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 23, Cited by 14]

Income Tax Appellate Tribunal - Hyderabad

Gss Infotech Limited, Hyderabad, ... vs Dcit, Circle-2(2), Hyderabad, ... on 30 November, 2017

           IN THE INCOME TAX APPELLATE TRIBUNAL
             HYDERABAD BENCH "A", HYDERABAD

      BEFORE SMT P. MADHAVI DEVI, JUDICIAL MEMBER
     AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER

              ITA No. 267/Hyd/2014 & 329/Hyd/2016
              Assessment Years: 2009-10 & 2011-12

GSS Infotech Ltd., Hyderabad.     vs.     Dy. Commissioner of Income-
                                          tax, Circle - 2(3), Hyderabad.
PAN - AADCM 6759Q
        (Appellant)                                  (Respondent)



                  Date of hearing       18-09-2017


                      ITA No. 602/Hyd/2017
                    Assessment Year: 2012-13

GSS Infotech Ltd., Hyderabad.     vs.     Dy. Commissioner of Income-
                                          tax, Circle - 2(3), Hyderabad.
PAN - AADCM 6759Q
        (Appellant)                                  (Respondent)



                   Assessee by :          Shri P. Murali Mohan Rao
                    Revenue by :          Smt. S. Mourana

                Date of hearing           27/09/2017
        Date of pronouncement             30-11-2017



                            O RDE R


PER S. RIFAUR RAHMAN, A.M.:

These appeals preferred by the assessee relate to AYs 2009- 10, 2011-12 & 2012-13. We shall deal with the issues ground wise along with ITA No. 602/Hyd/2017, which was heard on 27/09/2017. As the issues in all these appeals are identical, a common order is passed for the sake of convenience.

2

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

ITA No. 267/Hyd/2014 for AY 2009-10

2. This appeal is directed against the order passed u/s 143(3) r.w.s. 92CA of the Income Tax Act, 1961 (in short 'Act') dated 13/03/2013 relating to AY 2009-10.

3. Brief facts of the case are, assessee company, deriving income from software, IT enabled services filed its return of income for the AY 2009-10 on 30/09/2009, declaring total income of Rs. 2,78,31,168/- under normal provisions and MAT income of Rs. 32,35,27,021/-.

3.1 As the case was covered by the provisions of section 92CA, with the prior approval of the CIT-II, the AO referred the case to TPO for determining the Arm's length price.

3.2 Assessee's Profile:

The assessee is an information technology enabled service provider, specializing in help desk services, offshore support, maintenance etc. web based internal resource management module for HR services, design and deployment of backup solutions, oracle application ongoing support, infrastructure and managed services support, which are in the nature of IT enabled services/back office services. Assessee is a 100% subsidiary of GSS America Inc., USA.
3.3 International Transactions:
As per 3CEB report/TP Document submitted by the assessee, the international transactions are as under:
           AE           Nature of transaction             Amount (Rs.)
     GSS America Inc., IT Enabled Services                   34,85,06,258
     USA
          -do-                   -do-                              3,45,31,665
          -do-         Interest free loan for                     18,71,52,000
                       development of
                       business with a
                                     3
                                                     ITA Nos. 269 /Hyd/2014 and others
                                                                 GSS Infotech Ltd., Hyd.

                          clause for converting
                          the same into equity.

                                           Total                  57,01,89,923


3.4     Financial results for FY 2008-09

                  Item              Amount in Rupees
          Operating Revenue              54,69,69,370
          Operating Cost                 25,12,24,031

          Operating Profit                  29,57,45,339

          OP/OR                                     54.07%

          OP/OC                                    127.73%



3.5     Examination of TP study conducted by assessee:

The assessee has carried out the economic analysis and has summarized it as under:
Nature              of MAM  PLI            Margin of Margin                        of
international                              assessee  comparable
transaction
Provision of        IT TNMM OP/OC             29.65%                      19.59%
enabled back office
support       services
(received)


The TPO noted that the assessee company had considered TNMM as MAM for all the international transactions other than interest free loan. Further, the TPO examined TP documentation and relevant information furnished by assessee. On verification, it was found that the profit level indicator (PLI) of the assessee (OP/OR) was at 29.65% for the FY ending 31/03/2009. As the same falls above the arm's length price determined by the TPO, no adjustment was proposed in respect of IT enabled services reported in 3CEB report for the FY 2008-09 relevant to the AY 2009-10.
4

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

Interest free loan to the AE (Rs. 18,71,52,000/- and Rs. 29,04,15,000/-)

4. The TPO observed that during FY 2008-09, assessee had advanced a sum of Rs. 18,71,52,000/- and Rs. 29,04,15,000/- to its AE without any interest. The assessee was asked to explain the reasons why interest was not charged on the loan advanced by the assessee to its AE. The assessee was also requested to present an arm's length analysis in order to show that the international transaction pertaining to the loan is within arm's length range.

4.1 The assessee filed its reply vide letter dated 04/12/2012 wherein it was argued that the loan advanced to AE is interest free since it was out of the business expediency of the assessee and further submitted as under:

1) The loan given is out of the assessee's free reserves. The assessee does not have any borrowed funds and has nil cost of funds.
2) The funds given were out of the IPO and one of the objectives mentioned in the IPO is that the assessee wants to make acquisitions in USA in order to grow its business.
3) Loan given is in the nature of quasi equity. The advance given was converted into equity in FY 2011-12.

Further, on 06/12/2012, the assessee submitted the details of the interest free loan extended by its Branch in USA to the extent of Rs. 29,04,15,000/- to its AE i.e. GSS America Inc., 4.2 After considering the submissions of the assessee, the TPO observed that the contention that the funds were given out of the free reserves of the assessee company is not much relevance, as it is important to note that no independent business entity operating at arm's length will part with its substantial funds without any consideration or quid pro quo whatsoever. He further observed that the assessee had failed to show that tangible and direct benefits it had received from the interest free loan given to its AE, as the funds were used by the AE for acquisition and therefore it was the AE which 5 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

had directly benefitted from the funds and not the assessee. As regards the argument of the assessee that the loan was in the nature of quasi equity and the advance was converted into equity in FY 2011-12, the TPO observed that there was a gap of almost three years between giving loan and issuance of equity and if the funds were actually given for the purpose of equity then the assessee would have insisted for issue of shares against the amount given. TPO observed that the assessee had neither received any interest nor any dividend for this period. He opined that in an arm's length scenario, no commercial enterprise will part with such substantial amount of funds without any consideration and forego interest and/or dividend. He, therefore, rejected the submissions of the assessee. Accordingly, the arm's length price of the interest on loan given by the assessee to its AE was determined by the TPO on the basis of 12 months US LIBOR prevalent during FY 2008-09, as under:

           Particulars            Rate       of Difference in %age
                                  interest (%) points     from  US
                                                LIBOR
12 month US LIBOR rate for FY         2.71
2008-09
Average interest rate on US           4.12      1.41
treasury securities for FU 2008-
09
Average rate at which banks           4.63      1.92
lend to prime customers (official
site of the world bank)
Prime lending rate in USA             4.35      1.64
(www. Trading economics. Com)


The TPO computed the arm's length interest on the loan given by the assessee to its AE by taking US LIBOR plus 3 percent points, which comes to 5.7% per annum, as under:

S.    Amount       of Period       ALP            Interest          Shortfall
No.   loan (Rs.)      (days)       Interest       charged           being
                                   @    5.7%      by                adjustment
                                   p.a.     (in   taxpayer          u/s 92CA
                                   Rs.)           (in Rs.)          (in Rs.)
                                          6
                                                         ITA Nos. 269 /Hyd/2014 and others
                                                                     GSS Infotech Ltd., Hyd.

 1        18,71,52,000             210   61,37,560             NIL         61,37,560
 2         3,05,70,000              90    4,29,655             NIL          4,29,655
 3        15,28,50,000              70   16,70,880             NIL         16,70,880
 4        10,69,95,000               5      83,544             NIL            83,544
                                                              Total        83,21,639


Thus, the shortfall on account of interest on the loan given by the assessee to AE worked out to Rs. 83,21,639/- u/s 92CA(3) of the Act, as adjustment.

5. Aggrieved, the assessee preferred appeal before the DRP and before the DRP it was, inter-alia, contended that the advancing of an interest free loan is an action to be judged in isolation of such transaction. It is a business exigency and has to be viewed from the point of view of the business. It was further contended that it is arbitrary and illegal to infer and impose interest on the assessee without considering all the issues involved like business model of the assessee, group activities, overall business margins, individual operating profits of both AEs and similar other parameters. He relied on the decision in the case of Mascon Global Ltd Vs. DCIT, 2205 of 2010, dated 12/08/2011 wherein the Tribunal observed that interest free advances on account of commercial expediency is at arm's length.

6. After considering the submissions of the assessee, the DRP rejected the objection raised by the assessee by holding that the assessee failed to show how the advancing of loan has furthered the development of business of the assessee with any facts and figures and the argument is general in nature.

7. Aggrieved, the assessee is in appeal before us raising 9 grounds of appeal, the sum and substance of which are, the ld. AO/TPO/DRP are not justified in law in determining the Arm's length price at Rs. 83,21,639/- being the interest on loan given to AE as against Rs. Nil.

7

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

8. Ld. AR submitted that the AEs had already allotted shares in respect of advances made. He submitted that investments in share capital of subsidiaries outside India are not in nature of the transactions referred in section 92B. For this proposition, he relied on the following cases:

1. Prithvi Information Solutions Ltd., ITA No. 472/Hyd/2014.
2. Vijay Electricals, 842/H/2012
3. GSS Infotech Ltd., 497/H/2015

9. Ld. DR, on the other hand relied on the orders of revenue authorities.

10. Considered the rival submissions and perused the material facts on record. In the case of Prithvi Information Solutions Ltd. (supra), the coordinate bench has held as under:

"9. We have considered the submissions of the parties and perused the orders of the revenue authorities as well as other materials on record. As can be seen, out of the total amount of Rs. 9,39,15,903 treated as loans and advances to the overseas subsidiaries, the amount of Rs. 8,37,25,903 is claimed to be towards share application money and Rs. 1,01,90,000 is an advance. Therefore, once the amount of Rs. 8,37,25,903 is accepted as investment in share application money the same cannot be treated as loans and advances. Hence, arms length rate of interest either @ 5% or by applying LIBOR cannot be charged on such transaction. In so far as the advance of Rs. 1,01,90,000 is concerned, it is the claim of assessee that it is in the regular course of business. This aspect has not been properly considered either by TPO or by DRP. While considering identical issue for the preceding AY i.e. AY 2008-09, in assessee's own case, the coordinate bench of this Tribunal in ITA No. 1816/Hyd/2012, dated 08/08/2014 held as under:
"12. Therefore, considering the facts of the assessee's case, in the light of the orders passed by the coordinate benches referred to hereinabove, it is to be held that if the investments are in the nature of equity, then, they cannot be treated as loans and advances. However, for coming to a definite conclusion in this regard necessary details need to be examined from the books of account and other related documents. Since this aspect has not been properly examined either by the TPO or by the DRP, we are inclined to remit the matter back to the TPO/AO to examine afresh and take a decision in the matter. Further, we may note that while doing so, the AO/TPO must also consider assessee's claim that the entire investment was out of internal accruals and not borrowed funds. Only in the event the assessee advanced loans/advances then the question of T.P. analysis on the transactions may arise. In that event the TPO/AO is also directed to examine the issue as per the existing order of DRP to the extent of adoption of LIBOR+2% rate and calculate the interest for the period of loan but not exceeding the period of 12 months. The calculation for more than 12 months by AO has 8 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.
to be disapproved. This ground of the assessee is considered to be allowed for statistical purposes."

Facts are materially same in the present AY also as both TPO and DRP have followed the order of the DRP for the AY 2008-09. However, it will be pertinent to mention here that in course of hearing, learned DR submitted before us that the ratio laid down in case of Vijai Electricals Vs. ACIT (supra) cannot be said to be laying down the correct proposition of law as amendment brought to section 92B of the Act by the Finance Act, 2012 with retrospective effect was not taken note of by the Tribunal. Considering the totality of the facts and circumstances and keeping in view the direction of the coordinate bench in assessee's own case in the preceding AY 2008-09, we remit the matter back to the file of the AO for considering afresh keeping in view the decision of the Tribunal in case of Vijai Electricals Vs. ACIT (supra) and also the amended provisions of section 92B of the Act. We make it clear that if ultimately it is found that any amount given to the overseas subsidiaries are in the nature of loans and advances, AO/TPO may consider charging interest @ LIBOR +2% as per the direction of the learned DRP in AY 2008-09. Thus, grounds raised by assessee are allowed for statistical purposes."

10.1 In the above case, the coordinate bench has adjudicated clearly that once the amount is accepted as investment in share application money the same cannot be treated as loans and advances. But, in the present case, the assessee has remitted the funds as loan and later on decided to convert the same as equity. It is not clear from the records that the purpose for which the loan was given. The assessee claims that it is for the business exigencies (quasi capital) and then it was converted as equity. The assessee has submitted that the parent company has allotted the shares in the FY 2011-12 but it is not clear, when the decision was made to convert the loan into equity. Considering the above facts and issues relating to this transaction, in our considered view, this matter needs further verification at the AO/TPO level to find out the purpose of loan, whether for business exigencies. If it is for the business exigencies and particularly it comes under definition of international transaction, the same has to be considered as financial transaction. This transaction will attract interest as per foreign currency lending. Before this, it is relevant, when the decision is taken to convert the loan transaction into equity ? These are pertinent questions to be answered. Therefore, we remit this matter back to AO/TPO to call for the relevant record/information to determine the nature of transaction 9 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

and date of decision to convert the loan into equity. If the decision was made during this AY, then, this transaction will not be financial transaction and accordingly, interest cannot be charged. Hence, by following the decision of Prithvi Information (supra) and with the above direction, we direct AO/TPO accordingly, needless to say a proper opportunity of being heard to assessee and at the same time, direct the assessee also to submit the relevant information before AO/TPO. Accordingly, we allow the grounds raised by the assessee for statistical purposes.

CORPORATE ISSUES

11. As regards the addition of provision for gratuity of Rs. 19,97,433/-, the assessee has not pressed this ground before the DRP, however, raised before us as additional grounds as under:

11.1 Provision for gratuity is allowable under normal provisions.

Ld. AR submitted that provision for gratuity is an ascertained liability and hence it is an allowable deduction. He relied on the following decision:

1. Atlas Documentary Facilities P. Ltd., ITA No. 6563/Mum/09 11.2 Provision for gratuity added to profit u/s 115JB.

Ld. AR submitted that provision for gratuity is an ascertained liability and hence it cannot be added to book profits. He relied on the following decisions:

1. Dresser Valve India Ltd., 30 SOT 495
2. Ekla Appliances, 45 SOT 7
3. Kanco Enterprises Ltd., 65 Taxmann.com 289 11.3 Any disallowance made to the total income will increase profits u/s 10A.
10

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

11.4 Ld. AR submitted that if any disallowance is made, then there will be corresponding increase in the deduction u/s 10A. He relied on the following cases:

1. Planet Online P. Ltd., ITA No. 1016/H/2007
2. Informed Technologies India Ltd., 75 Taxmann.com 128
3. Circlar No. 37/2016.
11.5 Ld. DR relied on the orders of revenue authorities.
12. Considered the rival submissions and perused the material facts on record. The assessee has claimed provision for gratuity as expense for the year but the AO has observed that the Assessee has created provision with actuary valuation and opened gratuity fund account which was not approved by CIT. To avail deduction, the assessee has to evaluate the gratuity on actuarial basis and part with the fund by depositing the same in the appropriate fund account. The approval of the fund is only the procedural aspect, which can be cured. But it is not clear from the record submitted before us that these funds were actually deposited. We refuse to entertain the claim of the assessee that this can be claimed as expenditure. The same is the case with the treatment in the calculation of 115JB. In case the funds are deposited in the separate fund based on actuary valuation, this cannot be added back in the calculation of 115JB to determine the book profit. This is as per case law relied on by the assessee in the case of Dresser Valve India Ltd., (supra) and Ekla Appliances (supra).

12.1 Coming to alternate claim of the assessee that the disallowance will increase the profit which is eligible as the deduction u/s 10A. The coordinate benches of Mumbai held that the consequence of disallowance will increase profit eligible to get deduction u/s 10A. the relevant finding is given below:

"6.2 We have given a thoughtful consideration to the factual position so averred by the Ld. A.R. before us and find that the CIT(A) had absolutely failed to deal with 11 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.
and adjudicate the aforesaid specific ground of appeal raised by the assessee before him. The Ld. A.R had submitted before us that the assessee company had business income only from one source, i.e software unit located in Software Technology Park (for short 'STP') , which pursuant to its corresponding entitlement towards claim of deduction u/s 10A, therein reduced the taxable income to Rs. Nil. It was thus submitted by the Ld. A.R that now when any part of the expenditure claimed by the assessee was disallowed u/s 14A, then as a consequence thereto the profits of the assessee eligible for deduction u/s 10A would witness a corresponding increase, leading to a consequent increase in the claim of deduction of the assessee u/s 10A of the 'Act', pursuant whereto the net effect would remain at Rs. Nil. We find substantial force in the contention of the Ld. A.R and are persuaded to be in agreement with him that pursuant to disallowance u/s 14A, the business profits eligible for deduction u/s 10A, to the said extent would stand enhanced. We find that the issue involved is covered by the judgment of the Hon'ble High Court of Bombay in the case of :
CIT v. Gem Plus Jewellery India Ltd. [2011] 330 ITR 175/[2010] 194 Taxman 192 (Bom.) , wherein the Hon'ble High Court held as under:-
"The disallowance of the PF/ESIC payments has been made because of the statutory provisions - s. 43B in the case of the employer's contribution and s. 36(v) r/w s. 2(24)(x) in the case of the employees contribution which has been deemed to be the income of the assessee. The plain consequence of the disallowance and the add back that has been made by the A.O is an increase in the business profits of the assessee. The contention of the Revenue that in computing the deduction under s. 10A the addition made on account of the disallowance of the PF/ESIC payments ought to be ignored cannot be accepted. No statutory provision to that effect having been made, the plain consequence of the disallowance made by the AO must follow."

We thus in light of the aforesaid facts of the case r.w the settled position of law, herein direct the A.O that pursuant to the disallowance of Rs. 3,10,868/- so made by him u/s 14A, a consequent enhancement of the entitlement of the assessee towards claim of deduction u/s 10A of the 'Act' be carried out. The Ground of appeal No. 1 is thus allowed."

Respectfully following the above ratio, we direct the AO to allow the increase in profit consequent to disallowance of provision for gratuity as deduction u/s 10A. Accordingly, ground raised by the assessee is allowed in this regard and the other grounds relating to claim of gratuity as expenditure are dismissed.

ITA No. 329/Hyd/2016 for AY 2011-12

13. Ground No. 1 was not pressed by the assessee, therefore, the same is dismissed as not pressed.

12

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

14. As regards ground No. 2 relating to the addition of Rs. 3,65,81,330/- towards interest attributed on investment made in GSS America Inc., USA of USD 2,38,08,597/-, during the FY 2010-11, the assessee had advanced a sum of USD 7,821,517 as an interest free loan to its AE i.e. GSS Americal Inc whereas the opening balance as on 01/04/2010 was USD 15,987,080/-.

14.1 The contention of the assessee that the funds were given out of the free reserves of the assessee was rejected by the TPO by observing that no independent business entity operating at arm's length will part with its substantial funds without any consideration or quid pro quo whatsoever. He further observed that the assessee had failed to show the tangible and direct benefits it had received from the interest free loan given to its AE and the funds were used by the AE for acquisition and therefore, it was the AE which had directly benefitted from the funds and not the assessee. As regards the argument of the assessee that the loan was in the nature of quasi equity and the advance was converted into equity in FY 2011-12, the TPO noticed that there is a gap of more than two years between giving loan and issuance of equity. He opined that if the funds were actually given for the purpose of equity then the assessee would have insisted for being issued shares against the amount given and the assessee had neither received any interest nor any dividend for this period. He observed that in an arm's length scenario no commercial enterprise will part with such substantial amount of funds without any consideration and forego interest/dividend.

14.2 In view of the above observations, the TPO held that the arm's length price of the interest on the loan given by the assessee to AE is 3.94% per annum and since the assessee had not charged any interest on the same, the international transaction is not within the arm's length price. Accordingly, the TPO computed the adjustment u/s 92CA(3) on account of interest was at Rs. 3,65,81,330/- and the total income of the assessee was adjusted accordingly.

13

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

14.3 When the assessee filed objection before the DRP, the DRP rejected the objection and confirmed the ALP adjustment of Rs. 3,65,81,330/-.

15. Aggrieved, the assessee is in appeal before us.

16. Before us, the ld. AR of the assessee submitted that no interest can be charged on the investments made by the assessee in its own AE and investment in AE is not an international transaction as no income is generated. He relied on the following cases:

1. DCIT vs. Cadila Healthcare Ltd., 39 Taxmann.com 51
2. Prithvi Information Solutions Ltd. Vs. DCIT, 472/H/2014
3. M/s Vijay Electricals Ltd. Vs. Addl. CIT, 842/H/12
4. Hill County Properties Ltd. Vs. ACIT, 48 Taxmann.com 94
5. Vodafone India Services (P) Ltd. Vs. Union of India, 50 Taxmann.com 300
6. Dana Corporation Re, 321 ITR 178
7. Amiantit International Holding Ltd., 322 ITR 678
8. GSS Infotech Ltd. Vs. ACIT, Hyd., 497/Hyd/2015

17. Ld. DR relied on the order of DRP.

18. Considered the rival submissions and perused the material facts on record. Similar issue has been decided in ITA No. 267/Hyd/2014 (supra). Following the conclusions drawn therein, this ground is allowed.

19. Ground Nos. 3 to 6 relate to deduction u/s 10A of the Act.

20. During the year, the assessee company earned an income of Rs. 11,83,09,632/- from carrying out the business of software exports. The assessee company claimed an amount of Rs. 11,71,67,722 as exemption u/s 10A. The assessee had claimed that during the year it raised export invoices to an extent of Rs. 37,39,38,516/- from its Hyderabad Branch. The assessee realized the sale proceeds of Rs. 37,39,38,516 as given below:

14
ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.
20.1 The assessee had brought Rs. 9,96,73,705/- to India in convertible foreign exchange within the stipulated period that is within 6 months from the end of FY 2010-11 (i.e. before 30/09/2011 as per section 10A(3) of the Act.

S.No. Particulars as to when the sale Amount Details as proceeds were received received in to how Rs. deduction u/s 10A is allowable 1 Within 6 months from the end 9,96,73,705 As per of FY 2010-11 (i.e. before section 30/09/2011) 10A(3).

      2       Within one year from the date     1,51,57,968 Not
              of invoice as per RBI Circular                 eligible for
                                                             deduction
      3       After 30/11/2011 and after one   17,61,37,767      -do-
              year from the date of invoice
      4       Not received till date            14,61,575                -do-
      5       Accounts receivable invested    8,15,07,501                -do-
              as equity investment in the AE
              Total                          37,39,38,516

Accordingly, the AO computed the eligible deduction u/s 10A of the Act at Rs. 1,86,31,410/-.

21. Aggrieved by the action of AO, the assessee filed objections before the DRP and submitted that the AO should not have restricted the allowance u/s 10A to the extent of foreign exchange received up to 30/09/2011 alone, ignoring the directions contained in various circulars issued by RBI under the regulations of FEMA. It was further submitted that the AO should have considered the amounts realized to the extent of Rs. 1,51,57,968/- within the period of one year from the date of invoiced as export turnover eligible for deduction u/s 10A of the Act as per the time allowed by the appropriate authority i.e. RBI.

22. After considering the submissions of the assessee, the DRP held that in view of the guidelines issued by the RBI and also the 15 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

directions contained in the order of the DRP in the earlier year, directed the AO to provide the benefit of section 10A on the amounts realized in the period of one year.

23. In compliance with the DRP directions, the AO recomputed the export turnover at Rs. 11,48,31,673/- (Rs. 9,96,73,705 + 1,51,57,968). The AO held that as per the revised form 56F furnished by the assessee, the export turnover of Hyderabad unit is Rs. 37,24,76,941/-, however, for the purpose of computation of deduction u/s 10A, the export turnover is restricted to the extent of realization of sale proceeds i.e. Rs. 11,48,31,673/-.

24. Aggrieved, the assessee is in appeal before us.

25. As regards ground No. 3 to 3a & 3b., regarding export receivable received after 1 year 2.5 months of Rs. 17,61,37,767/-, the ld. AR submitted that letter from Authorised Dealer with regard to the regularization of export proceeds is entitled to exemption u/s 10A(3) of the Act. He relied on the decision in the case of Prithvi Information Solutions Ltd. Vs. ITO, 225/Hyd/2005 wherein the coordinate bench has held as under:

"7. We have carefully considered the submissions and perused the material available on record. As could be noticed from the letter dated 05/10/2005 the company was permitted to utilize 70% of the onsite export proceeds for overseas branch expenses and also regularize the non-repatriation and utilization of the balance 30% of the realisations for eligible current account transactions of the company outside India. In the light of the letter addressed by UTI Bank Ltd., with regard to regularization of export proceeds, we admit the additional evidence and hereby hold that the assessee is entitled to exemption u/s 10A(3) of the act and we direct the AO accordingly."

26. Ld. DR relied on the order of DRP.

27. Considered the rival submissions and perused the material facts on record. As the issue under dispute is squarely covered by the 16 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

decision of the coordinate bench of this Tribunal in the case of Prithvi Information Solutions Ltd. (supra) that when the assessee seeks permission from the RBI through the authorized dealers for the delayed remittance and the same are ratified by RBI, such realizations are eligible to claim deduction u/s 10A. As per provision of section 10A(3), the realization should be brought to India within 6 months or as approved by proper authority, in the given case, it is RBI, which is the approved authority. Hence, assessee is eligible to claim deduction u/s 10A. Therefore, we direct the AO to allow the assessee's claim of exemption u/s 10A. Accordingly, this ground is allowed.

28. As regards ground No. 4 to 4 & 4b regarding export receivable converted into equity of Rs. 8,15,07,501/-, the ld. AR submitted that when realizations were actually transferred to subsidiary as an investment within the extended time by RBI, it is to be considered for exemption u/s 10A. He relied on the decision of the coordinate bench in the case of Sankhya Infotech Ltd. in ITA No. 316- 320/Hyd/2010 wherein the coordinate bench has held as under:

6. Since the CIT(A) has called for remand report on receipt of the additional evidence in the form of extension of time for receipt of monies beyond six months from RBI, it cannot be said that there is a violation of Rule 46A. The CIT(A) after considering the objection of the Assessing Officer came to the conclusion that the defects pointed by the Assessing Officer is a procedural nature and it can be cured by permitting appropriate rectification at the first appellate stage. Being so, we do not find any infirmity in admitting the additional evidence by CIT(A) for adjudication. The CIT(A) during the first appellate stage called for the summary of monies remitted and received through different modes by the assessee. The CIT(A) after examination of documents came to the conclusion that all the remittance were supported with FIRCs or approval from RBI for investing in Wholly Owned Subsidiary or remittance into approved bank accounts maintained in abroad. The assessee also furnished all the required statements in the form of FIRCs or RBI approvals. This has been considered by the CIT(A) after confronting the same to the Assessing Officer. All the monies received by the assessee were supported by the FIRCs. The 17 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

Assessing Officer has rejected the benefit u/s 10A(3) on the reason that the provisions of section 10A(3) are specific and does not include the deeming provisions as per the RBI (relating to the capitalized proceeds/work in progress). In our opinion, the provisions of Explanation 2 to section 10A(3) is applicable for a situation where sale proceedings are credited to a separate account maintained outside India with the approval of RBI. In the present case, the remittance is within the prescribed time limit and the Explanation 2 is irrelevant. Further, FIRCs, being issued by the approved dealers of the foreign exchange which is good and sufficient evidence for remittance of foreign exchange into India and the same has to be accepted. Further, the approval for capitalization granted by the RBI, the Assessing Officer in his remand report has stated that receivable cannot be deemed to be adequate for the purpose of benefit u/s 10A even though the same is considered for foreign exchange laws. We have carefully gone through the facts of the case. Explanation 1 to section 10A(3) which has defined the competent authority as RBI and the competent authority being RBI authorize the capitalization and then such authorization should automatically get validated as the said authority specifically authorized under the provisions of section 10A(3) of the 1T Act. Further, the Wholly Owned Subsidiary has been incorporated in France by the name 'Sankhya Sari' with the appropriate approval from RBI that certain amount of Euros be invested into this company within one year from the date of approval. This approval is relevant for the assessment year 2002-03 to 2003-04 and in both the years, it has been proved by the assessee that the said monies were invested 'into the Wholly Owned Subsidiary within the period of one year from the date of RBI's approval. Hence the conditions laid down is complied with by the assessee and the department has not brought on record the that the conditions laid down by RBI has not complied with. Being so, we are in agreement with the order of the C1T(A). The revenue is having also objection regarding that the C1T(A) has granted deduction u/s 10A in respect of invoices which has not fallen due and according to the DR, the RBI letter of approval dated 31.7.2003 is applicable only for those invoices for which extension of time had been granted but not for which has not fallen due and it cannot be given exemption for future receivables and work in progress. According to Learned Authorized Representative for the assessee, the process of developing and delivering software to its clients involve various stages. Sometimes, even when the software has been incidental, the sale is not complete as many other jobs such as training, hand holding etc. are yet to be completed. Such events were considered as work in progress and only after the complete jobs are done, sale proceeds are realized from such instances. Till such time, the amounts spent 18 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

on developing this software have been shown as work in progress and the same on realization were transferred to Wholly Owned Subsidiary as investment. In our opinion, the work in progress/future receivables cannot be considered for deduction u/ s 10A. However, when these amounts on realization were actually transferred to Wholly Owned Subsidiary as an investment within the extended time by RBI, it is to be considered for exemption u/s 10A if the other conditions are fulfilled by the assessee and similar is the position in case of work in progress. The Assessing Officer has to re-compute deduction u/s 10A considering the work in progress/future receivables as not entitled for exemption u/s 10A. However, as soon as it is realized and transferred from work in progress/future receivable account to WOS it is to be considered as entitled for exemption u/s 10A if it is within the extended time by RBI. The assessee has to reconcile with reference to work in progress realized and transferred it into investment in WOS to avail deduction u/s 10A and the assessing officer is to grant the deduction u/s 10A, if it is within the extended time."

29. Ld. DR relied on the order of DRP.

30. Considered the rival submissions and perused the material facts on record. As the issue under dispute is squarely covered by the decision of the coordinate bench of this Tribunal in the case of Sankhya Infotech Ltd. (supra) and the assessee has received approval for the investment, such investments were out of sale proceeds. The authorized dealer has adjusted against such investment and issues FIRC's to the assessee, then, it amounts to realization of export proceeds within the meaning of actual receipts for the purpose of section 10A. Since, the assessee has not submitted any document in support of approval granted by RBI and FIRC certificates, we remit this issue to the file of the AO to examine the FIRC's and approval from RBI, in case it is in order, the assessee is eligible for deduction u/s 10A on such sum. Accordingly, ground raised by the assessee is allowed for statistical purpose.

31. Ground No. 5 is as follows:

19
ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.
"5. Erred in wrongly considering the profits of business at Rs. 8,15,07,501/- instead of Rs. 8,59,12,141/-while calculating the deduction u/s 10A.
31.1 It is general in nature and has already been adjudicated in the above paragraphs.
32 Ground No. 6 is as follows:
6. Erred in not excluding the invoice of Bangladesh Branch of Rs. 1,71,48,146/- from the total turnover while calculating the deduction u/s 10A of the Act."

33. Ld. AR of the assessee submitted that onsite sales should not be excluded from export turnover. He submitted that branch sales should be excluded from export turnover as well as from total turnover. Further, he submitted that whatever amount has been excluded from the export turnover should also be excluded from the total turnover for the purpose of computation of exemption u/s 10A of the Act. He relied on various cases including the case of DCIT Vs. Seven Hills Business Solutions P. Ltd. in ITA No. 82/Hyd/2009 wherein the coordinate bench has held as under:

"5. We have heard both the parties and perused the material available on record. In our opinion 'export turnover' means the sale proceeds of any goods or merchandise exported out of India, but does not include freight or incidence attributable to the transport of goods or merchandise beyond the customs stations as defined in the Customs Act. The Sec. 10B was brought into statute book with a object to grant incentive to export oriented undertaking engaged in export of article of things or computer software. The "deduction is made available on export of software turnover, the proceeds whereof are received in foreign exchange. It is not available on other export turnover, the receipts whereof are in an Indian currency or in currency which is not a convertible foreign exchange. The object therefore, appears to be to encourage more inflow of convertible exchange and not the mere export of goods. Making it available with reference to the realization in convertible exchange is suggestive of the fact that it was with a view to encourage foreign exchange inflow. Under the provisions of S.10B to avail the deduction under this sec. the undertaking has to bring into India the sale proceeds in convertible foreign exchange, which shall be physically brought to India."
20

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

Repatriation of these receipts is the main condition, in availing of Sec.10B. The sale proceeds must be receivable in convertible foreign exchange. Therefore, the avowed object is to encourage inflow of convertible foreign exchange. If that object is kept in mind, amount received by branches in US as sales cannot be considered received in the form of convertible foreign exchange by assessee in India. The sale proceeds received in convertible foreign exchange means the 'actual receipt' not 'deemed receipt'. The argument of the assessee's counsel is that as per explanation (3) to sec.10B of the Act, the branch sales is to be considered as on site development of software at abroad. This argument of the assessee's counsel is bereft of any merit since the branch sales cannot be equated with on site development of software which is not identical. In our humble opinion, assessee is not entitled for benefit of Sec. 10B on the Branch sales and it is to be excluded both from export turnover as well as from total turnover. Accordingly, this ground raised by the revenue and as well as by the assessee is dismissed."

34. Ld. DR relied on the order of DRP.

35. Considered the rival submissions and perused the material facts on record. As the issue under dispute is squarely covered by the decision of the coordinate bench of this Tribunal in the case of Seven Hills Business Solutions P. Ltd. (supra), we direct the AO to allow the assessee's claim of exemption u/s 10A by excluding the branch turnover from both export turnover and total turnover. Accordingly, this ground is allowed.

36. The grounds Nos. 7 to 10 are alternative grounds to the above grounds, therefore, the same is not required to be adjudicated as the main grounds are adjudicated in favour of the assessee.

ITA NO. 602/Hyd/2017 for AY 2012-13

37. Ground Nos. 1 & 2 regarding invalid transfer pricing proceedings and invalid draft assessment order was not pressed by the ld. AR of the assessee at the time of hearing, therefore, the same are dismissed as not pressed.

21

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

38. As regards ground Nos. 3, 4 & 5 relating to the addition of Rs. 9,36,79,227/- u/s 92CA(3), the TPO, after rejecting the TP study filed by the assessee and having conducted a new search for comparables, the following comparables were selected as final comparables after analyzing the databases, the annual reports and considering the objections filed by the assesse:

         S.No.    Company Name                                           OP/OC%
         1        Accentia Technologies Ltd.                              11.16
         2.       Datamatics Global Services Ltd.                         16.84
         3.       Eclerx Services Ltd.                                    61.37
         4.       E4e Health Care                                         13.73
         5.       Informed Technologies India Ltd.                         7.10
         6.       Infosys BPO Ltd.                                        34.68
         7.       Jindal Intellicom Ltd.                                   1.98
         8.       Microgenetic Systems Ltd.                                7.01
         9.       TCS E-Serve Ltd. (merged)                               65.82
         10       Cross Domain Solutions Pvt. Ltd.                        29.88
                  Total                                                   249.59
                                                                          24.96

After applying the average margins of the comparables to the financials of the assessee, the result is as under:

         Description                                        Amount
         Arm's length Margin                                   24.96%
         Less: WCA                                             -2.51%
         Adjusted Arm's length margin                         27.47%
         Operating Cost (OC)                                65,82,78,605
         Adjusted Arm's length Margin (%) AALM)               27.47%
         % of AE sales on total revenue                       13.31%
         Proportionate cost on AE sales                     8,76,16,882
         Arm's length price = (100+AALM)*OC                 11,16,85,239
         Price received (OR)                                7,71,72,081
         Adjustment u/s 92CA                                3,45,13,158

Thus, the arm's length price of the assessee is Rs. 11,16,85,239/- and the shortfall of Rs. 3,45,13,158/- with regard to provision of ITES is treated as an adjustment u/s 92CA of the Act by the TPO and accordingly, enhanced the income of the assessee u/s 92CA(3) of the Act.

22

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

39. The assessee carried the matter before the DRP and raised grounds relating to adoption of "MAM", adoption of incorrect margin calculation and relating to search applied, filters and comparables. Ld. DRP has confirmed the "MAM" adopted by TPO and the comparables selected by TPO. However, they agreed the objection raised by assessee and for convenience, the findings of are reproduced below:

"Having considered the submissions, we have perused the record to observe that the TPO vide para m page 13 of the TPO order dated 30.01.2016 in which the TPO rejected the request of the' assessee-on the reason that the assessee failed to establish the peculiar circumstances existing in the case to apply the PBDIT. However, it is noticed by us that in the Draft Assessment Order (DAO) the AO has disallowed the depreciation on the computer software on the ground that the transaction itself has not been established by the assessee to be genuine, in such circumstances when there is a dispute with regard to the depreciation in respect of a certain asset, it is a fit case for considering the PBDIT in the case of the assessee. This view is also finds support from the decision of the Hon'ble AP & Telangana High Court in the case of BA Continuum India Pvt Limited (ITTA 440 of 2014) (supra) and also by OECD guidelines, accordingly, we direct the assessing officer to consider the margin in the case of the assessee as well as comparables after excluding depreciation."

39.1 As per the above directions of the DRP, the TPO determined the adjustment of Rs. 10,19,56,655/- as against Rs. 9,36,79,227/- made by him without considering the above direction to analyse the operating profit by adopting PBDIT in all comparable cases.

40. Aggrieved, the assessee is in appeal before us.

41. Considered the rival submissions and perused the material facts on record. In our considered view, the TPO has not followed the directions of DRP in pit & substance by overlooking the directions of the DRP to consider the margin in case of assessee as well as comparables after excluding depreciation. Since AO/TPO has arrived 23 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

ALP adjustment without excluding depreciation, in our considered view the ALP adjustment arrived at by the TPO is not as per the directions of DRP. Hence, we remit this issue back to the AO/TPO to calculate the TP adjustment excluding depreciation. Accordingly, this ground raised by the assessee is allowed on this aspect. Hence, we are not inclined to adjudicate the other grounds raised by the assessee relating to TP adjustment.

42. As regards ground No. 6 to 6a & 6k regarding addition of Rs. 4,87,31,761/- towards interest on advances towards investment given to AE, the TPO observed that during the FY 2011-12, the assessee had advanced a sum of Rs. 31,96,87,941/- as an interest free loan to its AE i.e. GSS America Inc., whereas the opening balance as on 01/04/2011 was Rs. 108,96,88,358/-. Thus, the loan outstanding as on 31/03/2012 is Rs. 140,93,76,299/-. The explanation of the assessee is that the funds were given out of the free reserves of the assessee company, which was rejected by the TPO and computed the interest as under:

Opening balance as on 01/04/2012 Rs. 108,96,88,358/- Closing Balance as on 31/03/2012 Rs. 140,93,76,299/-
                             Total             Rs. 249,90,64,657/-
                                                       ===========
            Average           Rs. 124,95,32,329/-
            Interest @ 3.90% pm on Rs. 124,95,32,329/- =
                                                       4,87,31,761/-.


43. When the assessee objected the same before the DRP, the DRP upheld the addition.
44. Considered the rival submissions and perused the material facts on record. Similar issue arose in AY 2009-10 in ITA No. 267/Hyd/2014 (supra). Following the conclusions drawn therein will apply in this year also but we have observed in the DRP order that the assessee 24 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

has lent loan to the extent of Rs. 31.96 crores during this year and also took loan from Banks. Hence, this year the financial equations are changed. Considering the directions given in ITA No. 267/Hyd/2014, in case, the findings of the TPO are that this transaction is in the nature of financial transaction, then, TPO can charge interest on the basis of LIBOR + 200 bps. In case, it is determined as equity, then, no interest can be charged in this transaction. Accordingly, ground raised by the assessee is allowed for statistical purposes.

45. As regards ground No. 7 & 7a to 7k regarding addition of Rs. 1,04,34,308/- towards interest on receivables, the TPO observed that there are outstanding receivables to the tune of Rs. 7,71,72,081/-, which were not reported either in Form 3CEB or in the TP Document. Further, the TPO observed that on perusal of the schedule of receivables, it was noticed that the entire receivables had not been received during the year. When asked for explanation, the assessee stated that interest should be levied at LIBOR + 3% as was decided by the DRP in its own case as against PLR of 14.75% proposed by TPO. However, the TPO levied interest @ PLR i.e. @ 14.75% on the outstanding receivables amounting to Rs. 7,71,72,081/-, which comes to Rs. 1,04,34,308/-.

46. When the assessee objected the same before the DRP, the DRP directed the assessee to furnish the necessary details to the TPO which is necessary for computation of interest in accordance with the directions within 15 days of receipt of this order on receipt of which the AO will give effect to the directions. Further, the DRP directed if the assessee fails to furnish such information before the AO within the specified time, the AO shall treat the objection as rejected.

47. Aggrieved, the assessee is in appeal before us.

25

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

48. Considered the rival submissions and perused the material facts on record. The issue is squarely covered by the decision of the coordinate bench in assessee's own case for AY 2010-11 in ITA No. 497/Hyd/2016 order dated 29 th April, 2016 wherein the coordinate bench has held as under:

11. We have considered the issue and examined the contentions. As seen from assessee's contentions, assessee is neither charging interest on any of the receivables outstanding.

There is also no basis for adopting only two months as credit period. RBI itself allows an year for the amounts to be realised, if they are in foreign exchange. Whether it is AE or non-AE, it is in the interest of business that assessee receives the foreign exchange early so that it can claim deduction u/s 10A. Therefore, in our view, putting a limit of two months of credit period itself is arbitrary. Moreover, as seen from the calculation provided in page 7 of the assessment order, the date of realization was shown as 0202-2011 and interest was levied from 01-04-2010 to 02-02-2011 which is not pertaining to the year under consideration. As far as this year is concerned, the invoices raised on 31-12-2009 were outstanding only for a period of three months by the end of the accounting year. We are of the opinion that this period is reasonable and so no interest can be levied, just because amounts are shown as 'outstanding'. Accordingly, we cancel the interest levied and allow assessee's contentions. Grounds are considered allowed."

As the issue under consideration is materially identical to AY 2010- 11, except for the reason that assessee does not charge interest to both AE and non AE but during this year, the entire receivables had not been received. It is not submitted before us, the reasonable period of outstanding allowed to the debtors in the normal business. Considering the fact that section 10A allows assessee to bring the foreign exchange within 6 months to claim benefit under this section. In our considered view, the same can also be extended to assessee as the reasonable period outstanding. Accordingly, we direct the AO/TPO to charge interest of LIBOR + 200 bps on the outstanding amount beyond 6 months. In order to determine the period and computation of interest, the issue is remitted back to AO/TPO.

26

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

Accordingly, ground raised by the assessee is allowed for statistical purposes.

49. As regards the ground No. 8 & 8a to 8k relating to the addition of Rs. 14,62,50,000/- towards asset written off and Rs. 4,87,57,000/- towards depreciation claimed on the above asset, in the computation of total income, the AO observed that the assessee claimed Rs. 14,62,50,000/- towards loss on asset written off. Further, from the depreciation schedule as per IT Act, it was observed that the assessee claimed depreciation of Rs. 4,87,57,000/-, in addition to the write off of Rs. 14,62,50,000/- on the same block of asset. When the assessee was asked to furnish a note on asset written off of Rs. 14,62,50,000/- and justify the allowability of the same along with evidence, the assessee submitted that in the year 2009 it had devised a plan to target SME to move into a SAS based ERP model and an ERP package was considered that could be used to meet this requirement, accordingly, the product was bought and the plan was to introduce this in all of the market that GSS was doing business including India, Middle East and US. Further, the assessee submitted that the said ERP product was written off as the company was not taking any assignment based on the above ERP based software. When asked to furnish evidence/bill in support of the ERP package which was written off during FY 2011-12, the assessee furnished a copy of the invoice.

49.1 The AO referring to the provisions of section 37(1) and section 50 of the Act, observed that the assets written off of Rs. 14,62,50,000/- as claimed by the assessee is not allowable u/s 32(1)(iii), section 37 and section 50 of the Act as there were inconsistencies in the submission made by the assessee and the assessee failed to substantiate the allowability of its claim of assets written off. Therefore, the AO disallowed the assessee's claim.

27

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

49.2 As regards the disallowance of depreciation on the ERP package, the AO noticed from the depreciation schedule for AY 2012- 13, that the assessee claimed a depreciation of Rs. 4,87,57,000/- on the above mentioned asset in addition to the claim of written off of Rs. 14,62,50,000/-. The AO observed that the Assessee failed to prove the following:

1. The purchase of ERP package was not proved
2. Utilisation of the ERP package for the purpose of business was not proved.
3. The ERP package was really written off in its books of account was not proved.

In view of the above, the AO disallowed the depreciation of Rs. 4,87,57,000/- and Rs. 14,62,50,000/- and added to the income of the assessee.

50. Aggrieved, the assessee preferred appeal before the DRP. The DRP has confirmed the addition by relying on the remand report from AO by observing as under:

"Considering the totality of facts and circumstances. We have examined this issue in minute details to find that the assessee as against its revenue of around Rs. 60 crores has chosen to purchase the so called ERP software amount into Rs. 25.58 crores as second sales from M/s Basant Marketing Pvt. Ltd. In spite of transaction being such a big one and that too, a second sale, the assessee has not been able to produce the basic information to establish the genuineness of the purchase. Further, assessee being a reasonably small company cannot afford to buy such expensive software without a proper business plan and write off the same without giving any valid justification. Write off of such a valuable asset that too soon after its acquisition without there being any proper business rationale supports the view taken by the AO. It is also pertinent to observe that the assessee has chosen to write off the asset in this transaction soon after its tax holiday came to an end and was to pay taxes on its profits.
In view of the above and also relying on the reasoning given by the AO in the original draft assessment order and also in the RR submitted to us, we are of the view that the assessee has failed to prove the genuineness of the transaction. Accordingly, 28 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.
we confirm the action of the AO and reject the objections of the assessee on this ground."

51. Ld. AR reiterated the submissions as submitted before the DRP, while ld. DR relied on the order of DRP.

52. Considered the rival submissions and perused the material facts on record. The above said ERP software was purchased and installed in the FY 2009-10 relevant to AY 2010-11. The same was accepted by the department and accordingly assessments u/s 143(3) were completed. The same asset was written off by the assessee due to change in the business model. In this AY, the AO was not satisfied with the submission of the assessee for the written off and claim of depreciation for this AY. AO has asked the assessee to submit the relevant proof of purchase and payment along with the details of business generated. Assessee filed the copy of the invoice and bank certificate in this regard which was not accepted by AO is proper. Ld. DRP also expressed flaw in the decision of purchasing this software and genuineness of the transaction. In our considered view, the department has accepted the software purchased and allowed the depreciation in the scrutiny assessment u/s 143(3) in the earlier AYs. No doubt the assessee has discharged the duty of compliance but that does not mean the present AO cannot verify the relevant verification filed in earlier year, particularly, when the transaction is of huge value. The assessee is expected to retain the relevant information of this transaction. Considering the huge investment on the softwaree, it should have passed due process of approval in the organization. It is the duty of the assessee to submit the information whenever it is called for until the asset is fully depreciated or written off. In the present case, assessee has purchased this software to improve the business by linking the transaction of different countries. It is not always end up with good decision, it is part of business decisions. It is not always relevant how much revenue it has generated or improved the business. It is not sometimes quantifiable.

29

ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

It is enough to prove that the purchase transaction and relevant payment is proper. AO is expected to verify only the legality and genuineness of the transaction and not the rationale of such transaction, it should be the domain of the management. Accordingly, we direct the Assessee to submit the relevant information relating to purchase and payment of ERP software. The assessee has to submit the copy of bills and payment vouchers with bank statement in which such payments were cleared. We note that assessee has not submitted such information even before AO/DRP even though opportunity was extended. Now, ld. AR has submitted that all the information is available, accordingly, we remit this issue back to the file of the AO with a direction to verify the transaction as per due procedure only for the genuineness of purchase and payment. Assessee may be given proper opportunity of being heard. This ground of appeal is allowed for statistical purposes.

53. In the result, all the three appeals under consideration are partly allowed for statistical purposes.

Pronounced in the open Court on 30 th November, 2017.

             Sd/-                                         Sd/-
        (P. MADHAVI DEVI)                         (S. RIFAUR RAHMAN)
        JUDICIAL MEMBER                           ACCOUNTANT MEMBER

Hyderabad, Dated: 30 th November, 2017
kv
Copy to:-

1) M/s GSS Infotech Ltd., C/o P. Murali & Co., CAs, 6-3-655/2/3, 1st Floor, Somajiguda, Hyderabad - 82

2) DCIT, Circle - 2(2), Hyd.

3) DRP, Bengaluru

4) The Departmental Representative, I.T.A.T., Hyderabad.

5) Guard File 30 ITA Nos. 269 /Hyd/2014 and others GSS Infotech Ltd., Hyd.

        Description                                      Date   Intls
S.No.


1.      Draft dictated on                                                  Sr.P.S./P.S

2.      Draft placed befor e auth or                                       Sr.P.S/PS

        Draft pr opose d & placed bef ore the secon d                      JM/AM
        Mem ber
3

4       Draft discussed/appr oved b y second                               JM/AM
        Mem ber

5       Appro ved Draft com es to the Sr.P.S./PS                           Sr.P.S./P.S

6.      Kept for pro nou ncem ent on                                       Sr. P.S./P.S.

7.      File sent to the Bench Clerk                                       Sr.P.S./P.S

8       Date on which file go es to the Head Cle rk

9       Date of Dispatch of or der