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 17, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Dcit, Chennai vs Ab Mauri India Private Limited, Chennai on 23 November, 2022

       आयकर अपीलीय अिधकरण चे ई "डी" ायपीठम।
      IN THE INCOME TAX APPELLATE TRIBUNAL,
          CHENNAI BENCHES "D" :: CHENNAI

   BEFORE SHRI MAHAVIR SINGH, VICE-PRESIDENT
                       AND
    DR. DIPAK P. RIPOTE, ACCOUNTANT MEMBER

       आयकर अपील सं. / IT(TP)A No's.84 to 86/CHNY/2018
    िनधा रण वष  / Assessment Years : 2010-11, 11- 12 & 12-13
 M/s.AB Mauri India Pvt. Ltd.,       The Deputy Commissioner
 Plot No.218 and 219,           Vs of Income-tax, Corporate
 Bommasandra Jigani Link             Circle-1(1),
 Road, Bengaluru - 560 015.          Chennai - 600 034.

 PAN: AAECA 9923 H
     Appellant/ Assessee                Respondent /Revenue

       आयकर अपील सं. / ITA No's.3315 to 3317/CHNY/2018
     िनधा रण वष  / Assessment Years : 2010-11, 11- 12 & 12-13
 The Deputy Commissioner           M/s.AB Mauri India Pvt.
 of Income-tax, Corporate      Vs Ltd.,
 Circle-1(1),                      Plot No.218 and 219,
 Chennai - 600 034.                Bommasandra Jigani Link
                                   Road, Bengaluru - 560 015.

                                   PAN: AAECA 9923 H
     Appellant/ Revenue               Respondent /Assessee

 Assessee by              Shri S.P.Chidambaram - AR
 Revenue by               Shri Hema Bhupal - JCIT
 Date of hearing          25/08/2022
 Date of pronouncement    23/11/2022

                          आदेश/ ORDER

PER DR. DIPAK P. RIPOTE, AM:

These are six appeals filed by assessee and revenue for A.Y.2010-11, 2011-12 & 2012-13 against the common order passed by ld.CIT(A)-4, Chennai vide order dated 18/09/2018 for AY 2010- IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 11, 2011-12, 2012-13 & 2013-14. The grounds of appeal are as under :

1.1 The assessee in IT(TP)A No.84/CHNY/2018 for A.Y.2010-11 has raised the following grounds of appeal:
"1. The Order of the Commissioner of Income-Tax Appeals -4, Chennai (CIT(A)') is erroneous and contrary to law, facts and circumstances of the case.
2. Transfer Pricing grounds - Downward adjustment to arm's length price

2.1 The Commissioner of Income Tax (Appeals) /the Transfer Pricing Officer (hereinafter referred to as the CIT(A) / the TPO) erred in making an adjustment of Rs.40,00,000/- to the value of international transactions being import of goods from AE.

2.2 The CIT(A) TPO erred in not considering customs valuation of imported goods as the Arm's Length Price (ALP) given that the same is governed by Customs Valuation (Determination of Value of Imported goods) Rules, 2007.

2.3 The CIT(A)/ TPO erred in making downward adjustment to the value of imported goods especially when the import price had not increased from previous year prices.

2.4 The CIT(A)/ TPO erred in making an adjustment to the import price of goods by comparing the unadjusted net margins with that of the comparable companies.

2.5 The CIT(A) ought to have appreciated that the gross margin of the appellant is higher than that of the comparable companies and hence at arm's length."

1.2 The assessee in IT(TP)A No.85/CHNY/2018 for A.Y.2011-12 has raised the following grounds of appeal:

1. The Order of the Commissioner of Income-Tax Appeals -4, Chennai is erroneous and contrary to law, facts and circumstances of the case.
2. Transfer Pricing grounds - Disallowance of management charges paid 2 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals)

2.1 The Commissioner of Income Tax (Appeals) /the Transfer Pricing Officer (hereinafter referred to as the CIT(A) / the TPO) erred in law and on facts in making adjustment of INR 128,58,880/- in respect of international transactions of the Appellant u/s 92CA(3) read with section 92C(3) of the Income-tax Act, 1961 ('the Act'). 2.2 The CIT(A) /TPO ought to have appreciated that the amount of INR 128,58,880/- paid by the Appellant to its AE commensurate with the various services provided by latter.

2.3 The CIT(A) / TPO erred in law and facts by rejecting the Transactional Net Margin Method ("TNMM") analysis undertaken by the appellant and sought to analyze the said transaction independently instead of adopting the aggregation approach.

2.4 The CIT(A) /TPO ought to have appreciated that Management Services availed from AE were inextricably connected with the operational business activity of the Appellant and as such the same had to be aggregated with all other "international transactions" for the purpose of benchmarking 2.5 The CIT(A) /TPO ought to have appreciated that separate benchmarking of management services is unwarranted and as such unsustainable. 2.6 The C1T(A) /TPO erred in law by selecting the Comparable Uncontrolled Price ("CUP") Method as the most appropriate method without providing any comparable data to determine the arm's length price of the said transaction.

2.7 The CIT(A) /TPO erred in not appreciating the nature of management services received by the Appellant and treating the same as duplicative and routine in nature.

2.8 The CIT(A) /TPO erred in concluding that the services received from the AE are in the nature of stewardship activities. 2.9 The CIT(A) /TPO erred in his conclusion that the AE has not rendered services without appreciating the fact that Appellant had produced documentation to substantiate that the management services were received and the Appellant has actually benefitted from the same. 2.10 The CIT(A) /TPO erred in not appreciating the nature of Management Services received by the Appellant from its AE. 2.11 The CIT(A) /TPO erred in facts and law by questioning the need for availing the services from AE specifically when the technology is owned by AE.

2.12 The CIT(A) /TPO failed to appreciate the detailed submissions and relevant workings submitted by the Appellant justifying the payment of management fees to its AE during the year.

3 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 2.13 The CIT(A) /TPO erred in not appreciating the benefits accruing to the Appellant owing to such management services provided by its AE during the year.

2.14 The CIT(A) /TPO having accepted that Management services were received, erred in not comparing the same with external comparable companies instead of simply disallowing the same. 2.15 The CIT(A) /TPO erred in arbitrarily making downward adjustment by determining ALP of management charges as NIL, without any basis. 2.16 Without prejudice to the above grounds, the CIT(A)/TPO ought to have restricted the disallowance to quantum of mark-up paid to AE instead of disallowing cost plus mark-up.

2. The Revenue in ITA No.3315/CHNY/2018 for A.Y.2010-11 has raised the following grounds of appeal:

"1. The order of the Ld. CIT(A) is contrary to law, facts and circumstances of the case.
2. The Ld. CIT(A) has erred in providing relief to the assessee by not taking cognizance of Rule III(3)(ix) of Income tax Rules which state some items like water pollution control equipment are not part of Effluent Treatment Plant (ETP) and hence not eligible for 100% depreciation.
3. The Ld. CIT(A) erred in not giving opportunity to the Assessing Officer to examine new evidence, introduced at the appellate stage under Rule 46A remand report was not called for under section 250(4).
4. The Ld. CIT(A) erred in allowing the appeal based on new evidence introduced under section 46A without remitting the issue, on which the new evidence was introduced, to the file of the Assessing Officer for fresh consideration.
5. The Ld. CIT(A) has erred in providing relief to the assessee by holding that the appellant was entitled to depreciation on non-compete fee as an intangible asset under Section 32(l)(ii) of the Income Tax Act, 1961.
6. The Ld. CIT(A) has erred in not appreciating that non compete fee does not confer upon the assessee any right which would be used in the business and it only restrains the other person from carrying on business in competition with assessee's business.
7. The Ld. CIT(A) erred in holding that delayed payments of Provident Fund and Employees State Insurance dues being the employees contributions under the relevant statutes but remitted before the due date for filing of return of income under the Income tax Act are allowable as deduction under section 36(l)(va) of the Income tax Act.
4
IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals)
8. The Ld. CIT(A) erred in allowing deduction under section 36(l)(va) on delayed payments of Provident Fund and Employees State Insurance dues being the employees contributions under the relevant statutes considering that application of Section 36(l)(va) read with Section2(24)(x) alone is the proper course and any other interpretation would only defeat the object and scope of both the provisions viz.,43B and 36(l)(va).
9. For these and other grounds that may be adduced at the time of hearing, it is prayed that the order of the Ld. CIT(A) be set aside and that of the AO restored."

3. We have heard these appeals together and disposing by this common order.

4. For the sake of convenience appeal for A.Y.2010-11 is treated as lead case and facts are discussed. Assessee for A.Y.2010-11 filed return of income on 14.10.2010 admitting loss of Rs.10,96,38,333/-. The case was selected for scrutiny. After giving opportunity to the assessee, the Assessing Officer(AO) i.e.DCIT, Company Cirlce-1(1), Chennai passed assessment order for A.Y. 2010-11 on 02.05.2014 making following additions:

      1)     Disallowance u/s.14A                       Rs.        1,250/-
      2)     Depreciation on ETP                        Rs.3,51,56,694/-
      3)     Depreciation on Non-complete Fee Rs. 10,90,000/-
      4)     Transfer Pricing Adjustment                Rs. 40,00,000/-

4.1 During the assessment proceedings for A.Y. 2010-11 the AO observed that assessee had claimed 100% depreciation on Effluent Treatment Plant(ETP). The AO asked assessee to submit list of all machineries which were eligible for 100% depreciation. However, assessee only submitted that the entire ETP machineries are eligible 5 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) for 100% depreciation. Since the assessee failed to submit the list of machineries, the AO, therefore, disallowed the assessee's claim of 100% deprecation.

4.2 The assessee had claimed deprecation @ 25% for the non- compete fee paid. The AO held that no rights accrued to the company by paying non-compete fee and nature of non-compete fee is such it cannot be put to use or transfer to anybody upon consideration. Therefore, the AO held that non-compete fee cannot be construed as part of any other commercial rights mentioned under section 32(1)(ii). The AO further held that since there is no right, there is no question of depreciation.

4.3 The Transfer Pricing Officer(TPO) made adjustments for the Management Fee claimed to be paid by assessee to its Associated Enterprises(AE), only for A.Y. 2011-12 & 2012-13. We are hereby discussing and adjudicating issue-wise. First we are discussing Revenue's Appeal:

Non-Compete Fee:

5. The ld.Authorised Representative(ld.AR) for the assessee submitted a paper book and a chart containing issues. The ld.AR submitted that the issue of depreciation on non-compete fee has been allowed by ITAT in assessee's own case for A.Y.2001-02 in ITA 6 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) No.1520/MDS/2007. The ld.AR submitted the copy of the said order. The ld.AR further submitted that Department had filed an appeal against the said order of the ITAT before the Hon'ble High Court of Madras, however, due to Low Tax Effect(LTE), the said appeal has been withdrawn by the Department.

6. The ld.Departmental Representative(ld.DR) for the Revenue relied on the order of the AO.

7. We have heard both the parties and perused the records. The ITAT Chennai Bench in ITA No.1520/Mds/2007 for A.Y.2001-02 has held as under:

"2. In this ground, it has been contended by the assessee that the CIT(A) erred in confirming the disallowance of depreciation on non-compete fee of Rs.5,30,00,000.
3. We find that this issue is covered in favour of the assessee by the decision of ITAT, Chennai in the case of M/s. Medicorp Tech.
India Ltd. (2009) 122 TTJ (Chennai) 394. It is seen that Shri Shaji P Jacob, was the learned DR who had argued the appeal in the case of M/s. Medicorp Tech. India Ltd. (supra). His arguments were discussed by the Tribunal, in detail, in its order dated 16.01.2009. In fact, one of us was the author of that order. The facts of the case in the present appeal are identical and therefore, we follow the precedent and allow this ground."
7

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 7.1 Therefore, respectfully following the ITAT Chennai Bench's decision in assessee own case for A.Y.2001-02 we hold that assessee is eligible for depreciation on non-compete fee. Accordingly, as far as ground regarding non-compete fee is concerned, the Revenue's Ground No.5 for A.Y.2010-11, 11-12 and 2012-13 is dismissed. Depreciation on Effluent Treatment Plant:

8. It is observed that ld.CIT(A) discussed the said issue in para 10 to 15 of the order. It is also observed that ld.CIT(A) has admitted additional evidence. The ld.DR submitted that ld.CIT(A) has admitted additional evidence without giving opportunity to the AO. On perusal of the ld.CIT(A)'s order, it is observed that ld.CIT(A) has not called for any remand report from the AO. It is an admitted fact by the AR that the assessee had submitted Chartered Engineers certificate which was not submitted before AO. The said certificate contains list of machinery. Therefore, the ld.CIT(A) has violated Rule 46A of the Income Tax Rules. Accordingly, the Ground related to Deprecation on Effluent Treat Plant is set-aside to the file of Assessing Officer. The AO is free to conduct necessary enquiries and assessee is given liberty to file all the documents before the AO. The AO shall pass order after giving opportunity of being heard to the assessee. Therefore, Ground No.2, 3 and 4 of the Revenue for 8 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) the A.Y. 2010-11, 2011-12 & 2012-13 is allowed for statistical purposes.

Employee's Contribution towards PF:

9. This issue pertains to only AY 2012-13. The AO has disallowed Rs.2,08,834/- us.36(1)(va) of the Act . The AO has observed that the assessee had not deposited the employee's contribution towards Provident Fund within the due date mentioned in the "The Employees' Provident Funds and Miscellaneous Provisions Act, 1952". Therefore, the AO disallowed the sum of Rs.2,08,834/- which was employee's contribution towards PF. 9.1 The Ld.AR submitted that the impugned amounts were deposited before the due date of filling the return of Income, hence it is allowable deduction. The LD.AR relied on the decisions of various Hon'ble High Courts.

9.2 However, the issue of delayed payment of employee's contribution of Provident fund has been decided by Hon'ble SC in the case of Checkmate Services (P.) Ltd. Vs. Commissioner of Income-tax-1 vide order dated October 12, 2022 as under :

Quote, " That, however, cannot apply in the case of amounts which are held in trust, as it is in the case of employees' contributions- which are deducted from their income. They are not part of the assessee employer's income, nor are they heads of deduction per se in the form of statutory pay out. They are others' income, monies, only deemed to be income, 9 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) with the object of ensuring that they are paid within the due date specified in the particular law. They have to be deposited in terms of such welfare enactments. It is upon deposit, in terms of those enactments and on or before the due dates mandated by such concerned law, that the amount which is otherwise retained, and deemed an income, is treated as a deduction. Thus, it is an essential condition for the deduction that such amounts are deposited on or before the due date. " Unquote.
9.3 Thus, the Hon'ble SC has held that the employee's contribution towards PF has to be deposited before the due date mentioned in the respective statute. In this case it is an admitted position by the assessee in the Audit Report that the amount was not deposited before the due date mentioned in The Employees' Provident Funds and Miscellaneous Provisions Act, 1952. Hence, the impugned amount has been rightly disallowed by the AO.

Accordingly, the Ground No's.7 & 8 of the Revenue for AY 2012-13 are allowed.

Assessee's Appeals:

Disallowance on Account of Management Services.

10. The Ld.AR submitted that this issue is only for A.Y.2011-12 and 2012-13.

10.1 The Assessing Officer had made a reference to transfer Pricing officer (TPO) for determination of Arm's length price of the international transactions. The TPO analyzed the International 10 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) transaction of Management Services in the Order u/s 92CA for AY 2011 -12.

10.2 The assessee has made payments of Rs.1,28,59,880/- to its Associated Enterprise (AE) AB Mauri (UK) Limited for AY 2011-12 for "Management Fees".

10.3 It is mentioned in the TP Order and assessee's submission that the Assessee is a wholly owned subsidiary of Mauri Fermentation India Pty Ltd Australia. Assessee is primarily engaged in manufacturing and distribution of fresh bakers' yeast and fresh & dry bakery ingredients. The assessee company also blends & distributes herbs & spices, dry sauce mixes and other consumer products. The assessee company operates in two business segments in India namely: i) Bakery segment which comprises of yeast & Bakery ingredients, and ii) Spices segment .

10.4 The assessee has entered into following International Transactions during AY 2011-12.

S.No Type of service Name of AE Amounts in Rs.

  1    Import of raw       AB Mauri Malaysia                          45,14,346
       materials           AB Enzymes GmbH                            21,90,380
                           Ohly GmbH                                  24,25,168
                           Casteggio Leiviti S.r.l                       38,192
                           Innovating Food Technology                  2,66,615
                           B.V.
                           AB Mauri Vietnam                             2,73,920
                           Harbin Mauri Yeast Co Ltd                    7,87,685
  2      Export of         AB Mauri Lanka (Pvt) Ltd                    53,31,133
         finished goods    AB Mauri South West                      1,27,074,579




                                       11

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Asia(Pty) Ltd AB Mauri Malaysis SDN 38,29,037 BHD AB Mauri Vietnam Pvt Ltd 79,67,742 ACH Food Companies 11,60,53,000 AB World Foods Limited 1,25,11,085 3 Import of AB Mauri Lanka Pvt. 2,44,31,423 finished goods Limited AB Agri Ltd 8,22,61,847 4 Royalty fee for AB Mauri Technology Pty 1,45,87,345 technical know Ltd how 5 Management AB Mauri(UK) Limited 1,28,59,880 fees expense 6 Services AB Mauri South West Asia 78,27,500 rendered (Pty) Ltd AB Mauri Malasia SDN 1,085,93,210 BHD 7 Interest Associated British Foods Plc 86,63,236 expense on ECB loans 8 Reimbursement Associated Britis Foods Plc 70,07,953 receivable AB Enzymes GmbH 33,26,144 AB Mauri Vietnam Pvt Ltd 23,76,276 9 Reimbursement AB Mauri China East Pacific 2,91,610 payable AB Mauri South West Asia 25,36,035 (Pty) Ltd.

                        AB Mauri Malasia SDN                           21,12,881
                        BHD
                        Total                                       34,80,71,222

The assessee has clubbed all the international transactions and applied Transactional Net margin Method (TNMM) for benchmarking the International Transactions. Gist of TPO's Order :

10.5 For AY 2011-12 the TPO rejected the TNMM as the Most Appropriate Method for benchmarking the International Transaction of "Management Fee" for the reason discussed in the order. 12

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) The TPO in the order has observed that the Assessee has claimed that the impugned services were provided as per the Agreement dated 06/03/2006, i.e. four years before the financial year. The said Agreement has not taken into consideration the updated capabilities of the assessee company. The assessee has also not proved whether the AE have capacity to provide such services. The assessee has claimed that it has received services in Finance, Human resources, taxation, manufacturing, strategic sourcing, marketing, however, the assessee has not submitted any evidence separately for each services and also not proved that the services are not duplicate or stewardship services. The assessee has also not submitted how much amount was paid for receiving services under various heads. The assessee itself have qualified account managers, supported by independent auditors. The assessee company is in existence since 2002 and having Managing Director, Vice President Operation, Chief Finance Officer, Vice President HR. The assessee failed to prove how the AE has provided services when assessee itself have qualified experienced officers. The assessee merely submitted emails but these are general in nature and does not prove that services were provided. Most of the emails contain various reports. At the most it can be assumed that these various reports were required by AE as shareholder, hence at the most it can be treated as shareholder activity, which does not need any payments as decided 13 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) by European Joint transfer Pricing Forum in its report. Even OECD has opined that such activity does not need any payments by receiver.

10.6 Finally in Para 6 of the TPO's order it is held as under :

"The ALP for the management fees calculated on an international transaction has not been determined by the assessee company in accordance with Section 92C(3). Hence, the arms length price has been calculated as per the provision of sub sections (1) and (2) of 92C and determined as NIL. "

10.7 The Ld.CIT(A) upheld the TPOs order on this issue. 10.8 Before us the Ld.AR submitted as under :

"TPO erred in concluding that since assessee company had a qualified accounting manager and supporting staff, there is no need to avail any support from AE as regards to Finance operations. It is pertinent to note that apart from qualification, relevant experience is very critical for each type of work. It can be seen that no assistance was availed from AEs for routine accounting entries. Assistance was availed only With respect to specialised services like capital budgeting analysis for NOW Plant, assistance in identifying the feasibility of setting up of new plant in India, preparation of capex documents, analysis of financial implications of Sikandarabad ETP plant etc. Human Resources does not merely include employee training on soft skills. It also includes support with respect to recruitments, rolling out HR. policy documents (including safety alerts) etc. In this regard, it is pertinent to note that evidence regarding employee safety alerts were produced as sample evidence.
TPO erred in concluding payment towards professional and consultancy charges is entirely towards TAXATION. Professional and consultancy 14 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) charges includes various services like statutory audit, internal audit, tax services, certifications, legal services like drafting of agreements etc. The payment of INR 183,54,000 in India relates to services availed from local professional relating to Statutory audit, Tax filing, representation, tax audit, legal support etc. This is entirely different from services received from AEs. Hence there is no duplication of services.
It is factually wrong to state that no evidence was submitted with respect to Manufacturing services. In fact, the following sample evidences were submitted before TPO:
• Assistance in setting up, maintenance and operation of NDW plant in India • Assistance in installation of margarine plant in India • Assistance in procuring gable top machines from Evergreen • Assistance in upgradation of Sikahdarabad ETP plant A lot of marketing support was provided by AEs with respect to securing clients in India Eg. Britania. The relevant sample mail is attached for easy reference.
We will arrive early Monday morning, like 4am ish and leave Thursday morning. I will put an outline Agenda together in the next few days. If it were possible for you and I to get to see Britannia to get some projects under way that would be ideall"

OUR Discussions and FINDINGS :

11. Before we start discussing the impugned issue of 'Management Services', we deem it fit to reproduce the relevant provisions of the so called "Agreement" which is the basis of the fee payment. The assessee has submitted copy of the same at page 47 to 75 of the paper book.

15

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals)

12. Relevant Provisions of the Agreement :

This agreement is made on ............. 2006. Between
1) AB Mauri (UK) Ltd (the providing party)
2) The companies whose names and registered offices are set out in schedule 1 to this agreement.

B. The providing party has provided such services to the Receiving Parties on a regular basis since the later Date of Acquisition of the group by Associated British Foods Ple on 30 September 2004 on an informal basis which is now reflected in the terms and conditions of this Agreement which will govern the future supply of services from the providing party to receiving party.

Cost means value of the expenses incurred in providing the services

2. 2.1 From the effective date, the providing party shall at the request of a receiving party provide the receiving party with all or any of the services under the terms set out in this agreement. 16 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 17 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 18 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 19 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 20 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 21 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 22 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 23 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Our Analysis :

13. We have studied this impugned Agreement in depth. It is observed that the Agreement is between AB Mauri UK Ltd 24 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) (providing party) and 16 (receiving parties).All pages of this agreement are not signed by any party. Only the second last page contain signature of Providing party and last page contain signature of some person on behalf of Indian entity. The said Agreement is not registered nor it is notarized. There are no page numbers. The assessee has not produced any original agreement before us to prove the genuineness of this agreement.

It is a self serving document as it is prepared by parent company and the subsidiaries had to agree.

13.1 As mentioned there are 16 receiving parties located at different geographical locations. However, it is presumed in the agreement that all of them have requirement of the so called services mentioned in the agreement irrespective of the geographical difference. 13.2 The services provided were to be billed at a fee Calculated at Budgeted Cost plus 5% mark up.

14. It is important to mention here that the assessee has not provided any documents to prove the budgeted cost. Rather the assessee has not provided " What was the budgeted cost for various services separately"

25

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) We have gone through the invoices which are enclosed in the paper book, none of the invoices mentions the Budgeted Cost.

15. The assessee has not submitted which services were utilized by more than one AEs, and what was the Budgeted cost of these services, and what was the turnover of all these AEs and how these were allocated. We have gone through the invoices and these invoices does not contain any of these details. Rather all the invoices are vague.

The onus is on the assessee to prove it. Therefore, the TPO was right in holding the value at NIL.

Discussion about the Emails- the so called evidence :

16. We have reproduced here under all the emails which were part of the paper book of the assessee:

"Thanks and Regards Apoorv Verma AB MAURI INDIA PVT LTD.
Plot no. 218 & 219, Bommasandra Jigani Link Road, Bangalore - 560105, India, Venue - Hotel Radha Regent Electronic City, Cangalore On 11 th, Cab will move from the factory at 1:15pm. Hence pi have your lunch early.
On 12th, the regular cab will be dropping the people in the Hotel and then come to office and in the evening, it wiU pick you up from the hotel and drop in your respective points.
Thanks and Regards Apoorv Verma 26 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Hello Vijayan K C, Ina Fullerton cancelled the following Web seminar.
I will be in the Chennai office on Friday 8th-I can collect and docs then Geoff, Thanks.
I am on travel next week, so I am marking this to Vijayan, who will arrange for advance payment also.
Vijayan will also arrange to have this signed by Binu at Chennai next week. (should this be returned to you at Malaysia ............................. or can this be sent to supplier)............................... Please confirm this again to Vijayan.
regards Anand Anand Please find attached a proposal to conduct an Cogeneration study and a contract for same The contract needs to be signed by an officer of AB Mauri India The cost is INR 150,000 plus costs of travel to Chiplun, as per offer Can you please get the someone to sign this contract and return to me so that we can proceed with the work asap Thanks Regards Geoff Dear Sir, Please find attached in first attachment the policy cover details I am aiso sending the signed copy of contract document. I would like to request you to remove or change the yellow marked area in contract and send us the final copy after your signatures Vijayan Please advise the status of this Has it been signed and issues to the consultant? I want to get this work going Thanks Regards Geoff, Thanks.
I am on travel next week, so I am marking this to Vijayan, who will arrange for advance payment also.
Vijayan will also arrange to have this signed by Binu at Chennai next week. {should this be returned to you at Malaysia .............................. or can this be sent to supplier)............................... Please confirm this again to Vijayan.
27
IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) regards Anand Anand Please find attached a proposal to conduct an Cogeneration study and a contract for same The contract needs to be signed by an officer of AB Mauri India The cost is INR 150,000 plus costs of travel to Chiplun, as per offer Can you please get the someone to sign this contract and return to me sc that we can proceed with the work asap Thanks Regards Dear Sir, Please find attached in first attachment the policy cover details, I am also sending the signed copy of contract document. 1 would like to request you to remove or change the yellow marked area in contract and send us the final copy after your signatures Waiting for your mail received confirmation and the work order Thanks Bageshri Energetic Consulting Pvt. Ltd.
TMA House, Plot No. 6, 2nd Floor, Main Road, Wagle Industrial Estate, Dear Sir, Kindly ignore the payment terms part from the submitted proposal.
The payment terms will fee same-as previous i.e, 50% against advance and 50% against submission of satisfactory Excel sheets. So, requesting you to instruct Mr. Vijayan accordingly, please find attached herewith the proposal with changed payment terms.
Waiting for your mail received confirmation Thanks Bageshri Energetic Consulting Pvt. Ltd.
TMA House, Plot No. 6,2nd Floor, Main Road, Wagle Industrial Estate, Thane-West 400 604 Tel: 022-32437023 / 25805126 28 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Bageshri I accept your proposal, subject to the signing of a contract similar to that we signed for the co-gen work setting our brief confidentiality and deliverables etc. This can be the techno commercial work order Due to the urgency of the work, please proceed without waiting for the detailed contract Vljayan,, please pay the deposit of 35% upon receipt of invoice I will prepare the contract this week Thanks.
Dear Sir, Please find attached herewith the proposal for Zero discharge system evaluation and Excel based modeling for your perusal and consideration.
Waiting for your mail received confirmation Thanks Bageshri The views expressed in this e-mail are the views of the individual and may not reflect the views of the organisation. AB Mauri accepts no liability for any losses or damages arising from reliance on the information contained in this e- mail.
The information contained in this e-mail is confidential, may be legally privileged and Is intended solely for use by the individual or organisation to whom it is addressed. E-mail information is subject to copyright and must not be used, disseminated, copied or disclosed to third parties without the written consent of AB Ma uri. If you are not the intended recipient you should delete this e-mail, destroy all copies and inform the Webmaster [email protected] Copyright British Sugar pfc All Rights Reserved Registered Office:
Weston Centre 10 Grosvenor Street London Andrea - Confirmation for KC Vijayan.doc Dear all Please can we use these conference call details for our call later today. I will be 29 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) the leader Kind regards Ian Thanks and Regards Apoorv Verma AB MAURI INDIA PVT LTD.
Plot no. 218 & 219/ Bommasandra Jigani Link Road, Bangalore - 560105, India, Hi Vijayan Please find the attachment this time, many apologies. Kind regards, Andrea Hi Please find attached car booking confirming for 19 July 2011. You will be picked up at 1755pm and dropped off at Marriott Hanbury Manor Hotel where a room has been booked for you.
I hope that this is okay.
Kind regards Andrea - Confirmation for KC Vijayan.doc Thanks and Regards Apoorv Verma AB MAURI INDIA PVT LTD.
Plot no. 218 & 219/ Bommasandra Jigani Link Road, Bangalore - 560105, India, Dear all Please can we use these conference call details for our call later today. I will be the leader Kind regards Ian Alix - Please can you furnish the attendee's with conference call details Time - 15.00 (Delhi time) To resove AB Mauri India payment terms Thanks and Regards Apoorv Verma AB MAURI INDIA PVT LTD.
Plot no. 218 & 219, Bommasandra Jigani Link Road, Bangalore-560105, India, 30 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Hi Vijayan Can you please "break down the'irtterco call account balance with FIL to show the draw downs of the AUD 7.2m loan with FIL, to confirm thratall of the draw downs have been included within the 9+4 forecast. I was expecting it to follow the table in the loan documentation but cannot see this clearly as there is already an additional call balance with them.
Annex A- Schedule of loan draw down Month Amount (AUDk) April 2011 820 May 2011 1,690 June 2011 810 July 2011 1,360 August 2011 1,490 September 2011 1,030 Total 7,200 Can you also explain why this has been moved from intercompany loans to the intercompany call account as I can see no reference to this in the loan documentation and Daniel Roth is still recording this as an intercompany loan for FIL.

Kind Regards Debbie Thompson Group Finance Manager AB_Mauri_Logo_CMYK_minl Telephone: +44 (0)1733 871519"

16.1 We have carefully studied all the emails. We are discussing each email here onwards.
16.2 The email at page 95 and 97 are regarding 'TIPS training' From these emails one can only infer that there was some training.
We fail to understand who were the trainers, what was their specialization, has the assessee requested for the training? What was the cost of the said training to the AE, if at all it was provided by the AE.
31
IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) In the absence of these details, we ask ourself how can we consider these emails as an evidence of service provided by the AE.
16.3 This email number 3 is regarding cancellation of some "ABF Training" This is definitely not an evidence for the services provided by the AE.
16.4 , In this email one Mr.Geoff said that he will be in Chennai Office on Friday 8th and can collect any documents.
Assessee has not explained who is Mr.Geoff. At best we understand that he may have collected some document. So it is a courier service which is easily available everywhere.
Any way the Assessee has not explained the cost of these services of collecting some documents.
These emails at page number 101 to 116 are related to some Services to be provided by Energetic Consulting Pvt Ltd, Thane Maharashtra India to the assessee. The assessee has not explained the role of the AE in this context. This particular service contract is with an Indian local entity. Assessee is Indian. Contract is with Indian entity.
Assessee failed to explain role of AE situated in UK for this contract 32 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Therefore, we are of the opinion that these emails are not evidence of the services provided by AE.
16.6 Emails at page 117, 118, 119, 120 are saying only "Chiplun debottle necking and ETP"

This sentence does not give any evidence of any service provided by AE to the assessee.

16.7 Page 124 is regarding car booking. We do not understand for whom the car was booked. Anyway this does not explain any service provided by AE to the assessee.

16.8 Page 121, 122 are not legible.

16.9 Email at page 123 talks about some attachment. The responded has replied that there are no attachments. This is definitely not an evidence for the services provided by the AE.

16.10 Email at page 125, 126,127,128 are instruction for some conference call and how to join the conference. From this email we fail to understand what was the subject of conference, who participated in the conference, etc .This is definitely not an evidence for the services provided by the AE.

33

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 16.11 Email at page 129 and 130 is about some intercompany loan being shown as intercompany call account. This is definitely not an evidence for the services provided by the AE. 16.12 The email at page 131 is about Intercompany Loan agreement. The sender of the email has just stated that he is submitting two signed copies of Intercompany Loan Agreements by courier. This is definitely not an evidence for the services provided by the AE

17. As can be seen in the above paragraphs, we have analyzed all the copies of emails submitted by the assessee as evidence of the "So-called" services provided by the AE to the assessee. We have observed that none of the emails establish any service being provided by the AE to the assessee. Therefore, we are of the opinion that the assessee has failed to substantiate by documentary evidence, any services provided by the AE to the assessee. Therefore, on facts and circumstances of this case we are of the opinion that no services were provided by the AE to the assessee. Since, there are no services, there is no question of benchmarking them. One can analyze the ALP if there are any services, but in the case of the assessee there is no service by the AE to the assessee. Hence, the TPO has rightly held value of the so called services as NIL because there are no services. We find the ITAT Bangalore on identical facts in the case of Taegu 34 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) Tec India Pvt. Ltd.,v/s DCIT ITA(TP)1337 Ban 2010 vide order dated 24/05/2017 have held as under :

Quote, "But onus lies on the assessee to furnish the proof of actual receipt of the services by the appellant from the AE. The Hon'ble Bombay High Court in the case of Umakant Vs. DCIT 369 ITR 220 held that proof of rendition of services is a sinequanone for allowability of expenditure in the hands of the recipient of the services.................. The coordinate bench of this Tribunal in the case of Volvo India Pvt. Ltd., of which the Hon'ble AM is the author, held as follows:
"12. Thus in the light of the above legal position, the ALP of services of AE cannot be determined at Nil by questioning the necessity of benefits of expenditure incurred. But the matter does not end there. The onus lies on the assessee to prove that the services are actually rendered by the AE. But the assessee had failed to discharge this onus lying upon it despite being asked to do so by the TPO. The TPO had especially invited the assessee company to produce the proof in support of the services rendered by AE. The appellant only had tried to prove this by producing some correspondence which does not prove that the services are actually rendered. The failure by the assessee to discharge the onus can be presumed that the assessee had no evidence to establish that services of management support are rendered by its AE in consideration to payment of Rs.26,22,19,000/-. This presumption can be drawn even as per the provisions under section 86 of Indian Evidence Act. The submission that the TPO had impliedly accepted the rendition of services cannot be accepted as there was no finding given by the TPO that services are actually rendered. In fact, the TPO while summarizing this observation vide page No. 30 of his order vide column No.6 had specifically mentioned that the assessee had failed to prove that the services are actually rendered 35 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) by AE. Furthermore the finding of the TPO that the invoice was raised much after the closure of the accounting year and the payment of management fee in nothing but siphoning of the profits from India with the intention of avoiding tax are serious enough to doubt the genuineness of transactions. The appellant had made no effort to controvert the findings of the TPO. Therefore, in our considered opinion the TPO/AO is justified in adopting ALP at Nil."

9. Respectively following the decision of co-ordinate bench cited supra, we hold that in the absence of proof of actual rendition of services on record, TPO was justified in making the ALP adjustment of Rs. 2,21,64,344/-.

10. As regards the other contention of the AR that the transaction of management support fee should be aggregated with other transaction and be bench marked by adopting TNMM cannot be accepted for the simple reason that when there was no proof of actual rendition of services by AE, the very transaction is a sham transaction and in which event it cannot be said that the transaction can be bundled with other transactions. " Unquote.

18. Further, Hon'ble Delhi High Court in the case of Akzonobel India Private Limited Vs. Addl.CIT has dismissed the appeal of the company on the identical issue, as under :

Quote, " Upon a perusal of the paper book, this Court finds that all the three authorities below have given concurrent findings of fact that the Appellant had failed to furnish evidence to demonstrate that administrative services were actually rendered by the AE and the assessee had received such services. In fact, the ITAT has noted 36 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) in the impugned order "....On a specific query made by the Bench to demonstrate the receipt of services from AE through cogent evidence, including, any communication with the AE, learned counsel for the assessee expressed his inability to furnish any evidence and repeated his submission to restore the matter back to the Assessing Officer for enabling the assessee to furnish evidence, if any.". 6. This Court is also of the view that every Assessment Year is a separate unit which is governed by its own peculiar facts.
Further, the ITAT in the impugned order has clarified that its decision would not prejudice the assessee's claim in any other assessment year, as it has to be decided based on the evidences produced to establish the claim of receipt of services from AE.
7. Further , this Court in Principal Commissioner of Income Tax-6 vs. Make My Trip India (P) Ltd., (2017) 87 taxmann.com 284 (Delhi) has held that difference of opinion between the parties, as to the appropriateness of one or the other methods to calculate arm's length price, cannot per se be a ground for intereference and the appropriateness of the method unless shown to be contrary to the Rules specially 10B and 10C are hardly issues that ought to be gone into under Section 260A of the Act. 8. Consequently, this Court is of the view that no substantial question of law arises for consideration in the present appeal and the same is accordingly dismissed." Unquote.

19. Therefore, respectfully following Hon'ble Delhi High Court and ITAT Bangalore, we uphold the order of the TPO on the issue of "Management Services".Thus, the Ground No.2 in IT(TP)A No.85 of 37 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 2018 for the A.Y.2011-12 is dismissed. Ground No.1 in IT(TP)A No.85 of 2018 is general in nature and does not need any adjudication hence dismissed as not adjudicated. 19.1 Our findings in IT(TP)A No.85 of 2018 regarding Ground No.2 Management Charges paid shall apply mutatis-mutandis to the Ground No.2 in IT(TP)A No.86 of 2018 for the A.Y.2012-13 for Management Charges paid of Rs.2,43,07,267/-. Accordingly, assessee's Ground No.2 for the A.Y.2012-13 is dismissed. Ground No.1 in IT(TP)A No.86 of 2018 is general in nature and does not need any adjudication hence dismissed as not adjudicated. 19.2 Thus, assessee's appeal number in IT(TP)A No.85 of 2018 for the A.Y.2011-12 and IT(TP)A No.86 of 2018 for the A.Y.2012-13 are dismissed.

Discussion on the case laws relied by the Assessee:

20. The assessee has relied on the following case laws with respect to Management Fee.

20.1 EKL Appliances Ltd Vs. CIT 24taxmann.com 199 :- In this case the services were never doubted . However, in the case under consideration, the issue is that assessee failed to establish that the Services were actually received. Therefore, the case law is not applicable in the case of the assessee.

38

IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) 20.2 Dresser Rand India ITA No.8753/Mum/2010: In the case of Dresser Rand issue was of benefit test. Here in the case under consideration, we have not applied benefit test. We are on the basic fact that assessee failed to prove receipt of Services. Hence the case law is not applicable.

20.3 AWB India P Ltd Vs Addl. CIT ITA 4454/Del/2011: This case is again distinguishable on the facts. We are on the basic fact that assessee failed to prove receipt of Services. Hence the case law is not applicable.

20.4 The assessee has also relied on some other decisions. But all the case laws relied are distinguishable on the fact that in the case of the assessee the assessee failed to demonstrate that the Services were actually received.

IT(TP)A No. 84/CHNY/2018 for AY 2010-11:

21. This is assessee's appeal. The TPO has made adjustment to the value of the International Transaction for AY 2010-11. The Assessee and TPO both applied TNMM. The TPO rejected the TNMM analysis carried out by the assessee, not agreeing to the filters applied by the assessee, and three years weighted average considered by assessee for comparable. The TPO carried out fresh analysis after 39 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) giving opportunity to the assessee. The TPO arrived at following comparable:

       Name                                               % PLI
       Kothari Fermentaion & Biochem Ltd                  3.73
       Anmol Biscuits Ltd                                 4.70
       Average                                            4.23

The assessee's PLI for Bakery Segment was (-1.67%). Since the assessee's PLI (OP/OI) was less than the average of comparable, the TPO held that the transaction was not at Arm's Length and proposed adjustments.

21.1 Before, us the Ld AR submitted that the loss was due to expansion and it was not operative loss. The Ld.AR also submitted that the TPO failed to consider the Foreign exchange gain. The Ld.AR submitted that the Foreign exchange gain/loss was part of operating profit as it was related to Packing credit. 21.2 However, it is observed that the TPO has not discussed these issues in the order properly. The TPO has vaguely mentioned that the Foreign exchange gain is related to ECB. However, TPO has not specified how much was the foreign exchange gain, how much was related to ECB, how much was related to packing credits or any other operative activity. Therefore, in the interest of Justice, we set aside this issue to the file of the AO/TPO for proper working of PLI. Opportunity shall be granted to the assessee. Assessee shall provide 40 IT(TP)A No.84 to 86/CHNY/2018 [A] & ITA No's.3315 to 3317/CHNY/2018 [R] for A.Y.2010-11, 11-12 & 12-13 AB Mauri India Private Limited (06 Appeals) all the details. Accordingly the assessee's grounds of TP adjustments in A.Y.2010-11 in IT(TP)A No.84/CHNY/2018 are allowed for statistical purpose.

IT(TP)A No's.84, 85 & 86/CHNY/2018 (Assessee) :

22. To sum up, appeal of the Assessee for A.Y.2010-11 is Partly Allowed for statistical purpose, appeals for A.Y.2011-12 and for A.Y.2012-13 are Dismissed.

ITA No's.3315, 3316 & 3317/CHNY/2018 (Revenue):

23. To sum up, appeals of the Revenue for A.Y.2010-11, A.Y.2011-12 and for A.Y.2012-13 are Partly Allowed.

Order pronounced in the open Court on 23rd November, 2022.

        Sd/-                                             Sd/-
( MAHAVIR SINGH)                                (DR. DIPAK P. RIPOTE)
  VICE-PRESIDENT                               ACCOUNTANT MEMBER

पुणे / Pune; दनांक / Dated : 23rd Nov, 2022/ SGR* आदेशक ितिलिपअ ेिषत / Copy of the Order forwarded to :

1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The CIT(A), concerned.
4. The Pr. CIT, concerned.
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, चे ई "डी" ब च, चे ई / DR, ITAT, "D" Bench, Chennai.
6. गाड फ़ाइल / Guard File.
41