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 48, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Subex Limited, Bangalore vs Deputy Commissioner Of Income Tax, ... on 27 February, 2023

                                                      IT(TP)A No.948/Bang/2022
                                                    M/s. Subex Limited, Bangalore


                 IN THE INCOME TAX APPELLATE TRIBUNAL
                          "A'' BENCH: BANGALORE

              BEFORE SHRI N.V. VASUDEVAN, VICE PRESIDENT
                                  AND
              SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER


                         IT(TP)A No.948/Bang/2022
                          Assessment Year: 2013-14

M/s. Subex Limited
Block 9 4th Floor, Wing B
Pritech Park SEZ                             Deputy Commissioner of
Bellandur                                Vs. Income-tax
Bangalore 560 103                            Circle 6(1)(1)
                                             Bangalore
PAN NO : AABCS9255R
        APPELLANT                                       RESPONDENT

  Appellant by            :   Shri Ajay Rotti, A.R.
  Respondent by           :   Dr. Shankar Ganesh K., D.R.

              Date of Hearing       :                   16.02.2023
              Date of Pronouncement :                   27.02.2023

                                   ORDER

    PER CHANDRA POOJARI, ACCOUNTANT MEMBER:

This appeal by assessee is directed against final assessment order passed by the Assessing Officer u/s 143(3) r.w.s. 254 r.w.s. 144C(3) r.w.s. 144B of the Income-tax Act,1961 ['the Act' for short] dated 29.7.2022. The assessee has raised following grounds of appeal:

The grounds stated hereunder are independent of and without prejudice to one another. The Appellant submits as under:
1. Assessment and Reference to the Transfer Pricing Officer is bad in law IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 2 of 69 1.1. The order dated July 29, 2022, passed under section 143(3} read with section 254, section 144C(13} and section 144B of the Income-tax Act, 1961 ('the Act'), by the National Faceless Assessment Centre ('the NFAC1), be struck down as invalid, as the order is bad in law and on facts.
1.2. The NFAC, erred in making a reference to the Ld. Deputy Commissioner of Income-tax, Transfer Pricing - 2(2)(1) (TPO1) as the former has not recorded an opinion that any of the conditions in section 92C(3) of the Act, were satisfied in the instant case. The Hon'ble Dispute Resolution Panel ('DRP') erred in upholding the actions of the NFAC.
1.3. The Ld. TPO/ NFAC erred in not demonstrating that the motive of the Appellant was to shift profits outside India by manipulating the prices charged in its international transactions, which is a prerequisite condition to make any adjustment under the provision of Chapter X of the Act. The Hon'ble DRP erred in upholding the actions of the Ld. NFAC/ TPO.
1.4. The Ld. TPO/ NFAC erred in not taking due cognizance of the facts and legal contentions provided by the Appellant and erred in adopting a biased and prejudiced approach to the transfer pricing assessment. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.
2. Transfer pricing order is void ab initio as transfer pricing proceedings were not conducted in a faceless manner The transfer pricing order dated January 23, 2021, issued under section 92CA(3) of the Act, is liable to be struck down, as the transfer pricing proceedings were not conducted in a faceless manner.
3. Transfer pricing order is bad in law as principles of natural justice were violated The transfer pricing order is liable to be struck down as such order was passed in violation of the principles of natural justice and without providing reasonable opportunity to the Appellant, as show-cause notice was issued on January 22, 2021 and the TP order was passed on January 23, 2021. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.
4. Assessment order is bad in law as assessment was not completed in conformity with the directions of the Hon'ble DRP 4.1. The final assessment order dated July 29, 2022 passed by the Ld. NFAC is bad in law as the assessment was not completed in conformity with the directions of the Hon'ble DRP as prescribed under section 144C(13) of the Act. 4.2. The Ld. NFAC has erred in not following directions of the Hon'ble DRP wherein the Ld- NFAC was directed to allow the set-off of brought forward unabsorbed depreciation.
5. Incorrect rejection of aggregated approach 5.1. The Ld. TPO / NFAC erred in rejecting the entity level Transactional Net Margin Method (TNMM1) approach (aggregated approach) adopted by the Appellant and in preparing a segmental profit and loss of the Company on his own surmises. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/NFAC.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 3 of 69 5.2. The Ld. TPO/ NFAC and the Hon'ble DRP failed to appreciate that the variation between the arm's length price as per the comparables in the TP order and price at which the international transaction has actually been undertaken, when computed at entity level, will not exceed 3 per cent of the latter hence, the Assessee's transactions of software development services are at arm's length.

6. Fresh comparability/ benchmarking analysis is liable to be quashed 6.1. The Ld. TPO/ NFAC erred in arbitrarily rejecting Transfer Pricing Documentation (TP Study') maintained by the Appellant as per Section 92D of the Act read with Rule 10D of the Income-tax Rules, 1962 ('the Rules') on account of mere difference of interpretation in selection of filters. The Hon'ble DRP erred in upholding the actions of Ld. TPO/ NFAC.

6.2. The Ld. TPO/ NFAC erred in conducting a fresh comparability/ benchmarking analysis using "non-contemporaneous" data and substituting the Appellant's analysis with the fresh benchmarking analysis on mere conjectures and surmises. The Hon'ble DRP erred in upholding the actions of the NFAC/ Ld. TPO.

7. Erroneous application of export service to sales filter of 75% The Ld. TPO/NFAC erred in applying the filter of export service to sales of more than 75% as against export sales filter of 25% applied by the Appellant. The Hon'ble DRP erred in upholding the actions of the NFAC/ Ld. TPO.

8. Erroneous selection/ rejection of comparables 8.1. The Ld. TPO/ NFAC erred in selecting Persistent Systems Limited as comparable, despite a. Having extra-ordinary events during the year; and b. Having significant related party transactions. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.

8.2. The Ld. TPO/ NFAC erred in wrongly computing the margin of Persistent Systems Limited. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC. 8.3. The Ld. TPO/ NFAC erred in selecting Larsen & Toubro Infotech Ltd as comparable, despite it:

a.Being functionally different from the Assessee; b. Having significant related party transactions; c.Having significant onsite operations; and d.Having huge turnover.
The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC. 8.4. The Ld. TPO/ NFAC erred by rejecting Nucleus Exports Software Ltd as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 4 of 69 8.5. The Ld. TPO/ NFAC erred by rejecting Tata Elxsi Ltd. as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.

8.6. The Ld. TPO/ NFAC erred by rejecting Virinchi Technologies Ltd. as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.

9. Restriction of the adjustment value on software development income and marketing support charges to the proportionate value of international transaction 9.1. The Ld. TPO / NFAC erred in not restricting the adjustment value on software development income to the extent of the international transaction (i.e. proportionate adjustment) with the Associated Enterprises. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.

10. Erroneous transfer pricing adjustments for interest on trade receivables 10.1. The Ld. TPO/ NFAC erred in considering outstanding receivables from Subex Americas Inc., to be a separate international transaction and computing interest on the same. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.

10.2. The Ld. TPO / NFAC erred in not appreciating that creation of trade receivables was a secondary transaction arising out of international transactions with Subex Americas Inc., which has already been benchmarked at the time of income recognition. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC. 10.3. The Ld. TPO/ NFAC erred in not appreciating that the underlying agreement does not have a clause for interest on outstanding balance and hence no such interest is payable by Subex Americas Inc. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.

10.4. The Ld. TPO/ NFAC and Hon'ble DRP failed to appreciate that interest on trade receivables, to the extent prudently applicable, has been implicitly factored by the Appellant in pricing its transactions with its AEs and could be verified to be arm's length using a working capital adjustment even on the comparable companies purportedly selected by the Ld. TPO in the transfer pricing order.

11. Erroneous transfer pricing adjustment arising from Corporate guarantee 11.1. The Ld. TPO/ NFAC erred in considering corporate guarantee provided by the Appellant to Subex Technologies Inc., as an international transaction and computing a fee on the same. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.

11.2. The Ld. TPO/ NFAC erred in not appreciating that corporate guarantee given by the Company to Subex Technologies Inc., was in the nature of shareholder service and such guarantee was extended with a view to protect its investment. The Hon'ble DRP erred in upholding the action of the Ld, TPO/NFAC. 11.3. Without prejudice, the Ld. TPO/NFAC erred in not restricting the adjustment for corporate guarantee fee to 0.5%. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 5 of 69

12. Erroneous non-set-off of brought forward business losses and unabsorbed depreciation The Ld. NFAC erred in not setting-off brought forward business losses and unabsorbed depreciation pertaining to earlier assessment years against the income for AY 2013-14. The Hon'ble DRP has erred in not adjudicating the ground relating to the set off of brought forward business loss raised by the Appellant before it.

13. Erroneous computation of book profits and tax payable on book profits The Ld. NRAC erred in computing book profits under section 115JB as INR 4,90,04,565 and tax payable thereon at 98,04,711, despite their being no adjustments to 'Nil' book profits and 'Nil1 tax on book profits declared by the Appellant in the return of income.

14. Erroneous non-set-off of MAT credit entitlement The Ld. NFAC has erred in law in not setting-off MAT credit entitlement pertaining to earlier AYs. The Hon'ble DRP erred in not adjudicating this ground of objection raised by the Appellant before it.

15. Erroneous non-grant of Foreign Tax Credit The Ld. NFAC erred in law in not granting Foreign Tax Credit. The Hon'ble DRP has erred in not adjudicating this ground of objection raised by the Appellant before it.

16. Erroneous short grant of credit for Tax deducted at source The Ld. NFAC erred in restricting TDS credit to INR 1,26,934 in the assessment order, thereby resulting in short grant of TDS credit.

A.

17. Erroneous non-grant of credit for taxes paid by Appellant and refunds adjusted 17.1. The Ld. NFAC erred in non-grant of credit for taxes aggregating to INR 5,50,00,000 paid by the Appellant for AY 2013-14. 17.2. The Ld. NFAC erred in non-grant of credit for refunds of earlier years aggregating to INR 3,74,24,410 adjusted against the demand for AY 2013-14.

18. Erroneous adjustment of refund for AY 2013-14 The Ld. NFAC erred in reducing the refund of INR 10,72,07,590 granted for AY 2013-14 while computing the tax liability, instead of reducing the refund of INR 10,65,34,230.

19. Erroneous levy of interest under section 234B The Ld. NFAC has erred in levying interest under section 234B of the Act.

20. Erroneous non-grant of interest under section 244A of the Act The Ld. NFAC has erred in not granting of interest on refund under section 244A of the Act.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 6 of 69

21. Erroneous initiation of penalty proceedings under section 271(1)(c) of the Act On the facts and in the circumstances of the case and in law, the Ld. NFAC has erred in initiating penalty proceedings under section 271 (1 }(c) of the Act.

2. Originally, the assessee came in appeal before this Tribunal in IT(TP)A No.190/Bang/2018 for the same assessment year against the final assessment order dated 4.10.2017 passed by the Assessing Officer (AO) u/s 143(3) r.w.s. 144C(13) of the Income-tax Act,1961 ['the Act' for short], wherein assessee raised various grounds. The Tribunal on earlier occasion considered the primary objection of the assessee that the TPO has made separate additions/disallowance in respect of TP adjustments on marketing and allied charges paid to AE of Rs.123,19,59,360/- and also TPO made TP adjustment on account of sale of software to AE of Rs.151,95,29,978/- and on this count, the adjustment made by him was Rs.48,92,80,300/-. In view of this, the Tribunal held as under:

"3. At the very outset, it was submitted by ld. senior counsel of the assessee that in the present case, the matter has to be restored back to the file of TPO for fresh decision because the TPO has committed some fundamental mistakes. In this regard, he drawn our attention to para no. 6 of the order of TPO and pointed out that as per this Para, the TPO had made separate additions/disallowance in respect of TP adjustment on marketing and allied charges paid to AE of Rs. 12,3,19,59,360/- and the TPO has also made TP adjustment on account of sale of software to AE of Rs. 1,51,95,29,978/- and on this account, the adjustment made by him is of Rs. 48,92,80,300/-. After pointing out this, he placed reliance on a Tribunal order rendered in the case of M/s. Mphasis Ltd. vs. Addl. CIT in IT(TP)A No. 242/Bang/2014 dated 09.08.2017. He submitted a copy of this Tribunal order and drawn our attention to para 9 of this Tribunal order and submitted that as per this Para of Tribunal order, it was held by the Tribunal that once TNMM is applied, for an item of expenditure forming part of operating expenditure, no separate adjustment is justified. He pointed out that in that case, the TPO has applied CUP method for computing ALP for commission without appreciating the fact that the assessee has adopted the TNMM at each segment level while considering selling commissions as closely linked transaction. He submitted that in the present case also, the payment of marketing and allied charges are part of operating expenditure for computing the profit margin of the assessee on sale of software and once, the profit margin on sale of software IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 7 of 69 is examined under TNMM, no separate adjustment is called for in respect of marketing and allied charges being part of operating expenditure.

4. He also placed reliance on another Tribunal order rendered in the case of ACIT Vs. Gates India (P) Ltd. in ITA No. 75/Del/2011 dated 31.07.2017. He submitted a copy of this Tribunal order also and drawn our attention to para no. 7 of this Tribunal order and pointed out that in that case, the TPO considered the TNMM as well as CUP method as most appropriate method in respect of two transactions of import of goods and sale of finished products to the A.E. because in that case, the assessee was importing raw material from its A.E. and also making exports of the finished goods to the A.E. He pointed out that under these facts, it was held by Tribunal in that case that it is not proper to apply separate methods for determining the ALP for each of the transactions particularly when the international transactions are closely linked and interdepending having direct bearing on the price of each other. The ld. DR of revenue supported the orders of authorities below and he also submitted that the matter may be restored back to the file of TPO for fresh decision in the light of these Tribunal orders.

5. In the rejoinder, the ld. AR of assessee further submitted that there is one more defect in the order of TPO because the TPO has bifurcated domestic sale and export sales for the purpose of computing operating profit and thereafter, considered the profit of export segment only for TP analysis. He submitted that this action of TPO is not justified and in support of his contention, he placed reliance on a Tribunal order rendered in the case of DCIT Vs. JDSU Indian Pvt. Ltd. in ITA No. 1120/Del/2015 dated 02.04.2018. He submitted a copy of this Tribunal order and pointed out that in that case, the TPO has segregated the financials of assessee into two segments i.e. distribution and commission segments in proportion to sales by the assessee in distribution business and commission income from indenting activities. He drawn our attention to paras 19 and 20 of this Tribunal order and pointed out that in that case, it was held by the Tribunal that no compelling reasons are forthcoming before the Tribunal as to why the ld. TPO should discard the method of TNMM which has been consistently and continuously adopted in the last three preceding years. He submitted that in view of this Tribunal order, this action of TPO should also be disproved.

6. We have considered the rival submissions. We find that the objections which are raised before us were not raised by assessee before the TPO or DRP and hence, on this aspect, there is no finding of TPO & DRP. Hence, we feel it proper that in the facts of present case, the entire issue should go back to the file of TPO for fresh decision in the light of various Tribunal orders which are cited before us as noted above. Accordingly, we set aside the assessment order and restore the matter back to the file of AO/TPO for fresh decision in the light of above discussion after providing adequate opportunity to the assessee. In IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 8 of 69 view of this decision, no adjudication is called for in respect of various specific grounds raised by the assessee in the present appeal.

7. In the result, the appeal filed by the assessee is allowed for statistical purposes in the terms indicated above."

2.1 In view of this, the assessment was taken up once again by TPO and he passed consequential order based on the TP study made by the ld. A.R. as follows:-

2.2 Subex Limited, a public limited company incorporated in 1994, is a provider of OSS/BSS to CSPs worldwide in the Telecom industry.

Subex India is an IT company focused on providing BSS solutions to telecom operators. This area can broadly be classified into Revenue maximization service and fulfilment & Assurance services. While Revenue maximization solutions facilities in improving the revenues and profit of the communications services providers through identification and elimination of leakage in their chain, Service fulfilment solutions enable the carriers to fulfil the needs of their subscribers provisioning and activation of services. Based upon the Revenue maximization and service fulfilment solution provided by Subex India, it has organized itself into two district BU i.e. RMS and FAS. As per the form 3CEB for the AY 2013-14, the taxpayer company has entered into the following international transactions with its Associated Enterprises (AEs):-

                      International Transactions                   Amount


                Software Development and Services                     151,95,29,978

                Interest on intercompany loan                             78,45,575
                Marketing and Allied Services                        1,23,19,59,360
                Recovery of ESOP expenses                                   473,476
                                                     IT(TP)A No.948/Bang/2022
                                                  M/s. Subex Limited, Bangalore

                                  Page 9 of 69



2.3 The financials of the taxpayer for the FY 2012-13 are as under:-

SWD Amount (INR) Particulars Income Total Income 26,677.95 Less: Other income (interest income and 122.05 other non-operating income) Total operating Income 26,555.90 Expenditure Total Cost 28,470.81 Less: Finance cost 4,905.15 Less: provision for doubtful trade and other 77.55 receivables Less: Loss on sale of fixed assets 1.43 Total operating cost 23,486.68 Operating profit 3069.22 Operating profit/Operating cost 13.07% Operating profit/Operating Revenue 11.56% *Forex gain/loss has been treated as operating. All provisions expenses or written back provisions have been treated as non- operating. No other adjustment in financials of tested party is allowed.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 10 of 69 Foreign exchange loss or gain is operating in nature 2.4 In the following cases, the jurisdictional bench of the ITAT has held that the gain/loss arising from foreign exchange fluctuation is operating in nature and therefore, should be considered as part of the operating cost/ operating revenue for computing the PLI of the tested party and the comparables.

Sl.

         Case Name                        Citation               Reasons
  No.


          SAP LABS India (P) Ltd. v.      [2011] 44 SOT
                                                                 Foreign Exchange Fluctuation is
        1 Asstt. CIT                       156/[2010] 8
                                                                 operating in nature for
                                           taxmann.com 207       computing PLI


          Trilogy E-Business Software      [2013] 29             Foreign Exchange Fluctuation is
        2 India (P.) Ltd. vs DCIT, C-      taxmann.com 310       operating in nature for
          12(4), Bangalore                 (Bangalore - Trib.)   computing PLI


                                          [2016] 66              Foreign Exchange Fluctuation is
                                                                 operating in nature for
        3 Obopay Mobile Technology         taxmann.com 119
                                                                 computing PLI
          Pvt. Ltd. vs DCIT                (Bangalore - Trib.)


                                           [2014] 50
                                                                 Foreign Exchange Fluctuation is
        4 Cisco Systems (India) (P.) Ltd. taxmann.com 280        operating in nature for
                                           (Bangalore - Trib.)   computing PLI

                                          [2013] 37
                                                                 Foreign Exchange Fluctuation is
        5 Curam Software International     taxmann.com 141
                                                                 operating in nature for
          (P.) Ltd.                        (Bangalore - Trib.)   computing PLI

                                         [2015] 58
                                                                 Foreign Exchange Fluctuation is
        6 Amba Research India Pvt. Ltd. taxmann.com 363          operating in nature for
                                         (Bangalore - Trib.)     computing PLI
                                                       IT(TP)A No.948/Bang/2022
                                                    M/s. Subex Limited, Bangalore

                                    Page 11 of 69




                                        [2015] 64
                                                              Foreign Exchange Fluctuation is
      7 Indigra Exports Pvt. Ltd.        taxmann.com 370      operating in nature for
                                        (Bangalore - Trib.)   computing PLI


                                        [2015] 63             Foreign exchange loss/gain
      8 iPass India Pvt. Ltd.            taxmann.com 58       arising as a consequence of

(Bangalore - Trib.) realization of consideration for rendering software development services cannot be excluded from operating [2015] 62 Foreign Exchange Fluctuation 9 Analog Devices India Pvt. Ltd. taxmann.com 355 is operating in nature for (Bangalore - Trib.) computing PLI 2.5 Therefore, duly following the above decisions of the appellate authorities, the forex gain / loss is treated as operating in nature. To be consistent in the method of comparison to bring in parity between the tested party and the comparables, the margins of the comparable companies are worked out after considering the foreign exchange gain / loss as operating in nature.

Software Development Services (SWD) Segment:

2.6 The taxpayer's main function is development of software products and related services. The annual report also highlights that the taxpayer's revenue is from sale of software products and related services. The taxpayer has four subsidiaries outside India that provide sales and marketing support services. The taxpayer also gets business through these companies (revenue in such cases are shown from the subsidiaries).

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 12 of 69 2.7 Regarding the marketing and allied services of foreign subsidiaries, the taxpayer has described in Pg 17 of its TP study that:

Subex India wishes to secure a market for its products in the overseas region where Subex operates. The subsidiaries of Subex India render marketing and technical support services to Subex India with respect to Subex India's products.
2.8 The taxpayer has taken the consolidated financials for TNMM analysis. The taxpayers has taken the entire entity for TNMM analysis. Taking the entire entity as a basis for net margin analysis implicitly means that assessee assumes proportionate cost allocation to AE segment and Non-AE segment.
2.9 The taxpayer has two kinds of revenue source: (a) export revenue and (b) domestic revenue. International transactions are in export revenue segment only; not in domestic revenue segment.

Hence, segmentals are very important here. Segmental net margin will give an accurate profit level indicator, not the entire entity's margins. That adjustments should be made only to transactions with AE has also been reiterated by numerous Tribunal's decisions.

2.10 Various heads of expenses, like administrative expenses and employee benefit expenses etc., have to be allocated in proportion of turnover. By sticking to entity level margins, the taxpayer basically believes in the same concept: proportionate allocation of AE segment and non-AE segment. However, sales and marketing expenses will be allocated in actual. The rationale is that sales and marketing is a critical function related to sales. Sales promotion and marketing IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 13 of 69 activities are directly linked to sales, while other expenses are linked to core operations-software development and office management. Other expenses relate to functions that are pooled together to create services and products for both domestic and export usage.

2.11 The taxpayer stated in the TP study that payments to AE for marketing support services is for its export market, not domestic market. Based on this, the TPO drew a segmental of export segment and domestic segment, taking all other costs at actual and 'marketing expenses on AEs' at actual. Same was communicated to the taxpayer vide notice dated 29.09.2016. The taxpayer replied with evidence that the export sales and domestic sales have been wrongly mentioned in the annual report. The taxpayer claimed that export sales at Rs. 244,54,81,753/- while domestic sales is Rs. 21,01,11,081/-. Based on this, the segmental is drawn as under;

                        Domestic         International     Entity level          Allocation
                        segment           Segment      (AE
                                          segment)
                           In lakhs           In lakhs            In lakhs

Sales OR                2101             24454                26555              Actual

                        19.2496          224.0504             243.3              Ratio of sales
Cost of hardware,
software      and

support charges
Employee     benefit    516.8056         6015.2143            6532.02            Ratio of sales
expenses
                        20.2662          235.8837             256.15             Ratio of sales
Other borrowing
costs-     bank
charges
                                                      IT(TP)A No.948/Bang/2022
                                                   M/s. Subex Limited, Bangalore

                                   Page 14 of 69




Depreciation and       17.8745        208.0454           225.92            Ratio of sales
amortization
expenses
Marketing        and   0              12354.25           12354.25          Actuals
allied       service
charges
Advertisement          33.69          0                  33.69
 and sales
 promotion in India
Other      expenses    324.1561       3772.9239          4097.08           Ratio of sales
(other          than
marketing        and
allied       service
charges; adv and
sales promotion)
OC                     932.0421       22810.3678         23742.41

Operating Profit       1168.9578      1643.6321          2813

OP/OC                  125.42%        7021%              11.85%
OP/OR                  55.64%         6.72%              10.59%



2.12 The ld. TPO rejected the TP study of the assessee by observing as under:

8.1 As per the provisions of Sec. 92C(3)(c) read with Sec. 92CA, on the basis of material or information or documents in his possession, if the TPO is of the opinion that the information or data used in computation of the Arm's Length Price is not reliable or correct, the TPO may proceed to determine the Arm's Length Price in relation to the International Transactions in accordance with Sec. 92C (1) and 92C (2) on the basis of such material or information or document available with him.
8.2 From the examination of the TP document, the following pertinent defects have been found in the TP analysis carried on by the Taxpayer.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 15 of 69 Sl. No Particulars Remarks of the TPO 1 Companies with data prior to 31st This is an inappropriate filter. The TPO March, 2011 were eliminated. has selected more appropriate filter as discussed below.

2 Companies with Net sales more This is appropriate filter.

than one Crore- selected 3 Companies with positive net This is appropriate filter.

worth 4 Companies with manufacturing This is an inappropriate filter. The TPO income plus trading income less has selected more appropriate filter as than 50% of sales- included discussed below.


    5     Companies engaged in rendering A subjective filter. To be seen on a case
          software support services-        to case basis.
          included
   6      Companies      that have          This is appropriate filter.
          substantial (excess of 25%)
          transactions with related parties

   7      Companies       reporting forex The TPO has applied     the filter of
          earning to more than 25% of export
          sales- eliminated               earnings of more than 75% on total
                                          revenues since the taxpayer is
                                          predominantly    export    oriented
                                          company.

   8      Companies reporting employee This is appropriate filter.
          cost/Net sales less than 25%-
          eliminated

   9
          Companies      that are            A subjective filter. To be seen on a case

functionally comparable to that of to case basis. the taxpayer 8.3 Further from the examination of the TP document, the following defects have been found in the TP analysis carried on by the tax payer.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 16 of 69 Use of two years data for computation:

As per Rule 10B(4), it is mandatory to the use the current financial year data i.e. the financial year in which the international transactions took place (FY 2012-13) but the taxpayer has computed and used the 3-year average of the data for the last three years. The taxpayer has selected cases even where no current year data is available and has based its analysis on earlier year's data.
1. Further, the taxpayer has not provided any reasons as to how such earlier year data has influence over the price either of the taxpayer or of the comparable so to attract the proviso to Rule 10B(4).

Appropriate filters not used by the Taxpayer:-

• The taxpayer has not applied employee cost filter (ratio of employee cost to total operating cost>25%): SWD industry is primarily engaged in provision of services through personnel implying that the industry is manpower intensive. Therefore, it is appropriate to have employee cost filter to eliminate those companies which are not directly providing Software Development Service but are outsourcing the same.
• The taxpayer has not used 'Income from core services > 75% of sales' as a filter. The companies whose revenues from the business segment of SWD, are more than 75% of their total operating revenues should be selected as comparables. This is an appropriate filter as this is the stage which will determine the correct comparability. In respect of enterprises whose main sources of income is from service segment, the companies whose income from SWD comes to more than 75% of the operating revenues have been considered for the ALP study, as the other segment may not materially affect the financial results of the company.
8.4 Due to the rejection of certain filters (as detailed in the table above) used by the taxpayer and the need to include the above mentioned appropriate filters, there is a change in the set of uncontrolled comparables identified by the taxpayer. The ALP as per the amended Transfer Pricing regulations in India is arithmetic average or median of the prices of the uncontrolled comparables. In view of the same, due to rejection of filters, if some or all uncontrolled comparables are rejected, the consequent Arm's Length price would also stand rejected.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 17 of 69 8.5 Therefore, in view of section 92C(3)(c), it is relevant to hold that the data used in computation of the arm's length price is not reliable or correct. Based on the above grounds, the TP document is proposed to be rejected and the TPO proceeds to determine arm's length price by conducting an independent search for comparables considering the functions of the taxpayer, the assets employed and the risks taken and the results of the search is given in the following paras:

9. Search process applied by the TPO- SWD Segment 9.1 Stage 1- Adoption of appropriate filters:

9.1.1 The purpose of applying a filter is to select desirable companies, which are capable of being identified as uncontrolled comparable, from undesirable companies. Undesirable companies are those companies which do not have potential of being selected as 'uncontrolled comparables'. Therefore, filters, which work as a sieve must be such that they should not exclude capable companies from being considered as an uncontrolled comparable. If any filter may exclude such potential uncontrolled comparables then it is necessary, that the filter itself is to be rejected. As compared to such filter those filters are preferable that allow inclusions of such companies that do not have the potential of being 'uncontrolled comparables'. The reason for preference for such filters is that limited number of companies which pop up on application of filter may be analyzed thoroughly and decision may be taken about their inclusion or exclusion as uncontrolled comparable. As against it, if a filter excludes potential uncontrolled comparables, they are lost forever and there will be no second occasion to review the potential of excluded companies to be considered as uncontrolled comparables.
9.1.2 After careful study, it is found that the following filters or criteria may lead towards selecting proper comparables functionally similar to that of the tested party: -
a. Use of current year data wherever available:
As per Rule 10B(4), it is mandatory to use the current year data, i.e. the data for the F.Y. 2012-13. The proviso to Rule 10B(4) says that data for earlier two years can also be used if it is shown that such earlier year's data had an influence in determining the current price. Further the use of earlier year data is in addition to the current year data, provided the conditions are satisfied.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 18 of 69 Reasons for non-consideration of the earlier year data:
TP study is a post event study. It is a study aimed at determining whether a transaction conducted sometime earlier was at arm's length. At the time of conducting a transaction, its price will be fixed according to the market conditions prevailing at that time. It is only when some extraordinary event influences (like fire, lockout, management's decision to reduce the price to increase the turnover etc.,) pricing that support may be taken from earlier years' data of the company. External factors will anyway influence pricing across board since all companies would be equally affected by external market conditions. The Indian statute provides for averaging the PLIs of the finally selected comparables under the TNMM to eliminate any differences due to low or high margins earned by the companies. This also takes into account the differences in business models and other routine differences in the pricing and functioning of the companies. Thus, the arithmetic mean of the comparable companies will further even out any adverse influence and there is additionally, the benefit of+/- 3% as per the Act.
Thus in the absence of any cogent, relevant and reliable evidence to prove that the data for preceding two years revealed facts which could have an influence on the determination of the ALP, the taxpayer is not justified in using the data pertaining to the two earlier years, i.e., FY 2010-11 and 2011-12. Hence, the TPO used only the current year data to the exclusion of the earlier year data.
b. Companies having different financial year ending (i.e. not March 31, 2013) or data of the company which does not fall within 12-month period i.e. 01-04- 2012 to 31-03-2013,were rejected.
As the taxpayer's financial year ends with March, considering companies whose financial year also ends with March, will be a more appropriate filter and may lead to proper comparability.
c. Companies whose income was less than Rs.1 Crore. were excluded By taking companies, whose income is less than Rs.1 Crore, the analysis may not lead to a proper comparability as these companies may not be representing the industry trend. Moreover, their low cost/sales base makes their results unreliable.
d. Companies whose Software Development Service income is less than 75% of its total operating revenues were excluded IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 19 of 69 The companies whose revenues from the business segment of IT, are more than 75% of their total operating revenues are selected as comparables. This is an appropriate filter as this is the stage which will determine the correct comparability. In respect of enterprises whose main sources of income is from service segment, the companies whose income from IT comes to more than 75% of the operating revenues have been considered for the ALP study, as the other segment may not materially affect the financial results of the company.
e. Companies who have more than 25% related party transactions of the sales were excluded Companies having related party transactions of more than 25% are proposed to be excluded. A threshold of 25% is being applied following the provisions of Section 92A(2)(a) which provides a limit of 26% of the equity capital carrying voting rights for treating an enterprise as Associated Enterprise. If the limit is reduced further it would only result in eliminating more and more companies, on the other hand if the limit is relaxed then companies with predominantly related party transactions would get included which would not represent uncontrolled transactions. Therefore, on a balancing note, 25% is a proper threshold limit for related party transactions. The companies having more than 25% related party transactions should therefore be rejected as comparables.
f. Companies who have export service income less than 75% of the sales were excluded This has been done primarily to exclude predominantly domestic companies which cannot be compared with the taxpayer, having major earnings from exports. This is because economic circumstances of such companies are different. Rule 10B(2) also supports this view.
g. Companies with employee cost less than 25% of turnover were excluded IT are services performed by skilled and proficient employees and hence the employee cost for rendering such services is also high as they comprise of high salaries and better welfare facilities compared to low end services. Therefore, a filter of employee cost of more than 25% of turnover has been designed to consider those companies which perform services similar to that of the taxpayer.

10. Stage 1: Applying the above filters on comparables chosen by the Taxpayer:

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 20 of 69 10.1 The Taxpayer has selected 06 comparable companies for SWD Segment and the same are analysed w.r.t the above-mentioned filters and results are as under:
Sl. Name of the Company Weighted Remarks of the TPO Average (%)
1.Accelya Kale Solutions Ltd. 26.41 No data and different year ending.

Hence, rejected.

2.Kals Information Systems 9.00 It is seen that the company is engaged in developing the ERP software product, hence accepted as comparable.

3.Nucleas Software Exports 12.57 Forex to sales> 75%, Hence Rejected.

Limited

4. Sasken Communication 15.53 This company has two Technologies Ltd. segments. The software services segment is into telecom software and embedded designs.

                                                         But     the      'software
                                                         products' segment is into

      5. TATA Elxsi Ltd.                       7.96      Different function. Hence
                                                          Rejected.

      6. Virinchi Technologies               12.73       Comp to empty to sales>
                                                             25%, Hence rejected.


                 Arithmetic Mean           14.03%
                                                        IT(TP)A No.948/Bang/2022
                                                     M/s. Subex Limited, Bangalore

                                   Page 21 of 69



11.Stage 2- Selection of comparables based on the new filters As some filters of the tax payer has been rejected and some filters have been included by the TPO, the databases namely, Prowess are used to select the comparables afresh based on the new set of filters. 11.1. Prowess Database 11.1.1 Key Word Search The search process in Prowess Database was carried based on the following keywords "Computer Software", "Software Services", "Consultancy". It has thrown up 05 companies. The search process is elaborated as under.

Step Description 1 The companies for which the data is available for the FY 2012-13 are selected 2 The companies whose turnover is more than Rs. 1 Crore are selected 3 The companies whose income from non-financial services to sales is > 75% are selected 4 Employee to sale >25% 5 The companies whose export revenues are more than 75% of the revenues are selected 6 Companies which are having functionally different 7 Companies having positive net worth 8 Persistent loss filter (Companies reporting loss for any 2 years out of last three years, is excluded) IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 22 of 69 9 Related Party Transactions < 25% of the revenues are selected and Related Party Transactions < 25% of the expenses are selected 10 FAR Analysis 11.2 After applying all the above quantitative filters, 05 companies remain in Prowess database which have been proposed as comparables. On examination of the Annual Reports, it was seen that some more specific details were required for better clarity regarding the FAR analysis of some of the comparables. Finally 05 companies have been proposed as comparables.

11.3 The final list of comparables along-with year wise OP/OC margins are as follows:

                 Sl.No.                                            Margin
                           Company Name                        (OP/OC)(%)


                 01        Kals Information Systems Pvt.
                           Ltd.                                        13.51

                 02        Larsen & Toubro Infotech Ltd.               25.41

                 03        Persistent Systems Ltd.                     29.77

                 04        Sasken Technologies Ltd.                     6.22

                 05        Tech Mahindra Ltd.                          17.32

                           Average                                   18.45%


2.13 The assessee filed an appeal before the ld. DRP, Bangalore against the above order. The ld. DRP in its order No.F.No.137/DRP- 2/BANG/2021-22 dated 8.6.2022 directed the TPO regarding following issues:-

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 23 of 69 S.No. Taxpayer' Objection DRP's direction to TPO TPO's Remarks
1. Erroneous DRP is directed to TPO toMargins have computation of consider the forex loss on been recomputed operating margin of capital account non after taking as the taxpayer operating forex loss on capital as non-
operating
2. Outstanding Directed to the TPO to Interest on receivable cannot be recompute the interest delayed considered as taking the credit period as receivables is international 30 days recomputed after transactions taking 30 days as credit period.
2.14 The TPO in his order No.ITBA/COM/F/17/2022-

23/1043969639(1) dated 21.7.2022 has made following adjustment as per DRP directions dated 8.6.2022:-

            Sl.No.      Description                        Adjustment u/s
                                                           92CA (in Rs.)
            1.          Software development segment       16,40,55,586
            2.          Corporate Guarantee                43,42,000
            3.          Interest on delayed receivables    7,65,91,090

2.15 The ld. TPO used TNM method as MAM. Finally, he determined the TP adjustment in respect of SWD segment as follows:

"20.4.1 The median of the weighted average Profit Level Indicators is taken as the Arm's Length margin. Please see Annexure A for details of computation of PLI of the comparables. Based on this, the Arm's Length Price of the services rendered by the Taxpayer to its AE(s) is computed as under:
SWD SEGMENT Formula Amount (in Lakhs Rs.) Particulars OR 2,445,481,753 Taxpayers Operating Revenue Taxpayers Operating Cost OC 2,281,036,785 IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 24 of 69 Taxpayers Operating Profit OP 164,444,968 Taxpayers PLI PLI=OP/OC 7.21% Mean Margin of comparable set M 18.45% Arm's Length Price ALP=(1+M)*OC 2,701,888,072 Price Received OR 2,445,481,753 Shortfall being adjustment ALP-OR 256,406,319 20.4.2 The above shortfall of Rs. 256,406,319/- is treated as Transfer Pricing adjustment u/s 92CA in respect of software development segment of the Taxpayer's International Transactions."

2.16 Final summary of adjustments are as follows:

            Software development service                         25,64,06,319

            Corporate Guarantee                                     43,42,000

            Interest on delayed receivables                       7,65,91,090

            Total                                                33,73,39,409


Adjustment consequent to the ITAT's direction:

             Description                                        Amount (Rs.)


            Original adjustment 154 r.w.s                       82,14,77,053
            u/s 92CA by the TPO vide
            order 13.04.2017
                                                       IT(TP)A No.948/Bang/2022
                                                    M/s. Subex Limited, Bangalore

                                   Page 25 of 69




             Adjustment as per DRP'                             82,14,77,053
             Order
             Adjustment as per Instant                          33,73,39,409
             Order

             Relief given by the ITAT                           48,41,37,644


Thus, after giving effect to Tribunal's directions, u/s 92CA of the Act adjustment amounts to Rs.33,73,39,409/-.

2.17 Against this assessee carried the matter before the ld. DRP. The ld. DRP has given certain relief vide its direction dated 8.6.22. Consequent to the ld. DRP's directions, ld. TPO has passed the order dated 29.7.2022 as follows:

"The TPO has allowed following relief as per the directions of the Hon'ble DRP:
Transfer pricing adjustment u/s 92CA Rs.33,73,39,409/-
       dated 29.1.21
       Relief granted by DRP                        Rs.9,23,49,733/-
       Adjustment as per the DRP direction          Rs.24,49,89,676/-
Therefore, the TP adjustment of Rs.24,49,89,676/- is hereby made in this case to give effect to the DRP's directions."

2.18 Finally, the final assessment order was passed on 29.7.2022. Against this assessee is in appeal before us.

3. Ground Nos.1 to 1.4 are general in nature, which do not require any adjudication.

4. With regard to Ground No.2, no argument was put before us and hence, not considered for adjudication and dismissed accordingly.

5. Ground No.3 of the assessee's appeal is reproduced as under:

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 26 of 69 "3. Transfer pricing order is bad in law as principles of natural justice were violated The transfer pricing order is liable to be struck down as such order was passed in violation of the principles of natural justice and without providing reasonable opportunity to the Appellant, as show-cause notice was issued on January 22, 2021 and the TP order was passed on January 23, 2021. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC."
5.1 The ld. A.R. in his written submissions stated that the transfer pricing order is liable to be struck down since order was passed in violation of the principles of natural justice and without providing reasonable opportunity to the assessee, as show-cause notice was issued on January 22, 2021 and the TP order was passed on January 23, 2021. The DRP erred in upholding the actions of the Ld. TPO/ NFAC ('National Faceless Assessment Centre').
5.2 The ld. A.R. submitted that a show-cause notice dated January 22, 2021 was issued by the Transfer Pricing Officer ('Ld. TPO') and TP ('Transfer Pricing') order was passed on January 23, 2021. In the said show cause notice, dated January 22, 2021, the assessee was given time till January 15, 2021, being prior to the date of notice, for furnishing its response. Assessment proceedings are quasi-

judicial proceedings and the Assessing Officer ('Ld. AO') / Ld. TPO exercises such quasi-judicial functions and therefore, are governed by the principles governing judicial proceedings. The Ld. AO / Ld. TPO are thus bound to follow the principles of natural justice, i.e. the Ld. AO / Ld. TPO should proceed to adjudicate a case, without having a biased mind and must give sufficient opportunity to the assessee to place his case before the Revenue Authorities. The ld. A.R. submitted that in Swadeshi Cotton Mills vs. Union of India (1981) 1 SCC 664, the Apex Court lucidly explained the meaning and scope of the concept of "natural justice". Referring to several decisions, it was observed that "Rules of natural justice are not embodied rules. Being IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 27 of 69 means to an end and not an end in themselves, it is not possible to make an exhaustive catalogue of such rules." However, it was further observed that there are two fundamental maxims of natural justice, viz.

     (i)      audi alteram partem, and
     (ii)     nemo judex in re sua.

The above may be simplified into two words, impartiality and fairness. Natural justice requires that not only must a person be heard, but he should also be given a fair hearing. Thus, the doctrine of natural justice embodies two principles, namely:

      -     no one can be a judge in his own cause, and
      -     a judicial or a quasi-judicial authority ought not and shall not

condemn any person unheard (Crescent Dyes & Chemicals Ltd. V Ram Naresh Tripathi, (1993) 2 SCC 115,123) Based on the above, the ld. A.R. for the assessee submitted that the TP Order was passed without providing a reasonable opportunity of being heard to the Assessee and is passed in violation of the principles of natural justice. Consequently, the TP order is bad in law and liable to be quashed.

7. The ld. D.R. relied on the order of lower authorities.

8. We have heard the rival submissions and perused the materials available on record. In this case, ample opportunity of hearing has been given by TPO, DRP as well as by AO before passing final assessment order on 29.7.2022 and the assessee has also actively participated before all the authorities and made various submissions before the authorities and the authorities herein considered the submissions and passed the order to the best of their IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 28 of 69 knowledge. Hence, in this ground of appeal of the assessee, we do not find any merit or infirmity. Accordingly, this ground of appeal of the assessee is dismissed.

9. Ground No.4 of the assessee's appeal is reproduced as under:

4. Assessment order is bad in law as assessment was not completed in conformity with the directions of the Hon'ble DRP 4.1. The final assessment order dated July 29, 2022 passed by the Ld. NFAC is bad in law as the assessment was not completed in conformity with the directions of the Hon'ble DRP as prescribed under section 144C(13) of the Act.
4.2. The Ld. NFAC has erred in not following directions of the Hon'ble DRP wherein the Ld- NFAC was directed to allow the set-off of brought forward unabsorbed depreciation.

10. The ld. A.R. submitted that the final assessment order dated July 29, 2022 passed by the Ld. NFAC is bad in law as the assessment was not completed in conformity with the directions of the ld. DRP as prescribed under section 144C(13) of the Act. The Ld. NFAC has erred in not following directions of the ld. DRP wherein the ld. NFAC was directed to allow the set-off of brought forward unabsorbed depreciation.

10.1 The ld. A.R. for the assessee further submitted that the Hon'ble Dispute Resolution Panel ('Hon'ble DRP') has observed that the Assessing Officer has not set off of brought forward unabsorbed depreciation for AY 2008-09 stating that return of income ("ROI") was not filed within due date. The ld. DRP held that as per section 139(3) to carry forward the business loss under section 72(1), Assessee should have filed the ROI in time allowed under section 139(1). This does not apply in case of unabsorbed depreciation. Hence Ld. AO is directed to allow unabsorbed depreciation and business loss. In the IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 29 of 69 final assessment order, the Ld. AO held that loss of AY 2008-09 cannot be allowed to be carried forward and be adjusted against income as the revenue appeal is pending before the Hon'ble SC as informed by the Ld. AO. As can be seen from above, the action of the Ld. AO is contrary to the binding directions of the ld. DRP. As per section 144C(10) of the Act, every direction issued by the ld. DRP shall be binding on the Ld. AO. Further as per section 144C(13) of the Act, the Ld. AO shall pass the final assessment order in conformity with the direction issued by the ld. DRP. The impugned assessment order of the Ld. AO in this case, is not in conformity with the directions of the ld. DRP and hence the assessment order is bad in law and is liable to be quashed. Reliance is placed on the following decisions:

- Xchnging Solutions Limited [TS-692-Hon'ble ITAT- 2020(Bang)-TP]/ IT(TP)A No.2664/Bang/2017 (Bench members: N. V. Vasudevan and Chandra Poojari) - Para 5 of the Order - page 7
- M/s. Flextronics Technologies (India) Pvt. Ltd. in IT(TP)A No.832/Bang/2017 (Bench members: N. V. Vasudevan and Inturi Rama Rao)
- M/s. Software Paradigms Infotech Pvt. Ltd. in IT(TP)A No.150/Bang/2014
- M/s. ESPN Star Sports Mauritius S N C E T Companies in W P. (C) 2384/2015 &CM No.4277/2015 (Delhi High Court).

11. The ld. D.R. relied on the order of the AO.

12. We have heard the rival submissions and perused the materials available on record. We direct the AO/TPO to pass the order in conformity with the direction of ld. DRP on the above issues.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 30 of 69 Accordingly, this ground of appeal of the assessee is partly allowed for statistical purposes.

13. Ground No.5 of the assessee's appeal is reproduced as under:

5. Incorrect rejection of aggregated approach 5.1. The Ld. TPO / NFAC erred in rejecting the entity level Transactional Net Margin Method (TNMM1) approach (aggregated approach) adopted by the Appellant and in preparing a segmental profit and loss of the Company on his own surmises. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/NFAC.
5.2. The Ld. TPO/ NFAC and the Hon'ble DRP failed to appreciate that the variation between the arm's length price as per the comparables in the TP order and price at which the international transaction has actually been undertaken, when computed at entity level, will not exceed 3 per cent of the latter hence, the Assessee's transactions of software development services are at arm's length.

14. The ld. A.R. submitted that the Ld. Ld. TPO / NFAC erred in rejecting the entity level Transactional Net Margin Method ('TNMM') approach (aggregated approach) adopted by the assessee and in preparing a segmental profit and loss of the Company on his own surmises. The ld. DRP erred in upholding the actions of the Ld. Ld. TPO/ NFAC. The ld. TPO/ NFAC and the ld. DRP failed to appreciate that the variation between the arm's length price as per the comparables in the TP order and price at which the international transaction has actually been undertaken, when computed at entity level, will not exceed 3 per cent of the latter hence, the Assessee's transactions of software development services are at arm's length.

Uniformity and consistency in past and subsequent assessments should continue 14.1 The ld. A.R. for the assessee submitted that entity level TNMM has been accepted in TP Assessments consistently i.e. in the previous years being AY 2010-11, AY 2011-12 and AY 2012-13 and IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 31 of 69 in the subsequent years being AY 2015-16, AY 2016-17 and AY 2017-

18. The ld. DRP in AY 2014-15, has rejected the segmental approach adopted by the Ld. TPO and directed the Ld. TPO to consider the margins at entity level. The assessee's business model and mix of export and domestic sales has remained consistent over the years. The proportion of domestic sales is only at 8% of total sales for AY 2013-14. The proportion is as under :

Amount in INR Domestic Sales Export Sales Total 210,111,081 2,445,481,753 2,655,592,834 7.91% 92.09% 14.2 The ld. A.R. submitted that consistency in benchmarking at entity level TNMM should not be disturbed in the absence of any change in facts. The ld. A.R. placed reliance on the decision of the Hon'ble Apex Court in the case of Radhasoami Satsang v. CIT [1992] 60 Taxmann 248 [SC], which upheld principle of consistency and concluded as under
"13. We are aware of the fact that strictly speaking res judicata does not apply to income-tax proceedings. Again, each assessment year being a unit, what is decided in one year may not apply in the following year but where a fundamental aspect permeating through the different assessment years has been found as a fact one way or the other and parties have allowed that position to be sustained by not challenging the order, it would not be at all appropriate to allow the position to be changed in a subsequent year."

14. On these reasonings in the absence of any material change justifying the revenue to take a different view of the matter and if there was no change it was in support of the assessee we do not think the question should have been reopened and contrary to what had been decided by the Commissioner in the earlier proceedings, a different and contradictory stand should have been taken."

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 32 of 69 emphasis supplied Submissions on transactions being closely linked and interconnected 14.3 The ld. A.R. submitted that its revenue earned can be broadly classified as follows:

a) Revenue from third party customers contracted directly by Appellant which are owing to the marketing efforts of the subsidiaries; and
b) Revenue from third party customers contracted by subsidiaries (for which software product development and related services are provided by Appellant and is remunerated at 97% of the contract value between the subsidiary and the end customer).

The ld. A.R. operates under one segment where the activities undertaken for software product development and rendering of related services are exploited by both domestic as well as international clients.

14.4 Given the operations pertain to a single segment (i.e. software product development and rendering of related services), it would be appropriate to benchmark the international transactions using an entity level TNMM approach. The assessee undertakes software product development irrespective of the market to which the ultimate sales are made. Accordingly, the assessee submitted that it would be inappropriate to segregate the operations into export segment and domestic segment. As per para 3.91 of the OECD Transfer Pricing Guidelines for Multinational Enterprises and Tax Administrations, 2017, ('OECD TP Guidelines'), where the transactions are interrelated and interlinked, the transactions ought to be aggregated to determine IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 33 of 69 the arm's length price. Relevant extracts are as under:

"3.9 Ideally, in order to arrive at the most precise approximation of arm's length conditions, the arm's length principle should be applied on a transaction-by-transaction basis. However, there are often situations where separate transactions are so closely linked or continuous that they cannot be evaluated adequately on a separate basis."

14.5 The ld. A.R. submitted that the assessee is engaged in software product development and rendering of related services and undertakes no other activity. Accordingly, no artificial segmentation ought to be made. The ld. A.R. relied on the following decisions in support of its contention that no artificial segmentation is warranted:

- Delhi High Court in Sony Ericsson Mobile Communications India (P) Ltd vs CIT, 374 ITR 118 (Delhi HC) [Para 91, Page 44] held:
"91. In case the tested party is engaged in single line of business, there is no bar or prohibition from applying the TNMM Method on entity level basis. The focus of this method is on net profit amount in proportion to the appropriate base or the PLI. In fact, when transactions are inter-connected, combined consideration may be the most reliable means of determining the arm's length price. There are often situations where closely linked and connected transactions cannot be evaluated adequately on separate basis......"

- DCIT vs JDSU India Private Ltd [2018] 93 taxmann.com 295 (Delhi - Trib.)/ ITA No. 1120/Del/2015 [Para 21, Page 10] held as under:

"We are in agreement with the ld. Hon'ble DRP and the ld. AR to hold that in this situation segregation of accounts solely basing on the income but without reference to either gross profit or sales is most unreliable and the adoption of TNMM method at entity level is safe and plausible method. Unless and until there are compelling reasons to disturb this functional integrity of the assessee, merely because it is possible to have two segments theoretically separate, it is not safe to bifurcate the financials arbitrarily."

Challenges in segregation of costs 14.6 The ld. A.R. submitted that the efforts incurred by its employees are qua a product which is developed and owned by the IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 34 of 69 Appellant and not qua a client in a specific jurisdiction. Further the ld. A.R. submitted that some portion of cost would be directly identifiable for a product specific to a client's needs, a large portion would be attributable to software product development work undertaken by the employees and details of the ultimate customer would not be known at that stage. Accordingly, it would not be appropriate to artificially segment the operations of the Company.

14.7 The ld. A.R. for the assessee further submitted that the ld. DRP while adjudicating on the issue of restriction of TP adjustment on software development only to the extent of international segment, has observed that there is no segmentation of the profits between the AE and non-AE transactions in the TP Study. Further the ld. DRP reached a finding that the AE and Non-AE transactions are closely connected, interlaced and intricately arranged and hence it is not possible to separate the transactions and thereby the profitability results.

15. The ld. D.R. submitted that the arm's length price of the international transactions in SWD segment provided to the associated enterprises(AE) has been determined by applying Transactional Net Margin Method (TNMM), stating to be the most appropriate method in the facts and circumstances of the case. The operating profit to operating cost ratio(OP/OC) has been taken as the profit level indicator (PLI) in TNMM analysis.

  SI.No Particulars                            Remarks of the TPO
    1   Companies with data prior to 31'       This is an inappropriate filter.
        March, 2011 were eliminated.           The
                                               TPO has        selected    more
                                               appropriate filter as discussed
                                               below.
                                                           IT(TP)A No.948/Bang/2022
                                                        M/s. Subex Limited, Bangalore

                                      Page 35 of 69



 2.          Companies with Net sales more        This is appropriate filter
             than one Crore- selected

3. Companies with positive net worth This is appropriate filter.

4. Companies with manufacturing This is an inappropriate filter.

income plus trading income less than The 50% of sales- included TPO has selected more appropriate filter as discussed

0. Companies engaged in rendering A below subjective filter. To be seen software support services- included on a case to case basis

5. Companies that have substantial This is appropriate filter.

(excess of 25%) transactions with related parties

6. Companies reporting forex earning to The TPO has applied the filter of more than 25% of sales- eliminated export earnings of more than 75% on total revenues since the taxpayer is predominantly

7. Companies reporting employee This export oriented company is appropriate filter.

cost/Net sales less than 25%-

eliminated

8. Companies that are functionally A subjective filter. To be seen comparable to that of the taxpayer on a case to case basis.

15.1 In this regard, the ld. D.R. stated that it is also relevant to note that the ITAT Ahmedabad, in the case of Fortune Infotech Limited (66 taxmann.com 92), has observed as under, as to application of TNMM as MAM:-

"There is no dispute that the selection of 'most appropriate method' is not in the unfettered discretion of the assessee and it is something which can always be subject matter of adjudication at the assessment as well as appellate stage. The TPO has a right, as indeed duty, to examine whether a particular method adopted by the assessee is indeed most appropriate method of determining arm's length price on the facts of a particular case. One of the important factors governing the decision on as to what will constitute the most appropriate method, as set out in rule 10C(I)(c) above, is "the availability, coverage and reliability of data necessary for application of the method". The availability of data, with respect to a particular method vis-a-vis other methods of determining the ALP, is thus one of the crucial factors in deciding whether that particular method of determining the ALP is "most appropriate method" of determining ALP on the facts of that case, or not. When only one comparable is available for application of a particular method, this serious limitation on the availability of data, in IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 36 of 69 our considered view, certainly relegates its appropriateness vis-a-vis other alternate methods available, such as external TNMM, in respect of which sufficient, and essentially reliable, data is available. For this short reason alone, the internal TNMM is certainly not the most appropriate method on the facts of this case.
............This fact situation, coupled with the admitted position that sufficient number of external comparables for TNMM are available, does leave the internal TNMM much lower in the hierarchy of methods, particularly vis-a-vis external TNMM, appropriate for determining the ALP on the facts of this case. We are of the considered view that the internal TNMM, on the basis of which the assessee had done its benchmarking, was indeed not the most appropriate method on the facts of this case.............."

15.2 The ld. D.R. stated that the above principle squarely apply to the factual matrix of the present case. Further, the ITAT Hyderabad in the case of M/s. Worley Parsons India Limited in ITA No. 273/Hyd/2016 AY 2011-12 dated 21.12.2016 has upheld the above principle; and was also followed by the ITAT Chennai in the case of M/s. GE Healthcare Bio Sciences Limited in ITA No. 677/Mds/2015 dated 03.03.2016.

15.3 In the light of above discussion, ld. D.R. requested to uphold the approach of the TPO in rejecting assessee method of aggregate approach as MAM and benchmarking the transaction adopting External TNMM as the Most Appropriate Method and to reject this ground.

16. We have heard the rival submissions and perused the materials available on record. In our opinion, the application of Entity level TNM method by TPO is justified since he has considered the expenditure incurred in relation to transaction with AE. That expenditure only is attributable to these transactions with AE. As IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 37 of 69 such, aggregate approach is not justified as argued by the ld. A.R. More so, this issue was considered in the case of Kirloskar Toyota Textile Machinery Pvt. Ltd. in ITA No.1401/Bang/2010, wherein held as under:

"Taking into consideration of these factors, we accept the first fold of submission made by the learned counsel for the assessee and direct the Assessing Officer to confine the adjustment, qua the purchases made by the assessee from the AE. To be more specific, the adjustment is to be made only to the purchases made from the AE .....
16.1 In similar case the Bangalore bench of Tribunal in the case of IKA India Pvt Ltd, Bangalore Vs DCIT IT(TP)A No.2192/Bang/2017, order dated 17.09.2018, took a same view relying on the various judgments and held as follows:
"53. The CIT(A) in exercise of his powers of enhancement of income took the view that the ALP has to be determined on the basis of the entire sales in the finished goods segment including transactions with Non-AE also. The reasoning adopted by the CIT(A) for doing so was as follows:-
"10.0 While examining the working of ALP in the case of appellant, it was observed that the TPO has reduced the adjustment proportionately by holding that only 8.46% of revenue of the appellant is from AE. She accordingly adopted 8.46% of the operating revenue and 8.46% of the Operating cost for purpose of the determination of ALP. However, this method is not the correct approach as the ALP determination should have been based on the entire operating revenue and entire operating cost. Since this change in method would have amounted to enhancement of the income of the appellant, so opportunity of being heard was given to the appellant vide order sheet entry dated 11.08.2017, as to why the proportionate reduction done by the TPO should not be disregarded. The appellant sought time to file written submissions and the same was allowed. The appellant filed written submissions vide letter dt 29.08.2017. The same have duly been considered and the issue is being decided as follows:
10.1 In the case under consideration, the appellant is selling its product to AE as well as to non AEs, for the manufacture of which, part purchases are from AEs and remaining from the non AEs. The TPO has IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 38 of 69 considered OP/OR for purpose of computation of the ALP as the quantum of sales to AE are lesser than the purchase from AE and thus lesser controlled. When a product is sold, only overall profit margin is recorded without any data as to what would be the profit in relation to purchases from AE. So this cannot be presumed that the profit percentage earned in relation to costs related to AE transactions as well as non-AE transactions was same. Since costs are common to the products ultimately sold by the appellant, and the same includes AE transactions, so it is always possible that the margin of profit percentage vis-a-vis costs related to AE transaction is not the same as profit margin on costs related to non-AE transactions but ultimately overall certain profits are being shown. Further, the transactions with non-AEs can be presumed to be at arm's length as there is no reason to earn lesser profit. But in case of transactions with AEs, there is always a likelihood of earning lesser profits as transactions are controlled and decisions are influenced by AE. Thus the overall profits on account of transactions with AE as well as non-AE gets suppressed."

54. We have heard the rival submissions. The ld. counsel for the assessee reiterated submissions made before the CIT(A) that transaction with non-AE cannot be subject matter of determination of ALP because section 92 clearly speaks of determination of ALP only in respect of transactions with AE. He also referred to certain decisions of the Tribunal for the proposition that section 92 of the Act is not applicable to non-AE transactions. These decisions have already been extracted in the earlier paragraphs. The ld. DR relied on the order of the CIT(Appeals).

55. We have considered the rival submissions. The reasoning of the CIT(A) for considering the entire sales in manufactured finished goods segment for determination of ALP is that certain components and raw materials used in manufacture of finished goods are also sourced from AE and there is a possibility of the cost of such component having been bargained at a price which is not at arm's length. This presumption of the CIT(Appeals) is without any basis. He has not demonstrated with actual figures as to how there would be impact on profit margin on sale of finished products to AE because of purchases of some components from AE. He has given examples which are imaginary figures. Apart from this, the TPO has accepted that purchase of raw material and components by the assessee from its AE is at arm's length. Therefore, the basis on which the CIT(A) proceeded to apply the ALP test for transactions with non-AE is neither correct on facts nor permissible in law. As rightly contended by the assessee, section 92 of the Act can be applied only in respect of international transactions i.e., transactions with AE.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 39 of 69

56. In view of the above transfer pricing provisions and various judicial precedents, we hold that the transfer pricing adjustment should be restricted only to the AE related transactions of the assessee."

16.2 In the light of the decisions referred to above, we hold that section 92 of the Act can be applied only in respect of international transactions i.e., transactions with AE and the transfer pricing adjustment should be restricted only to the AE related transactions of the assessee. Being so, we uphold the approach of ld. TPO and reject this ground of appeal of the assessee.

17. Ground Nos.6 & 7 are not pressed. Accordingly, these grounds are dismissed.

18. Ground No.8 of the assessee's appeal is reproduced as under:

"8. Erroneous selection/ rejection of comparables 8.1. The Ld. TPO/ NFAC erred in selecting Persistent Systems Limited as comparable, despite a. Having extra-ordinary events during the year; and b. Having significant related party transactions. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.
8.2. The Ld. TPO/ NFAC erred in wrongly computing the margin of Persistent Systems Limited. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC. 8.3. The Ld. TPO/ NFAC erred in selecting Larsen & Toubro Infotech Ltd as comparable, despite it:
a.Being functionally different from the Assessee; b. Having significant related party transactions; c.Having significant onsite operations; and d.Having huge turnover.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 40 of 69 The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC. 8.4. The Ld. TPO/ NFAC erred by rejecting Nucleus Exports Software Ltd as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.
8.5. The Ld. TPO/ NFAC erred by rejecting Tata Elxsi Ltd. as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC.
8.6. The Ld. TPO/ NFAC erred by rejecting Virinchi Technologies Ltd. as a comparable identified by the Appellant. The Hon'ble DRP erred in upholding the actions of the Ld. TPO/ NFAC."

18.1 The assessee has challenged the exclusion of L&T Infotech Ltd. on the basis of turnover filter and Persistent Systems Ltd. on the basis of functionality.

L&T Infotech Ltd.

18.2. The turnover of L&T Infotech Ltd. is at Rs.3,613.40 Crores and the turnover of assessee company is Rs.265.57 Crores and submitted that functionality is also different as compared to assessee company.

Persistent Systems Ltd.

18.3 It was submitted that the functionality of M/s. Persistent Systems Ltd. is not similar to the assessee's company and the Tribunal in subsequent assessment years 2017-18 in IT(TP)A No.282/Bang/2022 vide order dated 30.11.2022 excluded this company from the list of comparables. After hearing both the parties, we are of the opinion that both these comparables are considered in assessee's own case in assessment year 2018-19 in IT(TP)A No.282/Bang/2022 dated 30.11.2022 wherein held as under:

"9. We have heard the rival submissions and perused the materials available on record. In our opinion, this comparable fails the functionality test and this company Persistent Systems Ltd. is not functionally similar to assessee's case as held by the coordinate bench of the Tribunal in the case of M/s. SAP Labs India Pvt. Ltd. in IT(TP)A No.606/Bang/2021 dated 21.7.2022,wherein held as under:
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 41 of 69 12.1 In assessee's own case for A.Y. 2012-13 in ITA No. 684/Bang/2017 by order dated 23/07/2021, Coordinate Bench of this Tribunal had excluded Infobeans Technologies Ltd., L&T Infotech Ltd. and Persistent Systems Ltd. by observing as under:
"6.1 At the outset, the Ld.AR submitted that, above comparables have been considered by coordinate bench of this Tribunal in case of NXP India Pvt.ltd. vs DCIT in ITA No. 692/B/2017 by order dated 27/04/2020. It has been submitted that NXP India Pvt.Ltd., was also characterised to be a captive software service provider to its AE.
6.2 The Ld.CIT.DR though objected, could not controvert the observations of this Tribunal in case of NXP India Pvt. Ltd., (supra).
7. We have perused submissions advanced by both sides in light of records placed before us. We note that the functional profile of this assessee and the assessee in the decision cited by the Ld.AR are same. Above comparables have been dealt with by this Tribunal as under:
PERSISTENT SYSTEMS LIMITED
6. The assessee objected for the exclusion of this company by the lower authorities in the tally of comparables by arguing that it is engaged in OPD and there is a difference in OPD and IT services and that the assessee is having revenue from other sources and no segmental data is available. It was also submitted that. in the assessment year 2012-2013, it is an abnormal year of operation and it is owning various intangibles. For this purpose, he relied on the order of the Bangalore Bench of the Tribunal in the case of NXP Semiconductor India Private Limited in IT(PA) No.1634/Bang/ 2014 for assessment year 2009-2010 -- order dated 22nd July, 2015.
6.1 We have carefully gone through the order of the coordinate Bench in the case of NXP Semiconductor India Pvt. Ltd. (supra) for the assessment year 2009-2010, wherein it was observed that Persystent Systems Limited 'was engaged in product development and product design and analysis services is functionally different from a pure software service provider and therefore, excluded it from the list of comparables for software development services.

The same view was taken in the case of Saxo India Pvt. Ltd. in ITA No.6148/Del/2015 -- order dated 05th February, 2016, by observing that Persystent Systems Limited is engaged in running software development services as well as sale of software products. Albeit the percentage of software products in the total revenue is less, as has been noted by the TPO, and also there is IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 42 of 69 no precise information about the contribution made by such small sale of software products to the total profits of the company. As no segmental information is available in respect of this company and the figures have been adopted by the TPO at entity level, it was directed to exclude Persystent Systems Limited from the list of comparables. In the present case also, it is noticed that Persystent Systems Limited is engaged in software products development. There is a difference between the outsourced software product development and IT services, which is evident from page nos. 973 and 974 of the paper book, as under:-

"Outsourced Software Product Development (OPD) is different from IT services. Unlike a typical IT services project, where requirements are fixed while time and money are variable, a software product development project starts with fixed time and money, thus leaving requirements as the only variable. Essentially, the product development team's task is to produce the best set of requirements within a fixed time and budget. Persistent Systems has emerged as a leader in the OPD segment -- a segment which is fast growing.
OPD and outsourced IT services: the difference.
How is OPD different from outsourced IT services is an oft asked question. In IT services, projects start with well-defined requirements, and vendors use time and money as variables to arrive at a reasonable cost estimate for-the project. After completion, the project goes into maintenance mode.
In product development, requirements are less clearly defined. Instead, most product developers are given ship-dates for the product that are typically determined by external factors. Once the ship-dates are identified, the budgets for the product are frozen. In product development projects, all requirements can never be completely fulfilled in a particular version. As a result, most product companies plan multiple product versions for their product. Every team member must contribute not only to building features for the current release but must also contribute enhancements and provide feedback for future releases of the product."

6.2 Persystent Systems Limited having revenue of 8103.64 Million from software services and other income of 323.76 million from income from other sources. Assessment year 2012-2013 is an abnormal year of operation to Persystent Systems Limited, which is evident from the annual report placed on record by the assessee in its paper book. Further, Persystent Systems Limited is having IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 43 of 69 intangibles to the tune of 2402.67 million as evident from its balance sheet ended on 31.03.2012. Being so, it is not comparable to assessee's case. We, therefore, direct the TPO to exclude Persystent Systems Limited from the list of comparables.

LARSEN & TOUBRO INFOTECH LIMITED

7. The learned AR relied on the order of the ITAT Bangalore Benches in the case of CGI Information Systems and Management Consultants Private Limited in IT(TP)A No.586/Bang/2015 - order dated 11.04.2018 and submitted that it was excluded from the list of comparables for the reason that Larsen & Toubro Infotech Limited was a software product company and segmental information on SWD services was not available. In the present case, Larsen & Toubro Infotech Limited engaged in development of software onsite and its overseas revenue for the financial year 20112012 was Rs.27,838,752,995 and domestic revenue was Rs.1,756,792,454. Further in the case of Huawei Technologies India Put. Ltd. in IT(TP)A No.1939/Bang/2017 for assessment year 2012-2013 -- order dated 31.10.2018 has taken the same view that it cannot be a comparable with that of the assessee. Being so, we direct the TPO to exclude the same from the list of comparables.

INFOSYS LIMITED

8. The argument of the learned AR is that Infosys Limited is functionally different from the assessee. It owns intangible and undertakes research and development. The learned AR also submitted that it has high brand value and turnover. On the contrary, the learned DR submitted that the nature of services remains the same irrespective of whether it is engaged in providing onsite / offsite services.

8.1 We have heard the rival submissions and perused the material on record. Similar issue came up for consideration before the Tribunal in the case of NXP Semi Conductors India Put. Ltd. u. DCIT in IT(TP)A No.1634/Bang/2014 -- order dated 27.07.2015, wherein it was held as under:-

"10.4.1 We have heard both parties and perused and carefully considered the material on record; including the judicial decisions cited and placed reliance upon. We find that a coordinate bench of the Tribunal in the case of Cisco Systems Services B. V., India Branch (supra). for Assessment Year 2009-10 had held that this company be excluded from the final set of comparables on the IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 44 of 69 ground that it is functionally dissimilar and different from a purely software service provider and at Para 20 of the order has held as under :-
"20. We have perused the orders and heard the contentions. There is no dispute that the M/s. Cisco Systems India (P) Ltd. (supra) is an affiliate of the assessee company and engaged in similar business like that of the assessee namely rendering software services development etc. Though the said company was having other business also, with regard to its software development segment, this Tribunal held Bodhtree Consulting Ltd., Infosys Ltd., Kals Intbrmation Systems Ltd. and Tata Elxsi Ltd. to be not proper comparables. Relevant paras of the order dt.I4.8.2014 is reproduced hereunder :-
26.2 Infosys Technologies 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. 3DPLM 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.
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 submit 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 :-
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 45 of 69
(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 he 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)/201() at pars i2 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 ;
(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 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 Custonter.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 IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 46 of 69 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 Agility 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 ;
(vii) the company has generated several inventions and filed for many patents in India and USA ;
(viii) the company has substantial revenues from software products and the break up of such revenues is not available ;
(ix) the company has incurred huge expenditure for research and development;
(x) 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 has 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 IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 47 of 69 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." 10.4.2 Following the above decision of the co-ordinate bench of this Tribunal in the case of Cisco Systems Services BE, India Branch (supra). we direct the Assessing Officer/1110 to omit this company from the final set of comparables as it is functionally different from the assessee in the case on hand, who is purely a software service provider."

8.2 In the present case also, Infosys Limited is engaged in a leading global technology services corporation. The company provides business consulting, technology, engineering and outsourcing services to help clients build tomorrows enterprise. In addition, the company offers software products for the banking industry. It owns high brand value at Rs.56,286 crore in the year 2012 and percentage of brand value to revenue is 1.67% and brand value as a percentage of market capitalization is 34.2%, and also incur huge amount for research and development at Rs.5 crore as a capital expenditure and Rs.655 crore as a revenue expenditure for the year ended 31st March, 2012. Therefore, it cannot be said to be a comparable. We, therefore, direct the TPO to exclude Infosys Limited from the list of comparables."

12.2 Further we note that Coordinate Bench of this Tribunal in case of LG Soft India Pvt. Ltd. vs. DCIT in IT(TP)A No. 2412/Bang/2019 dated 31/05/2022 observed as under:

"I. Mind Tree Limited:

5. The Ld. A.R. submitted that this company is not functionally comparable as it is engaged in providing service in diverse areas such as analytics, information management, application development business process management, business technology consulting, infrastructure management services, product engineering & SAP services. It was also contended that this company is engaged in sale of product and also engaged in outsourcing IT services in banking and financial services and insurance sector and also as R&D operations and patents and hence not functionally comparable. However, Ld. Dispute IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 48 of 69 Resolution Panel ("DRP") observed that this company is only engaged in software development and related services as seen from its financials. Therefore, the plea of the assessee that company performs different and diverse activities and hence functionally different was rejected by Ld. DRP. Further, it was observed by Ld. DRP that provision of data analytic services is not functionally different from software development activity. Data analytic services also used only in certain software and tools, writes codes task. Like in other software application, these tools also facilitate and enable business of enterprises for enough management and decisions. Therefore, the Ld. DRP observed that there cannot be any distinction between high end software activity and low- end activity so long as it falls within the purview of software development services. It was observed that under TNMM, such differences are tolerable and there is no requirement that services for activities performed are identical. It is informed that the services are similar and fall within the same domain of software development. Accordingly, Mind Tree Ltd. was included in the list of comparables while determining the ALP of international transactions with A.Es. Against this assessee is in appeal before us.

5.1. We have heard the rival submissions and perused the materials available on record. This company Mind Tree Ltd. was considered as not comparable in the case of Yahoo Software Development India Pvt. Ltd. in IT(TP)A No.2657/Bang/2018 & 2365/Bang/2019 dated 28.2.2020 by Bangalore Bench of Tribunal, wherein it was held as under:-

"41. The next company sought to be excluded is Mindtree Ltd. The submissions made before us were as follows:-"Functionally dissimilar, diversified operation, significant R&D spend, ownership of intangibles.
- Also engaged in business of rendering IP-Led revenue, infrastructure management, package implementation, consultancy services, etc. constituting 45% of overall revenue during FY 2014- 15.
- Diversified operation i.e. engaged in infrastructure management services, business process management, technology consulting, product engineering and SAP services. Also lacks segmental data
- Significant research & development activity. By incurring R&D expenses, it was able to deliver IP based video surveillance management, recording and analytic products and solutions. It has filed 4 patents in India and US so far in the area of Video analysis.
- Ownership of intangibles in the form of intangible property.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 49 of 69 Significant onsite activity:
- 46% of revenue earned under Onsite model.
- Incurred overseas branch office expenses amounting to INR 1582 crores - Receives incentives from State of Florida in relation to the development center located overseas. Lack of segmental data
- Does not maintain segmental information in respect of profitability reported from business activities in the nature of infrastructure management services, technology consulting and SAP services. -
Acquisition of subsidiary - Discoverture Solutions LLC 42. The DRP while dealing with the aforesaid objections has merely taken the view that the presence of IPR revenue was insignificant and so also expenses of brand value, R&D & intangibles. More importantly, the DRP did not dispute the presence of 46% of revenue from onsite model, but went on to hold that the presence of revenue is not sufficient to exclude a company, when it is otherwise functionally comparable. On this aspect, we have already referred to the decision of the ITAT Bangalore Bench in the case of Trilogy e-business Software India P. Ltd. (supra) and in the light of this decision and the admitted factual position regarding presence of onsite revenue over and above the threshold limit of 25% of total revenue, we are of the view that this company should be excluded from the list of comparable companies. We hold and direct accordingly."

5.2. In view of the above order of the Tribunal, we are inclined to direct the AO/TPO to exclude this company from the list of comparables. Directed accordingly."

Respectfully following the same, we direct the Ld.AO to exclude this comparable.

"III. Infosys Ltd.:-
7.The Ld. A.R. submitted that this company has to be excluded from the list of comparables on the following reasons:-
• Infosys is functionally dissimilar and ought to be rejected. • No segmental details are available in the annual report and hence the company should be rejected.
• The company also derives income from licensing of software products.
•      Infosys is engaged in R&D activities.
•      Infosys has presence of brand.
                                                 IT(TP)A No.948/Bang/2022
                                              M/s. Subex Limited, Bangalore

                            Page 50 of 69



•      Infosys has invested in IP.
•      Infosys fails upper turnover filter.

7.1 Ld. DRP in his report observed that after having considered the submissions, and on perusal of the annual report of the company, this company is engaged in providing IT technology services comprising Application developing and maintenance Independent validation, testing services, Business service management, consulting and systems integration services. All these activities fall within the gamut of 'software services', though performed in five different business verticals.

As per the P&L account, the company has revenue from 'software services' of Rs.45,658/- crores and from software products of Rs.1642/- crores (refer page 61 of the annual report), and that the product revenue constitute meagre 3.6% of total operating revenue. Therefore, taking into consideration the various information available in the annual report, and the fact that the company is predominantly having revenue from software services, Ld. DRP was of the considered view that this company can be considered as functionally comparable to the assessee. Accordingly, the plea that the company is engaged in diversified activities was rejected by Ld. DRP.

7.2 A plea was raised before Ld. DRP by the assessee that this company also provides data analytic services which is high end and hence, cannot be compared to the assessee. Ld. DRP did not find merit in the plea, as undoubtedly, provision of data analytic services is not functionally different from software development activity. The data analytic services also use only certain software and tools, write codes to perform certain tasks. Like any other software application, these tools also facilitate and enables business enterprises for informed management and decision. Therefore, Ld. DRP did not find merit in the plea. Further, there cannot be any distinction between high end software activity and low end activity, so long as it falls within the purview of software development services. Besides, under the TNMM, such differences are tolerable and there is no requirement that the services / activities performed are identical. It is enough that that the services are similar and fall within the same domain of software development. Accordingly, the pleas raised were rejected by the Ld. DRP.

7.3 It was pleaded by assessee that this company has a huge brand which has contributed to its growth in revenue and hence not comparable. A perusal of the annual report show that the growth in revenue was on account of various business initiatives taken to accelerate growth such as -- internal re-organization, implementing cost effectiveness through reducing cost of operation, improving utilization percentage of employee, restricting the organization for agility by creating smaller and nimbler sales regions, redesigning IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 51 of 69 supply chain functions, reducing attrition rate, increasing the offshore mix, improving delivery expertise etc., As per information in page 14 of annual report, 97.8% ' of revenues was from repeat business. At page 67 of the annual report, it is discussed, "-Clients often cite our industry expertise, comprehensive end-to-end solutions, ability to scale, superior quality and process execution, global delivery model, experienced management team, talented professionals, track record and competitive pricing as reasons for awarding contracts'. Thus, the growth in revenue is not on account of its brand or any exceptional event, and hence cannot be a reason for rejecting this company, which is otherwise found to be functionally comparable.

7.4The perusal of the details in the annual report by Ld. DRP showed that the company has incurred R & D expenditure to the tune of Rs.605 crores, which constitute meagre 1.3% of its total operating revenue, and which is much less than the generally acceptable tolerable limit of 3% of the total revenue. It was also noted that out of this, only Rs.15 crore was capital in nature and the remaining Rs.590 crore represented revenue expenditure, which go to show that the R&D initiative are substantially routine for immediate business purposes for developing expertise and improved process execution. It was also pleaded that the company has significant intangibles. However, on perusal of the information at page 86 of the annual report, Ld. DRP noted that the value of intangible assets as on 31.03.2015 was Nil and as on 31.0.2014 was Rs.13 crore, which is insignificant considering its turnover of Rs.47,300 crore and Asset portfolio of Rs.7347 crore. Ld. DRP noted that, the assessee has failed to establish that such differences, if any, on account of brand and intangibles have material effect on the margin of the above company, in terms of clause (i) of sub-rule (3) of Rule 10B, which provides that an uncontrolled transaction shall be comparable to an international transaction if none of the differences, if any, between enterprises entering into business transactions or likely to materially affect the profit arising from such transactions in the open market. Further, as discussed in para 2.6.2.3 above, the assessee also performs R&D functions. Hence, these pleas were rejected by Ld. DRP.

7.5 On the plea as to difference in the scale & size of operations and consequent abnormal profits, Ld. DRP noted that turnover does not influence the margins in the service sector: Ld. DRP already held that turnover cannot be a criteria for selection of comparables. In this regard it is relevant to note that the coordinate bench of Bangalore in the case Advice America Software Development Centre Private Limited (in ITA (TP) No. 2531/Bang/2017 dated 23.05.2018 relating to A.Y. 2013-14) rejected the plea of the assessee to exclude a company comparable on the ground of size and level of operations. Hence, these pleas were rejected by the Ld. DRP.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 52 of 69 7.6 In view of the above, Ld. DRP upheld this company as comparable to the assessee.

7.7 Against this assessee is in appeal before us.

7.8 We have heard the rival submissions, perused the materials available on record and gone through the orders of the authorities below. This comparable is considered as no comparable in the case of Yahoo Software Development India Pvt. Ltd. cited (supra) wherein it was held as under: "39. The next company which the assessee seeks to exclude is Infosys Ltd. As far as this company is concerned, it is seen that the following are the functional dissimilarities brought to our notice:-

"Functionally dissimilar - owns intellectual properties, incurs significant R&D costs & onsite activity.
- Engaged in diversified business activities.
- Involved in development of software products in addition to software services. - Owns intellectual property rights.
- Incurs significant research and development costs.
- Carries out significant activities based on onsite business.
- Owns products such as Finacle, Edge Verve and other product based solutions.
Extra-ordinary event of merger with Infosys Consulting India Ltd. Segmental profit & loss account not available. Commands substantial brand value
40. The DRP, however, has not thought it fit to exclude this company by observing that this company has substantial pre-dominant revenue from software services and the growth was not attributable to any brand value. Presence of onsite activity and the expenses on R&D have all been brushed aside. In our view, the difference pointed out by the ld. counsel for the assessee before us show that this company cannot be compared with that of the assessee basically because of its business model, presence of onsite revenue generation and other reasons cited before us. Besides, the reason that turnover of this company is huge and more than 10 times that of the assessee."

7.9 In view of the above order of the Tribunal cited (supra) we direct the AO/TPO to exclude this company from the list of comparables."

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 53 of 69 12.3 Infobeans Technologies Ltd.

We note that this comparable has been considered by Coordinate Bench of this Tribunal in case of EIT Services India Pvt. Ltd. vs. ACIT in IT(TP)A No. 2498/Bang/2019 by order dated 03.09.2021 for A.Y. 2015- 16 observed as under:

"8. We notice that M/s. Infobeans Technologies Ltd. have been directed to be excluded by the coordinate bench in the case of Metric Stream Infotech (India) Pvt. Ltd. with the following observations:
"14.3. Infobeans Technologies Ltd., Ld.AR submitted that this comparable was selected by authorities below as it passes all filters, based upon response received from this company under section 133 (6) of the act. He submitted that this observation is contrary to the facts and figures appearing in annual report. Referring to page 1015 Ld.AR submitted that this company is operating at CMMI Level 3 and-is a software service company specialising in business application development for web and mobile. In the company overview this company has been stated to be primarily engaged in providing custom developed services to offshore clients and it provides software engineering services primarily in custom application development, content management systems, enterprise mobility, Big Data analytics. Ld.AR thus submitted that this company is functionally not at all similar with a captive service provider like assessee that this providing Ltd services to its associated enterprises.
14.3.1. 0n the contrary Ld. CIT DR, referring observations of DRP in para 3.6.1 submitted that the activities of company fall under the gamut of software development has categorised by company itself and that the information obtained under section 133 (6) is sufficient enough to come to such conclusions. However he submitted that this comparable also may be sent back to learnt AO/TPO for verification.
14.3.2. We have perused submissions advanced by both sides in light of records placed before us.
It is observed that the annual report of this company categorises the diversify services provided by this company under software development segment. We also note that this company is basically into application development for web and mobile and provides customised services to its offshore clients comprising. Entire revenue received by this comparable ease under one single segment of sale of software. This company also owns software licenses.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 54 of 69 14.3.3. In our considered opinion this comparable cannot be considered to be functioning in 100% risk mitigated environment and is a full- fledged enterprise. Such a comparable cannot be compared with a captive service provider like assessee.
Accordingly we direct this comparable to be excluded from finalist.""

12.4 The Ld.DR has not brought any distinguishing facts or any contrary decision in order to take a different view.

Therefore respectfully following the above view, we direct the Ld.AO/TPO to exclude the following comparables.

        a)      Mindtree Ltd.
        b)      Persistent Systems Ltd.
        c)      Infobeans Technologies Ltd.
        d)      Larsen & Tubro Infotech Ltd.
        e)      Infosys Ltd.

Accordingly ground no. 4.8 raised by assessee stands partly allowed."

9.1 Keeping in view of the above order of the coordinate bench of the Tribunal, we direct the AO/TPO to exclude this company Persistent Systems Ltd. from the list of comparables."

18.4 In view of the binding decision of the coordinate bench in assessee's own case for the assessment year 2017-18, we direct the AO/TPO to exclude these two comparables L&T Infotech Ltd. & Persistent Systems Ltd. from the list of comparables.

18.5. No other grounds in ground No.8 has been pressed before us. Accordingly, other issues in ground No.8 are dismissed.

19. Ground No.9 of the assessee's appeal is reproduced as under:

"9. Restriction of the adjustment value on software development income and marketing support charges to the proportionate value of international transaction 9.1. The Ld. TPO / NFAC erred in not restricting the adjustment value on software development income to the extent of the international transaction (i.e. IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 55 of 69 proportionate adjustment) with the Associated Enterprises. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC."

19.1 This ground is akin to ground No.5. Hence, this ground is dismissed on similar reasons.

20. Ground No.10 of the assessee's appeal is reproduced as under:

"10. Erroneous transfer pricing adjustments for interest on trade receivables 10.1. The Ld. TPO/ NFAC erred in considering outstanding receivables from Subex Americas Inc., to be a separate international transaction and computing interest on the same. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.
10.2. The Ld. TPO / NFAC erred in not appreciating that creation of trade receivables was a secondary transaction arising out of international transactions with Subex Americas Inc., which has already been benchmarked at the time of income recognition. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC. 10.3. The Ld. TPO/ NFAC erred in not appreciating that the underlying agreement does not have a clause for interest on outstanding balance and hence no such interest is payable by Subex Americas Inc. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.
10.4. The Ld. TPO/ NFAC and Hon'ble DRP failed to appreciate that interest on trade receivables, to the extent prudently applicable, has been implicitly factored by the Appellant in pricing its transactions with its AEs and could be verified to be arm's length using a working capital adjustment even on the comparable companies purportedly selected by the Ld. TPO in the transfer pricing order. "

20.1 After hearing both the parties, the ld. A.R. submitted the ld. TPO / NFAC erred in considering outstanding receivables from Subex Americas Inc., to be a separate international transaction and computing interest on the same. The ld. DRP erred in upholding the action of the Ld. Ld. TPO/ NFAC. The ld. TPO / NFAC erred in not appreciating that creation of trade receivables was a secondary transaction arising out of international transactions with Subex Americas Inc., which has already been benchmarked at the time of income recognition. The ld. DRP erred in upholding the action of the Ld. Ld. TPO/ NFAC. The ld. TPO/ NFAC erred in not appreciating that the underlying agreement does not have a clause for interest on IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 56 of 69 outstanding balance and hence no such interest is payable by Subex Americas Inc. The ld. DRP erred in upholding the action of the ld. Ld. TPO/ NFAC. The ld. TPO/ NFAC and ld. DRP failed to appreciate that interest on trade receivables, to the extent prudently applicable, has been implicitly factored by the Appellant in pricing its transactions with its AEs and could be verified to be arm's length using a working capital adjustment even on the comparable companies purportedly selected by the ld. TPO in the transfer pricing order.

20.2 The ld. A.R. further submitted that the ld. TPO has computed interest on trade receivable by applying interest rate of LIBOR + 450 basis points. The ld. DRP held that the interest rate of LIBOR + 400 basis points has to be considered. The assessee submitted that the interest on trade receivable be restricted to LIBOR + 200 basis points. The assessee placed reliance on following rulings in support of its contention above:

- Swiss Re Global Business Solutions India Pvt. Ltd vs. ADIT IT(TP)A No.397/Bang/2021 :
"37. Once we have held that the transaction between the assessee and AE was in foreign currency with regard to receivables and transaction was international transaction, then transaction would have to be looked upon by applying the commercial principles with regard to international transactions and accordingly proceeded to take into account interest rate in terms of London Inter Bank Offer Rate [LIBOR] and it would be appropriate to take the LIBOR rate + 2%....."

- M/s. Talisma Corporation Pvt. Ltd. vs. DCIT IT(TP)A No. 2499/Bang/2017 for AY 2013-14:

"9.1 "The Ld. Counsel agreed for the interest on receivables to be computed at LIBOR rate + 2%. He also admitted that the transaction has to be treated as an independent international transaction and deserved to be bench marked. Accordingly, the Ld. CIT. DR placed reliance on orders passed by authorities below. We have perused the submissions advanced by both sides in the light of records placed before us.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 57 of 69 As the Ld. Counsel has considered for the rate on receivables to be applied at LIBOR + 2%, respectfully following the view taken by the Coordinate Bench in case of Swiss Re Global Business Solutions India Pvt. Ltd. vs. Addl. CIT (supra), we direct the Ld. AO/Ld. TPO to compute the ALP of the transaction accordingly."

21. On the other hand, the ld. D.R. relied on the order of the lower authorities.

22. After hearing both the parties, in our opinion, this issue was considered by this Tribunal in IT(TP)A No.397/Bang/2021 in the case of Swiss Re Global Business Ltd., wherein held as under:

"37. Once we have held that the transaction between the assessee and AE was in foreign currency with regard to receivables and transaction was international transaction, then transaction would have to be looked upon by applying the commercial principles with regard to international transactions and accordingly proceeded to take into account interest rate in terms of London Inter Bank Offer Rate [LIBOR] and it would be appropriate to take the LIBOR rate + 2%. For this purpose, we place reliance on the judgment of the Bombay High Court in the case of CIT v. Aurionpro Solutions Ltd., 99 CCH 0070 (Mum HC). It is ordered accordingly."

23. In view of the above binding decision, we remit this issue to the file of AO/TPO on similar directions.

24. Ground No.11 of the assessee's appeal is reproduced as under:

"11. Erroneous transfer pricing adjustment arising from Corporate guarantee 11.1. The Ld. TPO/ NFAC erred in considering corporate guarantee provided by the Appellant to Subex Technologies Inc., as an international transaction and computing a fee on the same. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC.
11.2. The Ld. TPO/ NFAC erred in not appreciating that corporate guarantee given by the Company to Subex Technologies Inc., was in the nature of shareholder service and such guarantee was extended with a view to protect its investment. The Hon'ble DRP erred in upholding the action of the Ld, TPO/NFAC.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 58 of 69 11.3. Without prejudice, the Ld. TPO/NFAC erred in not restricting the adjustment for corporate guarantee fee to 0.5%. The Hon'ble DRP erred in upholding the action of the Ld. TPO/ NFAC."

24.1 The ld. A.R. submitted that the Ld. TPO/ NFAC erred in considering corporate guarantee provided by the assessee to Subex Technologies Inc., as an international transaction and computing a fee on the same. The ld. DRP erred in upholding the action of the ld. TPO/ NFAC. The ld. TPO/ NFAC erred in not appreciating that corporate guarantee given by the Company to Subex Technologies Inc., was in the nature of shareholder service and such guarantee was extended with a view to protect its investment. The ld. DRP erred in upholding the action of the ld. TPO/ NFAC. Without prejudice, the ld. TPO/NFAC erred in not restricting the adjustment for corporate guarantee fee to 0.5%. The ld. DRP erred in upholding the action of the ld. TPO/ NFAC.

24.2 The ld. A.R. submitted that the ld. TPO has computed corporate guarantee fee of 2% on the corporate guarantee provided by the assessee to its AE. The ld. DRP upheld the corporate guarantee fee at 1% on the corporate guarantee provided by the assessee to its AE. The ld. A.R. submitted that the corporate guarantee fee ought to be restricted to 0.5% on the corporate guarantee provided by the assessee to its AE. The assessee placed reliance on the following rulings:

- GMR Infrastructure Limited - ITA No 1705/Bang/2017,
- Sasken Technologies Ltd in TS-858- ITAT-2022(Bang)-TP
- CIT v Everest Kento Cylinders Ltd. in ITA No.1165 of 2013 (Bom. HC)

25. The ld. D.R. relied on the order of the lower authorities.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 59 of 69

26. We have heard the rival submissions and perused the materials available on record. Similar issue came for consideration in the case of GMR Infrastructure Ltd. in ITA No.1705/Bang/2017 dated 25.5.2022 in which the Tribunal held as under:

"5.17 Respectfully following the above views we direct the Ld. TPO to compute the guarantee commission rate in accordance with the principles laid down in CIT Vs Tata Autocomp Systems Ltd. and CIT vs. Cotton Naturals (I)(P) Ltd.,(supra). Further in case of Xchanging Solutions Ltd. vs. DCIT reported in [2017] 78 taxmann.com 54 (Bangalore-Trib.), Coordinate Bench of this Tribunal on identical issue observed and held as under:
"15. We have considered the rival submissions as well as the relevant material on record. At the outset we note that the assessee has raised the objection before the DRP as recorded in paras 6.1 and 6.2 as under :
'6.1 Grounds 1, 2 and 3 are considered together for convenience. Briefly stated the assessee provides software development and information technology enabled services (ITES) to its AEs. During the FY 2005-06 the assessee provided a corporate guarantee to a third party bank on behalf of an AE but failed to charge a fee for the guarantee. The assessee conducted a TP study and concluded that this transaction was at arm's length however during audit proceedings the TPO rejected the analysis of the assessee and made adjustments to this transaction. The taxpayer cites the order of Four soft Ltd wherein the Hon'ble ITAT Hyderabad observed as under:
"We find that the TP legislation provides for computation of income from international transaction as per section 92B of the Act. The corporate guarantee provided by the assessee company does not fall within the definition of international transaction. The TP legislation does not stipulate any guidelines in respect to guarantee transactions. In the absence of any charging provision, the lower authorities are not correct in bringing aforesaid transaction in the TP study. In our considered view, the corporate guarantee is very much incidental to the business of the assessee and hence, the same cannot be compared to a bank guarantee transaction of the Bank or financial institution." 6.2 It has also been submitted by the assessee that the transaction arising on account of ownership linkage and which derives large from the reputation of the group necessarily implies that there can be no guarantee acceptable to the banker which can be provided by the independent third party. The guarantee provided by financial institutions are characteristically different compared to the guarantee provided by the parent. The advantages arising to the parent IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 60 of 69 itself from providing guarantee in lieu of equity support or financial support is also not capable of being evaluated satisfactorily. These differences between the alleged controlled transaction and the guarantee provided by independent parties in the uncontrolled transaction are not capable of being evaluated so as to arrive at determination of the fair uncontrolled price. In the circumstances, computation methodology of TP exercise may fail. It is undisputed that failure of computation mechanism results in failure of the charge.' Thus it is clear that grievance of the assessee against the order of the TPO on the issue of ALP in respect of guarantee fees is limited only regarding the correct ALP. We further note that prior to the decisions of Mumbai Bench in the case of Siro Clinpharm Pvt. Ltd. Vs. DCIT (supra) there are series of decisions of this Tribunal including the decision in cases of Four Soft Pvt. Ltd. Vs,. DCIT (supra) and Nimbus Communication Ltd. Vs. ACIT (supra) wherein the Tribunal has taken a consistent view that providing corporate guarantee to AE is an international transaction however, the ALP of such transaction was to be computed having regard to the financial consideration as the nature of transaction between the related parties. The Tribunal has taken a view that the guarantee fees for providing corporate guarantee should not be more than 0.5%. The Hyderabad Benches of this Tribunal in the case of Four Soft Pvt. Ltd. Vs.DCIT (supra) has considered an identical issue in paras 24 to 26 as under :
24. It is noted by the TPO, during the F.Y. 2005-06 the assessee has provided bank guarantees on behalf of its Overseas subsidiary, Foursoft BV, Netherlands for an amount of Rs.69,81,16,000/- which is continuing for the year under consideration also. The TPO following the order passed for A.Y. 2006-07 treated the commission changed by ICICI Bank at 3.75% arms length price for the corporate guarantee provided by the assessee to its AE worked out the TP adjustment of Rs.2,61,79,350/-. The DRP also rejected assessee's objection on the issue.
0. We have heard the parties and perused the material on record. The sum and substance of the submissions made by the learned AR is, the corporate guarantee provided by the assessee cannot be equated to bank guarantee and resultantly the commission rate for bank guarantee cannot be applied to the corporate guarantee. It was submitted that the corporate guarantee is nothing but an additional guarantee provided by the parent company and it does not involve any cost or risk to the shareholders. It was submitted that since the corporate guarantee was given keeping in view paramount business interest of the parent company it has to be allowed as business expenditure. It is the further submissions of the learned AR that the retrospective amendment effected to section 92B of the Act, by Finance Act, 2 012 by insertion IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 61 of 69 of Explanation (i)(c) to section 92B also has not enlarged the scope of the 'international trans action' to include the corporate guarantee in the nature provided by the assessee. The learned AR further contended that the issue is covered in favour of the assessee b y virtue of the order passed by the Tribunal in assessee's own case for AY 2006-07 (supra).
25. 1 The learned DR, on the other hand, submitted that by virtue of the amendment made to section 92B of the Act with retrospective effect from 01/04/2002, the corporate guarantee provided by the assessee is to be considered as an international transaction, and, therefore, the Assessing Officer was justified in determining arm 's length price of such transaction.
25. 2 Having considered the submissions of the parties, we are unable to accept the contention of the learned AR that corporate guarantee of the nature provided by the assessee will not come within the meaning of international transaction in term s with section 92B of the Act. It is not disputed that section 9 2B of the Act has been amended by the Finance Act, 201 2 with t he insertion of Explanation I (c) with retrospective effect from 01/ 04/200 2. Explanation (i)(c) t o section 92B, reads as under:
"capital financing, including any type of long-term or short-term borrowing, lending or guarantee , purchase or sale of marketable securities or any type of advance, payments or deferred payment or receivable or any other debt arising during the course of business. "

25.3 A reading of the aforesaid clause from the Explanation would make it clear that the corporate guarantee provided by the assessee comes within the scope and ambit of ' international transaction' as per the aforesaid clause. Therefore, the contention of the learned AR that the issue is covered in favour of the assessee by virtue of the order passed in assessee 's own case for A Y 2006-07 no longer holds good since the order passed by the coordinate bench is prior to the amendment made to provision of sect ion 9 2B of the Act. It will be pertinent to mention here that this issue was also considered by the ITAT Mumbai Bench in case of Mahindra & Mahindra Vs. DCIT in ITA No. 8597/Mum/2010, 54 SOT (UR) 146. The coordinate bench of this Tribunal while considering similar argument advanced on behalf of the assessee by placing reliance on the decision of the Four Soft Ltd.(supra), held as under:

"15. 2 After hearing the rival submissions we feel that Assessing Officer will have to follow the decision of the ITAT Hyderabad or the amended provision of the Act in this regard. If the Finance Bill of 2012 is passed by the Parliament amending the provisions of section IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 62 of 69 92B, with effect from 1st April , 2002, he will have to ignore the decision of the ITAT Hyderabad. In case section 92B is not amended with retrospective effect, he should grant relief to the appellant. "

25.4 In the aforesaid view of the matter, we agree with the TPO that ALP of the corporate guarantee has to be determined as it falls within the scope and ambit of an international transaction after the retrospective amendment to section 92B. However, it appears that the TPO has applied the rate of 3.75 %, which is applicable to bank guarantee issued by the bank. As the corporate guarantee is not in the nature of bank guarantee, the rate applicable to bank guarantee provided by the bank cannot be applied to corporate guarantee which is provided by a group company. In case of Glenmark Pharmaceuticals V s. ACIT in ITA No. 5031/Mum / 2012, dated 13/11/2013, the Mumbai Bench of the Tribunal after analysing the facts in that case had held that 0.53 % corporate guarantee rate in that case was appropriate. The ITAT Hyderabad Bench in case of Infotech Enterprises Ltd. in ITA No.115/Hyd/ 2011 and in ITA No. 2184/Hyd/ 2011, dated 16/01/2014 while considering identical issue of determining ALP of corporate guarantee provided by the assessee to its AE followed the ratio laid down in case of Glenmark Pharmaceuticals Vs. ACIT (supra) and remitted the issue back to the TPO to decide the quantum of corporate guarantee rate by following the method adopted in case of Glenmark Pharmaceuticals (supra).

26. Since the issue in the present case is identical to the issue decided by the ITAT, Hyderabad Bench in case of Infotech Enterprises (supra), following the same, we also remit this issue to the file of the TPO to decide the quantum of corporate guarantee rates accordingly. If the assessee is able to bring on record any comparables with regard to corporate guarantee, the TPO may also consider the same while determining ALP of corporate guarantee. The TPO must provide a reasonable opportunity of being heard to the assessee before deciding the issue. This ground is allowed for statistical purposes."

It is pertinent to note that in case of corporate guarantee provided to a bank or financial institution on behalf of the AE, the assessee creates a charge on its assets in favour of the bank/financial institution and to that extent the transaction of providing corporate guarantee is having bearing on the assets of the assessee and in turn the assessee cannot use those assets under charge for the purpose of availing further financial credit/loans from the bank/financial institution. Thus this Tribunal held that by providing corporate guarantee falls in the definition of international transactions as per Section 92B(1) without considering the Explanation to the said Section.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 63 of 69 As we have discussed in the foregoing part of this order that the Tribunal has been taken a consistent view that corporate guarantee provided to the AE falls in the ambit of international transactions as per Section 92B(1) even without considering the Explanation inserted vide Finance Act, 2012. The Mumbai Bench of this Tribunal in the case of Siro Clinpharm Pvt. Ltd. Vs. DCIT (supra) has restricted its finding only to the applicability of Explanation in the cases where the assessment was completed prior to the insertion of the said Explanation retrospectively. Even otherwise the earlier decisions of the Tribunal on this issue were not considered by the Delhi Bench of the Tribunal. In the case of M/s. Nimbus Communication Ltd. Vs. ACIT in ITA Nos.6816/Mum/2010 and 7105/Mum/2011, the Tribunal vide order dt.7.8.2013 has considered an identical issue in paras 4 & 5 as under

:
"4. As regards the issue raised in ground No. 2 relating to TP adjustment made on account of guarantee commission in respect of corporate guarantee given by the assessee to its Associated Enterprises (AEs) for obtaining bank loans, the ld. representatives of both the sides have agreed that a similar issue was involved in assessee's own case for the immediately preceding year i.e. A.Y. 200506 and the Tribunal vide its order dated 12-06-2013 passed in ITA No. 3664 & 2359/Mum/2010 has already decided the same vide para No. 9 & 10 which read as under:-
"9. We have considered the rival submissions and also perused the relevant material available on record. For the guarantee given to the bank against the financial assistance given to its AEs, no commission was charged by the assessee company on the ground that the said AEs were not benefited by the guarantee so given and it was the assessee who benefited as a result of commercial benefits secured for future. In support of this stand of the assessee, the ld. counsel for the assessee has contended that business strategy should be taken into consideration while making any TP adjustments in respect of such transactions and has relied on the OECD Transfer Pricing Guidelines issued in 2010. As stated in para 1.59 of the said guidelines, the business strategies should also be examined in determining comparability for transfer pricing purposes and certain illustrations of such business strategies are also given therein. As stated in para 1.60 of the said guidelines which has been relied upon by the ld. Counsel for the assessee, business strategies also could include market penetration schemes and taxpayer seeking to penetrate a market or to increase its market share might temporarily charge a price for its product that is lower than the price charged for otherwise comparable products in the same market. As explained further, a tax payer seeking to enter a new market or expand (or defend) its market share might temporarily incur higher costs and hence achieve IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 64 of 69 lower profit levels than other taxpayers operating in the same market. In our opinion, the relevant facts of the present case do not indicate that there was any such business strategy adopted by the assessee in not charging commission in respect of guarantees issued for its Associated Enterprises. As a matter of fact, there is nothing to suggest that any such business strategy was adopted by the assessee with specific intention or motive and the case has been sought to be made out merely on the basis of commercial expediency by claiming that the assessee was benefited as a result of giving the guarantees in the form of commercial benefits secured for future. In our opinion, such commercial expediency cannot be equated with business strategy, which is specific and well laid out. As rightly held by the ld. CIT(A), a financial loan guarantee is a commitment entered into by the assessee company with a third party lender of its Associated Enterprises which obliges the assessee company to cover the risk of default by its Associated Enterprise and this act thus involves performance or carrying out of service to cover the risk of default for which "price" has to be charged. Even the OECD Transfer Pricing Guidelines 2010 supports this view in para 7.13 where it is explained that where higher credit rating of Associated Enterprise is due to a guarantee by another group member, such association positively enhances the profit making potential of that Associated Enterprise. We, therefore, find ourselves in agreement with the contention of the ld. D.R. that there was a clear benefit accrued to the Associated Enterprises by the guarantee provided by the assessee and when such benefit was passed on by the assessee to the said Associated Enterprises, guarantee commission should have been charged at arm's length price. The commercial relationship between the assessee and its Associated Enterprises is distinct and separate from the transactions of giving guarantee and such transactions have to be considered and examined independently in order to determine the arm's length price.
10. As regards the rate of guarantee commission, it is noted that the arm's length price of guarantee commission was determined by the TPO by applying CUP method and the arithmetic mean of 1.5% of the guarantee commission charged by the HSBC Bank in the range of 0.15 to 3% was taken as arm's length price. The ld. CIT(A) upheld the CUP method applied by the TPO but adopted the rate of 0.25% of guarantee fee as arm's length price relying on the decision of French Court in the case of Societe Carrefour. The ld. D.R., at the time of hearing before us has relied on the decision of the co-ordinate Bench of this Tribunal in the case of M/s Everest Kanto Cylinder Ltd. (supra) wherein while accepting the CUP method as the most appropriate method for benchmarking the guarantee fee, the Tribunal accepted 0.5% guarantee fee/commission to be at arm's length after taking into consideration the rates of guarantee commission charged by various banks including the guarantee commission charged by the HSBC IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 65 of 69 Bank in the range of 0.15% to 3%. Since the facts involved in the present case are materially similar to the facts involved in the case of Everest Kanto Cylinder Ltd. (supra), we prefer to follow the decision rendered by the co-ordinate Bench of this Tribunal in the said case over the decision of French Court in the case of Societe Carrefour (supra). We, accordingly modify the impugned order of the ld. CIT(A) on this issue and direct the A.O. to recompute the commission for guarantee given by the assessee to its Associated Enterprises @ 0.5% being the arm's length price. Ground No. 1 of Revenue's appeal is thus partly allowed whereas ground No. 2 of assessee's appeal is dismissed".

5. As the issue involved in the year under consideration as well as all the material facts relevant thereto are similar to A.Y. 2005-06, we respectfully follow the order of the co-ordinate Bench of this Tribunal for A.Y. 2005-06 and direct the A.O. to restrict the TP adjustment by recomputing the commission for guarantee given by the assessee to its AEs at 0.5% being the arm's length price. Ground No. 2 of the assessee's appeal for A.Y. 2006-07 is partly allowed."

As it is clear that the Tribunal has followed the decision of the Tribunal for the earlier assessment year and while taking a consistent view held that guarantee provided by the assessee gives the benefit to the AE and such benefit was passed on by the assessee to the said AE and therefore should have been charged at ALP."

5.18 In the above decision, this Tribunal has considered the commission on guarantee fee at 0.5%. In view of the above, we direct the Ld.AO/TPO to recomputed the rate of commission attributable to the corporate guarantee in the present facts, in the light of the above."

26.1 In view of the above order, we direct the AO/TPO on similar lines.

27. Ground No.12 of the assessee's appeal is reproduced as under;

"12. Erroneous non-set-off of brought forward business losses and unabsorbed depreciation The Ld. NFAC erred in not setting-off brought forward business losses and unabsorbed depreciation pertaining to earlier assessment years against the income for AY 2013-14. The Hon'ble DRP has erred in not adjudicating the ground relating to the set off of brought forward business loss raised by the Appellant before it."

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 66 of 69 27.1 The ld. A.R. submitted that in the draft assessment order, the NFAC has not allowed set-off of brought forward business loss pertaining to AY 2008-09 against the income for AY 2013-14, by incorrectly stating that the return of income for AY 2008-09 has not been filed in time. The ld. DRP has directed to allow unabsorbed depreciation and business loss. The Ld. AO in the final assessment order has denied the claim of granting the set off of brought forward losses in contradiction to the direction of ld. DRP by stating that the loss of AY 2008-09 cannot be allowed to be carry forward and be adjusted against income as the revenue appeal is pending before the Hon'ble SC as informed by the Ld. AO The assessee submitted that the original return of income for AY 2008-09 under section 139(3) of the Act was filed on September 29, 2008, i.e., within the prescribed due date of September 30, 2008, for AY 2008-09. In the original return of income, the Assessee had declared aggregate loss of Rs. 63,51,65,765, (being business loss of Rs.543,381,849 and unabsorbed depreciation of Rs.91,783,916). Subsequent to filing of original return of income, the assessee filed revised return of income on December 03, 2009, declaring aggregate loss of Rs. 63,51,65,765, being the same amount of losses and unabsorbed depreciation as was declared in the original return. The last date for filing revised return under section 139(5) of the Act was March 31, 2010. Therefore, the brought forward losses pertaining to AY 2008-09 ought to be allowed to be set-off against income of AY 2013-14. 27.2 The ld. A.R. further submitted that as per section 139(3) of the Act for carry forward of business losses, the return of income is required to be filed within the above prescribed due date (being September 30, 2008 in the instant case). Further, such return filed under section 139(3), would be treated as return under sub-section 139(1) and all provisions of the Act would apply accordingly. The IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 67 of 69 assessee submitted that this condition has been complied with. Without prejudice to above, the revised return of income will step into the shoes of the original return of income and thereby be deemed to be filed on the day when the original return of income was filed and hence the set off of business losses should be allowed. Without prejudice to the Ground 4, the assessee submitted that the Ld. AO be directed to grant the set off of brought forward business losses and unabsorbed depreciation of AY 2008-09.

28. The ld. D.R. relied on the orders of lower authorities.

29. After hearing both the parties, we remit this issue to the file of AO/TPO to grant the benefit of set off the brought forward business loss after verifying the records.

30. Ground No.13 to 18 of the assessee's appeal are reproduced as under:

"13. Erroneous computation of book profits and tax payable on book profits The Ld. NRAC erred in computing book profits under section 115JB as INR 4,90,04,565 and tax payable thereon at 98,04,711, despite their being no adjustments to 'Nil' book profits and 'Nil1 tax on book profits declared by the Appellant in the return of income.
14. Erroneous non-set-off of MAT credit entitlement The Ld. NFAC has erred in law in not setting-off MAT credit entitlement pertaining to earlier AYs. The Hon'ble DRP erred in not adjudicating this ground of objection raised by the Appellant before it.
15. Erroneous non-grant of Foreign Tax Credit The Ld. NFAC erred in law in not granting Foreign Tax Credit. The Hon'ble DRP has erred in not adjudicating this ground of objection raised by the Appellant before it.
16. Erroneous short grant of credit for Tax deducted at source The Ld. NFAC erred in restricting TDS credit to INR 1,26,934 in the assessment order, thereby resulting in short grant of TDS credit.
IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 68 of 69
17. Erroneous non-grant of credit for taxes paid by Appellant and refunds adjusted 17.1. The Ld. NFAC erred in non-grant of credit for taxes aggregating to INR 5,50,00,000 paid by the Appellant for AY 2013-14. 17.2. The Ld. NFAC erred in non-grant of credit for refunds of earlier years aggregating to INR 3,74,24,410 adjusted against the demand for AY 2013-14.
18. Erroneous adjustment of refund for AY 2013-14 The Ld. NFAC erred in reducing the refund of INR 10,72,07,590 granted for AY 2013-14 while computing the tax liability, instead of reducing the refund of INR 10,65,34,230."

31. The ld. A.R. submitted that these grounds are consequential and would depend on the income remaining, if any, after giving effect to the order of the Tribunal as regards other grounds. The ld. A.R. submitted that the ld. AO be directed to allow appropriate relief.

32. The ld. D.R. relied on the orders of lower authorities.

33. After hearing both the parties, we remit these issues to the file of AO/TPO for reconsideration after verifying the records.

34. Ground Nos.19 & 20 are consequential in nature, which do not require any adjudication.

35. Ground No.21 is preposterous and dismissed accordingly.

IT(TP)A No.948/Bang/2022 M/s. Subex Limited, Bangalore Page 69 of 69

36. In the result, the appeal of the assessee is partly allowed for statistical purposes.

Order pronounced in the open court on 27th Feb, 2023.

            Sd/-                                        Sd/-
      (N.V. Vasudevan)                            (Chandra Poojari)
       Vice President                           Accountant Member

Bangalore,
Dated 27th Feb, 2023.
VG/SPS


Copy to:

1.    The Applicant
2.    The Respondent
3.    The CIT
4.    The CIT(A)
5.    The DR, ITAT, Bangalore.
6.    Guard file
                                             By order



                                 Asst. Registrar, ITAT, Bangalore.