Income Tax Appellate Tribunal - Delhi
Lg Electronics India Private ... vs Deputy Commissioner Of Income Tax, ... on 15 October, 2025
INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH "I": NEW DELHI
BEFORE SHRI MAHAVIR SINGH, VICE PRESIDENT
AND
SHRI M. BALAGANESH, ACCOUNTANT MEMBER
ITA Nos. 6838/Del/2017 & 7424/Del/2018
(Assessment Years: 2012-13 & 2013-14)
LG Electronics India Pvt. Ltd, Vs. Addl. CIT,
A Wing, Third Floor, D-3, Special Range-5,
District Centre, Saket, New Delhi
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA No. 991/Del/2016
(Assessment Year: 2011-12)
LG Electronics India Pvt. Ltd, Vs. DCIT,
A Wing, Third Floor, D-3, Circle-2, Noida (UP)
District Centre, Saket,
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA Nos. 433 & 430/Del/2024
(Assessment Years: 2005-06 & 2006-07)
LG Electronics India Pvt. Ltd, Vs. DCIT,
A Wing, Third Floor, D-3, Circle-13(1),
District Centre, Saket, New Delhi
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA No. 1969/Del/2016
(Assessment Year: 2011-12)
DCIT, Vs. LG Electronics India Pvt. Ltd,
Circle-2, Noida (UP) A Wing, Third Floor, D-3,
District Centre, Saket,
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA No. 9000/Del/2019
(Assessment Year: 2014-15)
LG Electronics India Pvt. Ltd, Vs. DCIT,
A Wing, Third Floor, D-3, Circle-15(2),
District Centre, Saket, New Delhi
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA No. 1267/Del/2020
(Assessment Year: 2007-08)
DCIT, Vs. LG Electronics India Pvt. Ltd,
Circle-15(2), A Wing, Third Floor, D-3,
New Delhi District Centre, Saket,
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
ITA No. 2035/Del/2021
(Assessment Year: 2007-08)
DCIT, Vs. LG Electronics India Pvt. Ltd,
Circle-13(1), A Wing, Third Floor, D-3,
New Delhi District Centre, Saket,
New Delhi
(Appellant) (Respondent)
PAN: AAACL1745Q
Assessee by : Shri Ajay Vohra, Sr. Adv
Shri Neeraj Jain, Adv
Shri Ramit Katyal, AR
Ms. Mansha Bhalla, AR
Revenue by: Shri Dharm Veer Singh, CIT(DR)
Date of Hearing 23/01/2025
12/02/2025
13/02/2025
10/03/2025
25/07/2025
Date of pronouncement 15/10/2025
Page | 2
ORDER
PER M. BALAGANESH, AM
1. These are the appeals filed by the different assessees and the revenue against the separate assessment orders for various assessment years.
2. Most of the issues are identical in all these years. Hence, they are taken up together and disposed of by this common order for the sake of convenience.
3. The additional ground raised by the assessee for AYs 2011-12, 2012-13, 2013-14, 2014-15, 2018-19 claiming deduction of education cess was stated to be not pressed by the ld AR at the time of hearing. Accordingly, the said additional ground is not even admitted herein.
4. The ld AR filed a detailed chart containing various issues spreading across years, some of which are identical and common. With the consent of the both the parties, we proceed to dispose of the appeals, issue wise by giving corresponding reference of the relevant grounds numbers in each of the AYs under consideration.
5. The first issue to be decided is with regard to transfer pricing adjustment made on account of advertisement, marketing and sales promotion (AMP) expenses.
Ground Nos. 4 to 4.7 for AY 2011-12 (assessee‟s appeal) Ground Nos. 4 to 4.7 for AY 2012-13 (assessee‟s appeal) Ground Nos. 5 to 5.12 for AY 2013-14 (assessee‟s appeal) Ground Nos. 5 to 5.12 for AY 2014-15 (assessee‟s appeal) Ground Nos. 1 to 2 for AY 2011-12 (revenue‟s appeal) Ground Nos. 2 to 2.12 for AY 2006-07 (assessee‟s appeal) Ground Nos. 2 to 2.12 for AY 2005-06 (assessee‟s appeal) Page | 3 5.1 For this purposes the facts and figures for AY 2011-12 are taken as the lead case and taken up for adjudication. The decision rendered shall apply mutatus mutandis for other AYs also except with variance in figures.
5.2 We have heard the rival submissions and perused the material available on record. The LG Group is a diversified business group, active in most sectors of the Korean economy. LG Electronics Inc. ("LGEK") is an LG group company focusing on strategic businesses such as electronic display tubes ("EDT"), air conditioners, information storage devices (like Compact Disk Read Only Memory("CD ROM") and Digital Versatile DiscRead Only Memory ("DVD ROM") drives), appliances (washing machines, refrigerators and microwave ovens) and next generation products including digital televisions, Plasma Display Panels ("PDP") and information and communication terminals (handheld Personal Computers, Personal Digital Assistants "PDAs").
5.3 LGEIL is a 100% subsidiary of LGEK. LGEIL is registered under the Companies Act, 1956 and was incorporated on January 20, 1997. The Company is engaged in assembly/trade and sale of colour televisions, air conditioners, compressors, washing machines, microwave ovens, refrigerators, colour monitors, Digital Versatile Disc ("DVDs"), Digital Audio Video System, Liquid Crystal Displays ("LCD"), Global System for Mobile Communications ("GSM"), and optical storage devices and other consumer electronics and home appliances. In 2002 LG Sys, a company engaged in the business of manufacturing and trading in telecommunication equipment ("CDMA/WLL") merged into LGEIL to form the Telecommunication Systems division of LGEIL ("TS division").
5.4 The shares of the assessee company are fully held with LG Electronics Korea. The assessee during the year under consideration incurred following expenses on advertisement, marketing and sales promotion expenses:-
Page | 4 a. advertisement and sales promotion expenses- Rs. 720,92,63,905/- b. Other discount and rebates Rs. 2304,59,02,948/-
Total Rs. 3025,51,66,853/-
less
a. institutional discount Rs. 1,19,16,259/-
b. canteen store/ departmental store discount Rs. 8,80,965/-
c. price protection Rs. 39,23,45,128/-
d. shop, sales, execution, remuneration Rs. 125,53,76,689/-
e. trade discount on invoices Rs. 1658,73,81,046/-
Total Rs. 1200,72,66,766/-
5.5 The ld TPO sought to treat the AMP expenses as an international transaction within the meaning of Section 92B of the Act. For this purposes, he undertook benchmarking analysis of AMP expenditure applied Bright Line Test by comparing ratio of AMP expenditure to the sales of the assessee with that of the comparable companies and held that any expenditure in excess of bright line was for promotion of the brand/ trade name owned by the AE, requiring suitable compensation from the AE. The ld TPO for applying bright line test compared AMP expenditure incurred by the assessee as percentage of total turnover @9.56% with average AMP expenses of of 3.69% of various comparable companies. The TPO concluded that AMP expenditure incurred by the assessee was for brand promotion and development of marketing intangible for the AE. The ld TPO charged a mark up of 12.26% and proposed a transfer pricing adjustment of Rs.
809,06,65,961/- on account of alleged brand building activity undertaken by the assessee for the AE as under:-
Page | 5 Computation of TP adjustment Rs.
Value of sales 1,25,64,10,00,000
AMP/Sales of the comparables 3.69%
Amount that represents bright line 4,636,152,900
Expenditure on AMP by assessee 12,007,266,766
Expenditure in excess of bright line 7,371,113,866
Mark-up at 12.26% 903,698,560
Reimbursement that assessee 8,274,812,426
should have received.
Reimbursement actually received 184,146,465
Adjustment to assessee's income 8,090,665,961
5.6 The ld DRP by placing reliance on the decision of the special bench of this tribunal in assessee's own case for AY 2007-08 held that AMP expenses constitutes an international transaction. However, the ld DRP directed the ld TPO to recompute the AMP expenditure after due consideration of special bench order in assessee's own case. Accordingly, the ld TPO recomputed the TP adjustment as under:-
Particulars Amount
Advertising Expenditure 2,52,74,88,725
Dealer Promotion 10,24,29,340
Sponsorship 34,92,99,040
Point of sales Activity
Consumer Promotion event 27,15,42,950
Meeting Dealer Event, 17,21,73,327
Promotion and marketing
support dealer and
distributors, shop in shop
display and shop
renovation (50%) 39,52,42,422
Total AMP expenditure 3,81,81,75,804
Page | 6
The AMP/Sales ratio of the appellant was computed as under:
After considering Particulars As per TPO order DRP directions AMP Expenditure 12,00,72,66,766 3,81,81,75,804 Gross Sales 1,25,64,10,00,000 1,25,64,10,00,000 AMP /Sales 9.56% 3.04% 5.7 The ld DR before us made detailed arguments by stating that the issue in dispute is already settled in favour of the revenue by the special bench decision of this Tribunal in assessee's own case for AY 2007-08 reported in 140 ITD 41 (DEL) (SB) and pleaded that AMP expenditure incurred by the assessee do constitute an international transaction warranting benchmarking separately as a portion of it was incurred for promoting the brand of the parent company. The ld DR tried to buttress the argument of the ld AR that the Hon'ble Jurisdictional High Court in various cases had held that AMP expenditure is not an international transaction and hence, no separate benchmarking is warranted. The ld DR filede written submission in support of his oral arguments which are reproduced herein:-
―Sub: Written submission in the above case-reg.
In addition to written submission made during the course of hearing on 23.01.2025 ( copy enclosed) and in support of order of the TPO, wherein detailed discussion has been made on legal and factual aspects of the case based on observations in TP Study Report(TPSR) and various agreements, following further submission is being made in respect of issue of TP adjustment on account of Advertisement, Marketing and Publicity (AMP) expenses based on the arguments made during the course of hearing:-
1. Hon'ble Special Bench, ITAT, DELHI BENCH in the case of L.G. Electronics India (P.) Ltd. Vs. Assistant Commissioner of Income-tax, Circle 3, Noida] [29 taxmann.com 300] had held that AMP expenses incurred by the assessee constitute International Transaction withing the meaning of section 92B of the I.T. Act. Appeal of the assessee against the said decision of the Hon'ble Special Bench is still pending before Hon'ble Allahabad High Court implying that the said decision Page | 7 of Special Bench has not been overruled by subsequent High Court decision in the case of assessee till now. While delivering the said decision in the case of assessee, Hon'ble Special Bench had taken into consideration and relied upon the specific factual aspects of the assessee's case including 'Blue Ocean' strategy of the assessee group, role played by the Associated Enterprise in relation to AMP activities among others to reach a conclusion that the AMP spend made by the Assessee was part of overall strategy of the LG group at global level and was decided/guided by foreign AE of the assessee company. Therefore, it can not be said that in the case of the assessee, the issue of determination of international transaction on account of AMP spend was decided by the Hon'ble Special Bench of Tribunal merely by applying Bright Line Test (BLT),, a test which has been declared by the Hon'ble Delhi High Court as invalid in the case of Sony Ericsson Mobile Communications India (P.) Ltd v. Commissioner of Income-tax -III[2015] 55 taxmann.com 240 (Delhi). Infact, as mentioned in subsequent para, the Hon'ble High Court has concurred with part of the above decision of the Hon'ble Special Bench. Since aforesaid decision of the Hon'ble Special Bench was also based on specific facts of the case of the assessee discussing elaborately about role played by the AE of the assessee in overall AMP strategy, its execution and said decision still holds field so far as case of the assessee is concerned, ration of said decision of Hon'ble Special Bench (other than that related to application of Bright line Test) will squarely apply to the case of the assessee and will act as binding precedent for this Hon'ble Bench so far as instant case of the assessee is concerned despite the ruling of Hon'ble Delhi High Court in the case of Sony Ericsson (supra). It needs to be noticed here that the assessee has neither argued not brought any material on record to prove that facts of the cases of the assessee for the relevant A.Y. are different from the facts for the assessment year dealt by the hon'ble Special Bench
2. It is submitted that Hon'ble High Court of Delhi in the case of Sony Ericsson (Supra) has affirmed part of the findings of Special Bench decision in the case of LG (Supra) and disagreed with some of the findings. So far as agreement is concerned, the Hon'ble High Court has upheld existence of International Transaction on account of AMP expenses in para 51 to 57 of its decision. While upholding the same, the Hon'ble High Court had observed that in most cases, the assessed had claimed that international transaction between them and their AEs had included AMP expenses. In other words, the International Transaction declared by those assessed included element of AMP expenses.
3. In the present case too, the assessee on its own has shown part reimbursement of AMP expenses as International Transaction. In other words, the assessee itself is admitting that international transaction shown by it in TP Study Report also included AMP expenses. Therefore, in light of such peculiar similarity, the ration of the decision in case of Sony Ericsson (supra), will squarely apply to facts of the instant case and AMP expenses will qualify as International Transaction.
Page | 8 There is one more way of appreciating this aspect. As per assessee's own submission, the reimbursement of AMP expense by AE is shown as an International Transaction. It means that the assessee has provided some the AMP related services to its AE and there were some transactions between two parties on this count. So, now only question which remains to be determined is regarding the benchmarking of such services provided by the Assessee relating to AMP for its AE.
4. In the case of the assessee, there is reimbursement of part of the AMP expenses by the A.E. Further the assessee is engaged in both licensed manufacturing and distribution activities. Hon'ble Special Bench decision in the case of the assessee elaborately discusses and records the role played by the foreign AE in deciding and guiding overall group strategy relating to AMP, which was followed by the assessee in India too. In light of the same, the ratio of decisions of Hon'ble ITAT Delhi in the cases of BMW India Ltd. (2017), 88 Taxmann.com 26 and Toshiba India Private Ltd.(2017), 85 Taxmann.com 298 are squarely applicable to the case of the assessee to hold that AMP expenses in case of the assessee will constitute International Transaction.
5. It is pertinent to highlight here that it is incorrect to say that existence of International Transaction on account of AMP expenses was not agitated by the assessee covered by the decision of Hon'ble Hight Court of Delhi in the case of Sony Ericsson (supra). Infact, one of the substantial questions of law raised by the petitioners was relating to question of existence of International Transaction on account of AMP expenses. However, in most of those case, it was claimed by the assessed that they were compensated by their AEs for AMP expenses in one way or other. For example, the assessee Sony Ericsson Mobile Communications India (P.) Ltd had claimed before Hon'ble ITAT that it had received some credit note from AE towards part of AMP expenses. In the case of the assessee, Canon India Pvt. Ltd., there was reimbursement of part AMP expenses. It was in the backdrop of such reimbursement or credit note from AE that the Hon'ble High Court has made observation in para 52 of its order in case of Sony Ericsson(supra). Orders of ITAT in these cases clarifies this aspect.
6. Further, as recorded by the TPO in its order for AY 2005-06 and 2006-07, the Assessee had not submitted the details called for during the course of hearing, which had bearing on determination of facts relating to role played by the AE with regard to AMP activities undertaken in India, for which expenses have been claimed as deduction by the assessee. In fact, the assessee submitted only very few sketchy details. In A.Y. 2011-12 too, the assessee did not furnish Transfer Pricing Policy of the group, AEs and same were not furnished (para 2.8.1 of TP order) This non-compliance from the side of assessee was specifically highlighted by the undersigned during the course of hearing, as it prevented the TPO from Page | 9 examining the factual aspect relevant to the issue, therefore such non-compliance should be viewed adversely against the assessee & presumption should be drawn that assessee did not produce such detail before TPO as the same could have unearthed the important role played by AE in deciding AMP activities in India.
7. Further, it is pertinent to mention here that Hon'ble High Court of Delhi in the case of Sony Ericsson Mobile Communications India (P.) Ltd. has clearly noted in Para 118 of its decision that assessed in those cases were engaged in both distribution and licensed manufacturing. Therefore, it would not be justified to restrict the ration of Delhi High court decision in case of Sony Ericsson Mobile Communications India (P.) Ltd (Supra) to a case of distributor only. The assessee is also engaged both as distributor and licenced manufacturer.
8. The decisions of Hon'ble Delhi High court in the case of Whirlpool of India Ltd (64 Taxmann.com 324), Bausch and Lomb Eyecare India Pvt Ltd. (ITA 643/2014) and Maruti Suzuki India Ltd. 64 Taxmann.com 150, do not support the case of the assessee due to distinguishable facts as highlighted during the course of hearing. In these cases, the BLT was used by the TPO to establish that AMP constituted International Transaction. This is not a case here. In instant case, Hon'ble Special Bench has elaborately discussed facts of the case such as Blue ocean strategy adopted by LG group in its decision mentioned above. Further, TPO has also discussed observations from TPSR and agreements to substantiate that AMP constitute an International Transaction dehors application of BLT. Further, in some of above cases decided by Hon'ble high court, reimbursement of AMP expense was not shown as an International Transaction, which is contrary to case of the present assessee. In fact, Hon'ble ITAT in case of BMW (I) Pvt. Ltd (supra) has distinguished the judgment in case of Maruti Suzuki in para 11 of its order. Said distinguishment exist vis-a vis case of the instant assessee too.
9. The assessee company is having three divisions namely 'Appliance and media division- Assembly segment, Appliance and media division- Distribution segment and Telecom division. The assessee has used TNMM as most appropriate method for benchmarking the transactions pertaining to each of these three divisions. However, it is noted that in its TP study report, the assessee has also shown several transactions which have been named as Appliance and media division - Common transaction, which are not forming part of any of above mentioned three divisions. These common transactions include 'Reimbursement of advertising and other expenses to LGEIL', Royalty paid, Design and Development Fee Paid, among others. In TPSR for AY 2011- 12, the assessee has put a note below 'Summary of the International Transactions Analysed' mentioning as under :
"These transactions are closely linked to either assembly or distribution or both the segments of LGEIL. However, accurate division of these between the two is not possible. However, since both the segments of LGEIL are at Page | 10 arm's length, these transactions have also been considered to be at arm's length.
It is evident from the perusal of above note and economic analysis forming part of the TP study report that these common transactions have effectively not being benchmarked by the assessee. Thus, the common transactions such as reimbursement advertising expenses, royalty paid, design and development fee paid have not been benchmarked either along with transactions mentioned in the assembly segment or transaction mentioned in distributor segment as they were not broken up and analysed segment wise and thus, no aggregated with or assigned to any of the segments. The assessee has basically presumed these common transactions to be at arm's length only because the transactions in distributor segment and assembly segment were found to be at arm's length. It is pertinent to mention here that the assessee has done segment wise benchmarking by using TNMM. Thus, when the assessee benchmarked the transactions of assembly or distribution segment by using TNMM, naturally it would have selected the comparables, which would have been in consonance or which would have been having similar FAR profile as the FAR profile of the assessee in these segments. Since the International Transaction categorised as common transactions or part of the such common transactions had not been aggregated or considered with any of the segments, it is quite obvious that while selecting the comparable for benchmarking of such segments, the assessee would not have selected comparable keeping in view the FAR associated with such common transaction. In fact, the assessee itself is not sure or not knowing which common transaction pertains to which segment or upto what extent. In the case of the assessee, therefore, it is very evident that the common transactions remained to be benchmarked by the assessee by using any of the prescribed method for benchmarking under TP laws.
In view of the above discussion, it cannot be considered that the common transaction such as royalty paid, design and development fee paid, reimbursement of advtg. expenses were benchmarked by the assessee by way of aggregating the same with the transaction of either assembly segment or distribution segment. Facts of the case suggest that they remained to be benchmarked. Accordingly, the TPO was justified in benchmarking these transactions, which have been forming part of common transactions in TP study report separately on transaction-by- transaction basis.
Copy of decisions discussed above have been submitted during the course of hearing. Further, it is submitted that earlier submission made on 23/01/2025 may kindly be taken in to consideration for purpose of all the Assessment years involving AMP issue.
Page | 11 5.8 We find that the assessee in the instant case had benchmarked its international transaction by adopting Transactional Net Margin Method (TNMM). The ld AR submitted that the issue in dispute is settled in favour of the assessee by the decision of the coordinate bench in assessee's own case for AYs 2008-09, 2009-10, 2010-11 wherein, it had held that AMP expenditure cannot be construed as an international transaction per se and even on merits it was held that as long as the operating margins of the assessee are higher when compared to those of comparable companies, no separate adjustment on account of AMP expenses is warranted. It is not in dispute as stated earlier that assessee had benchmarked its international transaction by applying TNMM on aggregate benchmarking analysis at entity level. The ld AR placed on record workings of operating margins earned by the assessee as well as by the comparable companies in assembly segment and distribution segment which is reproduced herein:-
Page | 12 5.9 Further, it is pertinent to note that the ld TPO in the instant case had not disputed the aggregate/ combined benchmarking analysis undertaken in the transfer pricing study in respect of all the international transactions. This is evident from the fact that the international transactions of the assessee were accepted by the ld TPO to be at arm's length price except AMP expenditure which was sought to be treated as an international transaction and benchmarked separately by applying bright line test method.
5.10 We find that the entire issue in dispute before us had already been elaborately discussed by the coordinate bench of this Tribunal in assessee's own case for AY 2008-09 in ITA No. 6253/Del/2012 dated 14.01.2019 wherein after Page | 13 considering all the judgments of the Hon'ble Jurisdictional High Court; based on the judgment of special bench in assessee's own case for AY 2007-08, the Tribunal held that AMP expenses incurred by the assessee cannot be construed as an international transaction per se. Further, the Tribunal held that since the combined benchmarking analysis undertaken in the transfer pricing study report in respect of the international transaction applying TNMM have been accepted by the ld TPO to be at arm's length and further held that AMP expenses incurred by the assessee are only for promoting the sales of its products in India and that the such expenses are directly and closely connected with the entire sales and profit at entity level. All the arguments of the ld DR both oral and written, have already been considered in the said order passed by this Tribunal for AY 2008-09. The relevant operative portion of the Tribunal order dated 14.01.2019 is as under:-
―9. Before us, the ld. AR has vehemently stated that the TPO has proceeded by inferring the expenses of international transaction by applying BLT by drawing support from the judgment of the Special Bench of the Tribunal in the case of assessee in ITA No. 5140/DEL/2011.
10. At the outset, we have to state that the Hon'ble High Court of Delhi in the case of Sony Ericsson Mobile Communications India Pvt Ltd vs CIT 374 ITR 118 has discarded the BLT. The Hon'ble High Court, at para 120 held as under:
"120. Notwithstanding the above position, the argument of the Revenue goes beyond adequate and fair compensation and the ratio of the majority decision mandates that in each case where an Indian subsidiary of a foreign AE incurs AMP expenditure should be subjected to the bright line test on the basis of comparables mentioned in paragraph 17.4. Any excess expenditure beyond the bright line should be regarded as a separate international transaction of brand building. Such a broad-brush universal approach is unwarranted and would amount to judicial legislation. During the course of arguments, it was accepted by the Revenue that the TPOs/Assessing Officers have universally applied bright line test to decipher and compute value of international transaction and thereafter applied Cost Plus Method or Cost Method to compute the arm's length price. The said approach is Page | 14 not mandated and stipulated in the Act or the Rules. The list of parameters for ascertaining the comparables for applying bright line test in paragraph 17.4 and, thereafter, the assertion in paragraph 17.6 that comparison can be only made by choosing comparable of domestic cases not using any foreign brand, is contrary to the Rules. It amounts to writing and prescribing a mandatory procedure or test which is not stipulated in the Act or the Rules. This is beyond what the statute in Chapter X postulates. Rules also do not so stipulate."
11. Respectfully following the judgment of the Hon'ble High Court of Delhi [supra], we hold that BLT has no mandate under the Act and accordingly, the same cannot be resorted to for the purpose of ascertaining if there exists an international transaction of brand promotion services between the assessee and the AE.
12. In our considered opinion, while dealing with the issue of bench marking of AMP expenses, the Revenue needs to establish the existence of international transaction before undertaking bench marking of AMP expenses and such transaction cannot be inferred merely on the basis of BLT. For this proposition, we draw support from the judgment of the Hon'ble Delhi High Court in the case of Maruti Suzuki India Ltd 381 ITR 117.
13. In this case, the Hon'ble High Court held that existence of an international transaction needs to be established de hors the Bright Line Test. The relevant finding of the Hon'ble High Court reads as under:
"43. Secondly, the cases which were disposed of by the judgment, i.e. of the three Assessees Canon, Reebok and Sony Ericsson were all of distributors of products manufactured by foreign AEs. The said Assessees were themselves not manufacturers. In any event, none of them appeared to have questioned the existence of an international transaction involving the concerned foreign AE. It was also not disputed that the said international transaction of incurring of AMP expenses could be made subject matter of transfer pricing adjustment in terms of Section 92 of the Act.
44. However, in the present appeals, the very existence of an international transaction is in issue. The specific case of MSIL is that the Revenue has failed to show the existence of any agreement, understanding or arrangement between MSIL and SMC regarding the AMP spend of MSIL. It is pointed out that the BLT has been applied to the AMP spend by MSIL to (a) deduce the existence of an international transaction involving SMC Page | 15 and (b) to make a quantitative 'adjustment' to the ALP to the extent that the expenditure exceeds the expenditure by comparable entities. It is submitted that with the decision in Sony Ericsson having disapproved of BLT as a legitimate means of determining the ALP of an international transaction involving AMP expenses, the very basis of the Revenue's case is negated. XXX
51. The result of the above discussion is that in the considered view of the Court the Revenue has failed to demonstrate the existence of an international transaction only on account of the quantum of AMP expenditure by MSIL. Secondly, the Court is of the view that the decision in Sony Ericsson holding that there is an international transaction as a result of the AMP expenses cannot be held to have answered the issue as far as the present Assessee MSIL is concerned since finding in Sony Ericsson to the above effect is in the context of those Assessees whose cases have been disposed of by that judgment and who did not dispute the existence of an international transaction regarding AMP expenses. XXX
60. As far as clause (a) is concerned, SMC is a non-resident. It has, since 2002, a substantial share holding in MSIL and can, therefore, be construed to be a non-resident AE of MSIL. While it does have a number of 'transactions' with MSIL on the issue of licensing of IPRs, supply of raw materials, etc. the question remains whether it has any 'transaction' concerning the AMP expenditure. That brings us to clauses (b) and (c). They cannot be read disjunctively. Even if resort is had to the residuary part of clause (b) to contend that the AMP spend of MSIL is "any other transaction having a bearing" on its "profits, incomes or losses", for a 'transaction' there has to be two parties. Therefore for the purposes of the 'means' part of clause (b) and the 'includes' part of clause (c), the Revenue has to show that there exists an 'agreement' or 'arrangement' or 'understanding' between MSIL and SMC whereby MSIL is obliged to spend excessively on AMP in order to promote the brand of SMC. As far as the legislative intent is concerned, it is seen that certain transactions listed in the Explanation under clauses (i) (a) to (e) to Section 92B are described as 'international transaction'. This might be only an illustrative list, but significantly it does not list AMP spending as one such transaction.
61. The submission of the Revenue in this regard is: "The mere fact that the service or benefit has been provided by one party to the other would by itself constitute a transaction irrespective of whether the consideration for the same has been paid or remains payable or there is a mutual agreement to not charge any compensation for the service or benefit." Even if the word 'transaction' is given its widest connotation, and need not involve any Page | 16 transfer of money or a written agreement as suggested by the Revenue, and even if resort is had to Section 92F (v) which defines 'transaction' to include 'arrangement', 'understanding' or 'action in concert', 'whether formal or in writing', it is still incumbent on the Revenue to show the existence of an 'understanding' or an 'arrangement' or 'action in concert' between MSIL and SMC as regards AMP spend for brand promotion. In other words, for both the 'means' part and the 'includes' part of Section 92B (1) what has to be definitely shown is the existence of transaction whereby MSIL has been obliged to incur AMP of a certain level for SMC for the purposes of promoting the brand of SMC.
XXX 68 In other words, it emphasises that where the price is something other than what would be paid or charged by one entity from another in uncontrolled situations then that would be the ALP. The Court does not see this as a machinery provision particularly in light of the fact that the BLT has been expressly negatived by the Court in Sony Ericsson. Therefore, the existence of an international transaction will have to be established de hors the BLT."
14. In the light of the aforesaid finding of the Hon'ble High Court, before embarking upon a benchmarking analysis, the Revenue needs to demonstrate on the basis of tangible material or evidence that there exists an international transaction between the assessee and the AE. Needless to mention, that the existence of such a transaction cannot be a matter of inference.
15. The Hon'ble Delhi High Court in case of Whirlpool of India Ltd vs DCIT 381 ITR 154 has held that there should be some tangible evidence on record to demonstrate that there exists an international transaction in relation with incurring of AMP expenses for development of brand owned by the AE. In our considered opinion, in the absence of such demonstration, there is no question of undertaking any benchmarking of AMP expenses. The relevant findings of the Hon'ble High Court in the case of Whirlpool of India Ltd [supra] read as under:
"32. Under Sections 92B to 92F, the pre-requisite for commencing the TP exercise is to show the existence of an international transaction. The next step is to determine the price of such transaction. The third step would be to determine the ALP by applying one of the five price discovery methods specified in Section 92C. The fourth step would be to compare the price of the transaction that is shown to exist with Page | 17 that of the ALP and make the TP adjustment by substituting the ALP for the contract price.
XXX
34. The TP adjustment is not expected to be made by deducing from the difference between the 'excessive' AMP expenditure incurred by the Assessee and the AMP expenditure of a comparable entity that an international transaction exists and then proceed to make the adjustment of the difference in order to determine the value of such AMP expenditure incurred for the AE.
35. It is for the above reason that the BLT has been rejected as a valid method for either determining the existence of international transaction or for the determination of ALP of such transaction. Although, under Section 92B read with Section 92F (v), an international transaction could include an arrangement, understanding or action in concert, this cannot be a matter of inference. There has to be some tangible evidence on record to show that two parties have "acted in concert".
XXX
37. The provisions under Chapter X do envisage a 'separate entity concept'. In other words, there cannot be a presumption that in the present case since WOIL is a subsidiary of Whirlpool USA, all the activities of WOIL are in fact dictated by Whirlpool USA. Merely because Whirlpool USA has a financial interest, it cannot be presumed that AMP expense incurred by the WOIL are at the instance or on behalf of Whirlpool USA. There is merit in the contention of the Assessee that the initial onus is on the Revenue to demonstrate through some tangible material that the two parties acted in concert and further that there was an agreement to enter into an international transaction concerning AMP expenses.
XXX
39. It is in this context that it is submitted, and rightly, by the Assessee that there must be a machinery provision in the Act to bring an international transaction involving AMP expense under the tax radar. In the absence of any clear statutory provision giving guidance as to how the existence of an international transaction involving AMP Page | 18 expense, in the absence of an express agreement in that behalf, should be ascertained and further how the ALP of such a transaction should be ascertained, it cannot be left entirely to surmises and conjectures of the TPO.
XXX
47. For the aforementioned reasons, the Court is of the view that as far as the present appeals are concerned, the Revenue has been unable to demonstrate by some tangible material that there is an international transaction involving AMP expenses between WOIL and Whirlpool USA.
In the absence of that first step, the question of determining the ALP of such a transaction does not arise. In any event, in the absence of a machinery provision it would be hazardous for any TPO to proceed to determine the ALP of such a transaction since BLT has been negatived by this Court as a valid method of determining the existence of an international transaction and thereafter its ALP."
16. The case of the Revenue is that Indian subsidiary incurred certain expenses for the promotion of brands in India and for development of the Indian market and the creation of marketing intangibles in India which remain the functions of the parent company which is the entrepreneur. The brands are owned by the parent company. The Indian subsidiary only acts on behalf of the parent company. The Revenue alleges that eventual beneficiary of the acts of the Indian subsidiary is the parent company. Any benefit that may accrue to the Indian subsidiary is at best incidental to the entire exercise. This action of the Indian subsidiary amounts to rendering of a service to its foreign AE for which arm's length compensation was payable by foreign AE to its Indian subsidiary.
17. It is the say of the ld. DR that the functions carried out by the assessee are in the nature of development, enhancement, maintenance, protection and exploitation of the relevant intangibles and thus, the assessee deserves compensation.
18. The case of the ld. DR is that the act of incurring of AMP expenses by the assessee is not a unilateral act and is an international transaction for following reasons:-
i) Though, the AMP expenditure may be for the purpose of business of the assessee but it is in performance of function of market development for the brands and products of the AE that enhances the value of the marketing Page | 19 intangibles owned by the foreign AE, and hence there is a transaction of rendering of service of market development to the AE.
ii) The short term benefit of the transaction accrues both to assessee and AE in terms of higher sales but long term benefit accrues only to the AE.
iii) The benefit to the AE is not incidental but significant. Once, it is established that the act of incurring of AMP expenditure is not a unilateral act of the assessee; the AE needs to compensate the assessee for AMP expenses.
iv) It is a fact that brands are valuable and even loss making enterprises having no real assets are purchased for substantial value for their brand and marketing intangibles.
v) The issue is not that of transfer of marketing intangibles to AE as the brands and marketing intangibles are already owned by the AE. The issue is that of addition in the value of marketing intangibles owned by the AE owing to the services of development of brand and markets by the assessee for the AE and that of compensation for rendering these services not provided unilaterally by the assessee.‖
19. We do not find any force in the aforesaid contentions of the ld. DR. As mentioned elsewhere, the Revenue needs to establish on the basis of some tangible material or evidence that there exists an international transaction of provisions of brand building service between the assessee and the AE. We find support from the decision of the Hon'ble Delhi High Court in the case of Honda Seil Power Products Ltd vs DCIT ITA No 346/2015.
20. The Hon'ble Delhi Court in its recent decision in the case of CIT vs Mary Kay Cosmetic Pvt Ltd (ITA No.1010/2018), too, dismissed the Revenue's appeal, following the law laid down in its earlier decision (supra) and held as under:
―We have examined the assessment order and do not find any good ground and reason given therein to treat advertisement and sales promotion expenses as a separate and independent international transaction and not to regard and treat the said activity as a function performed by the respondent-assessee, who was engaged in marketing and distribution. Further, while segregating / debundling and treating advertisement and sales promotion as an independent and separate international transaction, the assessing officer did not apportion the operating profit/ income as declared and accepted in respect of the international transactions.‖ Page | 20
21. In our understanding of the facts and law, mere agreement or arrangement for allowing use of their brand name by the AE on products does not lead to an inference that there is an ―action in concert‖ or the parties were acting together to incur higher expenditure on AMP in order to render a service of brand building. Such inference would be in the realm of assumption/surmise. In our considered opinion, for assumption of jurisdiction u/s 92 of the Act, the condition precedent is an international transaction has to exist in the first place. The TPO is not permitted to embark upon the bench marking analysis of allocating AMP expenses as attributed to the AE without there being an ‗agreement' or ‗arrangement' for incurring such AMP expenses.
22. The aforesaid view that existence of an international transaction is a sine qua non for invoking the transfer pricing provisions contained in Chapter X of the Act, can be further supported by analysis of section 92(1) of the Act, which seeks to benchmark income / expenditure arising from an international transaction, having regard to the arm's length price. The income / expenditure must arise qua an international transaction, meaning thereby that the (i) income has accrued to the Indian tax payer under an international transaction entered into with an associated enterprise; or (ii) expenditure payable by the Indian enterprise has accrued / arisen under an international transaction with the foreign AE. The scheme of Chapter X of the Act is not to benchmark transactions between the Indian enterprise and unrelated third parties in India, where there is no income arising to the Indian enterprise from the foreign payee or there is no payment of expense by the Indian enterprise to the associated enterprise. Conversely, transfer pricing provisions enshrined in Chapter X of the Act do not seek to benchmark transactions between two Indian enterprises.
23. The Revenue further contends that the assessee is not an independent manufacturer but is manufacturing for the benefit of the group entities and his status is akin to that of a contract manufacturer. Hence AMP activity is not for the sole benefit of the assessee but for the group as a whole.
24. It is the say of the Id. DR that pricing regulations are to applied keeping in mind the overall scheme of the tax payer's business arrangement. The contention of the ld. DR can be summarized as under:
a) The assessee being part of a group is not completely independent in its pricing policies including price of raw material purchased from AE, payments in respect of copyrights and patents payable to the AE. Even their product pricing is not completely independent. Linder such circumstances, Page | 21 the benefits emanating from the AMP function cannot be enjoyed by the assessee alone. The assessee is not an independent manufacturer who takes all the risks and enjoys all the benefits of the functions performed by them.
b) The assessee is not engaged only in manufacture. It is also engaged in distribution of goods by its own admission. In fact, the assessee has a dual function of manufacturer and distributor. In any case, given its distribution function, the assessee is covered by the judgement of Hon'ble Delhi High Court in M/s Sony Ericsson.
c) The benefits to the AE from AMP function continue to be the same as in the case of distributor like increase in sale of raw material, components and spare parts, increase in dividend, and increase in copyright and patent payments apart from creation/enhancement of Brand value. Therefore, the argument advanced by the assessee would not have any bearing on the existence of ‗international transaction' just because it is engaged in manufacture has not merit.
25. Considering the aforesaid contention of the Revenue, we are of the considered view that the Hon'ble High Court in the case of Maruti Suzuki India Ltd [supra] held that the findings of the Hon'ble High Court with regard to existence of international transaction was only with respect to the case of three limited risk distributors namely, Sony Ericsson, Canon and Reebok etc., wherein the existence of international transaction was admitted and not in dispute. The Court accordingly held that such findings in the case of Sony Ericsson cannot be applied to the case of the manufacturers.
26. The Hon'ble High Court held as under:
"43. Secondly, the cases which were disposed of by the Sony Ericsson judgment, i.e. of the three Assessees Canon, Reebok and Sony Ericsson were all of distributors of products manufactured by foreign AEs. The said Assessees were themselves not manufacturers. In any event, none of them appeared to have questioned the existence of an international transaction involving the concerned foreign AE. It was also not disputed that the said international transaction of incurring of AMP expenses could be made subject matter of transfer pricing adjustment in terms of Section 92 of the Act.
XXX
45. Since none of the above issues that arise in the present appeals were contested by the Assessees who appeals were decided in the Sony Ericsson Page | 22 case, it cannot be said that the decision in Sony Ericsson, to the extent it affirms the existence of an international transaction on account of the incurring of the AMP expenses, decided that issue in the appeals of MSIL as well."
27. At this stage, it would not be out of place to refer to para 6.38 of the OECD Transfer Pricing Guidelines which apply only to limited risk distributors and not to full risk manufacturers like the assessee. The said para from OECD TP Guidelines read as under:
"6.38 Where the distributor actually bears the cost of its marketing activities (i.e. there is no arrangement for the owner to reimburse the expenditures), the issue is the extent to which the distributor is able to share in the potential benefits from those activities. In general, in arm's length transactions the ability of a party that is not the legal owner of a marketing intangible to obtain the future benefits of marketing activities that increase the value of that intangible will depend principally on the substance of the rights of that party. For example, a distributor may have the ability to obtain benefits from its investments in developing the value of a trademark from its turnover and market share where it has a long-term contract of sole distribution rights for the trademarked product. In such cases, the distributor's share of benefits should be determined based on what an independent distributor would obtain in comparable circumstances. In some cases, a distributor may bear extraordinary marketing expenditures beyond what an independent distributor with similar rights might incur for the benefit of its own distribution activities. An independent distributor in such a case might obtain an additional return from the owner of the trademark, perhaps through a decrease in the purchase price of the product or a reduction in royalty rate."
28. The Hon'ble High Court in the case of Sony Ericsson Mobile Communications India Pvt Ltd (supra) has further held that no transfer pricing adjustment in respect of AMP expenses can be made where the assessee (Indian entity) has economic ownership of the brand/logo/trademark in question, in the case of long term right of use of the same. This principle also squarely covers the present case. The assessee has a long term agreement for the use of the trademark ‗LG' in India. This clearly evidences the fact that the economic benefit arising out of the alleged promotion of the AE's logo is being enjoyed by the assessee. There is a clear opportunity and reasonable anticipation for the assessee to benefit from the marketing activities undertaken by it. This is clearly evidenced by the significantly higher profits made by assessee compared to its industry peers and also the very sizeable year on year increase in its turnover. In view of the aforesaid, it is respectfully submitted that the economic Page | 23 ownership of the trademark ‗LG' rests with the assessee. The Hon'ble High Court in the case of Sony Ericsson Mobile Communications India Pvt Ltd (supra) disagreed with the finding of the Special Bench that the concept of economic ownership is not recognized under the Act. The relevant observations in paras 151 to 154 of the judgement are reproduced hereunder: "151. Economic ownership of a trade name or trade mark is accepted in international taxation as one of the components or aspects for determining transfer pricing. Economic ownership would only arise in cases of long-term contracts and where there is no negative stipulation denying economic ownership. Economic ownership when pleaded can be accepted if it is proved by the assessed. The burden is on the assessed. It cannot be assumed. It would affect and have consequences, when there is transfer or termination of economic ownership of the brand or trademark.
152. Determination whether the arrangement is long-term with economic ownership or short-term should be ordinarily based upon the conditions existing at the start of the arrangement and not whether the contract is subsequently renewed. However, it is open to the party, i.e. the assessed, to place evidence including affirmation from the brand owner AE that at the start of the arrangement it was accepted and agreed that the contract would be renewed.
153. Economic ownership of a brand is an intangible asset, just as legal ownership. Undifferentiated, economic ownership brand valuation is not done from moment to moment but would be mandated and required if the assessed is deprived, denied or transfers economic ownership. This can happen upon termination of the distribution-cum-marketing agreement or when economic ownership gets transferred to a third party. Transfer Pricing valuation, therefore, would be mandated at that time. The international transaction could then be made a subject matter of transfer pricing and subjected to tax.
154. Brand or trademark value is paid for, in case of sale of the brand or otherwise by way of merger or acquisition with third parties................. Re-organisation, sale and transfer of a brand as a result of merger and acquisition or sale is not directly a subject matter of these appeals. As noted above, in a given case where the Indian AE claims economic ownership of the brand and is deprived or transfers the said economic ownership, consequences would flow and it may require transfer pricing assessment."
(emphasis supplied)
29. As held by the Hon'ble Delhi High Court in the case of Sony Ericsson Mobile Communications (supra), if the Indian entity is the economic owner Page | 24 of the brand and is incurring AMP expenses for the purpose of promotion of such brand, benefit is only received by the Indian entity. It wa submitted that the economic ownership of the brand rests with the assessee and accordingly, the assessee cannot be expected to seek compensation for the expenditure incurred on the asset economically owned by it. No Transfer Pricing adjustment on account of AMP expenses would be warranted. The aforesaid test is fully satisfied in the case of the assessee and the Transfer Pricing adjustment on account of AMP expenses made by the TPO is liable to be deleted.
30. The assessee being a full-fledged manufacturer, entire AMP expenditure is incurred at its own discretion and for its own benefit for sale of LG products in India. In the case of the appellant, the advertisements are aimed at promoting the sales of the product sold under trademark ‗LG' manufactured by the assessee and not towards promoting the brand name of the AE. In such circumstances, the alleged excess AMP expenditure does not result in an international transaction and the assessee cannot be expected to seek compensation for such expenses unilaterally incurred by it from the AE.
31. The Revenue has strongly objected for the aggregated bench marking analysis for the AMP. According to the Revenue, the assessee company has not been able to demonstrate that there is any logic or rationale for aggregation or that the transactions of advertisement expenditure and the other transactions in the distribution activity are inter- dependent, the clubbing of transactions cannot be allowed. According to the Revenue, bench marking of AMP transaction is to be carried out using segregated approach and for determination of ALP of such transactions, Bright Line is used as the tool.
32. This contention of the Revenue is no more good as BLT has been discarded by the Hon'ble High Court of Delhi as mentioned elsewhere. The Hon'ble High Court of Delhi in the case of Sony Ericsson Mobile Communications India Pvt Ltd in Tax Appeal NO. 16 of 2014 has held that if the Indian entity has satisfied Transactional Net Margin Method (TNMM), i.e., as long as the operating margins of the Indian enterprise are higher than the operating margins of comparable companies, no further separate compensation for AMP expenses is warranted. The Hon'ble Court held as under:
"101. However, once the Assessing Officer/TPO accepts and adopts TNM Method, but then chooses to treat a particular expenditure like AMP as a Page | 25 separate international transaction without bifurcation/segregation, it would as noticed above, lead to unusual and incongruous results as AMP expenses is the cost or expense and is not diverse. It is factored in the net profit of the inter-linked transaction. This would be also in consonance with Rule 10B(1)(e), which mandates only arriving at the net profit margin by comparing the profits and loss account of the tested party with the comparable. The TNM Method proceeds on the assumption that functions, assets and risk being broadly similar and once suitable adjustments have been made, all things get taken into account and stand reconciled when computing the net profit margin. Once the comparables pass the functional analysis test and adjustments have been made, then the profit margin as declared when matches with the comparables would result in affirmation of the transfer price as the arm's length price. Then to make a comparison of a horizontal item without segregation would be impermissible."
33. Considering the aforementioned findings of the Hon'ble Jurisdictional High Court of Delhi In the case in hand, the operating profit margin of the assessee is at 5.01% in the manufacturing segment and 4.52% in the distribution segment and the same is higher than that of the comparable companies at 4.04% in the manufacturing segment and 4.46% in the distribution segment. TNMM has undisputedly been satisfied. Since the operating margins of the assessee are in excess of the selected comparable companies, no adjustment on account of AMP expenses is warranted.
34. Considering the facts of the case in hand in totality, we are of the view that the Revenue has failed to demonstrate by bringing tangible material evidence on record to show that an international transaction does exist so far as AMP expenditure is concerned. Therefore, we hold that the incurring of expenditure in question does not give rise to any international transaction as per judicial discussion hereinabove and without prejudice to these findings, since the operating margins of the assessee are in excess of the selected comparable companies, no adjustment is warranted. Ground Nos. 3 to 3.34 of the assessee are allowed.‖ 5.11 We find that this tribunal in assessee's own case for AY 2009-10 in ITA No. 953/Del/2014 dated 15.02.2019 and for AY 2010-11 in ITA No. 755/Del/2015 dated 16.08.2022 had further elaborated on this issue by covering all the arguments of the ld CIT DR in this regard. More importantly the argument advanced by the present CIT DR before us had already been captured in the order passed by this Tribunal for AY 2010-11 dated 16.08.2022. The operative portion of Page | 26 the order are not reproduced herein for the sake of brevity. Respectfully following the aforesaid orders passed in assessee's own case, the transfer pricing adjustment made on account of AMP expense both on substantive as well as protective basis are hereby directed to be deleted. The grounds raised by the assessee in this regard are hereby allowed and grounds raised by the revenue are dismissed.
6. The next issue to be decided is with regard to transfer pricing adjustment made on account of international transaction on payment of royalty.
Ground No. Assessment Appeal by
Year
Ground No. 5 to 5.7 AY 2011-12 Assessee
Ground No. 5 to 5.7 and AY 2012-13 Assessee
additional ground of appeal
Ground No. 6 to 6.7 and AY 2013-14 Assessee
additional ground of appeal
Ground No. 6 to 6.7 AY 2014-15 Assessee
6.1 We have heard the rival submissions and perused the material available on
record. As per the transfer pricing study report, the assessee company has made payment of royalty to LG Electronics Korea for providing right to use technology knowledge, know how, process, specification, layout, design, drawing and quality standards, standard calculation, data and information, development pertaining to production, assembly and sale of Colour Televisions, washing machines, air conditioners, refrigerators and micro wave oven and other products agreed between tax payers and the licensor; for commitment to supply to the taxpayer capital goods, moulds, dyes, jigs, tool, CVUs, SKD/ CKD assemblies, components, raw material and spares of capital goods and agreed products etc for right to export finished goods manufactured by the tax payers; for the use of LG Brand name and trade mark for the licensed products manufactured in India; for Page | 27 commitment of assistance by the licensor to set up, develop and improve of R&D facilities; commitment of assistance in selection of foreign exports including South Korean for employment in India by the taxpayer in the field of production, quality control, process engineering, testing and R&D. The assessee company submitted the agreement regarding payment of royalty with LG Electronics, Korea before the ld TPO. The ld TPO observed on examination of the agreement submitted by the assessee, that the assessee company used to pay 1% royalty to LGEK till 01.01.2003 which was then increased to 3% and subsequently increased to 5% of both domestic and export sales w.e.f. 01.04.2004. It was noticed that the rate of royalty payment have been unilaterally increased from 1% to 5% within a span of 3 years without commensurate enhancement in the rights and benefits to the assessee company. Vide letter dated 19.12.2014 filed before the ld TPO, the assessee company submitted the search conducted to find out payment of royalty of other 3rd parties together with the list of comparable companies thereon. The ld TPO pursuant to the direction of the ld DRP in earlier years proceeded to take the comparables companies of Toshiba Corporation, Kenwood Design Corporation and Victor Company of Japan and arrived at the average royalty of 4.5% for colour TV products. The ld TPO noted that a person having a perpetual agreement cannot be compared with a person having a license for a limited purpose of time, considering the fact that technology changes with a period of time. Hence, a long term arrangement having the same royalty right puts the licensor in an advantageous position and independent person would expect a lower rate of royalty. When a comparable company enter into royalty and technology assistance agreement, for a limited purpose of time, it obtains latest technology and decides the products as per the market needs. Every technology has its commercial life, after which the technology becomes a common knowledge and lose its commercial significance. In the case of perpetual agreement, the assessee company used to pay royalty for Page | 28 product technology which might have been procured long back and technology has become commonly available/ common knowledge. The ld DRP by following the decision of this tribunal for AY 2007-08 in assessee's own case held the arm's length royalty to be at 4.05% and determined the transfer pricing adjustment on account of royalty at Rs. 18,70,787/- for AY 2001-12. We direct accordingly.
6.2 We find that similar adoption of royalty rate was applied by this Tribunal in assessee's own case for AY 2008-09 in ITA No. 6253/Del/2012 dated 14.01.2019; for AY 2009-10 in ITA 953/Del/2014 dated 15.02.2019 and AY 755/Del/2015 dated 16.08.2022. We direct accordingly.
6.3 For AY 2012-13, the same is directed to be adopted for the year under consideration also. For AY 2012-13, the assessee had paid royalty @4.16% on sales. The same was within the tolerance range +/- 5% and accordingly transaction was considered to be at arm's length. We direct accordingly.
6.4 For AY 2013-14, the assessee paid royalty @4.12% on sales. The same was within the tolerance range of +/- 3% and accordingly the transaction was considered to be at arm's length. We direct accordingly.
6.5 For AY 2014-15, the assessee paid royalty @1.89% on sales. This is also supported by royalty certificate issued by a Chartered Accountant. This transaction was considered to be at arm's length. We find that this document of royalty certificate has been filed by the assessee as additional evidence before us. The said additional evidence is hereby admitted. Hence, in the interest of justice and fairplay, we deem it fit and appropriate to restore this issue to the file of the ld AO to decide the same in the light of additional evidence submitted by the assessee.
6.6 Accordingly, the grounds raised by the assessee in this regard on payment of royalty are disposed of in the abovementioned terms.
Page | 29
7. The next issue raised by the assessee is challenging the transfer pricing adjustment in respect of international transaction of allocation of ‗Asian Regional Headquarter Expenses.
Ground Nos. 6 to 6.13 for AY 2011-12 (assessee‟s appeal) Ground No. 7 to 7.11 for AY 2012-13 (Assessee‟s appeal) Ground No. 7 to 7.11 for AY 2013-14 (assessee‟s appeal) Ground No. 7 to 7.10 for AY 2014-15 (assessee‟s appeal) 7.1 We have heard the rival submissions and perused the material available on record. The ld DR before us vehemently submitted that in respect of management fees, the assessee did not produce the cost allocation basis even through this issue was dealt with by this Tribunal in AY 2007-08 but the Tribunal did not have an occasion to deal with non furnishing of cost allocation sheet by the assessee. Hence, the reliance placed by the ld AR on the decision of this Tribunal for AY 2007-08 in assessee's own case becomes factually distinguishable. To buttress this argument, the ld AR vehemently submitted that very same argument of the ld DR has already been considered by this Tribunal for AY 2010-11 in ITA No. 755/Del/2015 for AY 2010-11 dated 16.08.2022. We are in complete agreement with the argument of the ld AR with respect to this issue. The relevant operative portion of the Tribunal order dated 16.08.2022 for AY 2010-11 in assessee's won case is reproduced below:-
―51. The ld. DR further questioned the allocation of expenses in ratio of domestic sales as it results in higher allocation of the expenses to the Indian company and further questioned the allocation of president cost and general overheads of the AE.
52. Referring to earlier years decision of this Tribunal, the ld. DR stated that in earlier Assessment Years, factum of rendition of services was not disputed by the Revenue, but this year, the same is being challenged.
Page | 30
53. We have given thoughtful consideration to the rival contentions. In our considered opinion, the assessee is free to conduct business in the manner that the assessee deems fit and the commercial or business expediency of incurring any expenditure has to be from the assessee's point of view, which means that the Assessing Officer cannot step into the shooes of a business man. In our considered view, an item of expenditure has to be incurred wholly and exclusively for the purpose of business of the assessee and whether the assessee has derived any benefit from incurring such expenditure is, according to us, irrelevant consideration for the purpose of determination of ALP.
54. There is no dispute that the brand LG is owned by LG Korea but such expenses are incurred for undertaking marketing or promoting sale of the group companies which includes the assessee. Therefore, it can be safely concluded that the same has been incurred for the purpose of the business of the assessee in ordinary course of its business.
55. We have already decided the quarrel relating to the aggregate bench marking while deciding Ground No. 4 relating to AMP expenses and the same reasoning would fully apply here also.
56. In so far as relevancy of the documents is concerned, we find that the following evidence and documents placed in the paper book, relate to the year under consideration:
S. Particulars Page Remarks
No. Number
1 2010 Marketing Capability 2038-2044 Marketing Capability building
Building Program (Vol 6) program, Presentation dated
February, 2010
2 Market Trend and 2143-2150 Analysis of Market share trend
Competitor information - (Vol 6) and competitor analysis - dated
Early Warning Indicator September, 2009
3 Review Report dated 2167-2207 Presentation/ report on exploring
October 2009 (Vol 6) performance of marketing
activities and identifying areas
for improvement in relationship
with retailers.
4 Report on DCR study - 2208-2310 Evaluation of appellant's
India, 2009 (Vol 6) marketing activities and
discussion on further strengthen
dealer relationship
5 Email dated August 2009 2311-2313 Video and other promotional
regarding marketing and (Vol 6) material in connection with ‗FI
PR initiative launched by Rocks with Golden Ticket' project
the associated enterprise launched by the associated
enterprise
6 Email dated April 2009 2314-2318 Promotional material in
Page | 31
regarding marketing and (Vol 6) connection with marketing
PR initiative launched by project launched by the
the associated enterprise associated enterprise
7 Email dated May 8, 2009 2319-2328 Email dated May, 8, 2009
regarding (Vol 6)
% Particulars Page Remarks
NO. Number
strategy training
workshop organised by
the associated
enterprises
8 Copy of Detailed 2329-2518 Detailed presentation on
presentation on strate. development - May
„Developing Strategy 22nd and 23rd, 2009
and problem solving‟
9 Email communication 2519-2523 Email dated 05-04-2009
between Corporate (Vol 6)
marketing team of the
associated enterprise
and the employees of
the appellant
10. Brand in depth study - 2524-2588 In depth study to diagnose
Report dated October, (Vol 7) the current status of brand
2009 and to identify influencing
factors for brand preference
11 Presentation on global 2630-2677 Report/presentation
communication (Vol 7) discussing marketing
campaign strategy for creating market
awareness about innovative
products offered by LG and
to increase sales in Asian
countries. Campaign was
undertaken during April to
December, 2009 with budget
of USD 7.60 million (page
2632)
12 Marketing presentation 2678-2698 Report/presentation on
on VC/AP (Air purifier) (Vol 7) launch of new products in
launch in India India - July, 2009. Report
contains Marketing Plan,
Training Schedule etc.
13 Marketing Presentation 2699-2807 Presentation/ Report dated
dated July, 2009 (Vol 7) July 7, 2009 on Marketing
Strategy, Product strategy
and Design Lab and
Corporate design. Contains
analysis of marketing
strategy of competitors
Page | 32
14 Email dated 3 October, 2124-2142 Promotional and marketing
2009 (Vol 6) material for launch of
Borderless Series of TV.
57. In so far as allocation of expenses in proportion to sale is concerned, we find that the same is supported by the decision of the Hon'ble Madras High Court in the case of Manjushree Plantations Ltd 130 ITR 908 which has been approved by the Hon'ble Apex Court in the case of Consolidated Coffee 248 ITR 432 and also supported by the Hon'ble Delhi High Court in the case of EHPT India Pvt Ltd 350 ITR 41.
58. Considering the facts of the case in totality in light of the judicial decisions discussed hereinabove, and considering the past history of the assessee, we do not find any merit in the transfer pricing adjustment in respect of allocation of Asian Regional Headquarter expenses and direct the Assessing Officer/TPO to delete the same. Ground No. 6 is allowed.‖ 7.2 Respectfully following the same, this issue is decided in favour of the assessee and accordingly, grounds raised in this regard are hereby allowed.
8. The next issue to be decided is challenging transfer pricing adjustment in respect of service warranty charges received by the assessee by apportioning a margin on such cost of apportioning a margin on such cost of reimbursement.
Ground No. 7 to 7.5 for AY 2011-12 (assessee‟s appeal) Ground No. 8 to 8.5 for AY 2012-13 (assessee‟s appeal) Ground No. 8 to 8.5 for AY 2013-14 (assessee‟s appeal) Ground No. 8 to 8.5 for AY 2014-15 (assessee‟s appeal) 8.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the assessee by the order of this Tribunal for AY 2010-11 in ITA No. 755/Del/2015 Page | 33 dated 16.08.2022. The relevant operative portion of this order is reproduced below:-
―68. Ground No. 8 relates to the adjustment to the service warranty charges received by the assessee by apportioning a margin of 32.95% on such cost of reimbursement.
69. Facts on record show that the TPO has made an adjustment of Rs.
19,17,39,195/- in respect of reimbursement of warranty service charges received from the AE on cost to cost basis. According to the TPO, the assessee is providing a service to the AE by servicing the warranty claims and, therefore, the assessee ought to have earned a mark-up of 32.95% on cost incurred for provisions of such services.
70. The ld. counsel for the assessee drew our attention to the decision of this Tribunal in assessee's own case for Assessment Year 2009-10 in ITA No. 953/DEL/2014 wherein the Tribunal has decided this issue in favour of the assessee.
71. The ld. DR vehemently contended that providing service warrantee to the customers is a contractual obligation of the assessee and its primary responsibility. It is the say of the ld. DR that since the assessee is providing service, the assessee should also charge mark-up on the same.
72. The ld. DR further stated that there is no reciprocity in the arrangement and the mark up should have been charged for providing warranty support services. Once again, referring to the combined TNMM analysis, the ld. DR contended that the same does not benchmark this transaction and even otherwise, the margin of the assessee is less than that of the comparable companies. The ld. DR also contended that adjustment relating to products such as monitors compressors which are not covered under royalty agreement should be sustained.
73. After considering the rival contentions, we are of the considered view that the assessee, as an independent distributor, has sold the products purchased from the AE in the domestic market and has earned profit margin of 5.78% from such sale. In our considered opinion, warrantee is an inherent obligation of the assessee while selling products to third party customers. To discharge such obligation, the assessee has engaged third party service providers and entire functions related to rendering of such warranty services are performed by such third party service providers.
74. It is an undisputed fact that the products are imported from the AE, which is the manufacturer and, therefore, the ultimate warranty liability/cost is to be borne by manufacturing entity i.e. the AE. In such a scenario, the assessee is only Page | 34 acting as a pass through. The entire cost incurred in providing warranty services is reimbursed by the AE and now, such reimbursement, in our considered view, there is no basis for charging of mark-up by the assessee.
75. Further, we find that the facts are identical to the facts considered by this Tribunal in ITA No. 953/DEL/2014 for Assessment Year 2009-10. Therefore, considering the facts in totality, in light of the decision already taken on this issue by this Tribunal, we direct the Assessing Officer/TPO to delete the impugned adjustment. Ground No. is 8 allowed.‖ 8.2 Respectfully following the same, the grounds raised by the assessee in this regard are hereby allowed.
9. The next issue to be decided in this appeal is challenging the transfer pricing adjustments in respect of international transaction of payment of design and development charges wherein, it was alleged by the revenue that the assessee has in house research and development facility to perform such activity and there is no need for making payment separately.
Ground No. 8 to 8.10 for AY 2011-12 (Assessee‟s appeal) Ground No. 6 to 6.7 for AY 2012-13 (Assessee‟s appeal) 9.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the assessee by the order of this Tribunal in assessee's own case for AY 2010-11 dated 16.08.2022. The relevant operative portion of the order of this Tribunal is reproduced below:-
―76. Ground No. 9 relates to the TP adjustment of Rs. 43,46,50,613/- in respect of international transaction of payment of design and development charges.
77. Facts on record show that the assessee has paid a sum of Rs. 43.46 crores on account of payment for design and development services rendered by the AE.
The TPO was of the firm belief that design and development services are covered Page | 35 under the royalty agreement and, therefore, determined ALP of this international transaction at NIL.
78. Before us, it was strongly submitted that R&D department for each product of the assessee determines the need for carrying out changes in the design or specifications of the product and seeks assistance from the AE in case it does not have the technical know-how to carry out such modifications and on such service, the technical team of the AE undertakes the development of the product in consultation with the assessee and in light of the specifications provided by the assessee.
79. It is the say of the ld. counsel for the assessee that design and development fee specification relates to the customization of products specific to the assessee. The ld. counsel for the assessee vehemently stated that the AE performs R&D activities on a global basis to develop platform technologies for new products. However, modifications and customization of these products are needed for certain markets as per their local regulations and cultural needs.
80. The ld. counsel drew our attention to the license agreement dated 01.07.2001 entered into by the assessee with the AE and pointed out that it clearly provides for additional and separate consideration for new models designed and developed by the AE for the assessee as provided under clause 4.2 of the agreement.
81. The ld. counsel for the assessee further pointed out that out of the total design and development fee of Rs. 43,46 crores, a sum of Rs. 16,01 crores relates to products such as monitors and compressors which are not covered under royalty agreement.
82. Strong reliance was placed on the decision of the co-ordinate bench in the case of Denso India Ltd ITA No. 1857/DEL/2014 and Mitsubishi Electric Automotive India Pvt Ltd in ITA No. 312/DEL/2015.
83. The ld. counsel for the assessee further stated that for the purpose of applying the TNMM, operating profit was computed after taking into consideration payment towards design and development fee to the AE and since the operating margin of the assessee is in the range +/- 5% with that of the comparable companies, no adjustment is required.
84. We have given thoughtful consideration to the orders of the authorities below qua the rival contentions. At the very outset, we have to reiterate that the international transactions entered into by the assessee have been aggregated for Page | 36 the purpose of bench marking applying TNMM as the most appropriate method. The comparables selected by the assessee were earning average margin of 3.70% as against margin of the assessee at 4.70% for manufacturing segment. As mentioned elsewhere, and for the sake of repetition, we have to state that OPM of the assessee is within +/- 5% range of the comparable companies and, therefore, international transaction entered into by the assessee has to be considered being at arm's length.
85. For this proposition, we draw support from the TP Guidelines for multinational corporations and tax administrations by the Organization for Economic Co-operation and Development [OECD] which state the following on aggregation of transactions:
―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. Examples may include I. some long-term contracts for the supply of commodities or services, 2. rights to use intangible property, and 3. pricing a range of closely-linked products (e.g. in a product line) when it is impractical to determine pricing for each individual.‖
86. Similar guidance is given by the US and Australian TP Regulations on this issue and the same read as under:
"The combined effect of two or more separate transactions (whether before, during, or after the taxable year under review) may be considered, if such transactions, taken as a whole, are so interrelated that consideration of multiple transactions is the most reliable means of determining the arm's length consideration for the controlled transactions. Generally, transactions will be aggregated only when they involve related products or services. The US regulations gives examples. One of the examples which is relevant to the issue is reproduced below:
"Enters into a license agreement with SI. Its subsidiary, which permits SI to use a proprietary manufacturing process anil to sell the output from this process throughout a specified region. SI uses the manufacturing process and sells its output to S2, another subsidiary of P, which in turn resells (he output to uncontrolled parties in the Page | 37 specified region. In evaluating the arm's length character of the royalty paid by SI to P, it may be appropriate to consider the arm's length character of the transfer prices charged by SI to S2 and the aggregate profits earned by SI and S2 from the use of the manufacturing process and the sale to uncontrolled parties of the products produced by SI‖
87. Rule 10A(d) of the Rules provides that closely linked transactions can be considered together. In light of the above discussion, we are of the considered view that it is possible to conduct combined evaluation of interlinked transactions and it is equally possible for the AE involved in the controlled transaction to undertake/provide benefit in one controlled transaction to compensate for the benefit received in the other controlled transaction. Accordingly, benefit received should be set off against the benefit provided.
88. Clubbing of closely linked transactions has also been upheld by the Hon'ble Delhi High Court in the case of Sony Ericsson Mobile Communications [supra] wherein the Hon'ble Jurisdictional High Court held that clubbing of closely linked, including continuous transactions, is permissible in appropriate cases. In the same breath, the Hon'ble High Court held that once the Revenue accepts the TNMM as the most appropriate method, then it would be inappropriate for the Revenue to treat a particular expenditure as a separate international transaction. The relevant findings read as under:
―82. There is considerable tax literature and text that CUP Method, i.e. Comparable Uncontrolled Price Method, RP Method, i.e. Resale Price Method and CP Method, i.e. Cost Plus Method can be applied to a transaction or closely linked, or continuous transactions. Profits Split Method and TNM Method grouped as ‗transactional profit methods', can be equally effective and reliable when applied to closely linked or continuous transactions. Thus, it would be inappropriate to proceed with the arm's length computation methods, with a pre-conceived suppositions on singularity as a statutory mandate. Clubbing of closely linked, which would include continuous transactions, may be permissible and not ostracized. Aggregation of closely linked transactions or segregation by the assessed should be tested by the Assessing Officer/TPO on the benchmark and the exemplar; whether such aggregation/ segregation by the assessed should be interfered in terms of the four clauses stipulated in Section 92C(3) of the Act, read with the Rules. It would, among other aspects, refer to the method adopted and whether reliability and authenticity of the arm's length determination is affected or corrupted.
XXXXX Page | 38
91. 91. In case the tested party is engaged in single line of business, there is no bar or prohibition from applying the TNM 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. Segmentation may be mandated when controlled bundled transactions cannot be adequately compared on an aggregate basis. Thus, taxpayer can aggregate the controlled transactions if the transactions meet the specified common portfolio or package parameters. For complex entities or where one of the entities is not ‗plain vanilla distributor', it should be applied when necessary and applicable comparables on functional analysis, with or without adjustments are available. Otherwise, the TNM Method should not be adopted or applied on account of being an inappropriate method.
XXXXX
101. However, once the Assessing Officer/TPO accepts and adopts TNM Method, but then chooses to treat a particular expenditure like AMP as a separate international transaction without bifurcation/segregation, it would as noticed above, lead to unusual and incongruous results as AMP expenses is the cost or expense and is not diverse. It is factored in the net profit of the inter- linked transaction. This would be also in consonance with Rule 10B(1)(e), which mandates only arriving at the net profit margin by comparing the profits and loss account of the tested party with the comparable. The TNM Method proceeds on the assumption that functions, assets and risk being broadly similar and once suitable adjustments have been made, all things get taken into account and stand reconciled when computing the net profit margin. Once the comparables pass the functional analysis test and adjustments have been made, then the profit margin as declared when matches with the comparables would result in affirmation of the transfer price as the arm's length price. Then to make a comparison of a horizontal item without segregation would be impermissible.
89. The above decision of the Hon'ble High Court of Delhi was followed in the case of Maruti Suzuki India Ltd 381 ITR 117 wherein the Hon'ble High Court held that as long as the operating margins of the assessee are higher than those of the comparable companies, no transfer pricing adjustment is warranted. The relevant findings read as under:
Page | 39 ―86. In Sony Ericsson it was held that if an Indian entity has satisfied the TNMM i.e. the operating margins of the Indian enterprise are much higher than the operating margins of the comparable companies, no further separate adjustment for AMP expenditure was warranted. This is also in consonance with Rule 10B which mandates only arriving at the net profit by comparing the profit and loss account of the tested party with the comparable. As far as MSIL is concerned, its operating profit margin is 11.19% which is higher than that of the comparable companies whose profit margin is 4.04%. Therefore, applying the TNMM method it must be stated that there is no question of TP adjustment on account of AMP expenditure.‖
90. It would be pertinent to refer to the decision of the Hon'ble Delhi High Court in the case of Magneti Marelli Powertrain India Pvt Ltd ITA No..50/2014 for Assessment Year 2009-10 wherein the Hon'ble High Court held that having accepted TNMM as the most appropriate method in respect of all international transactions, it was not open to the TPO to subject only one element i.e. payment of technical assistance to an entirely different method. The Hon'ble High Court held as under:
"17. As far as the second question is concerned, the TPO accepted TNMM applied by the assessee, as the most appropriate method in respect of all the international transactions including payment of royalty. The TPO, however, disputed application of TNMM as the most appropriate method for the payment of technical assistance fee of 38,58,80,000 only for which Comparable Uncontrolled Price ("CUP ) method was sought to be applied. Here, this court concurs with the assessee that having accepted the TNMM as the mo st appropriate, it was not open to the TPO to subject only one element, i.e payment of technical assistance fee, to an entirely different (CUP) method. The adoption of a method as the most appropriate one assures the applicability of one standard or criteria to judge an international transaction by. Each method is a package in itself as it were, containing the necessary elements that are to be used as filters to judge the soundness of the international transaction in an ALP fixing exercise. If this were to be disturbed, the end result would be distorted and within one ALP determination for a year, two or even five methods can be adopted. This would spell chaos and be detrimental to the interests of both Page | 40 the assessee and the revenue. The second question is, therefore, answered in favour of the assessee; the TNMM had to be applied by the TPO/AO in respect of the technical fee payment too. "
91. Considering the facts of the case in totality in light of the afore-stated judicial decisions, we do not find any merit in the TP adjustment in respect of international transaction of payment of design and development charges. We, accordingly, direct the Assessing Officer/TPO to delete the same. Ground No. 9 is accordingly, allowed.‖ 9.2 Respectfully following the same, grounds raised by the assessee in this regard are hereby allowed.
10. The next issue to be decided in this appeal is challenging the disallowance of salary paid to expatriates u/s 37(1) of the Act holding that the expatriate employees work under the direct control of LG Korea.
Ground Nos. 9 to 9.7 for AY 2011-12 (assessee‟s appeal) Ground Nos. 12 to 12.5 for AY 2012-13 (assessee‟s appeal) Ground No. 12 to 12.5 for AY 2013-14 (assessee‟s appeal) Ground No. 12 to 12.5 for AY 2014-15 (assessee‟s appeal) 10.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the assessee by the order of this Tribunal in assessee's own case for AY 2010-11 dated 16.08.2022. The relevant operative portion of the order of this Tribunal is reproduced below:-
―102. Ground No. 11 relates to the disallowance of salary of Rs. 36,33,50,841/- paid to expatriates u/s 37(1) of the Act holding that the expatriate employees work under direct control of LG Korea.
Page | 41
103. Briefly stated, that the facts of the impugned issue are that the assessee is engaged in the business of manufacturing consumers electronics and home appliances. During the year under consideration, in order to manufacture such technologically advanced goods, the assessee has employed 3,970 people including 42 expatriates, who were also on the payroll of LG Korea.
104. During the course of scrutiny assessment proceedings and on examination of the claim, the AO disallowed the salary amounting to Rs. 36,33,50,841/- paid to the said 42 expatriates by holding that the said expatriates were of the holding company/AE LG Korea and were serving the business interest of the holding company and, therefore, salaries paid to such expatriates by the assessee was not incurred wholly and exclusively for the business interests of the assessee.
105. Before us, the ld. counsel for the assessee stated that there is no dispute that the expatriates were employees of LG Korea earlier and therefore, continued to have lien on their employment with LG Korea. But during the year under consideration were in total employment with, and were working under the direct control and supervision of the assessee. It is the say of the ld. AR that the assessee was legal and economic owner of such expatriates during the year under consideration.
106. The ld. counsel drew our attention to the employment letters and Form No. 16 issued by the assessee. The ld. counsel further stated that while employing these expatriates, the assessee has followed a strict, well defined recruitment process, headed by the HRD of the assessee and expatriates hired by the assessee had to go through recruitment process of the assessee and were selected on the basis of their skills and merits.
107. The ld. counsel further stated that the assessee shares the job description of the persons to be hired with its AE LG Korea which recommends the names of the people having requisite skills for the relevant job description. It was stated that the expatriates were employed by the assessee for the purpose of its business and were not deputed by the holding company to serve its business. It was also strongly contended that during the period of employment of expatriates, the remuneration for services was directly paid by the assessee and LG Korea was not responsible to pay any remuneration or perquisite for performing their responsibilities. Salary was paid by the assessee after deducting tax at source in accordance with the provisions of the Act and the same has been accepted by the revenue.
108. Reliance was placed on the decision of the Hon'ble Supreme Court in the case of Carborandum 108 ITR 335.
109. Per contra, the ld. DR strongly supporting the findings of the Assessing Officer, pointed out that it is LG Korea who nominates its employees for the purpose of deputation to the assessee. The ld. DR pointed out that only employees from LG Korea have been seconded to the assessee. It was further stated by the Page | 42 ld. DR that expatriates continued to have lien over their employment while on deputation in India, which clearly establishes a continuous action between the assessee and LG Korea. It was further contended that the expatriates come to India and work under the control of LG Korea reported to them and do not resign from their employment in Korea.
110. The ld. DR further contended that the AO/DRP has only contributed 25% cost of the salary of expats to the alleged PE of LG Korea in India.
111. We have considered the orders of the authorities below and have given thoughtful consideration to the rival submissions. We have also perused the employment agreement between the assessee and the expat employees. On perusal of the agreement it clearly shows that the expatriates were wholly and exclusively working for the business interest/benefit of the assessee and were not entitled to render service of any nature whatsoever to any other person. It is also true that the assessee follows a well-defined recruitment process which is headed by HRD of the assessee.
112. Process of recruitment, as exhibited at page 405 of the paper book Volume II, shows that a requisition for recruitment is raised to the HRD and on such a receipt of such a requisition, the HRD evaluates job requirement and requisite skills and competencies to fill vacant posts. Thereafter, requisition is made to LG Korea. Based on job profile, LG Korea nominate its employees and thereafter HRD of the assessee shortlists the employees from pool of names suggested by LG Korea and conducts independent interviews and finally the assessee takes final decision of recruitment.
113. Considering the entire factual matrix, the only logical conclusion that can be drawn is that, such expatriates were employees of the assessee during the year under consideration and worked under the direct control and supervision of the assessee for the purpose of business of the assessee, and for such services they were paid remuneration directly by the assessee, on which tax was deducted at source as per the relevant provisions of the Act, which part has not been disputed by the revenue.
114. The decision of the Hon'ble Supreme Court in the case of Carborandum [supra] squarely apply on the facts of the case, in as much, as the assessee company had taken such expatriates on its payroll on the basis of various agreements of employment, and such expatriate employees worked under the direct control of the assessee company for day to day working. Considering the facts of the case in totality, it can be safely concluded that the expatriates were wholly and exclusively working for the business interest of the assessee and payment of salary to such expatriates is allowable u/s 37 of the Act. We, accordingly, direct the Assessing Officer to delete the impugned addition. Ground No. 11 is allowed.‖ Page | 43 10.2 Respectfully following the same, the grounds raised by the assessee in this regard are hereby allowed.
11. The next issue to be decided in this appeal is challenging the addition made by the ld AO by treating sales tax subsidy as taxable revenue receipt.
Ground No. 10 to 10.3 for AY 2011-12 (assessee‟s appeal) Ground No. 10 to 10.1 for AY 2012-13 (assessee‟s appeal) Ground No. 10 to 10.1 for AY 2013-14 (assessee‟s appeal) Ground No. 10 to 10.1 for AY 2014-15 (assessee‟s appeal) 11.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the revenue except Maharashtra Sales Tax Subsidy by the order of this Tribunal in assessee's own case for AY 2010-11 dated 16.08.2022. The relevant operative portion of the order of this Tribunal is reproduced below:-
―115. Ground No. 12 relates to the treatment of sales tax subsidy of Rs. 84,07,00,774/- as taxable revenue receipt.
116. During the year under consideration, the assessee has received subsidies as under:
- Subsidy from Maharashtra Government - Rs. 58,64,82,702/-
- Subsidy from Uttar Pradesh Government - Rs. 25,42,18,072/-
117. The subsidy from Maharashtra Government was in respect of manufacturing unit in Ranjangaon, Pune. In order to encourage the dispersal of industries to the less developed areas of the State, the Maharashtra Government has announced for Industrial Policy of Maharashtra State Government 2001. Objective of the said policy is to accelerate the flow of investment and creating large scale employment opportunities.
118. An identical issue was considered by this Tribunal in assessee's own case in Assessment Year 2008-09 ITA No. 6253/DEL/2012 and in Assessment Year 20009- 10 in ITA No. 953/DEL/2014. All the issues raised by the ld. counsel and the Page | 44 reliance on the decisions have been duly considered by this Tribunal in earlier Assessment Years. Therefore, we do not find any reason to divulge from the decision taken in the earlier years.
119. The findings given by this Tribunal in Assessment Year 2009-10 in ITA No. 953/DEL/2014 read as under:
41. An identical issue was considered and decided by the Tribunal in assessee's own case in ITA No. 6253/DEL/2012 for assessment year 2008-09 vide Ground No. 8 of that appeal. The relevant findings of the co-ordinate bench read as under:
―78. We have given thoughtful consideration to the orders of the authorities below. We have also considered the orders of the coordinate bench in assessee's own case and the various judicial decisions relied upon by the ld. AR. In A.Y 2002-03, the coordinate bench in ITA No. 1404/DEL/2007 has held as under:
―9. We have heard both the parties and gone through the material available on record. In this case the assessee had collected sales tax as a part of dealers' price. At the year end the sales tax portion, which formed the part of dealers' price had been bifurcated and has been claimed as capital subsidy. We have also gone through the Notification No. 1179 dated 31.03.1995 issued by the State Government of Uttar Pradesh. The State Govt. has provided sales tax exemption with an objective to promote the development of certain industries which have been set up or undertaken modernisation, diversification, backward integration by way of fixed capital investment of Rs.50 crores or more. The exemption of from sales tax or benefit of reduced rate of tax is available to those units which have started production or have carried out expansion or modernisation or backward integration etc. between 1.12.1994 and 31.03.2000. Para 2 of the notification specifies that the exemption or reduction in the rate of sales tax including the additional tax would not be more than 5 per cent of sale of goods. In case where tax rate was more than 5 per cent including additional tax, the balance was to be paid by the unit. Para7 (2) of the notification provides for the exemption of sales tax to the extent of exemption or reduction in tax. Item (2) of the Schedule includes Greater Noida Industrial Development Area wherein exemption from sales tax to the extent of 200 per Page | 45 cent of capital investment has been provided. None of the clauses of the Notification authorises the assessee to collect the sales tax and retain the same with it. The exemption of sales tax was available from the date of first sale or the date within the period of six months from the date of production, whichever is earlier.
The said notification also provided that the eligibility certificate to the assessee will be issued by the joint/additional director of concerned Development Authority and the same will be produced before the concerned assessing officer. The Addl. Director Industries, Greater Noida Industrial Development Authority, vide letter No. 1344 dated 23/06/1999 issued eligibility certificate to the assessee. As per this certificate fixed capital investment is of Rs.51,57,95,446/-. The date of commencement of production is 9/03/1998 and the first sale was affected on 27th March, 1998. The assessee applied for exemption from trade tax [sales tax] vide application dated 10/09/1998. The exemption from trade tax [sales tax] was provided from 27th March, 1998 to 26 th March, 2013 for a period of 15 years or till the time the exemption of sales tax was availed of to the extent of 200 per cent of fixed capital investment i.e. Rs.1,02,75,90,892/- whichever was earlier. This certificate also provided the items i.e. Colour TV, Washing machine and Air-conditioners on which exemption from sales tax was provided. Another certificate was issued on 27th September, 2000 vide letter No. 1519 in respect of printed circuit voice for CTV number 8,12,000 and Micro-wave Oven 1,00,000.
In this certificate, the sales tax exemption in first three years has been provided to the extent of 100 per cent, next three years 75 per cent, next two years 50 per cent and next two years 25 per cent. In all exemption from sales tax was provided for 10 years.
10. Neither the certificates issued by Greater Noida Industrial Development Authority nor the Notification issued by the State Govt. authorises the assessee to collect sales tax from its customers. The assessee has been exempted from collecting the sales tax from Page | 46 customers on the sales made with effect from 27th March, 1998. In fact, the ld. counsel for the assessee made a statement at the bar, during the course of hearing, that neither the Notification has authorized the assessee to collect sales tax nor the assessee had collected the sales tax as such. The assessee had included the element of sales tax in the dealers' price as a sale price of the product. In the States other than Uttar Pradesh, the sales tax so collected as a part of dealers' price has been paid to respective State Governments, whereas in the case of the assessee, since the assessee was not liable to pay sales tax, as exemption has been provided to the extent of 200 per cent of fixed capital investment, the sales tax element which is embedded in the sale price have been retained by the assessee as excess sales consideration. At the year-end the assessee has allocated the sales tax element from dealer's price and has claimed the same as capital subsidy. Therefore, the collection of dealers' price has been made in the ordinary course of trading activities. When the assessee is not permitted to collect the sales tax under the notification issued by the State Govt. the collection of sales tax as a part of dealers' price is nothing but constitutes a trading receipt........‖
79. In A.Y 2003-04, the coordinate bench in ITA No. 3729/DEL/2009 has held as under:
―In view of the above, Ld. Departmental Representative claimed that the issue is squarely covered in favour of the Revenue. However, ld. Counsel of the assessee submitted that the Tribunal has not considered the matter properly. He submitted that the appeal against the tribunal order is pending in the Hon'ble High Court of All. However, upon careful consideration, we find that there is no proper justification to deviate from the decision of the ITAT in assessee's own case. The appeal against the Tribunal order is still pending in Hon'ble High Court. Under the circumstances, the judicial propriety mandates that we adhere to the decision of the Tribunal in assessee's own case. Accordingly, respectfully following the precedent as above, we uphold the order of the Ld. Commissioner of Income Tax(A).‖ Page | 47
80. We find that the assessee's appeal against the order of the Tribunal for A.Y 2002-03 is pending before the Hon'ble High Court. Judicial propriety mandates that we adhere to the decision of the coordinate bench in assessee's own case. Respectfully following the precedents [supra] we decline to interfere with the findings of the CIT(A). Ground No. 8 is accordingly dismissed.
42. Respectfully following the precedent, we decline to interfere with the findings of the DRP. Ground No. 9 is accordingly dismissed.‖
120. Respectfully following the decision of the co-ordinate bench, Ground No. 12 is dismissed.‖ 11.2 Both the parties before us stated that this issue is decided by the Tribunal against the assessee except in respect of Maharashtra Sales Tax Subsidy by treating as revenue receipt. However, with regard to Maharashtra Sales Tax Subsidy, the same is decided in favour of the assessee by this Tribunal in ITA No. 755/Del/2015 dated 13.10.2023 (which is passed in pursuant to MA proceedings in MA No. 285/Del/2022 dated 13.03.2023). The relevant operative portion of the order of this Tribunal is reproduced below:-
―8. Further, we find that the ld AR on the impugned issue has raised rightly placed reliance on the decision of the Hon'ble Bombay High Court in the case of CIT Vs. Chaphalkar Brothers reported 33 taxmann. Com 431 which had been duly approved by the Hon'ble Supreme Court which reported in 88 taxmann.com 178.
9. Further, we also find that the very same Maharashtra Govt Incentive Scheme was subject matter of consideration by the decision of the Hon'ble Bombay High Court in the case of CIT Vs. Kirloskar Oil Engines Ltd reported in 55 taxmann.com 96; decision of the Pune Tribunal in ITA No. 828/Pun/2014 dated 17.05.2017 and decision of Pune Tribunal in the following cases:-
a) Decision of Pune Bench of Tribunal in the case of Klaus Multiparking System Pvt. Ltd. v. ACIT in ITA No. 308 & 309/PUN/2017;
b) Decision of Pune Bench of Tribunal in the case of Suraj Cotex v. ITO. in ITA No. 662/PN/2014; Page | 48
c) Decision of Pune Bench 'A' of Tribunal in the case of Innoventive Industries Ltd v. DCIT in ITA No. 1360/PUN/2016; and
d) Decision of Pune Bench 'B' of Tribunal in the case of Innoventive Industries Ltd v. DCIT in ITA No. 601/Pune/2013.
10. In view of the aforesaid observations and respectfully following the various judicial precedents relied upon hereinabove, the Ground No. 12 qua the receipt of subsidy from Maharashtra Govt is decided in favour of the assessee. This order has to be read together with the earlier Tribunal order dated 16.08.2022 and MA order dated 31.03.2023.
11. In the result, the appeal of the assessee is allowed in view of the above mentioned terms.‖ 11.3 Respectfully following the same, grounds raised by the assessee in this regard are hereby partly allowed for AY 2011-12. The grounds raised by the assessee in this regard for AYs 2012-13, 2013-14 and 2014-15 are dismissed.
12. The next issue to be decided is challenging the disallowances made u/s 80JJAA of the Act.
Ground No. 11 to 11.1 for AY 2011-12 (assessee‟s appeal) Ground No. 11 for AY 2012-13 (assessee‟s appeal) Ground No. 11 to 11.1 for AY 2013-14 (assessee‟s appeal) Ground No. 11 for AY 2014-15 (assessee‟s appeal) 12.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the assessee by the order of this Tribunal in assessee's own case for AY 2010-11 dated 16.08.2022. The relevant operative portion of the order of this Tribunal is reproduced below:-
Page | 49 ―131. Ground No. 15 relates to the restriction of the deduction claimed u/s 80JJAA of the Act at Rs. 20,01,771/-
132. Facts on record show that the assessee claimed deduction u/s 80JJAA amounting to Rs. 40,79,577/- in respect of Noida Unit and Rs. 96,65,389/- in respect of Pune unit. The Assessing Officer, following the findings given in earlier Assessment Years, allowed the claim of deduction to the extent of Rs. 20,01,771/- and disallowed Rs. 1,17,43,195/-.
133. We find that an identical quarrel arose in Assessment Year 2008-09 and 2009-10 and this Tribunal in ITA No. 6253/DEL/2012 and in Assessment Year 20009-10 followed in ITA No. 953/DEL/2014 has decided this issue as under:
―92. Ground Nos. 12 & 12.1 relate to disallowance of deduction under section 80JJAA of the Act to the extent of Rs. 29,06,091/-
93. Facts on record show that the assessee claimed deduction u/s 80JJAA of the Act amounting to Rs. 44,50,635/-. The said amount pertained to deduction in respect of additional wages paid in financial years 2005-06, 2006-07 and 2007-08. The Assessing Officer has allowed the deduction in respect of claim pertaining to the A.Y under consideration amounting to Rs. 15.44 lakhs and disallowed the claim of deduction pertaining to A.Y 2006-07 and 2007-08 amounting to Rs. 29.06 lakhs.
94. Before us, the ld. AR contended that due to the amendment in section 80JJAA of the Act, the assessee is very much entitled for the claim of deduction. It is the say of the ld. AR that the only dispute is whether workmen who joined the assessee company in the earlier years and worked for less than 300 days in that year and therefore, were not regarded as ―regular workmen‖ in that year. It is the say of the ld. AR that if the amendment is considered in its true perspective, such workmen will be considered as ―regular workmen‖ in the subsequent years in which their period of employment becomes equal to or more than 300 days.
95. Per contra, the ld. DR stated that the amendment brought in section 80JJAA is w.e.f. 1.4.2019 and, therefore, the same is not applicable for the year under consideration.
96. We have carefully considered the orders of the authorities below qua the issue. There is no dispute that he assessee satisfies all the conditions for claiming deduction u/s 80JJAA of the Act. For our convenience, section 80JJAA reads as under:
―80JJAA. (1) Where the gross total income of an assessee, being an Indian company, includes any profits and gains derived from any industrial undertaking engaged in the manufacture or production of article or thing, there shall, subject to the conditions specified in sub-
Page | 50 section (2), be allowed a deduction of an amount equal to thirty per cent of additional wages paid to the new regular workmen employed by the assessee in the previous year for three assessment years including the assessment year relevant to the previous year in which such employment is provided.
(2) No deduction under sub-section (1) shall be allowed--
(a) if the business is formed by splitting up or the reconstruction of an existing business.
"Provided further that where an employee is employed during the previous year for a period of less than two hundred and forty days or one hundred and fifty days, as the case may be, but is employed for a period of two hundred and forty days or one hundred and fifty days, as the case may be, in the immediately succeeding year, he shall be deemed to have been employed in the succeeding year and the provisions of this section shall apply accordingly;".
97. The claim of the assessee is that the workmen who joined in the preceding year in which such workmen worked for less than 300 days should be considered provided that the period of employment of such workmen is equal to or more than 300 days in the relevant previous year. What the assessee contends is that new workmen, who did not fall in the category of ―regular workmen‖, on account of employment being for less than 300 days in the year of appointment, should be considered as ―regular workmen‖ in the subsequent year, provided such workmen continue to be employed with the company and the total period of their employment is equal to or more than 300 days in the subsequent year. Thought this contention of the assessee has been take care of by the second proviso, but the same has been given effect from 1.4.2019.
98. If the effect of the second proviso is given retrospectively, then the assessee's claim of deduction is allowable. Memorandum explaining provisions of Finance Bill 2018 states that the amendment is intended to rationalize the deduction of 30% of additional wages ―by allowing the benefit for a new employee who is employed for less than the minimum period during the first year but continues to remain employed for the minimum period in subsequent year.
99. In our considered opinion, this amendment i.e. second proviso is clarifactory in nature and is intended to remove the anomaly so as to advance legislative intention of providing incentive to new worker for more than 300 days and must be given retrospective effect. For this proposition, we draw support from the judgment of the Hon'ble Supreme Court in the case of Allied Motors Pvt. Ltd Vs. CIT 224 ITR 677 [SC]. The relevant finding of the Hon'ble Supreme Court reads Page | 51 as under:
―In the case of Goodyear India Ltd. v. State of Haryana and Anr. (188 ITR 402) this court said that he rule of reasonable construction must be applied while construing a statute. Literal construction should be avoided if it defeats the manifest object and purpose of the Act.
Therefore, in the well known words of Judge learned Hand, one cannot make a fortress out of the dictionary; and should remember that statutes have some purpose and object to accomplish whose sympathetic and imaginative discovery is the surest guide to their meaning. In the case of R.B. Jodha Mal Kuthiala v. Commissioner of Income-tax, Punjab, Jammu & Kashmir and Himachal Pradesh (82 ITR 570), this Court said that one should apply the rule of reasonable interpretation. A proviso which is inserted to remedy unintended consequences and to made the provision workable, a proviso which supplies an obvious omission in the section and is required to be read into the section to give the section a reasonable interpretation, requires to be treated as retrospective in operation so that a reasonable interpretation can be given to the section as a whole. This view has been accepted by a number of High Court. In the case of Commissioner of Income-Tax v. Chandulal Venichand ([1994] 209 ITR 7), the Gujarat High Court has held that he first proviso to section 43B is retrospective and sales-tax for the last quarter paid before the filing of the return for the assessment year is deductable. This decision deals with assessment year 1984-85. The Calcutta High Court in the case of Commissioner of Income-tax v. Sri Jagannath Steel Corporation ([1991] 191 ITR 676), has taken a similar view holding that the statutory liability for sales-tax actually discharge after the expiry of accounting year in compliance with the relevant stature is entitled to deduction underSection 43B. The High Court has held the amendment to be clarificatory and, therefore, retrospective. The Gujarat High Court in the above case held the amendment to be curative and explanatory and hence retrospective. The Patna High Court has also held the amendment inserting the first proviso to be explanatory in the case of Jamshedpur Motor Accessories Stores v. union of India and Ors. ([1991] 189 ITR 70.), It was held that amendment inserting first proviso to be retrospective. The special leave petition from this decision of the Patna High Court was dismissed. The view of the Delhi High Court, therefore, that the first proviso to section 43B will be available only prospectively does not appear to be correct. As observed by G.P. Singh in his Principles of statutory Interpretation, 4th Edn. Page 291, "It is well settled that if Page | 52 a statute curative or merely declaratory of the previous law retrospective operation is generally intended." In fact the amendment would not serve its object in such a situation unless it is construed as retrospective. The view, therefore, taken by the Delhi High Court cannot be sustained.‖
100. Similar view was taken by the Hon'ble Supreme Court in the case of CIT Vs. Alom Extrusions Ltd 319 ITR 306 wherein the Hon'ble Supreme Court held that where a proviso in section is inserted to remedy unintended consequences to make section workable the proviso which supplies obvious omission therein in required to be read retrospectively in operation particularly to give effect to section as a whole.
101. Same view was followed by the Hon'ble Supreme Court in the case of CIT Vs. Kolkata Export Company 404 ITR 654.
102. Respectfully following the ratio laid down by the Hon'ble Supreme Court [supra] we direct the Assessing Officer to allow claim of deduction u/s 80JJAA of the Act as claimed by the assessee.‖
134. Respectfully following the findings of the co-ordinate bench, we direct the Assessing Officer to allow claim of deduction. Ground No. 15 is accordingly, allowed.‖ 12.2 Respectfully following the same, grounds raised by the assessee in this regard are allowed.
13. The next issue to be decided in this appeal is challenging the royalty paid to LG Electronics Inc. Korea holding the same to be in the nature of capital expenditure.
Ground No. 9 to 9.2 for AY 2012-13 (assessee‟s appeal) Ground No. 9 to 9.2 for AY 2013-14 (assessee‟s appeal) Page | 53 Ground No. 9 to 9.2 for AY 2014-15 (assessee‟s appeal) 13.1 We have heard the rival submissions and perused the material available on record. Both the parties before us stated that this issue is covered in favour of the assessee by the order of this Tribunal in assessee's own case for AY 2010-11 dated 16.08.2022. The relevant operative portion of the order of this Tribunal is reproduced below:-
―121. Ground No. 13 relates to the disallowance of Rs. 124,29,24,672/- paid to LK Electronics Inc. Korea holding the same to be in the nature of capital expenditure.
122. During the year under consideration, the assessee has paid royalty amounting to Rs. 177,56,06,674/- to LG Korea for the right to use technology and know how for manufacture and sale of goods. Basis the findings given in earlier Assessment Years, the Assessing Officer disallowed royalty amounting to Rs. 124,29,24,672/- being net of transfer pricing adjustment of Rs. 53,26,82,002/-.
123. An identical issue was considered by this Tribunal in assessee's own case in Assessment Year 2008-09 ITA No. 6253/DEL/2012 and in Assessment Year 20009- 10 in ITA No. 953/DEL/2014. The relevant findings read as under:
―43. Ground No. 10 relates to disallowance of Rs. 97,71,71,875/- out of aggregate royalty amounting to Rs. 1,39,59,59,821/- paid to LG Electronics, Korea holding the same to be in the nature of capital expenditure.
44. A similar issue was decided in favour of the assessee by the Tribunal in assessee's own case in ITA No. 6253/DEL/2012 for assessment year 2008-09 vide Ground No. 10 of that appeal. The relevant findings of the co-ordinate bench read as under:
―88. We find that the Tribunal in assessee's own case for A.Y. 2007-08 has decided this issue in favour of the assessee and against the Revenue. Respectfully following the findings of the coordinate bench, we direct the Assessing Officer to treat royalty payment of Rs. 85.75 crores as revenue expenditure. Ground No. 10 is allowed.‖
45. Respectfully following the precedent, we direct the Assessing Officer/TPO to delete the impugned disallowance. Ground No. 10 is allowed.
Page | 54
124. Respectfully following the decision of the co-ordinate bench, we direct the Assessing Officer to delete the impugned disallowance. Ground No. 13 is, accordingly, allowed.‖ 13.2 Respectfully following the same, the grounds raised by the assessee in this regard are hereby allowed.
14. The next issue to be decided in this appeal is challenging the disallowance of provision of service warranty made on scientific and rational basis.
Ground No. 13 to 13.1 for AY 2013-14 (assessee‟s appeal) Ground No. 13 for AY 2014-15 (assessee‟s appeal) 14.1 We have heard the rival submissions and perused the material available on record. Both the parties mutually stated that the issue in dispute is covered by the order of this Tribunal in ITA No. 6253/Del/2012 for AY 2008-09 dated 14.01.2019. The relevant operative portion of this order is reproduced below:-
―81. Ground Nos 9 - 9.2 relate to Provision for service warranty of Rs.38,02,141/-.
82. During the course of scrutiny assessment proceedings and on perusal of Schedule O of the balance sheet, the Assessing Officer observed that the assessee has made provisions for service warranty of Rs. 38,02,141/-. The assessee was asked to explain the nature of these provisions and was required to show cause as to why it should not be disallowed as per last year.
83. The assessee explained that it is generally providing one year warranty on sale of its products. As per its accounting policy, the service warranty expenses are provided in the books of accounts based upon well established scientific and realistic methods. It was further explained that sales price includes the component of service warranty thereby the income stand increased by this element of service warranty being income embedded in the sales price. The contention of the assessee did not find any favour with the Assessing Officer who was of the firm belief that there is no definite element to the liability and disallowed Rs. 38,02,141/-.
Page | 55
84. When the matter was agitated before the DRP, the DRP observed that similar issues arose in A.Ys 2002-03 to 2007-08 wherein similar disallowances have been deleted by the CIT(A). Since the Revenue's appeals were pending before the Hon'ble High Court of Allahabad, the DRP confirmed the findings of the Assessing Officer.
85. We do not find any force in the findings of the DRP. When in A.Ys 2002-03, 2003-04, 2004-05 and 2007-08 this issue has been settled in favour of the assessee and against the Revenue, we do not find any reason why the same should not be followed for the year also. Respectfully following the findings of the coordinate benches, we direct the Assessing Officer to delete the addition of Rs.
38,02,141/-. Ground No. 9 is allowed.‖ 14.2 Respectfully following the same, the grounds raised by the assessee in this regard are allowed.
15. Ground No. 12 raised by the assessee for AY 2011-12 is challenging the action of the ld AO in restricting the credit of TDS. This issue requires factual verification. Hence, this issue is restored to the file of the ld AO with a direction to give credit of TDS after due verification of the return of income as per law. Accordingly, ground No. 12 raised by the assessee for AY 2011-12 is allowed for statistical purposes.
16. Ground No. 14 raised by the assessee for AY 2014-15 is with regard to excess dividend distribution tax paid by the assessee to non resident share holders as against the rate prescribed in the India-Korea DTAA and accordingly whether the assessee would be entitled for refund of the same.
16.1 We have heard the rival submissions and perused the material available on record. This issue is squarely covered against the assessee by the Special Bench Page | 56 decision of Mumbai Tribunal in the case of DCIT Vs. Total Oil India Pvt. Ltd reported in 149 taxmann.com 332 (Mum ITAT) (SB) , wherein, it was held that the DTAA does not get trigger at all when the domestic company pays dividend distribution tax and the domestic company cannot claim the benefit of DTAA in respect of DDT paid by it. Respectfully following the same, the ground No. 14 raised by the assessee for AY 2014-15 is dismissed.
17. The additional ground raised by the assessee goes to the root of the matter and being legal in nature for AY 2012-13 and 2013-14, hence, we admit the same.
17.1 The assessee has raised additional grounds for AYs 2012-13 and 2013-14 which are identical to ground No. 14 raised for AY 2014-15. Hence, the decision rendered by us for ground No. 14 in AY 2014-15 shall apply mutatis mutandis to the additional grounds for AYs 2012-13 and 2013-14 with respect to dividend distribution tax and hence dismissed.
18. The next issue to be decided in this appeal is as to whether the ld CIT(A) was justified in deleting the disallowance made u/s 40(a)(ia) of the Act on account of non deduction of TDS on lease rent.
Ground No. 3 for AY 2011-12 of revenue‟s appeal.
18.1 We have heard the rival submissions and perused the material available on record. The assessee is a private limited company engaged in trading, manufacturing, marketing and sale of white goods like, televisions,, air conditioners, refrigerators, microwave ovens, washing machines, compressors, vacuum cleaners, optional disc drive, audio digital video display systems, etc. In Page | 57 the course of carrying of business, the appellant entered into agreement with various transporters/contractors for transportation of its goods and for transportation of its employees. While making, payment to the transport contractor, the assessee, till September 2009, used to deduct tax at source in accordance with the provisions of section 194C of the Act. Section 194C of the Act was amended by the Finance (No. 2) Act, with effect from 01.10.2009, and sub section (6) was inserted which provided that, if Permanent Account Number is provided by the transport contractor then the payer is not required to deduct tax at source from payment made to such transport contractor.
18.2 Accordingly, it was submitted that no tax was required to be deducted at source u/s 194C of the Act if the assessee makes payment to contractor who is in the business of plying, hiring or leasing goods carriages and such contractors furnishes PAN to the assessee. In view of this amendment w.e.f. 01.10.2009, the assessee stopped deducting tax at source from the payments made to transport contractors who provided their PAN to the assessee. The Assessing Officer without appreciating the submissions made by the assessee, passed the order dated 27.02.2015 under section 201(1)/201(1A) of the Act, holding that the petitioner was required to deduct tax at source under section 194C of the Act from payments to the transport contractors and treated the assessee as an ‗assessee in default' for not deducting tax at source under that section. The ld AO, on the basis of the order passed under section 201(1) of the Act treating the assessee as ‗assessee in default' for the alleged non deduction of tax at source from the payment made to Transporters, made disallowance of Rs. 2,11,88,76,084/- under section 40(a)(ia) of the Act.
18.3 It was contended that the amendment brought in Section 194C(6) of the Act by the Finance Act, 2015 need to be construed as prospective in nature. The Page | 58 purpose of bringing the amendment in Section 194C(6) of the Act as proposed by the Finance Act, 2015 is reproduced below:-
"43. In section 194C of the Income-tax Act, in sub-section (6), with effect from the 1st day of June, 2015, for the words "on furnishing of", the words "where such contractor owns ten or less goods carriages at any time during the previous year and furnishes a declaration to that effect along with" shall be substituted.‖ 18.4 Hence, it is very clear that the provisions of Section 194C(6) of the Act is applicable prior to 01.06.2015, do not apply only to transport contractors having not more than 10 goods carriages; otherwise , the amendment proposed by the Finance Bill, 2015, as aforesaid, would not have been necessary. Further, the intention of the legislature is also made clear from the memorandum explaining the provisions of the Finance Bill in this regard. Therefore, it is submitted that the said amendment was prospective and applies to payment made to transporters from June 1, 2015 onwards and will not apply retrospectively. The Ld. CIT(A) in the appeal against the order passed under section 201(1)/201(1A) of the Act, vide order dated 22.04.2015 was accordingly pleased to hold that there was no justification whatsoever in AO holding the assessee as ‗assessee in default' and accordingly the order passed under section 201(1)/201(1A) of the Act were deleted. The Revenue, it is respectfully submitted, did not challenge the aforesaid order passed by the Ld. CIT(A) in the 2nd appeal before this Tribunal. The ld DRP in the impugned proceedings following the order passed by the ld CIT(A) under section 201(1)/201(1A) of the Act, therefore, deleted the disallowance made under section 40(a)(ia) of the Act. We do not find any infirmity in the order of the ld DRP in this regard as it is clearly in consonance with the memorandum explaining the amendment in Finance Bill, 2015 in Section 194C(6) of the Act. Accordingly, we also hold that the said amendment need to be construed as prospective in Page | 59 nature. Accordingly, ground No. 3 raised by the revenue for AY 2011-12 is dismissed.
19. Ground No. 4 raised by the revenue for AY 2011-12 is challenging the deletion of disallowance of Rs. 1,87,14,217/- on account of repairs and maintenance of plant and machinery and building.
19.1 We have heard the rival submissions and perused the material available on record. The assessee incurred on repairs and maintenance expenditure on account of labour, calibration charges, moulding charges etc to maintain already existing asset and not to bring any new asset into existence. The ld AO without assigning any specific reason proceeded to disallow a sum of Rs. 187,14,217/- on account of repairs and maintenance expenses incurred by the assessee for its business purposes, which stood rightly deleted by the ld DRP, on which we do not find any infirmity. Accordingly, ground No. 4 raised by the revenue for AY 2011-12 is dismissed.
20. Ground Nos. 5 and 6 raised by the revenue for AY 2011-12 are general in nature and does not require any specific adjudication. Hence, they are dismissed. Similarly, Ground Nos. 1 to 3.1 for AY 2011-12 raised by the assessee, Ground Nos. 1 to 1.2 for AY 2006-07, Ground Nos. 1 to 4.1 for AY 2014-15 raised by the assessee, Ground Nos. 1 to 1.2 for AY 2005-06, Ground Nos. 1 to 3.1 for AY 2012- 13 raised by the assessee, Ground Nos. 1 to 4.1 for AY 2013-14 are general in nature and does not require any specific adjudication.
21. With regard to chargeability of interest u/s 234B of the Act, the same is consequential in nature. With regard to chargeability of interest u/s 234C of the Page | 60 Act, the law is very well settled that the same shall be charged only on the returned income and not on the assessed income. With regard to chargeability of interest u/s 234D of the Act, the same is consequential in nature. Accordingly, ground raised by the assessee with regard to the various AYs are disposed of in the above mentioned terms.
22. The assessee has also raised ground challenging the initiation of penalty proceedings u/s 271(1)(c) of the Act which would be premature for adjudication at this stage and hence dismissed.
23. In the result, the appeals of the assessee for AY 2005-06 and 2006-07 are partly allowed, appeals of the assessee for AY 2011-12 to 2014-15 are partly allowed for statistical purposes and appeal of the revenue for AY 2011-12 is dismissed.
ITA No. 2035/Del/2021 for AY 2007-08 (Revenue appeal)24. At the time of hearing, the ld DR stated that the said appeal may be treated as withdrawn. Considering the same as a statement made from the bar, this appeal of revenue is hereby dismissed as withdrawn.
ITA No. 1267/Del/2020 for AY 2007-08 (Revenue‟s appeal) against levyof penalty u/s 271(1)(c) of the Act.
25. We find that the ld CIT(A) for AY 2007-08 vide para 5.11 of its order has held that the penalty order ought to have been passed within 6 months from the Page | 61 end of the month in which the Tribunal order dated 08.12.2014 was received by the ld PCIT. The Tribunal order dated 08.12.2014 was received by the ld PCIT on 03.03.2015. Hence, the penalty order should have been passed by the ld AO on or before 30.09.2015 as per the statute. Since, the penalty order was passed on 30.06.2017 , the same is barred by limitation in terms of section 275 of the Act. We do not find any infirmity in the said finding of the ld CIT(A) as it is in accordance with the provisions of the Act. Accordingly, the Ground Nos. 1 and 2 raised by the revenue are dismissed.
25.1. The ld CIT(A) having held that the penalty order passed is barred by limitation also proceeded to adjudicate the validity of levy of penalty u/s 271(1)(c) of the Act in respect of the additions ultimately sustained by the Tribunal in the quantum proceedings. The same are tabulated in page 56 in para 6 of the order of the ld CIT(A). For the sake of convenience, the said tabulation is reproduced below:-
Amount in INR S. No. Issue Amount disallowed Relief by ITAT vide Disallwance sustained vide AO order dated order dated by ITAT 31.10.2011 08.12.2014 Transfer Pricing:
1 Advertising, Marketing and 1,827,111,346 Refer Back to TPO Promotion expenses 2 Royalty 327,895,200 120,228,240 207,666,960 Corporate Tax:
3 U.P Sales Tax Subsidy 610,079,579 610,079,579 4 Royalty 819,802,800 819,802,800 -
5 Export Commission 111,167,130 - 111,167,130
6 Provision of Service 77,904,573 77,904,573
Warranty
7 Deduction u/s 80JJAA 12,562,113 12,562,113
Total 3,786,522,741 1,017,935,61 941,475,782
Page | 62
25.2. The ld CIT(A) categorically noted from the aforesaid table that the additions that were ultimately sustained by the ITAT are only disallowance of claim of expenditure made by the assessee except addition made on account of UP Sales Tax subsidy. It was categorically held that all these expenses were duly disclosed by the assessee in its books of account and there is absolutely no question of furnishing of inaccurate particulars of income thereon by the assessee either in the return of income or in the furnishing of details before the ld AO during the course of assessment proceedings. Hence, we hold that in view of the decision of the Hon'ble Supreme Court in the case of Reliance Petro Products reported in 322 ITR 158, any disallowance of claim of expenditure made by the assessee would not result in the levy of penalty u/s 271(1)(c) of the Act. The disallowance would have been outcome of a divergent stand taken by the revenue from the details filed by the assessee but that does not automatically result in levy of penalty u/s 271(1)(c) of the Act. Accordingly, we hold that the ld CIT(A) had rightly deleted the penalty u/s 271(1)(c) of the Act in respect of disallowance of various claim of expenditure.
25.3. With regard to addition made on account of UP Sales Tax subsidy, the same is purely a debatable issue as to whether the said receipt is a revenue receipt or capital receipt. There is absolutely no question of assessee either concealing the receipt of such subsidy or furnishing inaccurate particulars of such subsidy either in the return of income. The addition had arose only pursuant to ld AO taking a divergent stand on the purpose of giving subsidy by the UP Govt. to the assessee.
Hence, on the addition, the levy of penalty u/s 271(1)(c) of the Act is not justified. Hence, we hold that the ld CIT(A) had rightly deleted the penalty.
Page | 63 25.4. In the result, the appeal of the revenue in ITA No. 1267/Del/2020 for AY 2007-08 is dismissed.
26. To sum up, S No. ITA No. AY Quantum/ Result penalty appeal 1 1267/Del/2020 2007-08 Penalty Dismissed 2 2035/Del/2021 2007-08 Penalty Dismissed as withdrawn 3 433/Del/2024 2005-06 Quantum Allowed 4 430/Del/2024 2006-07 Quantum Allowed 5 1969/Del2016 2011-12 Quantum Dismissed 6 991/Del/2016 2011-12 Quantum Partly allowed for statistical purposes 7 6838/Del/2017 2012-13 Quantum Partly allowed for statistical purposes 8 7424/Del/2018 2013-14 Quantum Partly allowed for statistical purposes 9 9000/Del/2019 2014-15 Quantum Partly allowed for statistical purposes Order pronounced in the open court on 15/10/2025.
-Sd/- -Sd/-
(MAHAVIR SINGH) (M. BALAGANESH)
VICE PRESIDENT ACCOUNTANT MEMBER
Dated: 15/10/2025
A K Keot
Copy forwarded to
1. Applicant
2. Respondent
3. CIT
4. CIT (A)
5. DR:ITAT
ASSISTANT REGISTRAR
ITAT, New Delhi
Page | 64