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 0, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Dcit (Ltu)2, Mumbai vs Everest Kanto Cylinder Ltd, Mumbai on 29 March, 2019

              IN THE INCOME TAX APPELLATE TRIBUNAL
                    MUMBAI BENCH "K", MUMBAI

  BEFORE SHRI C.N. PRASAD, HON'BLE JUDICIAL MEMBER AND
    SHRI RAJESH KUMAR, HON'BLE ACCOUNTANT MEMBER

                  ITA NO.5838/MUM/2017 (A.Y: 2012-13)

A.C.I.T (LTU) - 2                 v.    M/s. Everest Kanto Cylinder Ltd.,
World Trade Centre, Centre 1,           204, Raheja Centre,
29th Floor, Cuffe Parade,               Free Press Journal Marg,
Mumbai - 400 005                        Nariman Point, Mumbai-400 021

                                        PAN: AAACE 0836 F

(Appellant)                             (Respondent)

              Assessee by              : Mrs. Renu Kapoor
              Department by            : Shri Jenardhanan


              Date of Hearing          : 04.02.2019
              Date of Pronouncement : 29.03.2019

                                ORDER

PER C.N. PRASAD (JM)

1. This appeal is filed by the Revenue against the order of the Learned Commissioner of Income Tax (Appeals) - 56, Mumbai [hereinafter in short "Ld.CIT(A)"] dated 29.06.2017 for the A.Y. 2012-13 in sustaining the addition made on account of transfer pricing adjustment on guarantee commission.

2

ITA NO.5838/MUM/2017 (A.Y: 2012-13) M/s. Everest Kanto Cylinder Ltd.,

2. At the outset, Learned Counsel for the assessee submitted that identical issue has been decided by the Coordinate Bench of this Tribunal in assessee's own case in ITA.No. 1131/Mum/2015 & ITA.No. 1042/Mum/2015 dated 07.10.2016 following the decision of the Hon'ble Jurisdictional High Court in its own case wherein the T.P. Adjustment made by the Transfer Pricing Officer on account of Corporate Guarantee was deleted by the Tribunal. It has been submitted that the High Court accepting the assessee's transfer pricing report in determining the ALP @ 0.5% applying CUP Method affirmed the order of the Tribunal in deleting the Adjustment made by TPO.

3. Ld. DR fairly submits that that the issue is decided in earlier years by the Tribunal in assessee's favour.

4. We have heard the rival submissions, perused the orders of the authorities below. We find that the identical issue came up before the Tribunal for the A.Y. 2010-11 in respect of transfer pricing adjustment on account of bank guarantee commission and the Coordinate Bench of this Tribunal held as under: -

"3. Second Ground is about addition of Rs.7.43 crores on account of guarantee commission pursuant to the direction of the Dispute Resolution Panel (DRP).During the assessment proceeding,the AO found that the assessee had entered into International Transactions (IT.s) with its Associate Enterprises (AE.s).He made a reference to the Transfer Pricing Officer (TPO),who found that the EKC International FZE ,UAE-the AE of the assessee-had taken a loan of USD 23 million from ICICI Bahrain for working capital and term loan, that as per the terms on loan agreement between the AE and the bank the assessee was required 3 ITA NO.5838/MUM/2017 (A.Y: 2012-13) M/s. Everest Kanto Cylinder Ltd., to give corporate guarantee to the banker,against the said guarantee it had charged guarantee commission@ 0.5% p.a., that the AE had availed the loan of USD 13 million only against the limit.The TPO further found that EKC Industries (Tianjin)Co.Ltd.,China, an AE of the assessee,availed loan of USD 4 million from Citi bank, that the assessee was required to get stand by letter of credit (SBLC/corporate guarantee) from the India Banker, that Citi Bank issued SBLC to Chinese Bank, that based on such SLBC overseas bank granted credit facility to the AE.The assessee contended that the assessee did not charge guarantee fee from EKC, China,that as per the transfer pricing regulation of China such a payment was not allowable. He also noticed that the assessee had further given corporate guarantee to CP Industries, USA for borrowing of 45 million USD.

3.1. The TPO found that in the TP report it was submitted that while determining the Arm'sLength Price(ALP) at 0.5% the assessee had applied CUP. It was contended that Yes Bank,an independent banker,had provided similar financing arrangement to EKC,India and had charged 0.5% for the said financial arrangement,that internal comparable had been used to determine arms length rate for commission charged by EKC India to EKC Dubai.After considering the submission of the assessee, the TPO suggested an adjustment of Rs.10,79, 62, 267/- on account of corporate guarantee commission as under :-

                               Corporate         ALP of the
                               Guarantee         Corporate
       Name of the AE                                              Adjustment
                              Commission         Guarantee
                                Charged         Commission

     EKC    International         53,97,238          10,796,143       53,97,238
     FZE, UAE

     EKC         Industries             NIL           75,10,361       75,10,361
     (Tianjin), China

     CP Industries Ltd.,                NIL         9,50,53,001     9,50,53,001
     USA

     TOTAL                        53,97,238        11,33,59,505    10,79,62,267


The AO issued a draft assessment order on the above lines to the assessee and it filed objections before the DRP. 3.2. After considering the elaborate submissions of the assessee and the case laws relied upon by it, the DRP held that the Tribunal in assessee's own case for the AY 2007-08 had upheld the additions made on account of guarantee commission,that the ALP rate of guarantee commission in the case of USA and Chinese AE.s had been restricted to 3%, that the assessee had taken huge risks in respect of corporate guarantee regarding Dubai,US and Chinese AE.s. The DRP restricted the rate of guarantee commission to 3% with regard to US and Chinese AE.s.

4. During the course of hearing before us,the AR stated that the Hon'ble Bombay High Court while deciding the appeal for AY.2007-08(Income tax Appeal No.1165 of 13 dt.08.05.2015 ) had deliberated upon the issue.The DR stated that CUP 4 ITA NO.5838/MUM/2017 (A.Y: 2012-13) M/s. Everest Kanto Cylinder Ltd., adopted by the assessee was not same. He referred to Pg-No.16 of the order of the TPO .

5. We have heard the rival submissions and perused the material. We find that the Hon'ble High Court had considered the following question regarding guarantee commission.

"3. Whether on the facts and in the circumstances of the case and in law the Hon'ble ITAT "K" Bench Mumbai was right in deleting the addition of Rs.28,50,353/- on account of TP adjustment on guarantee commission."

Upholding the order of the Tribunal, wherein the ITAT had deleted the addition on account of guarantee commission of Rs.28.50 lakhs, the Hon'ble High Court has held as under :-

"...........In the matter of guarantee commission, the adjustment made by the TPO were based on instances restricted to the commercial banks providing guarantees and did not contemplate the issue of a Corporate Guarantee. No doubt these are contracts of guarantee, however, when they are Commercial banks that issue bank guarantees which are treated as the blood of commerce being easily encashable in the event of default, and if the bank guarantee had to be obtained from Commercial Banks, the higher commission could have been justified. In the present case, it is assessee company that is issuing Corporate Guarantee to the effect that if the subsidiary AE does not repay loan availed of it from ICICI, then in such event, the assessee would make good the amount and repay the loan. The considerations which applied for issuance of a Corporate guarantee are distinct and separate from that of bank guarantee and accordingly we are of the view that commission charged cannot be called in question, in the manner TPO has done. In our view the comparison is not as between like transactions but the comparisons are between guarantees issued by the commercial banks as against a Corporate Guarantee issued by holding company for the benefit of its AE, a subsidiary company. In view of the above discussion we are of the view that the appeal does not raise any substantial question of law and it is dismissed. There will be no order as to costs".

We find that there is no material difference between the facts of the earlier year and the facts for the year under consideration. Therefore, respectfully following the principle laid down by the Hon'ble High Court in assessee's own case, we hold that DRP was not justified in confirming the addition made by the AO.Reversing the order of the AO,completed in pursuance of the direction of the DRP, we decide the second ground in favour of the assessee."

5. Facts being identical and there is no material difference in facts for this year and earlier years, respectfully following the said order we uphold 5 ITA NO.5838/MUM/2017 (A.Y: 2012-13) M/s. Everest Kanto Cylinder Ltd., the order of the Ld.CIT(A) in deleting the transfer pricing adjustment on account of corporate guarantee commission. Grounds raised by the Revenue are rejected.

6. In the result, appeal of the Revenue is dismissed.

Order pronounced in the open court on the 29th March, 2019 Sd/- Sd/-

(RAJESH KUMAR)                                  (C.N. PRASAD)
ACCOUNTANT MEMBER                               JUDICIAL MEMBER
Mumbai / Dated 29/03/2019
Giridhar, Sr.PS


Copy of the Order forwarded to:
 1.   The Appellant
 2.   The Respondent.
 3.   The CIT(A), Mumbai.
 4.   CIT
 5.   DR, ITAT, Mumbai
 6.   Guard file.

      //True Copy//
                                                          BY ORDER

                                                       (Asstt. Registrar)
                                                         ITAT, Mum