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 3, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Gameloft Software Private Limited, ... vs Income Tax Officer, Ward-2(2), ... on 9 January, 2023

             आयकर अपीलीय अधिकरण , है द राबाद पीठ में
            IN THE INCOME TAX APPELLATE TRIBUNAL
             HYDERABAD BENCHES "A", HYDERABAD
                         BEFORE
       SHRI RAMA KANTA PANDA, ACCOUNTANT MEMBER
                            &
         SHRI K.NARASIMHA CHARY, JUDICIAL MEMBER

                 आ.अपी.सं / ITA No. 432/Hyd/2018
              (निर्धा र ण वर्ा / Assessment Year: 2013-14)

 Gameloft Software Private                    Vs. Income Tax Officer,
 Limited,                                         Ward-2(2),
 Delhi                                            Hyderabad
 [PAN No. AACCG4168L]

        अपीलधर्थी / Appellant                       प्रत्‍य र्थी / Respondent

          निर्धा ररती द्वधरध / Assessee by:   Shri Ajit Jain, AR
          रधजस्‍व द्वधरध / Revenue by:        Shri Rajendra Kumar, CIT-DR

                   सु ि वधई की तधरीख /Date of hearing:19/12/2022
                   घोर्णध की तधरीख /Pronouncement on: 09/01/2023

                              आदे श / ORDER

PER K. NARASIMHA CHARY, JM:

Aggrieved by the order dated 31/10/2017, passed by the learned Income Tax Officer, Ward-2(2), Hyderabad ("learned Assessing Officer") in the case of M/s. Gameloft Software Pvt. Limited ("the assessee") for the AY.2013-14, under section 143(3) read with section 92CA(3) read with section 144C(13) of the Income Tax Act, 1961 (for short "the Act"), consequent to the directions of Hon'ble Dispute Resolution Panel, Bengaluru ("learned DRP"), assessee filed this appeal.

ITA No. 432/Hyd/2018

2. At the outset, learned AR submitted that though the assessee preferred this appeal on various grounds, by way of additional grounds filed on 26/09/2022 the main plank of argument of the assessee is in respect of the legality or otherwise of the final assessment order dated 31/10/2017. According to him, such an order was passed without complying with the directions of the learned DRP issued on 12/09/2017 in violation of the mandate of Section 144C(13) of the Act, and, therefore, the same deserves to be quashed and the entire addition is liable to be deleted. He brought to our notice that though the learned Assessing Officer in his final assessment order referred to the directions of the learned DRP passed on 12/09/2017 wherein the DRP directed the learned Assessing Officer to consider the assessee's claim regarding payments towards compensation and research and development, but in the very same paragraph, in utter disregard to such a direction of the learned DRP, he determined the Arm's Length Price ('ALP') under section 92C of the Act at Rs. 4,26,44,633/- which was the same as determined in the draft assessment order dated 26/12/2016 but was modified by the directions of the learned DRP.

3. Learned AR placed reliance on the decisions of the Co- ordinate Bench of the Bangalore Tribunal in the cases of M/s. Flextronics Technologies (India) Private Limited (IT(TP)A No. 832/Bang/2017, M/s. Software Paradigms Infotech Private Limited (IT(TP)A No. 150/Bang/2014), M/s. Lenovo India Private Limited (IT TP(A) Nos. 580 & 581/Bang/2015, M/s. Espn Star Sports Mauritius S.N.C. ET Companies (W.P(C) 2384/2015 & CM No. 4277/2015), M/s. July Systems & Technologies Pvt. Ltd., (IT(TP)A No. 368/Bang/2016), Xchanging Solutions Limited (IT(TP)A No. 2664/Bang/2017, Trivium eSolutions Pvt. Ltd., (IT(TP)A No. 444/Bang/2022) and M/s. Olympus Medical Systems Pvt. Ltd., (ITA Page 2 of 6 ITA No. 432/Hyd/2018 No. 873/Del/2021) and submitted that because of this violation of the mandatory requirement under law, the final assessment order has to be quashed and the addition has to be deleted.

4. Per contra, learned DR submitted that it is not settled that for passing the final assessment order in non-compliance with the directions of the learned DRP, the assessment order goes and the addition has to be deleted. He submitted that the Bangalore Bench of the Tribunal in the case of Yokogawa India Ltd. Vs ACIT in ITA(TP)A No. 1715 & 692/Bang/2016 had considered the decisions of Co-ordinate Benches rendered in - M/s. Flextronics Technologies (India) Pvt. Ltd. (supra), M/s. Software Paradigms Infotech Pvt. Ltd. (supra), M/s. Lenovo India Pvt. Ltd. (supra), M/s. Espn Star Sports Mauritius S.N C E T Companies in WP.(C) 2384/2015 &CM No.4277/2015 (supra), M/s. July Systems & Technologies Pvt. Ltd. (supra), and particularly in the case of M/s. Xchange Solutions Pvt. Ltd., (supra) and Flextronics Technologies (India) Private Limited (supra) - and took a different view. He further brought to our notice that the Hyderabad Bench of the Tribunal has taken similar view as could be seen from M/s. Apollo Health Street Vs. DCIT in 45 Taxmann.com 507 by order dt.17/04/2014 and as on the date no contrary view has been taken on this aspect.

5. We have gone through the record in the light of the submissions made on either side. It is evident from the final assessment order itself that despite the directions issued by the learned DRP, learned Assessing Officer though referred to the directions of the learned DRP in the final assessment order, determined the ALP of the payment towards compensation and Research and Development at the very same amount as he determined in the draft assessment order itself. This goes without Page 3 of 6 ITA No. 432/Hyd/2018 saying that the learned Assessing Officer did not give due regard to the directions of the learned DRP.

6. Now the question that arises is whether the order of the learned Assessing Officer has to be quashed in toto resulting in the deletion of the entire addition. On this aspect, we are of the considered opinion that under section 144C(13) of the Act, the learned Assessing Officer is expected to give effect to the directions of the learned DRP. If the learned Assessing Officer did not comply with the directions of the learned DRP, whatsoever may be the reason, may be oversight or due to lack of or improper understanding of the directions, the proper course is to seek the learned Assessing Officer or the superior authorities, the compliance with the order of the learned DRP, but not to quash the entire proceedings thereby nullifying the entire exercise conducted by the learned DRP. What is applicable for non-compliance with the directions of the Tribunal, if any by the learned Assessing Officer would equally be made applicable to the directions of the learned DRP.

7. With this view of the matter, we are inclined to follow the decision of the Bangalore Bench of the Tribunal in the case of Yokogawa India Ltd., (supra). In this decision, the decisions relied upon by the learned AR are considered by the Co-ordinate Bench of the Tribunal preferred to set aside the impugned orders only to restore the issue to the file of the learned Assessing Officer to pass a fresh and appropriate assessment order in accordance with law having regard to the directions of the learned DRP. Same was the view taken by the Hyderabad Bench of the Tribunal in the case of M/s. Apollo Health Street (supra).

Page 4 of 6 ITA No. 432/Hyd/2018

8. It is, therefore, clear that the issue is now squarely covered and the consistent view in Yokogawa India Ltd., (supra), and M/s. Apollo Health Street (supra) is that the matter needs to be remanded to the file of the learned Assessing Officer in case there is non-compliance with the directions of learned DRP. We, therefore, find it difficult to direct the learned Assessing Officer to delete the impugned addition. Instead, while respectfully following the view taken in Yokogawa India Ltd., (supra), and M/s. Apollo Health Street (supra), we set aside the final assessment order and remand the issue to the file of learned Assessing Officer/learned TPO to pass appropriate order in accordance with law having regard to the directions of the learned DRP. Learned Assessing Officer/learned TPO will afford proper opportunity to the assessee in this regard and the assessee is directed to put forth all their contentions before the learned Assessing Officer/learned TPO. Grounds are, therefore, treated as allowed for statistical purpose.

8. In the result, appeal is treated as allowed for statistical purpose.

Order pronounced in the open court on this the 9th day of January, 2023.

       Sd/-                                            Sd/-
(RAMA KANTA PANDA)                           (K. NARASIMHA CHARY)
ACCOUNTANT MEMBER                                JUDICIAL MEMBER

Hyderabad,
Dated: 09/01/2023

TNMM




                                                             Page 5 of 6
                                                     ITA No. 432/Hyd/2018

Copy forwarded to:

1. Gameloft Software Private Limited, Unit No. 706, 7th Floor, DLF South Court Saket, Delhi.

2. Income Tax Officer, Ward-2(2), Hyderabad.

3. The Dispute Resolution Panel (DRP), Bengaluru.

4. The Director of Income Tax (IT & TP), Hyderabad.

5. The Addl. Commissioner of Income Tax (Transfer Pricing), Hyderabad.

6. DR, ITAT, Hyderabad.

7. GUARD FILE TRUE COPY ASSISTANT REGISTRAR ITAT, HYDERABAD Page 6 of 6