Income Tax Appellate Tribunal - Delhi
M.L. Outsourcing Services Pvt. Ltd., ... vs Assessee on 30 November, 2010
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH: 'E' NEW DELHI
BEFORE SHRI RAJPAL YADAV, JUDICIAL MEMBER AND
SHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
I.T.A No. 1204/Del/11
Asstt. Year - 2007-08
M.L. Outsourcing Services Pvt. Vs. ITO,
Ltd.,
Ward 6 (1),
B-137/1, East of Kailash,
New Delhi.
New Delhi.
AADCM9508K
(Appellant) (Respondent)
Appellant by: Shri S.C. Vasudeva & Shri Sachin Vasudeva, CAs
Respondent by: Shri Kishore B, Sr. DR
ORDER
PER RAJPAL YADAV, JM:
The assessee is in appeal before us against the order of Ld. CIT(A) dated 30th November, 2010 passed for asstt. year 2007-08. The grounds of appeal taken by the assessee are not in consonance with Rule 8 of ITAT Rules. They are descriptive and argumentative in nature. In brief, the grievance of assessee relates to denial of deduction u/s 10A of the Act.
2 ITA No. 1204/Del/11
Asstt. year 2007-08
2. The brief facts of the case are that assessee company has filed its return electronically on 27.10.2007 and declared a NIL income. This return was processed u/s 143(1), but subsequently, its case was selected for scrutiny assessment and a notice u/s 143(2) dated 25th September, 2008 was issued and served upon the assessee through registered post. In response to the notice, Shri T R Goyal and Miss Parul Gupta, Chartered Accountants appeared before the AO and filed the requisite details.
3. On scrutiny of the accounts, it revealed to the AO that assessee had declared a net profit of Rs. 88,49,972/-. In the tax audit report it has claimed that assessee is involved in the business of export of IT enabled services and therefore, it is entitled for exemption u/s 10A @ 100% . After claiming the alleged exemption u/s 10A assessee has declared NIL income. Ld. AO had issued a show cause notice vide questionnaire dated 30th July, 2009, whereby assessee was asked to justify its claim for exemption u/s 10A of the Act. In response to the query of AO, it was contended by the assessee that it is a 100% export oriented unit registered under STPI. It was pointed out to the AO that assessee was engaged in hiring overseas IT consultants for its clients Mindlance Inc. USA. The assessee has pointed out that its activities falls within the ambit of sub clause b of explanation 2 attached with section 10A read 3 ITA No. 1204/Del/11 Asstt. year 2007-08 with notification bearing No. SO.890(E) issued by the CBDT. The AO was not satisfied with the explanation of the assessee. He issued a fresh query on 30th September, 2009 whereby he discussed that assessee claimed itself engaged in human resource services by hiring overseas IIT consultants for clients. Service rendered includes sourcing, screening and interviewing employee's IT skills for recruitment on behalf of overseas customers. According to the understanding of AO, this description of service is simply similar to that of a recruitment agent. In response to the query of the AO, assessee has demonstrated the various steps which were undertaken for collecting the data in respect of eligible employees, who could be employed by the US company. After short listing the qualification, the potentiality of the candidate and other details, assessee transmit those data to its client in USA. In lieu of that services, it received the payment. The assessee has prepared a flow chart exhibiting the various steps taken by it in processing this data. The flow chart has been noticed by the Ld. AO on page 2 and 3 of the impugned order while taking cognigence of the assessee's submission. The letter of the assessee dated 22nd October, 2009 read as under :-
"Assessee company provides recruitment services by extensively using information technology skills. The services provided by the assessee company are different as it uses various softwares and IT enabled technology 4 ITA No. 1204/Del/11 Asstt. year 2007-08 for providing such services. Mindlance Inc. USA required IT consultants for the development of software etc. in U.S. The assessee company was appointed to hire the consultants for Mindlance. The assessee company has a team of technical recruiters who provides the candidate's information etc. through online application tracking tools called CATS. The userid and password is provided to each ML recruiter.
The recruitment process involves the following stages :-
a) Placement of orders from Mindlance Inc. to MLOS for placement of IT consultants in USA during a specific period.
b) Sourcing of technical consultants from US job boards like Monster.com. Careerbuilder.com and Dice.com
c) Technical Interviewing of such candidates and on line technical assessment of the passed candidates by using internet sites like skillometer.com.
d) Submitting of shortlisted technical candidates to Mindlance, Inc, Applicant Tracking Software called CATS
e) Managing the workflow of the candidate using the same CATS application All the above steps involve ITES tools like interest, VOIP phone, proprietary software and subscription-based best sites."
4. The AO did not accept the contention. He primarily held that assessee is not carrying out any activity which comes within the ambit of eligibility criteria provided in section 10A. Apart from the non fulfillment of the main criteria, the AO had made a reference to two peripheral circumstances. In the first peripheral circumstances, he raised the suspicion with regard to its potentiality for providing such services at its Bangalore operations. In the second circumstance, he made a reference about constitution of the assessee company and he has a suspicion that amount has been transferred by the family members of the assessee working in USA.
5 ITA No. 1204/Del/11
Asstt. year 2007-08
5. Dissatisfied with the order of AO, assessee carried the matter in appeal before Ld. CIT(A). But the appeal did not bring any relief to the assessee.
6. Ld. Counsel for the assessee apprised us with the activities carried out by the assessee. He pointed out that assessee company is incorporated in India and is engaged in providing out sourced human resource services to Mindlance Inc. USA . Mindlance Inc. is a company incorporated in USA and is engaged in the business of providing manpower to clients who are engaged in development of software in USA. Whenever a client required manpower it contacted with Mindlance Inc. who outsourced the recruitment activity to the assessee in India. It searches candidates in USA from India for US employer. In that activity it conduct online test, preliminary interview then final interview then assessed their eligibility and their potentiality for employment in any software development company. He pointed out that a flow chart exhibiting of all the activities was submitted before the AO which is available at page 60 of the paper book. Ld. Counsel for the assessee further pointed out that case of the assessee falls within the ambit of section 10A explanation 2 (b) read with notification No. SO890(F) issued on 26th September, 2000. Ld. Counsel for the assessee submitted that clause I of explanation 2(a) defines the expression computer software. 6 ITA No. 1204/Del/11
Asstt. year 2007-08 According to it, a computer software is any computer programme recorded on a disk, tape perforated media or other information storage device. He further pointed out that sub clause 'b' explanation 2 further provide that any customize electronic data or any product or service of similar nature, as maybe notified by the board would come within the ambit of expression "computer or software". He took us through the notification of the board issued under sub clause 'b' of clause I of section 10A, explanation 2 and point out that at s. No. 8 of this notification "human resource services" has been recognized as information technology enabled product or services by the board. According to the Ld. Counsel for the assessee, Ld. Revenue Authorities have failed to construe the provision in its true perspective. The assessee is not working as a recruitment agent or it is not recruiting the candidate. It is just processing the potentiality of candidates employable by any software development company. In particular, such data was customize for its US company i.e. Mindlance Inc. The assessee is claiming deduction u/s 10A on the ground of export / transmission of the date. It has collected on line in respect of eligible employees that data is the product / service exported by the assessee which enable it to claim deduction u/s 10A of the Income Tax Act with regard to the other objections pointed out by the AO. He submitted that AO has raised an 7 ITA No. 1204/Del/11 Asstt. year 2007-08 objection about its operation at Bangalore. He submitted that assessee had started its operation from Gurgaon on STPI. It has taken registration for STPI Noida as well as Gurgaon for carrying out IT and IT enabled export service from Gurgaon office. The assessee was facing difficulty for handling assignments from the foreign clients. It has decided to shift its operation from Gurgaon to Bangalore, where there is a large pool of skilled professionals available. The assessee was having 11 employees in the month of August 2006 who were increased to 22 till the month of March, 2007. It has paid salary of Rs. 45.28 lacs during this period. The assessee has also placed on record copy of the purchase orders for development of software. It took the building on rent vide agreement executed in the month of August, 2006 at Bangalore from M/s. S J R Infrastructure Pvt. Ltd. The assessee has made an application to the STPI Bangalore authorities for registration on 23rd January, 2007. The registration has been granted on 31st March, 2007. According to the assessee, it was carrying out its activity and raised invoice only when registration was received i.e. on the last date of the accounting year. As far as the other observation made by the AO in paragraph No. 5.4 at page 8 of the asstt. order, he pointed out that assessee is an independent entity duly constituted under the company law of India. It is providing services to independent entity incorporated in US according to 8 ITA No. 1204/Del/11 Asstt. year 2007-08 the laws of that land The AO had not point out any illegality or irregularity as far as juridical status of the company as such. He has just made passing reference for giving rise to suspicion only. He did not collect any specific material in support of his suspicion.
7. Ld. Counsel for the assessee in the last, submitted that issue in dispute is squarely covered in favour of the assessee by the order of the third member bench Chennai rendered in the case of ITO Vs. Accurum India Pvt. Ltd. reported in 128 TTJ (Chennai TM) 249. He submitted that in this case, a similar service was provided. There was a difference of opinion between the Ld. Members of the bench and matter was referred to the third member. The majority view is that deduction u/s 10A of the Act would be admissible to the assessee. The view canvassed by the Ld. CIT(A) in the impugned order is similar to the view expressed in the minority view of that decision. Ld. CIT(A) has assigned the reasons which were the arguments of the Ld. DR before the Chennai Bench.
8. Ld. DR on the other hand, relied upon the order of revenue authorities below . He pointed out that assessee as such is not manufacturing or developing any computer or software. The alleged service of human resource would be construed in the light of the definition of computer software provided in explanation 2 clause (ia). 9 ITA No. 1204/Del/11
Asstt. year 2007-08
9. We have duly considered the rival contention and gone through the record carefully. Section 10A and explanation 2 appended to this section have a direct bearing on the controversy. Therefore, it is salutary upon us to take note of the relevant clauses of this section. Section 10A "(1) Subject to the provisions of this section, a deduction of such profits and gains as are derived by an undertaking from the export of articles or things or computer software for a period of 10 consecutive assessment years beginning with the assessment year relevant to the previous year in which the undertaking begins to manufacture or produce such articles or things or computer software, as the case may be shall be allowed from the total income of the appellant.
X x x x x x x X x x x x x x (2) This section applies to any undertaking which fulfills all the following conditions, namely :-
(i) It has begun or begins to manufacture or produce articles or things or computer software during the previous year relevant to the assessment year:
(a) commencing on or after the 1st day of April, 1981 in any free trade zone; or
(b) commencing on or after the 1st day of April, 1994 in any electronic hardware technology park, or as the case may be, software technology park
(c) x x x x x x Explanation 2 to section 10A Computer software means-
(a) Any computer programme recorded on any disc, tape, perforated media or other information storage device; or
(b) Any customized electronic data or any product or service of a similar nature, as may be notified by the Board"10 ITA No. 1204/Del/11
Asstt. year 2007-08
10. The board was supposed to notify certain product or services which are of similar nature under sub clause 'b' of explanation 2, i.e. any customize electronic data is qualified for treatment as a computer software on whose export deduction would be admissible to an assessee. This sub clause further classify that any other service if notified by the board then those services would also qualify for treatment as computer software. The board by exercising its power has notified 15 services for the purpose of this clause. The notification bearing No. SO890(E) read as under :-
"S.O.890(E) - In exercise of the powers conferred by clause (B) of item (i) of Explanation 2 of section 10A, clause (b) of item (i) of Explanation 2 of section 10B and Clause (b) Explanation to section 80HHC of the Income-tax Act, 1961 (43 of 1961) the Central Board of Direct Taxes hereby specifies the following Information Technology enabled products or services as the case may be for the purpose of said clauses namely :-
i) Back-Office Operations
ii) Xxxx
iii) Xxxx
iv) Xxxx
v) Xxxx
vi) Xxxx
vii) Human Resources Services
viii) Xxxx
ix) Xxxx
x) Xxxx
xi) Xxxx
xii) Xxxx
xiii) Xxxx
xiv) Xxxx
xv) Xxxx
[Notification No. 11512/F.No.142/49/2000-TPL]"
11 ITA No. 1204/Del/11
Asstt. year 2007-08
11. From the above discussion, it emerges out that basic issue required adjudication by us is whether income derived by the assessee from transmission of data in respect of eligible employees for appointment in software development company in the United State of America would qualify the deduction u/s 10A of the Act or not. We are required to adjudicate this issue in the light of meaning flowing out from the expression "computer software" as explained in explanation 2 (i) of the section 10A of the Act and the expression "human resource services" employed in the notification issued by the CBDT (extracted supra).A bare perusal of section 10A of the Income Tax Act would indicate that it provide a deduction on profit and gain derived by an undertaking from export of articles or things or computer software. As per the clause 'a' of the explanation 2 of section 10A of the Act, computer software means any computer programme recorded on any disk, tape, perforated media from other storage device. Thus the case of the assessee does not fall within this meaning. According to the Ld. Counsel for the assessee as well as the discussion emerging out from the impugned orders, the case of the assessee falls within the ambit of clause 'b' of explanation 2. The Ld. First Appellate Authority is of the opinion that sub clause 'b' is having two parts. The first part represent any customize electronic data and second part any product or service of 12 ITA No. 1204/Del/11 Asstt. year 2007-08 similar nature as may be notified by the board. According to the Ld. CIT(A) the principle of ejusdem generis is applicable to the second part of sub clause (b) of Clause (i) of explanation 2. He observed that the board has notified 15 products or services in this respect. The board has specified the information technology enabled (ITE) product or services as the case may be for the purpose of the said clause. Therefore, according to the Ld. CIT(A) products of services referred to in the notification have to the information technology enabled, which is a pre condition for the product or service for the purpose of sub clause 'b' of explanation 2. Ld. CIT(A) further explained the meaning of human resources and thereafter rejected the case of assessee by summarizing following reasons :-
• The assessee was engaged in the business of transmitting data base for recruitment of man power to a company in USA.
• The above activity of the assessee did not fall under the items mentioned in section 10A as no article / things /exported by the assessee. • The above business activity is not a service or product similar to customized electronic data.
• The appellant's claim that it was exporting computer software is not correct for the above reasons.
• The appellants case is not covered by the CBDT notification containing the words 'Human Resource services'.
• The said notification was issued by the CBDT only for the purpose of identifying certain areas where services or products similar to customized electronic data would be considered for deduction u/s 10A. 13 ITA No. 1204/Del/11
Asstt. year 2007-08 • The items mentioned in the CBDT notification are subject to all other conditions stipulated in section 10A which are mandatory. • The principle of ejusdem generis is applicable to the words' products or services of similar nature' appearing in Explanation 2(i).
12. Ld. CIT(A) further observed that CBDT notification is always in furtherance to the statutory provisions which empower the notification and as such the notification cannot be in derogatory of the statutory provisions. According to him, notification / circular cannot dilute the conditions provided the provisions of statute but only to clarificatory in nature.
13. The Ld. third member in the case of ITO Vs. Accurum India Pvt.
Ltd. has considered all these aspects in his order. He firstly examined the status of the circular issued by the board and its impact upon the authorities. Thereafter, he examined the principle of ejusdem Generis and then examined the issue whether human resource services enumerated at S. No. 8 of the notification is information technology service for the purpose of section 10 A of the Act. Ld. third member has made lucid and elaborate discussion on all these three issues which have been agitated by the parties before us and we can not do better than to extract the finding of the Ld. third member in the case of Accurum India :-
Role of Board's circular 14 ITA No. 1204/Del/11 Asstt. year 2007-08 "6. This is best explained by the Supreme Court in the case of UCO Bank v. CIT [1999] 237 ITR 8891. After referring to the various provisions of section 119 of the Act, at page 896 of the report, the Court observed that the Board has power, inter alia, to tone down the rigour of the law and ensure a fair enforcement of its provisions, by issuing Circulars in exercise of its statutory powers under section 119 of the Act, which are binding on the authorities in the administration of the Act. It is also observed on the same page that the power is given for the purpose of just, proper and efficient management of the work of assessment and in public interest. It is a beneficial power given to the Board for proper administration of fiscal law so that undue hardship may not be caused to the assessee and the fiscal laws may be correctly applied. Again, at page 898 of the report, it is observed that the task of interpretation of the laws is the exclusive domain of the Courts. However, the Board has the statutory power under section 119 to tone down the rigour of the law for the benefit of the assessee by issuing Circulars to ensure a proper administration of the fiscal statute and such Circulars would be binding on the authorities administering the Act.
7. Let us consider the above role of the Circulars in the context of sub-clause (b) of clause (i) of Explanation 2 to section 10A of the Act. The said clause (i) gives the meaning of the term "Computer Software". One of the meanings given is "any customised electronic data or any product or service of similar nature, as may be notified by the Board". In other words, if the assessee is engaged in the export of any customised electronic data, then, profit earned from such export would qualify for deduction under section 10A of the Act. It may be noted that whereas sub-clause (a) refers to any computer programme, sub-clause (b) refers to any customised electronic data. Computer programme referred to in sub-clause (a) may or may not be customised and may be useful for general application. On the other hand, the electronic data referred to in sub-clause (b) has necessarily to be customised. By the word "customised" is meant that the data is suitable for a specific customer only.
Considering the fact that the expression "customised electronic data" is quite general in nature and also considering the fact that computer applications are fast expanding, one cannot visualise as to what type of products or services will come up in future. Considering this ever-expanding horizon of software products and services, the Board has been given the power to notify such products and services which in its opinion should qualify for deduction under section 10A. In other words, this power of the Board when exercised, it will ensure proper administration of the fiscal statute as observed by the Supreme Court in UCO Bank's case (supra). It is in this sense the ld. A.M. has observed that the Board's Circular has made the job of the Assessing Officer quite simple. Thus, it is this role, as explained by the Supreme Court, which is played by the Board by issuing the Circular, dated 26-9-2000. Ejusdem generis
8. The above maxim serves to restrict the meaning of a general word to things or matters of the same genus as the preceding particular words. It is a well-recognised rule of construction that when two or more words which are susceptible of analogous 15 ITA No. 1204/Del/11 Asstt. year 2007-08 meaning are coupled together, they are understood to be used in their cognate sense. The term is chiefly used in cases where general words have a meaning attributed to them less comprehensive than they would otherwise bare, by reason of particular words preceding them. In order to attract the principle of ejusdem generis, it is essential that a distinct genus or category must be discernible in the words under examination. As an illustration, clause (a) provides that any sum payable by the assessee by way of tax, duty, cess or fee, by whatever name called, under any law for the time being in force, shall be allowed as deduction in the previous year in which such sum is actually paid. Here, while determining whether a particular payment falls within the expression "by whatever name called", the principle of ejusdem generis will apply. Similarly the said principle will apply while determining whether a particular receipt is analogous to brokerage, commission, interest, rent, charges mentioned in clause (baa) of the Explanation to section 80HHC. On the other hand, so far as customised electronic data is concerned, or a service of similar nature is concerned, deduction under section 10A in respect of profits therefrom will not be allowed unless the service is notified by the Board. To reiterate, statutory liabilities by whatever name called in section 43B(a) or receipts of similar nature mentioned in clause (baa) of the Explanation to section 80HHC need not be notified by the Board. In those cases, the revenue authorities have to see whether the liability claimed by the assessee under section 43B is a statutory liability or not and whether it fits into the description of a tax, duty, cess, etc. Similarly, the receipts mentioned in clause (baa) need not be notified by the Board and the revenue authorities will consider whether the receipts are of the nature of brokerage, rent, etc. While deciding these issues, the principle of ejusdem generis will have to be kept in mind. However, so far as services which are Information Technology Enabled are concerned, the assessee can take the benefit of deduction only if they are notified by the Board. If this power of notifying the services was not given to the Board, principle of ejusdem generis would have applied. Since the power is exercised under the specific provision of section 10A, it is pre-supposed that the services in respect of which the assessee is claiming deduction are I.T. enabled. Of course, as a matter of normal precaution taken while making an assessment, the Assessing Officer will satisfy himself as to whether the customised data is in electronic form or not and whether it is electronically transmitted outside India or not. If the data of recruitment and training collected by the present assessee is in a manual form and is sent to US by post, the assessee will not be entitled to deduction under section 10A. Therefore, I fail to understand as to what further condition, the assessee need to fulfil in the present case, as observed by the ld. J.M., when undisputedly the entire data is in electronic form.
Human resources services
9. The ld. JM is right in mentioning that software is not merely knowledge but, rather is knowledge recorded in a physical form having a physical existence, taking up space on a tape, disc or hard drive, making physical things happen and can be perceived senses. However, he misdirected himself by misunderstanding that since 16 ITA No. 1204/Del/11 Asstt. year 2007-08 the recruitment and training of the personnel was by itself not I.T. enabled, the profit earned by the assessed is not eligible for deduction under section 10A of the Act. The requirement of the provision is that there should be a customized electronic data and such data should be exported outside India. The data which a customer may require, may be gathered either by manual effort or by electronic means, as for example, through internet. By whatever means the data is collected, once it is stored in an electronic form, it becomes a customized electronic data which can be exported to qualify for deduction under section 10A. The process of actually collecting the data need not be IT enabled. What all is required is that the data collected should be in an electronic form. If one were to go by the understanding of the ld. JM, then perhaps the purpose of giving impetus to software industry or to the computerization as a whole, would be defeated. As an illustration, if a person wants to open a garment shop in a particular locality, it may approach a consulting firm to explore the market potentiality of that area. In that case, the consulting firm will have to initially work manually to collect data like, number of garment shops in the locality, the economic strata to which the population residing in that locality belongs, the spending habits of the people residing in the locality, etc. All these activities will have to be carried out manually and once the data is collected, it may be collated and analyzed and may be stored in an electronic device. This becomes the IT enabled customized electronic data. If this data is exported outside India, the consulting firm will be eligible for deduction under section 10A. Similar is the situation in the present case. The assessee invited applications for recruitment through newspapers, carried out interviews, selected them and trained them. It is worthnoting that this exercise was carried out not for namesake but it was a serious and sincere effort which is reflected by the magnitude on which the assessee worked. More than 7,000 applications were received which were vetted and then the process of recruitment was undertaken. All these data were stored in an electronic device and transmitted to US for the use of the parent company. Recruitment can be done online also, but perhaps the scale of operation may not be as huge as it was in the present case. Training can also be carried out online but it cannot be as effective as a classroom training. If the intention of the Legislature was that in order to qualify for deduction under section 10A, every activity should be carried out through electronic means, then the purpose of enacting section 10A would have been totally defeated. The exact language of sub-clause (b) of clause (1) of Explanation 2 is "any customized electronic data". Thus, if the result of the entire exercise of recruitment and training is stored in an electronic device, it is not possible to say that it is not a customized electronic data. If the data is in a form other than electronic, then the export thereof will not qualify for the deduction. This aspect, as mentioned earlier, has to be examined by the Assessing Officer in the course of the assessment and which in this case, there is no dispute that the data was in the electronic form.
10. Another objection of the ld. JM is that there was only an exchange of correspondence through e-mails between the assessee and the parent company. Well, when the parent company received the data, naturally, there would be exchange of views over the candidates. In this connection, the ld. AM has given the 17 ITA No. 1204/Del/11 Asstt. year 2007-08 apt example of a call centre. In the illustration given by him, a company is situated in USA and its customer in UK asks a question which is answered by a call centre in Bangalore. To reply to the question of the customer, the person sitting in the call centre, depending on the nature of question, may or may not require the help of a computer. Where the help of computer is not required, the person at the call centre will simply answer the question. Now, in this case, as a matter of fact, there is no use of any computer hardware of software and yet, by virtue of it being a call centre, it will be eligible for deduction under section 10A. Here also there was merely a communication between the parties over a telephone and nothing beyond that. One may raise a question that if there is no use of computer then why should it be included in the list of IT enabled services. It needs to be appreciated that in majority of the cases, the use of computer would be there. If a person in US has invested monies in India through a financial consultant in India, and if the US investor wants some information about his investments, the information so supplied through the call centre will be an export of custo-mized electronic data. The information may have been given either on telephone or through e-mail. Thus, how the information is transmitted is not material, what is material is that some customized electronic data is transmitted. Therefore, the exercise carried out by the assessee cannot be over simplified by stating that it was merely an exchange of correspondence through e- mails. The ld. JM has mentioned that this is not a case where the assessee has collected any data or conducted any survey for gathering information regarding the availability of talent in a specific field. I simply fail to comprehend, considering the voluminous material placed on record as to how can it be said that the assessee has not collected any data. This observation is contrary to the facts on record. Finally, the objection of the Assessing Officer that all the candidates selected were not absorbed by the parent company is of no avail. The obligation of the assessee under the contract was only to recruit and train the candidates. The parent company was under
no obligation to absorb all the selected candidates. It is also not a pre-condition for the assessee for claiming deduction under section 10A of the Act. The only condition is that whether it has exported any customized electronic data relating to any of the services specified by the Board or not. We have already observed that the assessee has fulfilled this condition. For whatever reason, the parent company may not have been able to absorb all the selected candidates, but that is neither the concern of the assessee nor the requirement under the item "human resources services". Therefore, this objection of the Assessing Officer has no force.
11. Summarizing the above discussion, I am of the view that the principle of ejusdem generis is not applicable when the Board has specifically notified the IT enabled products and services. What is the role and purport of the Circular of the Board is already discussed earlier. The ld. JM has mentioned that the CBDT notification is always in furtherance of the statutory provision, that it cannot be in derogation of the 18 ITA No. 1204/Del/11 Asstt. year 2007-08 statutory provision and that it cannot dilute the conditions provided under the provisions of the statute but only be clarificatory in nature. In this connection, I have already quoted from the judgment in the case UCO Bank ( supra) that the Board has the statutory power to tone down the rigour of the law for the benefit of the assessee. In fact, at page 898 (of 237 ITR), it is observed by the Supreme Court that the binding character attaches to the Circulars even if they be found not in accordance with the correct interpretations of the sections and they depart or deviate from such construction. Accordingly, in the light of this discussion, I agree with the view taken by the ld. AM that the assessee is entitled to deduction under section 10A of the Act."
14. With the assistance of Ld. Representative, we have gone through the order of the Ld. third member extracted supra at the time of hearing. The only disparity of facts between both these cases is that in the case of Accurum India, assessee was giving training also to the eligible candidates. In the present case, assessee has not given any training. For grant of deduction u/s 10A, training is an immaterial part. Deduction is admissible to the assessee because it has prepared the customized data of eligible candidates for employment in IT Industry. It is transmitting the data of those eligible candidates for employment in software industry. This export of customized electronic data would make the assessee eligible to claim deduction u/s 10A. As far as this part of 19 ITA No. 1204/Del/11 Asstt. year 2007-08 service is concerned, there is no disparity on facts between these cases.
15. The other objections pointed out by the Ld. AO is that assessee has got approval from STP Authority for the Bangalore office on the last date of the accounting year. He was of the opinion that assessee has made the payment of certain fees in the month of May, 2007 and therefore in effect it be construed that approval was available to the assessee for asstt. year 2008-09 i.e. the next financial year. He also expressed his doubt about potentiality of assessee to raise the invoice on the last date of the accounting year for a consideration of Rs. 1,47,28,800/-. The case of the assessee on the other hand is that it was operating at Gurgaon when it was become unviable then it went to Bangalore and applied for registration with STPI Authority on 23rd January, 2007. The registration was granted w.e.f 31st March, 2007. The assessee has started commercial production on this date. According to the assessee in fact, it was carrying out all the activities prior to registration granted by STPI authorities. The assessee has placed on record copy of the lease agreement, list of its employees, details of salary paid, copy of the application made for grant of registration. It was already operating at Gurgaon. Thus on the strength of all these details, it has demonstrated that it was in commercial 20 ITA No. 1204/Del/11 Asstt. year 2007-08 production. It has applied for the registration. Such registration was granted to it on the last date and it has raised the invoices accordingly. Ultimately, it has received the payment also. As far as the other objection pointed out by the AO about the share holding of family members, we are of the view that AO has just discussed the share holding patterns of two companies i.e. USA and of Indian Company. However, he did not dispute their status in the eyes of law. He has not recorded the statement of any Directors and come out with an argument that no such activity has been carried out by the assessee. The assessee has produced before the AO emails etc. for demonstrating its case. On due consideration of all the facts and circumstances, we are of the opinion that case of the assessee is duly covered by the decision of the ITAT, Chennai and it is entitled for deduction u/s 10A of the Income Tax Act. We allow the appeal of assessee and direct the AO to grant the deduction.
Order pronounced in the open court on 27.5.2011.
Sd/- sd/-
[SHAMIM YAHYA] [RAJPAL YADAV]
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 27.5.2011
Veena
21 ITA No. 1204/Del/11
Asstt. year 2007-08
Copy forwarded to: -
1. Appellant
2. Respondent
3. CIT
4. CIT (A)
5. DR, ITAT TRUE COPY By Order,
Deputy Registrar,
ITAT