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 4, Cited by 9]

Income Tax Appellate Tribunal - Panji

Principal Global Services Pvt. Ltd.,, ... vs Deputy Commissioner Of Income-Tax,, on 29 November, 2017

            आयकर अपीऱीय अधिकरण पण
                                ु े न्यायपीठ "ए" पण
                                                  ु े में
            IN THE INCOME TAX APPELLATE TRIBUNAL
                     PUNE BENCH "A", PUNE

      सुश्री सुषमा चावऱा, न्याययक सदस्य एवं श्री अयिऱ चतुवेदी, ऱेखा सदस्य के समक्ष
  BEFORE MS. SUSHMA CHOWLA, JM AND SHRI ANIL CHATURVEDI, AM


                   आयकर अपीऱ सं. / ITA No.323/PUN/2015
                     यििाारण वषा / Assessment Year : 2010-11

Principal Global Services Pvt. Ltd.,
Level 6 & 7, Tower VI,
Cybercity, Magarpatta City,
Hadapsar,
Pune - 411013                                             ....      अऩीऱाथी/Appellant

PAN: AADCP7369P

Vs.

The Dy. Commissioner of Income Tax,
Circle - 4, Pune                                          ....    प्रत्यथी / Respondent

                   आयकर अपीऱ सं. / ITA No.338/PUN/2015
                     यििाारण वषा / Assessment Year : 2010-11

The Dy. Commissioner of Income Tax,
Circle - 4, Pune                                          ....      अऩीऱाथी/Appellant

Vs.

Principal Global Services Pvt. Ltd.,
Level 6 & 7, Tower VI,
Cybercity, Magarpatta City,
Hadapsar,
Pune - 411013                                             ....    प्रत्यथी / Respondent
PAN: AADCP7369P

                         प्रत्याक्षेप सं./CO No.43/PUN/2016
                     यििाारण वषा / Assessment Year : 2010-11
                           (out of ITA No.323/PUN/2015)

Principal Global Services Pvt. Ltd.,
Level 6 & 7, Tower VI,
Cybercity, Magarpatta City,
Hadapsar,
Pune - 411013                                      ... प्रत्याक्षेऩक/ Cross objector
PAN: AADCP7369P
                                          2
                                                                ITA No.323/PUN/2015
                                                                ITA No.338/PUN/2015
                                                                  CO No.43/PUN/2016




Vs.

The Dy. Commissioner of Income Tax,
Circle - 4, Pune                                  ....   प्रत्यथी / Respondent


              Assessee by          : Shri Kamal Sawheney
              Revenue by           : Shri Rajeev Kumar, CIT


सन
 ु वाई की तारीख   /                      घोषणा की तारीख /
Date of Hearing : 06.11.2017             Date of Pronouncement: 29.11.2017




                                आदे श    /   ORDER


PER SUSHMA CHOWLA, JM:

The cross appeals filed by the assessee and the Revenue are against order of DCIT, Circle-4, Pune, dated 29.01.2015 relating to assessment year 2010-11 passed under section 143(3) r.w.s. 144C(1) of the Income-tax Act, 1961 (in short 'the Act'). The assessee also filed Cross Objections against the appeal of Revenue.

2. In this bunch of appeals, cross appeals are filed by the assessee and the Revenue, and Cross Objections are filed by the assessee. The cross appeals and Cross Objections were heard together and are being disposed of by this consolidated order for the sake of convenience.

3. The assessee in ITA No.323/PUN/2015 has raised the following grounds of appeal:-

On the facts and circumstances of the case, and in law;
1. The Ld Assessing Officer ('AO') pursuant to the directions of the Ld. Dispute Resolution Panel ('DRP') erred in rejecting the benchmarking approach adopted/contemporaneous documentation maintained by the appellant and thereby making a transfer pricing adjustment of Rs.1,82,90,976 to the income of the appellant by holding that the international transaction, pertaining to 3 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 provision of IT enabled back office support services ("ITES Services or back office support services') to the associated enterprise ('AE') are not at arm's length under the Income-tax Act, 1961 ('the Act').
2. On the facts and in the circumstances of the case, the Ld. DRP/AO erred in modifying the benchmarking analysis, as conducted by the appellant using Transactional Net Margin Method ('TNMM') for benchmarking its international transactions pertaining to provision of ITES services to the AE, and thereby modifying the set of comparables. In doing so, the Ld DRP/AO specifically erred in:
a) Including the companies which are not functionally comparable to the ITES services rendered by the appellant in final set of comparables on an adhoc basis, thereby resorting to cherry-picking of comparables;
b) Rejecting companies functionally similar to that of the appellant's business operations of provision of ITES services from final set of comparables
3. The Ld. DRP/AO erred in not adjudicating the additional functionally comparable companies provided by the appellant to the Ld DRP.
4. The Ld. DRP/AO erred in considering the single year data for the comparables i.e. data for FY 2009-10 only and disregarding multiple year data which was considered by the appellant in accordance with the provisions of Rule 108(4) of the Income-tax Rule, 1962 ("Rules").
5. The Ld. DRP / AO erred in not allowing an adjustment for the difference between the level of risk borne/assets employed by the comparables and the appellant as provided by the appellant, without providing any cogent reasons, and disregarding the provisions of Rules 10B(3) read with Rule 10C of the Rules. In doing so, the Ld DRP / AO erred by:
(i) failing to capture that the appellant is a routine captive service provider as against the comparable companies selected by the Ld TPO which include entrepreneurial companies and hence an adjustment is necessary;
(ii) disregarding the provisions of Rules 10B(3) read with Rule 10C of the Rules.

The above grounds are without prejudice to each other.

4. The Revenue in ITA No.338/PUN/2015 has raised the following grounds of appeal:-

1. On the facts and in the circumstances of the case, whether the Ld. Dispute Resolution Panel was right in law and on facts in excluding functionally comparable companies only on the basis of turnover.
2. On the facts and in the circumstances of the case, whether the Ld. Dispute Resolution Panel was right in law and on facts in excluding functionally comparable companies on the ground of non availability of segmental data, when the entire range of activity of the comparable was in the field of software services.
4 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016
3. On the facts and in the circumstances of the case, whether the Ld. Dispute Resolution Panel was right in law and on facts for not considering that onsite and offsite revenue differences are material for deciding the functional comparability of a company and that assets and risk profile, pricing as well as prevailing market conditions are different in predominantly onsite companies from predominantly offshore companies.
4. On the facts and in the circumstances of the case, whether the Ld. Dispute Resolution Panel was right in law and on facts in excluding companies which are considered as functionally comparable by the assessee himself.
5. On the facts and in the circumstances of the case, did the Ld. Dispute Resolution Panel erred in not appreciating the term of Rule 10B(2) of the Income-tax Rules, 1962 regarding functional comparability.

5. The assessee in CO No.43/PUN/2016 has raised the following grounds of objections:-

1.1 On the facts and in the circumstances of the case and in law the Ld DRP has erred in upholding the action of the TPO / AO in including the companies that are functionally dissimilar to that of the Respondent's Software Services segment namely Acropetal Technologies Ltd.

(Segment) and Thirdware Solutions Ltd.

It is prayed that the abovementioned companies being functionally non- comparable to the Respondent ought to be excluded in the final set of comparable companies in the Software Services segment. 1.2 On the facts and in the circumstances of the case and in law the Ld DRP has erred in upholding the action of the TPO / AO in excluding a comparable company namely Akshay Software Technologies Ltd. by holding that a loss making company cannot be compared to the Respondent which is operating on a 'cost-plus' business model. It is prayed that the comparable company namely Akshay Software Technologies Ltd. not being a persistent loss maker ought to be included in the final set of comparable companies in the Software Services segment.

1.3 Your Respondent craves leave to add to alter, amend, vary, omit or substitute the aforesaid ground of cross objections or add a new ground or grounds of cross objections at any time before or at the time of hearing of the appeal as they may be advised.

6. First, we take up the appeal of assessee, wherein the assessee is aggrieved by the order of Dispute Resolution Panel (DRP) / Assessing Officer in making the transfer pricing adjustment of Rs.1,82,90,976/- to international 5 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 transactions pertaining to provision of IT Enabled back office support services i.e. ITES services to its associated enterprises.

7. The learned Authorized Representative for the assessee at the outset pointed out that there is no dispute about use of TNMM method as most appropriate method and the only dispute is in respect of selection / rejection of certain comparables. However, during the course of hearing, the learned Authorized Representative for the assessee pointed out that in case three concerns i.e. Accentia Technologies, Jeevan Softech Ltd. and Fortune Infotech Ltd. are excluded then, all the other grounds relating to transfer pricing issue would become academic. He also pointed out that in such scenario, grounds of appeal No.3 and 5 would become academic. In respect of ground of appeal No.4, the same was not pressed by the learned Authorized Representative for the assessee.

8. The learned Departmental Representative for the Revenue relying on the order/s of DRP/Assessing Officer pointed out that where segmental details were available, there was no merit in the plea of assessee.

9. We have heard the rival contentions and perused the record. The assessee is engaged in providing software services (IT) and back office support services (ITES) exclusively to its associated enterprises i.e. Principal Financial Group. The assessee received service fees to cover direct and indirect costs incurred with respect to provision of services plus arm's length price mark-up. The value of transactions in segment of provision of software services for the year under consideration was Rs.41.74 crores. The assessee had adopted TNMM method and had selected independent third party comparables. The 6 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 margin of assessee was worked out 16.38% as against margin of comparables as per the TP study report at 13.18% and hence, the assessee claimed that the same were at arm's length price. In respect of provision of back office support services, the total value of transactions was Rs.18.19 crores. The assessee applied TNMM method and its margin worked out to 17.18%. The mean margin of comparables was selected by the assessee in TP study report was 14.27% and the assessee claimed the said transaction held to be at arm's length price. The TPO however, in both the segments selected fresh comparables and found both the transactions not to be at arm's length price. In the segment of provision of software services, the TPO proposed by way of adjustment of Rs.5.16 crores and in the segment of provision of back office support services, an upward adjustment of Rs.2.90 crores was proposed. The total TP adjustment proposed by the TPO was Rs.8.08 crores. The Assessing Officer issued draft assessment order to the assessee, against which the assessee filed objections before the DRP. The DRP directed the Assessing Officer/TPO to examine the computation of margins of comparable companies and also to compute working capital adjustment. The DRP also directed to exclude and include certain comparables in both the segments. Another direction of the DRP was to correct the PLI margins computed by the TPO both for the software services and ITES segment. Based on the directions of DRP, the Assessing Officer/TPO worked out the revised comparable set of margins for both the segments. In respect of segment of provision of software services, the adjusted margins as per the TPO i.e. OP/TC was worked out in respect of five comparables finally selected by the DRP and the arithmetic mean of the said comparables worked out to 18.42%. The assessee had shown margin of 16.38% and since it was within +/- 5% range earned by the comparable companies i.e. 18.42%, no TP adjustment pertaining to software services segment was made by the Assessing Officer. In respect of 7 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 back office support services, after directions of the DRP, the Assessing Officer/TPO selected five comparables and worked out the arithmetic mean of adjusted margins of said comparables at 28.75%. The assessee had shown margin of 17.18% and thus, the adjustment for back office support services was revised to Rs.1,82,90,976/-.

10. Both the assessee and the Revenue are in appeal before the Tribunal.

11. The assessee is aggrieved by the adjustment made in ITES segment, whereas the Revenue is in appeal against directions of the DRP in deleting certain concerns from final list of comparables in the segment of provision of software services. First, we are taking up the grounds of appeal raised by the assessee.

12. The assessee is in appeal in ITES segment, wherein as against the margin of assessee at 17.18%, the mean margin of following comparables worked out to 28.75%:-

      Sr.No.   Name of the Company                 Adjusted Margins
                                                   as    per   TPO
                                                   (OP/TC) (%)
         1     Cosmic Global Ltd.                        15.94
         2     Accentia Technologies Ltd.                39.53
         3     Jeevan Softech Ltd. (BPO Operations       40.48
               Segment)
         4     Fortune Infotech Ltd.                     20.61
         5     Informed Technologies India Ltd.          27.19
               Arithmetic Mean                           28.75



13. The assessee is aggrieved with inclusion of comparables i.e. Accentia Technologies Ltd., Jeevan Softech Ltd and Fortune Infotech Ltd. In respect of Accentia Technologies Ltd., the learned Authorized Representative for the 8 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 assessee pointed out that it was not functionally comparable to the assessee since it was offering services in healthcare i.e. medical transcription and billing, etc. Secondly, there was an extraordinary event of merger during the year. The assessee further pointed out that no segmental details were available for Accentia Technologies Ltd. and hence, the margins of said concern could not be applied. In this regard, reliance was placed on the decision of the Pune Bench of Tribunal in assessee's own case in ITA No.205/PN/2015 relating to assessment year 2007-08, order dated 15.04.2016. Further, in respect of merger during the year i.e. extraordinary financial event, the learned Authorized Representative for the assessee placed reliance on the decisions of different Benches of Tribunal.

14. The learned Departmental Representative for the Revenue however, strongly opposed the same.

15. We have heard the rival contentions and perused the record. While benchmarking international transactions, the endeavour needs to be made that the margins of assessee are to be compared with margins of concerns which are functionally comparable. In the absence of such comparability, the margins of independent concerns cannot be applied to benchmark the arm's length price of international transactions undertaken by the assessee. The learned Authorized Representative for the assessee before us has pointed out that in ITES segment, wherein an upward adjustment of Rs.1.82 crores has been made by the DRP/TPO/Assessing Officer, the assessee would be within margins in case the margins of three concerns are excluded.

16. The first concern which is picked up by the assessee for exclusion is Accentia Technologies Ltd. The said concern was pointed out to be not 9 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 functionally comparable as it was engaged in providing services of medical transcription which was not at all comparable to the back office support services provided by the assessee. We find merit in the plea of assessee in this regard. Similar plea of assessee was accepted by the Tribunal in assessment year 2007-

08. The concern being functionally not comparable cannot be selected as part of final list of comparables and hence, we direct its exclusion.

17. The next aspect relating to the said concern is extraordinary event of merger, which had happened during the financial year under consideration. In this regard, we find support from the ratio laid down by the Delhi Bench of Tribunal in Equant Solutions India Pvt. Ltd. Vs. DCIT in ITA No.1202/Del/2015, relating to assessment year 2010-11, order dated 21.01.2016. Following the same parity of reasoning, we hold that Accentia Technologies Ltd. be excluded from final list of comparables.

18. The next concern which the assessee wants to be excluded is Jeevan Softech Ltd., being not functionally comparable. The services which are provided by the said concern include medical writing, clinical data management, biostatistics and other services. The name of said concern has also been changed to Jeeven Scientific Technology Ltd. The assessee on the other hand, is engaged in providing back office support service. Accordingly, we hold that the said concern is not comparable to the assessee and to be excluded from final list of comparables. In this regard, we find support from the ratio laid down by the Chennai Bench of Tribunal in iNautix Technologies India Pvt. Ltd. Vs. DCIT in ITA No.802/Mds/2015, relating to assessment year 2010-11, order dated 24.08.2016.

10

ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016

19. Now, coming to the third concern i.e. Fortune Infotech Ltd., which is sought to be excluded being functionally not comparable. The said concern was claimed to be functionally not comparable. The case of assessee before us is that the said concern has own software and is engaged in web application, mobile application, web designing, etc. hence, it is functionally different and should be excluded from final list of comparables. In this regard, reliance was placed on the ratio laid down by the Delhi Bench of Tribunal in Bechtel India Pvt. Ltd. Vs. DCIT in ITA No.1478/Del/2015, relating to assessment year 2010-11, order dated 21.12.2015.

20. The learned Departmental Representative for the Revenue on the other hand, referred to the order of DRP/TPO/Assessing Officer in this regard.

21. We have heard the rival contentions and perused the record. The assessee is operating in ITES segment, wherein the services are being provided to associated enterprises, whereas the concern Fortune Infotech Ltd. had its own unique web based software, through which it provides services to its customers. The said concern is not comparable to the entity engaged in ITES segment, has been deliberated upon by the Delhi Bench of Tribunal in Equant Solutions India Pvt. Ltd. Vs. DCIT (supra) and it has been held that the concern develops its own software for performing specialized services in medical transcription and patient record management and the same was held to be not functionally comparable to an entity engaged in ITES segment. We find merit in the claim of assessee that once the concern is functionally not comparable to the assessee, then the same cannot be included in final list of comparables. Accordingly, we hold so and direct the Assessing Officer / TPO to exclude the same. The learned Authorized Representative for the assessee here pointed out that in case these three 11 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016 concerns are to be excluded from final list of comparables, then the margins shown by the assessee are within +/- 5% range and no further adjustment is to be made. Accordingly, we decided the issue of exclusion of said three concerns and since the same has been directed to be excluded from final list of comparables, no further adjustment is to be made in the hands of assessee. Accordingly, the ground of appeal No.2 is allowed to the extent argued by the learned Authorized Representative for the assessee. The grounds of appeal No.3 and 5 become academic in nature and hence, the same are dismissed. The ground of appeal No.4 is not pressed and hence, the same is dismissed as not pressed. The grounds of appeal raised by the assessee are thus, partly allowed.

22. Now, coming to the appeal filed by the Revenue, wherein the Revenue is aggrieved by the order of DRP in excluding certain comparables in software segment.

23. The learned Authorized Representative for the assessee at the outset pointed out that if Infosys Ltd. is excluded from final list of comparables, then the assessee was within +/-5% range and other issues raised in the appeal filed by the Revenue would become academic in nature. He also pointed out that consequently, Cross Objections filed by the assessee would also become academic in nature.

24. The learned Departmental Representative for the Revenue placed reliance on the order of TPO.

12

ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016

25. We have heard the rival contentions and perused the record. The assessee in software segment had declared margin of 16.38%. The TPO selected certain concerns and the mean margin of said concerns worked out to 29.26%. The TPO in the segment proposed an adjustment of Rs.5.16 crores. The DRP on the other hand, directed the exclusion of certain concerns and the mean margins of finally selected worked out to 18.42% and since the same was within +/-5% of the assessee's margins, no TP adjustment was made by the Assessing Officer in software services segment. However, the Revenue is in appeal against the same. One of the concerns which has been directed to be excluded by the DRP is Infosys Ltd. on account of its brand value and high turnover. The learned Authorized Representative for the assessee pointed out that in case Infosys Ltd. is excluded from list of comparables selected by the TPO, the assessee was within +/-5% of margins. Accordingly, we proceed to decide only the issue of exclusion of Infosys Ltd. from final list of comparables, which is so directed by the DRP. We find that exclusion of said concern Infosys Ltd. on the basis of its high turnover and brand value has been considered by us in several decisions and because of its huge brand value and also high turnover, the said concern is not comparable to the assessee and hence, the margins of Infosys Ltd. are to be excluded from final list of comparables. Accordingly, we hold so. Once the said concern is excluded from final list of comparables, then the assessee claim that its margins are within +/-5% of mean margins of comparables finally selected and hence, no TP adjustment is to be made in the hands of assessee. Accordingly, allowing the plea of assessee, we do not adjudicate the other issues raised in the appeal filed by the Revenue, being academic. Accordingly, appeal of Revenue is dismissed. 13 ITA No.323/PUN/2015 ITA No.338/PUN/2015 CO No.43/PUN/2016

26. The Cross Objections filed by the assessee become academic on disposal of appeal of Revenue and the same is also dismissed.

27. In the result, appeal of assessee is partly allowed, appeal of Revenue and Cross Objections of assessee are dismissed.

Order pronounced on this 29th day of November, 2017.

              Sd/-                                          Sd/-
      (ANIL CHATURVEDI)                          (SUSHMA CHOWLA)
ऱेखा सदस्य / ACCOUNTANT MEMBER              न्याययक सदस्य / JUDICIAL MEMBER


ऩुणे / Pune; ददनाांक   Dated : 29th November, 2017.

GCVSR

आदे श की प्रयतलऱपप अग्रेपषत/Copy of the Order is forwarded to :

1. The Appellant;
2. The Respondent;
3. The DRP, Pune;
4. The DIT (TP/IT), Pune;
5. The DR 'A', ITAT, Pune;
6. Guard file.

ु ार/ BY ORDER, आदे शािस सत्यापऩत प्रतत //True Copy// वररष्ठ तनजी सचिव / Sr. Private Secretary आयकर अऩीऱीय अचधकरण ,ऩुणे / ITAT, Pune