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 6, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Mckinsey & Company Inc United Kingdom, ... vs Dcit (It) 3(2)(1), Mumbai on 16 January, 2017

IN THE INCOME TAX APPELLATE TRIBUNAL "L" BENCH, MUMBAI BEFORE SHRI D. KARUNAKARA RAO, ACCOUNTANT MEMBER AND SHRI PAWAN SINGH, JUDICIAL MEMBER I. I.T.A. No.702/M/2015 (Assessment Year: 2011-2012) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), United Kingdom, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AAACM7227L (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) II I.T.A. No.703/M/2015 (Assessment Year: 2011-2012) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Sweden, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AAACM7213J (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) III. I.T.A. No.704/M/2015 (Assessment Year: 2011-2012) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Malaysia, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AABCM0986H (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) IV. I.T.A. No.705/M/2015 (Assessment Year: 2012-2013) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Malaysia, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), 2 Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AABCM0986H (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) V. I.T.A. No.711/M/2015 (Assessment Year: 2011-2012) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Belguim, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AAACM7232P (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) VI. I.T.A. No.712/M/2015 (Assessment Year: 2012-2013) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Belguim, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AAACM7232P (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) VII. I.T.A. No.713/M/2015 (Assessment Year: 2011-2012) McKinsey & Company, Inc. फनाभ/ DCIT( IT )-3(2)(1), Norway, Scindia House, Ballard Vs. C/o. S.R.B.C & Associates LLP, Estate, Mumbai - 400 038. th 14 Floor, The Ruby, Sepati Bapat Marg, Dadar (W), Mumbai - 400 038.

स्थामी रेखा सं ./ PAN : AAACM7225J (अऩीराथी /Appellant) .. (प्रत्मथी / Respondent) VIII. I.T.A. No.659/M/2015 (Assessment Year: 2011-2012) P.T. McKinsey, Indonesia , फनाभ/ DCIT( IT )-3(2)(1), C/o. S.R.B.C & Associates LLP, Scindia House, Ballard th Vs. 14 Floor, The Ruby, Estate, Mumbai - 400 038.

Sepati Bapat Marg, Dadar (W), 3 Mumbai - 400 038.

 स्थामी रेखा सं ./ PAN : AAACP9817F
 (अऩीराथी /Appellant)                                    ..     (प्रत्मथी / Respondent)



        अऩीराथी की ओय से / Assessee by               :        Shri Porus Kaka / Mr. Divesh
                                                              Chawla
        प्रत्मथी की ओय से/ Revenue by            :            Shri Jabir Chgouhan, CIT-DR


     सुनवाई की तायीख / Date of Hearing                         : 19.10.2016
     घोषणा की तायीख /Date of Pronouncement : 16.12.2016

                                        आदे श / O R D E R
PER BENCH:

There are eight appeals under consideration. All these appeals are filed by the assessee involving the assessment years 2011-12 and 2012-13. Considering the connectivity of the appeals and commonality of the issues raised in these appeals, they are clubbed, heard combinedly and disposed off in this consolidated order. Appeal wise adjudication is given in the following paras of this order.

2. Out of eight appeals, seven appeals viz ITA Nos.702 to 705/M/2015 and ITA Nos.711 to 713/M/2015 constitutes one group of appeals. Since, the grounds raised in these appeals are identical, therefore, for the sake of reference and adjudication purpose, the grounds raised in appeal ITA No.702/M/2015 are extracted and the same read as under:-

"1. The Ld AO / Hob‟ble Dispute Resolution Panel (DRP) has erred in concluding that borrowed services rendered by the appellant are in the nature of fee for included services under Article 12 of the India-US Double Taxation Avoidance Agreement.
2. The Ld AO‟s order and finding on the evidence submitted is contrary to the details filed before him and also the Hon‟ble DRP.
3. The Ld AO / Hon‟ble DRP has erred in not following the earlier decisions pronounced by the Hon‟ble ITAT in appellant‟s own case / in case of group companies of the appellant wherein it has been held that borrowed service fee received is not taxable as „fee for included services‟ under Article 12 of the Indo-US treaty to the appellant.
4. The Ld AO / Hon‟ble DRP has erred in concluding that the appellant does not satisfy the tests and laid down by Article 24 - Limitation of benefits of the India-US Tax Treaty and thus, denying the benefits of the India-US Tax Treaty to the appellant.
5. Without prejudice to appellant‟s primary contention that the receipts of the appellant from borrowed services are not taxable in India under the provisions of the India-US Tax Treaty, the Ld AO / Hon‟ble DRP has erred in estimating that the profit of the appellant in respect of such receipts at the rate of 35.25% of the total receipts, on an adhoc basis and taxing the same accordingly under the provisions of the Act.
4
6. Without prejudice to the above, on the facts and in the circumstances of the case and in law, the AO / Hon‟ble DRP has failed to appreciate and apply the order passed by the competent authorities of India and united states of America as per Article 27 of the India-US Tax Treaty in the case of the appellant for prior years wherein it has been held that income from borrowed services should not be taxable in India in the hands of the appellant. The appellant prays that the principles underlying the said order ought to have been applied and pray accordingly.
7. The Ld AO has erred in charging interest under section 234B and section 234C of the Act.
8. The Ld AO erroneously held that the assessee was in receipt of an income-tax refund of Rs. 94,44,000/- while the appellant has never received any such refund till date.
9. The Ld AO has erred in initiating penalty proceedings u/s 271(1)(c) of the Act."

3. At the outset, Ld Counsel for the assessee briefly narrated the facts of the case and brought our attention to the fact that the Ground no.1 raised in these appeals relates to the taxability of the borrowed / loan service charges received by the assessee and the same stands now settled by the order of the Tribunal in the assessee‟s own group cases for the AY 2010-2011 vide ITA Nos. 1572/M/2014 and others, dated 21.10.2016.

4. After hearing both the parties and on perusal of the orders of the Revenue Authorities as well as the cited decision of the order of the Tribunal (supra), wherein one of us (AM) is a party to the said Tribunal‟s order dated 21.10.2016, we find, the issues raised in the assessees in those appeals are identical to the present ones and the said Tribunal‟s order applies to the facts of the present case. Considering the commonality of the issues as well as for the sake of completeness of this order, relevant paras 2 to 9 from the said Tribunal‟s order (supra) are extracted as under:-

"2. Out of the captioned ten appeals, nine appeals attract Indo-US DTAA and the other appeal ITA No.1579/M/2014, wherein assessee is a Singapore based company, attracts Indo-Singapore DTAA. The interpretation of the treaties which is worded commonly is the subject matter of these appeals. The taxability of borrowed / loan services charges received by the assessee is the issue and if the same was rightly considered by AO as Fees for Technical Services / Fees for Included Services (FTS / FIS) under Article 12 of the treaty. Assessee did not consider the same as FTS / FIS / royalty. The Assessing Officer, after due process of making of the draft assessment order and the DRP / CIT orders, made assessments on the common date of 30.12.2013 treating the same as FTS and made respective additions of such charges in all the ten assessees under consideration for AY 2010-2011. Paras 5, 6 and 7 of the assessment order 2010- 2011 are relevant in this regard and they taken as standard for want of facts which read as under:-

"5. Assessee was asked to explain as to why the loan service income of Rs.

4,47,75,245/- should not be treated as fees for technical services, as discussed in detail in the assessment order for AY 2007-2008 and why the same should not be added to the total income of the assessee.

6. In reply to it, M/s. S.R.B.C. & Associates, C.A.s., filed various documentary evidences / correspondences along with tabular summary of the same which substantiate the services rendered to McKinsey India during the year and the nature thereof along with reasons for non taxation of the borrowed services (Loaned Service Income earned by the assessee). This case is similar to the case of McKinsey & Company, 5 Inc. Netherlands, a McKinsey group company, which is also assessed by me. As in McKinsey & Company, Inc. Netherlands‟ case, the assessee relying on the MAP order in the case for AY 2007-2008 requested that borrowed services (Loan Services Income earned by the assessee) should not be taxable in India. The explanation offered by the assessee‟s authorized representatives was duly considered but was not found acceptable and the reason for non acceptance of the same was discussed in detail in the assessment orders of AY 2007-2008. In view of the findings given by my predecessor in AY 2007-2008 and also the fact that the draft assessment orders have been confirmed by the DRP, Mumbai; moreover, the DRP in its order for AY 2009-2010 has held that "there is no specific finding regarding taxability or non- taxability of income on the issues before us, in the MAP agreement referred to in the case. Thus, we are unable to accept the contention of the assessee that both the Competent Authorities have reached the conclusion that this income is not taxable in terms of Article of Indo-USA DTAA. In view of this observation, we find that the MAP order cannot be considered a precedent here. Therefore, the issue needs to be dealt with on merits"; the explanation offered by the authorized representative of the assessee is not accepted and the loaned service income of Rs. 4,47,75,245/- is treated as fees for technical services and is added to the total income of the assessee. The penalty proceedings are being separately initiated for furnishing inaccurate particulars of income and concealment thereof to that extent.

7. The Income Tax Act does not prescribe any rates of taxation of royalty or fees for technical services when payment has been done from one non-resident to another and that the rate of tax shall have to be determined on a net basis. However, since the rates of taxation have been specifically provided in the DTAA and also in view of the fact that the assesses failed to provide such a basis for estimation of the net profit, the net profit estimated in such a manner that there is parity in the rats as prescribed in the DTAA and as compared under the Income Tax Act. In view of the above, it is estimated that the net profit of the assessee on account of the receipts, the nature being irrelevant is at 35.52% so that the net rate of tax applicable is 15% on the entire income earned."

3. Before us, Shri Porus Kaka and Mr. Divesh Chawla, ld Counsel for the assessee brought our attention to the above said order assessment order for the AY 2010-11 and submitted that the Assessing Officer proceeded to make above addition in all the cases under consideration substantially relying on his order for the AY 2007-2008. Assessing Officer did not recognise the binding nature of the Mutual Agreement Procedure (MAP) order relevant to the issue under consideration. Further, Ld Counsel for the assessee submitted that assessment for the AY 2007-08 was a subject matter of litigation before the Tribunal and the Tribunal passed the order in favour of the assessee holding that the said loan service charges earned by the assessee do not amount to FTS. Therefore, as per the Ld AR, the addition has to be deleted for all these ten AYs. He further mentioned that the issue in all these ten appeals is common and the same stands covered in favour of the assessee by the order of the Tribunal in the assessee‟s own case not only for the AY 2007-08 but also rest of the AYs as well ie AYs 2008-09 to 2011-12. In support of the same, Ld Counsel for the assessee brought our attention to page 100 of the paper book wherein a copy of the order of the Tribunal in ITA No.7595/Mum/2010 (AY 2006-

07), dated 21.2.2014 is placed. Bringing our attention to page 2 of the said Tribunal‟s order for the AY 2006-07 (supra), Ld Counsel for the assessee submitted that the Ground no.1 of the said appeal relates to Article 12 of the Treaty and if the borrowed service charges constitutes FTS or not? Further, bringing our attention to para 6 of the said decision of the Tribunal (supra), Ld Counsel for the assessee demonstrated that the issue was decided in favour of the assessee and the AO was directed to grant relief after verification of the facts and finally the appeals of the assessee are allowed. Ld Counsel for the assessee also mentioned that Article 12 of both Indo-US and Indo-Singapore treaties are commonly worded therefore, the said order of the Tribunal is equally applicable to the facts of the companies registered in US as well as Singapore. Bringing our attention to the of the AO / DRP, Ld Counsel for the assessee also demonstrated that they approved the order of the AO merely by stating that the MAP is year specific and they cannot be extended to the other Assessment Years. On this issue, he submitted that the fact are alike in all the AYs / appeals under consideration, the issue is common and the conclusions will not differ and therefore, the order of the Tribunal is fairly applicable to the facts of the present 6 case. Further, bringing our attention to page 82 of the paper book, Ld Counsel for the assessee submitted that the resolution under MAP was duly accepted by the Department. In such case, the DRP / AO cannot take a different view in the matter. Further, referring to para 3.3 on page 85 of the paper book (a copy of the MAP proceedings vide File No.480/02/2008-FTD.I), Ld Counsel for the assessee mentioned that the „borrowed service charges shall not be taxable in India as „royalty‟ or „FIS‟.‟ Relevant lines from the said para 3.3 read as under:-

"3.3. The amount paid by McKinsey India to Mckinsey & Co., Inc. Or any other McKinsey entity incorporated in the US on account of...........borrowed service charges.......shall not be taxable in India as royalty or fees for included services......."

4. These MAP proceedings are relevant for the AYs 2008-09 and 2009-10 where such service charges were held conclusively not taxable in India. He further mentioned that if the facts are common, the above said conclusions are equally applicable to the appeals under consideration for the AY 2010-2011 too. Ld Counsel for the assessee also submitted that the proceedings pending before the Hon‟ble jurisdictional High Court on this issue were also withdrawn by virtue of the judgment dated 23.1.2013, a copy of which is placed at pages 94 & 95 of the paper book. In essence, Ld Counsel for the assessee submitted that the issue under consideration stands covered in favour of the assessee considering the discussion given in paras 3 to 7 of the said order of the Tribunal (supra) for the AY 2007-2008, wherein one of us (AM) is a party to the said order.

5. Per contra, Ld DR for the Revenue submitted that MAP is year specific and therefore, the issue under consideration cannot be decided relying on the Tribunal‟s order for the AY 2007-2008.

6. We have heard both the parties and perused the order of the DRP / AO as well as the relevant material placed before us. On hearing both the parties, we have perused paras 5, 6 and 7 of the order of the assessment, which are extracted above, and find that it is obvious that the Assessing Officer relied heavily on the assessment order for the AY 2007-2008 and found the issue is one and the same ie „if the borrowed service charges constitutes FTS under Article 12 of the Indo- Singapore DTAA. Since, the language of Article 12 is common for Indo-US and Indo-Singapore DTAA, the order of the Tribunal is equally relevant for all the US based companies as well.

3. We have heard Shri Poras Kaka ld. Senior Counsel of the assessee as well as ld. DR and considered the relevant mater on record. The ld. Senior Counsel has pointed out that the issue involved in this appeal has already been considered and decided by this Tribunal in the number of decisions in the cases of group concerns of the assessee. He has referred the following decisions.

 P.T.McKinsey Indonesia v/s DDIT(IT), (ITA No.7625/M/ 2010)  DDIT(IT) v/s McKinsey Incorporated & Ors.(ITA NO.2289/M/ 2009)  ADIT(IT) v/s McKinsey & Company, Inc. United States (ITA No.649/M/2007)  McKinsey & Company, Inc. Switzerland v/s ADIT(IT)(ITA No.7238/M/2002)  McKinsey & Company, Inc. (Philippines) & Ors. v/s ADIT (99TTJ 857)  DDIT(IT) v/s McKinsey & Company, Inc. United States & Others v ADIT(IT)(ITA No.3483/M/2005)  McKinsey & Company, Inc. China & Others v/s DCIT (ITA No.7239/M/2002)  ADIT(IT) v/s McKinsey & Company, Inc. Belgium (ITA No.3711/Mum/2006)

4. The ld. Counsel has further invited our attention that even the amount paid by the Indian Branch to the head office on account of borrowed service charges has been accepted and decided in favour of the assessee under Mutual Agreement Procedure (MAP) resolution and therefore the same is not taxable. The ld. Counsel has referred letter dated 23/03/2012 to show that under the Mutual Agreement Proceeding, one of the item was borrowed service charges. The ld. Counsel has further 7 pointed that the revenue challenged the decision of this Tribunal before the Hon‟ble High Court record the issue involved in the appeal how duly been resolved under MAP and given effect by the Assessing Officer. He has referred the decision of the Hon‟ble Jurisdiction High Court dated 23/01/2013, wherein the appeals filed by the revenue were allowed to withdrawn and dismissed accordingly. On the other hand, the ld. DR though has not disputed the withdrawn of the appeals however submitted that whether these issues in these appeals have been settled under MAP requires verification.

5. We have heard the rival submissions and considered the relevant material on record, we noted that these issues have already been decided by this Tribunal in the various decisions as mentioned above in the group concerns of the assessee before us. Against the decision of the Tribunal, the revenue filed the appeals before the Hon‟ble High Court in 14 cases. Those 14 appeals were withdrawn by the revenue as per the order of the Hon‟ble High Court dated 23 rd January 2013. We further note that the department had decided to withdraw those appeals before the High Court due to the reason that the issues were duly resolved under MAP. In this connection the letter dated 22/10/2012 as well as 21/01/2013 are relevant which are as under:-

8

6. Thus, it is clear that the issue involved regarding borrowed service charges was decided by this Tribunal in favour of the assessee and further the department has resolved that the issue under MAP and consequently withdrawn the appeals filed before the Hon‟ble High Court. Further, the assessee has filed a letter dated 12/02/2014 thereby stated that the issue relating to taxability of firm function charges does not arise in case of these three appeals and the only issue involved in these appeals is the taxability of borrowed service charges, which has been decided in favour of the assessee under the Mutual Agreement Procedure. In view of the above facts and circumstances, when the issues involved in these appeals have already resolved under the Mutual Agreement Procedure, we direct the AO to grant the relief accordingly to the assessee after verification of fact that the issues have already been resolved under the Mutual Agreement Procedure.

7. In the result, appeals of the assessee are allowed.

7. We have extracted and inserted in the preceding paras of this order, the stand of the Competent Authority India on the such loan service charges collected by the assessee and the same were held as neither „royalty‟ nor „FIS‟. If the facts are similar over the other AYs and also the other assessees of the group, the ratio of the order of the Tribunal for the AY 2007-2008 in the case of other assessees becomes relevant for adjudicating the similar issue of the ten appeals under consideration. As such, the assessee‟s MAP is pending in all these cases before the authorities. Further, we find that it is not the case of the AO that the facts are not similar to that of the AY 2007-2008 and others. Therefore, the argument that the MAP relevant for the other AY has no application to the facts of the present AY 2010-2011 is not sustainable.

8. Considering the above settled nature of the issue under consideration, we direct the AO to grant relief accordingly to the assessee after verification of the fact that the issues have already been resolved under the Mutual Agreement Procedure. Accordingly, all the grounds raised by the assessees in all the ten appeals are allowed.

9. In the result, all the ten appeals filed by the assessee are allowed."

9

5. Considering the above settled nature of the issue, we are of the opinion the appeals filed by the assessee are required to be allowed. Accordingly, grounds raised by the assessee in all the seven appeals are allowed.

6. In the result, 7 appeals filed by the assessee are allowed.

7. Regarding appeal ITA No.659/M/2015 (AY 2011-12), Ld Counsel for the assessee submitted that the only issue raised in this appeal is identical to the one adjudicated by us in the above paras of this order. Further, ld Counsel for the assessee submitted that the issues raised in this appeal are allowable on merits by virtue of the order of the Tribunal in the assessee‟s own case vide ITA No.7625/M/2010 (AY 2007-2008). In this regard, Ld Counsel for the assessee submitted that the DTAA of Indo-Indonesia is the relevant agreement and the same does not have any provisions relating to „fees for technical services‟ (FTS). He further mentioned that the Assessing Officer erroneously treated the said charges as FTS. When the same is pointed out before the DRP, it was decided to treat the same as „royalty‟. In this regard, Ld Counsel for the assessee submitted that the said charges is the subject matter of taxation and it does not constitute royalty also. Bringing our attention to the said order of the Tribunal dated 16.1.2013 (supra) in general and the contents of para 8 in particular, Ld Counsel for the assessee submitted that the Tribunal has already held that the said charges cannot constitute „royalty‟.

8. After hearing both the parties, we have perused the cited order of the Tribunal (supra). On perusal of the said Tribunal‟s order (supra), we find, the taxation of borrowed charges as „royalty‟ as per Article 12 of the Indo-Indonesia DTAA is the subject matter of the said appeal. Eventually, relying on various decisions, the Tribunal held that the said charges cannot constitute „royalty‟. In this regard, we find, the contents of para 8 of the said Tribunal‟s order (supra) are relevant and for the sake of completeness of this order, the said para is extracted as under:-

"8. After considering the facts of the case and cases relied upon by the representatives of both the sides, we are of the opinion that issue of taxability of amounts pertaining to the information supplied by the assessee-company to McKinsey India has been dealt in length and decided conclusively in a series of orders of Mumbai Tribunal i.e. McKinsey & Company, Inc (Philippines) & Others Vs. ADIT (99 TTJ 857); DDIT (IT) Vs. McKinsey & Company, Inc United States & Others v ADIT (IT) (ITA No. 3483/ M/ 05); McKinsey & Company, Inc. China & Others Vs. 10 DCIT (ITA No. 7239/M/02) and ADIT(IT) Vs. McKinsey & Company, Inc. Belgium (ITA No. 3711/M/2006).After going through the orders of Group Companies of McKinsey where similar issue has been adjudicated in favour of the assessee, we are of the opinion that matter does need further deliberation from our side.AO has nowhere established that pieces of information supplied by the assessee were arising out of exploitation of the know-how generated by the skills or innovation of the persons who possesses such talent. In our opinion, information received by McKinsey India was in the nature of data and same cannot be held to payment received as Royalty. Word „Royalty‟ in taxation-terminology has its distinct meaning and the amounts received by the assessee does not fall in that category. As far as taxing the receipts under the head „Other Income‟ is concerned, as held by the penal, we are of the opinion that residuary head is analogous to sections 56-57 of the Act. If a certain receipt cannot be taxed under any other head, only then the sections dealing with „Income from Other Sources‟, come into play in domestic taxation matters. Likewise, under the DTAAs, if a sum can be taxed under any other Article, provisions of Article 22 will not be applicable. We are of the opinion, in light of the earlier decisions of the Mumbai Tribunal income received by the assessee- company form McKinsey India is not to be treated as Royalty-rather it has to assessed as business income as per Article 7 of the DTAA.
Respectfully following the earlier orders of the Mumbai Tribunal referred to in paragraphs 5 and 8, we decide Ground Nos. 1 to 4 in favour of the assessee."

9. Thus, from the above, it is evident, the loan borrowed charges are neither FTS as held by the AO in the draft assessment order nor royalty as held by the DRP. Therefore, the grounds raised by the assessee in this appeal should be allowed in its favour. We order accordingly.

10. In the result, appeal of the assessee is allowed

11. Conclusively, all the 8 appeals filed by the assessees are allowed.

Order pronounced in the open court on 16th December, 2016.

        Sd/-                                                                  Sd/-
(PAWAN SINGH)                                                         (D. KARUNAKARA RAO)
 JUDICIAL MEMBER                                                       ACCOUNTANT MEMBER
भंफ
  ु ई Mumbai;  ददनांक           16.12.2016
व.नन.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 आमुक्त(अऩीर) / The CIT(A)-
4. आमकय आमुक्त / CIT
5. ववबागीम प्रनतननधध, आमकय अऩीरीम अधधकयण, भंफ ु ई / DR, ITAT, Mumbai 11
6. गार्ड पाईर / Guard file.

सत्मावऩत प्रनत //True Copy// आदे शानुसार/ BY ORDER, उि/सहायक िंजीकार (Dy./Asstt. Registrar) आयकर अिीऱीय अधिकरण, भंफ ु ई / ITAT, Mumbai