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 2, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Hsbc Electronic Data Processing India ... vs Asst. Commissioner Of Income Tax, ... on 18 June, 2021

         IN THE INCOME TAX APPELLATE TRIBUNAL
          HYDERABAD BENCHES "B" : HYDERABAD
              (THROUGH VIDEO CONFERENCE)

       BEFORE SHRI S.S.GODARA, JUDICIAL MEMBER
                         AND
     SHRI LAXMI PRASAD SAHU, ACCOUNTANT MEMBER

                  I.T.A. No. 2388/HYD/2018
                   Assessment Year: 2014-15
     HSBC Electronic Data         Assistant Commissioner
     Processing India Private Vs of Income Tax,
     Limited,                     Circle-2(2),
     HYDERABAD                    HYDERABAD
     [PAN: AAACH8235M]
           (Appellant)                     (Respondent)

           For Assessee   : Shri Rajan Vora, AR
           For Revenue    : Shri Ravi Kiran, CIT-DR
           Date of Hearing           :     16-06-2021
           Date of Pronouncement     :     18-06-2021

                          ORDER
PER S.S.GODARA, J.M. :

This assessee's appeal for AY.2014-15 arises against the ACIT, Circle-2(2), Hyderabad's assessment dated 29-10-2018 framed in furtherance to the Dispute Resolution Panel ('DRP')- 1, Bengaluru's directions dt.25-09-2018 in F.No.26/DRP-1/ BNG/2018-19, involving proceedings u/s.143(3) r.w.s.92CA r.w.s.144C of the Income Tax Act, 1961 [in short, 'the Act']; respectively.

Heard both the parties. Case file perused.

2. The assessee's sole substantive grievance pleaded in the instant appeal challenges correctness of the lower authorities' action making arm's length price 'ALP' adjustment of :- 2 -:

ITA No.2388/Hyd/2018
Rs.17,31,66,150/- qua interest on receivables involving its overseas Associated Enterprises 'AEs'. Suffice to say, it transpires at the outset that we need not delve much deeper qua the relevant facts pertaining to the instant issue. We find that assuming but not accepting that the learner lower authorities have rightly found the assessee's interest receivables as beyond the period involving un-controlled transactions, the impugned adjustment is not liable to be sustained for the sole reason that the same has been made not as per 'LIBOR' rate applicable in case of international transactions but after taking State Bank of India's term deposit(s) rate only.

3. Learned authorised representative relied on the following decisions of the co-ordinate benches in support of his arguments:

i. Progress Software Development Private Limited, ITA Nos.347 & 391/Hyd/2015, dt.15-03-2021;
ii. Valuemomentum Software Services Private Limited, ITA No.2197/Hyd/2017, dt.19-05-2021;
iii. Open Text Corporation India Private Limited, ITA No.152/Hyd/2017, dt.19-05-2021;
iv. Hexagon Capability Center India Private Limited, ITA No.2032/Hyd/2017, dt.26-11-2020;

4. Learned CIT-DR's vehement contention is that the TPO as well as the DRP's directions have rightly treated the foregoing bench mark as per the term deposit rates in the State Bank of India and therefore, the same deserves to be upheld.

:- 3 -:

ITA No.2388/Hyd/2018

5. We find no merit in Revenue's instant argument since such a short term deposit cannot be taken at par with an international transaction u/s.92B of the Act as the latter involves foreign currency and overseas market conditions. We keep in mind all these clinching aspects in light of the foregoing judicial precedents and direct the TPO to delete the impugned 'ALP' adjustment of Rs.17,31,66,150/- in issue. The assessee's sole substantive ground to this effect stands accepted in the above terms.

No other ground has been pressed before us in assessee's Form-36 filed in tribunal.

6. This assessee's appeal is allowed in above terms.

Order pronounced in the open court on 18 th June, 2021 Sd/- Sd/-

(LAXMI PRASAD SAHU)                           (S.S.GODARA)
ACCOUNTANT MEMBER                           JUDICIAL MEMBER
Hyderabad,
Dated: 18-06-2021
TNMM
                              :- 4 -:
                                                 ITA No.2388/Hyd/2018




Copy to :

1.HSBC Electronic Data Processing India Private Limited, Plot No.08, HSBC House, Survey No.64 (part), Madhapur, Hyderabad.

2.The Asst.Commissioner of Income Tax, Circle-2(2), Hyderabad.

3.Dispute Resolution Panel (DRP)-1, Bengaluru

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

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

6.D.R. ITAT, Hyderabad.

7. Guard File.