one where the provider 13 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited continues to participate in the execution of the work, utilising his expertise himself to produce results for the recipient.

22. The practical import of this distinction is that the presence of expertise on the provider's part is not decisive; rather, it is the mode of exploitation that governs tax characterisation. If the knowledge remains embedded in the provider and is merely used by him to perform a task, the income is from services. If, however, the knowledge or experience is transmitted such that the recipient can thereafter deploy it independently, the income assumes the character of royalty.

23. This demarcation was luminously elucidated in the decision of the coordinate Bench in Van Oord Dredging & Marine Contractors BV v. DCIT (111 Taxmann 163, Mumbai), where the Tribunal observed that "the test of imparting is the touchstone" if the foreign entity continues to use its own industrial and commercial experience to render services, no imparting occurs. The Bench explained that the essence of royalty lies in alienation, not in application. Unless the recipient obtains a corpus of information or experience that can be independently replicated, the payment cannot be treated as royalty.

24. Applying the above doctrine to the present case, it is manifest that the assessee neither granted any right to use its intellectual property nor imparted any corpus of industrial, commercial, or scientific experience. The assessee's regional 14 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited teams actively performed the tasks be it financial consolidation, supplier negotiation, or technology coordination on behalf of BCD India. The Indian entity merely availed the outcome of these performances; it acquired no proprietary knowledge enabling it to replicate or commercialise such activities in the future. The contractual architecture of the RSA fortifies this interpretation. Clause 6.3 explicitly forbids any transfer, disclosure, or sub-licensing of rights or know-how by the recipient. The consideration is computed not with reference to usage or exploitation, as in a licence, but on the basis of actual cost allocation across beneficiaries. This economic structure is inherently inconsistent with a royalty arrangement.

25. The Assessing Officer's reasoning that the enhancement of BCD India's efficiency implied imparting of experience is fallacious. Every act of consultancy or managerial support naturally elevates the recipient's performance; yet such incidental enhancement does not transmute the service into a transfer of know-how. The jurisprudence, both domestic and international, makes clear that benefit is not benchmark. As held in GECF Asia Ltd v. DIT (supra), "the recipient's gain in efficiency is the product of the provider's effort, not evidence of imparting any confidential experience."

26. It is also important to underscore that the source of income lies in the performance of obligations from Singapore. The RSA neither envisages nor results in a permanent 15 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited establishment of the assessee in India within the meaning of Article 5 of the DTAA. The absence of a PE makes the entire analytical exercise of royalty characterisation critical, for only if the receipts qualify as "royalty" could they be taxed in India. The CIT(A)'s conclusion that they do not is therefore of material consequence, and rightly so.

27. In cumulative appreciation of the facts, we find that the services rendered under the RSA are managerial and administrative in nature, executed outside India, and remunerated on a cost-sharing basis. They involve the application of the assessee's regional expertise and experience, not the imparting of any knowledge or process. The payments thus fail to satisfy the twin conditions of Article 12(4) there is neither a right to use any intangible property nor any transfer of industrial, commercial, or scientific experience. The receipts are therefore not taxable in India as royalty either under the Act or under the Treaty. The distinction between imparting and applying experience is not merely semantic but fundamental to the architecture of international tax law. As the OECD Commentary illustrates, where a foreign enterprise uses its own skill and technical experience to perform tasks such as providing after-sales services, warranty support, technical assistance, consultancy, or advice the income is business profit. The recipient gains the fruit of the service, not the seed of knowledge. It is only when the seed itself a proprietary, 16 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited secret corpus of experience is passed for independent cultivation by the recipient that the consideration assumes the colour of royalty.

28. Viewed thus, the present RSA is emblematic of an applied service model. The assessee's regional personnel remain engaged throughout the year, coordinating client accounts, negotiating supplier contracts, maintaining IT systems, and advising on operational efficiency. These functions require continuing performance; they are incapable of being separated and "used" by BCD India independently. The payment therefore compensates the assessee for doing, not for imparting.

29. The OECD's illustrative examples further fortify this conclusion. Paragraph 13 lists typical payments which, though they draw upon professional expertise, cannot be equated with know-how transfers: after-sales support, warranty service, technical assistance, professional advice, and troubleshooting. The RSA services fall squarely within this category. The Finance and Technology functions, for instance, mirror precisely the OECD's "professional advice and system support" examples classic hallmarks of a service contract.

30. The jurisprudence of Indian courts has consistently aligned with these principles. The Hon'ble Delhi High Court in DIT v. Guy Carpenter & Co. Ltd. [(2012) 346 ITR 504] held 17 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited that consultancy in re-insurance, though steeped in commercial experience, does not amount to "imparting" of information and hence not royalty. Likewise, the Bombay High Court in Diamond Services International Pvt. Ltd. [(2008) 169 Taxman 201] clarified that for information to constitute royalty, it must be capable of independent commercial use by the recipient; mere reliance on the advisor's expertise does not suffice.

31. When these principles are juxtaposed with the facts of the present case, the conclusion becomes inevitable. The assessee's contribution is one of continuous stewardship guiding, coordinating, and performing regional functions without any alienation of proprietary material. BCD India could not, even if it desired, replicate these functions in the absence of the assessee's regional infrastructure and personnel. That very dependence negates any suggestion of a know-how transfer. The AO's observation that BCD India benefited from "global best practices" overlooks the elementary fact that benefit and transfer are distinct legal notions. Best practices, though derived from accumulated experience, remain intangible expressions of skill; unless codified and conveyed as reproducible knowledge, they do not create royalty income. The mere sharing of outcomes or reports does not constitute imparting of commercial experience.

18 ITA No.4572/Mum/2025 and others

BCD Travel Asia Pacific Pte Limited

32. The Revenue's contention that the assessee's activities enabled BCD India to align with group-wide systems also fails to establish royalty character. Uniformity within a multinational group is an administrative necessity, not an intellectual-property licence. The parent or regional hub invariably oversees compliance, yet that oversight remains an attribute of group management, not an asset transfer. The consideration paid for such stewardship is thus rightly treated as service income. Furthermore, the cost-plus basis of remuneration demonstrates the economic substance of the arrangement. Royalties are typically linked to revenue exploitation, a percentage of turnover, profit, or usage, reflecting the commercialisation of an intangible. Here, the charge is confined to actual cost of services, periodically reconciled. Such a structure is antithetical to the notion of royalty, which presupposes exploitation rather than reimbursement.

33. In assessing whether the "imparting of information" limb of section 9(1)(vi) is attracted, it is well settled law that deeming fictions must be strictly construed. The expression "imparting" cannot be diluted to include every instance where experience is utilised. The Legislature intended to tax transfers of technology and secret processes, not managerial support or corporate co-ordination. To stretch the phrase beyond its natural ambit would conflate ordinary commercial 19 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited services with intangible-property licensing a result alien to both statutory text and treaty intent.

34. In light of the foregoing, we hold that the receipts under the Regional Service Agreement represent consideration for services rendered, falling within the purview of business profits under Article 7 of the DTAA. In the absence of any permanent establishment of the assessee in India, such income is not taxable in India. The lower appellate authority's reasoning is legally impeccable and requires our full affirmation.

35. Having traversed the factual, contractual, and jurisprudential terrain, we find no ambiguity in the legal conclusion that the impugned receipts are not royalties. The assessee's services were rendered in the ordinary course of regional management, entirely outside India, and fall within the domain of business profits under Article 7 of the India- Singapore DTAA. As the Department has not alleged the existence of any Permanent Establishment within India under Article 5, there is no nexus for taxation of these receipts in India. We find ourselves in complete consonance with the reasoning articulated by the learned CIT(A). His analysis, grounded in the OECD principles and in harmony with the coordinate Bench rulings in Van Oord Dredging & Marine Contractors BV and GECF Asia Ltd., represents a sound exposition of both law and logic. The CIT(A) rightly observed 20 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited that the defining element of "royalty" is the alienation or imparting of information. The assessee here has neither alienated nor imparted any such corpus; it has merely employed its regional experience and professional acumen to execute ongoing managerial and administrative obligations.

36. The approach of the Assessing Officer, in contrast, rests upon a presumption that wherever specialised expertise is deployed, an element of "information" is necessarily imparted. Such presumption is misplaced. The test is not the complexity or value of the service rendered, but the nature of what is transferred. The moment the knowledge remains embedded in the service provider and is only applied for the benefit of another, the transaction ceases to be a transfer of information. The Assessing Officer's inference, therefore, proceeds from an erroneous premise. It is also significant that the Revenue has, in earlier assessment years, consistently accepted the identical arrangement as constituting non- royalty service income. No fresh material or change in law has been demonstrated before us to justify a departure from that settled position. The principle of consistency, a cardinal facet of fiscal certainty, obliges the Department to maintain uniformity where facts and circumstances remain unchanged.

37. The Revenue's argument that the CIT(A) erred in relying upon Van Oord on the ground that the decision is under 21 ITA No.4572/Mum/2025 and others BCD Travel Asia Pacific Pte Limited challenge before the High Court is equally untenable. Unless stayed, a coordinate Bench decision binds the Tribunal by judicial discipline. Moreover, Van Oord itself rests on well- settled interpretive principles and has since been affirmed and followed in a number of subsequent rulings, including GE Energy Parts Inc. and GECF Asia Ltd. The CIT(A)'s reliance was thus fully justified.

38. In sum, the nature of consideration under the RSA being a cost-shared reimbursement with minimal markup for continuous regional stewardship bears no resemblance to a royalty or technical-service payment. The income arises from ongoing activity, not from the exploitation of an intangible. The Assessing Officer's addition, premised on a misconstruction of Article 12(4), therefore lacks legal sustainability.

39. Turning now to the cross-objections filed by the assessee, we observe that the primary grounds therein challenge the validity of the assessment order on the plea of limitation and the consequential levy of interest under section 234D. Inasmuch as we have upheld the CIT(A)'s decision on merits and held that no income is taxable in India, these grounds become academic. The question of interest under section 234D would survive only if there were a tax liability, which is absent. The limitation plea, likewise, requires no adjudication in view of our substantive conclusion on merits.

22 ITA No.4572/Mum/2025 and others

BCD Travel Asia Pacific Pte Limited

40. Accordingly, the cross-objections are rendered infructuous and are dismissed as such. The Tribunal, having affirmed the appellate findings in entirety, sees no justification for interference. The Revenue's appeals fail on all counts.

41. In result, the appeals filed by the Department for Assessment Years 2017-18, 2018-19, 2019-20, and 2020- 21 are dismissed, and the cross-objections of the assessee are dismissed as infructuous.

Order pronounced on 30th October, 2025.

              Sd/-                               Sd/-
      (GIRISH AGRAWAL)                      (AMIT SHUKLA)
   ACCOUNTANT MEMBER                      JUDICIAL MEMBER
Mumbai; Dated 30/10/2025
KARUNA, sr.ps
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. CIT
4. DR, ITAT, Mumbai
5. Guard file.

                 //True Copy//                               BY ORDER,



                                                     (Asstt. Registrar)
                                                       ITAT, Mumbai