Income Tax Appellate Tribunal - Pune
Schlumberger India Technology Centre ... vs Dy. Director Of Income Tax ... on 27 November, 2019
आयकर अपीऱीय अधिकरण "सी" न्यायपीठ पण
ु े में ।
IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, PUNE
BEFORE SHRI R.S.SYAL, VP AND
SHRI PARTHA SARATHI CHAUDHURY, JM
आयकर अपीऱ सं. / ITA No.2095/PUN/2017
नििाारण वषा / Assessment Year : 2013-14
The Deputy Director of Income Tax,
(International Taxation), Circle-2,
Pune.
.......अऩीऱाथी / Appellant
बिाम / V/s.
M/s. Schlumberger India Technology
Centre Pvt. Ltd. (earlier known as
Schlumberger Global Support Centre Ltd.)
Office No.701, 7th Floor,
Bldg. No.9, Commerzone,
Survey No.144/145, Samrat Ashok Path,
Off. Air Port Road, Yerwada,
Pune-411 006.
PAN: AALCS2048C
......प्रत्यथी / Respondent
प्रत्याक्षेप सं./CO.No.36/PUN/2019
नििाारण वषा/Assessment Year: 2013-14
(Arising out of ITA No.2095/PUN/2017)
M/s. Schlumberger India Technology
Centre Pvt. Ltd. (earlier known as
Schlumberger Global Support Centre Ltd.)
Office No.701, 7th Floor,
Bldg. No.9, Commerzone,
Survey No.144/145, Samrat Ashok Path,
Off. Air Port Road, Yerwada,
Pune-411 006.
PAN: AALCS2048C
..... प्रत्याक्षेऩक/ Cross objector
बिाम / V/s.
2
ITA No.2095/PUN/2017
CO No. 36/PUN/2019
A.Y.2013-14
The Deputy Director of Income Tax,
(International Taxation), Circle-2,
Pune.
.........प्रत्यथी / Respondent
Assessee by : Shri Arijit Chakrabarty &
Shri Sujit Thakkar
Revenue by : Shri B.Y. Chauhan
सुनवाई की तारीख / Date of Hearing : 27.11.2019
घोषणा की तारीख / Date of Pronouncement : 27.11.2019
आदे श / ORDER
PER PARTHA SARATHI CHAUDHURY, JM :
This appeal preferred by the Revenue emanates from the order of the Ld. CIT(Appeals)-13, Pune dated 27.06.2017 for the assessment year 2013-14 as per the grounds of appeal on record. The assessee filed cross objection against the appeal of the Revenue in CO No.36/PUN/2019.
First, we would take up Revenue's appeal in ITA No.2095/PUN/2017 for assessment year 2013-14 for adjudication. ITA No.2095/PUN/2017 (By Revenue)
Assessment Year 2013-14
2. That as regards the Revenue's appeal, the Ld. Counsel for the assessee submitted a calculation stating that it is below the tax effect as per the CBDT 3 ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 Circular No.17/2019 [F No.279/Mise.142/2007-ITJ (Pt)], dated 08.08.2019 read with Circular No.3 of 2018 dated 11.07.2018 revising the upward monetary limits for filing of appeals in Income Tax Cases before various Appellate Forums. The earlier CBDT Circular No.03/2019 dated 11.07.2018 fixed monetary limit for filing of appeals before the Tribunal at Rs.20 Lakhs. Such limit has been enhanced in the recent CBDT Circular dated 08.08.2019 from Rs.20 lakhs to Rs.50 Lakhs. This calculation chart was submitted to the Ld. DR.
3. At the time of hearing, the Ld. DR confirmed that the tax effect of the Revenue's appeal is below tax effect of Rs.50 Lakhs.
4. After hearing the submissions of both the parties herein, without going into the merits of the case, we dismiss the Revenue's appeal on low tax effect as per the CBDT Circular No.17/2019 [F No.279/Mise.142/2007-ITJ (Pt)], dated 08.08.2019. However, Revenue shall be at liberty to approach the Tribunal for restoration of appeal, with the requisite material to show that the appeal is protected by the exceptions prescribed in Para 10 of the Circular dated 11-07-2018 and its amendment dated 20-08-2018.
5. In the result, appeal of the Revenue in ITA No.2095/PUN/2017 is dismissed.
CO No.36/PUN/2019 (By assessee) Assessment year 2013-14
6. At the outset, the Ld. Counsel for the assessee submitted that the present cross objection is time barred by 12 days. The assessee has filed 4 ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 condonation of delay petition dated 02.08.2019. We have gone through the condonation petition and have found that reasons specified therein are justified and that the delay cannot be attributed to the deliberate conduct of the assessee neither through intention nor through action. The reasons for delay in filing the cross objection late were beyond the control of the assessee and even the Ld. DR stated that he has no objection, if the delay is condoned. In view of the matter, we condone the delay and proceed to hear the cross objection of the assessee on merits.
7. At the time of hearing, the Ld. Counsel for the assessee submitted that the only transaction in dispute is with regard to "Technical Support Services". That further in this regard, the Transfer Pricing Officer (TPO) has included E4e Healthcare Pvt. Ltd. and BNR Udyog Ltd. (Segment) as comparable with that of the assessee company. In this regard, argument of the Ld. Counsel for the assessee is that if E4e Healthcare Business Services Pvt. Ltd. is excluded from the final list of comparables then the assessee would be within range.
7.1 The Ld. Counsel for the assessee further invited our attention at Para-
(v), Page-18 of the TPO's order which is the final finding of the TPO wherein he has stated that E4e Healthcare Pvt. Ltd. is selected as comparable. When we peruse the findings of the TPO, it is apparent that there are no specific reasons and findings set forth by the TPO for including E4e Healthcare Pvt. Ltd. as comparable company with that of the assessee. He has only stated that the reasons for the turn filter have been discussed while disposing common grounds of appeal.
5ITA No.2095/PUN/2017 CO No. 36/PUN/2019
A.Y.2013-14 7.2 The Ld. Counsel further submitted that the Ld. CIT(Appeals) at Para 2.4.1.3.2, Page 30 of his order stated that E4e Healthcare business is a healthcare BPO and as per reasons mentioned in his findings on comparability of Jindal Intellicom, the Ld. CIT(Appeals) held that on similar reasons, E4e Healthcare Business Services Pvt. Ltd. is functionally comparable with that of the assessee. The Ld. Counsel elaborating on this finding of the Ld. CIT(Appeals) submitted that the Ld. CIT(Appeals) simply stated since E4e Healthcare business is a healthcare BPO and therefore, similarly comparable with that of the assessee. The Ld. Counsel for the assessee stated that this is exactly the reasons given in respect of comparability of Jindal Intellicom at Para 2.3.1.1.3 of the Ld. CIT(Appeals)' order.
7.3 Thereafter, the Ld. Counsel for the assessee took us through the Notes on financial statements in the case of Assessee Company which is placed at Page 13 of the paper book. Therein, in the Note-1, specifically states that the assessee company presently engaged in rendering support services to the associated companies of Head Office situated outside India. Specifically what the assessee is doing is only providing support services. Thereafter, Page-18 in the Paper book on the same financial statement of the assessee company, it is shown that the type of transaction in which the assessee company is engaged in and deriving income is "Service Income". 7.4 The Ld. Counsel for the assessee further invited our attention to Balance Sheet of the assessee company which is annexed at Page 7 of the Paper book. After demonstrating the fact that the assessee is engaged in technical support services and income derived is from service income, the Ld. 6 ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 Counsel also took us to the Annual Report of E4e Healthcare Pvt. Ltd. at Page 439 of the paper book, relevant page being 461 wherein it is stated that E4e Healthcare Business Services Pvt. Ltd., the company's software development Centres in India are 100% EOU's under the STPI guidelines issued by the Government of India. The Ld. Counsel vehemently argued that on the contrary, the assessee company is not in the software development at all. That further at Page 460 of the paper book, under the head of "Other Expenses", E4e Healthcare Business Services Pvt. Ltd. has under taken following expenses :
i) Business promotion expenses;
ii) Management services fees; &
iii) Sub-contract charges.
It is categorically submitted by the Ld. Counsel that again the assessee on the other hand does not have these heads as expenses. That with these distinctions as demonstrated by the Ld. Counsel, he contended that E4e Healthcare Business Services Pvt. Ltd. should not be included in the final list of comparables with that of the assessee company. 7.5 That further, the Ld. Counsel for the assessee invited our attention to the decision of the Pune Bench of the Tribunal in assessee's own case in ITA No.640/PUN/2014 for the assessment year 2010-11 dated 10.01.2018 wherein this issue, whether to include or exclude, the E4e Healthcare Business Services Pvt. Ltd. was discussed and the Tribunal vide Para 32 and 33 has held as follows:
"32. The next and last concern which the assessee wants exclusion is E4e Healthcare Business Services Pvt. Ltd. on the ground that the same 7 ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 is not functionally comparable being engaged in providing healthcare outsourcing services. We find that the Tribunal in HOV Services Ltd. Vs. JCIT (2016) 73 taxmann.com 311 (Pune-Trib) had rejected E4e Healthcare Business Services Pvt. Ltd. holding as under:-
"25. Since the above company is engaged in business of providing healthcare outsourcing services for the healthcare industries, the same in our opinion cannot be compared with the assessee which is engaged in providing ITES enabled services. Therefore, we find merit in the submission of the Ld. Counsel for the assessee that the above company should be excluded from the list of comparables. Ground of appeal No.1 raised by the assessee is accordingly allowed."
33. The Tribunal had decided the issue in assessment year 2009-10. However, the assessee pointed out that the functions of said concern were same in assessment year 2010-11 also. Accordingly, we hold that the said concern E4e Healthcare Business Services Pvt. Ltd. is not functionally comparable to the assessee being engaged in providing healthcare outsourcing services. The Assessing Officer thus, is directed to exclude the same from final set of comparables." Placing reliance on this decision, the Ld. Counsel prayed that E4e Healthcare Business Services Pvt. Ltd. should be excluded from the final set of comparables with that of the assessee company.
8. Per contra, the Ld. DR has placed strong reliance on the order of the Sub-ordinate Authorities.
9. We have perused the case records and heard the rival contentions. We have also analyzed the judicial pronouncement placed before us by the Ld. Counsel for the assessee. We have given considerable thought to the notes given in the financial statements in respect of the assessee company vis-à-vis E4e Healthcare Business Services Pvt. Ltd. and also corresponding Balance Sheet for both the companies. We find there is substantial difference between the assessee company and the E4e Healthcare Business Services Pvt. Ltd. The E4e Healthcare Business Services Pvt. Ltd. has software development 8 ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 centre in India wherein the assessee is not at all in the area of software. That further, on the various heads of expenses such as Business promotion expenses, Management services fees & Sub-contract charges, these heads are not there in the case of Assessee Company. In assessee's own case for the assessment year 2010-11, this issue has been categorically discussed and held by the our order where the Tribunal has directed the Assessing Officer to exclude E4e Healthcare Business Services Pvt. Ltd. from the final set of comparables.
10. Both the parties herein has agreed that facts and circumstances in this year are similar to that of the assessment year 2010-11. The Ld. DR could not bring on record any contrary finding or any decision of the Higher Forum contradicting the view taken by the Tribunal on this issue. Therefore, we are of the considered view that parity of reasons should be maintained since we have examined on facts and also as per law that this company i.e. E4e Healthcare Business Services Pvt. Ltd. has to be excluded from the final set of comparables and we hold accordingly.
11. At the very initial stage, the Ld. Counsel had submitted if this company i.e. E4e Healthcare Business Services Pvt. Ltd. is excluded then the assessee would be within range. Since this issue is decided in favour of the assessee, other grounds in the cross objection become academic in nature.
12. In the result, cross objection (CO No.36/PUN/2019) filed by the assessee is allowed.
9ITA No.2095/PUN/2017 CO No. 36/PUN/2019
A.Y.2013-14
13. In the combined result, appeal of the Revenue in ITA No.2095/PUN/2017 is dismissed and cross objection filed by the assessee in CO No.36/PUN/2019 is allowed.
Order pronounced on 27th day of November, 2019.
Sd/- Sd/-
R.S.SYAL PARTHA SARATHI CHAUDHURY
VICE PRESIDENT JUDICIAL MEMBER
ऩुणे / Pune; ददनाांक / Dated : 27th November, 2019. SB आदे श की प्रनिलऱपप अग्रेपषि / Copy of the Order forwarded to :
1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. The CIT(Appeals)-13, Pune.
4. The Pr. CIT-5, Pune.
5. ववभागीय प्रतततनधध , आयकर अऩीऱीय अधधकरण, "सी" बेंच, ऩण ु े / DR, ITAT, "C" Bench, Pune.
6. गार्ड फ़ाइऱ / Guard File.
// True Copy // आदे शानुसार / BY ORDER, तनजी सधचव / Private Secretary आयकर अऩीऱीय अधधकरण, ऩण ु े / ITAT, Pune.
10ITA No.2095/PUN/2017 CO No. 36/PUN/2019 A.Y.2013-14 Date 1 Draft dictated on 27.11.2019 Sr.PS/PS 2 Draft placed before author 27.11.2019 Sr.PS/PS 3 Draft proposed and placed JM/AM before the second Member 4 Draft discussed/approved by AM/JM second Member 5 Approved draft comes to the Sr.PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr.PS/PS 7 Date of uploading of order Sr.PS/PS 8 File sent to Bench Clerk Sr.PS/PS 9 Date on which the file goes to the Head Clerk 10 Date on which file goes to the A.R 11 Date of dispatch of order