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 1, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Mc Donald'S India (P) Ltd., New Delhi vs Department Of Income Tax on 18 March, 2015

          IN THE INCOME TAX APPELLATE TRIBUNAL
                DELHI BENCH "I" NEW DELHI
     BEFORE SHRI S.V. MEHROTRA : ACCOUNTANT MEMBER
                            AND
             SHRI H.S. SIDHU: JUDICIAL MEMBER

                           ITA no. 960/Del/2010
                           Asstt. Yr: 2003-04
DCIT, Circle 6(1),                Vs. M/s Mc Donald's India (P) Ltd.
New Delhi.                              10, Basant Lok, Vasant Vihar,
                                        New Delhi.
                                        PAN: AAACM 2007 J

( Appellant )                          (Respondent)

                Appellant by     :     Shri Judy James (Standing Counsel )
                Respondent by    :     Shri G.N. Gupta ITP


                     Date of hearing   :     23/02/2015.
                     Date of order     :     18/03/2015.

                           ORDER

PER S.V. MEHROTRA, A.M:-

This appeal has been preferred by the revenue against CIT(A)'s order dated 29-12-2009 relating to A.Y. 2003-04.

2. This appeal was listed along with assessee's cross appeal for the same assessment year being ITA no. 961/Del/2010. Both the parties agreed that since only corporate tax issues are involved for consideration in the department's appeal, therefore, the same may be delinked from the assessee's cross appeal, wherein transfer pricing issues are involved for consideration. We, therefore, proceed to decide the department's appeal. We 2 may observe that the observations made in this appeal have no bearing on transfer pricing issues.

3. Brief facts of the case are that during the year under consideration the assessee was engaged in the business of management services for fast food outlets. The assessee had entered into a Master License Agreement, a Service agreement with its parent company - McDonald's Corporation, USA ("MDC USA" in short). The assessee had different sources, which included initial franchise fee of USD 45,000, whenever a new restaurant was franchised. The AO required the assessee to justify and furnish proof in support of its claim that it had reduced the initial franchise fee from USD 45,000 to USD 22,500, particularly when in the Master License Agreement with the parent company, the franchise fee to be charged from the franchisee had to be USD 45,000. The assessee replied as under:

"3.1 The assessee replied vide its letter dated 7/2/06 stating that:
"The opening franchise fee was reduced from USD 45,000 to USD 22,500 with effect from July 1, 2002 through December 31,2004 by means of a management decision with a view to broaden' the restaurant base and strengthen the position of the company in India by increasing the sale of McDonald's products."

3.2 The assessee further replied vide its letter dated 6/3/06 stating that:

" the assessee has not been operating any restaurant on its own, and has however, franchised the restaurants through its two JV companies i.e. HRPL & CPRPL. Whenever a new restaurant is franchised through its JV company, a new 3 agreement to that effect is entered into by and between MIPL, JV company and the J)' partner. According to the terms of agreement, the JV company was liable to pay USD 45,000 to MIPL as 'Initial Franchise Fee' prior to the opening of any restaurant operated or franchised by the JV company till June 30,2002. From July 2002 the 'Initial Franchise Fee' has been revised to USD 22.500 to be paid prior to the opening of any restaurant operated or franchised by the company. One such agreement between MIPL, C,PRPL and Vikram Bakshi dated March 5, 2003 had already been furnished vide our submissions dated November 23, 2005. As per this agreement the initial franchise fees of USD 22,500 is receivable by MIPL from CPRPL on the opening or franchising of an outlet named in the agreement. Relevant extract of the agreement is narrated hereunder for the ease of reference:
"Franchisee (CPRPL) shall pay to Franchisor (MIPL) a franchise fee for ( the right to operate the restaurant in accordance with this agreement in the amount of the Indian rupees equivalent of Twenty- two thousand Five Hundred United States Dollars ( U.S. $ 22,500) ... "

Thus, the initial franchise fees receivable by MIPL from its JV companies is by way of separate agreements between them which is legally binding and valid agreement signed by authorized personnel of MIPL and the JV companies."

3.1. The AO did not accept the assessee's contention for the following reasons:

4
(a) The assessee neither gave any justification, substantiated with facts and figures nor had submitted any proof in support of its claim that the initial franchise fee had been reduced to USD 22,500.
(b) The assessee was conducting its entire business in accordance with the terms and conditions mentioned in the Master Licence Agreement with the parent company wherein it has been specifically mentioned that the initial franchise fee would be USD 45.000.

(c) The assessee merely furnished a copy of fax letter with its reply dated 23-11-2005, but did not furnish any affirmation of the facts or any other proof in support of its claim that the initial franchise fee was reduced.

3.2. Keeping in view the above aspects, the AO observed that there was clear attempt on the part of the asesssee to reduce its taxable income as the joint venture companies were already showing losses and payment of initial franchise fee at a lower rate by the joint venture companies to the assessee will not have the effect of increasing their taxable income. He, accordingly, took the amount of initial franchise fee @ USD 45000 and made an addition of Rs. 97,81,425/- being the difference between the initial franchise fee returned by assessee and that as per Master License Agreement.

3.3. Ld. CIT(A) allowed the assessee's appeal after considering the detailed submissions as reproduced in para 16.3 of his order for the following reasons:

"16.4 . I have gone through the above submission of the appellant and I agree with the appellant's submission that when 5 as per the agreement between the JV company and the New Franchisee the initial franchise fee chargeable on opening of new restaurant is USD 22,500, then there cannot be any question of charging and showing of USD 45,000 as income by the appellant as no real income arose to the appellant by the receipt and disbursement of initial franchise fees and also the notional income cannot be taxed. Further I agree that even if the appellant should have collected the l franchise fee @ USD 45,000, the same was payable to McDonald's Corporation US and it would not have been the income of the appellant."

3.4. Aggrieved, revenue is in appeal before us.

4. Ld. Standing counsel for the department referred to Master License Agreement, contained at pages 1 to 18 of the PB and referred to page 6 of the same, wherein it is, inter alia, covenanted that prior to the opening of each Restaurant operated or franchised by Licensee pursuant thereto, licensee shall pay McDonald's an initial franchise fee in the amount of USD 45,000.

4.1. Ld. Standing Counsel further referred to Franchise agreement between assessee and Connaught Plaza Restaurants Pvt. Ltd. and Vikram Bakshi, contained at page 51 of PB and referred to following recital:

"B. McDonald's India Private Limited is a wholly owned subsidiary of McDonald's Corporation and McDonald's Indi Private Limited holds fifty (50) present of the capital of Connaught Plaza Restaurants Pvt. Ltd.
C. McDonald's has authorized Franchisor to grant franchises to operate McDonald's restaurants using the McDonald's System in India.
6
D. Franchisee desires to acquire the right to adopt and use the McDonald's System in a restaurant at the location specified in this Agreement."

4.2. He further referred to second covenant of the agreement, which reads as under:

2. FRANCHISE GRANT AND TERM:
(a) Franchisor grants to Franchisee for the following stated term the right, license and privilege.
(i) to adopt and use the McDonald's System in the restaurant constructed or to be constructed at Vishal Cineplex, Rajouri Garden, New Delhi, India ("the Restaurant" and at the location only; and
(ii) to advertise for the public that it is a Franchisee of Franchisor; and
(iii) to adopt and use, but only in connection with the sale at the Restaurant of those food and beverage products which have been designated by Franchisor at the Restaurant, the trade names, trademarks and service marks which Franchisor shall designate, from time to time, to be part of the McDonald's System.
(b) Unless earlier terminated under the terms hereof, the term of this Franchise shall convene upon the date the subject Restaurant opens for business and expires twenty (20) years thereafter, Subsequent to the opening of the Restaurant.

Franchisee shall, at Franchisor's request, confirm the actual opening date ("Opening Date") in writing signed by Franchisee."

4.3. He further referred the general services of Franchisor contained at third covenant and pointed out that entire system of USA was to be given to the Franchisee.

4.4. Ld. Standing Counsel further referred to covenant 9 which deals with Franchise fee which reads as under:

7
9. FRANCHISE FEE: Franchisee shall pay to Franchisor fee for the right to operate the Restaurant in accordance with this Agreement in the amount of the Indian Rupee equivalent of forty-five thousand United Sales Dollars (US.S 45,000.00).

Franchisor reserves the right, in case construction of the Restaurant should be abandoned the lease assigned or other interest in the premises be relinquished to terminate this Agreement upon reimbursement to Franchisee of the Franchise Fee."

4.5. With reference to these two agreements, the ld. Standing Counsel submitted that the fee could not be reduced by management's decision unless proper resolution was passed. He referred letter dated 8-12-2012, from Senior Finance Manager, McDonald's MEDC, addressed to Vikram Bakshi/ Amit Jatia, by which it was intimated to them that franchise fee would be USD 22,500 per store w.e.f. 1-7-2002 to 31-12-2004, could not be taken as amendment to the original agreement. The said letter is as under:

"To: Vikram Bakshi/ Amit Jatia From: Arosha Wijemuni Date: December 8,2002.
Subject: License & Location Fees.
Dear Vikram & Amit:
Further to your discussion with Tim Fenton regarding the license and location fees for your market, this memo confirms that the fee will be US$ 22,500 per store. The fee is as per the agreement with Tim Fenton and Jim Kramer and is effective 1st July 2002 through to 31st December 2004.
If you have any further queries, please do not hesitate to let me know."
8

4.6. He submitted that only correspondence cannot determine the judicial validity of the amendment. He submitted that as per section 62 of the Contract Act, if the parties to a contract agree to substitute a new contract for it , or to rescind or alter it, the original contract need not be performed.

5. Ld. Standing counsel referred to page 17 of the PB and pointed out that in the Master License Agreement, 26th covenant deals with scope and modification of Agreement (page 83 of PB) and pointed out that the same reads as under:

"26. Scope and modification of this agreement: With the exception of the Joint Venture Agreement dated March 31, 1995 by and between McDonald's India Private Limited and Franchise this Agreement including any exhibits and attachment hereto) constitutes the entire agreement between the parties and supersedes all prior, oral or written, agreements or understandings of the parties.
No interpretation, change, termination or waiver of any of the provisions hereof shall be binding upon either party unless in writing and duly executed by the parties. For purposes of this provision, "duly executed" shall mean, in the case of Franchisor, executed by an officer of Franchisor or its Franchising Director, and, in the case of Franchisee, executed by the Franchisee. No modification, waiver, termination, rescission, discharge or cancellation of this Agreement shall after the right of any party hereto to enforce any claim or right hereunder, whether or not" liquidated, which occurred prior to the date of such modification, waiver, termination, rescission, discharge or cancellation."

5.1. Ld. standing counsel submitted that if the initial Franchise fee was to be reduced from USD 45,000 to USD 22,500, then there was change in the substance of agreement and the same was required to be duly executed by the parties. No unilateral execution of the same is permissible.

9

5.2. Ld. Standing counsel submitted that no supporting evidence in proof of claim of USD 45,000 to USD 22,500 was furnished before AO.

5.3. Ld. CIT(A) decided the issue on the ground that no real income accrued to assessee but he did not consider the true import of agreement.

6. Ld. counsel for the assessee referred to page 75 of PB, wherein the Franchise agreement dated 5-3-2003 between assessee and Vikram Bakshi is contained in which Franchise fee, as per covenant 9 was USD 22,500. Ld. counsel further referred to page 309 of the PB, wherein the grounds of appeal, raised before ld. CIT(A) are contained, in which it was, inter alia, submitted that in any case even if the asessee should have collected the Franchise fee @ USD 45,000, the same was payable to McDonald's Corporation and was not the income of the asessee.

7. We have considered rival submissions and perused the record of the case. At the outset we may clarify that we are deciding the issue to the extent of entitlement of Franchisee fee as per the Master License Agreement read with JV agreement and Franchisee agreement and the communication relied upon by assessee. We may clarify that we are not giving any finding on the issue relating to assessee's alternate claim on the ground that in any case, no income was assessable in the hands of assessee as the assessee was required to make the payment to McDonald Corporation because this has trapping on TP issues, particularly because there was no permission for remitting the amount prior to 3-2-2004 in respect of new restaurant opened as per letter dated 3-2-2004 of the Under Secretary, Ministry of Finance, available at page 217 of the PB.

10

7.1. There is no dispute that assessee had received only USD 22,500 and not USD 45,000, which was as per Master License Agreement and the Franchise agreement , noted earlier. However, in the Franchisee agreement dated 5-3-2003, contained at pages 70 onwards of the PB, the franchise fee has been mentioned at USD 22500. There is also communication dated 8-12- 2002 at page 68 of the PB, which reads as under:

"To: Vikram Baksi/ Amit Jatia From Arosha Wijcmuni Date: December 8,2002.
Subject: License & Location Fees Dear Vikram & Amit:
Further to your discussion with Tim Fenton regarding the License and location fees for your market, this memo confirms that the fee will be US$ 22,500 per store. The fee is as per the agreement with Tim Fenton and Jim Kramer and is effective 1st July 2002 through to 31st December 2004. If you have any further queries, please do not hesitate to let me know."

7.2. All these agreements read with correspondence clearly show that assessee was entitled to USD 22,500 and not USD 45,000 during FY 2002-

03. Ld. Standing Counsel has submitted that there could not be any unilateral amendment to the Franchisee agreement. However, contents of letter dated 8-12-2002, reproduced above, clearly show that the amendment was effective after discussions with reference to license and location fees. A memorandum was accordingly entered into. There was no novation of contract and it was only a change in the payment of fee to assessee.

7.3. Ld. Standing Counsel has referred to covenant 26 of the Master License Agreement as well as Franchisee agreement to submit that the 11 modification of the agreement could be only as agreed upon. In this regard we find that the term "duly executed" in case of Franchisee implies that the same is executed by an officer of Franchiser or its Franchiser director and in case of Franchisee executed by the Franchisee. The communication contained at page 68, in our opinion, confirmed to both the conditions because the same has been addressed to Franchisee by Franchiser. We, accordingly, do not find any reason to interfere with the order of ld. CIT(A) to the extent that since no real income accrued to assessee, no addition was called for. Ground is dismissed.

8. In the result, revenue's appeal is dismissed.

Order pronounced in open court on 18/03/2015..

      Sd/-                                           Sd/-
(H.S. SIDHU )                                 ( S.V. MEHROTRA )
JUDICIAL MEMBER                               ACCOUNTANT MEMBER
Dated: 18/03/2015.
*MP*
Copy of order to:
  1. Assessee
  2. AO
  3. CIT
  4. CIT(A)
  5. DR, ITAT, New Delhi.