Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Ing Investment Management (I) P. Ltd, ... vs Assessee on 10 February, 2014

आयकर अपीलीय अिधकरण, अिधकरण मुंबई IN THE INCOME TAX APPELLATE TRIBUNAL MUMBAI BENCHES 'L' MUMBAI सव[ौी ǒवजय पाल राव, Ûयाियक सदःय एवं /एवं ौी डȣ. कǾणाकर रावु,, लेखा सदःय के सम¢ ।

    BEFORE SHRI VIJAY PAL RAO, JUDICIAL MEMBER                 /AND

        SHRI D.KARUNAKARA RAO, ACCOUNTANT MEMBER
              आयकर अपील सं. / ITA No. 2854/MUM/2011
                    िनधा[रण वष[ /Assessment Year 2006-07
               आयकर अपील सं. / ITA No. 2853/MUM/2011
                     िनधा[रण वष[ /Assessment Year 2007-08
ING Investment Management             बनाम The ACIT, Ward 10(1),
                                      बनाम/
(India) Private Limited,                     Aaykar Bhavan,MK Road,
                                       Vs.
601/602, Windsor, Off CST                    Mumbai 400 020.
Road, Kalina, Santacruz (East),
Mumbai 400 098

ःथायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAACI 4057N (अपीलाथȸ /Appellant) .. (ू×यथȸ / Respondent) आयकर अपील सं. / ITA No. 2843/MUM/2011 िनधा[रण वष[ /Assessment Year 2006-07 आयकर अपील सं. / ITA No. 4109/MUM/2011 िनधा[रण वष[ /Assessment Year 2007-08 The DCIT, Ward 10(1), बनाम ING Investment Management बनाम/ Aaykar Bhavan,MK Road, Vs. (India) Private Limited, Mumbai 400 020. 601/602, Windsor, Off CSYT Road, Kalina, Santacruz (East), Mumbai 400 098 ःथायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAACI 4057N (अपीलाथȸ /Appellant) .. (ू×यथȸ / Respondent) Assessee by : S/Shri Kanchan Kaushal & Dhanesh Bafna Revenue by Shri Ajay Shrivastava सुनवाई कȧ तारȣख / Date of Hearing : 10/02/2014 घोषणा कȧ तारȣख /Date of Pronouncement : /02/2014 2 ITA No. 2854,2853,2843&4109/MUM/2011 आदे श / O R D E R PER BENCH:

These are two sets of cross appeals filed against two separate orders. ITA No 2854/Mum/2011 & ITA No.2843/Mum/2011 are appeals filed against the order passed by Ld. CIT(A)-21 Mumbai dated 27/01/2011 for the assessment year 2006-07. Further, ITA No.2853/mum/2011 & ITA No.4109/mum/2011 are appeals filed against the order passed by Ld. CIT(A)- 21, Mumbai dated 07/03/2011 for the assessment year 2007-08. First, we shall take up the cross appeals for the AY 2006-07 here as under:
ITA No . 2854/Mum/2011, A.Y.2006-07- Assessee's Appeal:
2. Grounds raised by the assessee in this appeal read as under:
Ground No. 1: Disallowance under section 14A- Rs.210,000 On the facts and circumstances of the case and in law, the learned Commissioner of Income-tax (Appeals) - 21 [hereinafter referred to as 'CIT(A)'] erred in confirming the disallowance amounting to Rs.210,000 under section 14A of the Income-tax Act, 1961 ('the Act') on the grounds that the amount of disallowance is attributable to administrative and managerial expenses towards investment activity for earning exempt income.
Ground No.2 : Market Support Services - Rs. 41,58,078 On the facts and circumstances of the case and in law, the learned CIT(A) has erred in confirming the disallowance of Market Support Services amounting to Rs.41,58,078 under section 40(a)(ia) of the Act. Further, the learned CIT(A) has also erred in upholding the said disallowance on the ground that the Appellant has failed to explain that the said payment was made wholly and exclusively for the purpose of business.

2.1 Ground NO.1 relates to disallowance under section 14A r.w.r. 8D of the Income Tax Act,1961 (the Act). It is an undisputed fact that dividend income of Rs.15,76,758/- is includable exempt income in the income of the assessee. During the assessment proceedings the AO invoked provisions of the rule 8D of the I T Rules, 1962 and accordingly, AO made disallowance of Rs.2,10,000/- as 3 ITA No. 2854,2853,2843&4109/MUM/2011 per clause (iii) of Rule 8D(2) of IT Rule 1962. There is no disallowances under other clauses of the said rule on accounts of the direct expenditure and the interest expenditure.

2.2 On these facts Ld. AR brought to our notice the judgment of Hon'ble Bombay High Court in the case of Godrej Agrovet Ltd. Income Tax Appeal No.934 of 2011, which is relevant for the proposition that for the AYs prior to the insertion of the said Rule 8D, making disallowance @ 2% of the exempt income shall constitute a 'reasonable basis'. On the other hand, Ld CIT-DR for the revenue relied on the order of the AO and the CIT(A).

2.3 On hearing both the parties we are of the opinion that making disallowance at 2% of the exempt income of Rs. 15,76,758/- will meet both ends of justice of the facts of the present case. In fact, Ld Counsel for the assessee has no objection for applying the said binding judgment of the jurisdictional high court. Accordingly Ground No.1 of the assessee's appeal is partly allowed as above.

3. Ground No 2 relates to disallowance of "market support service expenses"

by invoking provisions of section 40(a)(ia) of the Act. AO made disallowance of Rs.41,58,078/- holding that this expenditure constitute "Fee for Technical Services (FTS)/Royalty". CIT(A) confirmed the disallowance of Market Support Services amounting to Rs.41,58,078 under section 40(a)(ia) of the Act. Further, the learned CIT(A) upheld the said disallowance on the ground that the assessee failed to explain that the said payment was made wholly and exclusively for the purpose of business. Accordingly, CIT(A) confirmed the same.
3.1 During the proceedings before us both the parties agreed to the proposition that this issue need to be remanded to the files of the AO for a fresh decision considering the amended provisions of the law that deals with the income as well as FTS/Royalty or others. In this regard, Ld. Counsel relied 4 ITA No. 2854,2853,2843&4109/MUM/2011 on the contents of the paper book from page 42 onwards which are basically copies of tax invoices. On perusal of the same we find that the said pages do not establish the nexus of the expenditure to the clientele of the company who received the payment, qua the services rendered by the employees/contract workers of the company as the case may be. In the set aside assessment the AO is directed to examine not only the nature of employment of the persons whose names appear on the tax invoices and the nature of services rendered by them to the so called company. The AO shall grant reasonable opportunity of being heard to the assessee as per principles of natural justice. The AO shall also admit evidences if any in support of the submissions to be made by assessee during the proceedings. Accordingly, this ground is allowed for statistical purposes.
In the result, appeal of the assessee is partly allowed for statistical purpose.
II. ITA No.2843/Mu,/2011, A.Y 2006-07: Revenue's Appeal:
4. Grounds raised by the Revenue in this appeal read as under:
1(i). On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that the mutual fund scheme expenses of Rs.2,20,17,000/- was an allowable business expenditure in the hands of the assessee company.
1 (ii) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the expenses of Rs.2,20,17,000/- was incurred on behalf of ING Mutual Fund and could not be treated as the expenses of the assessee company.
1 (iii) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that the expenses of Rs.2,20,17,000/- was not incurred by the assessee in the course of its business as an Asset Management Company and, hence, the said expenditure could not be said to have been laid out or expended wholly and exclusively for the business of the assessee and allowable u/s 37(1) of the Income Tax Act, 1961.

2(i). On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in deleting the disallowance of foreign travel expenses of Rs.1,05,900/- on the ground that the expenses were incurred for meetings held outside India by the assessee company for promoting its business.

5 ITA No. 2854,2853,2843&4109/MUM/2011

2(ii) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that in the course of the assessment proceedings, the assessee was not able to prove the commercial expediency of the foreign travel expenses and the Assessing Officer should have been allowed an opportunity to examine the contention of the assessee that the details of the foreign travel expenses including the names of persons who travelled, place of travel and purpose of travel was given in the course of the assessment proceedings and the expenditure was incurred for promoting the business of the assessee.

3(i). On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that the Information Technology Expenses of Rs. 1,53,92,923/- were in the nature of general/routine/ recurring expenses and the sassessee did not acquire 4.1 Ground No.1 relates to the disallowance on account of "mutual funds scheme expenses" of Rs.2,20,17,000/- u/s 37 of the Act. It is the claim of the assessee that the assessee is engaged in the business of managing of various mutual funds schemes and each of the mutual fund maintains a books of account separately in compliance of with the provisions of SEBI (Mutual Fund Regulations 1996). The expenses incurred in excess of 6% ceiling provided in the said Act are debited to the assessee P&L Account of the assessee and the same is in accordance with the provisions of section 52 of the said Act. In this regard Ld. Counsel for the assessee mentioned that there is no dispute on the facts relating to the quantification and percentages. There is also no dispute on the genuineness of expenditure before the lower authorities. The only limited issue for adjudication is whether the expenses in excess of 6% can be booked to the accounts of the assessee. As per the assessee's counsel, this issue should be allowed in favour of the assessee considering provisions of sub- section (5) of section 52 of the Act and other decisions in force.

4.2 Before us Ld. CIT-DR draw our attention to certain erroneous assumption of the Ld. CIT(A) that requires rectification. On perusal of the said provision of sub-section (5) of section 52 of the SEBI Regulations we find that the same reads as under:

6 ITA No. 2854,2853,2843&4109/MUM/2011
"(5) Any expense other than those specified in sub-regulations (2) and (4) shall be borne by the asset management company (or trustee or sponsors)"

Like the one above, there are other residual provisions in the said section 52 of the said Act that provides and enables the AMC like the present assessee to bear the expenditure in excess of the said 6% limitation. Considering the above enabling provision for debiting the expenses above 6% limitation provided under SEBI Rules, we are of the opinion that the relief granted by Ld. CIT(A) does not call for any interference. In addition and in substance, the decisions which were cited by Ld. Counsel, helps the assessee. In view of the above, Ground No.1 raised by the revenue is dismissed.

5. Ground No.2 relates to disallowance of "foreign travel expenses". At the very outset, Ld. Counsel mentioned that AO disallowed a sum of Rs.1,05,900/- and also mentioned about the adjudication of similar issue by the Tribunal in the assessee's own case for A.Y 2003-04 in ITA No 1571/Mum/08. In this regard he brought to attention to the contents of the said order of the Tribunal copy of which is placed at page 29 to 30 of the paper book. In particular, the assessee;s counsel read out the contents of para 6.3, which is reproduced as under:

" 6.3 After considering the submissions and perusing the material on record, the CIT(A) observed " in view of the factual and legal submissions made before me, as above the disallowance made by the AO of Rs.9,21,795/- on account of foreign traveling expenses and expenses incidental to foreign travel are deleted in the facts and circumstances of the instant case where no specific adverse material is not in possession of the AO."

On hearing the parties and after perusing the facts of the present case, in view of the above finding, this ground 2 of the revenue is dismissed.

6. Ground No.3 of revenue's appeal relates to disallowance of "non- technical expenses (IT expenses)" of Rs.1,53,92,923/-. In this regard Ld. Counsel mentioned that an identical issue came up for adjudication by the 7 ITA No. 2854,2853,2843&4109/MUM/2011 Tribunal for the assessment year 2004-05 in assessee's own case and the said order of the Tribunal dated 29/1/2011 was not available to the Ld. CIT(A) while deciding the issue. Referring the SB decision in the case of Amway India Enterprise, 111 ITD 112 (Del)(SB), Ld Counsel mentioned that the issue requires remanding for deciding the issue afresh. For supporting the above, Ld. Counsel brought to our attention para 14 to 17 and read out the following lines:

"Respectfully following the above decision of the Special Bench of the Tribunal we set aside the order passed by the revenue authorities on this account and send back the matter to file of the Assessing Officer who shall decide the issue afresh in the light of the directions of the Tribunal (supra), and according to law after providing reasonable opportunity of being heard to the assessee. The ground taken by the assessee is, therefore, partly allowed for statistical purposes."

6.1 From the above contents of the para 17 it is evident that the Tribunal set aside the issue for fresh decision in the light of the order in the case of Amway India Enterprise, 111 ITD 112 (Del)(SB). To the extent such expenditure is claimed in this year also, accordingly, the same are set aside with identical directions.

a. Referring to the contents of para 6.3 of the impugned order the Ld. Counsel mentioned that there are other expenditure such as IT infrastructure support expenses and the same needs to be allowed in favour of the assessee considering the decision of the AO in the assessment year 2008-09 in assessee's own case. He mentioned that , despite the similarity of the expenditure, the AO did not make any disallowance on this account and filed a copy of the order of the AO dated 30/11/2010. In our opinion the addition on this account deserves deletion of such expenses in this year also considering the homology of the facts.

b. Regarding other expenses appearing in the table at para 6.3, both the parties agreed that these expenses have to be examined by the AO and after examining the nature of the expenses and the business connectivity. On perusal of the orders we find that there is no specific discussion appearing in 8 ITA No. 2854,2853,2843&4109/MUM/2011 the orders of the lower authorities. Therefore, the orders of the lower authorities cannot be described as speaking order on each of such grounds. We, accordingly, direct the AO to allow the claim of the assessee after due verification of the genuineness and business nexus and also in accordance with the provisions of section 37 of the Act. Accordingly, this ground is partly allowed for statistical purposes.

c. In the result, the appeal of the revenue is partly allowed for statistical purpose.

6.2 Now we shall take up the cross appeals for the AY 2007-08.

III. ITA No.2853/Mum/2011: A.Y.2007-08-Assessee's Appeal:

7. Grounds of appeal raised by the assessee read as under:

"Ground No. 1: Market Support Services - Rs. 43,26,130 On the facts and circumstances of the case and in law, the learned Commissioner of Income-tax (Appeals) - 21 [hereinafter referred to as 'CIT(A)'] has erred in confirming the disallowance of Market Support Services amounting to Rs.43,26,130 under section 40(a)(ia) of the Income- tax Act ('the Act'). Further, the learned CIT(A) has also erred in upholding the said disallowance on the ground that the Appellant has failed to explain that the said payment was made wholly and exclusively for the purpose of business.
Ground No. 2: Re-imbursement of office license fees - Rs.43,1O,465 On the facts and in the circumstances of the case, the learned CIT(A) has legally erred in disallowing re-imbursement of office license fees amounting to Rs. 43,10,465 under section 40(a)(i) on the ground that the Appellant has not explained that the tax was deducted at source while making payments to the ultimate vendor. The Appellant prays that the learned CIT(A) be directed to consider the payments in the nature of re- imbursement of expenses and delete the said disallowance.
Ground No.3 : Information Technology expenses - Rs.16,24,382 On the facts and in the circumstances of the case, the learned CIT(A) has legally erred in disallowing a sum of Rs.16,24,382 incurred towards 9 ITA No. 2854,2853,2843&4109/MUM/2011 Information Technology Expenses on purchase of software on the grounds that the same resulted in deriving benefits of enduring nature. The Appellant prays that the learned CIT(A) be directed to delete the said disallowance.
Ground No.4 : Disallowance under section 14A - Rs100,000 On the facts and circumstances of the case and in law, the learned CIT(A) erred in upholding the disallowance to the extent of Rs.100,000 under section 14A of the Act on the grounds that the amount of disallowance is attributable to administrative and managerial expenses towards investment activity for earning exempt income. The Appellant prays that the learned CIT(A) be directed to delete the said disallowance.
Ground No.5 : Allocated Regional Overheads - Rs.19,04,521 On the facts and circumstances of the case and in law, the learned CIT(A) erred in disallowing the Allocated Regional overhead expenses amounting to Rs. 19,04,521 on the grounds that there is no discussion of the same being disallowed in the assessment order for AY 2006-07. The Appellant prays that the learned CIT(A) be directed to delete the said disallowance."

7.1 Ground No.1 relates to the disallowance on "Market Support Services"

under section 40(a)(ia) of the Act. On facts this ground is similar to the one adjudicated by us vide Ground No.2 of assessee's Appeal in ITA No.2854/Mum/2011 for A.Y 2006-07. Detailed discussion is provided in the paragraphs above. Accordingly, this ground of the assessee is allowed for statistical purposes.

8. Ground No.2 relates to disallowance of "Office Licence Fee" under section 40(a)(ia) of the Act. In this regard, at the very outset, Ld. Counsel drew our attention to an application dated 10/02/2014 seeking admission of "additional evidences" (ie TDS Certificate). The assessee pressed for admission of these copies of TDS Certificates as additional evidence in support and prayed for deletion of the additions made by the AO on account of the office License Fee.

10 ITA No. 2854,2853,2843&4109/MUM/2011

8.1 On hearing Ld. DR for the Revenue, we are of the opinion that the said evidences are required to be admitted in the interest of justice. In accordance with the principle of natural justice, we remand this issue to the file of AO for fresh adjudication after considering the additional evidences and other facts on record. Accordingly, Ground No.2 is allowed for statistical purposes.

9. Ground No.3 relates to disallowance of "Non-Technical Expenses". These expenditure claim is identical to the ones claim by the assessee in the preceding AY, which is adjudicated above. The contents of the discussion given in para 6.1 above is mutatis mutandis applicable here. At the very outset Ld. Counsel mentioned that this issue is required to be remanded to the files of AO in accordance with "rule of consistency" for deciding the issue afresh after considering the judgment in the case of Amway Enterprises (supra). Accordingly, this ground is set aside.

10. Ground No.4 relates to disallowance under section 14A r.w.r. 8D of the Act. At the outset both the parties mentioned that this issue is identical to the one already adjudicated by the Tribunal in accordance with Ground No.1 of the assessee's appeal in ITA No.2854/Mum/2011 for A.Y 2006-07. We direct the AO to adjudicate the same in the same lines following the judgment of the Hon'ble High Court in the case of Godrej Agrovet Ltd. (supra). Accordingly, this ground is partly allowed as above.

11. Ground No.5 relates to disallowance of allocated regional overhead expenses is not pressed by Ld.Counsel as can be seen from the chart at Sl.No.5. Accordingly this ground is dismissed as not pressed.

12. In the result, assessee's appeal is partly allowed.

IV. ITA No.4109/Mum/2011, A.Y 2007-08- Revenue's Appeal:

13. Grounds of appeal raised by the assessee read as under:

11 ITA No. 2854,2853,2843&4109/MUM/2011
1. "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that the fees paid of Rs.82,95,000/- to M/s.

Optimix Technologies Pvt. Ltd. was reimbursement of expenses.

2. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in deleting the disallowance of Mutual Fund Scheme expenses holding that the expenditure claimed by the assessee was allowable as business expenditure.

3.(i) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in deleting the disallowance of foreign travel expenses of Rs.25,02,944/- on the ground that the expenses were incurred for meetings held outside India by the assessee company for promoting its business.

(ii) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) failed to appreciate that in the course of the assessment proceedings, the assessee was not able to prove the commercial expediency of the foreign travel expenses and the Assessing Officer should have been allowed an opportunity to examine the contention of the assessee that the details of the foreign travel expenses including the names of persons who traveled, place of travel and purpose of travel was given in the course of the assessment proceedings and the expenditure was incurred for promoting the business of the assessee.

4. On the facts and in the circumstances of the case and in law, the Ld. CIT(A) has erred in holding that the Information Technology expenses were in the nature of general/routine/recurring expenses and the assessee did not acquire any asset of enduring nature and, hence, the expenditure was allowable as business expenditure.

Further, the CIT(A) erred in deleting the balance disallowance incurred towards upgradation of existing software, annual maintenance contract, internet revenue charges paid to M/s. Optimix Technologies Pvt. Ltd. treating it as revenue expenses ignoring the fact that expenses incurred on information technology is capital in nature.

5. On the facts and in the circumstances of the case and in law, the Ld CIT(A) erred in restricting the disallowance to Rs.1,00,000/- as against Rs.6,19,8831- holding that the provisions of Rule 8D were not applicable in the year under consideration in view of Bombay High Court decision in the case of Godrej Boyce Mfg. Co..

14. Grounds No.1 & 4 are inter-connected ones. Ground No.1 is factually amounts to double disallowance for reasons discussed in the orders of the lower authorities. In principle, CIT-DR agrees with the same. Regardng ground 12 ITA No. 2854,2853,2843&4109/MUM/2011 4, it is demonstrated that an ientical issue was raised and adjudicated by us in connection with Revenue's Ground No.3 in ITA No.2843/Mum/2011 for A.Y 2006-07. Following the principle of consistency, we remand this ground also to the files of AO with identical directions. A.O is directed to adjudicate this issue afresh after giving the assessee reasonable opportunity of hearing. Accordingly, Ground 1 & 4 are set aside.

15. Ground No.2 relates to disallowance of Mutual Fund Scheme expenses under section 37 of the Act. This ground is identical to Ground No.1 of Revenue's appeal for assessment year 2006-07 in ITA No. 2843/MUM/2011 we remand this issue also to the files of AO with similar directions. Accordingly, we allow this ground for statistical purposes.

16. Ground No.3 relates to foreign travel expenses. After hearing both the parties we find this ground is required to be decided in favour of assessee considering the order of the Tribunal in earlier years. Accordingly, Ground No.3 is dismissed.

17. Ground No.5 relates to disallowance under section 14A r.w.r.8D of the Act. This is a cross ground raised in the assesee's appeal also. Vide Ground No.4 of the assessee's appeal for A.Y 2007-08 in ITA No 2853/Mum/2011. Accordingly, with identical directions, this ground is allowed as above.

18. In the result both the appeals are partly allowed.

Order pronounced in the open court on /02/2014 आदे श कȧ घोषणा खुले Ûयायालय मɅ Ǒदनांकः /02/2014 को कȧ गई ।

                     Sd/-                                            Sd/-
ǒवजय पाल राव) VIJAY PAL RAO             ौी डȣ. कǾणाकर रावु, /D.KARUNAKARA RAO
 Ûयाियक सदःय JUICIAL MEMBER                       लेखा सदःय / ACCOUNTANT MEMBER
मुंबई Mumbai;      Ǒदनांक Dated        /02/2014
                                           13          ITA No. 2854,2853,2843&4109/MUM/2011




आदे श कȧ ूितिलǒप अमेǒषत/Copy
                     षत      of the Order forwarded to :
1. अपीलाथȸ / The Appellant
2.   ू×यथȸ / The Respondent.
3.   आयकर आयुƠ(अपील) / The CIT(A)-
4.   आयकर आयुƠ / CIT
5.   ǒवभागीय ूितिनिध, आयकर अपीलीय अिधकरण, मुब
                                            ं ई / DR, ITAT,
     Mumbai
6.   गाड[ फाईल / Guard file.

                                                               आदे शानुसार/
                                                                        ार BY ORDER,
स×याǒपत ूित //True Copy//
                                       उप/सहायक
                                       उप सहायक पंजीकार    (Dy./Asstt. Registrar)
                                         आयकर अपीलीय अिधकरण,
                                                     अिधकरण मुब
                                                              ं ई / ITAT, Mumbai
व.िन.स./Vm, Sr. PS