Income Tax Appellate Tribunal - Hyderabad
M/S. Planet Online Pvt Ltd.,, Hyderabad vs Department Of Income Tax on 30 January, 2015
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH "B", HYDERABAD
BEFORE SHRI B. RAMAKOTAIAH, ACCOUNTANT MEMBER
AND SHRI SAKTIJIT DEY, JUDICIAL MEMBER
ITA No. 464/Hyd/2014
Assessment Year: 2009-10
Planet Online Pvt. Ltd., Asst. Commissioner of Income-
Secunderabad. tax, Circle - 16(3), Hyderabad.
PAN - AAECS1624F
(Appellant) (Respondent)
ITA No. 608/Hyd/2014
Assessment Year: 2009-10
Dy. Commissioner of Income- Planet Online Pvt. Ltd.,
tax, Circle - 16(3), Hyderabad. Secunderabad.
PAN - AAECS1624F
(Appellant) (Respondent)
Assessee by Shri P. Murali Mohan Rao
Revenue by Shri D. Sudhakar Rao
Date of hearing 01-12-2014
Date of pronouncement -01-2015
O RDE R
PER SAKTIJIT DEY, J.M.:
These cross appeals are against the directions of the Dispute Resolution Panel (DRP) u/s 144C(5) and the assessment order passed u/s 143(3) read with section 144C(13) in consequence thereto. The appeals are pertaining to AY 2009-10.
2. Briefly the facts are, assessee an Indian company is a wholly owned subsidiary of Planet Soft Inc., USA. Assessee is engaged in 2 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
providing software development services to its Associated Enterprises (AE). It provides a range of software development services for upgrading/enhancing software solutions including preparation of functional specification documents, preparation of technical designs, coding, testing etc. to its AE, which deals in providing solutions relating to insurance and finance industry. Assessee is registered as a 100% Export Oriented Unit (EOU) under the software technology park of India scheme. For the AY under consideration, assessee filed its return of income on 29/09/2009 declaring total income of Rs.9,31,968 after claiming exemption u/s 10A of the Act. Assessee also declared book profit under the MAT provisions. As the tax payable under MAT provisions was higher than the tax payable under normal provisions, assessee also paid tax as per MAT provisions. During the scrutiny assessment proceeding, AO having noticed that assessee has entered into international transactions with its AE resulting in earning of revenue to the tune of Rs. 34,20,01,237, made a reference u/s 92CA to the Transfer Pricing Officer (TPO) for determining the arm's length price (ALP). In course of proceeding before TPO, assessee submitted its TP report along with other related documents and books of account. In the TP report, assessee adopted Transaction Net Margin Method (TNMM) as the most appropriate method and operating profit to operating cost as profit level indicator (PLI). Assessee searched the prowess and capital line data bases which yielded 15 comparable companies with average OP/OC of 9.34%. As the OP to OC ratio of assessee was 9.50%, the price charged to AE was found to be within arm's length. The TPO, though, accepted TNMM as the most appropriate method, but, he nevertheless rejected the TP report of assessee by pointing out various defects and deficiencies in them. TPO was of the view that not only assessee has selected comparables by using multiple year data instead of data relating to the year under consideration, but, assessee has not gone in to the verticals of the software industry and has applied inappropriate filters which has resulted in selection of 3 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
un-comparables as comparables. Accordingly, TPO rejecting the TP report of assessee, independently undertook a search of data bases, which yielded the following17 comparables with average arithmetic mean PLI of 22.02%.:
1. Akshay Software Technologies Ltd.
2. Bodhtree Consulting Ltd.
3. Comp-U-Learn Tech India Ltd.
4. Igate Global Solutions Ltd.
5. Infosys Ltd.
6. KALS Inf. System (Seg.)
7. LGS Global
8. Mindtree Ltd. (Seg.)
9. Neilsoft Ltd.
10. Persistent Sys
11. RS Software (India) Ld.
12. R Systems International Ltd. (Seg.)
13. Sasken Communication Technologies Ltd.
14. Tata Elxsi Ltd. (seg.)
15. Thninksoft Global
16. Thirdware Solutions
17. Zylog Systems
3. After negative working capital adjustment of -3.64%, arithmetic mean PLI of comparables was enhanced to 25.67%. By applying the aforesaid arithmetic mean PLI to operating cost, TPO determined the ALP of the international transaction with AE at Rs. 44,35,02,901, which resulted in an TP adjustment of Rs. 6,88,46,979. In pursuance to the order passed by TPO, AO framed a draft assessment order on 25/02/2013 by adding the TP adjustment of Rs. 6,88,47,971. AO also made adjustment to the deduction claimed u/s 10A by reducing the communication charges from export turnover, as a result of which deduction claimed u/s 10A was reduced by an amount of Rs.
10,67,970. As a result. the taxable income was determined at Rs. 7,08,46,971. Assessee objected to the draft assessment order before DRP by raising various grounds both on transfer pricing issues as well as on the computation of deduction u/s 10A.
4 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
4. The DRP in its directions dated 29/11/2013 rejected all contentions of assessee with regard to TP issues. However, as far as issue relating to claim of deduction u/s 10A, the DRP allowed assessee's claim by directing AO to reduce the communication charges both from export turnover and total turnover while computing the deduction u/s 10A. In terms with the direction of the DRP, AO finalized the assessment u/s 143(3) read with section 92CA(3) and section 144C vide order dated 26/12/2013.
5. Being aggrieved with the directions of the DRP, both the assessee as well as revenue are before us.
ITA No. 464/Hyd/14 - by assessee6. Though assessee in the memorandum of appeal has raised 14 grounds but at the time of hearing, assessee has submitted modified grounds (termed as additional grounds) raising various issues on transfer pricing adjustment. In ground nos. 20 to 28, assessee has objected to selection of certain comparables by TPO and confirmed by DRP, which we propose to take up first. The comparables objected to by assessee are as under:
S.No. Name of the comparable
1 Persistent Systems Pvt. Ltd.
2 R. Systems International Ltd. (seg.)
3 Sasken Communication Technologies
Ltd. (seg.)
4 Thinksoft Global Services Ltd.
5 Thirdware Solutions Ltd.
6 Zylog Systems Ltd.
7 Bodhtree Consulting Ltd.
8 Comp-U-Learn Global Tech India Ltd.
9 Igate Global Solutions Ltd.
10 Infosys Ltd.
11 Kals Information Systems Ltd.
12 Tata Elxsi Ltd. (seg.)
5
ITA No. 464 & 608/Hyd/20 14
Planet Onlin e Pvt. Ltd.
7. The submissions of the learned AR in brief in respect of each the aforesaid comparables as submitted in a tabular form are as under:
S.No. Name of the Reasons for rejections
comparable
1 Bodhtree Consulting It is engaged in the business of
Ltd. software products.
2 Comp-U-Learn Global It is functionally different as
Tech India Ltd. engaged in software product
development.
3 Infosys Ltd. It is functionally different company
4 Kals Information Functionally dissimilar compared to
Sysytems (Seg.) assessee as core area of business
includes the development,
manufacture and sales & marketing
of printers, computers, LCD
projectors and color TVs and high
profit making company.
5 Tata Elxsi Ltd. (seg.) The comparable is functionally
different and no segment revenue.
6. Persistent Systems Company is engaged predominantly
Pvt. Ltd. in outsource software product
development and product
designing. No segmental data is
available.
7. R Systems Financial year ends on 31 s t
st
International Ltd. December and not on 31 March
(seg.)
8 Thinksoft Global Difference in functionality compare
Services Ltd. to assessee company, product
based company. Providing testing
services and this is only one phase
of SDLC, which are not comparable
with software development
services.
9 Thirdware Solutions Functionally dissimilar was into
Ltd. product development and
purchase/sale of licences also.
Segmental details for sales is
available but no expenditure
bifurcation is available. Therefore,
operating margin for software
services cannot be determined.
10 Igate Global Solutions Company having huge turnover
Ltd. which is more than 200 crores
about 20 times the turnover of the
appellant company. Company is
giant company having presence in
various countries and charges
6
ITA No. 464 & 608/Hyd/20 14
Planet Onlin e Pvt. Ltd.
premium pricing. Further, the
company is having various
intangibles in its name. Further,
company is having closing stock of
raw materials.
11 Zylog Systems Ltd. Company has made acquisitions
during the financial year under
consideration which has increased
its revenue.
12 Sasken Functionally dissimilar compared to
Communication the assessee as having product
Technologies Ltd. sales and is a provider of
(seg.) telecommunication software
services and products to network
equipment manufacturers, mobile
terminal vendors and
semiconductor companies around
the world. Offers combination of
R&D consultancy, wireless software
products and software services.
Works with network OEMs,
Semiconductor vendors, terminal
device OEMs and operators across
the world. No segment data
available.
8. The learned AR submitted that different benches of ITAT including the Hyderabad Benches from time to time and for different assessment years including the asst. year under consideration have considered comparability of the aforesaid companies with a software development service provider and held these companies not to be comparable. In support of such contention, the ld. AR relied upon the following decisions:
1. M/s 3DPLM Software Solutions Ltd. Vs. DCIT, IT(TP) NO.
1303/Bang/2012.
2. ACIT Vs. Hapag Lyoyd Global Services (TS 47 ITAT 2013 (Mum) TP)
3. Triology E Business V. DCIT, (TS 748 ITAT 2012 (Bang) TP)
4. Intoto Software Pvt. Ltd. Vs. DCIT (TS 141 ITAT 2013 (Hyd) TP)
5. NTT Data India Enterprises Applications Services Pvt. Ltd. Vs. ACIT (TS 293 ITAT 2013 (Hyd) TP) 7 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
6. Agnity India Technologies Pvt. Ltd. Vs. DCIT (TS 265 ITAT 2013 (Del) TP)
7. Nethawk Networks India P. Ltd. ITAT, Mumbai, ITA No. 7633/M/2012.
8. Kenexa Technologies P. Ltd., ITAT, Hyd in ITA No. 243/Hyd/2014.
9. DCIT Vs. Hellsoft India P. Ltd. (TS 59 ITAT 2013 (Hyd) TP)
10. CIT Vs. Agnity India Technologies Pvt. Ld. Delhi High Court, ITA No. 1204/2011.
11. CES Pvt. Ltd. Vs. DCIT, Hyderabad ITAT, ITA No. 1445/Hyd/2010.
12. M/s Triology E Business Software India Pvt. Ltd. Vs. DCIT, ITA No. 1054/Bang/2011
13. Agnity India Technologies Pvt. Ltd. Vs. DCIT, ITA No. 6485/Del/2012.
14. Virtusa India Pvt. Ltd. vide ITA No. 1962/Hyd/2011.
9. The learned DR, on the other hand, justified the selection of the comparables objected to by assessee.
10. We have considered the submissions of the parties and perused the orders of departmental authorities as well as other materials on record. We have also applied our mind to the case laws cited by the parties.
10.1 As far as comparables at Sl. Nos. 1 to 5 are concerned, the issues are more or less covered by decisions of the coordinate benches for the self-same AY i.e. 2009-10. In case of M/s CISCO Systems (India) Pvt. Ltd. Vs. DCIT, IT(TP) No. 130/Bang/14 dated 14/08/14, the coordinate bench after examining in detail, excluded Bodhtree consulting Ltd., Infosys Ltd., Kals Information Systems and Tata Elxsi Ltd. (Seg.) The relevant observations of the ITAT, 8 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
Bangalore Bench in respect to each of the aforesaid companies are reproduced hereunder for the sake of clarity:
"26.1 Bodhtree Consulting Ltd.:- As far as this company is concerned, it is not in dispute that in the list of comparables chosen by the assessee, this company was also included by the assessee. The assessee, however, submits before us that later on it came to the assessee's notice that this company is not being considered as a comparable company in the case of companies rendering software development services. In this regard, the ld. counsel for the assessee has brought to our notice the decision of the Mumbai Bench of the Tribunal in the case of Nethawk Networks Pvt. Ltd. v. ITO, ITA No.7633/Mum/2012, order dated 6.11.2013. In this case, the Tribunal followed the decision rendered by the Mumbai Bench of the Tribunal in the case of Wills Processing Services (I) P. Ltd., ITA No.4547/Mum/2012. In the aforesaid decisions, the Tribunal has taken the view that Bodhtree Consulting Ltd. is in the business of software products and was engaged in providing open & end to end web solutions software consultancy and design & development of software using latest technology. The decision rendered by the Mumbai Bench of the Tribunal in the case of Nethawk Networks Pvt. Ltd. (supra) is in relation to A.Y. 2008-09. It was affirmed by the learned counsel for the Assessee that the facts and circumstances in the present year also remains identical to the facts and circumstances as it prevailed in AY 08-09 as far as this comparable company is concerned. Following the aforesaid decision of the Mumbai Bench of the Tribunal, we hold that Bodhtree Consulting Ltd. cannot be regarded as a comparable. In this regards, the fact that the assessee had itself proposed this company as comparable, in our opinion, should not be the basis on which the said company should be retained as a comparable, when factually it is shown that the said company is a software product company and not a software development services company.
26.2 Infosys Ltd.:- As far as this company is concerned, it is not in dispute before us that this company has been considered to be functionally different from a company providing simple software development services, as this company owns significant intangibles and has huge revenues from software products. In this regard, we find that the Bangalore Bench of the Tribunal in the case of M/s. TDPLM Software Solutions Ltd. v. DCIT, ITA No.1303/Bang/2012, by order dated 28.11.2013 with regard to this comparable has held as follows:-
"11.0 Infosys Technologies Ltd.
9 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
11.1 This was a comparable selected by the TPO. Before the TPO, the assessee objected to the inclusion of the company in the set of comparables, on the grounds of turnover and brand attributable profit margin. The TPO, however, rejected these objections raised by the assessee on the grounds that turnover and brand aspects were not materially relevant in the software development segment.
11.2 Before us, the learned Authorised Representative contended that this company is not functionally comparable to the assessee in the case on hand. The learned Authorised Representative drew our attention to various parts of the Annual Report of this company to ubmit that this company commands substantial brand value, owns intellectual property rights and is a market leader in software development activities, whereas the assessee is merely a software service provider operating its business in India and does not possess either any brand value or own any intangible or intellectual property rights (IPRs). It was also submitted by the learned Authorised Representative that :-
(i) the co-ordinate bench of this Tribunal in the case of 24/7 Customer.Com Pvt. Ltd. in ITA No.227/Bang/2010 has held that a company owning intangibles cannot be compared to a low risk captive service provider who does not own any intangible and hence does not have an additional advantage in the market. It is submitted that this decision is applicable to the assessee's case, as the assessee does not own any intangibles and hence Infosys Technologies Ltd. cannot be comparable to the assessee;
(ii) the observation of the ITAT, Delhi Bench in the case of Agnity India Technologies Pvt. Ltd. in ITA No.3856 (Del)/2010 at para 5.2 thereof, that Infosys Technologies Ltd. being a giant company and market leader assuming all risks leading to higher profits cannot be considered as comparable to captive service providers assuming limited risk ;
(iii) the company has generated several inventions and filed for many patents in India and USA ;
(iv) the company has substantial revenues from software products and the break up of such revenues is not available ;10 ITA No. 464 & 608/Hyd/20 14
Planet Onlin e Pvt. Ltd.
(v) the company has incurred huge expenditure for research and development;
(vi) the company has made arrangements towards acquisition of IPRs in 'AUTOLAY', a commercial application product used in designing high performance structural systems.
In view of the above reasons, the learned Authorised Representative pleaded that, this company i.e. Infosys Technologies Ltd., be excluded form the list of comparable companies.
11.3 Per contra, opposing the contentions of the assessee, the learned Departmental Representative submitted that comparability cannot be decided merely on the basis of scale of operations and the brand attributable profit margins of this company have not been extraordinary. In view of this, the learned Departmental Representative supported the decision of the TPO to include this company in the list of comparable companies.
11.4 We have heard the rival submissions and perused and carefully considered the material on record. We find that the assessee as brought on record sufficient evidence to establish that this company is functionally dis-similar and different from the assessee and hence is not comparable and the finding rendered in the case of Trilogy E-Business Software India Pvt. Ltd. (supra) for Assessment Year 2007-08 is applicable to this year also. We are inclined to concur with the argument put forth by the assessee that Infosys Technologies Ltd is not functionally comparable since it owns significant intangible and has huge revenues from software products. It is also seen that the break up of revenue from software services and software products is not available. In this view of the matter, we hold that this company ought to be omitted from the set of comparable companies. It is ordered accordingly."
The decision rendered as aforesaid pertains to A.Y. 2008-09. It was affirmed by the learned counsel for the Assessee that the facts and circumstances in the present year also remains identical to the facts and circumstances as it prevailed in AY 08-09 as far as this comparable company is concerned. Respectfully following the decision of the Tribunal referred to above, we hold that Infosys Ltd. be excluded from the list of comparable companies.
11 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
26.3 KALS Information Systems Ltd.:- As far as this company is concerned, it is not in dispute before us that this company has been considered as not comparable to a pure software development services company by the Bangalore Bench of the Tribunal in the case of M/s. Trilogy e-business Software India Pvt. Ltd. (supra). The following were the relevant observations of the Tribunal:-
"(d) KALS Information Systems Ltd.
46. As far as this company is concerned, the contention of the assessee is that the aforesaid company has revenues from both software development and software products. Besides the above, it was also pointed out that this company is engaged in providing training. It was also submitted that as per the annual repot, the salary cost debited under the software development expenditure was Rs. 45,93,351. The same was less than 25% of the software services revenue and therefore the salary cost filter test fails in this case. Reference was made to the Pune Bench Tribunal's decision of the ITAT in the case of Bindview India Private Limited Vs. DCI, ITA No. ITA No 1386/PN/1O wherein KALS as comparable was rejected for AY 2006-07 on account of it being functionally different from software companies. The relevant extract are as follows:
"16. Another issue relating to selection of comparables by the TPO is regarding inclusion of Kals Information System Ltd. The assessee has objected to its inclusion on the basis that functionally the company is not comparable. With reference to pages 185-186 of the Paper Book, it is explained that the said company is engaged in development of software products and services and is not comparable to software development services provided by the assessee. The appellant has submitted an extract on pages 185-186 of the Paper Book from the website of the company to establish that it is engaged in providing of I T enabled services and that the said company is into development of software products, etc. All these aspects have not been factually rebutted and, in our view, the said concern is liable to be excluded from the final set of comparables, and thus on this aspect, assessee succeeds."
Based on all the above, it was submitted on behalf of the assessee that KALS Information Systems Limited should be rejected as a comparable.
12 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
47. We have given a careful consideration to the submission made on behalf of the Assessee. We find that the TPO has drawn conclusions on the basis of information obtained by issue of notice u/s.133(6) of the Act. This information which was not available in public domain could not have been used by the TPO, when the same is contrary to the annual report of this company as highlighted by the Assessee in its letter dated 21.6.2010 to the TPO. We also find that in the decision referred to by the learned counsel for the Assessee, the Mumbai Bench of ITAT has held that this company was developing software products and not purely or mainly software development service provider. We therefore accept the plea of the Assessee that this company is not comparable."
Following the aforesaid decision of the Tribunal, we hold that KALS Information Systems Ltd. should not be regarded as a comparable.
26.4 Tata Elxsi Ltd.:- As far as this company is concerned, it is not in dispute before us that in assessee's own case for the A.Y. 2007-08, this company was not regarded as a comparable in its software development services segment in ITA No.1076/Bang/2011, order dated 29.3.2013. Following were the relevant observations of the Tribunal:-
II. UNREASONABLE COMPARABILITY CRITERIA :
19. The learned Chartered Accountant pleaded that out of the six comparables shortlisted above as comparables based on the turnover filter, the following two companies, namely (i) Tata Elxsi Ltd; and (ii) M/s. Flextronics Software Systems Ltd., deserve to be eliminated for the following reasons :
(i) Tata Elxsi Ltd., : The company operates in the segments of software development services which comprises of embedded product design services, industrial design and engineering services and visual computing labs and system integration services segment.
There is no sub-services break up/information provided in the annual report or the databases based on which the margin from software services activity only could be computed. The company has also in its response to the notice u/s.133(6) stated that it cannot be considered as comparable to any other software services company because of its complex nature. Hence, Tata Elxsi Ltd., is to be excluded from the list of comparables.
13 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
(ii) Flextronics Software Systems Ltd. : The learned TPO has considered this company as a comparable based on 133(6) reply wherein this company reflected its software development services revenues to be more than 75% of the "software products and services" segment revenues. Flextronics has a hybrid revenue model and hence should be rejected as functionally different. Based on the information provided under "Revenue recognition" in its annual report, it can be inferred that the software services revenues are earned on a hybrid revenue model, and the same is not similar to the regular models adopted by other software service providers. The learned representative pleaded that a regular software services provider could not be compared to a company having such a unique revenue model, wherein the revenues of the company from software/product development services depends on the success of the products sold by its clients in the marketplace. Hence, it would be inappropriate to compare the business operations of the assessee with that of a company following hybrid business model comprising of royalty income as well as regular software services income, for which revenue break-up is not available. He finally submitted that this was a good reason to exclude this company also from the list of comparables.
20. On the other hand, the learned DR supported the order of the lower authorities regarding the inclusion of Tata Elxsi and Flextronics Software Systems Ltd., in the list of comparables. He reiterated the contents of para 14.2.25 of the TPO's order. He also read out the following portion from the TPO's order :
"Thus as stated above by the company, the following facts emerge :
1. The company's software development and services segment constitutes three sub-segments i) product design services; ii) engineering design services and iii) visual computing labs.
2. The product design services sub-segment is into embedded software development. Thus this segment is into software development services.
3. The contribution of the embedded services segment is to the tune of Rs.230 crores in the total segment revenue of Rs.263 crores. Even if we consider the other two sub-segments pertain to IT enabled services, the 87.45% (›75%) of the 14 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
segment's revenues is from software development services.
4. This segment qualifies all the filters applied by the TPO."
Regarding Flextronics Software Systems, the following extract from page 143 of TPO's order was read out by him as his submissions :
"It is very pertinent to mention here that the company was considered by the taxpayer as a comparable for the preceding assessment year i.e., AY 2006-07. When the same was accepted by the TPO as a comparable, the same was not objected to it by the taxpayer. As the facts mentioned by the taxpayer are the same and these were there in the earlier FY 2005-06, there is no reason why the taxpayer is objecting to it. How the company is functionally similar in the earlier FY 2005-06 but the same is not functionally similar for the subsequent FY 2006-07 even when no facts have been changed from the preceding year. Thus the taxpayer is arguing against this comparable as the company was not considered as a comparable by the taxpayer for the present FY 2006-07."
21. We have heard the rival submissions and considered the facts and materials on record. After considering the submissions, we find that Tata Elxsi and Flextronics are functionally different from that of the assessee and hence they deserve to be deleted from the list of six comparables and hence there remains only four companies as comparables, as listed below:"
26.5. Following the aforesaid decision of the Tribunal, we hold that M/S.Tata Elxsi Ltd. should not be regarded as a comparable."
10.2 ITAT, Hyderabad Bench following the aforesaid decision of the ITAT, Bangalore Bench also excluded these four companies in case of M/s Kenexa Technologies Pvt. Ltd. Vs. DCIT in ITA No. 243/Hyd/2014 dt. 14/11/2014. Respectfully following the decisions of the ITAT, we direct AO/TPO to exclude these four companies. As far as Comp-U Learn Global Tech India Ltd. is concerned, ITAT, Hyderabad Bench in case of M/s Kenexa Technologies Pvt. Ltd. Vs. DCIT (supra) observed as under:
15 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
"39. The assessee submitted before the DRP that Comp-U- Learn Tech India Ltd. was engaged in the development of new software (product development) (page 7 of the Annual Report) in ITES call centre and BPO services (page 11 of Annual Report). It was further submitted that schedule XIII of the Annual Report shows software development expenditure at only 25% of the total expenditure. The TPO extracted the 133(6) notice and held that the company has nil onsite revenue and satisfied all the filters applied by the TPO. We are of the opinion that some more analysis has to be done and we direct the TPO to look into the financial statement of the company and also provide an opportunity to the assessee to submit relevant details to substantiate its claim that Comp-U-Learn Tech India Ltd. is not a comparable company."
Consistent with the view expressed by the coordinate bench, we also remit the issue of comparability of this company to AO/TPO with similar directions.
10.3 As far as Persistent Systems Pvt. Ltd. is concerned, it is the contention of the learned AR that this company cannot be a comparable as it is engaged in development of software product and product designing. On a perusal of the extracts of annual report of this company for the FY 2008-09 submitted by ld. AR, it is noticed that the company has claimed that it was formed mainly to provide software development services. However, the P&L account for the year ended 31/03/2009, a copy of which has been submitted before us, indicates that it has shown income from sale of software services as well as products. Therefore, unless segmental details are available, the company cannot be treated as comparable. Moreover, in case of M/s 3DPLM Software Solutions Ltd. Vs. DCIT, IT(TP) No. 1303/Bang/2012, the ITAT Bangalore Bench held as under:
"We have heard the rival submissions and perused and carefully considered the material on record. It is seen from the details on record that this company i.e. Persistent Systems Ltd., is engaged in product development and product design services while the assessee is a software development services provider. We find that, as submitted by the assessee, the segmental details are not given separately. Therefore, following the principle enunciated in the decision of the Mumbai Tribunal 16 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
in the case of Telecordia Technologies India Pvt. Ltd. (supra) that in the absence of segmental details / information a company cannot be taken into account for comparability analysis, we hold that this company i.e. Persistent Systems Ltd. ought to be omitted from the set of comparables for the year under consideration. It is ordered accordingly."
Though, the aforesaid finding of the coordinate bench relates to the AY 2008-09, but, in our view, it will also equally apply to AY under consideration as facts are identical. Therefore, respectfully following the view expressed by the coordinate bench, we exclude this company as comparable.
10.4 With regard to R Systems International ltd., it is the contention of the assessee that the company cannot be selected as a comparable as it has a different financial year ending than assessee. As can be seen from the P&L account statement of R Systems International Ltd. for the AY 2008-09, a copy of which has been placed before us by ld. AR, the company follows 31 st December as its year ending whereas assessee is having its year ending on 31 st March. The ITAT Mumbai Bench in case of ACIT vs. Hapag Lloyd Global Services Pvt. Ltd. ITA No. 8499/Mum/10 having found that this company has a different financial year ending than assessee, observed as under:
"7.2 The learned Departmental Representative contended that Unless the financial year-end of a comparable case matches with that of the assessee, it cannot be considered as comparable because the figures of different financial year endings are distorted. He relied on an order passed by the Mumbai Bench of the Tribunal in case of Sandstone Advisors (P) Ltd. Vs. ACIT, [2013] 32 taxmann.com 216, the Tribunal after considering the prescription of Rule 10B(4) and an another case of Pune Bench of the Tribunal in Honeywell Automation India Ltd. Vs. DCIT (IT Appeal No. 4(PN) of 2008, dated 11/02/2009) has held that it is mandatory for the purposes of comparing the data of an uncontrolled transaction with an international transaction that the same must relate to the financial year ending similar to that of the assessee. The ld. DR contended that since the case of CMC Ltd has a different financial year ending vis-à-vis that of the assessee, the same 17 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
ought to have been excluded. No contrary precedent was brought to our notice by the learned AR. In fact, the argument advanced by the ld. DR in this regard was not seriously challenged by the ld. AR. Respectfully following the precedent, we hold that this case should be excluded from the list of comparables."
As facts are identical respectfully following the aforesaid observation of the coordinate bench, we exclude this company from comparability analysis.
10.5 As far as Think Soft Global Services Ltd. is concerned, assessee has objected to inclusion of the aforesaid company on the reasoning that it is functionally different as it is a product based company and provides testing services. On a perusal of the annual report of this company, extract of which was submitted before us, it is seen that the company is predominantly into software testing. In case of Triology E Business Vs. DCIT, ITA No. 1054/Bang/11, dtd. 23/11/12 it has been held by coordinate bench that software testing services cannot be equated with software development services. Therefore, we find merit in the contention of ld. AR. Accordingly, we hold that this company cannot be treated as comparable to assessee.
10.6 As far as Thirdware Solutions is concerned, assessee has sought exclusion of the aforesaid company because it is into product development and purchase and sale of licences. It is further contention of assessee that though segmental details for sales is available but no expenditure bifurcation is available, which makes it impossible to correctly determine the operating margin of software services. On a perusal of the break-up of sales of this company as on 31 st March, 2009, the contention of assessee appears to be correct. Further, ITAT Bangalore Bench in case of 3DPLM Software Solutions Ltd. Vs. DCIT (supra), has held as under:
"15.3 We have heard the rival submissions and perused and carefully considered the material on record. It is seen from the 18 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
material on record that the company is engaged in product development and earns revenue from sale of licenses and subscription. However, the segmental profit and loss accounts for software development services and product development are not given separately. Further, as pointed out by the learned Authorised Representative, the Pune Bench of the Tribunal in the case of E-Gain Communications Pvt. Ltd. (supra) has directed that since the income of this company includes income from sale of licenses, it ought to be rejected as a comparable for software development services. In the case on hand, the assessee is rendering software development services. In this factual view of the matter and following the afore cited decision of the Pune Tribunal (supra), we direct that this company be omitted from the list of comparables for the period under consideration in the case on hand."
10.7 The ld. DR has not brought any material to our notice to demonstrate that the aforesaid finding of the coordinate bench will not be applicable to AY under consideration. Therefore, following the view expressed by the ITAT Bangalore Bench, we exclude this company from the list of comparables.
10.8 As far as I-Gate Global Solutions Ltd. is concerned, it is the contention of ld. AR that the company is having huge turnover of more than Rs. 900 crores, and is a relatively big company having presence in various countries and enjoys premium pricing. He has further submitted that the company owns various intangibles in its name and is having closing stock of raw materials which signify that it is into development of product. We have considered the submissions of the parties. On a perusal of the P&L account of this company for the year ended March 2009, a copy of which is submitted by ld. AR, it is seen that the company has claimed 'expenses' towards raw materials, stores and spares. Therefore, it needs to be examined in detail whether assessee's claim that the company is into product development is correct. As relevant informations required for coming to a definite conclusion are not before us, we are inclined to remit the issue of comparability of this company to AO/TPO for considering afresh. Further, we may observe that in case of Triology E Business 19 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
(supra) this company has been excluded on the basis of high turnover. Therefore, this aspect is also required to be examined by AO/TPO while deciding comparability of this company.
10.9 As far as Zylog Systems Ltd. is concerned, it is the contention of the ld. AR that during the year company has made acquisitions which could be having an impact over the financials of the company as the revenue has substantially increased compared to the preceding year. On a perusal of the extract of annual report for the FY 2008-09 of this company, which were placed before us by learned AR, it is seen that during the FY 2008-09, the company has acquired Fair Fax Consulting Inc. and Ducont FZ LLC through its wholly owned subsidiary ZylogBV Ltd.. The company itself has admitted in the annual report that benefits from such acquisition include access to new clients, new geographical areas and new service offerings as well as an increase in per capita revenue. From the extracts of the annual report, it is seen that there is substantial increase in revenue in the impugned AY compared to the preceding AY. Therefore, considering the fact that the acquisitions made by the company during the relevant FY could have impacted the revenue earning and profitability of the company, it will not be safe to treat the aforesaid company as a comparable. Accordingly, we direct the AO/TPO to exclude this company from the list of comparables.
10.10 As far as Sasken Communication Technologies Ltd is concerned, the main thrust of the learned AR's contention is the company is also developing products and segmental details are not available relating to costs. On a perusal of the extracts of annual report of the aforesaid company submitted before us by ld. AR it is seen that the company is involved in providing software development services as well as development of software products also. From the breakup of revenue earned during the relevant FY, it is seen that as against revenue of Rs. 40531.20 lakhs earned from software 20 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
development services, Rs. 6146.43 lakhs were from software products. Though, it appears that substantial revenue is earned from software development services, however, the cost relating to earning of such revenue has to be taken into account. It is the contention of the assessee that segmental details of cost is not available from the annual report. Since the entire annual report has not been placed before us, we are not in a position to give a conclusive finding in this regard. We, therefore, remit the issue relating to comparability of this company for fresh adjudication by the AO/TPO. However, we make it clear that unless segmental details of cost are available, it will be better to ignore this company.
11. The AO/TPO is directed to re-compute the ALP in terms with the direction hereinabove.
12. Ground No. 14 reads as under:
"Ld. TPO/DRP/AO erred in treating the deferred revenue expenditure as operating cost without appreciating the fact that the said expenditure is not incurred in connection with the export earnings."
13. In course of proceeding before TPO, assessee submitted that the operating costs also include amortization of deferred revenue expenses to the tune of Rs. 1,19,01,104, which needs to be excluded as it cannot be considered to be operational expenditure. TPO however rejected assessee's claim with the observation that as the annual report does not contain any entry to support assessee's claim, the expenditure cannot be treated as non-operational. Though, assessee objected to such finding of TPO before DRP, but, the DRP did not find any merit in the contentions of assessee. The DRP observed that the P&L account clearly indicates that assessee debited amount of Rs. 1,19,01,104 towards amortization of intangible assets by considering the same to be non-operational. The DRP observed, intangible assets are developed as a result of normal 21 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
business operations and, therefore, they need to be treated as operational. Accordingly, they rejected the claim of assessee.
14. Before us, the ld. AR more or less reiterating the submissions made before the departmental authorities, submitted that every expenditure debited to the P&L account cannot be considered as operational. The ld. AR submitted that during FY 2002-03, assessee had undertaken development of certain software which was spread over more than one FY. As development was spread over several years the company decided to capitalize all the cost that were incurred on the software development. Following the generally accepted accounting principle and relevant accounting standard 1/5 th of the capitalized expenditure cost was amortized every year. It was submitted that amortization commenced from the year in which the development of software was completed and sold. Thus, it was submitted by ld. AR that the deferred revenue expenditure should not have been considered as part of operating cost as it is not incurred in connection with export earnings.
15. The learned DR, on the other hand, relied on the orders of the TPO and DRP.
16. We have considered the submissions of the parties and perused the orders of the revenue authorities as well as other materials on record. We agree with the submissions of the ld. AR that every expenditure debited to the P&L account cannot be considered as operational in nature. From the observations made by TPO, it appears, he has rejected assessee's claim only for the reason that no such entries were found in the annual report. The TPO has not properly examined the nature of expenditure. However, at the same time, assessee has to demonstrate that such expenditure was not claimed in any preceding assessment years. Therefore, considering the facts of the case, we are inclined to remit this issue back to the 22 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
file of AO/TPO for deciding the issue afresh after providing reasonable opportunity of hearing to assessee. This ground is allowed for statistical purposes.
17. In ground No. 15, assessee has raised the non-exclusion of a reasonable amount of employee cost from the operating cost while calculating the operating margin.
18. It was contended by assessee before DRP that it maintains excess capacity staff of about 10%. The excess capacity does not generate any revenue on a regular basis but is useful only when additional work flows in or in case of unforeseen staff attrition. Assessee stated that it has to maintain excess staff capacity as it cannot quickly hire people with required skills, knowledge and experience. In this regard assessee also relied upon a decision of the ITAT Delhi Bench in case of DCIT Vs. Vertex Customer Service India P. Ltd., 126 TTJ 184. The DRP rejected assessee's contention by observing that it is a common practice to maintain excess staff capacity in this field. The DRP observed that unless the assessee keeps excess staff it has to engage persons on contract basis by paying higher wages. It was observed that the expenditure on excess staff capability is not an extraordinary and not of non-recurring nature, hence, it cannot be excluded keeping in view the OECD guidelines. Further, the DRP observed that assessee has also not produced any documentary evidence to support its claim. Accordingly, they rejected the claim of assessee.
19. Before us, ld. AR submitted that the increase in employee cost is much more in terms with increase of revenue. Ld. AR submitted that while increase in revenue is to the tune of only 23.52%, salary paid during the year increased from 9 crores to 23.3 crores, hence, suitable adjustment from operating cost has to be given on account of salaries.
23 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
20. Having heard the parties and perused the materials on record, we are of the view that the matter requires re-examination by AO/TPO after verifying the cause for quantum jump of salary in the impugned AY. If it is found that part of the employee cost is non-operational, then, suitable adjustment may be given from the operating cost. This ground is allowed for statistical purposes.
21. Ground No. 16 and 17 are on risk adjustment and negative working capital adjustment.
22. While computing the ALP, TPO did not allow any risk adjustment. Before the DRP, assessee raising the issue of risk adjustment, submitted that though the TPO examined the risk assumed by assessee and its AE, but, he ignored to make necessary adjustment towards risk. However, the DRP observed that though, TPO vide his show cause notice dated 09/10/2012 has called upon assessee to submit the calculation of risk, but, assessee in its reply dated 06/11/12, did not furnish any such calculation. Further, the DRP observed that assessee though explained the risk assumed by it and the AE, but, it did not quantify how each type of risk or the difference in each risk affect the profitability of each of the comparable companies based on the data for FY 2008-09. Ultimately, the DRP rejected assessee's claim for risk adjustment.
23. As far as working capital adjustment is concerned, TPO while computing the ALP made negative working capital adjustment of (-)3.64% which enhanced the arm's length margin of the comparable companies to 25.67%. Before the DRP while objecting to negative working capital adjustment made by TPO, it was submitted by assessee that the TPO considered the closing balances of trade receivables and trade payables instead of average balances current assets and liabilities. Assessee submitted, the TPO ought to have 24 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
considered entire current assets and liabilities without restricting himself to trade receivables and payables. The DRP however did not find merit in the objections of assessee. The DRP observed that there is no uniformity when definition of items receivables and payables is concerned, as debtors inventories and creditors are categorized differently in different companies. The DRP also observed that neither before the panel nor before TPO assessee has explained the possibility of exact result in view of the ambiguity pointed out by TPO. It was observed by DRP, the benefit can be given only in situations where there is a greater chance of increasing the comparability levels of assessee. However, since assessee did not explain the chance of increasing the comparability level, its contention cannot be accepted. Accordingly, DRP rejected the claim of assessee.
24. The ld. AR submitted before us, assessee functions under a limited risk environment with almost all the risk being assumed by its AE. It was submitted, assessee bears limited business risks compared to independent comparable companies due to the nature of its revenue model as it is guaranteed profits in provision of software development services. However, independent companies have to bear the vagaries of the economic and business factors that are prevailing in the industry, hence, could either incur losses or earn profits based on the market conditions. It was submitted, as per Rule 10B(1)(e)(iii) an adjustment should be made to the profit margin of independent comparable companies to take into account the differences in functions and risks. He submitted, the OECD transfer pricing guidelines also recognize adjustments to be made to account for differences between controlled and uncontrolled situation that would significantly affect the price charged or return required by independent enterprises. Accordingly, controlled and uncontrolled transactions are comparable only if adjustment with respect to significant differences between them in terms of risks assumed is made. Ld. AR relied upon a decision of the ITAT Bangalore Bench 25 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
wherein risk adjustment of 6.75% was allowed. He submitted, benefit of at least 3% may be given to assessee as risk adjustment. As far as negative working capital is concerned, ld. AR reiterated submissions made before DRP.
25. The ld. DR, on the other hand, supported the order of TPO and DRP on this issue.
26. We have considered the submissions of the parties and perused the orders of the revenue authorities as well as other materials on record. It is evident from the orders of TPO and DRP as well as materials on record that neither in its TP study nor before the TPO and DRP, assessee has submitted any computation made on a scientific basis towards risk adjustment. Though benefit of risk adjustment can be given in an appropriate case, but, it has to be on the basis of facts and evidence and cannot be granted in a routine manner. Though, it may be true, in case of a captive service provider AE takes all major risks. But, at the same time assessee also bears single customer risk, as in the event of any loss or damage to the business of AE assessee is also likely to suffer. Moreover, assessee has to demonstrate risk assumed by each of the comparable companies vis-à-vis the assessee. The basis for adjustment towards risk must come from assessee's side. As assessee has not properly established its case either before the TPO or DRP by bringing facts and materials on record, we are inclined to remit this issue back to the file of AO/TPO for deciding afresh after affording an opportunity of being heard to assessee. While doing so, AO/TPO must also examine assessee's claim in respect of working capital adjustment. Ground No. 16 & 17 are allowed for statistical purposes.
27. In course of hearing, ld. AR submitted before us that the TPO has not excluded the domestic sales while computing the ALP. We make it clear that for determining the ALP, AO has to consider the 26 ITA No. 464 & 608/Hyd/20 14 Planet Onlin e Pvt. Ltd.
controlled transactions i.e. the international transaction entered into by assessee with its AE alone. In view of the above, we direct the AO/TPO to determine the ALP afresh keeping in view our directions hereinabove and after extending reasonable opportunity of being heard to assessee.
28. We have confined our findings to the grounds/issues specifically argued before us by ld. AR. As ld. AR has not argued the other grounds raised by assessee in the Memorandum of Appeal as well as in additional grounds, they are treated as not pressed, hence, dismissed.
29. In the result, assessee's appeal is partly allowed for statistical purposes.
ITA No. 608/Hyd/14 by the Department30. The only issue in the department's appeal is in respect of direction of the DRP to exclude communication charges, insurance, etc. from the export turnover as well as total turnover while computing deduction u/s 10A.
31. Having heard the parties, we are of the view that the directions of ld. DRP cannot be disturbed. As can be seen from the decisions referred to by ld. DRP in para 9.2 of its order, the issue is squarely covered in favour of assessee. In view of the aforesaid, we uphold the order of ld. DRP on this issue and dismiss the grounds raised by the department.
32. In the result, department's appeal is dismissed.
27 ITA No. 464 & 608/Hyd/20 14Planet Onlin e Pvt. Ltd.
33. To sum up, assessee's appeal is partly allowed for statistical purposes and appeal of the department is dismissed.
Pronounced in the open court on 30/01/2015.
Sd/- Sd/-
(B. RAMAKOTAIAH) (SAKTIJIT DEY)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Hyderabad, Dated: 30 th January, 2015
Kv
Copy to:-
1) Plant Online Pvt. Ltd., 1-8-271, 272 & 273, 6 th Floor, Ashoka Bhoopal Chambers, Sardar Patel Road, Secunderabad - 500 003.
2) ACIT, Circle - 16(3), Hyderabad - 500 004.
3) DRP, Hyderabad
4) TPO-II, 6 th Floor, IT Towers, 10-2-3, AC Guards, Hyd-004.
5)The Departmental Representative, I.T.A.T., Hyderabad.