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 14, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Asian Paints Ltd, Mumbai vs Assessee on 7 October, 2004

                आयकर अपीऱीय अधिकरण, मुंबई न्यायपीठ 'के' मुंबई

                  IN THE INCOME TAX APPELLATE TRIBUNAL
                               "K" BENCH, MUMBAI

   श्री पी.एम. जगताप, ऱेखा सदस्य, एवुं श्री अममत शक्ऱा, न्याययक सदस्य के समक्ष

           BEFORE SHRI P.M. JAGTAP, ACCOUNTANT MEMBER AND
                    SHRI AMIT SHUKLA, JUDICIAL MEMBER

                    आमकय अऩीर सं. / ITA no. 7801/Mum./2010
                     (ननधधायण वषा / Assessment Year : 2006-07)

Asian Paints Ltd.                                                ....................... अऩीरधथी /
6A, Shanti Nagar
                                                                           Appellant
Santacruz (E), Mumbai 400 055

                                        फनधभ v/s

Addl. Commissioner of Income Tax                                     ................... प्रत्मथी /
Large Tax Payer Unit (LTU)
                                                                           Respondent
29th Floor, World Trade Centre-1
Cuffe Parade, Mumbai 400 005

स्थधमी रेखध सं./ Permanent Account Number - AAACA3622K


               ननधधारयती की ओय से / Assessee by : Dr. K. Shivram
               यधजस्व की ओय से / Revenue by        : Mr. Ajit Kumar Jain a/w
                                                     Mr. Jitendra yadav


सन
 ु वधई की तधयीख /                                         आदे श घोषणध की तधयीख /
Date of Hearing - 02.09.2013                              Date of Order - 29.10.2013


                                  आदे श / ORDER
अममत शक्ऱा, न्याययक सदस्य के द्वारा /
PER AMIT SHUKLA, J.M.

The present appeal has been preferred by the assessee, challenging the impugned final assessment order dated 7th October 2004, passed by the Assessing Officer under section 143(3) r/w 144C of the Income Tax Act, 1961 (for short "the Act") in pursuance of the directions given by the Dispute Asian Paints Limited 2 Resolution Panel-I, for the assessment year 2006-07, interalia on the following grounds have been raised by the assessee:-

(1)"The learned Additional Commissioner of Income Tax (LTU) Mumbai erred in making an addition of Rs. 242.06 lacs with respect to Transfer Pricing adjustments on account of guarantee charges for guarantee given to Associated Enterprise.
2) The learned Additional Commissioner of Income Tax (LTU) Mumbai erred in disallowing Rs. 17l.85 lacs being notional interest calculated on interest free loans given to wholly owned subsidiary .company MIs Technical Instruments Manufactureres (India) Ltd
3) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in treating Rs.120 lacs paid towards professional fees paid to Shri Jayram Nadkarni as capital expenditure as against the claim made by .

appellant as revenue expenditure.

4) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in treating Rs. 547 lacs paid towards corporate advertisement expenditure as capital expenditure out of the total advertisement & sales promotion expenses of Rs. 9097.30 lacs claimed by appellant as revenue expenditure.

5) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in disallowing Rs. 36.27 lacs being 50% of expenditure incurred on account of gift expenses.

6) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in making an addition of Rs. 69.11 lacs u/s 14A of the Income Tax Act read with rule 8D of the Income Tax Rules.

7) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in treating Rs. 207.80 lacs being refund receivable from Andhra Pradesh Govt on account of entry tax as income u/s 41 (1) of the Income Tax Act,1961.

8) The learned Additional Commissioner of Income Tax (L TU) Mumbai erred in disallowing long term capital loss of Rs. 64.33 lacs on sale of preference shares of MIs Multitech Plast Containers Ltd.

9) Without prejudice to our claim that software expenses and phthalic revamping expenses shall be allowed as revenue expenditure in all the previous years, the learned Addl. Commissioner of Income Tax (LTU) Mumbai, has not granted consequential depreciation on software and phthalic revamping expenditure treated as capital expenditure by the department in earlier years."

2. The first ground issue relates to transfer pricing adjustment of Rs. 2,42,06,600, on account of guarantee commission on the guarantee given to Bank on behalf of Associated Enterprises. During the course of reference Asian Paints Limited 3 made by the Assessing Officer under section 92CA(1) to the Transfer Pricing Officer (TPO), it was observed that the assessee had given guarantee to various banks on behalf of its subsidiary on the loans taken by them. It was stated that these subsidiary had taken loans from overseas banks for which guarantee had been given by the assessee to its constituent branch in India for which the assessee has charged 0.20% of the guarantee amount as commission to the Associated Enterprise (A.E). In the case of some of the subsidiaries where the assessee had not charged guarantee commission from the A.E., it had suo-motu offered the same to tax @ 0.20% of the guarantee amount in the return of income. The assessee has given following corporate guarantee on behalf of the following A.Es which was outstanding as on 31 st March 2006:-

     Sr.           Name of Unit           In U.S. $       In   `        Singapore /
     no.                                                                 Australian
                                                                          Dollars

     1.    Berger International Ltd.,   1,05,00,000   46,83,90,000     1,70,00,000
           Singapore                                                       SGD

     2.    Berger International Ltd.,    80,30,000    35,82,10,000     1,30,00,000
           Singapore                                                       SGD

     3.    Asian Paints (Queensland)      8,50,000     3,79,20,000      12,00,000
           Pty Ltd., Australia                                             AID

           TOTAL                        1,93,80,000   86,45,20,000


3. The TPO made an observation that the assessee (Asian Paints Ltd.) on account of its financial strength has tide-up from time to time with many large banks and institutions for credit facilities which would involve fund and non-fund based limits. These bank guarantees provide a benevolent advantage to the A.Es in obtaining credit facilities from the bank on better terms. While giving these bank guarantees, there is a risk exposure to the assessee by this amount of guarantee given. Such a guarantee helps the A.E. in a beneficial manner and, therefore, in arm‟s length situation, how an independent enterprise would have been paid a commission to the enterprise providing similar guarantee to its bank or the credit facilities has to be benchmarked. He also held that transaction relating to provision of a Asian Paints Limited 4 guarantee and the payment of commission for such service by the A.E. to the assessee, would fall within the definition of the term "International Transaction" under section 92B and such transactions have bearing on the profits, income or assets of the assessee. Accordingly, he held that the payment of 0.20% by the A.E. towards guarantee fee commission are not at arm‟s length and external CUP method should be applied for bench marking such transactions. After making enquiry from HSBC Bank and from the website of Allahabad Bank, he has tried to bench mark the said payment of guarantee commission in the following manner:-

5.6.1 The enquiry from HSBC Ltd., Mumbai, revealed that they were charging a rate of 0.15% to 3% (Annexure-1).
5.6.2 The website of Allahabad Bank also shows that they charge rate of 0.75% per quarter i.e., 3% per annum (Annexure-2).
5.6.3 It has also been found that a public company with limited liability in which 51% stake was held by the Dutch State, FMO (Nederlandse Financierings - Maatschappij Voor Ontwikkelingslanden N.V) has charged 2.5% for furnishing guarantee in the case of Rabo India Finance Pvt. Ltd.

Forbes Building, 2nd floor, Charanjit Rai Marg, Fort, Mumbai - 400 001. The FMO and Rabo India Finance Pvt. Ltd. are not related entities. (as discussed in the case of Reliance Industries Ltd for Assessment year 2005-06).

The above examples show that the banks and companies are charging rates up to 3 % for providing the guarantees. The cost of risk undertaken is not reflected in this rate because these Guarantors secure themselves fully while furnishing the guarantees. These rates are quoted after obtaining adequate security for covering the risk involved in t e guarantee. In the present case the assessee as not 0 tamed any Security from its AE. It has just provided a blanket guarantee. Therefore the 's Length Compensation should be much more than the rate charged by the banks for their commission.

5.7 A valuation of the element of risk can be made by comparing the Company Fixed Deposits with a Bank Fixed Deposit.

Everybody knows that by its very nature deposit made in a Private Listed Companies u/s 58A of the companies Act 1956, are totally unsecured. They do not even have a collate or secondary charge on the assets of the Company. In the event of liquid on of the company they rank in payment just prior to the shareholders. The average rate of interest offered by 86 companies on such deposits for a period of 1 to 3 years were ranging from 9.0% to 9.8% (http://www.personalfn.com/fixedincome/productarena/co-dep1-r.asp).

Asian Paints Limited 5 On the other hand a fixed deposit in a Scheduled Bank is considered to be reasonably secure. It is backed by the insurance (up to deposit of Rs.11ac) and also the backing of Reserve Bank of India and Government of India., The average rate of interest offered by 44 banks on term deposits ranging from 1 year to 3 years was 5.39% to 5.25% (http://www.moneycontrol.com/fixedincome/bankrates/bankrates.php?dr _dcod e=3).

The above rate structure shows that the cost for the risk embedded in the two deposits is nearly 3% to 4% (refer Annexure 3 & 4).

5.8 Another widely used method for risk evaluation is by comparing the Bank rate and the PLR rate. The Bank rate is the rate at which the Reserve Bank of India lends money to the banks and PLR represents the rate at which Banks 1 end their money to customers. Lending to Customers entails a great deal of risk as against lending it to RBI, which is entirely risk free. Therefore the difference between the Bank rate and PLR rate does show the element of risk. The Bank rate during the relevant year was 6% during the relevant year while the average PLR rate was 10.5%. This shows that the return for bearing the risk was around 4.5%.

5.9 Considering the facts and circumstances and in all fairness of the assessee, I benchmark the arm's length price for the guarantee at 3% p.a. of the amount of guarantee."

4. Accordingly, he held the guarantee of 3% of the amount of guarantee given would be at ALP and made upward adjustment of Rs.2,42,06,600. The DRP also confirmed action of the TPO / AO on the ground that it cannot be denied that the A.Es are substantially benefited on account of guarantee given by the assessee for re-scheduling the loan and ALP is required to be seen on such transaction, whether the assessee has charged reasonable amount from the A.Es, which can be said to commensurate with the risk taken by the assessee and the benefit derived by the A.Es. Thus, 3% of the charges of the total guarantee of Rs. 86 crores was held to be a proper adjustment.

5. Before us, the learned Counsel for the assessee, Dr. K. Shivram, submitted that the assessee, itself had paid 0.35% of guarantee commission on the guarantee amount to HSBC on its loan in the assessment year 2005- 06 and nil for the assessment year 2006-07. In the fact no charges were paid to DBS Bank, Singapore. It has also paid 0.25% of guarantee amount to Citi Bank in the assessment year 2004-05 and nil in the assessment year Asian Paints Limited 6 2005-06. In the earlier assessment year 2006-07, none of the banks have charged any commission from the assessee on such kind of loan. Thus, the assessee who has charged 0.20% as guarantee from its A.E. and also suo- motu has offered 0.20% on the guarantee given to it‟s A.E. Singapore and similar offer of 0.20% for the Australian A.E., even though the assessee has not charged any amount from this A.E. Thus, looking to the background and the facts of the assessee‟s case where the banks in case of assessee itself charging on guarantee amount at the rate of 0.25% to 0.35% or nil then 0.20% charged from its A.E. are at arm‟s length. He also submitted that in the assessment year 2005-06, the Tribunal in assessee‟s own case (in ITA no.408/Mum./2010 and 1937/Mum./2010), has deleted the earlier addition made by the A.O. / TPO on account of similar adjustment made in guarantee commission. The Revenue has accepted this order of the Tribunal as no question of law on this score was raised. A copy of the order of the Tribunal and the judgment of the High Court have been referred to us which has been placed in the paper book. He also submitted that in the assessment year 2004-05, on similar corporate guarantee given, no addition was made by the TPO / A.O. Thus, looking to the fact that there was internal CUP available in case of the assessee itself, there was no requirement for going for external comparables. He also relied upon the decision of the co-ordinate bench in case of Everest Kanto Cylinder v/s DCIT, ITA no.542/Mum./2012, order dated 23rd November 2012, wherein 0.5% of the guarantee commission charged by the assessee from its subsidiary was held to be at ALP.

6. On the other hand, the learned Departmental Representative submitted that the earlier years‟ orders of the Tribunal and the assessment order cannot be held to be applicable, because after the „Explanation‟ was added to section 92B by the Finance Act, 2012, with retrospective effect from 1st April 2002, the payment of guarantee fee has been included in the expression "International Transactions". Earlier, there were different views as to whether such a guarantee fee commission was international transaction or not. He further submitted that the TPO has clearly brought out the risk Asian Paints Limited 7 which has been undertaken by the assessee for giving guarantee on the loans taken by the subsidiary and also the circumstances. In such a situation, the instances of unrelated party, external CUP method has to be applied. He thus, strongly relied upon the findings recorded by the TPO. He also tried to distinguish the decision of Everest Kanto Cylinder (supra) on the ground that credit rating and risk factor as highlighted by TPO in this case cannot be compared with. In support of his contention, he has relied upon the decision in Technimount ICB Pvt. Ltd. v/s DCIT, order dated 28 th August 2013, in ITA no.6394/Mum./2012, wherein 3% of the guarantee commission has been confirmed.

7. We have heard the rival contentions, perused the relevant findings of the Assessing Officer and the DRP as well as the material available on record. In the present case, the TPO had noted that the assessee has given corporate guarantee aggregating to Rs.86.45 crores on the loans given by the banks to the A.E. in Singapore and Australia. The assessee has charged / offered 0.20% of the guarantee commission from the A.E. The TPO has held that such guarantee fee / commission is an international transaction which has to be bench marked with external comparables. He also held that there is a huge risk involved in giving the guarantee on the loan taken by the subsidiary and also it gives huge advantage and benefit to the A.E. in getting the loans, which otherwise would have been difficult on such terms and conditions. While enquiring from HSBC Bank and getting a gurantee from the website of Allahabad Bank, he noted that guarantee commission is being charged in the case of HSBC @ 0.15% to 3% and by Allahabad Bank @ 3% per annum. He also observed that even this rate does not reflect the cost of the risk undertaken, because the banks secure themselves fully, while taking the guarantee. He has also tried to analyse the element of risk by comparing the company fixed deposits and the bank Fixed deposits and worked out the cost of risk embedded in such kind of two deposits at nearly 3 to 4%. Accordingly, he bench marked the ALP for the guarantee @ 3% p.a. of the amount of the guarantee.

Asian Paints Limited 8

8. First of all, if we analyze the external comparable of HSBC Bank, it is noticed that the bank has given the information that it has been charging 0.15% to 3% of the guarantee commission whereas, in case of Allahabad Bank, the TPO has noted the blanket quote from the website, which gives the guarantee commission rate of 3%. However, the TPO has not brought any data on record, Firstly for which financial year these data belong to; and secondly, under which terms & conditions and circumstances, the banks have been charging guarantee commission @ 3%. Even the evaluation of the risk undertaken by him by comparing the company F.Ds and the bank F.Ds, it is not clear as to how such a risk can be evaluated on the terms of corporate guarantee. Charging of guarantee commission depends upon the transaction to transaction and mutual understanding between the bank and the parties. There could be instances, where on the evaluation of various parameters, of financial credibility and stakes of the client, the bank may not charge any guarantee commission which completely depends upon its evaluation, of a particular client. This is also evident from the fact that, in some of the years, in assessee‟s own case, no charges have been paid on account of guarantee commission as has been submitted by the learned Counsel for the assessee. Simply relying upon certain data from the market without carrying out any comparability analysis of the actual transactions undertaken, such an application of guarantee commission rate cannot be applied in a blanket manner in all the cases. In the present case, when there was an internal CUP in the form of bank guarantee charges, charged by the bank from the assessee, the same ought to have been first analysed and examined wherein the guarantee commission charged ranged between 0.25% to 0.35%. It is also an undisputed fact, that in the earlier years, the Tribunal has deleted the similar addition and no question of law on this score has been raised by the Department. Thus, under these facts and circumstances, we hold that no upward adjustment in the ALP in relation to Asian Paints Limited 9 charging of guarantee commission over and above 0.20% can be made and, accordingly, the adjustment so made by the TPO / A.O. is hereby deleted.

9. In ground no.2, the assessee has challenged the disallowance of notional interest of Rs.1,71,85,000, on the ground that interest free loans were given to wholly owned subsidiary, M/s. Technical Instruments Mfg. Co.

10. The Assessing Officer, during the course of scrutiny proceedings, noted that the assessee has advanced interest free loans of Rs.14,32,10,000 to M/s. Technical Instruments Mfg. Co., which is one of the subsidiaries of the assessee company. In response to the show cause notice as to why interest on such interest free loans given to the subsidiary company may not be disallowed as was done in the earlier assessment years, the assessee submitted that out of the above loans, loans aggregating Rs. 7.70 crores loans were given in the earlier years and the said loans were given out of internal generation of funds which were interest free and were not out of any specific borrowings. The loans which were given in this year were purely for the business purpose and for commercial expediency. The details of interest free funds in the respective year of grant of interest free loans were given as under:-

Rs. In Lakhs Particulars F.Y. 2000-01 F.Y. 2001-02 F.Y. 2005-06 Share Capital 6419 6419 9592 Reserve & Surplus 34701 34637 52636 Total Interest free 41120 41056 62228 funds Interest free 670 1777 1432 loans to subsi-
diaries In support of this contention reliance was also placed on the decision of the Hon'ble Jurisdictional High Court in CIT v/s Reliance Utilities and Power Ltd. [2009] 313 ITR 340 (Bom.) and also the decision of the Hon'ble Supreme Court in S.A. Builders v/s CIT, [2007] 288 ITR 001 (SC).
Asian Paints Limited 10

11. It was further submitted that the additional amount of advance which was given in this year to the subsidiary company, was for the purchase of land where R&D lab for the assessee was to be set -up. It has been submitted before us that subsequently, in June 2008, the assessee had purchased back the land from the said company and constructed R&D lab which was used by the assessee. This building is also appearing in the block of assets in the assessment year 2009-10 and this matter has also been discussed in the assessment order for the assessment year 2008-09. Thus, the loan was given for commercial expending by the assessee.

12. The assessee was also required by the assessing officer to produce a copy of bank statement through which the loan was advanced to the subsidiary company. On a perusal of the entries of the copy of statement of cash credit account with HDFC, for the month of February 2006, he noted that the assessee has advanced Rs.7.50 crores on 2nd February 2006 to the subsidiary company and on the same day, the assessee has taken cash credit of Rs.3.10 crores and Rs.7.50 crores from the bank. Therefore, the source of the loan advanced is out of the borrowed funds only and not from the assessee‟s own funds. Thus, it cannot be held that the loan has been given out of interest free funds. Further, the funds which were given to the subsidiary company which has been stated for the purchase of land, also does not serve the business purpose of the assessee company. Accordingly, he held that interest has to be charged on such an advances and he worked out the disallowable interest @ 12% on the loan of Rs.14,32,10,000 for 12 months and disallowed sum of Rs.1,71,85,200.

13. Even the DRP confirmed the order of the Assessing Officer on the ground that advance given for purchase of land on which R&D lab was to be established will not be for the business consideration of the assessee and, therefore, such advance is not wholly and exclusively for the purpose of Asian Paints Limited 11 business and interest on this amount also cannot be allowed as deduction under section 37(1).

14. Before us, the learned Counsel for the assessee, Dr. K. Shivram, submitted that in the earlier years, similar disallowance on account of notional interest was made on account of advance given to same subsidiary company. In the earlier years, the Tribunal has set aside the issue for examining the interest free funds and in pursuance of such orders, the Assessing Officer has accepted this contention and no disallowance of interest was made. A copy of various orders giving effect to the Tribunal orders right from the assessment years 2000-01 to 2005-06 were furnished in the paper book. He also pointed out that in the assessment year 2007-08, the learned Commissioner (Appeals) has deleted the similar disallowance of interest on which the Department has not raised this issue in the grounds filed before the Tribunal and similarly this issue has also been allowed by the learned Commissioner (Appeals) in the assessment year 2008 -09. Coming to the merits of the issue, he submitted that the assessee is a cash rich company and does not have any borrowed funds at all, which is evident from the Schedule-C of the Balance Sheet which gives the details of secured and unsecured loans, which was at „nil‟. The total interest which has been debited in the Profit & Loss account during the year is only `Rs.8,79,000 which is on account of cash credit account. He also drew our attention to the bank statement of HDFC and pointed out that even after the payment, there was sufficient balance amount in the cash credit account and at the date of payment also there was a huge balance left. Further, the assessee has sufficient interest free funds which is evident from the fact that the assessee‟s profit itself was very huge, which was more than Rs.338 crores and „Reserves and Surplus‟ were more than Rs.526 crores. Thus, there cannot be a presumption that the assessee has given the loan out of cash credit only. Lastly, he submitted that the advance was given to the subsidiary company for the purpose of buying of the land for R&D purpose Asian Paints Limited 12 used for the purpose of the assessee only. Thus, there was a direct connection of payment being made for commercial and business expediency. He also submitted that the subsidiary company also got merged with the assessee company by the order of the Bombay High Court on 24 th July 2009, this also goes to show that the advance was purely for the purpose of the assessee only. Once the assessee has huge interest free funds, the normal presumption is that loans / advances have been given to the subsidiary company out of interest free funds. In support of this, reliance was placed on the decision of the Bombay High Court in Reliance Utilities and Power Ltd. (supra).

15. On the other hand, the learned Departmental Representative strongly relied upon the findings of the Assessing Officer as well as the directions of the DRP, and further submitted that, once the payment has been made from the bank account and on which date the assessee had received money from the bank in the cash credit account, then it cannot be said that the payment has been made out of interest free funds and, therefore, interest has rightly been charged by the Assessing Officer.

16. We have heard the rival contentions, perused the relevant findings of the Assessing Officer and the as well as the material available on record. From the records it is evident that as on 31st March 2006, the loan given to the subsidiary company stood at Rs.14,32,06,043. As on 31st March 2005, i.e., in the preceding year, the outstanding advance / loan given to the subsidiary company stood at Rs.7,70,23,883. In the earlier years, similar disallowance of interest on such advances, stands settled in favour of the assessee as after giving effect of the Tribunal orders, the respective Assessing Officers have accepted the assessee‟s contention that the loans have been given out of interest fee funds. In this year, the additional amount was advanced for the purchase of land, wherein, R&D lab was to be established for the purpose of the assessee. In fact, as per the subsequent Asian Paints Limited 13 records placed before us as well as before the authorities below, the R&D lab has been established and such a building is also appearing in the block of asset of the assessee. Thus, the money advanced can be said to have direct nexus for the purpose of assessee‟s business and this aspect further gets strengthen by the fact that in the subsequent years, the learned Commissioner (Appeals) has accepted the assessee‟s contention and disallowance of interest has been deleted. From the perusal of the Balance Sheet, it is evident that the assessee has huge „reserves and surplus‟ and also huge profit (as stated above) and, therefore, the assessee has more than sufficient interest free funds available with it. It is also a fact that the assessee does not have any long term secured and unsecured loans and there is not much expenditure on account of interest payment also. The only sum of interest aggregating to Rs.8,79,000, is on account of cash credit account. Thus, once the claim of interest in profit & loss account is only Rs.8,79,000, then such a huge disallowance of interest is not justified. Now coming to the contention of the Revenue that the advances have been given out of cash credit account, it is seen from the perusal of the said bank statement that the assessee had sufficient balance and at no point of time there was any negative balance on which interest can be said to be chargeable. Thus, it cannot be held that the assessee has given advance / loan to the subsidiary company directly out of interest bearing funds. The disallowance so made by the Assessing Officer cannot be sustained, firstly, on the ground that the advance / loan given to subsidiary was solely for the purpose of assessee‟s business and secondly, the assessee has huge interest free funds with it at the time of giving such advance and, therefore, in view of the decision of the Hon'ble Supreme Court in S.A. Builders (supra) and Reliance Utilities and Power Ltd. (supra), such a disallowance of interest is uncalled for. Accordingly, same is deleted. Thus, the ground raised by the assessee is treated as allowed.

Asian Paints Limited 14

17. In ground no.3, the assessee has challenged the disallowance of ` Rs.1,20,00,000 being professional fees paid to one Mr. Jayram Nadkarni, as capital expenditure. The assessee has also raised an additional ground of appeal wherein, it has been contended that if such expenditure is to be treated as capital expenditure, then depreciation should be allowed.

18. Brief facts qua this issue are that, the assessee had entered into an agreement with Mr. Jayram Nadkarni for providing technical advise on manufacturing process of paint, design, improvement, usage and application information, improvements / modification, formulation changes for cost reduction / performance improvement, usage of substitution of alternate raw material with the object of reducing cost and improving the profitability and host of other technical knowhow. As per the payment terms given in the said agreement, an upfront consultancy charges of Rs.1.20 lakhs was to be made at the time of execution of agreement and further Rs.12 lakhs per month was payable every month for the period of 21 months starting from 1st January 2006 to 30th September 2007.Before the Assessing Officer, a copy of the agreement was furnished, wherein the details and scope of technical consultancy and various proprietary information was to be given by the said consultant to the assessee. The relevant extract of the said agreement has been incorporated by the Assessing Officer from Page-7 to 13 of the assessment order. It was submitted by the assessee that such a technical advise was obtained for existing line of business and for the betterment of product and, therefore, it is an allowable reserve expenditure. Reliance was placed on several decisions which has also been incorporated by the Assessing Officer at pages-13 and 14 of the assessment order. The Assessing Officer, however rejected the assessee‟s contention on the ground that all the case laws cited by the assessee are prior to the introduction of the term "technical knowhow" as an asset, in Explanation 4 to section 32(1). Now the technical knowhow has been defined and this, inter-alia, means that it is in the nature of capital expenditure. He further held that the Asian Paints Limited 15 technical knowledge provided by Mr. Jayram Nadkarni consists of entire package comprising of technical data, knowhow, formulation of paints, manufacturing process which have been handed over by the said consultant to the assessee company and this has become proprietary knowledge of the assessee company, therefore, such an expenditure is to be held as capital expenditure only.

19. He, accordingly disallowed all the payment aggregating Rs.1.56 crores. The DRP held that insofar as the payment of Rs.1.20 crores is concerned, the same is capital in nature and the balance payment which were on monthly basis, was on account of revenue expenditure and, therefore, only sum of Rs.1.20 croes was confirmed and balance Rs.36 lakhs was deleted.

20. Before us, the learned Counsel for the assessee submitted that the consultancy given by the aforesaid person was on various technical aspect fields relating to the assessee‟s business only and this does not lead to any creation of new asset. Such a technical assistance was solely for the purpose of improving the existing manufacturing process and not for any new business. Reliance was placed by him on the decision of Bombay High Court in CIT v/s Kirloskar Tractors Ltd., [1998] 231 ITR 849 (Bom.).

21. On the other hand, the learned Departmental Representative submitted that, insofar as the payment of Rs.1.20 crores, the same is clearly for acquiring of technical knowhow from the consultancy which is capital in nature and the same has rightly been disallowed by the Assessing Officer and the DRP. He strongly relied upon the reasoning of the assessing officer and also reffered to the various terms and clauses of the agreement.

22. We have heard the rival contentions, perused the findings of the Assessing Officer and the DRP as well as the material available on record. From the perusal of the scope of the work as given in the agreement, it is Asian Paints Limited 16 seen that the consultant Mr. Jayram Nadkarni, is providing whole range of technical advice/information with regard to various manufacturing process, of paint, design, improvement in the quality of paints, technical knowledge, package for formulation of paints containing various ingredients of chemicals in percentage form and host of information for the betterment of the quality of products and reducing the cost. The entire technical knowledge package comprised of technical data and knowhow of paint manufacturing which has an enduring affect. The said agreement also provides that, even after the death of the consultant, his legal heirs would also be paid 85% of the consultant fee. There is also a clause for 3% royalty of net sales value of paints products which are processed, using consultancy/ technical advise during the term of the agreement. Thus, the entire agreement goes to show that it is for providing intellectual property / proprietary information in the form of technical knowhow to the assessee which is permanent and has huge enduring value and benefit to the assessee in creating an asset. It is not merely a technical consultancy for day-to-day running of the manufacturing process or business but the whole package of technical knowhow which will have enduring benefit to the assessee company and will go to create an intangible asset and, therefore, it is definitely in the nature of capital expenditure. Thus, the findings of the Assessing Officer as well as the DRP to this extent, are factually and legally correct. Accordingly, we uphold the directions of the DRP that, to the extent of Rs. 1.20 crores, which was a lump-sum payment, is in the nature of capital expenditure, whereas, the balance sum of Rs.36 lakhs which was on account of monthly remuneration and which has been deleted by the DRP, is affirmed. Thus, the addition made by the AO would be restricted to Rs.1.20 lakhs. Thus, ground is treated as partly allowed.

23. Now coming to the additional ground raised by the assessee that depreciation should be allowed,on such an intangible asset, we find that such a contention of the assessee is legally correct, because once the payment Asian Paints Limited 17 has been made for creation of an intangible asset in the form of technical knowhow, then depreciation has to be allowed on such capital asset. Accordingly, we direct the Assessing Officer to allow depreciation as per rules.

24. In ground no.4, the assessee has challenged the disallowance of Rs.5,47,00,000 paid towards corporate advertisement expenditure as capital expenditure.

25. The assessee has incurred expenditure of Rs.29,99,30,000, on account of advertisement on TV, the captionwise details of such advertisement expenditure was given before the Assessing Officer, which has been incorporated at Page-15 of the assessment order. The Assessing Officer, from the said summary of expenditure, observed that the assessee has incurred expenditure on advertisement of product brand like, exterior paint brand, royal brand and tractor brands, which fall in the category of product advertisement and hence they are revenue in nature. However, there are certain expenditure which have been incurred for creating a brand image of the corporate and these are enduring in nature and falls in the category of capital expenditure. After calling for the detail submissions from the assessee, he held that certain expenditure incurred on TV advertising, relates to corporate brand image which is capital expenditure and for coming to this conclusion, he has relied upon the decision of the Hon'ble Supreme Court in Assam Bengal Cement Co. Ltd. v/s CIT, [1955] 27 ITR 34 (SC) and CIT v/s Jeoffrey Manners & Co. Ltd., [2009] 315 ITR 134. This has been confirmed by the DRP also.

26. Before us, the learned Counsel for the assessee submitted that the assessee has been incurring these expenses every year which has been allowed by the department and, secondly, the total advertisement and promotion expenses is only 3.28% of the total sales which is much less. Reliance was placed by him on the following decisions:-

Asian Paints Limited 18
1. CIT v/s Global Healthline P. Ltd., [2012] 19 ITR 298 (Del.) (Trib.)
2. ITO v/s Spice Communication Ltd., [2010] 35 SOT 78 (Del.)
3. Sony India P. Ltd. V/s DCIT [2008] 114 ITD 448 (Del.)
4. CIT v/s Citi Financial Consumer Finance Ltd., [2011-TOIL-309-HC-Del-IT)
5. CIT v/s Adidas India Marketing P. Ltd., [2010] 105 Taxman 256 (Del.)
6. DCIT v/s Warner Lambert (I) Pvt. Ltd. [2012] 143 TTJ 571 (Mum.)(Trib.) He further submitted that the learned Commissioner (Appeals) has allowed these expenses in the assessment years 2007-08 and 2008-09.

27. The learned Departmental Representative, on the other hand, relied heavily upon the order of the Assessing Officer as well as the DRP.

28. We have heard the rival contentions, perused the relevant findings of the Assessing Officer as well as the material available on record. It is not disputed that the said expenditure on the advertisement has been incurred in the relevant assessment year only and it is for the business purpose only, except for that the A.O. has treated part of it as capital expenditure. The Assessing Officer has allowed various expenditures incurred for TV advertisement expenses relating to products and has disallowed the advertisement expenses on corporate brand, the details of such expenditure were as under:-

           Brand                Caption          Expenses (net)        Total Expenses

                         Chote Sarkar             7,01,20,716

           Exteriors     Ottam Thullal                38,09,870

                         Time Proof               3,52,07,073           10,91,37,659

                         Cutting Shutting         4,42,00,096

                         APSS                         11,05,000
           Corporate     Cheetah                      93,52,638

                         Colour Week                   1,23,250          5,46,57,734
                         Vignette

                         Birthday                 2,38,05,182
           Royale
                         Precious                 3,74,12,626            6,12,17,808
                                                                Asian Paints Limited

                                                                                19

                     Courier                56,92,688

                     Courier New           2,32,17,927

         Tractors    Kids                   21,01,688

                     Saheb                  40,47,520

                     Saheb New             1,34,57,873        4,85,17,696




From the aforesaid details, he held that the advertisement expenditure incurred under the head "Corporate Brand" is to be disallowed as it relates to enduring benefit. Such a distinction made by the Assessing Officer, in our opinion is wholly misplaced, because the expenditure on account of advertisement even for the product brands does highlight the name of the company. The brand name of the company is embedded in the product and the brand value of the product is also the brand value of the company, who owns the product. If any advertisement does not give the details of the product this does not ipso-facto means that it is not for the promotion of product. The product in the market is known by its brand which is owned by the company which creates the product. Making such kind of a distinction, that part of the advertisement is for the product which is revenue in nature and part of the advertisement for the corporate brand is capital expenditure is not appropriate. Even if there is a promotion of a corporate brand, it directly facilitates the business of the assessee and in the result has affect on the sales and profitability of assessee‟s business. The brand building of the corporate in such advertisement is inherent and it cannot be inferred that such an advertisement goes to create a fixed capital. Even if there is some enduring benefit on account of brand building through advertisement then also, it cannot be held that it is on capital field. In this era, advertisement creates on impression of the brand and product in the mind of the consumer and if there is no frequent advertisement of brand or the product, it is very difficult to push sales in the market. The advertisement on the TV, whether be it for the brand or the product, only goes to enhance the sales and profitability of the assessee company and, hence, the same is to be held as Asian Paints Limited 20 revenue in nature. Accordingly, we hold that, such an expenditure incurred on advertisement on TV has to be allowed as revenue expenditure.

29. Insofar as ground no.5, 7 and 8, as incorporated above, it has been admitted by both the parties that before us that these grounds have not been adjudicated by the DRP and therefore, same should be remanded back to the DRP. Consequently, we restore these grounds to the file of the DRP for adjudicating these grounds afresh on merits, after giving due and effective opportunity of hearing to the assessee. Thus, these grounds are treated as allowed for statistical purposes.

30. In ground no.6, the assessee has challenged the addition of Rs.69.11 lakhs on account of disallowance made under section 14A r/w rule 8D.The Assessing Officer as well as the DRP has applied rule 8D even for the assessment year 2006-07 for the purpose of making disallowance.

31. Before us, it has been admitted by the learned Counsel and the learned Departmental Representative that provisions of rule 8D cannot be held to be applicable for the assessment year 2006-07, in view of the decision of the Hon'ble Jurisdictional High Court in Godrej & Boyce Mfg. Co. Ltd. v/s DCIT, (2010), 328 ITR 081 (Bom.).

32. In view of the submissions of both the parties and also in view of the judgment of the Jurisdictional High Court cited supra, we set aside this issue to the file of the Assessing Officer who shall decide this issue afresh and to work out the some or reasonable basis for identifying the disallowance after examining the accounts of the assessee without applying Rule 8D and also giving opportunity to the assessee to explain its case. Accordingly, this ground is treated as allowed for statistical purposes.

Asian Paints Limited 21

33. As regards ground no.9 stated above, the learned Counsel for the assessee contended before us that he did not wish to press this ground. Learned Departmental Representative, on the other hand, also did not object to the submission made by the learned Counsel for the assessee. Consequently, this ground is dismissed as "not pressed".

34. ऩरयणधभत् ननधधारयती की अऩीर सधंख्मकीम उद्देश्म के लरए आंलशक स्वीकृत भधनी जधती है ।

34. In the result, assessee‟s appeal is treated as partly allowed for statistical purposes.

आदे श की धोषणध खुरे न्मधमधरम भें ददनधंक् 29th October 2013 की गई । Order pronounced in the open Court on 29th October 2013 Sd/- Sd/-

         पी.एम. जगताप                                                  अममत शक्ऱा
          ऱेखा सदस्य                                                  न्याययक सदस्य
       P.M. JAGTAP                                                   AMIT SHUKLA
   ACCOUNTANT MEMBER                                               JUDICIAL MEMBER


मुंबई MUMBAI, ददनाुंक DATED: 29th October 2013

आदे श की प्रनतलरपऩ अग्रेपषत / Copy of the order forwarded to:

(1) ननधधारयती / The Assessee;
(2) यधजस्व / The Revenue;
(3) आमकय आमुक्त(अऩीर) / The CIT(A);
(4) आमकय आमुक्त / The CIT, Mumbai City concerned; (5) पवबधगीम प्रनतननधध, आमकय अऩीरीम अधधकयण, भुंफई / The DR, ITAT, Mumbai; (6) गधर्ा पधईर / Guard file.

सत्मधपऩत प्रनत / True Copy आदे शधनुसधय / By Order प्रदीऩ जे. चौधयी / Pradeep J. Chowdhury वरयष्ठ ननजी सधचव / Sr. Private Secretary उऩ / सहधमक ऩंजीकधय / (Dy./Asstt. Registrar) आमकय अऩीरीम अधधकयण, भुंफई / ITAT, Mumbai