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 8, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Trend Micro India Pvt. Ltd., New Delhi vs Dcit, Circle- 25(2), New Delhi on 11 April, 2022

            INCOME TAX APPELLATE TRIBUNAL
              DELHI BENCH "I-2": NEW DELHI


                        BEFORE
        DR. B.R.R. KUMAR, ACCOUNTANT MEMBER
                          AND
         MS. ASTHA CHANDRA, JUDICIAL MEMBER

                    ITA No. 7289/Del/2018
                      Asstt. Year : 2014-15


        Trend Micro India Pvt. Ltd.   Vs.     DCIT
        Eros Corporate Tower, 10th            Circle-25(2)
        Floor, Nehru Place, New               New Delhi.
        Delhi - 110 019
        PAN AACCT2082Q
        (Appellant)                           (Respondent)



         Assessee by:      Shri Vishal Kalra, Advocate
         Department by :    Shri Mahesh Shah, CIT- DR
         Date of Hearing   22.02.2022
         Date of           11.04.2022
         pronouncement



                           ORDER

PER ASTHA CHANDRA, JM

The appeal filed by the assessee is against the order dated 10.04.2018 passed by the Deputy Commissioner of Income Tax, Circle-25(2), New Delhi ("AO") under section 143(3) r.w.s. ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT 144C(13) of the Income Tax Act, 1961 (the "Act") pertaining to assessment year ("AY") 2014-15.

2. The assessee has raised the following grounds of appeal:-

"1. That on the facts and in the circumstances of the case and in law, the order passed by the Ld. Assessing Officer ("AO") is bad in law.
2. That on facts and circumstances of the case and in law, the Ld. AO/ Ld. TPO/ Ld. Dispute Resolution Panel ("DRP") erred in making an adjustment to the arm's length price ("ALP") of the Appellant's international transactions with associated enterprises ("AEs") amounting to INR 9,378,115 by:
2.1. aggregating the "business support services" and "research and development" services as one segment and modifying the comparability' analysis conducted in the Transfer Pricing Documentation of the Appellant on inappropriate and inadequate grounds; 2.2. accepting companies that were functionally not comparable to the appellant in terms of functions, assets and risk profile.
2 ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT 2.3. rejecting the comparable companies which were comparable to the Appellant, on ground of functional dissimilarity.

3. That on the facts and circumstances of the case, the Ld. AO/Ld.TPO/ Ld. DRP erred in denying the adjustment for working capital position of the Appellant vis-a-vis the comparable companies.

4. That on the facts and circumstances of the case and in law the Ld. AO Ld. TPO/Ld. DRP erred in treating delay in receipt of payment from the AE's, as unsecured loans advanced to the AE's and applying a rate of interest @ 4.3311 % (LIBOR plus 400 basis points).

5. That on the facts and circumstances of the case and in law, the Ld. AO erred in charging and computing interest under section 234A, 234B, 234C and 234D of the Act."

3. The only issue contested before us pertains to "adjustment on account of interest on receivables". The other issues stand settled in favour of the assessee vide rectification order dated 3 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT 5.2.2019 passed by the Ld. AO in view of the directions given by the Hon'ble Dispute Resolution Panel ("DRP") dated 3.12.2018.

4. Briefly stated, the assessee is a subsidiary of Trend Micro Taiwan and was incorporated on 11.2.2005. The assessee is engaged in providing pre-sales and post-sales marketing support services and research and development support services to its Associated Enterprises ("AEs"). The services provided by the assessee is classified into two segments i.e. (i) business support service; and (ii) research and development support service. AEs enter into a direct contract with third party distributors for distribution of its products in India. The assessee liaises between its AEs and third party distributors in India. For the provision of these services, the assessee is compensated by its AEs on cost plus mark up. Trend Micro Group has call centre in Phillippines, which provides technical assistance to Trend Micro Group customers globally including India. The cost of this call centre is allocated to various Trend Micro Group companies one of which is the assessee, on the basis of the number of calls attended, e- mails received by it for each of the respective location. This cost allocation forms part of the cost base on which mark up is 4 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT received by the assessee. At the end of the year the assessee had outstanding payables as well as receivables.

5. During the course of transfer pricing proceedings, the Ld. Transfer Pricing Officer ("TPO") treated delay in receipt of payment from the AEs as unsecured loans advanced to the AEs and imputed interest by applying a rate of interest @ 4.3311% (mark up of 400 basis points on LIBOR thereby making an addition of Rs. 5,29,694/-. The amount of adjustment was revised to Rs. 2534/- pursuant to the directions of the Hon'ble DRP. The Ld. TPO re-classified the outstanding receivables beyond the credit period of 30 days as unsecured loans to the AEs and treated them as separate international transactions. The Hon'ble DRP directed the Ld. AO/TPO to apply the credit period of 60 days and to recalculate the adjustment accordingly.

6. Aggrieved, the assesee is before us.

7. At the outset, the Ld. AR brought to our notice Annexure 1 to the TPO's order (pages 43 and 44 of TPO's order) wherein the party-wise AE details alongwith the amount of outstanding payables, outstanding receivables and interest calculated thereon has been provided which is reproduced below :- 5 ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT 6 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT 7.1 The Ld. AR submitted that during the assessment year 2014-15, the assessee also has "payables" in respect of some of its AEs. This is on account of advance payments received by the assessee. As the assessee is a captive service provider and does not provide services to third parties, netting off of receivables and payables should be allowed to the assessee. The Ld. AR submitted that the Ld. TPO while making the adjustment has only considered receivable paid beyond 60 days for making a notional 7 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT interest adjustment ignoring payments/ receivables made in advance. In support the Ld. AR relied upon the recent judgement of the Delhi High Court in PCIT vs. Mckinsey Knowledge Centre India (P.) Ltd. (ITA No. 146/2020) dated 12.10.2021. The Ld. AR further submitted that as the working capital adjustment subsumes the adjustment on account of receivables no separate adjustment of outstanding receivable is required. 7.2 The Ld. DR relied on the order of the Hon'ble DRP and the Ld. TPO. He submitted that the findings of the Hon'ble Delhi High Court in Mckinsey's case (supra) is distinguishable on facts as in Mckinsey's case (supra) there were no outstanding receivables itself and the taxpayer received advance payments from its AE's.

Ld. DR further submitted that the parties for outstanding receivables and outstanding payables are different. As far as the payables are concerned, the same has not been examined by the Ld. AO/TPO and hence the matter may be remanded back to the file of the Ld. AO/TPO.

8. We have heard the Ld. Representatives of the parties and perused the material available on record.

8 ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT 8.1 The assessee entered into various international transactions with its AEs resulting in outstanding receivables as per the payment terms stipulated in the inter company policy entered into with the AEs. The assessee being a captive unit has received advances from some of its AEs for services to be provided in future. The Delhi High Court in case of Mckinsey (supra) has held as under :-

"12. This Court is also of the opinion that under no transfer pricing norm, principle or evaluation of any "benefit" can there be a one-sided adjustment taking into account delayed invoices while at the same time ignoring Invoices/ payment received in advance. Consequently, factually there can be no notional computation of 'delayed receivables' only ignoring the receivables received in advance.
13. A perusal of paper book reveals that most of the invoices/receivables had been paid significantly in advance. When the period for which the amounts of receivables received in advanced enjoyed by the respondent is seen vis-a-vis the amount receivable beyond sixty days, it is apparent that the respondent has received significantly more advance rather than outstanding receivable beyond sixty days.
14. Consequently, on the facts and circumstances of the case, the notional interest relating to alleged delayed payments in collecting receivables from the AEs is uncalled for as in fact, there are no outstanding receivables as the amount received in advance far outweigh the amount received late." 9 ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT Respectfully following the principle laid down by the Delhi High Court in light of the factual matrix of the instant case we are of the view that the Ld. AO/TPO is not justified in charging interest on receivables without factoring in the payables to the AEs. 8.2 Before the Ld. TPO/DRP the assessee submitted that during assessment year 2013-14 there were delayed payments by the assessee to the third party vendors also, for which no interest was charged by them. Thus, the same ought not to be benchmarked in the absence of any interest charged in unrelated party scenario. It is settled principle that there is no need to bench mark the interest on receivables wherein the interest has not been charged from either of the parties i.e. payables and receivables. In the absence of any fact to prove that the assessee is liable to payment of interest, no adjustment is warranted. 8.3 Admittedly, the assessee is a debt free company. It has neither received any interest from any creditors nor paid interest to debtors. It has not borrowed any funds for extending loan to the AEs. The Hon'ble Delhi High Court in case of PCIT vs. Bechtel India Pvt. Ltd. (ITA No. 379 of 2016) held that as the assessee is a debt free company there is no question of charging any interest on receivables. SLP filed by the Revenue against the judgment of 10 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT Hon'ble High Court has been dismissed by the Hon'ble Supreme Court.

8.4 The assessee has followed TNMM to benchmark its international transactions with AE's. Hence, any adjustment on account of outstanding receivables/payables has been subsumed in the working capital adjustment. The debit balance per se in the account of AEs, does not amount to an international transaction under section 92B in respect of which arms length price adjustment can be made. An outstanding balance unlike a loan or borrowing is not an independent transaction which can be viewed on stand alone basis. Reliance is placed on the case of PCIT vs. Kusum Health Care Pvt. Ltd. (ITA No. 765 of 2016) wherein the Hon'ble Delhi High Court held that the inclusion in the Explanation to Section 92B of the Act of the expression "receivables" does not mean that de hors the context every item of "receivables" appearing in the accounts of an entity, which may have dealings with foreign AEs would automatically be characterised as an international transaction. The Hon'ble Court further went on to hold that there can be a delay in collection of monies for supplies made, even beyond the agreed limit, due to various factors which would be investigated on a case to case 11 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT basis. This view has also been followed by the Hon'ble Rajasthan High Court in the case of Gillette India Ltd. ITA No. 40/2017 wherein the Hon'ble High Court affirmed the order of the ITAT holding that the transaction of allowing credit period to the AE for realisation of its sale proceeds is not an independent international transaction but is closely linked with the sale transaction of the AE.

8.5 The Hon'ble Delhi ITAT in Kusum Health Care Pvt. Ltd. vs. ACIT (ITA No. 6814/Del/2014) held that in case the differential impact of working capital of the assessee vis a vis its comparables has already been factored in the pricing/ profitability of the assessee, further adjustment to the margin of the assessee on the pretext of outstanding receivable is unwarranted and wholly unjustified. Also the Hon'ble Delhi ITAT in case of Ameriprise India P. Ltd. vs. ACIT (ITA No. 2010/Del/2014) considered the decision of Coordinate Bench in the case of Kusum Health Care and held that allowing working capital adjustment in the international transaction of rendering services have no impact on the determination of ALP of the international transaction of interest on receivables from AEs.

12 ITA No. 7289/Del/2018

Trend Micro India Pvt. Ltd. vs. DCIT 8.6 Having regard to the legal position set out above, we hold that the Ld. AO was not justified in making adjustment on account of interest on receivables in the facts and circumstances of the assessee's case. Accordingly, the assessee succeeds.

9. Charging of interest under section 234A, 234B, 234C and 234D of the Act is consequential.

10. In the result, the appeal of the assessee is allowed. The order was pronounced in the open court on 11th April, 2022.

        sd/-                                                      sd/-

    (DR. B.R.R. KUMAR)                                       (ASTHA CHANDRA)
  ACCOUNTANT MEMBER                                         JUDICIAL MEMBER
Dated:          11 /04/2022
Veena

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


Date of dictation

Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr. PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr. PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk 13 ITA No. 7289/Del/2018 Trend Micro India Pvt. Ltd. vs. DCIT Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order 14