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 0]

Income Tax Appellate Tribunal - Jaipur

Sakata Inx (India) Ltd. , Gurgaon vs Assessee on 14 November, 2014

                                       1                          ITA No. 5/JP/2011
                            M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                        JAIPUR BENCH, JAIPUR

           (BEFORE SHRI R.P. TOLANI AND SHRI T.R. MEENA)

                          ITA No. 5/JP/2011
                          Assessment years : 2006-07
                          PAN : AACCS 4797 D

M/s. Sankata Inx (India) Ltd.          vs.            The ACIT
D-17, Infocity-II, Sector 33                          Circle- 2
Gurgaon                                               Alwar
(Appellant)                                           (Respondent)


             Department by: Shri Subhash Chandra
             Assessee by : Shri Piyush Singh, Nitin Narang &Anil Gupta


                   Date of Hearing: 18-09-2014
                   Date of Pronouncement: 14-11-2014

                                ORDER
PER R.P. TOLANI, JM

This is an appeal filed by the assessee arising out of orders of AO, TPO and DRP-II, New Delhi for the assessment year 2006-07. Various issues are raised which in fact agitate the following grounds of appeal.

''1. The Hon'ble DRP/ld AO and ld. TPO have erred in law and in facts in not accepting the economic analysis undertaken by the appellant in accordance with the provision of the Act read with the Income-tax Rules, 1962 ('The Rules') for determination of ALP in connection with the impugned international transaction.

1.1 The Hon'ble DRP/ ld. AO and ld TPO has erred in rejecting six comparable companies selected by the assessee.

2 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar 1.2 The Hon'ble DRP / ld. AO and TPO has erroneous added six additional companies to the comparable companies considered by the assessee.

1.3 The Hon'ble DRP / ld. AO and ld TPO erred in accepting the Micro Inks Ltd. for the financial year 2005-06 while recomputing the margins for single year.

1.4 The Hon'ble DRP / ld. AO and ld TPO has wrongly computed the margins of the comparables selected in the impugned order.

1.5 The Hon'ble DRP / ld. AO and ld TPO has erred in facts and circumstances by excluding the working capital adjustment while re-computing the operating margins of the comparable companies.

1.6 The Hon'ble DRP / ld. AO and ld TPO has erred in using the data which was not available to the assessee at the time of undertaking the transfer pricing documentation.

1.7 The Hon'ble DRP / ld. AO and ld TPO has adopted a flawed approach by using single year data as against multiple year data used by the assessee in accordance with the law to compute the margins of the comparable companies.

2. The Hon'ble DRP / ld. AO and ld TPO has erred in law in not applying the proviso to Section 92C of the Act and has failed to allow the assessee the benefit of downward variation of 5 percent from the al so determined for the impugned international transaction.

3. The ld. AO has erred in restricting the set off allowed for unabsorbed depreciation against the taxable income as computed by the ld. AO.'' 3 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar 2.1 Brief facts of the case are that Sakata Inx (India) Ltd. is a wholly subsidiary of Sakata Inx Corporation, Japan. M/s. Sakata India was incorporated in 1994. In the year in question, the company was engaged in the manufacturing and selling printing inks and resins. The manufacturing plants of Sakata India is situated at Bhiwadi. The plant has developed high quality printing inks. For the year in question, the assessee filed its original return of income on 29-11-2006 along with profit as per I.T. Act at Rs.

2,60,71,160/- and after claiming set off of brought forward losses of Rs.

2,59,46,027/- declared net income of Rs. 1,25,133/- being Income from other sources. The assessee worked out its book profit u/s 115JB at Rs.

4,07,81,284/- and the tax liability under MAT was shown at Rs. 30,58,596/-.

Subsequently the assessee filed a revised return on 21-09-2007 declaring profit as per the it at Rs. 2,16,40,763/- to correct the claim of depreciation and after claiming set-off of the brought forward losses of Rs. 2,15,15,630/-

and declared net income of Rs. 1,25,133/-. The book profit u/s 115JB remained unchanged at Rs. 4,07,81,284/-. According to the AO, during the year the assessee undertook the following international transactions with its Associated Enterprise.

4 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar S.N. Description of transaction Value in (Rs.

1. Import of raw materials, stores, spare etc. 9,55,84,461

2. Export of Polyurethane resin 2,83,16,131

3. Purchase of capital goods 1,45,43,569

4. Purchase of trading goods 1,07,97,545

5. Commission income 66,278

6. Payment of Royalty 68,06,000

7. Sharing of cost of expatriate employees 51,39,560/-

by AE's.

In this case, reference u/s 92CA was made to the TPO vide letter No. ACIT/ Circle- 2/Alw/2008-09/838 dated 3-12-2008. The TPO after hearing the assessee came to the conclusion that the T.P. reporting submitted by the assessee was not acceptable and was reworked out. While doing so, the TPO rejected six comparables offered by the assessee and at the same time applied new six comparables which according to the assessee were not applicable to its case. After conducting exercise, the TPO summed up his recommendations as under:-

''8.9 General principles emerging from the above discussions:
Various principles regarding comparability adjustment as laid down in above referred to judgments may be summarized as under:
(a) Rule 10B (e)(ii) and 10B (3)(iii) stipulate for comparability adjustment.
(b) The OECD existing guidelines and the OECD draft issue notes on comparability public invitation to comment on a series of 5 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar draft issue [CPTA/CFA(2006)31] may be relied upon to make comparability adjustment.
(c) The comparability adjustment can be made for working capital, risk and growth and R&D expense.
(d) Rule 10B(3)(ii) provides for only reasonable accurate adjustment.
(e) As per OECD draft issue notes quality of data being adjustment, purpose of the adjustment, reliability of the adjustment and documentation are essential per requirement before any comparability adjustment could be made.
(f) Hon'ble ITAT in case of Sony India Pvt. Ltd. (supra) and M/s Philips Software Pvt Ltd(supra) has allowed adhoc or flat comparability however, Hon'ble Karnataka High Court has stayed operation of the order in case of M/s Philips Software Center Pvt. Ltd.

On the plea of the department that rule 10B(3)(iii) stipulate for only reasonable accurate adjustment.

8.10 The above discussion clearly shows that the principles governing the need for working capital adjustment and method of calculation thereof is still evolving. There is no clear consensus regarding the same. The Hon'ble High Court has stayed the decision relating to adhoc adjustment, as the adjustment has to be reasonably accurate as per I.T. Rules.

8.11 The OECD Public Draft has also made some serious observations.

Particularly the fact that the comparisons of working capital only compares the levels on the last day of the tested party as well as the comparables, which may not give a representative level of working capital over the year.

In case of a significant adjustment on account of working capital, selection of the comparable itself becomes questionable.

6 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar Working capital adjustment requires considering of the interest rate to be used. The interest rate has to be assumed, which may be different in reality.

The margins of the comparables may or may not be reliably adjusted, depending on the interest rate taken, levels of receivables, inventory and payables maintained throughout the year as against the last day.

8.12 In these circumstances, working capital adjustment, as claimed by the assessee cannot be accepted as a matter of rule, and has to be examined with extreme caution.

It is evident from above findings that the assessee has not furnished position of payables and receivables at beginning and end of the year. The assessee has not made available bifurcation of trade creditors and non-trade debtors and non-trade debtors. In some cases it is not possible to segregates the debtors and creditors of the company pertaining to each segment. These findings clearly prove that quality of data as used by the assessee for working capital adjustment cannot be relied upon.

Hence, the claim of the assessee for working capital adjustment is not accepted. Further, after the new set of comparables was proposed to be applied in the show-cause notice, the assessee sought more time so that it could furnish complete working of the working capital adjustment. Despite being provided and opportunity the working has not been furnished by the assessee. As per the above observations, the working capital adjustment as sought by the assessee cannot be considered.

9. In the letter dated 22.10.09, the assessee had informed that the margins of the comparables have been calculated by it, and the results thereof were found to be different from the calculation given by the TPO.

In this regard, it is clarified that the T.P.O, has followed the same parameters for computation of margin as has been given in the T.P. Study. Nor has the assessee given the calculation for the 7 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar comparison. In these circumstances, the margin calculated in the show-cause notice is not changed.

10. Applicability of + (-) 5% Range:

The assessee has contended that in case adjustment is made by taking the ALP different from the value of international transaction benefit of 5% margin should be allowed to it, which means the difference in excess of 5% margin should only be considered for adjustment. However, this contention of the assessee is not acceptable. The 5% margin is allowed to the assessee at the time of T.P. documentation. If the price determined by the assessee is within 5% of the value of international transactions, then the assessee's value is acceptable. However, once the price is beyond the 5% range, the entire difference has to be adjusted.
As has been discussed in detail, the new set of 14 Comparables as mentioned in the show cause are considered ideal comparables for benchmarking. The Mean Margin of 8.64% is applied to the Operating Revenue of the assessee.
Operating Revenue of the assessee Rs.84,10,45,482/-
8.64% of OR Rs.7,26,66,329/-

Declared OP Rs.5,88,81,725/-

Difference Rs.1,37,84,604/-

The assessee has imported raw materials, stores and spares amounting to Rs.9,55,84,461/- from its AEs. As this is the largest transaction, the adjustment is made to this international transaction. The difference is 14.42% of the International Transaction, i.e. above 5%, accordingly the adjustment is made to the arm's length price of the international transaction of the assessee.

8 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar As the margins of the assessee have been examined at entity level, the ALP of the other international transactions is accepted and no adverse inference is drawn in respect of the same. '' 2.2 The AO accepting the TPO's order issued a draft assessment order which was carried by the assessee to DRP which also confirmed the recommendations of the TPO by holding that assessee's contentions to be not acceptable 2.3 Consequent to DRP directions u/s 144C AO passed final assessment order by adopting following computation of income:

''11. Subject to the above remarks, total income is computed as under:-
(A) Profit under the head income from business & Rs. 21515630/-

Profession (as per computation of income by the assessee ) Add:-

Difference on account of or ALP as per TPO's Rs. 13784604/-
         Order u/s 92CA(3)
                                  Total profit                 Rs. 35300234/-
Less:-
Unabsorbed depreciation as per order u/s 143(3) Rs. 30906297/- /250 dtd 7-01-2010 the assessment year 2005-06 (B) Income from other sources Rs. 125133/-
Total Rs. 4519070/-
Book profit u/s 115JB :Rs. 4,07,81,284/- (As per audit report u/s 115JB in Form No. 29B)
1.B/F business loss allowed to be carried forward - Nil
2. unabsorbed depreciation allowed to be carried forward B/F unabsorbed depreciation as per order u/s 143(3)/ 9 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar 250 dtd 7-01-20120for the A.Y. 2005-06 Rs. 30906297 Less:-
Set off from the assessed profit of the A.Y.2006-07 Rs. 30906297/-
Rs. Nil Assessed at total income of Rs. 451907 and declared book profit u/s 115JB of Rs. 40781284/-. Issue demand notice and challan.As the MAT payable on the book profit u/s 115JB declared at Rs. 40781284/- is more than the tax payable under the regular procedure on total income of Rs. 4519070/-, the same is adopted for taxation purposes. Charge MAT on book profit u/s 115JB declared at Rs. 40781284/-. Charge interest u/s 234B, 234C of the Act 1961. Penalty proceedings u/s 271(1)( c) are being initiated separately for concealing income of true income and furnishing of inaccurate particulars of income.'' 2.4 A perusal of the computation of income of the AO will show that book profit as computed u/s 115JB by assessee and AO remains the same.

Aggrieved upon the TP adjustments of Rs. 1,37,84,604/- on AE transactions, the assessee is before us.

2.5 The ld. Counsel for the assessee contended that following six comparables included by the assessee in its TP report have been rejected by the TPO without any justification Company Name Unadjusted Appellant's objections on TPO's action margins Atul Limited For the purpose of our analysis in the transfer pricing documentation, the appellant has considered 'colours' segment as comparable to its

-1.46 own operation.

As per the related party disclosure in the Notes to Accounts in the annual report of Atul Ltd. for F.Y. 2005-06, the value of related party transaction for Atul Ltd. was 14.45 percent, which is below our threshold limit of 25%.

10 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar Chromatic India Manufacturing of dyes is comparable to Limited manufacturing of inks.

The appellant has accepted companies which are 1.31 engaged in manufacturing dyes-Indokem Ltd.

Jaysynth Impex Ltd., Lona Industries Ltd., Metrochem Industries Ltd., Metropolitan Eximchem Ltd., Phthalo Colours & Chemicals (India) Ltd., and Saraf Chemicals Ltd.. These comparable companies are accepted by the learned TPO.

Metropolitan Metropolitan Eximchem Limited earned negative Eximchem Limited -4.54 operating margin only during the F.Y. 2005-06 and has earned positive operating margins in the earlier years.

Phthalo Colours & 1.13             The company has positive operating margin during
Chemicals    (India)               F.Y. 2005-06
Limited
Rainbow    Ink    & 1.38           The company has positive operating margin during
Varnish Mfg. Co.                   F.Y. 2005-06.
Limited
Lona      Industries NC            The appellant has itself rejected this company as
Limited                            non-comparable during the transfer pricing
                                   assessment proceedings



It is further contended that apropos each and every comparable included by the assessee in its TP Report, detailed submissions have been made before TPO and thereafter before DRP which are part of the paper book and respective paper book pages are mentioned in the written submissions.

2.6 Apropos respective comparables, following is submitted

(i) Atul Limited:- The ITAT vide its order date4d 16-09- 2011 for AY 2005-06 has held the same to be includible in assessee's TP Study. LD. TPO / or DRP have neither followed ITAT nor any reason has been assigned as to why in this year it is to be excluded.

11 ITA No. 5/JP/2011

M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar

(ii) Similarly the comparable of Chromatic India Ltd., was rejected by the TPO in assessment year 2007-08, which in first appeal ld. CIT(A) held to be includible, which has not been challenged by the Department which is in its appeal before ITAT as only issue of royalty has been challenged.

2.7 Apropos the comparables adopted by the TPO beyond the list of assessee's comparables, the gist of the arguments made is as under:-

Company Name Unadjusted Appellant's objection on TPO's action margins Asahi Songwon 16.62 Not in search: This company was not available in Colours Ltd. the search results carried out by the Appellant at the time of preparation of transfer pricing documentation. The learned TPO has not provided any valid justification as to how this company was identified as comparable when it did not appear in the search undertaken by the Appellant. The learned TPO has not rejected the search process or the parameters/filters utilized by the Appellant in undertaking the search process.
Dynemic Products 17.01 Food Colour: The company is engaged in Ltd. manufacture of dye intermediate and various types of food colours. The aim of the company is to support and train constantly food industry in the correct selection and application of colours and to explore new applications of the colours. The products of the Appellant are not in the category of food colours. The Appellant in the transfer pricing documentation has rejected all food colour companies. Rejected by learned CIT(A) in A.Y. 2007-08.
Indian Toners & 16.51            Toner: Hon'ble ITAT in A.Y. 2005-06 and learned
Developers       Ltd.            CIT(A) in A.Y. 2005-06 and A.Y. 2007-08 has
(ITDL)                           rejected this company as a comparable to the
                                 Appellant.      Raw      material,    manufacturing
technology, market dynamics, value of the product and customers for toners are nowhere related with 12 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar ink. Also, physical property of the products manufactured by the Appellant and ITDL is not same as toner is a powder and ink is in liquid form.

The excise tariff code for Sakata India are covered under chapter 32, whereas, ITDL products are covered under chapter 37 of the tariff under imaging products. The NIC Code (1998 and 2004 versions) for printing ink is 24223 whereas as per TPO's order ITDL is covered under 24222.

Kiri Dyes & 7.82 Not in search: This company was not available in Chemicals Ltd. the search results carried out by the Appellant at the time of preparation of transfer pricing documentation. The learned TPO has not provided any valid justification as to how this company was identified as comparable when it did not appear in the search undertaken by the Appellant. The learned TPO has not rejected the search process or the parameters/filters utilized by the Appellant in undertaking the search process.

Mazda Colours Ltd. 5.73 The company manufactures pigments and therefore the products are comparable.

Micro Inks Ltd. 12.01 Significant related party transactions (RPT): The company was considered as non-comparable by the Appellant for F.Y. 2005-06 since it had significant related partly transaction during the said year. As per the related party disclosure in the notes to accounts in the annual report of the company for F.Y. 2005-06, it can be computed that the company had related party transactions of more than 27 percent during F.Y. 2005-06 which is above the threshold (25 percent) considered by the appellant in transfer pricing documentation.

2.8 It is pleaded that if the comparables adopted by the TPO on his own are excluded then assessee's OP margin will be satisfactory and will fall below (+_ 5%) safe harbor rule. Similarly, if the comparables as proposed by the assessee are included then no adjustment is required. Reliance is placed on following case laws:-

13 ITA No. 5/JP/2011
M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar
1. Mentor Graphics Pvt. Ltd. (109 ITD 101) (2007) (Delhi ITAT).
2. E-Gain Communication Pvt. Ltd. (118 ITD 243) (2208) (Pune ITAT).
3. Sony India (P) Ltd. (315 ITR 150) (2008) (Delhi ITAT).
4. Philips Software Centre (P) Ltd. (119 TTJ 721) (2008) (Banglore ITAT).
5. Honeywell Automation India Ltd. (ITA No. 4/PN/08) (2009) Pune ITAT).
6. Quark Systems Pvt. Ltd. (132 TTJ 1) (2009) (Pune ITAT).
7. DCIT Vs. BP India Services P. Ltd. (TS-568-ITAT-2011) Mumbai ITAT).
8. Vertex Customer Services India (P) Ltd. (ITA No. 1506/Del/2008) (2008) (Delhi ITAT).
9. Global Vantedge (P) Ltd. (37 SOT 1) (2009) (Delhi ITAT).
10.Skoda Auto India (P) Ltd. Vs. ACIT (2009 30 SOT 319) (Pune ITAT).
11.Teva India Pvt. Ltd. (ITA No. 6107/Mum/2009) (2009) (Mumbai ITAT).

2.9 The ld. DR supported the order of the TPO, AO and DRP and relied on the same written submission as filed in assessment year 2007-08.

2.10 We have heard the rival contentions and perused the materials available on record. We find that ITAT Jaipur Bench for assessment year 2005-06 allowed relief to the assessee by following observations.

21. After considering the rival submissions and perusing the material on record and taking into consideration other material on which reliance has been placed by respective parties, we noted that TPO has made addition of Rs. 1,45,52,530/- by adopting mean profit @ 6.5% of total revenue receipts shown by assessee at Rs. 59.75 crores or odd. In this way the TPO deduced the profit of assessee at Rs. 3.88 crores or odd and after reducing operating profit shown by assessee at Rs. 2.42 crores or odd, the addition of Rs. 1.50 crores or odd as stated above was made. Thereafter, the AO passed assessment order in view of the finding of ld. TPO. The ld. TPO has taken the mean operating profit margin of 8 14 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar comparables i.e. M/s. Dynamic Industries Ltd., M/s. Jaysynth Impex Ltd., M/s. Lona Industries Ltd., M/s. Metrochem Industries Ltd., M/s. Organic Coating Ltd., M/s. Indian Toners & Developers Ltd., M/s. Rainbow Ink & Varnish Mfg. Co. Ltd. and M/s. DIC India Ltd. Before arriving at profit by applying Arm Length Price on international transactions on the basis of main profit of 8 above stated companies, the TPO found that M/s. Atul Ltd. was not comparable whereas assessee has shown it as comparable. In fact, as per the figures available with the assessee, M/s. Atul Ltd. had 14.26% related party transaction as a percentage of sales. The assessee had relied upon the decision of Delhi Bench of the Tribunal in case of Sony India Pvt. Ltd. wherein it has been held that an entity can be taken as un-controlled if its related party transactions do not exceed 10 to 15% of total revenue. However, the TPO found that this cannot be taken as comparable case because M/s. Atual Ltd. was a related party and was having 14.26% transaction as a percentage of sales of related transaction and it was nearly 15% and, therefore, it was held that since it is near 15% and the decision of Tribunal in case of Sony India Pvt. Ltd. cannot be relied upon and held that this is not a comparable case.

21.1. We have gone through the product of M/s. Atual Ltd. as well as assessee's case and found that they are comparable because of the decision of Tribunal in case of M/s. Sony India Pvt. Ltd. Though ld. CIT D/R has tried to distinguish the facts of the assessee's case as compared with M/s. Atul Ltd. and has stated that ld. TPO was correct in holding that both the companies are not comparable. The ld. CIT (A) has given detailed reasoning for holding that both these companies are comparable. The ld. CIT (A)'s finding are reproduced somewhere above in this order and these findings remained uncontroverted. On technicalities, the TPO as well as ld. CIT D/R, now here before the Tribunal has tried to distinguish the facts of both these companies. In our view, a broad view has to be adopted and if the broad view is taken then we see no unreasonableness in the findings of ld. CIT (A).

22. The other company i.e. M/s. Indian Toners and Developers Ltd., the assessee claimed that the company manufactures toners and developers for photocopies, laser printers and digital printers. The same was not considered by the assessee to be comparable to the printing inks manufactured by assessee. However, ld. TPO noted that the company M/s. Indian Toners and Developers Ltd. and assessee has same NIC Code i.e. 24222 hence this company was held as comparable. The ld. CIT (A) has discussed the facts of both the companies and facts of the assessee's case and found that M/s. Atul Ltd. is a comparable case because of the decision of Tribunal in case of M/s. Sony India Pvt. Ltd. and in respect of M/s. Indian Toners & Developers Ltd., it was held that this is not a comparable case because there was vast difference in the product manufactured by assessee and manufactured by M/s. Indian Toners & Developers Ltd. The ld. CIT (A) found that this is also incorrect to say that both the companies has same 15 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar NIC Code i.e. 24222. It was found that assessee company's NIC Code is 24223 whereas M/s. Indian Toners & Developers NIC Code is 24222. A list of NIC code is placed on record and we find that NIC code of both the companies i.e. M/s. Indian Toners & Developers Ltd. and assessee company are different.

22.1. The ld. CIT (A) has discussed in detail why M/s. Indian Toners & Developers Ltd. is not comparable with the facts of the assessee's case and again the finding of ld. CIT (A) have been reproduced somewhere above in this order which, in our view, are findings of fact. If the findings of ld. CIT (A) are taken into consideration, which in our humble view remained uncontroverted, then the mean profit on the basis of 8 companies mentioned above are not applicable on the facts of the present case. Therefore, arm length price adopted by ld. TPO on international transactions were not correct.

22.2. However, on application under section 154, the ld. CIT (A) has held that an addition of Rs. 40 lacs has to be sustained which is on account of opening stock and by rectifying order under section 154 has reduced the deletion by Rs. 40 lacs or odd. The issue in respect to deletion reduced by Rs. 40 lacs or odd has been restored by us to the file of ld. CIT (A) to decide the same afresh after affording reasonable opportunity of being heard to the assessee as, as per order of ld. CIT (A), no opportunity was provided to the assessee. Therefore, we hold that the order of ld. CIT (A) deleting the addition of Rs. 1 crore or odd was correct and we confirm the order to that extent.

In view thereof and looking at the entirety of the facts and circumstances of the case, we are of the view that comparables 1 to 6 as applied by the TPO to the assessee's case cannot be regarded as comparables and they should be excluded from the TPO working. Similarly following the ITAT Jaipur Bench judgment in assessee's own case for assessment year 2005-06, all the comparables of M/s. Atul Limited and M/s. Rainbow Ink & Varnish Mfg.

co. Ltd. have been accepted to be comparables to the assessee's case.

Therefore, the same should be included in AL working. The AO will work out the TP adjustment accordingly, if the adjustment results in (+ _ 5%) 16 ITA No. 5/JP/2011 M/s. Sankata Inx (India) Ltd. vs. ACIT Circle- 2, Alwar variation then safe harbor rule of proviso to sec. 92C(2) will be applicable to the assessee's case. Thus the TPO will work out the AE transactions on these guidelines. Thus ground Nos. 1 and 2 of the assessee are allowed accordingly.

3.1 Apropos remaining grounds regarding setting off unabsorbed depreciation , the AO will work out after considering the rectificatory order passed in the preceding year in accordance with law after giving reasonable opportunity of being heard 4.0 In the result, the appeal of the assessee is allowed as indicated above The order is pronounced in the open Court on 14-11-2014 Sd/- Sd/-

 (T.R. MEENA)                                    (R.P. TOLANI)
ACCOUNTANT MEMBER                                JUDICIAL MEMBER

Jaipur
Dated:         14th NOV 2014

*Mishra
Copy forwarded to:-
1. M/s. Sakata Inx (India) Ltd., Gurgaon
2. The ACIT, Circle- 2, Alwar
3. The ld. CIT
4. The ld. CIT(A), Jaipur                                      By Order
5..The ld. DR
6.The Guard File (IT No. 5/JP/2011)



                                                       AR ITAT, Jaipur