Income Tax Appellate Tribunal - Mumbai
Oocl Logistics (India ). P.Ltd, Mumbai vs Dcit Cir 7(1), Mumbai on 23 August, 2022
IN THE INCOME TAX APPELLATE TRIBUNAL
"J" BENCH, MUMBAI
BEFORE SHRI PRAMOD KUMAR, VICE PRESIDENT AND
SHRI SANDEEP SINGH KARHAIL, JUDICIAL MEMBER
ITA No.7024/Mum./2012
(Assessment Year : 2008-09)
OOCL Logistics (India) Pvt. Ltd.
ICC Chambers, 5th Floor, Saki Vihar Road ................ Appellant
Powai, Mumbai 400 072
PAN - AAACO7690K
v/s
Dy. Commissioner of Income Tax
Circle-7(1), Mumbai
................Respondent
Assessee by : Shri Ajit Jain a/w
Shri Siddhesh Chaugule
Revenue by : Ms. Vatsalaa Jha
Date of Hearing - 26/05/2022 Date of Order - 23/08/2022
ORDER
PER SANDEEP SINGH KARHAIL, J.M.
The present appeal has been filed by the assessee challenging the impugned final assessment order dated 20/09/2012, passed under section 143(3) read with section 144C (13) of the Income Tax Act, 1961 („the Act‟), for the assessment year 2008-09.
2. In this appeal, assessee has raised following grounds:
"The grounds stated herein are independent of, and without prejudice to one another:
OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
1. On the facts and in the circumstances of the case and in law, the learned Transfer Pricing Officer (TPO) and the learned Assessing Officer. (A.O) under direction issued by the Hon‟ble Dispute Resolution Panel (DRP), erred in making an addition to the Appellant‟s total income of Rs.1,62,53,950/- (i.e. Rs.One Crore Sixty Two Lacs Fifty Three Thousand Nine Hundred and Fifty only) under the provisions of Chapter X of the Income-tax Act, 1961 ("the Act") and the said additions being unjustified are wholly liable to be deleted."
2. Non-consideration of benchmarking analysis conducted by the Appellant On the facts and in the circumstances of the case and in law, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO of disregarding the benchmarking analysis and comparable companies selected by the Appellant based on the contemporaneous data in the transfer pricing study report maintained as per Section 92D of the Act read with Rule 10D of the Income-tax Rules, 1962 („the Rules') and the various submissions made by the Appellant, without assigning any reason in contravention to the provisions of section 92C(3) of the Act.
3. No search strategy carried out/ conducted by the learned TPO On the facts and in the circumstances of the case and in law, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO of arbitrary selection of comparables, using non-contemporaneous data without conducting an independent search, benchmarking or defining a search strategy in gross violation of principles of natural justice.
4. Arbitrary/Incorrect Rejections/selection of comparables 4.1 On the facts and in the circumstances of the case and in law, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO of rejecting the comparables selected by the Appellant for the purpose of calculating the arithmetic mean of comparable margins without specifically mentioning the reason of rejection.
4.2 On the facts and in the circumstance of the case, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO in wrongly rejecting Comparables that meets all the Comparability criteria set by the TPO in the TP order.
4.3 On the facts and in the circumstance of the case, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO in considering cherry picked Comparables arbitrarily selected and which are functionally not Comparable to the Appellant Company.
5. Denial of the benefit of +/-5% as envisaged by proviso to section 92C(2) of the Act On the facts and in the circumstances of the case and in law, the learned TPO erred and the Hon'ble DRP further erred in upholding / confirming the action of the TPO of arbitrarily rejecting the without prejudice contention of the Appellant to provide the benefit/reduction of 5 percent from the arithmetic Page | 2 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 mean as provided in proviso to Section 92C(2) of the Act, while determining the arm's length price for the international transactions.
6. On the facts and in the circumstances of the case and in law, the learned Assessing Officer (AC has erred in adding the adjustment under provisions of Chapter X of the Act while calculating the book profit under Section 115JB of the Act as the same is a notional income not arising from the books of account.
7. Levy of Interest under Section 234D The learned AO erred in levying interest under Section 234D on account of interest on excess refund granted.
8. Initiation of Penalty proceedings under Section 271(1)(C) The learned AO erred in initiating penalty proceedings under Section 271(1)(c) of the Act.
Appellant prays that the adjustment in relation to transfer pricing matters made by the learned AO/TPO and upheld by the Hon'ble DRP be deleted."
3. The issues arising in grounds no. 2 to 4, raised in assessee's appeal, is pertaining to transfer pricing adjustment qua the comparables.
4. The brief facts of the case, as emanating from the record, are: For the year under consideration, assessee filed its return of income on 29/09/2008, declaring loss of Rs. 2,73,70,141. The assessee is an Indian subsidiary of M/s OOCL Logistics (Singapore) Pte. Ltd. The assessee is engaged in 'provision of logistics services' to its associated enterprises and also to non-associated enterprises. During the year, assessee entered into following international transactions with OOCL group entities ('Associated Enterprises‟):
Sl. Amount (in INR)
Nature of International Transaction
No.
1. Provision of logistics services 14,45,20,802
2. Receipt of logistics services 87,15,092
3. Corporate allocation of expenses 89,72,834
Page | 3
OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
5. The assessee is engaged in the provision of logistics services in relation to movement of goods within India. In relation to logistics services involving cross-border movement of goods, the assessee received the logistics services from the group entity in respective countries. In relation to corporate allocation of expenses, the assessee has received information technology and management support services. Since, latter two transactions at serial No. 2 and 3 are at minimal, therefore, the same were aggregated with main transaction of provision of logistics services. For benchmarking, the assessee used Transactional Net Margin Method ('TNMM‟) as most appropriate method with Profit Level Indicator ('PLI‟) of Net Profit to Total Sales. By considering itself as the tested party, the assessee identified following 8 companies as comparable with three-year average weighted margin of 5.77%:
FY FY FY Weighted
Sl. 2005- 2006- 2007 Average
Nature of International Transaction
No. 06 07 -08 (%)
(%) (%) (%)
1. Arshiya International Limited N.A. 6.87 8.07 7.70
2. Broekman Logistics India Pvt. Limited 4.81 N.A. N.A. 4.81
3. Gati Limited 7.51 7.54 8.23 7.76
4. Gordon Woodroffe Logistics Limited 0.32 0.39 2.12 1.02
5. Om Logistics Limited 5.53 6.74 N.A. 6.22
6. Patel Integrated Logistics Limited 5.32 3.72 N.A. 4.53
7. Rediff Freight & Logistics Pvt. Limited (2.48) 5.65 N.A. 3.22
8. Sica Logistics Limited 13.72 8.05 N.A. 10.92
Arithmetical mean 5.77
6. As the assessee computed its own PLI at 1.19% from its logistics operations with associated enterprises, accordingly, it claimed that international transactions pertaining to logistics operations with associated enterprises are at arm's length price ('ALP‟). As per the assessee's transfer Page | 4 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 pricing study report, assessee and its associated enterprises are in business of providing services with respect to sea/ocean and air freight forwarding. To supplement these activities assessee also provided certain ancillary services like cargo handling, logistics management etc. Depending on origin and destination of a freight package, assessee and its associated enterprise can be classified as an origin company or destination company. In its transfer pricing study, following functions have been stated to have been performed by the origin company and destination company in relation to provision of logistics services:
"4.1.1.1 Functions performed by the Origin Company ('OC') Pre-Shipment packaging and other activities Many clients find it economical to outsource their pre-shipment activities to third party logistics, so that they can concentrate completely on their core area of competence like selling or manufacturing whichever the case may be. The OC may assist its clients in packing, sampling and making the products ready for shipment.
Transportation to the exportation point Upon instructions of the client, the OC hires the services of a third party asset provider and arranges the transportation of the shipment from the client's facilities to the point of the shipment, an airport or seaport whichever the case may. It is the responsibility of the OC to evaluate the performance and reliability of the third party service provider and ensure that the shipment is handled carefully and efficiently.
Custom clearance and documentation The OC assists the client in customs related formalities and documentation so that the shipment is cleared by the authorities without any complications and is ready for transport. The OC needs to have an in-depth understanding of origin country rules and procedures, in order to add value to the customer.
Cargo consolidation and shipment of cargo
Page | 5
OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
Finally, the OC co-ordinates the handling of the cargo with the international transport company and negotiates for availability of cargo space. The cargo is put on board the vessel.
Dispatch of documentation Logistics is a document-intensive business and accuracy of documentation is necessary to transfer the goods from the consignor to the consignee. OC consigns the goods to the OOCL Group office in the destination country and passes on the responsibility of handling the goods to the destination country.
4.1.1.2 Functions performed by the Destination Company ('DC') Tracking the shipment and processing the receipt of the same Once the shipment has been dispatched, the responsibility of managing the movement of goods thereon is passed on to the DC. The DC scrutinizes the documentation from the OC to ascertain whether they are complying with local regulations or not. It co- ordinates with the international transport service provider (shipping company) and tracks the goods in real time. For instance in the case of air shipment, there is a possibility, that the portions of the total consignment have been separated and have not arrived on the same flight. This is called short landing and could create problems for the consignee in clearing the goods. The DC is responsible for assessing the amount of short landing and communicating the same to the OC. Additionally; it is the DC, which liaises with the shipping company offices and customs.
Arranging transshipment of goods as per the instructions Once the shipment arrives at the main destination port, it may be shipped inland by another service provider. For instance, a shipment landing at Mumbai port is transported to final destination of the shipment through local transporter. The DC is responsible for scheduling and hiring the inland port service provider and evaluating its performance and efficiency.
Preparing necessary Shipment documentation and intimating the consignee Once the shipment is received and found to be in order, a document called the Cargo Arrival notice in generated, and is sent to the consignee as intimation that the shipment has arrived and was collection DC prepares a document called the Delivery Order against which goods will be released to the consignee by the port authorities.
Customs clearance / transportation DC also co-ordinates the transportation of goods post clearance to the premises of the customer wing a third party service provider. DC Page | 6 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 is responsible for ensuring that the service provider is efficient and reliable and that the goods are not damaged during transit Inventory management and control The different offices offer inventory management and warehousing services to their customers under an integrated logistics management package to client."
7. The Assessing Officer ('AO‟) made reference Transfer Pricing Officer ('TPO‟) for determination of ALP of the aforesaid international transaction. During the transfer pricing assessment proceedings, while analysing the comparables selected by the assessee the filters such as, related party transaction of less than 25%, the rejection of continuous loss making companies, functional similarity, data availability for the current year etc. were applied. During the transfer pricing assessment proceedings, the assessee was asked to update the PLI based on figures of financial year 2007-08. Applying the revised PLI as Operating Profit / Total Cost, the assessee arrived at revised arithmetic mean margin of comparables of 5.30%, whereas assessee's PLI is 1.20%. The TPO rejected 5 out of 8 comparables selected by the assessee and proposed 3 more comparables for benchmarking the international transaction pertaining to 'provision of logistics services'. Accordingly, the TPO vide order dated 28/10/2011 passed under section 92CA(3) of the Act arrived at a set of following 6 comparables:
Sr. OP/TC F.Y.
Name of the Company 2007-08
no.
1. Balmer Lawrie & Co. Ltd. (Logistic Infrastructure 35.43
& Services) Segments)
2. Om Logistic Ltd. 9.87
3. Patel Integrated Logistic Ltd. 0.24
4. South India Corp. Ltd. (Clearing and Forwarding 11.41
Segments)
Page | 7
OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
5. TVS Logistic Services Ltd. 5.14
6. SICAL Logistic Ltd. (Logistics Segment) (Earlier 5.29
known as South India Corporation Agency Ltd.)
7. Arithmetic Mean 11.23
8. The average OP/TC of comparables selected by the TPO was computed at 11.23%. By applying the arm's length margin, the TPO proposal an upward adjustment of Rs. 1,62,53,950, in respect of international transaction of 'provision of logistics services'. In conformity, the AO, passed order under section 143(3) read with section 144C of the Act. The assessee filed detailed objections before the learned Dispute Resolution Panel ('learned DRP') against the adjustment proposed by the TPO/AO. The learned DRP vide directions dated 26/07/2012, issued under section 144C(5) of the Act dismissed the objections filed by the assessee. In conformity, the AO passed the impugned final assessment order under section 143(3) read with section 144C(13) of the Act. Being aggrieved, assessee is in appeal before us.
9. During the course of hearing, learned Authorised Representative ('learned AR') sought exclusion of Balmer Lawrie and Company Ltd, South India Corporation Ltd, and Om Logistics Limited. Further, the learned AR also sought inclusion of only Gati Ltd. and Gordon Woodroffe Logistics Limited for benchmarking the international transaction pertaining to 'provision of logistics services'. Thus, in view of the above submissions, we have confined our findings only in respect of these comparables in present appeal.
(i) Balmer Lawrie and Company Ltd.
10. The first comparable under dispute is Balmer Lawrie and Company Ltd for the purpose of benchmarking of international transaction pertaining to Page | 8 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 'provision of logistics services‟. Balmer Lawrie and Company Ltd (logistics infrastructure and services segment) was selected as comparable by the TPO vide order passed under section 92CA(3) of the Act on the basis that under TNMM only broad compatibility of the comparable needs to be seen and therefore, this company is functionally comparable to the assessee. In proceedings before the learned DRP, assessee's objection against selection of this company was rejected vide directions issued under section 144C(5) of the Act. Being aggrieved, the assessee is in appeal before us.
11. During the course of hearing, learned AR submitted that Balmer Lawrie and Company Ltd is multifunctional, multiproduct and multi-location company engaged in both manufacturing and services and therefore, is functionally not comparable to the assessee, as it is into diversified business. The learned AR also submitted that segmental profitability has un-allocable expenses and income, which are not allocated to the logistics infrastructure and services segment. On the other hand, learned DR by vehemently relying upon the orders passed by the lower authorities submitted that the company is broadly similar to the assessee and under TNMM broad similarity is to be seen. The learned DR also placed reliance upon the decision of coordinate bench of Tribunal in ACIT vs United Shippers Ltd., In ITA No. 3036/Mum/2012 and 2986/Mum/2012, wherein this company was selected as a comparable.
12. We have considered the rival submissions and perused the material available on record. From the perusal of annual report and Director's report of Balmer Lawrie and Company Ltd for the relevant year, forming part of the Page | 9 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 paper book, we find that the services offered by this company are industrial packaging, greases and lubricants manufacturing, logistics services, tours and travels, logistics infrastructure, performance chemicals, tea production and refinery and oil field services. For the purpose of comparability with assessee, the TPO considered logistic infrastructure and services as the relevant segment. We find that under the logistics services, Balmer Lawrie and Company Ltd offers services including import consolidation by air, air and sea freight forwarding, customs house agency, handling of project cargo, Multimodal transportation, chartering of aircraft and vessels and door-to-door services. Further, in respect of logistic infrastructure, the services offered by Balmer Lawrie and Company Ltd include aggregation of long distance cargo, in transit storage, warehousing, custom house clearance and transportation to and from ports. Further, the company has Container Freight Stations (CFS), which operates as an extension of the port, at Kolkata, Navi Mumbai, Chennai and the company is exploring possibilities of setting up new CFS at other locations within the country. Thus, in comparison to the functions performed by the assessee, as noted above, we find that under the relevant segment, i.e. logistic infrastructure and services, Balmer Lawrie and Company Ltd is rendering wide range of logistics solutions to its customers, which renders the company to be functionally not comparable to the assessee.
13. In addition to above, we also find from the perusal of information about relevant business segment of Balmer Lawrie and Company Ltd that apart from separate segment -wise revenues and costs available in the annual report, there is an item of 'un-allocable revenue' of Rs. 1812.76 lakhs and Page | 10 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 'un-allocable expenditure' of Rs. 1320.35 lakhs. We find that for the very same reason, Balmer Lawrie and Company Ltd was considered to be not comparable by the coordinate bench of Tribunal in CEVA Freight India Private Limited vs DCIT, in ITA No. 4956/Del/2013, vide order dated 18/01/2018, as due to presence of 'un-allocable revenue' and 'un-allocable expenditure' the profit margin of relevant segment cannot be correctly computed. The relevant findings of the coordinate bench of the Tribunal, in aforesaid decision, are as under:-
"10. We have heard both the sides and perused the relevant material on record. Page 764 onwards of the paper book is a copy of the Annual report of Balmer Lawrie & Co. Ltd. Page 804 is a copy of its Profit & Loss Account, which shows revenue from sale of Manufactured goods, Trading goods, Turkey projects and Services. The Director's report divulges that this company has several units, such as, Industrial packaging. Grease and lubricants, Logistics services, Project and engineering consultancy. Travel and tours, Container freight station. It is axiomatic that this company, on entity level, cannot be considered as comparable with the assessee company. The TPO has considered 'Logistics services' segment of this company for comparing it with the assessee. In our considered opinion, even the segment of this company cannot be considered as comparable for the reason that apart from separate segment-wise revenues and costs available in the Annual report, there is an item of 'Unallocable expenditure of Rs.35.52 crore, which has been apportioned by the TPO amongst all the segments, including 'Logistics services, on the basis of their revenue. This approach of bifurcation of "Unallocable expenditure' cannot be countenanced. Unallocated expenses obviously comprise several items of expenses of distinct nature and hence there cannot be a uniform key of apportionment. For example, Rent paid by an assessee cannot be bifurcated on the basis of revenue from different segments, such as, Manufacturing. Trading and services. The extent of area used by each business segment varies as per the nature of transaction, which may have no relation with the gross revenue. For example, a manufacturing unit will need relatively more area than a trading unit. Similarly, a service unit will need still lesser area. In such circumstances, apportioning common Rent expenditure on the basis of gross revenue from such varied divisions, will give skewed results of segment profitability. Similarly, contribution of various segments to other items of expenses varies depending upon the nature of transaction, extent of capital and labour required etc. etc. So all common expenses cannot be apportioned in one stroke in the ratio of gross revenue from different segments, each having its own separate features and characteristics. One can logically make allocation depending upon the nature of expenditure and appropriate allocation key. Since in the case of Balmer Lawrie, neither the nature of common unallocated expenses is known, nor the Page | 11 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 information concerning the appropriate allocation keys is available, we cannot approve the allocation of common expenses in the ratio of gross revenue from each segment. That being the position, the computation of the profit margin of the relevant segment of Balmer Lawrie & Co. sheds credibility which renders its inclusion invalid. This company is directed to be excluded."
14. Thus, we are of the considered view that Balmer Lawrie and Company Ltd (logistic infrastructure and services segment) is not comparable to the assessee in the present case.
15. Further, as regards the reliance placed by learned DR on the decision of coordinate bench of Tribunal in United Shippers Ltd. (supra), it is pertinent to note that in the aforesaid decision, assessee's submission to exclude Balmer Lawrie and Company Ltd as a comparable on the basis that it has shareholding of government of India was rejected by the coordinate bench of the Tribunal. However, in the present case, Balmer Lawrie and Company Ltd has been found to be functionally non-comparable to the assessee in addition to presence of 'un-allocable revenue' and 'un-allocable expenditure' in the segmental profitability of the company. Therefore, in view of the above, the TPO/AO is directed to exclude Balmer Lawrie and Company Ltd as comparable for benchmarking the international transaction of 'provision of freight services'.
(ii) South India Corporation Ltd.
16. The next comparable under dispute is South India Corporation Ltd for the purpose of benchmarking of international transaction pertaining to 'provision of logistics services'. South India Corporation Ltd (clearing and forwarding segments) was selected as comparable by the TPO vide order Page | 12 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 passed under section 92CA (3) of the Act. In proceedings before the learned DRP, assessee's objection against selection of this company was rejected vide directions issued under section 144C (5) of the Act. Being aggrieved, the assessee is in appeal before us.
17. Having considered the rival submissions and perused the material available on record, we find that South India Corporation Ltd (clearing and forwarding segments) was selected as comparable by the TPO. In proceedings before the TPO, assessee objected to the selection of this comparable on the basis that the data pertaining to this company is not available in public data base and therefore, the same cannot be selected as comparable. We find that vide order passed under 92CA (3) of the Act, the TPO though accepted that the data pertaining to this company is not available in public domain, however, rejected the contention of the assessee on the basis that PLI working of the company has been provided to the assessee, during transfer pricing assessment proceedings. The learned DRP also rejected the objections of the assessee against the selection of this comparable and upheld the findings of the TPO. We find that the TPO considered carrying and forwarding segment of South India Corporation Ltd as comparable to the assessee. As per the Director's report of South India Corporation Ltd, forming part of the paper book, we find that the company is performing stevedoring activities e.g, handling of coal, foodgrains, steel, lignite, limestone and transporting the goods. The relevant portion of the Director's report in respect of clearing and forwarding division of South India Corporation Ltd, is as under:
Page | 13 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 "Clearing and Forwarding Division The performance of this division of the Company is satisfactory. The Company has bagged a new contract from Karnataka Power Corporation Limited for handling coal by all rail route besides the existing contract of handling coal by rail-sea route. The existing contracts with Tamilnadu Electricity Board for handling coal and the contract with Central Warehousing Corporation for handling food grains and the contract with SAIL for handling of steel and the contract with Chennai Container Terminal Limited for transporting goods from inside the harbour and the contract with Chettinad Lignite Transport Services Private Limited for ST-CMS Electric Company Private Limited for transport of lignite have been extended. During the year under review, the company has bagged a new contract for mining work from Indian Rare Earths Limited. The two year contract for transporting and unloading of food grains for Central Warehousing Corporation at Thanjavur is under progress. The contract from Neyveli Lignite Corporation Limited for transport of raw lignite has also been extended. Small contracts were awarded to the Company by SAIL. and Vizag Steel Plant for loading of Steel and unloading of limestone respectively at Vizag. Logistics operations have been modernised and the company hopes to achieve better results in the coming years. M/s.Bhatia Coal International Limited who is dealing with Stock and Sales of Steam Coal has given the Stevedoring work to our Company."
18. While, on the other hand, as noted above assessee is engaged in providing logistics services in the nature of pre-shipment packaging and other activities; transportation to the exportation port; custom clearance and documentation; cargo consolidation and shipment of cargo; tracking the shipment and processing the receipt of the same; arranging transshipment of goods as per the instructions; preparing necessary shipment documentation and intimating the consignee; custom clearance/transportation; and inventory management and control. Thus, from the above, it is evident that the functions performed by South India Corporation Ltd, in the segment of clearing and forwarding division, are not comparable to the assessee. Therefore, in view of the above, the TPO/AO is directed to exclude South India Corporation Ltd as comparable for benchmarking the international transaction of 'provision of freight services'.
Page | 14 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
(iii) Om Logistics Limited
19. The next comparable sought to be excluded by the assessee for the purpose of benchmarking of international transaction pertaining to 'provision of logistics services' is Om Logistics Limited. This company was selected as a comparable by the assessee on the basis of three-year financial data. The TPO also vide order passed under section 92CA (3) of the Act retained this company for the purpose of benchmarking. In proceedings before the learned DRP, the assessee raised no objections for exclusion of Om Logistics Limited as a comparable. It is only in the present appeal, assessee has sought exclusion of Om Logistics Limited for the benchmarking the aforesaid international transaction. The learned DR submitted that this company was selected by the assessee and since it had passed all the filters, therefore, was considered as a comparable to the assessee by the TPO. The learned DR further submitted that this company is primarily into providing logistics services. On the other hand, learned AR placed reliance upon the decision of the coordinate bench of the Tribunal, wherein this company was excluded for the reason that it has significant asset base.
20. We have considered the rival submissions and perused the material available on record. The relevant details of the fixed assets of the assessee, as per the schedule forming part of the financials, are as under:
SCHEDULE-2 - FIXED ASSETS (Refer Note 1(ii) on Schedule 12) Particulars Furniture and 29,986 44,390 - 44,390 14,404 8,178 22,582 21,808 Fixtures Office Equipments 59,040 109,889 50,849 59,040 109,889 - -
50,849 Computers 1,766,238 3,062,764 256,790 666,886 923,676 2,139,088 1,039,736 1,296,526 Total 1,825,278 3,217,043 322,043 734,104 1,056,147 2,160,896 1,069,722 1,391,765 Previous Year 269,542 1,122,223 1,391,765 35,376 286,667 322,043 1,069,722 Page | 15 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
21. While on the other hand, in case of Om Logistics Ltd., relevant details of the fixed assets, as per the schedule forming part of the financials, are as under:
Plant and 150.57
194.57 164.75 - 359.32 44.00 - 14.18 - 58.11 301.14
machinery
Computer and 122.15
284.06 55.70 22.32 317.44 161.91 - 38.66 22.02 178.55 138.89
equipment
Furniture and 96.62
117.42 123.64 - 241.06 18.80 - 10.52 - 29.32 211.74
Fixtures
Vehicles 137.50 24.02 1823.15 203.13 - 264.51 14.20 453.44 1389.71 1506.54
1709.87
Land 2977.73 - 4377.42 - - - - - 4377.42 1399.69
1399.69
Buildings 1938.42 - 3739.99 44.56 - 45.35 - 89.91 3650.08 1757.02
1801.57
Leasehold -
- 96.21 - 96.21 - - 5.31 - 5.31 90.90
Improvement
Total 5493.95 48.34 10954.59 472.40 - 378.53 38.22 814.71 10139.88 5034.59
5506.98
Previous Year 3912.82 1906.01 311.85 5506.98 619.16 (345.06) 206.30 8.00 472.40 5034.58
22. We find that the coordinate bench of the Tribunal in DHL Logistics Pvt. Ltd. v/s DCIT, in ITA No. 1030/Mum./2015, vide order dated 20/12/2019, for the assessment year 2010-11, while directing exclusion of Om Logistics Limited for the purpose of benchmarking with the company, which was engaged in providing logistics services i.e., international, domestic and specialised freight handling services, observed as under:
"(iii) Om Logistics Ltd:
(a) It was the claim of the assessee that as the aforesaid company owned transportation assets and had started warehousing business, therefore, it could not have been selected as a comparable to the assessee. However, the TPO had observed that the 'annual report' of the aforesaid company for financial year 2008-09 and financial year 2009-10 revealed that its composition of assets had remained the same. In fact, it was observed by the TPO that in financial year 2008-09 the assets of the aforesaid company were more than those during the year under consideration i.e financial year 2009-
10. Also, it was observed by the TPO that the operations as well as the background of the aforesaid company had remained the same as in the last two preceding years. Accordingly, on the basis of his aforesaid observations the aforesaid claim of the assessee was rejected by the TPO. As regards the claim of the assessee that the aforesaid company was having super profit, it Page | 16 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 was observed by the TPO that merely for the said reason the same could not be rejected as a comparable. In fact, the TPO had observed that for rejecting a company as a comparable, for the reason, that it had shown super profit. It has to be shown by the assessee that there were exceptional events or situation leading to higher than the normal profits in the case of such comparable. Accordingly, it was observed by the TPO that as no such exceptional circumstances or events had been shown by the assessee, therefore, the plea of the assessee that the aforesaid company be rejected as a comparable did not ment acceptance. Apart therefrom, it was observed by the TPO that as the OP/TC margin of the company was ranging from 9.76% to 17.37%, and in fact the same had gone down to 14.46% in the next year, therefore, there was no pattern to suggest any abnormality in the profit of the assessee. On the basis of his aforesaid deliberations the TPO had declined to accept the claim of the assessee that the aforesaid company was to be excluded from the final list of comparables.
(b) Admittedly, the aforesaid company was selected by the assessee in its TP study report, but then as observed by us hereinabove, an assessee cannot be barred in law from withdrawing from its list of comparables a company, which had either been included on account of a mistake on facts or is not found to be comparable. Our aforesaid view is fortified by the judgment of the Hon'ble High Court of Bombay in the case of The Commissioner of Income-tax-7 Vs. M/s Tata Power Solar Systems Ltd. (2017) 245 Taxman 93 (Bom) and Pr. CIT Vs. J.P Morgan India Pvt. Ltd. (ITA No. 912 of 2016, dated 14.01.2019) (Bom). It is in the backdrop of our aforesaid conviction, that we shall deliberate upon the aspect as to how the aforesaid company could not have been feasibly selected as a comparable for determining the arm's length price of its international transactions for the year under consideration. On a perusal of the 'annual report' of the aforesaid company for the year under consideration viz. F. Y 2009-10, we find, that unlike the assessee company it has a significant asset base. For the sake of clarity, the Fixed asset schedule of the aforesaid company for the FY 2009-10 is reproduced as under:
SCHEDULE-5 FIXED ASSETS Particulars Land 231.16 - 4,808.58 - - - - 4,608.58 4,377.42 4,377.42 Building 909.10 - 4,649.09 89.90 69.45 - 159.35 4,489.74 3,850.09 3,739.99 Plant and 301.14 359.32 95.34 14.14 440.52 58.18 20.50 7.11 71.57 368.95 Machinery Computer and 138.89 317.44 39.29 76.79 279.94 178.55 41.35 76.78 143.12 136.82 equipment Furniture and 211.74 241.06 12.80 7.53 246.33 29.32 15.54 4.05 40.81 205.52 Fixture Leasehold 90.90 96.21 114.48 - 210.69 5.31 24.77 - 30.08 180.81 Improvement Vehicles 121.89 53.47 1,891.57 453.45 283.69 19.56 717.59 1,713.98 1,389.70 1,823.15 1,524.08 151.93 12.328.72 814.71 455.630 107.49 1.162.52 11,164.20 10,138.88 1,984.59 Previous Year 5,506.98 5,493.95 48.34 10,954.59 472.40 378.53 38.22 814.71 10,139.88 Page | 17 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 SCHEDULE-6 INTANGIBLE ASSETS Computer 18.04 29.01 - - 29.01 12.97 9.67 - 22.64 6.37 Software
- - 29.01 12.97 9.57 - 22.64 6.37 16.04 29.01 Previous Year 22.01 7.00 - 29.01 3.93 9.04 - 12.97 18.04 Also, a perusal of the 'annual report' of the aforesaid company reveals that unlike the assessee it has various warehouses across the country and has increased the fleet of its vehicles. In order to fortify his aforesaid claim, the Id. A.R had drawn our attention to Page No. 7 of the "annual report' of the aforesaid company, which reads as under:
"Strengthening the Infrastructure As envisaged in the last report, Your company has taken vanous steps during the year to strengthen its infrastructure base across the country. We have successfully launched the warehouses at Jamalpur (Delhi NCR region), Sanad near Ahmedabad and Sriperambadur near Chennai and plan to setup more warehouses in near future at strategic locations throughout the country.
Your company also set up about 20 more branches at strategic locations. Further the fleet strength owned by the company was also increased to smoothen the operational activities."
As observed by us hereinabove, as the assessee company is not an asset owning company, therefore, the aforesaid company viz. M/s Om Logistics Limited which has a significant asset base, thus being functionally different could not have been feasibly selected as a comparable for the purpose of determining the arm's length price of its international transactions for the year under consideration. Accordingly, we direct the A.O/TPO to exclude the aforesaid company from the final list of comparables for the purpose of benchmarking its international transactions for the year under consideration."
23. As, the assessee is also not an asset owning company, while on the other hand, Om Logistics Limited is having significant asset base including having warehousing facility, therefore, same cannot be considered to be comparable to the assessee. Insofar as the submission of the learned DR that assessee is seeking exclusion of its own comparable, it is pertinent to note that Special Bench of the Tribunal in DCIT vs Quark Systems Private Limited, [2010] 38 SOT 307 (Chd.) (SB) held that there is no estoppel on the taxpayer from pointing out that a particular company has been wrongly taken as a comparable. We further find that the aforesaid decision rendered by Page | 18 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 Special Bench of the Tribunal has been affirmed by Hon'ble Punjab and Haryana High Court in CIT vs Quark Systems Private Limited, [2011] 244 CTR 542 (P&H). Accordingly, in view of the above, the TPO/AO is directed to exclude Om Logistics Limited as comparable for benchmarking the international transaction of 'provision of freight services'.
(iv) Gati Ltd.
24. The assessee has sought inclusion of Gati Ltd. for the purpose of benchmarking of international transaction pertaining to 'provision of logistics services'. This company was considered as a comparable by the assessee for benchmarking in its transfer pricing study report. The TPO vide order passed under section 92CA(3) of the Act excluded the aforesaid company by applying filters such as, related party transaction of less than 25%, rejection of continuous loss making companies, data availability for the current year etc. The learned DRP upheld the filters applied by the TPO for selection of the comparables. Being aggrieved, the assessee is in appeal before us.
25. During the course of hearing, learned AR submitted that Gati Ltd. satisfies all the filters applied by the TPO. Learned AR further submitted that Gati Ltd. was considered as a comparable by the TPO in assessment year 2010-11. On the other hand, learned DR vehemently relied upon the orders passed by the lower authorities.
26. We have considered the rival submissions and perused the material available on record. From the relevant portion of the financials of Gati Ltd., forming part of the paper book, at the outset we noticed that the company is Page | 19 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 maintaining its accounts with year ending June, 2008. On the other hand, the assessee, i.e. the tested party, in the present case is maintaining its accounts with year ending March, 2008. Thus, it is evident that the company sought to be included by the assessee as a comparable is having different financial year ending. At this stage, it is relevant to note that different financial ending filter was not specifically applied by the TPO, while benchmarking assessee's international transaction. Though, it is also pertinent to note that the TPO has applied the filter of data availability for the current year. Be that as it may, for the purpose of proper comparability, it is relevant that both the tested party as well as the comparable should have similar financial year ending for proper analysis of the functions performed, assets employed and risks assumed. Further, it is also pertinent to note that company which is otherwise functionally same cannot be rejected as a comparable merely on the basis that its accounts are maintained with different financial year ending provided that results for the relevant financial year can reasonably be extrapolated from the available data on record. In this regard, following findings of the Hon'ble Delhi High Court in CIT v/s Mckinsey Knowledge Centre India Private Limited, in ITA No. 217 of 2014, judgment dated 07/03/2015, are relevant to note:
"14. The Revenue is in appeal before this Court questioning the admissibility of the above mentioned comparables while computing Arm‟s Length Price regarding the IT Support services after the TPO and AO rejected the above mentioned companies but was later allowed by the CIT (A) and ITAT. While the AO had confirmed the findings of the TPO, the Ld. CIT(A) after considering the Assessee's submissions accepted all the four companies rejected by the TPO. The revenue submits that Fortune Infotech Ltd. was correctly rejected by TPO because the company had different financial year ending on December, 2006, whereas Assessee‟s financial year ended on March, 2006. There is nothing shown to the court that supports the revenue‟s argument that the Page | 20 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 ITAT fell into error in holding that if a comparable is following different financial year then the same cannot be included in the list of comparables selected for benchmarking the international transaction. Therefore, the ITAT has held that if the comparable is functionally same as that of tested party then same cannot be rejected merely on the ground that data for entire financial year is not available. If from the available data on record, the results for financial year can reasonably be extrapolated then the comparable cannot be excluded solely on the ground that the comparables have different financial year endings."
27. In view of the above, we deem it appropriate to direct the assessee to provide the extrapolated data of Gati Ltd. for the relevant financial year ending March 2008, if so available, for necessary examination by the TPO. The data, if so provided, shall be examined by the TPO for the purpose of comparability of Gati Ltd. with the assessee. With the above directions, we remand the issue of comparability of Gati Ltd. to the file of TPO/AO for de novo adjudication. We order accordingly.
(v) Gordon Woodroffe Logistics Limited
28. The assessee has sought to include Gordon Woodroffe Logistics Limited for the purpose of benchmarking of international transaction pertaining to 'provision of logistics services'. This company was considered as a comparable by the assessee for benchmarking in its transfer pricing study report. The TPO vide order passed under section 92CA(3) of the Act excluded the aforesaid company by applying filters such as, related party transaction of less than 25%, rejection of continuous loss making companies, data availability for the current year etc. The learned DRP upheld the filters applied by the TPO for selection of the comparables. Being aggrieved, the assessee is in appeal before us.
Page | 21 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
29. During the course of hearing, learned AR submitted that Gordon Woodroffe Logistics Limited satisfies all the filters applied by the TPO. On the other hand, learned DR vehemently relied upon the orders passed by the lower authorities.
30. We have considered the rival submissions and perused the material available on record. We find that TPO rejected Gordon Woodroffe Logistics Limited by generally stating the filters such as, related party transaction of less than 25%, rejection of continuous loss making companies, data availability for the current year etc. We find that there is no specific mention as to which filter is applicable for exclusion of the aforesaid company. From the perusal of relevant portions of financials of Gordon Woodroffe Logistics Limited, forming part of the paperbook, we find that related party transactions is less than 25% and thus the said filter is not applicable. Further, the relevant data for the purpose of comparability with year ending March 2008 is also available, and thus this company cannot be rejected by application of data availability for the current year filter as mentioned by the TPO. We also find that this company has earned net operating margin of 2.16% in the relevant assessment year and therefore, the filter of continuous loss making can also not be applied. Thus, it is evident that Gordon Woodroffe Logistics Limited satisfies all the filters as mentioned by the TPO and upheld by the learned DRP. Therefore, we find no reason to uphold the orders passed by the lower authorities in this regard. Accordingly, TPO/AO is directed to include Gordon Woodroffe Logistics Limited as comparable for benchmarking the international transaction of 'provision of Logistics services'.
Page | 22 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
31. In view of the above, grounds no. 2 to 4, raised in assessee's appeal pertaining to selection of comparables are allowed for statistical purpose.
32. Grounds no. 1 and 5 are general in nature and therefore, need no separate adjudication.
33. Ground no. 6 raised in assessee's appeal was not pressed by the learned AR during the course of hearing. Accordingly, ground no. 6 is dismissed as not pressed.
34. Ground no. 7 raised in assessee's appeal is pertaining to levy of interest under section 234D of the Act, which is consequential in nature. Therefore, ground no. 7 is allowed for statistical purpose.
35. Ground no. 8 raised in assessee's appeal is pertaining to initiation of penalty proceedings, which is premature in nature and therefore is dismissed.
36. The assessee vide application dated 04/11/2015, sought admission of following additional grounds of appeal:
"GROUNDS 9: Non-receipt of refund of INR 48,79,190 On the facts and the circumstances of the case and in law, the learned AO in its income tax competition form issued along with assessment order dated 20 September 2012 erred in stating that INR 48,79,190 was issued to the Company on 21 January 2010. However, the Company has wyer received such refund amount.
In this regard, the Company had filed rectification application under Section 154 of Income-tax Act 1961. The Appellant prays that the learned AO be directed to dispose off the rectification application on merits.
GROUND 10: Short credit of TDS amounting to INR 17,060 Page | 23 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012 On the facts and circumstances of the case and in law, the learned AO erred in its income tax computation form issued alongwith rectification order dated 24 February 2015 erred in granting short credit of TDS amounting to INR 17,060.
In this regard, the Company had filed rectification application under Section 154 of Income-tax Act, 1961. The Appellant prays that the learned AQ be directed to dispose off the rectification application on merits."
37. As the issues raised by the assessee, by way of additional grounds of appeal, are legal issues which can be decided on the basis of material available on record, we are of the view that same can be admitted for consideration and adjudication in view of the ratio laid down by the Hon'ble Supreme Court in NTPC Ltd v/s CIT: 229 ITR 383.
38. The additional ground no. 9, raised by the assessee, is pertaining to non-receipt of refund. In this regard, learned A.R. submitted that assessee had filed rectification application under section 154 of the Act, which is still pending for disposal. As the issue is merely regarding the non-receipt of refund and in respect of which assessee's rectification application is stated to be pending, therefore, we direct the A.O. to dispose off the said rectification application, as expeditiously as possible, in accordance with law.
39. The addition ground no. 10, raised by the assessee, is pertaining to short credit of TDS. The learned AR submitted that on this issue also assessee's rectification application is pending consideration before the AO. Therefore, we direct the AO to dispose of the said rectification application, as expeditiously as possible, in accordance with law.
Page | 24 OOCL Logistics (India) Pvt. Ltd.
ITA No.7024/Mum./2012
40. In the result, appeal by the assessee is partly allowed for statistical purpose.
Order pronounced in the open Court on 23/08/2022 Sd/- Sd/-
PRAMOD KUMAR SANDEEP SINGH KARHAIL
VICE PRESIDENT JUDICIAL MEMBER
MUMBAI, DATED: 23/08/2022
Copy of the order forwarded to:
(1) The Assessee;
(2) The Revenue;
(3) The CIT(A);
(4) The CIT, Mumbai City concerned;
(5) The DR, ITAT, Mumbai;
(6) Guard file.
True Copy
By Order
Pradeep J. Chowdhury
Sr. Private Secretary
Assistant Registrar
ITAT, Mumbai
Page | 25