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 4, Cited by 11]

Income Tax Appellate Tribunal - Panji

Ptc Software (India) Pvt. Ltd.,, Pune vs Deputy Commissioner Of Income-Tax,, on 27 October, 2017

                आयकर अपीलीय अिधकरण,
                            अिधकरण पुणे  यायपीठ "ए
                                                 ए" पुणे म 
              IN THE INCOME TAX APPELLATE TRIBUNAL
                       PUNE BENCH "A", PUNE

                            	ी डी.
                               डी क णाकरा राव , लेखा सद य
                       एवं 	ी िवकास अव थी,
                                    अव थी  याियक सद य के सम 

                  BEFORE SHRI D.KARUNAKARA RAO, AM
                     AND SHRI VIKAS AWASTHY, JM

                   आयकर अपील सं. / ITA No.572/PUN/2015
                   िनधा रण वष  / Assessment Year : 2010-11

DCIT, Circle-4, Pune                             ....      अपीलाथ /Appellant
Vs.

PTC Software (India) Private Limited,
Survey No.15, Marisoft-II,
Vadgaonsheri, Kalyaninagar,
Pune - 411 014
PAN : AABCC1268J                                 ....      	यथ  / Respondent

                            C.O. No.38/PUN/2015
                   (Arising out of ITA No.572/PUN/2015)
                   िनधा रण वष  / Assessment Year : 2010-11

PTC Software (India) Private Limited,
Survey No.15, Marisoft-II,
Vadgaonsheri, Kalyaninagar,
Pune - 411 014
PAN : AABCC1268J                                 ....      Cross Objector

Vs.

DCIT, Circle-4, Pune                             ....      	यथ  / Respondent

                  आयकर अपील सं . / ITA No.352/PUN/2015
                  िनधारण वष / Assessment Year : 2010-11

PTC Software (India) Private Limited,
Survey No.15, Marisoft-II,
Vadgaonsheri, Kalyaninagar,
Pune - 411 014
PAN : AABCC1268J                                 ....      अपीलाथ /Appellant

Vs.

DCIT, Circle-4, Pune                             ....        थ / Respondent


              Assessee by    : Shri Ashwin Taneja
              Revenue by     : Shri Rajeev Kumar, CIT


सुनवाई क	 तारीख /                        घोषणा क	 तारीख /
Date of Hearing : 24.10.2017             Date of Pronouncement: 27.10.2017
                                          2
                                                     ITA Nos.352, 572/PUN/2015 and
                                                                CO No.38/PUN/2015
                                                         PTC Software (India) Pvt. Ltd.




                                आदेश    /    ORDER


PER D. KARUNAKARA RAO, AM :

There are 3 appeals under consideration against the orders/directions of the AO/TPO/DRP for the A.Y. 2010-11.

2. In the Revenue's appeal, three grounds are raised and all the three grounds revolve around the issue relating to the Transfer Pricing Adjustments and questions the relief granted by the DRP to the assessee. Grounds of appeal raised by the Revenue are extracted as under :

"1. The DRP erred to exclude FCS Software Ltd. from the list of comparable companies, when Delhi ITAT has held in the case of Navisite India (P) to be a software company.
2. The DRP erred by accepting assessee's contention that comparables selected by it after conducting TP study should be considered when Rule 10D(4) maintains that documents and information should exists latest by the 'specified date' specified in s.92F94, i.e. the due date for filing the ROI.
3. The DRP erred to exclude Eclerx Services Limited from the list of comparable as it is KPO company, when CBDTs Circular No.890 (E) dated 26-09-2000 clearly mentions that KPO services are also information technology enabled products of services."

3. Similarly, in the assessee's appeal, the assessee raised 4 grounds, which has many sub-grounds, questioning the Transfer Pricing Adjustment amounting to Rs.69,68,175/- confirmed by the DRP. All the grounds raised by the assessee are extracted as under :

"On the facts and circumstances of the case, and in law :
1. The Ld Assessing Officer ('AO') pursuant to the directions of the Ld. Dispute Resolution Panel ('DRP') erred in rejecting the benchmarking approach adopted/contemporaneous documentation maintained by the appellant and thereby making a transfer pricing adjustment of Rs. 69,68,175 to the income of the appellant by holding that the international transactions pertaining to provision of customer support back office services ("ITES Services') to the associated enterprise ('AE') are not at arm's length under the Income-tax Act, 1961 (the Act').
2. On the facts and in the circumstances of the case, the Ld. AO/DRP erred in modifying the benchmarking analysis, as conducted by the appellant using Transactional Net Margin Method ('TNMM') for benchmarking its international 3 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

transactions pertaining to provision of ITES services to the AE, and thereby modifying the set of comparables. In doing so, the Ld AO/DRP specifically erred in:

a) conducting selective fresh analysis (without sharing the fresh search workings with the assessee) resulting in cherry picking of comparables which contradicts with the principles of conducting search (for comparables) in a scientific manner;
b) disregarding the fresh search provided by the assessee (on a without prejudice basis) using the data for FY 2009-10, whereas the Ld. AO/TPO had himself conducted a fresh search/ analysis.
c) including companies which are not functionally comparable to the ITES services rendered by the appellant in final set of comparables (identified based on the fresh search/analysis conducted by the Ld TPO).
d) rejecting companies functionally similar to that of the appellant's business operations from final set of comparables (and also identified based on the fresh search conducted by the appellant on a without prejudice basis).

3. The Ld. DRP / AO erred in considering the single year data for the comparables i.e. data for FY 2009-10 only and disregarding multiple year data which was considered by the appellant in accordance with the provisions of Rule 10B(4) of the Income-tax Rule, 1962 ("Rules").

4. The Ld. DRP / AO erred in not allowing an adjustment for the difference between the level of risk borne/assets employed by the comparables and the appellant as provided by the appellant, without providing any cogent reasons, and disregarding the provisions of Rules 10B (3) read with Rule 10C of the Rules. In doing so, the Ld DRP / AO erred by:

i. Failing to capture that the appellant is a routine captive service provider as against the comparable companies selected by the Ld.TPO which include entrepreneurial companies and hence an adjustment is necessary.
ii. Disregarding the provisions of Rule 10B(3) read with Rule 10C of the Rules.
The above grounds are without prejudice to each other."
4. Further, bringing our attention to the Cross Objection, i.e. C.O.No.38/PUN/2015 filed by the assessee, Ld. AR for the assessee submitted that the said Cross Objections becomes an academic issue once the grounds raised by the Revenue are adjudicated in favour of the assessee, Ld. AR opines that the issues raised by the Revenue are of covered nature by the order of the Tribunal in the assessee's own case for the earlier A.Y. 2009-10. Therefore, we shall now take up the Revenue's appeal to examine the claim of covered nature of the issues relating to the Transfer Pricing Adjustment.
4

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

ITA No.572/PUN/2015 (By Revenue) :

5. Ground No.1 of the Revenue relates to the correctness of the exclusion of FCS Software Ltd. as a comparable against the decision of the TPO who considered the same as a good comparable.

6. Ld. DR relied on the order of the AO and also on the order of the Delhi Bench of the Tribunal in the case of Navisite India Pvt. Ltd., which is actually referred in the Ground No.1 of Revenue's appeal. In connection with the exclusion of M/s. Eclerx Services Ltd. (a KPO sompany), Ld. DR for the Revenue also relied on the circular of the CBDT for the proposition that the KPO services of Eclerx Services Ltd. are functionally comparable to the ITeS of the assessee.

7. In this regard, the case of the AO and the TPO is that FCS Software Ltd. being a Software Developer the same constitutes a good comparable. However, the DRP found that the said company earned 42% of Revenue from Software Services and 37% of Revenue earned from Education and 21% of the Revenue is earned from Infrastructure Management. With the said 42% of the Revenue from Software Services, the same does not constitute a good comparable and therefore the DRP directed the AO/TPO to exclude the same from the list of comparables for benchmarking the international transactions of the assessee.

8. In connection with the said direction of the DRP, Ld. AR for the assessee submitted before us that the FCS Software Ltd. with 42% of the total Revenue from the Software Services cannot be considered as a good comparable in case of benchmarking of transactions by a Software company. Bringing our attention to the order of the Tribunal in assessee's own case for the A.Y. 2008- 09 vide ITA No.2546/PUN/2012, Ld. AR for the assessee submitted that said comparable was considered as a good comparable by the TPO/AO. In this 5 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

year, the TPO considered the filter of 75% of the total receipts from the Software Services. On finding that the total receipts are below the said benchmark, the Tribunal decided the case in faovur of the assessee and considered the fact that FCS Software Ltd. does not qualify the said filter of 75%. Copy of the said order is placed in the paper book at page 873 of the Legal compendium. On similar ground, the Tribunal excluded the said company while adjudicating another Software company named TIBCO Software (India) Pvt. Ltd. in ITA No.2536/PUN/2012 for the A.Y. 2008-09 (placed in the paper book at pages 14 to 16 and 65 of the Legal compendium).

9. On hearing both the parties on this issue, we find that FCS Software Ltd. was not considered as a good comparable when it comes to FAR (Functions Assets and Risks Analysis) test as well as the Revenue segment of the Software Services earned by the said company. For the sake of completeness, we extract the relevant paragraphs from the order of the Tribunal in the assessee's own case (supra) and the same read as under :

"12. Both sides heard. The assessee has assailed inclusion of FCS Software Solution Ltd. in final set of comparables primarily on ground that the company is functionally different, fails to qualify filter of 75% income from software development services and has abnormally high profits. We find that the issue regarding exclusion/inclusion of FCS Software Solutions Ltd. has been considered by the Co-ordinate Bench of Tribunal in the case of TIBCO Software India Pvt. Ltd. Vs. Dy. Commissioner of Income Tax (supra). The ld. Counsel has given a comparative analysis as to how the activities of the assessee and TIBCO Software India Pvt. Ltd. are at par with each other. The ld. DR has not disputed the same. In the case of TIBCO Software India Pvt. Ltd. Vs. Dy. Commissioner of Income Tax (supra) the Tribunal has excluded FCS Software Solutions Ltd. by observing as under :
"23. We have carefully considered the rival submissions. In fact, the TPO has reproduced in para 15.7 the written submissions of the assessee on this aspect. The first plea raised by the assessee was that income earned by the said concern from rendering of application support services and infrastructure management services, which constitute 11% and 15% respectively of the total revenue, are in the nature of IT enabled services and not linked to the software development services. On this basis, it was sought to be pointed out that if the aforesaid income streams are excluded from the segment of software development services, then the income from software development services segment falls below 75% of the total income. The TPO had applied a filter to exclude such concerns from the list of 6 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
comparables, wherein the income from software development services was less than 75% of the total income. In fact, in the discussion made by the TPO in response to assessee's aforesaid assertions, there is no denial to the same. Though the TPO goes on to rely on the CBDT‟s Circular dated 26.09.2000 (supra), but that is in relation to the activity of E-learning and Digital Consulting being carried out by the assessee. The segment of E-learning and Digital Consulting is a different segment. In any case, assessee's plea based on the nature of services on account of application support services segment and infrastructure management services segment have not been rebutted by the TPO. Therefore, we are inclined to hold that the application support services and infrastructure management services, which constitute 11% and 15% respectively of the total income, are IT enabled services and not linked to the software development services.
24. Moreover, the assessee had referred to the following extract from the Annual Report of the said concern in relation to the E-learning and Digital Consulting before the TPO to say that it is in the nature of IT enabled services:-
"E-learning and Digital Consulting Services:
US corporations look at E-learning of web / CD based training programs as one of the ways to achieve organizational growth and improved business performance. E-learning helps employees, vendors, and dealers of a company to better their performance and deal with fast- changing environments. E-learning makes training highly efficient, by making it available anytime, anywhere and reduces total cost of training. E-learning is used to train employees, customers and service technicians on product knowledge, concepts, strategies, risk and finance, compliance and technology."

25. Ostensibly, the aforesaid services involve setting up of support centres and remote maintenance, which have been duly categorized as ITES by the CBDT‟s Circular dated 26.09.2000 itself, which has been reproduced by the TPO in the impugned order. Therefore, even the said segment is not to be included as part of the software development services, as asserted by the assessee. Once the segment of application support and infrastructure management services are removed along with the exclusion of E-learning and Digital consulting segment, then the income of the said concern from software development services falls below 75% of its total income and therefore, it deserves to be excluded even on the basis of the filter applied by the TPO. Thus, on this aspect, assessee succeeds."

13. Reliance has also been placed by the assessee on the decision of Barclays Technology Centre Vs. ACIT (supra) to contend that FCS Software Solutions Ltd. has abnormally high profit margin. The Co-ordinate Bench of Tribunal while excluding FCS Software Solutions Ltd. in the said case has held as under :

"28. We have carefully considered the rival submissions. The argument of the assessee in order to exclude FCS Software Solutions Ltd. from the final set of comparables is based on twin grounds. Firstly, it is contended that the said concern has declared an abnormally high profit margin of 57.02% for the financial year under consideration; and, secondly, that the margins of the said concern widely fluctuate in over the years. In the context of the exclusion of abnormal profit making concerns, the following discussion made by the Special Bench of the Tribunal in the case of Maersk Global Centrea (India) Pvt. Ltd. (supra) is worthy of notice:
7
ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
"In generality, we are of the view that the answer to this question will depend on the facts and circumstances of each case inasmuch as potential comparable earning abnormally high profit margin should trigger further investigation in order to establish whether it can be taken as comparable or not. Such investigation should be to ascertain as to whether earning of high profit reflects a normal business condition or whether it is the result of some abnormal conditions prevailing in the relevant year. The profit margin earned by such entity in the immediately preceding year/s may also be taken into consideration to find out whether the high profit margin represents the normal business trend. The FAR analysis in such case may be reviewed to ensure that the potential comparable earning high profit satisfies the comparability conditions. If it is found on such investigation that the high margin profit making company does not satisfy the comparability analysis and or the high profit margin earned by it does not reflect the normal business condition, we are of the view that the high profit margin making entity should not be included in the list of comparable for the purpose of determining the arm's length price of an international transaction. Otherwise, the entity satisfying the comparability analysis with its high profit margin reflecting normal business condition should not be rejected solely on the basis of such abnormal high profit margin."

29. The aforesaid discussion of the Special Bench reveals that a concern which has earned abnormally high profit margin cannot be excluded from the list of comparables straightaway without making appropriate investigations.

As per the Special Bench, it would be appropriate to ascertain as to whether the high profit margin declared by the concern reflects a normal business phenomenon or it has resulted because of certain abnormal conditions prevailing in a particular year. As per the Special Bench, in order to carry out the aforesaid analysis, the profit margins earned by such concern in the proximate preceding and succeeding years should also be taken into consideration so as to establish whether the high profit margins reflect a normal business trend or otherwise. In this background of the matter, we find that in the case of FCS Software Solutions Ltd., the margins for the two preceding financial years are 14.75% and 19.94%, whereas in the financial year succeeding to the year under consideration, the margin is 37.07%; and, the margin declared for the year under consideration is 57.02%. At the time of hearing, the Ld. Representative pointed out that in the financial year 2007-08 relevant to the assessment year under consideration the said concern's revenues from the software activity was Rs.86.73 crores as against Rs.143.43 crores in immediately preceding year. On the contrary the expenditure incurred on development of software for the year under consideration stood at Rs.30.44 crores as against Rs.104.35 crores in the immediately preceding year. It is pointed out that the ratio of software development expenditure to total income has fallen drastically from 72.75% to 35.10%, which shows that the current year has witnessed abnormal events. All the aforesaid factual aspects of the matter have not been disputed by the Revenue before us. From the aforesaid analysis, it is clear that the operating margins of the said concern do not reflect a consistent trend over the years, and in any case, the current year‟s operations in comparison to the earlier years are quite abnormal. Considering the entirety of circumstances, in our view, the financial results declared by the said concern do not reflect a normal business trend and therefore in our view the said concern is liable to be excluded from the final set of comparables. We hold so." 8

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

The ld. DR has not controverted the decisions of Co-ordinate Bench in rejecting FCS Software Solutions Ltd. from the final list of comparables. Thus, in view of the facts of the case and the decisions discussed above we find that FCS Software Solutions Ltd. is not a good comparables and hence, is liable to be excluded from final set of comparables. We hold and direct, accordingly.

10. In this year under consideration too, the modified filter of the TPO qua the percentage of total receipts out of the IT Services, the assessee recorded 42%. The same is below the filter set by the TPO for benchmarking. Considering the above settled nature of the issue, we are of the opinion that the direction given by the DRP in excluding the FCS Software Ltd. as a good comparable is fair and reasonable and it does not call for any interference. Accordingly, Ground No.1 raised by the Revenue is dismissed.

11. Ground No.3 raised by the Revenue relates to rejection of assessee's claim for fresh search of comparables. Bringing our attention to the direction of the DRP, it is the submission of the assessee that the ground is mis-conceived by the Revenue as the same is raised by the assessee in its appeal vide Ground No.2(b) of the grounds of appeal of the assessee. Considering the same, after hearing both the parties, we dismiss the same as mis-conceived.

12. Ground No.2 raised by the Revenue relates to exclusion of Eclerx Services Ltd. from the list of comparables. The AO and the TPO considered the same as a good comparable despite the fact that the said company is engaged in KPO services. Without disputing the same is a KPO company, it is the case of the Revenue that the KPO services are akin to the IT Software services of the assessee company and relied heavily on the CBDT Circular No.890 (E) dated 26-09-2000. Relying on the said circular, Revenue reasons that the KPO services constitutes Information Technology Services and therefore, the same constitutes a good comparable. Revenue is aggrieved against the direction of 9 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

the DRP who directed for exclusion of the same for the reasons given in their direction at para 25 of the order of the DRP dated 28-12-2014.

13. Before the DRP, assessee reasoned that the KPO (Knowledge, Process and Outsourcing) services are neither the IT Software services nor the ITES services. For this proposition, assessee relied on various decisions. Further, it is the case of the assessee that the said circular of CBDT is not up-to-date in view of the subsequent stand of the CBDT on this issue. Bringing our attention to the copy of the CBDT Safe Harbour Rules dated 18-09-2013 (Page 324 of the paper book), Ld. AR for the assessee demonstrated that the fact of CBDT distinguishing the KPO services from the BPO services while fixing different Safe Harbour margins for the different services. Thus, the Ld. AR for the assessee demolished the TPO's view on the similarity of BPP services with that of KPO services. Referring to the order of the DRP, Ld. AR for the assessee submitted that the DRP gave the relief to the assessee as per the discussion given in Pages 46 to 49 of the order. Aggrieved with the same, the Revenue is in appeal with Ground No.3.

14. Bringing our attention to the said Safe Harbour Rules notified by the CBDT dated 18-09-2013, copy of which is placed at page No.324 and 325 of the paper book filed in connection with the Stay proceedings, Ld. AR for the assessee submitted that the KPO services are not categorized under the ITES services. The fact of excluding M/s.Eclerx Services Ltd. was also demonstrated by filing a copy of the judgment of the Hon'ble Delhi High Court in the case of Rampgreen Solutions Pvt. Ltd. Vs. CIT reported in TS-387-HC-2015 (Del.)-TP (pages 108, 109 and 121 of the paper book). The said judgment is categorical in stating that the KPO services cannot be compared to an entity, which is engaged in the function of rendering Voice Call services which are contemplates to be the lower end of the ITES services. The KPO services are considered 10 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

advance skills representing higher end of ITES in terms of value addition. Relevant written submissions submitted by the Ld. AR for the assessee are extracted as under :

"At Stay PB 314-317, is the respondent's submission before the TPO.
The Ld. TPO has discussed about the said comparable at Appeal PB 102-103 and 105.
At Appeal PB 184 - 189 is the appellant's submission before the Ld. DRP.
At Appeal PB 35, the DRP has rejected the said company on account of being a KPO company. The Ld DRP has relied on the CBDT's Safe Harbour rules for differentiating KPO and BPO activities. Further, the DRP has also relied on various Hon. Tribunal decisions which have rejected Eclerx on account of being a KPO company.
As per the Ld. TPO, BPO and KPO services are similar in nature. Hence the company is functionally comparable to the assessee.
As per Additional Supplementary PB- 1019 and .1037, Eclerx is a Knowledge Process Outsourcing (KPO). Further, it renders diversified services like:
At Additional Supplementary PB- 1038, Capital markets - Provides end-to-end financial transaction support services such as trade booking, trade confirmation, asset servicing, cash settlements, client servicing, risk management and reference data integrity across all asset classes, and its services span both "sell- side" (the large banks) and "buy-side" (the funds and asset managers).
At Additional Supplementary PB - 1038, Sales and marketing support - The company supports clients in all elements of product and services marketing and sales-with a focus on online support to include content development and management, search engine management, web operations, pricing and customer analytics, product database management and catalog audits.
The assessee has also highlighted the differences between KPO and BPO services at Appeal PB 187-188.
At Stay PB 324-325, The assessee has also highlighted that the Safe Harbour Rules notified by the Central Board of Direct Taxes on September 18,2013 (which is post the CBDTs circular No. 890(E) dated 20/09/2000), wherein the KPO services have not been categorized under the ITES services.
Further, the assessee places reliance on the following decisions which have rejected the said company on account of it having supernormal profit and it is engaged in providing KPO services:
At Legal compendium PB 108, 109 and 121, the Hon. Delhi High Court in the case of Rampgreen Solutions Pvt. Ltd (TS-387-HC-2015 (Del)-TP) has held that Eclerx, rendering KPO services cannot be compared to an entity rendering voice call services. The Hon High Court further states that voice call services contemplate lower end of ITES services involving customer support, processing of routine data while KPO services involve advance skills representing higher end of ITES in terms of value addition.
Legal Compendium PB 927, 928 and 907 the Hon'ble Pune Tribunal in case of Cummins Turbo Technology Ltd (ITA No. 438/PUN/2015) for AY 2010-11 and 11 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
Aptara Technologies Pvt. Ltd. A No. 579/PN/2015) for AY 2010- 11 has rejected Eclerx on account of bring functionally non comparable to the assessee as it is engaged in KPO services and has directed to exclude the said company as it is functional different.

Legal Compendium PB 155 In case of the assessee for AY 09-10 (ITA No.336/PN/2014), the Hon. Pune Tribunal has rejected Eclerx on account of being functionally non-comparable to the assessee as it is engaged in high end KPO services and is thereby earning high profits.

Legal Compendium PB 177. Capital IQ Information Systems (India) Pvt. Ltd., V/s. Dy. Commissioner of Income-tax (ITA No. 1961/Hyd/20 11), Legal Compendium PB 189. Market Tools Research Pvt. Ltd. (ITA No. 2066/Hyd/2011, TS-35-ITAT-2013(HYD)-TP, ITAT Hyderabad) Legal Compendium PB 199. Cognizant Technology Services Pvt. Ltd. [ITA No. 2106/Hyd/2011 (AY 2007-08) Legal Compendium PB 227. Zavata India Private Limited (ITA No. 17811Hyd/2011, TS-156-ITAT-2013(HYD)-TP, ITAT Hyderabad) "

15. Further, bringing our attention to the decision of Coordinate Bench of the Tribunal in the case of Cummins Turbo Technologies Ltd. Vs. DCIT and vice versa in ITA Nos. 593 and 438/PUN/2015 order dated 28-12-2016, Ld. AR for the assessee demonstrated that the said company M/s.Eclerx Services Ltd. was excluded as the same is not functionally found comparable with that of the company which is engaged in Software services like the present assessee.

16. Finally, bringing our attention to the order of the Tribunal in assessee's own case for the A.Y. 2009-10 in ITA No.336/PUN2014 order dated 31-10-2014 (page 155 of the paper book), Ld. AR for the assessee submitted that the Pune Bench has rejected the said company Eclerx Services Ltd. as a good comparable as the same is engaged in KPO services only which are not functionally comparable to that of the assessee.

17. Ld. DR for the Revenue relied heavily on the order of the AO and the CBDT Circular No.890 (E) dated 20-09-2000.

12

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

18. We heard both the parties on the issue of exclusion of Eclerx Services Ltd. from the list of comparables as the same constitutes KPO services. The case of the AO and the TPO is that the company with KPO services is comparable to that of the assessee which is a Software Developers. Revenue relies heavily on the CBDT Circular No.890 (E) dated 20-09-2000. Per Contra, the case of the assessee is another CBDT Notification issued in 2013 in connection with the publishing of Safe Harbour Rules defines clearly the KPO services from that of BPO services/ITES services.

19. On hearing both the parties, we find the arguments of the Ld. AR for the assessee requires to be accepted. Further, we examined the order of the Tribunal in ITA No.336/PN/2014 order dated 31-10-2014 in the assessee's own case for the A.Y. 2009-10. The said company Eclerx Services Ltd. is found excluded by the Tribunal as the same is engaged in KPO services which is found to be not comparable functionally with that of the assessee's functions of Software services/ITES services. We find from the said CBDT Notification dated 18-09-2013 that the KPO services command Safe Harbour range of 25% whereas IT Enabled Services is only 20%. The said differentiation supports the assessee's argument that the KPO services are not identical to the IT Enabled Services. We proceed to extract the finding given by the Tribunal on this issue and the same reads as under :

"48. The next objection of the assessee was that with regard to inclusion of Eclerx Services Ltd. which admittedly was engaged in providing KPO services i.e. Knowledge Process Outsourcing, whereas the assessee was engaged in BPO services. The Special Bench of the Tribunal in the case of Maersk Global Centres (India) Pvt. Ltd. (supra) vide order dated 21.08.2014 had excluded the said company as a comparable while determining the margins under ITES segments. The Special Bench of the Tribunal vide paras 82 and 83 at pages 73 and 74 of the order, had observed as under:-
"keeping in view the nature of services rendered by M/s eClerx Services Pvt. Ltd. and its functional profile, we are of the view that this company is also mainly engaged in providing high-end services involving specialized knowledge and domain expertise in the field and the same 13 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
cannot be compared with the assessee company which is mainly engaged in providing low-end services to the group concerns."

49. Following the same parity of reasoning, we direct the TPO to exclude M/s. Eclerx Services Ltd. as comparable."

20. Thus, it is a settled issue in favour of the assessee by the decision of the Coordinate Bench in the assessee's own case (supra). There are other judgments in favour of the assessee. The CBDT's Notification dated 18-09- 2013 strengthens the case of the assessee in its favour. Considering the above settled nature of the issue in the assessee's own case apart from many others, we are of the opinion that the direction given by the DRP on this issue is fair and reasonable and it does not call for any interference. Accordingly, Ground No.3 raised by the Revenue is dismissed.

21. In the result, the appeal of the Revenue is dismissed. C.O. No.38/PUN/2015 (By Assessee) :

22. It is the submission of the Ld. AR for the assessee that the cross objection filed by the assessee in connection with the Revenue's appeal in ITA No.572/PUN/2015 becomes academic once the Revenue appeal is dismissed on all the grounds. We have adjudicated the appeal of the Revenue in the above paragraphs and dismissed the appeal of the Revenue in its entirety. Consequently, as stated by the Ld. AR for the assessee, we are of the opinion that the objections raised by the assessee are required to be dismissed as academic. Accordingly, the cross objections raised by the assessee is dismissed.

23. In the result, the cross objection filed by the assessee is dismissed. 14

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

ITA No.352/PUN/2015 (By Assessee) :

24. Before us at the outset, deviating from the specific grounds raised in its appeal, Ld. AR for the assessee mentioned that the TP adjustments are required to be deleted if three of the comparables which are considered by the TPO while benchmarking the international transactions of ITES services segment, are excluded. Naming the same, Ld. Counsel for the assessee submitted that the AO/TPO included (a) Accentia Technologies Ltd. (2) Infosys BPO Ltd. and (3) BNR Udyog Ltd. for arriving at Arithmetic Mean of the 11 comparables of 25.35%. This is worked out against the assessee's Arithmetic Mean of 17.30% (OP/TC). As per the assessee, the said 3 comparables are not to be considered as good comparable for various reasons and therefore if the same are decided accordingly the Arithmetic Mean of the assessee will be in the permitted range of around 20%, which is within the range +/-5% qua that of the assessee. In order to substantiate the same, the Ld. AR for the assessee went on arguing about each of the 3 comparables to demonstrate that they are required to be excluded from the said 11 comparables identified by the TPO. ACCENTIA TECHNOLOGIES LTD. :

25. Bringing our attention to the order of the TPO, Ld. AR for the assessee submitted that with 41.35% revenue received from the Software services, the said company cannot be considered as comparable. TPO rejected the said contention of the assessee and the same is confirmed by the DRP and against the assessee. The summary of the reasons provided by the DRP in rejecting the contention of the assessee are as follows :

"The company is offering BPO solutions in healthcare, financial and insurance sectors and is the first company to offer SaaS (Software as a service) model in healthcare receivable cycle management (HRCM) area.
The company is a BPO and software as a service provider in healthcare industry.
15
ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
Software designed for rendering the service and since the company is into HRCM, the billings and collection are from that area.
Medical transcription is considered as a part of Safe Harbour Rules.

26. Attending to the above referred reasoning given by the DRP, Ld. AR for the assessee submitted the following written submission We proceed to extract the same as under :

"At Appeal PB-178 It was submitted that it renders medical transcription services, medical coding, medical billing, receivables management with respect to the Healthcare Receivables Cycle Management Sector. Further, the said company develops its own software products and owns intangibles in the form of Goodwill.
Such software products are primarily the platforms required for rendering medical transcription services. The analysis demonstrated that Accentia owns such platforms and therefore would be distinguished from other medical transcription service providers. (Refer supplementary PB-467, 502, 505-508 for relevant annual report extracts). Further at Supplementary PB-502, the annual report of the said company mentions on the Software as a Service (SaaS) model. It is evident from the above that the company is providing software solutions in the Healthcare Receivables Cycle Management sector and also that it has made acquisitions during the year to enhance its capabilities in SaaS. This clearly indicates that the company is into providing software services which is different to the services provided by the Appellant. Further at Supplementary PB - 547, the annual report of the company specifies software as generic principal product / service of the company along with services. The Ld DRP at Stay PB 56 also confirms that the company also rendering software services.
Further, at Additional Supplementary PB 744, the website of the company clearly mentions of the software products that Accentia has developed for rendering healthcare services.
Further, at Supplementary PB 467, 480, 516-518, the annual report of the said company mentions that it has diversified its business into rendering high end services like KPO and LPO which is functionally different from that of the appellant's business. The same is also evidenced from the fact that the company has dedicated management personnel leading the LPO services.
At Supplementary PB-501, 503 and 504, mentions about acquisition of IQ Group of Companies which are engaged in the area of software product development and IT infrastructure solutions.
At Supplementary PB 542 the company in its annual report mentions that it has made certain acquisitions in earlier years the effect of which has been given to financial statements in the current year. The company also mentions that because of the acquisitions, the financials are not comparable to earlier years, which evidences the fact that peculiar economic circumstances have affected its margins for the year.
At Supplementary PB-536, in its annual report mentions that the company has developed / acquired significant Intellectual property rights ('IPRs') and the same is also evident from the Annual Report for the FY 09-10.
16
ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
The Ld DRP has not rebutted the above contentions of the appellant in its directions.
The appellant has placed reliance on the Hon. Pune Tribunal decision in the appellant's own case for AY 2009-10 (ITA No. 336/PN/2014) (Refer Legal Compendium Pages- 154 & 155) wherein it was held that the company was engaged in developing software products, extraordinary events on account of acquisitions and amalgamations and hence, warrants for rejection. Similarly, the Hon'ble Pune Tribunal in appellant's case for AY 2008-09 (ITA No. 2546/PUN/2012) has rejected Accentia on similar reasons. (Refer Legal Compendium Pages - 882 and 883) Reliance is also placed on the following case laws where the said company was rejected on account of functional dissimilarity.
BNY Mellon International Operations (India) Pvt Ltd (ITA No. 23/PN/2014) (Legal Compendium Pages - 673 to 674) Maersk Global Service Centres (India) Pvt Ltd (ITA No. 2594/Mum/2014) (Legal Compendium Pages - 693 & 694) The Appellant further wishes to place reliance on ruling of Hon'ble Pune Tribunal decision in case of Aptara Technologies Pvt. Ltd. (ITA 259/PN/2015) for AY 2010-11 and Cummins Turbo Technologies Ltd (ITA 593/PUN/2015) for AY 2010-11 wherein Accentia was rejected because of extra-ordinary events during the year due to which the company is not comparable to the entities engaged in ITeS services. (Legal Compendium Pages - 894 to 896, 922 to 924 & 942 to 943) Given the above, the said company has a different functional profile/ revenue model compared to the appellant and has peculiar economic circumstances during the year. Hence this company is not comparable to the appellant's IT Enabled Services segment, and should be rejected.

27. On hearing both the parties and perusing the said written submissions of the assessee, amongst many arguments, we find that Accentia Technologies Ltd. was not found to be a good comparable by the Tribunal in the assessee's own case for the A.Y. 2008-09 and 2009-10 vide ITA No.336/PUN/2014 and ITA No.2546/PUN/2012 respectively. For the sake of completeness, we proceed to extract the relevant paragraphs from Page 154 and 155 and 882 and 883 of the legal compendium :

Extract from ITA No.336/PUN/2014 :
"47. The next objection of the learned Authorized Representative for the assessee was with regard to the inclusion of M/s. Accentia Technologies Ltd. which admittedly was engaged in developing its own software products and was rendering medical transcription services. Further, the said company during the year under consideration had made certain acquisitions which in turn affected the margins of the year of the acquisition. We find that Hyderabad 17 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.
Bench of the Tribunal in the case of Capital IQ Information Systems (India) Pvt. Ltd. (supra) had rejected Accentia Technologies Ltd. for having extra- ordinary circumstances i.e. amalgamation. Following the parity of reasoning as adopted by the Hyderabad Bench of the Tribunal, we hold that the said company had different functional profile as compared to the assessee, which in turn explained the abnormally high profit margins earned by the said company as compared to the assessee.Accordingly, we accept the plea of the assessee and hold that the said company is not to be used as comparable in ITES segments of the assessee."

Extract from ITA No.2546/PUN/2012 :

"26. Both sides heard. We find that the Co-ordinate Bench of the Tribunal in assessee's own case in ITA No. 336/PN/2014 (supra) has excluded Accentia Technologies Ltd. from the list of comparables by observing as under :
"47. The next objection of the learned Authorized Representative for the assessee was with regard to the inclusion of M/s. Accentia Technologies Ltd. which admittedly was engaged in developing its own software products and was rendering medical transcription services. Further, the said company during the year under consideration had made certain acquisitions which in turn affected the margins of the year of the acquisition. We find that Hyderabad Bench of the Tribunal in the case of Capital IQ Information Systems (India) Pvt. Ltd. (supra) had rejected Accentia Technologies Ltd. for having extra-ordinary circumstances i.e. amalgamation. Following the parity of reasoning as adopted by the Hyderabad Bench of the Tribunal, we hold that the said company had different functional profile as compared to the assessee, which in turn explained the abnormally high profit margins earned by the said company as compared to the assessee. Accordingly, we accept the plea of the assessee and hold that the said company is not to be used as comparable in ITES segments of the assessee."

27. Further, on perusal of annual report of Accentia Technologies Ltd. for the Financial Year 2007-08 we find that the said company had acquired Thunga Software Pvt. Ltd. a Medical Transcription and Coding Company, consolidated the operations of Asscent Infoserve Pvt. Ltd. one of its subsidiary, Iridium Technologies and Geosoft Technologies amalgamated into parent company i.e. Accentia Technologies Ltd. The company had also acquired 3 companies in the USA. Thus, on account of extra-ordinary events viz. merger, consolidation and amalgamation there would be aberration in the financial results of the company. It is a well settled principle that where there are extraordinary events in a particular financial year of a company, the said company should not be selected as comparable. Thus, in the light of facts of the case and the decision of Co-ordinate Bench of Tribunal, Accentia Technologies Ltd. cannot be considered as good comparable. Therefore, the same is directed to be excluded from the final list of comparables."

28. Considering the above stated position, we are of the view that the said company is held to be not a good comparable and there is no change in facts in this year also. There are extraordinary events exist in this year under consideration as well. In our opinion, the Ld. DRP is not privy to the said orders of the Tribunal as the Tribunal passed these orders subsequently 18 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

posterior to the order of the DRP. Therefore, we are of the view that the directions given by the DRP on this issue are required to be amended accordingly.

INFOSYS BPO LTD. :

29. The case of the assessee on this comparable include that the said company constitutes a Giant company and deals with variety of functions and integrated services. Considering the high brand value and the skill of operations the said Infosys BPO Ltd. cannot be considered as comparable to the case of the assessee. Referring to the various decisions including that of the assessee in its own case for the A.Y. 2009-10 as well as in the case of Aegis Ltd. in ITA No.7694/Mum/2014 for A.Y. 2010-11 the Tribunal held that on same grounds Infosys BPO Ltd. does not constitute a good comparable. Relevant written submissions in this regard are extracted as under :

"In this regard, the appellant wishes place reliance on the following Hon. Pune Tribunal rulings wherein the Hon. Tribunal has held that where a comparable was included by the appellant in the TP Study Report and not challenged before the Ld TPO and also the Ld Commissioner of Income-tax (Appeal), the same can be challenged before the Hon. Tribunal for the first time:
QLogic India Pvt. Ltd. (ITA No. 2271 PNI 2014) (Legal Compendium Page- 714-
715) John Deere India Pvt. Ltd. (ITA No. 1319IPN/20 11) (Legal Compendium Pages- 761 to 762) PTC Software (India) Pvt. Ltd. (ITA No.336/PM/2014 (Legal Compendium pages 155-156) TIBCO Software India Pvt Ltd (ITA No. 94/PN/2014) (Legal Compendium Pages-85 Further, At additional Supplementary PB 755, the annual report of the company mentions that during the year, it has acquired McCamish Systems LLC, a company in USA for 170 crore which evidences the fact that there are exceptional circumstances during the year basis which the company cannot be considered as comparable. Further, at additional supplementary PB 799, the company mentions about an amalgamation of a company in its accounts.

Reliance has been placed on the Hon. Pune Tribunal judgement in the case of Principal Global Services Pvt. Ltd. (ITA No. 280/PN/2014) where the said company has been rejected on the ground of owning intangibles. (Refer Legal Compendium Page 357) 19 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

Further, the appellant places reliance on the Hon. Pune Tribunal decision in the appellant's own case for AY 2009-10 (ITA No. 336/PN/2104) (Refer Legal Compendium Pages - 154 ) wherein a company was rejected a company on account of having extraordinary events such as acquisitions and amalgamations.

In case of Aegis Ltd. for AY 2010-11 (ITA No.7694/Mum/2014) (refer Legal Compendium Page 947 & 948), the Hon'ble Tribunal rejected said company as it was engaged in providing high end integrated services whereas the assessee was providing routine BPO services to its AEs and observed that this company had a significantly large scale of operations and a high brand value, which made it incomparable with the assessee on a qualitative basis. Further, in the case of Symphony Marketing Solutions India Pvt Ltd (presently merged with Genpact India) (IT/TP) A No. 1316/Bang/2012) (Refer Legal Compendium Pages- 790 - 791), the Hon. Tribunal has rejected the said company on account of being a subsidiary of Infosys Ltd, this company has brand value associated with it. The Hon. Tribunal held that this is apparent from the presence of brand related expenses incurred by this company and the presence of a brand commands premium price which customers would be willing to pay. Further, the Hon. Tribunal has held that Infosys BPO is an established player who is not only a market leader but also a company employing sheer breadth in terms of economies of scale and diversity and geographical dispersion of customers. Accordingly, the said company was rejected by the Hon. Tribunal.

Further, the said company is also rejected by the Hon. Hyderabad tribunal for having brand value associated with it in case of the following cases:

Capital IQ Information Systems (India) Pvt. Ltd. [TS-229-ITAT-2014 (HYD)-TP] (Refer Legal Compendium Pages 803- 804) Excellence Data Research Pvt. Ltd. [TS-230-ITAT-2014 (HYD)-TP] (Refer Legal Compendium Pages- 823-824) Hyundai Motors India Engineering Pvt. Ltd. [TS-59-ITAT-2014(HYD)-TP] (Refer Legal Compendium Pages- 850-851)"

30. From the above stated position, we are of the view that the orders of the Tribunal in the assessee's own case and others stated above are not available to the DRP at the relevant point of time. With the turnover of Rs.1,126 crores, the said company Infosys BPO Ltd. cannot be considered as a good comparable to that of the assessee which recorded only around Rs.11 crores of turnover. Considering the same, we are of the opinion that Ld AR's arguments for excluding Infosys BPO Ltd. as not a good comparable has to be accepted and in favour of the assessee.

20

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

BNR UDYOG LTD. :

31. Narrating the facts relating to BNR Udyog Ltd. as not a good comparable as the RPT filter is not justified qua that of the assessee, Ld. AR for the assessee drew our attention to the written submission filed by him. We proceed to extract the same as under :

"The following is the summary of the reasons provided by the Ld DRP for rejecting the contentions of the appellant:
The said company is appellant's own selection.
Related Party Transaction ('RPT') was refuted by TPO through documentary evidence.
In case of B N R Udyog Ltd., the medical transcription segment was selected as comparable by the appellant in the TP Study report (which is not disputed by the Ld DRP at Stay PB 59). However, the said company was rejected by the appellant as the RPT transactions were 739.62% of sales for FY 2009-10 which fails the RPT threshold filter of 10% applied by the appellant in the TP Study report and 25% threshold on sales applied by the Ld TPO in the TP assessment proceedings. The working for the same is provided below (Refer Supplementary PB - 571 and 581 for relevant Annual Report Extracts):
        Nature of RPT Transactions      Amount (Rs.)
        Purchases of Sales & Services   106,964,256
        Commission                      75,127
        RPT                             107,039,383
        Sales                           14,472,194
        RPT/Sales                       739.62%


The Ld. TPO has not demonstrated the quantum of related party transactions mentioned in the schedule of the Company that pertains to the medical transcription segment of the company.
Further, the appellant wishes to highlight that the said company was rejected by the Ld TPO during the course of TP assessment proceedings for AY 09-10 on account of the RPT transactions being greater than 25%. The Ld. TPO has accepted the RPT working for AY 2009-10 which has the same nomenclature of items in the RPT schedule of annual report of BNR Udyog. (Refer Supplementary PB - 721 to 735 for Show cause Notice and extracts of TP Order pertaining to AY 2009-10).
Moreover, the said company was also rejected by the Ld. TPO in AY 2008-09 TP assessment proceedings on account of having RPT transactions more than 25% of sales. This amply evidences complete shift in the approach adopted by the Ld. TPO and lacks consistency (Refer Supplementary PB - 702 to 720 for Show cause Notice and extracts of TP Order pertaining to AY 2008-09).
Accordingly, based on the above inconsistent approach of the TPO, the said company needs to be excluded from the final set of comparables."
21

ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

32. Ld. DR for the Revenue relied heavily on the orders of AO/TPO.

33. The TPO adopted the RPT filter of 25% in this year against the 10% of the earlier year. Whereas the RPT of the said comparable (BNR Udyog Ltd.) is in the range of 739%. This comparable was not considered a good comparable in the yester year too. Thus, it is the case of the assessee that such comparable is, not a good comparable for benchmarking the international transactions of the assessee. Therefore, the decision of the DRP silently approving the TPO's decision is not sustainable.

34. Considering the above written submissions and the reasoning of the Ld. AR, we find that it is evident from the records that the TPO ruled out the filter on the Related Party Transactions at 25% and excluded this company as a good comparable in the earlier years. Ignoring the same, in the year under consideration, in violation of the principles of consistency, the TPO considered the same as a good comparable when the RPT of the said comparable has exceeded substantially the filter set by the TPO during the benchmarking exercise. Therefore, we are of the view that the said comparable should be considered as a good comparable considering the consistent stand of the TPO over the years in the assessee's own case. Accordingly, the direction of the DRP on this issue is required to be reversed and in favour of the assessee.

35. Thus, our finding with the direction of the DRP is required to be reversed on the comparability of the companies, i.e. Accentia Technologies Ltd., Infosys BPO Ltd, and BNR Udyog Ltd. for the reasons discussed above. Considering the said conclusions on these comparables, we are of the opinion that Ld. AR's argument that the adjudication of other issues raised by the assessee in the grounds becomes an academic exercise is accepted. Further, the other aspects 22 ITA Nos.352, 572/PUN/2015 and CO No.38/PUN/2015 PTC Software (India) Pvt. Ltd.

raised by the assessee are dismissed as academic. Accordingly, the grounds raised by the assessee are partly allowed.

36. In the result, the appeal of the assessee is partly allowed.

37. To sum up, ITA No.572/PUN/2015 filed by the Revenue and the Cross Objection No.38/PUN/2015 filed by the assessee are dismissed. ITA No.352/PUN/2015 filed by the assessee is partly allowed.

Order pronounced in the open court on this 27th day of October, 2017.

                          Sd/-                                              Sd/-

            (VIKAS AWASTHY)                                   (D. KARUNAKARA RAO)
      याियक सद य /JUDICIAL MEMBER                     लेखा सद य / ACCOUNTANT MEMBER

     पुणे Pune;  दनांक Dated : 27th October, 2017.
     सतीश

     आदेश क   ितिलिप अ ेिषत Copy of the Order forwarded
                                 /                                         to :

1.      अपीलाथ    / The Appellant
2.        यथ / The Respondent
3.      The CIT(A)-IT/TP, Pune

4.      CIT-II, Pune

5.      िवभागीय    ितिनिध, आयकर अपीलीय अिधकरण, "A Bench"
        Pune;
6.      गाड  फाईल /   Guard file.

                                                            आदेशानुसार
                                                                     /   BY ORDER,स


     स	यािपत  ित //True Copy//
     //True Copy//                                        Senior Private Secretary
                                                     आयकर अपीलीय अिधकरण ,पुणे / ITAT, Pune