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 20, Cited by 0]

Income Tax Appellate Tribunal - Delhi

M/S At& T Global Network Services India ... vs Dcit, New Delhi on 18 September, 2017

                    AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi
                                                                ITA No. 292 /Del/2016 ( Assessee)
                                                                                          A Y 2011-12
                      INCOME TAX APPELLATE TRIBUNAL
                        DELHI BENCH "I-2": NEW DELHI
                BEFORE SHRI I. C. SUDHIR, JUDICIAL MEMBER
                                    AND
              SHRI PRASHANT MAHARISHI, ACCOUNTANT MEMBER

                                 ITA No. 292/Del/2016
                               (Assessment Year: 2011-12)


     AT & T Global Network Services                                     DCIT,
             (India) Pvt Ltd.,                                       Circle-2(1),
     Vatika Lok-1, Block-A, Gurgaon             Vs.                  New Delhi
            PAN:AAFCA8810L
                (Appellant)                                         (Respondent)



                  Assessee by :                            Shri Kanchan Kaushal, CA
                                                            Shri Aditya Gupta, CA
                                                            Shri Sandeep Puri, CA
                                                           Ms. Chinu Bhasin, CA
                   Revenue by:
                                                           Shri N C Swain CIT DR
                                                         Shri T M Shivkumar, CIT DR
                 Date of Hearing                                 06/07/2017
              Date of pronouncement                              18/09/2017


                                          ORDER

PER PRASHANT MAHARISHI, A. M.

1. Appeal No 292/Del/2016 is filed by the assessee against the order of Deputy Commissioner of Income Tax, Circle-3(2), New Delhi (AO) passed u/s 144C(13) of the Income Tax Act, 1961 in pursuance of the direction issued by the Dispute Resolution Panel u/s 144C(5) of the Act dated 17.11.2015.

2. The assessee has raised the following grounds of appeal in ITA No. 292/Del/2016 for the Assessment Year 2011-12 as under:-

"1. That on the facts in the circumstances of the case and in law, the Hon'ble Dispute Resolution Panel - 1 ("Hon'ble DRP") erred in upholding the adjustments made by the Learned Deputy Commissioner of Income Tax, Circle 3(2), New Delhi ("Ld. AO") which is bad in law, contrary to the facts and must be quashed.
1|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12
2. Disallowance of interest expense on External Commercial Borrowings C'ECBs') 2.1 On the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP erred in making a disallowance of Rs 38,53,481 towards interest expenditure incurred in relation to the ECBs availed by the Appellant for acquisition of fixed assets for continuation of its existing business, by invoking the proviso to section 36(i) (iii) of the Act.
2.2 Without prejudice, on the facts in the circumstances of the case and in law, the Ld. AO erred in not allowing depreciation under section 32 of the Act on the disallowed interest amount. 2.3 Without prejudice, on the facts in the circumstances of the case and in law, the Ld. AO erred in not allowing depreciation under section 32 of the Act on the interest expenditure already disallowed in the preceding assessment years.
3. Disallowance of circuit accruals

3.1 On the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP have erred in making a disallowance of Rs. 70,34,607 (i.e. Rs. 1,02,51,865 being the disallowance for the subject assessment year after allowing credit of Rs. 32,17,258 already disallowed in the previous assessment year 2010-11) on account of accruals created towards bandwidth and last mile services availed by the Appellant ignoring that the accruals were based on a reasonable and scientific basis.

3.2 Without prejudice, on the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP erred in not recording that out of the circuit accruals being disallowed for the subject assessment year, deduction should be allowed of the amount of accruals that are reversed/ utilized subsequently in the respective assessment years.

4. Disallowance of year-end accruals 4.1. On the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP erred in making a disallowance of Rs. 97,29,438 (i.e. Rs. 1,20,98,089 being the disallowance for the subject assessment year after allowing credit of Rs. 23,68,651 already disallowed in the previous assessment year 2010-11) on account of year-end accruals representing accruals created towards normal business expenditure by the Appellant ignoring that the accruals were based on a reasonable and scientific basis.

4.2. Without prejudice, on the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP erred in not recording that out of the year-end accruals being disallowed / during the subject assessment year, deduction should be allowed of the amount of accruals as are reversed/ utilized subsequently in the respective assessment years.

2|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12

5. Disallowance of Support Service Expenditure 5.1 On the facts in the circumstances of the case and in law, the Ld. AO/ Hon'ble DRP erred in disallowing the legitimate business expenditure being in the nature of support service expenses of Rs. 13,42,85,216 paid to AT&T Communication Services India Private Limited ('ACSI').

5.2 On the facts in the circumstances of the case and in law, the Hon'ble DRP erred in ignoring that the aforesaid disallowance on account of support service expenditure has been directed to be deleted by the Hon'ble DRP for the preceding assessment years.

6. Grounds relating to Transfer Pricing Matters:

That, on the facts in the circumstances of the case and in law:
6.1 The Ld. Transfer Pricing Officer (TPO')/ AO/ DRP erred in making an addition of Rs. 21,57,89,704 under section 92CA of the Act to the total income of the Appellant on account of adjustment in Arm's Length Price ('ALP') of the international transactions pertaining to availing of intra-group services. 6.2 The Ld. AO/ TPO/ DRP erred, on facts in the circumstances of the case and in law, in rejecting the combined transaction approach of benchmarking adopted by the Appellant in its TP documentation and proceeding to determine the arm's length price of international transactions pertaining to availing of intra-group services from its AEs on a standalone basis by rejecting Transactional Net Margin Method ('TNMM') as the most appropriate method.
6.3 The Ld. AO/ TPO/ DRP erred in disregarding the elaborate documentary evidence submitted as part of assessment proceedings to erroneously assume that 'no benefit' has been conferred upon the Appellant from the international transactions pertaining to availing of intra-group services and thereafter re-determining the ALP of the said transaction as 'NIL'.
6.4 Without prejudice, on the facts in the circumstances of the case and in law, the Ld. TPO/ AO/ DRP erred in disregarding the supplementary analysis furnished by the Appellant in respect of the international transactions pertaining to availing of intra-

group services during the course of assessment proceedings which further corroborates the arm's length nature of the said international transaction entered into with its AEs. 6.5 The Ld. AO/ TPO/ DRP erred, on facts in the circumstances of the case and in law, in arbitrarily selecting Comparable Uncontrolled Price ('CUP') method as the most appropriate method to benchmark the international transactions pertaining to availing of intra-group services by the Appellant from its

3|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12 associated enterprises, without duly establishing suitability thereof.

6.6 Without prejudice, the Hon'ble DRP erred in directing that payment by the Appellant for intra-group services is not wholly and exclusively incurred for the purposes of business and directing the Ld. AO to alternatively disallow such expenditure under section 37(1) of the Act, arbitrarily and without providing any opportunity of being heard to the appellant.

7. Disallowance on account of statutory liabilities payable 7.1 That on the facts in the circumstances of the case and in law, the Ld. AO/ Hon DRP erred in disallowing Rs. 23,626 on account of TDS payable on salary and Rs. 66,090 on account of service tax payable under section 43B of the Act.

8. Non-grant of credit for taxes deducted at source and advance tax 8.1 On the facts in the circumstances of the case and in law, the Ld. AO erred in not granting credit of taxes deducted at source amounting to Rs 23,23,33,857 and advance tax amounting to Rs. 8,05,39,706 claimed by the Appellant in its return of income filed for the subject AY.

9. Lew of interest under section 234.6 and 234.0 of the Act 9.1 On the facts in the circumstances of the case and in law, the Ld. AO erred in incorrectly charging interest under section 2346 and 2340 of the Act.

10. Initiation of penalty proceedings 10.1. On the facts in the circumstances of the case and in law, the Ld. AO erred in initiating penalty proceedings under Section 271(i)(c) of the Act against the Appellant on account of the above adjustments made in the impugned final assessment order

3. The assessee company filed its return of income on 30.11.2011 declaring income of Rs. 85,32,56,895/-. Subsequently, the return was picked up for the scrutiny and notice u/s 143(2) was issued on 19.09.2012. During the course of assessment proceedings reference u/s 92CA of the Act was also made by the ld. AO to the ld Transfer Pricing Officer to determine the arm‟s length price of international transactions entered into by the assessee with its Associate Enterprises . The Transfer Pricing Officer passed order u/s 92CA(3) of the act on 09.10.2014 making adjustment of Rs. 21,57,89,704/- The Assessing Officer incorporating the above adjustment on account of transfer pricing adjustments passed a draft of proposed assessment

4|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12 order u/s 144C read with section 143(3) of the Income Tax Act on 27.03.2015 assessing the total income at Rs. 1,48,21,29,756/-The assessee filed its objection before the Dispute Resolution Panel which was disposed of by the ld Dispute Resolution Panel vide directions dated 17.11.2015. Consequently, the Assessing Officer passed order u/s 144C(13) of the Income Tax Act on 31.12.2015 determining the total income of the assessee at Rs. 1,22,62,04,402/- against the returned income of the assessee of Rs. 85,32,56,895/- making following additions and disallowances:-

              Particulars                                     Amount in INR



              Returned Income                                 85,32,56,895/-

              Statutory Liabilities                           1,66,97,014/-

              Transfer Pricing adjustment                     21,57,89,704/-

              Interest on ECBs                                38,53,481/-

              Infrastructure cost/Last Mile
              charges - Lack of supporting
              documents                     70,34,607/-

              Provisions not added back                       97,29,438/-

              Support Service Expenditure                     13,42,85,216/-

              Less :      Deduction        allowed      for
              35ABB                                           1,44,41,953/-

              Total Additions                                 38,73,89,460/-

                                                              1,22,62,04,402/
              Assessed Income                                 -


4. Therefore, assessee aggrieved with the order passed by the Assessing Officer u/s 144C(13) of the Income Tax Act has preferred appeal before us in ITA Appeal No 292/Del/2016.

5. The first ground is general in nature hence dismissed.

5|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12

6. The second ground of appeal is with respect to the disallowance of Rs 38,53,481 towards interest expenditure incurred in relation to the ECBs. At the beginning of the financial year relevant to the subject assessment year, ECB account had a credit balance of USD 22,500,000 as on April 01, 2010. During the financial year relevant to the subject assessment year, AGNS had availed additional ECB‟s of USD 2,500,000 on various dates. During the financial year, the appellant has incurred interest expense of Rs. 38,53,481 on account of ECB‟s availed during the year. The Ld. AO disallowed the interest expense of Rs. 38,53,481 incurred towards ECBs availed during the year by invoking the proviso to section 36(1)(iii) of the Act. The Ld. AO also observed that the ECBs have been utilized for acquisition of capital assets which have not been put to use, and thus the interest incurred till the date such assets have been put to use should be disallowed.

7. Parties before us submitted that this issue is identical to ground in appeal of the assessee for AY 2009-10 & 2010-11. Parties also reiterated the same arguments.

8. We have gone through the relevant facts of the case and arguments and submissions advanced by both the parties in connection with the disallowance towards ECBs availed during the year. This ground of appeal has already been decided in AY 2009-10 in I.T.A. No. 2538/Del/2014 and AY 2010-11 ITA No. 1059/Del/2015 by orders of even date deleting the disallowance. Since there is no change in facts in this year from the facts in preceding years, accordingly, we direct the ld AO to delete the disallowance of interest. Hence, ground no 2 of appeal is allowed.

9. Ground No. 3 of the appeal is with respect of Disallowance of circuit accruals. During the Financial Year 2010-11, the appellant company incurred circuit charges aggregating to Rs. 175.03 crores (out of which Rs. 83.56 crores was towards infrastructure cost and balance Rs.

6|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12 91.47 crores was towards last mile charges for services provided by other telecom operators). This amount of Rs. 175.03 crores included the payments amounting to Rs. 156.02 crores made during the year as well as the year end circuit accruals of Rs. 19.01 crores in respect of which bills/ invoices could not be received before March 31, 2011. Out of the accruals of Rs. 19.01 crores, invoices of Rs 17.98 crores were furnished to the AO, and the balance accruals for which no bills/evidences for reversals could be submitted amounted to Rs. 1.03 crores. Thus, the Ld. AO disallowed the circuit charges amounting to Rs. 1.03 crores.

10. Parties before us submitted that this issue is identical to ground in appeal of the assessee for AY 2009-10 & 2010-11. Parties also reiterated the same arguments.

11. We have gone through the relevant facts of the case and arguments and submissions advanced by both the parties in connection with the disallowance towards circuit accruals. This ground of appeal has already been decided in AY 2009-10 in I.T.A. No. 2538/Del/2014 and AY 2010-11 ITA No. 1059/Del/2015 of even date where in the disallowance on identical facts and circumstances is deleted. Since there is no change in facts in this year from the facts in preceding year, we also direct the ld AO to delete the disallowance accordingly. Hence, this ground no 3 of the appeal is allowed.

12. Ground No. 4 of the appeal Disallowance of year-end accruals. The detail of year end provisions outstanding as on 31.03.2011 was submitted by the appellant company. The details are reproduced as under:

               Particulars                                  Accrual as on 31.03.2011
               Accrual control account                      13.99 crores
               SIP Accruals                                 3.21 crores
               Total                                        14.02 crores



7|Page

AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12

13. Out of the above year end accruals the Ld. AO disallowed year-end accruals of Rs. 1.20 crores (Accrual control and SIP accrual) on account of non-submission of supporting documents, the break-up of which is as follows:

           Particulars                       Accrual as on 31.03.2011
           Total Accrual control account     14.02 crores
           Invoices    Produced     by   the 6.20 crores
           assessee
           Reversal Entries filed by the 6.61 crores
           assessee
           Total Amount verifiable           12.81 crores
           Balance Amount                    1.20 crores

14. Effectively, the AO made disallowance of Rs. 97,29,438/- (Rs.

1,20,98,089/- being the disallowance for the subject year after allowing Rs. 23,68,651/- credit for the amount disallowed in preceding year i.e. AY 2010-11).

15. Parties before us submitted that this issue is identical to ground in appeal of the assessee for AY 2009-10 & 2010-11. Parties also reiterated the same arguments.

16. We have gone through the relevant facts of the case and arguments and submissions advanced by both the parties in connection with the disallowance towards year end accruals. This ground of appeal has already been decided in AY 2010-11 ITA No. 1059/Del/2015 of even date where this disallowance is deleted and since there is no change in facts in this year from the facts in preceding year, we direct the ld AO to delete the disallowance accordingly. In the result ground no. 4 of the appeal of the assessee is allowed.

17. Ground No. 5 of the appeal of Disallowance of Support Service expenditure. The appellant has incurred support service expenditure

8|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12 of Rs. 13,42,85,216 paid to its group company i.e. AT&T Communication Services India Private Limited („ACSI‟) for support services rendered by it. The AO disallowed the expenditure on the basis that in AY 2008-09, on the same issue, department has filed appeal before the Hon‟ble ITAT and the decision on the issue is awaited as on date of this order. Therefore, to maintain consistency in the stand of the department on this issue, addition is made on account of this expenditure.

18. Parties before us submitted that this issue is identical to ground in appeal of the assessee for AY 2009-10. Parties also reiterated the same arguments.

19. We have gone through the relevant facts of the case and arguments and submissions advanced by both the parties in connection with the disallowance towards support service expenditure. This ground of appeal has already been decided in AY 2009-10, I.T.A. No. 2518/2014 and AY 2010-11 ITA No. 1778/2015 for even date and since there is no change in facts in this year from the facts in preceding year, we direct the ld AO to delete the disallowance accordingly for this year too. Accordingly, Ground no 5 of the appeal is allowed.

20. Ground No. 6 is on Transfer Pricing Adjustment. During the year, the assessee provided network connectivity services to customers of its Associated Enterprises („AEs‟). For rendering such services, it availed certain services from its AE [i.e. AT&T Communication Services International Inc., U.S.A.] in the nature of IT, network engineering, project management, service delivery, billing, and other support services and paid Rs. 101,27,19,418 to its AE on account of such services. The ld. TPO/AO determined the arm‟s length price of the said transactions to be Nil and proposed an adjustment.

21. Parties before us submitted that this issue is identical to ground in appeal of the assessee for AY 2009-10. Parties also reiterated the same arguments.

9|Page AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12

22. We have gone through the relevant facts of the case and arguments and submissions advanced by both the parties in connection with the above adjustment to ALP of the international transactions . This ground of appeal has already been decided in AY 2009-10, I.T.A. No. 2518/2014 and AY 2010-11 ITA No. 1778/2015 for even date where in we have set aside this ground to the file of the ld AO with direction to determine ALP of the transactions, and since there is no change in facts in this year from the facts in preceding year, we also set aside this ground of appeal to the file of the ld AO with similar direction for this year too. Accordingly, Ground no 6 of the appeal is allowed.

23. Ground No. 7 of the appeal Disallowance on account of statutory liabilities payable. It is seen that the disallowance of statutory liability payable was made on account of non-furnishing of challans for TDS payable on salary amounting to Rs.23,626/- and on account of service tax amounting to Rs.66,090/-. The Ld. DR argued that this amount should be disallowed as the assessee could not substantiate its claim by sufficient evidences/documents. The Ld. AR requested that another opportunity be granted to submit the necessary evidence. In view of this matter, we allow assessee opportunity to the assessee to submit the evidences before the lower authorities for necessary verification within 15 days of the receipt of this order and Ld AO is directed to verify the same and decide the issue in accordance with law. The ground no. 7 of appeal is allowed accordingly in view of above finding.

24. Ground No. 8 of the appeal for Non-grant of credit for taxes deducted at source and advance tax . While giving effect to our above order, the AO is directed to grant the claim of TDS section 244A if applicable in accordance with law.

25. Ground No. 9 of the appeal for Levy of interest under section 234B and 234C of the Act. Ground No. 10 of the appeal for initiation of penalty proceedings. These grounds are consequential in nature. The appeal 10 | P a g e AT & T Global Network Services ( India) Pvt Ltd Vs DCIT , Circle -2 (1) New Delhi ITA No. 292 /Del/2016 ( Assessee) A Y 2011-12 by assessee on these grounds is therefore premature and no interference is called for.

26. In the result appeal of the assessee is partly allowed .

Order pronounced in the open court on 18/09/2017.

                 -Sd/-                                                 -Sd/-
            (I.C.SUDHIR)                                        (PRASHANT MAHARISHI)
         JUDICIAL MEMBER                                        ACCOUNTANT MEMBER

Dated:18/09/2017
A K Keot

Copy forwarded to

    1.   Applicant
    2.   Respondent
    3.   CIT
    4.   CIT (A)
    5.   DR:ITAT
                                                                    ASSISTANT REGISTRAR
                                                                         ITAT, New Delhi




11 | P a g e