Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 12]

Income Tax Appellate Tribunal - Hyderabad

Acit, Cirlce-16(2), Hyd, Hyderabad vs Oakton Global Technology Services ... on 30 August, 2017

             THE INCOME TAX APPELLATE TRIBUNAL
              HYDERABAD BENCH "B", HYDERABAD

           BEFORE SHRI D. MANMOHAN, VICE PRESIDENT
        AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER

                       ITA No. 425/Hyd/2016
                     Assessment Year: 2011-12

Dy. Commissioner of Income-              vs.     M/s Oakton Global Technology
tax, Circle - 16(2), Hyderabad.                  Servicec Centre (India) Pvt.
                                                 Ltd., Hyderabad.

           (Appellant)                                      (Respondent)

                      Revenue by :               Smt. S. Narasamma
                     Assessee by :               Shri Arun Kumar

                Date of hearing          :      23-08-2017
        Date of pronouncement            :      30-08-2017

                                   O RDE R


PER S. RIFAUR RAHMAN, A.M.:

This appeal is preferred by the assessee against the order passed u/s 143(3) r.w.s. 92CA(3) r.w.s.144C(5) of the Income Tax Act, 1961 (in short 'Act') dated 28/01/2016 relating to AY 2011-12.

2. Briefly the facts of the case are that during the previous year relevant to the assessment year 2011-12, the assessee company earned income of Rs.2,86,96,983/- from export undertaking. The assessee company claimed an amount of Rs.2,86,96,983/- as exemption under section 10A of the Act. The details regarding the software development by the assessee company had been called for and examined by the AO.

2.1. During the course of examination, The AO noticed that the assessee had debited to Profit & Loss account an amount of Rs.11,94,881/- towards telephone charges (internet) and Rs.24,81,987/- towards insurance charges. The AO observed that for 2 ITA No. 425 /Hyd/2015 Oakton Global Technology Services Centre (India) Pvt. Ltd.

the purpose of computing the exemption u/s 10A, assessee had adopted the 'export turnover' at Rs.21,85,13,638/- which includes Rs. 11,94,881/- towards telephone charges(Internet), Rs.24,81,987/- towards insurance charges. He opined that as per explanation 2(iii) of Section 10A, any expenditure incurred towards Internet charges, insurance charges and freight attributable directly to the export of article or thing outside India has to be excluded from the "Export Turnover" for the purpose of claiming deduction u/s 10A. Accordingly, the AO excluded the above amount of Rs.11,94,881/- towards telephone charges(Internet) and Rs.24,81,987/- towards insurance charges from "Export Turnover" and recomputed the exemption u/s 10A accordingly.

3. Aggrieved by the above order, the Assessee preferred an appeal before the DRP and the DRP relying on the decision of the Hon'ble Karnataka High Court in the case of CIT Vs. Tata Elxsi and others, directed the AO to exclude the expenditure towards telephone charges and insurance from both the 'export turnover' and 'total turnover' for computing the deduction u/s 10A.

4. Aggrieved by the order of DRP, the revenue is in appeal before us raising the following grounds of appeal:

"1. The direction of ld. DRP-1, Bengaluru is erroneous on facts and circumstances, in law.
2. The ld. DRP erred in law directing the AO to allow deduction u/s 10A of the IT Act after excluding communication and bandwidth charges from the total turnover."

5. Considered the rival submissions and perused the material facts on record. The Hon'ble Courts and the coordinate benches of ITAT have consistently held that the internet charges have to be excluded both from the export turnover as well as from the total turnover while computing deduction u/s 10A of the Act. The Hon'ble Bombay High Court in case of CIT vs. Gem Plus Jewellery (330 ITR 175) as well as different Benches of Tribunal including ITAT, Chennai Bench (SB) in 3 ITA No. 425 /Hyd/2015 Oakton Global Technology Services Centre (India) Pvt. Ltd.

the case of ITO vs. Sak Soft (313 ITR (AT) 853) have held that communication charges attributable directly to the export of article or thing outside India has to be excluded both from export turnover as well as total turnover while computing exemption u/s 10A of the Act. In view of the above, we are in agreement with the order of DRP and direct the AO to exclude the internet charges of Rs. 11,94,881/- from the export turnover as well as total turnover while computing 10A deduction.

5.1 Moreover, the ld. AR of the assessee filed a copy of the judgment of the Hon'ble High Court of Delhi in the case of CIT Vs. Genpact India, ITA Nos. 1519/2010 & ITA No. 1076/2011, vide judgement dated November 16, 2011 wherein the Hon'ble Court dismissed the appeals of the revenue by holding that the reasoning given by the Bombay High Court in the case of Gem Plus Jewellery India Ltd. (supra) and the Karnataka High Court in the case of CIT Vs. Tata Elxsi Ltd. ITA No. 70/2009, dated 30/08/2011, are in complete agreement.

5.2 All the above decisions are relating to internet communication charges. By relying on the ratios laid down in the said cases, we direct the AO to exclude the insurance charges also from the total turnover similar to the situation where communication charges are excluded from export turnover, the same was excluded from the total turnover also. The same analogy can be applied for insurance charges also. Accordingly, AO is directed to exclude the insurance charges and communication charges from total turnover while calculating 10A deduction.

5.3 In view of the above discussion, we uphold the order of the DRP on this count and dismiss the grounds raised by the revenue.

4 ITA No. 425 /Hyd/2015

Oakton Global Technology Services Centre (India) Pvt. Ltd.

6. In the result, appeal of the revenue is dismissed.

Pronounced in the open court on 30 th August, 2017.

             Sd/-                                                Sd/-
     (D. MANMOHAN)                           (S. RIFAUR RAHMAN)
     VICE PRESIDENT                          ACCOUNTANT MEMBER

Hyderabad, Dated: 30 th August, 2017.
kv
Copy to:-

1) DCIT, Circle - 16(2), 2 nd Floor, B-Block, IT Towers, AC Guards, Masab Tank, Hyderbad.

2) M/s Oakton Global Technology Services Centre (India) Pvt. Ltd., 8-2-293, Plot No. 499, Road No. 36, Jubilee Hills, Hyd-33.

3) DRP-1, Bengaluru,

4) Pr. CIT - 4, Hyderabad.

5) The Departmental Representative, I.T.A.T., Hyderabad.

6) Guard File