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 20, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Fiserv India Pvt. Ltd., New Delhi vs Assessee on 26 June, 2015

                                                                                     1 of 18

                                                                      ITA No. 6737/Del/2014
                                                                        Asst. Year 2010-2011


                         INCOME TAX APPELLATE TRIBUNAL
                   DELHI BENCH "I": NEW DELHI
          BEFORE SHRI S V MEHROTRA ACCOUNTANT MEMBER
                               AND
               SHRI A. T. VARKEY, JUDICIAL MEMBER

                                 ITA No. 6737/Del/2014
                                 Asst. Year 2010-2011


               M/s Fiserv India Pvt Ltd,       DCIT,
               Regus Elegance, Level-          Circle-11(1),
               2, Elegance Jasola Distt,   Vs. New Delhi, C. R.,
               Centre, Old Muthra              Building, IP Estate,
               Road, New Delhi                 New Delhi
               (Appellant)                      (Respondent)



                   Appellant by:       Sh Sachit Jolly, Adv
                                       & Ms Gargi Bhatt Adv,
                  Respondent by      : Sh Judy James, Stading
                                       Consel. DR


             Date of Hearing                09.04.2015
             Date of pronouncement          26.06.2015


                                     ORDER

PER A. T. VARKEY, JUDICIAL MEMBER

1 This appeal, at the instance of the assessee is directed against the order dated 14.11.2014 u/s 143(3) read with section 144C of the Income Tax Act, 1961 (herein after 'the Act') in pursuance to directions of DRP dated 23.9.2014 for the Assessment Year 2010-11.

2 In this appeal, the following grounds have been raised by the appellants:

"1. That on facts and circumstances of the case and in law, final assessment order dated 14.11.2014 passed by the Assessing Officer ("AO") is in complete disregard of the provisions of Section 144C(13) of the Income tax Act, 1961 (the "Act") inasmuch that the AO failed to pass the said Order in conformity with the binding and mandatory directions issued by 2 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 the Dispute Resolution Panel ("DRP") and consequently the Order dated 14.11.2014 is non-est, illegal and bad in law.
1.1 That the AO erred in passing the Order dated 14.11.2014 without waiting for the Transfer Pricing Officer ("TPO") to pass an order giving effect to the directions of the DRP on an erroneous assumption that the limitation for passing the final assessment order was elapsing. 1.2 That the AO erred in making an addition of Rs.28,59,06,323/- to the income of the appellant in respect of international transaction of software development and maintenance services rendered by the Appellant to its parent company, viz., Fiserv Global Services Inc., USA. without appreciating that the DRP has allowed substantial relief to the Appellant in respect of the aforesaid issue.
2. Without prejudice to the aforesaid, the AO erred in assessing the total income of the Appellant at Rs.28,74,75,770/- as against income of Rs.15,69,443/- returned by the Appellant after making transfer pricing addition of Rs.28,59,06,323/- in respect of international transaction of software development and maintenance services rendered by the Appellant to its parent company, viz., Fiserv Global Services Inc., USA.
3. That on facts and in circumstances of the case and in law, the AO erred in making a reference to the TPO under Section 92CA of the Act without recording reasons on the basis which the AO considered it "necessary or expedient" to refer the international transaction entered into by the Appellant with its associated enterprise ("AE").
4. That on facts and in circumstances of the case and in law, the AO and DRP erred in partly confirming the action of the TPO in making an addition to the income of the Appellant without appreciating that the Appellant had computed arm's length price in respect of international transaction entered into by the Appellant with its Associated Enterprise ("AE") using the most appropriate method (i.e. the transactional net margin method), maintained all the information and documentation required under section 92D of the Act, used information/data available in the database (Prowess database and Capitaline database) at the time of filing the income tax return on a bonafide belief that the data in the database is reliable and correct and furnish the Transfer Pricing Study ("TP Study").
5. That the AO and DRP erred in confirming the action of the TPO impliedly rejecting the Transfer Pricing Study of the Appellant and in conducting a fresh benchmarking analysis on the basis of conjectures and surmises.
6. That on facts and circumstances of the case and in law, the AO and DRP erred in confirming the action of the TPO in applying the following filters:
A. Use of only current year (i.e. FY 2009-10) data for comparability despite the fact that at the time of comparison done by the Appellant, the complete data for the FY 2009-10 was not available in the public domain, B. Rejecting companies with turnover below Rs.5 crores without applying an upper filter of Rs.500 crores

3 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 C. Rejecting companies whose revenues from services is less than 75% of the total operating revenues without appreciating that the said filter has no effect on comparability analysis, D. Rejecting companies where revenue from related party transactions exceeds 25% of the total revenue without appreciating that companies with any related party transactions should have been excluded or else companies with revenue from RPT of more than 10-15% to sales should have been excluded, E. Rejecting companies with employee cost less than 25% of total operating cost, without appreciating that such a filter is not decisive for tracing out service companies since there is no compulsion on companies to necessarily keep personnel on their rolls F. Rejecting companies with different financial year without assigning any cogent reasons for applying the said filter,

7. That the AO and DRP erred in confirming the action of the TPO in rejecting the comparable companies selected by the Appellant without providing any cogent and/or sufficient reasoning.

8. That the AO and DRP erred in confirming the action of the TPO in selecting the following companies which were not functionally comparable to the Appellant for the purposes of benchmarking the international transaction entered into by the Appellant:

a)     E-Infochips Bangalore Ltd.
b)     Infosys Ltd.
c)     Persistent Systems Ltd.

9. That the AO and DRP erred in confirming the action of the TPO in selecting E-Infochips Bangalore Ltd. as a comparable for benchmarking the international transaction entered into by the Appellant with its AE without appreciating that the said company had fluctuating margins over the years and that complete financial data of the said company was not available in the public domain.

10. That the AO and DRP erred in confirming the action of the TPO in selecting Persistent Systems Ltd. as a comparable for benchmarking the international transaction entered into by the Appellant with its AE without appreciating that the company had RPT of more than 15% of the total operating income.

11. That the DRP erred in confirming the action of the TPO in treating foreign exchange gain/loss and hedging costs/premium as a non- operating income/expense.

12. That the AO and DRP erred in confirming the action of the TPO in not allowing risk adjustment claimed by Appellant in terms of Rule 10B(1)(e) read with Rule 10B(3) of the Income tax Rules, 1962.

13. That the TPO and the DRP erred in proposing an adjustment to the arm's length price computed by the Appellant without appreciating that since the Appellant was eligible to claim deduction under Section 10A of the Act in respect of income from the international transaction entered into between the Appellant and its AE, there was no motive to shift profits 4 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 outside India by manipulating the prices charged in international transactions, which is pre-requisite to make any adjustment under the provisions of Chapter X of the Act.

14. That the DRP erred in law in confirming the action of the AO/TPO in mechanically initiating penalty proceeding under Section 271(1)(c) of the Act by holding that penalty under Section 271(1)(c) is consequential in nature.

15. The AO erred on facts and circumstances of the case and in law in charging interest under Section 234B and 234D of the Act and computing interest under Section 234B in violation of the provisions of the Act.

3 The brief facts of the case are that the assessee company was incorporated on 30th May' 2002 under the Companies Act, 1956 as a wholly owned subsidiary of Results International Systems Inc., USA. Further, Results International Systems Inc., USA is a 100% subsidiary of Fiserv Inc., USA. 4 During the relevant assessment year, Fiserv India rendered software development and maintenance services to its AE vis. Fiserv Global Services Inc., USA. For this it was compensated based on the terms of the Master Service Agreement entered between both the entities on cost plus 15%. As per the transfer pricing (TP) document furnished for the AY 2010-11, the taxpayer company has entered into the following international transactions with its associated enterprises (AEs) Nature of transaction Value of international Software Development services 230,23,08,481 Recruitment expenses 2,66,52,931 5 The arm's length price of the international transactions representing software development services provided to the associated enterprises (AE) is determined by applying transactional net margin method (TNMM), which is stated to be the most appropriate method in the facts and circumstances of the case. The operating profit to total cost (OP/TC) ratio is taken as the profit level indicator (PLI) in the TNMM analysis. The PLI of the company is arrived at 14.64% on cost; whereas the average PLI of the comparables is arrived at 12.13% as per the analysis in the TP document. It is further seen that average Profit Level Indicator (PLI) was directed on the basis of 12 comparables selected by the tax payers. The mean margin of the comparables selected by the assessee as stated 5 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 above was 12.13% and since the profit margin of the assessee was within +/= 5% range of the mean margin of the comparables, no transfer pricing adjustment was offered in the return of income. The results as submitted by the tax payer can be summarized as under:

                  Particulars                           Software
              Operating revenues                      230,36,63,123
             Operating expenses                       200,94,04,644
                Operating profit                      29,42,58,479
                    OP/TC                                14.64%
                 Method used                             TNMM
                      PLI                                OP/TC
              No of comparables                            12
         Mean of Margin of comparables                   12.13%
                  (Adjusted)

6     The TPO vide an order dated 10.1.2014 rejected the transfer pricing study of

the assessee and substituted a fresh process and modified the filters and comparable selected by the assessee. Thereafter the TPO selected a list of 13 comparables and proposed an adjustment of Rs. 28,59,06,323/- by computing the mean Profit Level Indicator (PLI) of the comparable companies at 25.94% as against PLI of 14.64% of the assessee. Thereafter Dispute Resolution Panel (DRP) vide order dated 23.9.2014, upheld the adjustment made by the TPO, subject to the claim of working capital adjustment as per the OECD Methodology and directed to re-compute the operating margin of the assessee as well as comparable companies as per the guidelines provided by Safe Harbor Notification dated 18.09.2013. As per the said directions, revised final list of the comparable companies is as under-

       Sl.   Comparable                                       Adjusted
       No.                                                    OP/OC
        1.   Akshay Software Tedch Ltd.                         0.87%
        2.   Com_U-Learn Tech. Ltd.                            13.05%
        3.   E-Infochips Bangalore Ltd.                        66.23%
        4.   Infosys Limited                                   45.41%
        5.   L&T Infotech Ltd.                                 20.40%
        6.   I.G.S. Global Ltd.                                14.38%
        7.   Mindtree Limited (segment)                        13.49%
        8.   Persistent Systems Limited                        29.16%
        9.   Quintegra Solutions Ltd.                         -17.49%
                                                                                           6 of 18

                                                                           ITA No. 6737/Del/2014
                                                                             Asst. Year 2010-2011


       10.    R S Software (India) Ltd.                               12.37%
       11.    Sasken Communication Tech Ltd.                          18.80%
       12.    Tata Elexi Ltd.                                         21.46%
       13.    Thinksoft Global Services Ltd.                          15.66%
              Average                                                 19.52%

7     As a result of the above, the final assessment was completed vide order

dated 14.11.2014 passed u/s 143(3) r.w.s. 144C of the IT Act, 1961 (the Act) subsequently rectified vide order dated 10.12.2014 assessing the total income of the assessee at Rs. 15,84,89,040/- after making a transfer pricing addition of Rs.15,69,19,599/- which has been computed as under:-

                   Operational Cost                        200,91,38,005
           Arm's length price at a margin of               240,13,22,939
                        19.52%
                    Price Received                         224,44,03,340
           105% of International Transaction               235,66,23,507
                 Adjustment u/s 92CA                        15,69,19,599


8     During the course of hearing, the learned counsel for the assessee

submitted that all his contentions vis-à-vis grounds raised in the memo of appeal be confined to the exclusion of the following comparables from the list which was finally selected by the DRP:

      a)      E-Infochips Bangalore Ltd.
      b)      Infosys Ltd.
      c)      Persistent     Systems   Ltd.;   and   treatment   of   foreign    exchange
              fluctuation gain/loss as operating item
9     We have considered the rival submissions and perused the material on

record. Taking up the each of the comparables contested and disputed by the appellant in this appeal.

E-INFOCHIPS BANGALORE LTD.

10. The DRP repelled the objection of the assessee as under:

"The taxpayer primarily wants this comparable to be excluded on account of Function not comparable 7 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 Shift of focus from software services From the perusal of annual report it is seen that under software services the main activities are product lifecycle management, application development and Integration, enterprise IT consulting and implementation. It is also involved in turnkey product development, hardware & software design (board design, BSP, RTOS, Codecs/Stacks) sustenance engineering services, and product reengineering."

As per P-54/AR:-

"Income from Software Services 43,04,66,481/-
Software Development Expenses 20,66,74,788/-
It can be seen from the above main income is from software development services Hence it will be used as a comparable."

10.1 Before us the learned counsel submitted as under

"Functionally different-deals in products software services and consultancy services The company has fluctuating margins and the increase in profits during the relevant previous year is only on account of increase in income from consultancy charges The company now focuses on consultancy services and not the software development services Further, complete data relating to this company is missing."

10.2 We have considered rival submissions, perused the material on the record. The counsel for the assessee has contended that E-Infochips Bangalore Ltd. is involved in providing a varied range of services as mentioned below:

       a)    Software
       b)    Firmware
       c)    Hardware
       d)    FPGA (field Programmable Gate Array)
       e)    ASIC (Application Specific Integrated Circuit)
       f)    QA & Testing


10.3 It was further submitted that the said company provides complex product development services and is therefore not comparable with the appellant company. It was submitted that consultancy charges substantial part of revenue and in absence of segmental information the said company cannot be considered as comparable. It was submitted that the DRP specific objection viz-

8 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 a-viz the finding of the TPO that consultancy charges are part of software development services and not towards information technology enable to services.

10.4 Having considered the above objection we are in agreement with submission of the learned counsel that M/s E-Infochips Bangalore Ltd. is not a valid comparable as it is engaged in product development. However we find that the said comparable was considered by the coordinate bench in the case of M/s Electronics Arts Games vs. ACIT ITA No. 265/Hyd/2015 A.Y. 2010-11 dated 29.4.2015 has held as under:-

"13. We have considered the rival submissions and also perused the relevant material on record. The limited contention raised by the learned counsel for the assessee is that the entity M/s. E-Infochips Bangalore Ltd. taken by the Assessing Officer/TPO as comparable should be excluded from the list of final comparables for the purposes of transfer pricing analysis on the ground of functional differences as well as on the ground of insufficient information available in respect of the said entity in public domain. In order to support and substantiate his contention of functional dissimilarity, the learned counsel for the assessee has heavily relied on the contents of the website www.einfochip.com., the print out of relevant portion of which is placed on record before us. On the basis of the said contents, he has made an attempt to point out that M/s. E-Infochips Bangalore Ltd. is functionally different form the assessee company in as much as the said company is mainly into development of new products whereas the assessee company is mainly providing software development services. After having gone through the website www.einfochip.com., we however find that the same is in respect of the entire group of e-Infochips, of which M/s. E-Infochips Bangalore Ltd. is only a part. The functional profile given on the said website thus is that of the entire group and not just of the M/s. E-Infochips Bangalore Ltd. The content of the said website in our opinion, therefore, cannot be relied upon to ascertain the functional profile of M/s. E-Infochips Bangalore Ltd., especially when the nature of functions/services given there are materially different from the functions/services stated to be rendered by M/s. E-Infochips Bangalore Ltd. in its annual report. Even the details of services stated to be rendered by M/s. E- Infochips Bangalore Ltd. at different places in its Annual Report are very sketchy and it is very difficult to ascertain from the same, exact nature of services rendered by the said entity.
14. It is also pertinent to note here that a detailed submission was made by the assessee before the DRP in support of its case for exclusion of M/s. E- Infochips Bangalore Ltd. from the list of final comparables on the ground of functional differences as well as insufficient data/information available in the public domain. A perusal of the order of the DRP however, shows that 9 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 no finding/observation has been recorded by them on these vital aspects of the matter. It is also worthwhile to note here that out of the 16 comparables finally selected, profit margin(OP/OC) of 15 entities taken as comparables is in the range of 3% to 32% whereas the profit margin of M/s. E-Infochips Bangalore Ltd. is 72.32%. The profit margin shown by M/s. E- Infochips Bangalore Ltd. thus is abnormally high and although the said entity cannot be excluded from the list of final comparables merely on the ground of high or abnormal profits, as held by the Special Bench of ITAT in the case of Maersk Global Service Centre (India) Private Limited in ITA No.7466/Mum/12 dated 7.3.2014, it should trigger further investigation in order to establish whether it can be taken as comparable or not. As further held by the Special Bench in the case of Maersk Global Centres (India) P. Ltd., such investigations should be to ascertain as to whether earning of super profits reflects normal business condition or whether it is the result of some abnormal condition prevailing in the relevant year. The profit margin of such entity in the immediately preceding year(s) may also be taken into consideration and the FAR analysis in such cases may be reviewed to ensure that the potential comparable earning higher profit satisfies the comparability condition. Since this exercise has not been done either by the AO/TPO or the DRP in the present case, we are of the view that the matter should go back to the Assessing Officer/TPO for fresh consideration. This, in our opinion, will also take care of the grievance of the assessee relating to the lack of sufficient information in respect of M/s. E-Infochips Bangalore Ltd. available in the public domain in as much as the TPO can obtain such information in the form of relevant schedules of the Profit & Loss Account of the said entity as well as the segmental details, if any, directly from the said entity. We therefore, set aside the impugned order of the Assessing Officer as well as the direction given by the DRP on this issue and restore the matter to the file of the Assessing Officer/TPO for deciding the same afresh in the light of the observations already made by us, after giving the assessee proper and sufficient opportunity of being heard. Ground No.2 of the assessee's appeal is accordingly allowed for statistical purposes.."

10.5 Having regard to the above decision we also set-aside the orders of TPO/DRP for denova examination after providing reasonable opportunity to the taxpayer INFOSYS LTD.:

11. Before the TPO the assessee objected to the use of this comparable on the ground that this comparable is having huge premium because of its brand value, which is not in the case with the assessee and turnover of the comparable is also very huge as compared to assessee. The TPO rejected the objection and 10 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 included Infosys as a comparable. The assessee's appeal before the DRP was dealt by DRP at pages. 208-209 as under:

"The taxpayer primarily wants this comparable to be excluded on account of Functionally dissimilar High turnover Presence of significant brands Intangibles
a) On going through the annual report is seen that "The company is involved in the provision of consultancy services, IT service, Engineering service, BPO services. The company has diversified operations."

It is seen that all the services mentioned above are various types of software development services. Further, as per Page-30/AR:- The growth in software services and product revenues is due to an all-round growth in various segments of the business mix and is mainly due to growth in business volumes. Details of the same are as follows:

       Income (in Rs. crore)       2010        2009
       Software services 20,215                19,416
       Software products       925                 848
       Total               21,140              20,264

It is seen that majority of the income is from software services. Taxpayer has also argued that its services are different from that of taxpayer.

There is no denial of the fact that Infosys sells software products for banking in the name of Finacle. But as per P-27/AR, the revenues from software products are of ony Rs. 925 crores out of its operating revenues of Rs. 21,140 crores. Thus the revenue from software products constitutes only 4.38% of operating revenues for the FY 2009-10. So more than 95% of its revenues are from software development services and thus qualify the TPO's filter of more than 75% revenues from software development services."

11.1 The Ld counsel referred to following distinguishing parameters to submit that M/s. Infosys Ltd. is not comparable with the appellant:

"Diversified business v. Software development service Turnover of Rs.21,140 crores vs. Rs. 230.36 crores Significant intangibles of more than Rs. 1 lac crores vs. NIL Onsite (48.7) and offshore (51.3) vs. Only services from India Sales, advertisement and brand building expenses of over Rs. 75 crores vs. Nil R&D expenditure of Rs.437 crores v. NIL."

11.2 He has referred to following decision:

a) Aginity Technologies ITA No. 3856/D/2010 11 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011
b) CIT v. Aginity Technologies 262 CTR 291 (Del)
c) Atrenta (India) Pvt. Ltd.

d) Toluna India Pvt. Ltd. vs. ACIT (formerly Greenfield Online (P) Ltd. 166 TTJ 128 (Del) 11.3 On the other hand the ld DR relied on findings of DRP.

11.4 We have considered rival submissions, perused the material on the record. In the case of Agnity Technologies, ITA No.3856/Del/2010, a coordinate Bench has held as under:-

"It is argued that the case of the assessee is not comparable with Infosys Technologies Ltd., the reason being that the latter is giant in the area of development of software and it assumes all risks, leading to higher profit. On the other hand, the assessee is a captive unit of its parent company in the USA and it assumes only limited Currency risk. Having considered these points, we are of the view that the case of aforesaid Infosys and the assessee are not comparable at all as seen from the financial data etc. of the two companies mentioned earlier in this order. Therefore, we are of the view that this case is required to be excluded"

11.5 The aforesaid order was upheld by the Hon'ble Delhi High Court after taking note of the chart as given below:

Basic Particular Infosys Technologies Assessee Ltd.
       Risk Profile      Operate as full-fledged Operate at minimal
                         risk               taking risks as the 100 percent
                         entrepreneurs              services are provided
                                                    to AEs
       Nature         of Diversified-consulting,    Contract       software
       services          application       design, development services
                         development,           re-
                         engineering          and
                         maintenance       system
                         integration, package
                         evaluation           and
                         implementation       and
                         business         process
                         management,          etc.
                         (refer page 117 of the
                         Paper Book)
       Turnover          20,264 crores              209.83 crores
                                                                                      12 of 18

                                                                       ITA No. 6737/Del/2014
                                                                         Asst. Year 2010-2011


       Ownership        Develops/owns
       branded/prop     proprietary     products
       rietary          like   Finacle,    Infosys
       products         Actice Desk, Infosys
                        iProwe,            Infosys
                        mConnect.       Also the
                        company           derives
                        substantial portion of its
                        proprietary     products
                        (including its flagship
                        banking product suite
                        'Finacle')
       Onsite       vs. As much as half of the       The appellant provides
       Offishore        software development         only offshore services
                        services rendered by         (i.e.  remotely   from
                        Infosys are onsite (i.e.     India)
                        services performed at
                        the customer's location
                        overseas).            And
                        offshore    (50.20     per
                        cent) Refer p. 117 of
                        the Paper Book) than
                        half of its service,
                        income from onsite
                        services
       Expenditure on Rs. 80 crores                  Rs. Nil (as the 1-percent
       advertising/sal                               services are provided
       es promotion                                  to AEs)
       and       brand
       building
       Expenditure on Rs. 236 crores                 Rs. Nil
       Research and
       Development
       Other                                         100 per cent offshore
                                                     (from India)

11.6 On the basis of the above chart, the Hon'ble High Court affirmed the conclusion that a captive unit of a comparable company which assumed only a limited risk, cannot be compared with a giant company in the area of development of software who assumes all types of risks leading to higher profits.

The facts of the appellant are akin and therefore, do not warrant any different conclusion. The appellant is also captive service provider to its AE and as such, M/s. Infosys Ltd. is not a valid comparable with the appellant.

13 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 M/S PERSISTENT SYSTEMS LTD.:

12. The DRP repelled the objection of the assessee as under:
"The taxpayer primarily wants this comparable to be excluded on account of Functionally Different Significant RPT>10% Significantly high turnover The taxpayer submitted that The company is involved in diversified activities like testing, professional services and customer support (Source page 76 of Annual Report March 2010) However, as per P-82/AR "Income The company is engaged in providing outsourced product development services to Independent Software Vendors (ISVs) and Enterprises. The company derives a significant portion of its revenues from export of software services and products."

It can be seen from the above this company is engaged in software development services hence it is good comparable As mentioned above that in a service industry there is no direct co relation between profitability and high turnover.

Further as discussed above the RPT filter of 25% is held to be a valid filter Hence the taxpayer's objection in this regard is rejected."

12.1 Before us the learned counsel submitted as under:

"Functionally different and segmental data no available .[Annual Report Pg. 99 & Pg. 108] Even as per the DRP, the company derives is substantial revenues from services and products and not just from services Diversified business vs. Software development services Turnover of Rs. 5,000 crores as compared to Nil of the Appellant [Annual Report-Pg. 106] Commission to agents on sales Rs. 30.31 crores which demonstrates that the company has substantial income from sales [Annual Report-Pg. 107]"

12.2 We have considered the rival submission and perused the material on record. The counsel for the assessee has contended that Persistent Systems Ltd. is functionally different from the assessee as the company is into software development services as well as software products unlike the assessee who is a captive service provider. Moreover, no segmental details are available in the 14 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 annual report. It can be thus derived that the prices may have been influenced. The rationale of applying a related party filter is defended. 12.3 The Bangalore Bench of the Tribunal in the case of M/s. CSR India Pvt. Ltd. in TP No. 1119/Bang/2011 has held as under:

(i) Turnover Filter 3.3 We have heard the rival submissions and perused the materials on record. The TPO had, while selecting the above 26 comparables, applied a lower turnover filter of Rs.1 crore but preferred not to apply any upper turnover limit. The size of the comparable is an important factor in comparability. The ICAI TP guidance note has observed that the transaction entered into by a Rs.1000 crores company cannot be compared with the transaction entered into by a Rs.10 crores company and the two most obvious reasons are the size of the two companies and related economies of scale under which they operate. The TPO's range had resulted in selection of companies as comparable such as Infosys which was 277 times bigger than that of the assessee. The Bangalore Bench of the Tribunal in the case of M/s. Genisys Integrating Systems (India) Pvt.

Ltd. v. DCIT - ITA No.1231/Bang/2010 relying on Dun and Bradstreet's analysis had held that turnover range of Rs.1 crore to 200 crores is appropriate. The said proposition has followed by the earlier Benches of this Tribunal in the following cases: (i) M/s. Kodiak Networks (I) Pvt. Ltd v. ACIT -

ITA No.1413/Bang/2010; (ii) M/s Genesis Microchip (I) Pvt. Ltd. DCIT - ITA

NO.1254/Bang/2010; (iii) Electronic for Imaging India Pvt. Ltd - ITA NO.1171/Bang/2010; & (iv) M/s. Trilogy E-Business Software India Private Ltd. v. DCIT - ITA No.1054/Bang/2011 dated 23.11.2012. 3.3.1 In the case of M/s.Genisys Integrating Systems (India) Pvt. Ltd. v. DCIT (supra), relying on Dun and Bradstreet', has observed as under:

"9. .............we find that the TPO himself has rejected the companies which are making losses as comparables. This shows that there is a limit for the lower end for identifying the comparables. In such a situation, we are unable to understand as to why there should not be an upper limit also. What should be upper limit is another factor to be considered. We agree with the contention of the learned counsel for the assessee that the size matters in business. A big company would be in a position to bargain the price and also attract more customers. It would also have a broad base of skilled employees who are able to give better output. A small company may not have these benefits and therefore, the turnover also would come down reducing profit margin. Thus, as held by the various benches of the Tribunal, when companies which are loss making are excluded from comparables, then the super profit making companies should also be excluded. For the purpose of classification of companies on the basis of net sales or turnover, we find that a reasonable classification has to be made. Dun & Bradstreet is more suitable and reasonable. In view of the same, we hold that the turnover filter is very important and the companies having a turnover of Rs.1 crore to 200 crores have to be taken as a particular range 15 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 and the assessee being in that range having turnover of 8.15 crores, the companies which also have turnover of 1.00 to 200 crores only should be taken into consideration for the purpose of making TP Study."

3.3.2 The above view has been followed in the recent order of the Tribunal in the case of Trilogy E -Business (supra). The relevant findings of the Tribunal are extracted as under:

20. In this regard we find that the provisions of law pointed out by the ld.

counsel for the assessee as well as the decisions referred to by the ld. counsel for the assessee clearly lay down the principle that the turnover filter is an important criteria in choosing the comparables. The assessee's turnover is Rs.47,46,66,638. It would therefore fall within the category of companies in the range of turnover between 1 crore and 200 crores (as laid down in the case of Genesis Integrating Systems (India) Pvt. Ltd. v. DCIT, ITA No.1231/Bang/2010) . Thus, companies having turnover of more than 200 crores have to be eliminated from the list of comparables as laid down in several decisions referred to by the ld. counsel for the assessee. Applying those tests, the following companies will have to be excluded from the list of 26 comparables drawn by the TPO viz. Turnover Rs. (1) Flextronics Software Systems Ltd. 848.66 crores (2) iGate Global Solutions Ltd. 747.27 crores (3) Mindtree Ltd. 590.39 crores (4) Persistent Systems Ltd. 293.74 crores (5) Sasken Communication Technologies Ltd. 343.57 crores (6) Tata Elxsi Ltd. 262.58 crores (7) Wipro Ltd. 961.09 crores. (8) Infosys Technologies Ltd. 13149 crores"..

In view of the above said reasoning and the orders of the Benches of Bangalore Tribunal cited supra, the following 8 companies will have to be eliminated from the list of comparables selected by the TPO, namely: • Flextronics Software Systems Limited; • iGate Global Solutions Limited; • Mindtree Limited; • Persistent Systems Limited; • Sasken Communication Technologies Limited; • Tata Elxsi Limited; • Wipro Limited; & • Infosys Technologies Limited.

It is ordered accordingly."

12.4 Following the aforesaid decision of the Tribunal and the judgment of Hon'ble High Court of Delhi in the case of CIT v. Aginity Technologies (supra) we hold that Persistent Systems Ltd. should not be regarded as a comparable . 13 The next issue relates to treatment of foreign exchange fluctuation gain/loss as operating item. During the course of hearing, the learned counsel submitted that the foreign exchange loss cannot be accepted for the purpose of calculation of the margin and in support, he relied upon the following decisions:

a) SAP Labs India Pvt. Ltd. v. ACIT (2010) 6 ITR (Trib) 81 dated 30.08.2010 wherein ITAT held that foreign exchange fluctuations are an integral 16 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 part of the sale proceeds of the assessee carrying on export business and thus could not be excluded from the computation of the operating margin of the assessee.

b) Four Soft v. DCIT (2012) 16 ITR (Trib) 73 (Hyd):

c) Capital IQ Information Systems (I) P. Ltd. v. DCIT 25 ITR (Trib) 185 (Hyd) dated 23.11.2012: relied on SAP Labs decision, that foreign exchange fluctuations are an integral part of the sale proceeds of the assessee carrying on export business.. Further, this Order of Capital IQ has been affirmed by the Hon'ble Andhra Pradesh High Court vide an Order dated 05.06.2014 in ITA No. 305/2014 wherein the High Court declined to interfere with the Order of the ITAT on an appeal filed by the Revenue.
d) Rusabh Diamonds v. ACIT: (2013) 155 TTJ (Mum) 386: ITAT held that forward contracts for hedging of foreign currency exposure on export and import of diamonds with AEs had nexus with export and import activity
e) Curam Software International (P) Ltd. v. ITO: [2014] 149 ITD 458
f) CISCO Systems (India) Pvt. Ltd. v. DCIT (TS-246-ITAT-2014(Bang)-TP]

14 Having considered the rival submissions, we find that the issue is no longer res-integra and stands concluded by the decision of the Coordinate Bench in the case of Westfalia Separator India Pvt. Ltd. vs. ACIT ITA No. 4446/D/02 for Assessment year 2003-04 wherein it has been held as under:

"We have heard the rival submissions and perused the relevant material on record. The forex gain or loss is the difference between the price at which an import or export transaction was recorded in the books of account on the basis of rate of foreign exchange then prevailing and the amount actually paid or received at the rate of foreign exchange prevailing at the time of actual payment or receipt. Since such forex loss or gain is a direct outcome of the purchase or sale transaction, it partakes of the same character as that of the transaction to which it relates. The Special Bench of the Tribunal in the case of ACIT vs. Prakash I. Shah (2008) 115 ITD 167 (Mum) (SB) has held that foreign exchange fluctuation gain is a part of export turnover. Though such decision was rendered in the context of section 80HHC, but the same logic applies generally as well. The essence of the matter is that any gain or loss arising out of change in foreign currency 17 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011 rate in respect of transaction for import or export of goods is nothing, but inherent part of the price of import or the value of export. The Hon'ble Supreme Court in Sutlej Cotton Mills Ltd. VS. CIT 116 ITR 1 (SC) has held that :
'where profit or loss arises to an asssessee on account of appreciation or depreciation ITA Nos.4446 & 4447/Del/2007 in the value of foreign currency held by it, on conversion into another currency, such profit or loss would ordinarily be trading profit or loss if the foreign currency is held by the assessee on revenue account or as a trading asset or as part of circulating capital embarked in the business'. When we read the ratio of the case of Sutlej Cotton (SC)(supra) in juxtaposition to that of the Special Bench in case of Prakash I Shah (supra), there remains no doubt that forex gain or loss from a trading transaction is not only an item of revenue nature, but is, in fact, a part of the price of import or value of export transaction, as the case may be. Operating expense is ordinarily an expense that a business incurs as a result of performing its normal business operations. As the business of 'Assembly' done by the assessee under this segment is not possible without purchases and forex gain is in relation to such purchase transactions, we have no hesitation in holding that it is an item of operating cost."

16 We find that the aforesaid basis that foreign exchange gain/loss should be treated as non-operating item is based on the notification of CBDT issued on 18.9.2018 on safe harbour. However, such a contention has been rejected in the aforesaid order of the coordinate bench wherein it was held as under: "4.8. The ld. AR relied on Rule 10T(j) to contend that loss arising on account of foreign currency fluctuations cannot be included in the operating expense. We are not persuaded to give any mileage to the ld. AR on this count for the simple reason that Rule 10T is a part of Safe harbor rules notified on 18.09.2013 which are not applicable to the assessment year under consideration."

15 In light of the above, we direct the AO/TPO to treat the foreign exchange gain/loss as an operating item. As such, the ground raised by the appellant is allowed.

16 Having regard to the above, we direct the Assessing Officer/Transfer Pricing Officer to compute the arm's length price of the international transaction entered into by the assessee with its associated enterprise keeping in view the observations made by us in the preceding paragraphs.

18 of 18 ITA No. 6737/Del/2014 Asst. Year 2010-2011

19. In the result appeal is allowed in terms of the directions above.

Order pronounced in the Open Court on 26/06/2015.

                   -Sd/-                                     -Sd/-
           (S. V. MEHROTRA )                            (A.T.VARKEY)
         ACCOUNTANT MEMBER                            JUDICIAL MEMBER

 Dated:26/06/2015
A K Keot

Copy forwarded to

      1. Applicant
      2. Respondent
      3. CIT
      4. CIT (A)
      5. DR:ITAT
                                                               ASSISTANT REGISTRAR
                                                                 ITAT, New Delhi