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 3, Cited by 47]

Punjab-Haryana High Court

Commissioner Of Income Tax-Ii vs M/S Quark Systems India Pvt. Ltd on 16 May, 2011

Author: Ajay Kumar Mittal

Bench: Adarsh Kumar Goel, Ajay Kumar Mittal

ITA No. 594 of 2010                                     -1-

IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                            ITA No. 594 of 2010

                                            Date of Decision: 16.5.2011

Commissioner of Income Tax-II, Chandigarh

                                                        ....Appellant.

                  Versus

M/s Quark Systems India Pvt. Ltd.

                                                        ...Respondent.



CORAM:-     HON'BLE MR. JUSTICE ADARSH KUMAR GOEL,
            ACTING CHIEF JUSTICE.

            HON'BLE MR. JUSTICE AJAY KUMAR MITTAL.


PRESENT: Ms. Urvashi Dhugga, Senior Standing Counsel,
         for the appellant.


AJAY KUMAR MITTAL, J.

1. This appeal has been preferred by the revenue under Section 260A of the Income Tax Act, 1961 (in short "the Act") against the order dated 22.10.2009 passed by the Income Tax Appellate Tribunal, Chandigarh Special Bench, Chandigarh (hereinafter referred to as "the Tribunal") in ITA No. 115/Chd/2009, for the assessment year 2004-05, claiming the following substantial question of law:-

"Whether on facts and circumstances of the case and in law the ITAT's decision was justified in accepting additional ground raised by the assessee to exclude the case of M/s. Datamatics Technologies Ltd. which was chosen by the assessee itself and whether the ITA No. 594 of 2010 -2- ITAT was justified in remanding the issue of exclusion of M/s. Datamatics Technologies Ltd. along with its observation on the facts of the issue, which is likely to have a bearing on the decision of the TPO?"

2. Briefly stated, the facts necessary for disposal as narrated in the appeal are that the assessee is an Indian company, fully owned subsidiary of a Switzerland based company known by the name of Quark Systems SARL, Switzerland (QSSS). During the course of assessment proceedings, a reference was made to the Transfer Pricing Officer (TPO) for determination of Arm Length Price qua the international transactions which the assessee entered into with its parent company. The TPO noticed that the assessee had employed Transactions Net Margin Method for the purpose of computing Arm Length Price and did not dispute the same. He further noticed that one of the comparables, out of independent comparable selected by the assessee for the computation of Arms Length Price was M/s Imercius Technologies India Pvt. Ltd. which showed a net loss @ 73.48%. The TPO rejected M/s Imericus Technologies India Pvt. Ltd. as comparable holding that the said company was incorporated in 2002 only and its networth was negative whereas turnover was also less than the turnover of the tested party. Accordingly, the TPO passed an order under Section 92CA(3) of the Act on 23.11.2006 determining the Arms Length Price of remuneration received by the assessee for software development services at Rs.15,56,82,397/- as against Rs.13,06,27,301/-. Thus, an adjustment to the Arms Length Price was made at Rs.2,50,55,096/-. Feeling aggrieved, the assessee filed an ITA No. 594 of 2010 -3- appeal before the Commissioner of Income Tax (Appeals) [in short "the CIT(A)"] who vide order dated 28.11.2008 partly allowed the appeal granting the benefit of 5% to the assessee under Section 92C(2) of the Act and dismissed the same with regard to use of multiple years data and the selection of M/s Imercius Technologies India Pvt. Ltd. as comparable. Against the order of the CIT(A), the department as well as the assessee filed appeals before the Tribunal. The Tribunal vide order dated 22.10.2009 upheld the exclusion of M/s Imercius Technologies India Pvt. Ltd. as comparable and remanded the issue of 5% relaxation to the Assessing Officer to reconsider the same in view of the amendment in Section 92C(2) of the Act. The Tribunal further accepted the additional ground taken by the assessee for exclusion of M/s Datamatics Technologies from the list of comparables for the purpose of determination of Arms Length Price. Hence, the present appeal by the revenue.

3. We have heard learned counsel for the revenue.

4. The issue involved in this case is whether the Tribunal was justified in entertaining the additional ground for exclusion of M/s Datamatics Technologies as comparable and remanding the case to the Assessing Officer whereby it had directed that the assessee shall be entitled to produce all relevant material for determination of proper Arms Length Price and shall cooperate for expeditious disposal of the matter.

5. On a query being put to the learned counsel for the revenue as to what has happened before the Assessing Officer after the remand, she candidly admitted that the order has been passed in favour of the assessee on 11.1.2010 and has produced a copy of the ITA No. 594 of 2010 -4- said order passed under Section 92CA(3) of the Act.

6. In view of the observations of the Tribunal whereby an opportunity was provided to the assessee to produce material before the Assessing Officer and the fact that after the remand and consideration of the material produced by the assessee in terms of the order of the Tribunal, an order in favour of the assessee has been passed, no question of law much less a substantial question of law arises in this appeal for consideration of this Court. Accordingly, the present appeal is dismissed.




                                           (AJAY KUMAR MITTAL)
                                                  JUDGE


May 16, 2011                              (ADARSH KUMAR GOEL)
gbs                                       ACTING CHIEF JUSTICE