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 7, Cited by 9]

Income Tax Appellate Tribunal - Delhi

Dcit, New Delhi vs Swaroski India Pvt. Ltd., New Delhi on 10 February, 2017

       IN THE INCOME TAX APPELLATE TRIBUNAL
            DELHI BENCHES : I : NEW DELHI

     BEFORE SHRI R.S. SYAL, ACCOUNTANT MEMBER
                         AND
        SHRI KULDIP SINGH, JUDICIAL MEMBER

                        ITA No.5621/Del/2014
                       Assessment Year : 2004-05

Swarovski India Private Limited,   Vs.   ACIT,
1A-1D, Vandhana Building,                Circle-7(1),
11, Tolstoy Marg,                        New Delhi.
New Delhi.
PAN: AABCS4767J

                        ITA No.5496/Del/2014
                       Assessment Year : 2004-05

DCIT,                              Vs.   Swarovski India Private
Circle-7(1),                             Limited,
New Delhi.                               1A-1D, Vandhana Building,
                                         11, Tolstoy Marg,
                                         New Delhi.
                                         PAN: AABCS4767J

  (Appellant)                                (Respondent)


               Assessee By     :   Shri Manoj Pardasani,
                                   Shri S.K. Agarwal, CA
               Department By   :   Shri Amrendra Kumar, CIT, DR
                                   Shri Neeraj Kumar, Sr. DR
                                                      ITA Nos.5621 &5496/Del/2014


         Date of Hearing                 :   08.02.2017
         Date of Pronouncement           :   10.02.2017

                                 ORDER
PER R.S. SYAL, AM:

These two cross appeals - one by the assessee and the other by the Revenue - arise out of the order passed by the CIT(A) on 26.07.2014 in relation to the assessment year 2004-05. There are two transfer pricing additions which have been challenged by the assessee in its appeal apart from the confirmation of certain non-transfer pricing additions. The Revenue is also aggrieved against the deletion of one non-transfer pricing addition.

I. TRANSFER PRICING ADDITIONS A. TP addition on Import of crystal and crystal components

2. The first challenge in the assessee's appeal is to the addition on account of transfer pricing adjustment in respect of 'Import of crystal and crystal components'. Briefly stated, the facts of the case are that the assessee company, with its original name of Swaropearl, was incorporated in India in 1996. It is a part of Swarovski group, a globally 2 ITA Nos.5621 &5496/Del/2014 famous brand for crystal and crystal related products. It is a world-wide market leader in crystal jewellery and accessories, grinding and dressing tools, precision optical equipment and synthetic gemstones. The group has production locations in twelve countries and has sale companies in several countries in Asia, Europe, South America, USA and Canada. The assessee company was initially registered as a 100% export oriented unit for undertaking activities of coating of raw beads, polishing and knotting of crystals etc. Later on, the assessee also started imports and sale of Crystal goods and Crystal components. Apart from 100% EOU division in Pune, the assessee carries out its trading activities from a domestic unit in New Delhi which has further two sub-divisions, namely, Consumer Goods Division (CGD) and a Crystal Components Division (CCD). Major customers of CGD and CCD are designers and garment manufacturers etc. The assessee reported certain international transactions in Form no. 3CEB. The Assessing Officer (AO) referred the matter of determination of their arm's length price (ALP) to the Transfer Pricing Officer (TPO). Reported international transactions include a transaction of 'Import of crystal and crystal components' with 3 ITA Nos.5621 &5496/Del/2014 transacted value of Rs.6,64,22,297/-. Only this international transaction is under dispute. The assessee applied Comparable Uncontrolled Price (CUP) method to demonstrate that the international transaction was at ALP. In order to fortify the adoption of CUP as the most appropriate method, the assessee argued that the imports were made as per the price list provided by its AE which was available for all its sales to group companies (internal comparable). It was also submitted that its AE also made direct sales of Crystal components to Indian customers and the amount charged from such independent customers was higher than that charged from the assessee (external comparable). The assessee submitted that it was also taking orders on behalf of its AE from customers in India and forwarding the same for execution to its AE, on which commission @15% of invoice value was being allowed to it. The sum and substance of the assessee's submissions before the TPO was that the price charged by its AE from any other country through its group company/branch office was the same as that charged from customers in India. The TPO observed that the assessee made imports from its AE and resold the same to Indian customers. He further noticed 4 ITA Nos.5621 &5496/Del/2014 that as against the turnover of Rs.14.86 crore under this segment, the assessee had shown to have incurred a net loss of Rs.5.11 crore. The TPO refused to accept the CUP as the most appropriate method on the ground that the items imported by the assessee were not imported by the third parties and that was the reason for which the comparables chosen by the assessee did not correctly reflect ALP of the import transaction undertaken by it. He, thus, refused to accept the CUP as a reliable method for benchmarking of this international transaction. It was further noticed that Customs duty rate for the assessee was in the range of 50% and it was 0% in the case of third party transactions undertaken by the AE with customers in India as such parties were using imports for further exports. That was also considered as a reason for the assessee pressing hard to import at lower prices from its AE vis-à-vis the price charged from unrelated parties in India. After rejecting the CUP as the most appropriate method, the TPO took recourse to the Transactional Net Margin Method (TNMM), which we will discuss infra in detail. That is how, he proposed a transfer pricing adjustment of Rs.4.72 crore. The AO made such an addition. In the first appeal, the ld. CIT(A) 5 ITA Nos.5621 &5496/Del/2014 accepted the application of the TNMM as the most appropriate method as against the main contention of the assessee for the application of the CUP method or the Resale Price method (RPM) in alternative. He, however, accepted the contention of the assessee that the TPO should not have taken data of comparables for several years for calculating the ALP. Accordingly, it was directed that only the current year's data should be used. In this manner, the issue of transfer pricing adjustment was restored. Aggrieved thereby, the assessee is in appeal before us against the adverse findings returned by the ld. CIT(A).

3. We have heard the rival submissions and perused the relevant material on record. Only the international transaction of `Import of crystal and crystal components' out of the reported transactions is in dispute inasmuch as all other international transactions reported by the assessee have been accepted at ALP. The first quarrel is on the selection of method as the most appropriate method. Whereas, the assessee applied CUP as the most appropriate method to show that the transaction was at ALP, the TPO discarded the same and opted for the TNMM. 6

ITA Nos.5621 &5496/Del/2014 Whether CUP is the most appropriate method ?

4.1. Before considering the question of CUP being a most appropriate method, let us understand the precise nature of the international transaction. This import transaction comprises of two things, namely, Crystal goods and Crystal components for which there are separate divisions, namely, CGD and CCD. Import of both the Crystal goods and Crystal components has been shown as one international transaction and there is no further segregation. The assessee's Transfer pricing study report has been placed at pages B-375 onwards of the paper book. Page B-395 clarifies that the domestic unit of the assessee trades in two types of goods, one is Crystal components and the other is Crystal goods. Crystal goods include Silver Crystal, Jewellery, Crystal Decor products. On the other hand, Crystal components are crystal loose stones which are sold by the assessee to various manufacturers and dealers etc. for using as an adornment in their final products. For example, garment manufacturers use crystal stones as buttons, trimmings etc. Crystal stones are classified and priced according to their size, colour and 7 ITA Nos.5621 &5496/Del/2014 method of application on to the garments. To cite an example, 2012SS16 Crystal MHF means that article No.2012 is of size SS16 which corresponds to a diameter of 3.80-4.00 mm. The assessee sells Crystal goods through dealers and Crystal components are sold either directly to manufacturers or dealers or to wholesalers. In order to appreciate the applicability of the CUP method, it is apt to note that Rule 10B (1)(a), which contains the modus operandi for its application, as under :-

`(i) the price charged or paid for property transferred or services provided in a comparable uncontrolled transaction, or a number of such transactions, is identified ;
(ii) such price is adjusted to account for differences, if any, between the international transaction and the comparable uncontrolled transactions or between the enterprises entering into such transactions, which could materially affect the price in the open market ;
(iii) the adjusted price arrived at under sub-clause (ii) is taken to be an arm's length price in respect of the property transferred or services provided in the international transaction ;' 4.2. Sub-clause (i) of Rule 10B(1)(a) provides for, inter alia, identifying the price paid for property purchased. Sub-clause (ii) talks of making adjustments to such price on account of differences, if any, between international transaction and comparable uncontrolled 8 ITA Nos.5621 &5496/Del/2014 transactions, which could materially affect the price in the open market.

Sub-clause (iii) provides that the adjusted price arrived at under sub- clause (ii) is considered as ALP in respect of the property purchased. Usually the CUP is the method of first choice because it seeks to directly compare the price paid for goods with the price paid in a comparable uncontrolled transaction. Comparison of price paid for goods purchased in contradistinction to the profit rate in other methods - gross or operating - offers best comparison as sometimes profit may be influenced by certain other extraneous factors thereby reducing the reliability of comparability. However, in order to successfully apply this method, it is sine qua non that the goods purchased or sold must be compared with similar goods. Thus, the fundamental thing is that the goods in an international transaction must be similar to those in comparable uncontrolled transaction if a valid comparison is to be made. Of course, some adjustments can be made for bringing a similar product to the rank of an identical product, which is subject matter of the consideration. If goods in the international transaction do not exactly match with the goods in comparable uncontrolled transactions, then this 9 ITA Nos.5621 &5496/Del/2014 method loses its charm and becomes inapplicable as it cannot properly reflect the ALP of the goods purchased by the assessee from its AE. It is vivid that an apple can be compared with an apple alone and not an orange. Some difference in the quality of apples in the international transaction and comparable uncontrolled transaction can be adjusted under sub-clause (ii), but in no case an apple in an international transaction can be compared with an orange, both of which are materially different from each other.

4.3. Adverting to the facts of the instant case, we find that the assessee imported Crystal goods as well as Crystal components from its AE. Apart from mentioning that CUP was the most appropriate method, the assessee did not identify any comparable in its Transfer pricing study report. However, during the course of assessment proceedings, the assessee, vide its letter dated 24.11.2006, a copy placed at page B-320 of the paper book, submitted a company 'Angel Overseas' as comparable by producing a copy of invoice with date. Admittedly, the so-called comparable uncontrolled transaction is only of Crystal 10 ITA Nos.5621 &5496/Del/2014 components. Then, on page no. B-324 of the paper book, the assessee also set out certain comparables which, again, refer only to Crystal components and not to Crystal goods. The ld. AR candidly admitted that all the comparables given by the assessee during the course of TP proceedings were only of Crystal components and none related to Crystal goods. As a matter of fact, it is an admitted position that the AE did not sell any Crystal goods to its customers in India directly and only Crystal components were sold in India by the AE, which are further not meant for domestic consumption, but, to be utilized for export by such parties. The international transaction reported by the assessee is a common pool of both the Crystal goods and Crystal components, without there being any separate identification for each of them. We have noticed above that Crystal goods and Crystal components are different in terms of utility and value etc. and it is evident that the range of comparables is restricted to Crystal components alone. In view of the fact that the assessee did not report any comparable uncontrolled transaction of Crystal goods, we fail to appreciate as to how such rates charged in transactions of Crystal components can be considered as a 11 ITA Nos.5621 &5496/Del/2014 benchmark for Crystal goods as well. In such circumstances, applicability of CUP to a single combined international transaction of Import of Crystal goods and Crystal components, cannot be considered as the most appropriate method.

4.4. However, the other view point of the TPO, as accentuated by the ld. DR, that the unrelated parties made purchases of Crystal components for export and hence no customs duty was payable went on to prove that the assessee's purchases were not at ALP because it bargained more, does not prove the case. In our considered opinion, the relevant factor is the price charged by the AE from the assessee and unrelated parties. Such price is charged w.r.t the costs incurred and the profit that it intends to earn. How the buyer is going to use the products purchased from the AE is not determinative of the price which the AE is going to charge from the sales made by it. Be that as it may, the contention of the Revenue, if accepted, would rather support the case of the assessee. If the assessee is bargaining hard and making cheap purchases from its AE in comparison with the price paid by the non-AEs, that will lead to the 12 ITA Nos.5621 &5496/Del/2014 resultant higher profit to the assessee, if other things are equal. Transfer pricing adjustment under CUP method is called for when the comparable price in the uncontrolled transactions is less than that paid by the assessee and not vice versa. In our considered opinion, this factor raked up by the TPO has no bearing insofar as the determination of the ALP of the purchase price is concerned.

4.5. We, therefore, countenance the view taken by the TPO in rejecting the CUP as the most appropriate method.

TNMM vs. RPM 5.1. Having held that CUP is not a reliable method in the given circumstances, let us see, which of the other two methods focused by both the sides, namely, TNMM or RPM, can be considered as most suitable.

5.2. The TPO, after rejecting the CUP method resorted to the TNMM for determining the ALP of the international transaction. In doing so, he observed that the assessee is dealing in the products which are unique in nature and there are no reliable comparables available in the databases 13 ITA Nos.5621 &5496/Del/2014 used in India, namely, Prowess and Capita Line. He, therefore, expanded the search process beyond the territory of India. Using ORBIS database, firstly, he considered data of two companies of the assessee group, namely, Swarovski, South Korea and Swarovski, Singapore. The TPO has tabulated snapshot of Swarovski Korea Ltd. in para 7.2 of his order. He took figures of four calendar years ending on 2002, 2003, 2004 and 2005 of this company, as under:-

FINANCIAL PROFILE Unconsolidated data SWAROVSKI KOREA LTD.
                                 12/31/2005 12/31/2004      12/31/2003     12/31/2002
                                 12 Months 12 Months        12 Months      12 Months
                                 th KRW      th KRW         th KRW         th KRW
Operating Revenue/Turnover       34,678,855      30,775,490     25,709,840    16,524,606
P/L before tax                     1,654,056      1,478,171       -470,298     1,381,492
P/L for Period [=Net Income]       1,233,984      1,047,810       -485,282       954,396
Cash Flow                          2,264,028      1,977,898        299,564     1,589,348
Total Assets                     12,627,944      12,053,465      9,523,353     7,896,459
Shareholders Funds                 3,375,307      2,141,323      1,093,512     1,578,794
Current Ratio (x)                       1.65           2.19           1.47          1.85
Profit Margin (%)                       4.77            4.8          -1.83          8.36
Return on shareholders Funds (%)       49.01          69.03         -43.01          87.5
Return on capital Employed (%)         30.58          23.11             -4         33.29
Solvency Ratio (%)                     26.73          17.76          11.48         19.99


5.3. The TPO mentioned below the table that Swarovski, Korea made a gross profit margin in the region of 48% to 58% during the period 14 ITA Nos.5621 &5496/Del/2014 31.12.2002 to 31.12.2005 and net profit margin in the range of 1.9% to 7.7%.
5.4. Then, he tabulated figures of Swarovski, Singapore in relation to five Calendar years from 1999 to 2003 in para 7.3 of his order, as under:-
SWAROVSKI SINGAPORE TRADING PTE LTD.
FINANCIAL PROFILE
Unconsolidated data
                      12/31/2003   12/31/20042 12/31/2001    12/31/2000 12/31/1999
                      12 Months    12 Months     12 Months   12 Months    12 Months
                      th SGD       th SGD        th SGD      th SGD       th SGD
Operating                   48,036       38,247       33,149      31,576      25,356
Revenue/Turnover
P/L before tax               2,707        2,479        2,401       3,325       1,752
P/L for Period [=Net         2,041        1,868        1,832       2,502       1,245
Income]
Cash Flow                    2,823           n.a       2,443          n.a      1,726
Total Assets                17,546       16,404       15,867      16,014      14,516
Shareholders Funds          11,485       11,444       11,576      11,528       9,025
Current Ratio (x)             2.04         2.36         2.78        2.76        2.05
Profit Margin (%)             5.64         6.48         7.24       10.53        6.91
Return             on        23.57        21.66        20.74       28.84       19.41
shareholders    Funds
(%)


5.5. After mentioning profit margin below the table at net level of 5.64% on 31.12.2013, the TPO aggregated the results of Swarovski, South Korea and Swarovski, Singapore and found that these two 15 ITA Nos.5621 &5496/Del/2014 companies dealing in Crystal goods and Crystal components were earning profit margins at net level of 5% and gross level at 54%. 5.6. After ascertaining the above profit rates of two associated enterprises, the TPO extended his search process using ORBIS database to a set of 20 independent companies as under:-
Company Name Ctry Type of Template Year Current Profit Account Ratio Margin
(x) (%) Median LY 1.06 0.61 SEJE AND PARTNERS FR U1 IND 2004 2.18 27.42 VIMPEX NL U1 IND 2004 1.89 22.77 INTERNATIONAL BV NUTRI-ACTIVE PTE SG U1 IND 2004 1.92 10.85 LTD.
ADS-ANKER       DATA           NL         C2      IND      2004         0.9       6.51
SYSTEM B.V.
SWAROVSKI                      SG         U1      IND      2003       2.04        5.64
SINGAPORE TRADING
PTE LTD.
K DIS DISTRIBUTION             FR         U1      IND      2004       1.99        4.25
SA
NEW FOOD S.R.L.                 IT        U1      IND      2005       1.12        2.83
CHOPARD (ASIA) PTE             SG         U1      IND      2003       1.18        2.81
LTD.
CONSORZIO                      IT         U1      IND      2005       1.05        2.19
MANTOVANO ARTIGI
ANI EDILI ED AFFINI -
SOCIETA CCOP
DANNERT                        RU         U1      IND      2005       1.04        0.84
TORGOVO             -          RU         U1      IND      2001       0.96        0.39
PROMYSHLENNAYA
KOMPANIYA GEK
SCAR SUD OUEST                 FR         U1      IND      2005       1.34        0.31
DEKORSTROIINVEST               RU         U1      IND      2005       1.01        0.14
TORGOVYI         DOM           RU         U1      IND      2005       0.99        0.06
KONTAKTOR

                                          16
                                                    ITA Nos.5621 &5496/Del/2014


DIEMME                    IT       U1      IND      2005      1.02         0.03
DISTRIBUZIONE
MODERN A SOCIETA
CONSORTILE A RESP
TORGOVYI DOM VKT         RU        U1      IND      2001         1         0.02
CONSORZIO APUANIA         IT       U1      IND      2005      1.05         0.01
ENERGIA
CONSORZIO                 IT       U1      IND      2005      1.06         -0.2
PRODUTTORI VINI DI
VELLETRI
SOCIETA'COOPERATIV
A AGRICOLA
FANITON                  RU        U1      IND     2004          1        -0.27
ELOPAK LIMITED           GB        C1      IND     2000       1.35        -9.42
RIBOSEPHARM GMBH        DElf               IND     2005        n.a.         n.a.
                                                 Average              3.704286


5.7. It can be seen that all the companies in the above Table are foreign unrelated entities, except one at Sl. no.6, namely, Swarovski Singapore Trading Pte Ltd. Profit margin of these 20 companies was worked out at 4.185%, which the TPO found to be in the same range as earned by Swarovski, South Korea and Swarovski, Singapore. He, thus, held that 4.185% was arm's length margin for the assessee company. A further adjustment of 5% on such arm's length margin was given on account of geographical region and market size, etc., thus, working out arm's length margin at net level of 3.976%. By applying such arm's length margin, he worked out transfer pricing adjustment amounting to Rs.5,70,90,836.

Thereafter, he ventured to make a Secondary analysis using gross profit 17 ITA Nos.5621 &5496/Del/2014 margins. In the discussion contained in para 8.2 onwards of his order, the TPO noticed the margin of Swarovski, South Korea at gross level of 53.75% was comparable with the gross profit margin of 20 comparable companies from the ORBIS database. By applying gross margin of 53.75%, he computed transfer pricing adjustment of Rs.3.74 crore. In para 8.5, he discussed that the amount of adjustment is different in the Primary and Secondary analysis, namely, by applying net and gross level margins. Eventually, he averaged the amount of adjustment computed under both the methods for proposing a final transfer pricing adjustment of Rs.4,72,74,425/-. This is the amount of addition made by the AO.

5.8. The ld. AR contended that the TPO was wholly unjustified in, firstly, choosing the TNMM as the most appropriate method and then, applying the same in a wrongful manner.

5.9. We will first take up the calculation of profit rates as has been challenged before us. The TPO considered four calendar years of Swarovski, Korea for working out the profitability at gross margin in 18 ITA Nos.5621 &5496/Del/2014 the range of 48% to 58% and then at net level of 1.9% to 7.7.%. It is obvious from the Table itself as reproduced above, that the manner of determination of percentages of 48 to 58% and 1.92 to 7.77% is not deducible. Even the ld. DR could not point out how these percentages were computed. Similar is the position qua the working of margin of Swarovski, Singapore. The TPO referred to profit margin at net level of 5.64% as on 31.12.2003. It can be seen from the Table drawn by the TPO as reproduced above that the rate of 5.64% is not emerging. Position regarding the margins of this company referred by the TPO at gross level of 54% and net of 5%, is also no different. It is not known how these figures were calculated. Even the ld. DR could not help in finding out how these figures were arrived at. This shows that the calculations made by the TPO for determining the ALP of the international transaction, are unfounded.

5.10. In order to appreciate the contentions of the ld. AR on the application of TNMM, it will be apposite to set out Rule 10B(1)(e) which contains the mechanism for application of the TNMM, as under :- 19

ITA Nos.5621 &5496/Del/2014 " (i) the net profit margin realised by the enterprise from an international transaction entered into with an associated enterprise is computed in relation to costs incurred or sales effected or assets employed or to be employed by the enterprise or having regard to any other relevant base ;
(ii) the net profit margin realised by the enterprise or by an unrelated enterprise from a comparable uncontrolled transaction or a number of such transactions is computed having regard to the same base ;
(iii) the net profit margin referred to in sub-clause (ii) arising in comparable uncontrolled transactions is adjusted to take into account the differences, if any, between the international transaction and the comparable uncontrolled transactions, or between the enterprises entering into such transactions, which could materially affect the amount of net profit margin in the open market ;
(iv) the net profit margin realised by the enterprise and referred to in sub-clause (i) is established to be the same as the net profit margin referred to in sub-clause (iii) ;
(v) the net profit margin thus established is then taken into account to arrive at an arm's length price in relation to the international transaction."

5.11. Sub-clause (i) of the above rule, being the first step, provides that the net profit margin realized by the enterprise from an international transaction should be computed in relation to a base, such as, costs incurred or sales effected or assets employed, etc. Sub-clause (ii) provides that the net profit margin realized by the enterprise from the 20 ITA Nos.5621 &5496/Del/2014 comparable uncontrolled transaction is computed having regard to the same base. Sub-clause (iii) provides that the net profit margin realized by a comparable company, determined as per sub-clause (ii) above is adjusted to take into account the differences, if any, between the international transaction and the comparable uncontrolled transactions, which could materially affect the amount of net profit margin. It is this adjusted net profit margin of the unrelated transactions or of the comparable companies, as determined under sub-clause (iii), which is used as benchmark for the purpose of making comparison with the net profit margin realized by the assessee from its international transaction as per sub-clause (i). Sub-clause (iv) states that the net profit margin realized by the enterprise, as referred in sub clause (i), is established to be the same as a net profit margin referred in sub-clause (iii) of the comparables. Sub-clause (v) states that the net profit margin thus established is taken into account to arrive at an arm's length price in relation to international transaction. To summarize the position under this method, the net operating profit margin realized by the enterprise from an international transaction entered into with an associated 21 ITA Nos.5621 &5496/Del/2014 enterprise is computed in relation to costs incurred or sales effected or assets employed or to be employed by the enterprise or having regard to any other relevant base, which is then compared with the net operating profit margin realized by the enterprise or by an unrelated enterprise from a comparable uncontrolled transaction with a similar base. 5.12. We find that there are certain inconsistencies in so far as the application of the above rule by the TPO is concerned. He worked out transfer pricing adjustment, by averaging the amount of adjustment computed by taking gross margins and net margins of comparables. All the sub-clauses of rule 10B(1)(e) refer to the calculation of `net profit margin', which for all practical purposes is `operating net profit margin' in the denominator of the formula. As against this, the TPO has not only taken cognizance of the `Net profit' in his calculation, but also went on to apply gross profit margin, which is alien to the TNMM. His further action of averaging the gross and net margins of comparables, is not envisaged anywhere in the prescription of the rule. Further, sub-clause

(iii) of Rule 10B(1)(e) talks of computing net profit margins arising in 22 ITA Nos.5621 &5496/Del/2014 'comparable uncontrolled transactions.' Thus, it is essential that the profit margin to be considered must be from a comparable uncontrolled transaction. The term 'uncontrolled transaction' has been defined in Rule 10A(a) to mean: 'a transaction between enterprises other than associated enterprises whether resident or non-resident.' It is simple and plain that an uncontrolled transaction is always between two non- associated enterprises. A transaction between two associated enterprises is considered as a controlled transaction and hence goes out of the ambit of Rule 10B(1)(e)(ii). Both Swarovski, South Korea and Swarovski, Singapore are associated enterprises of the assessee and their transactions are with their respective AEs, thus making them controlled transactions. Hence, these cannot be considered as comparable uncontrolled transactions. In so far as the calculation of margin of 20 independent companies is concerned, we find that one of them is Swarovski Singapore Trading Pte Ltd., whose business model is again similar, thereby making it a controlled transaction. All the remaining 19 are foreign companies. The assessee distinctly placed a chart before the ld. CIT(A) which has been reproduced on page 12 onwards of the 23 ITA Nos.5621 &5496/Del/2014 impugned order showing that all the 19 foreign companies were engaged in altogether different lines of business, such as, Sports goods, Bicycle shops, Manufacture and trader of shoes, Drug proprietors and sundries, Dealer of raw material for construction products, Grocery and related products, Purchase and sale of electrical energy and engaged in producing wine and olive oil products, etc., etc. Notwithstanding the fact that the TPO selected foreign companies as comparable, even such companies operate in altogether different lines of business, which contention has remained uncontroverted on behalf of the Revenue. This also distorts the calculation of ALP by the TPO. In view of the foregoing discussion, we are not inclined to approve the working of ALP done by the TPO under the TNMM.

6.1. Now, we take up the issue about the selection of the most appropriate method between RPM and TNMM in the given facts and circumstances. The ld. AR vehemently argued that if the CUP method is not to be applied, then, the next most appropriate method is Resale Price Method (RPM). This was opposed by the ld. DR who contended that the 24 ITA Nos.5621 &5496/Del/2014 assessee characterized RPM as not the most appropriate method in its Transfer pricing study report and, hence, now it should not be allowed to argue contrary.

6.2. We are not inclined to jettison the contention made on behalf of the assessee for consideration of RPM as the most appropriate method. The mere fact that in Transfer pricing study report, the assessee itself treated this method as not the most appropriate method, cannot be decisive in consideration of the most appropriate method. In the same breath, the assessee also characterized the TNMM as not the most appropriate method, which the TPO has selected. We have noticed above that the CUP treated by the assessee as most reliable method, is not really reliable in the facts and circumstances of the instant case for determining the ALP of the international transaction. Since both the TNMM and RPM were treated by the assessee as not reliable, we need to focus on merits as to which out of these two is the most suitable. 6.3. We have noted above the mandate of the TNMM as provided under rule 10B(1)(e). At this juncture, it will be befitting to note the 25 ITA Nos.5621 &5496/Del/2014 prescription of rule 10B(1)(b), dealing with the mechanism for determination of the ALP under the RPM, as under :-

"(b) resale price method, by which,--
(i) the price at which property purchased or services obtained by the enterprise from an associated enterprise is resold or are provided to an unrelated enterprise, is identified ;
(ii) such resale price is reduced by the amount of a normal gross profit margin accruing to the enterprise or to an unrelated enterprise from the purchase and resale of the same or similar property or from obtaining and providing the same or similar services, in a comparable uncontrolled transaction, or a number of such transactions ;
(iii) the price so arrived at is further reduced by the expenses incurred by the enterprise in connection with the purchase of property or obtaining of services ;
(iv) the price so arrived at is adjusted to take into account the functional and other differences, including differences in accounting practices, if any, between the international transaction and the comparable uncontrolled transactions, or between the enterprises entering into such transactions, which could materially affect the amount of gross profit margin in the open market ;
(v) the adjusted price arrived at under sub-clause (iv) is taken to be an arm's length price in respect of the purchase of the property or obtaining of the services by the enterprise from the associated enterprise ;"

6.4. A perusal of the above mandate transpires that sub-clause (i) of Rule 10B(1)(b) provides that the price at which the goods purchased by 26 ITA Nos.5621 &5496/Del/2014 the enterprise from its AE are resold, is identified. Such resale price under sub-clause (ii) is reduced by the amount of normal gross profit margin from the purchase and resale of the same goods in a comparable uncontrolled transaction. The price so arrived at is reduced under sub- clause (iii) by the amount of expenses incurred by the assessee and the price so arrived at is adjusted to take into account the functional and other differences between the international transaction and the comparable uncontrolled transaction, if any. The adjusted price so arrived under sub-clause (iv) is taken as the ALP in respect of purchase of goods from the AE. It is clear from the command of sub-clause (i) itself that the RPM is applied when the property purchased by the assessee is resold as such. Sub-clause (ii) further provides for choosing comparable cases in which similar property is purchased and resold. Thus it is apparent that this method, by its very language, is applicable where a property purchased from an AE is resold as such. Where, however, some value addition is made to the goods before resale, the RPM ceases to be an unfailing method.

27

ITA Nos.5621 &5496/Del/2014 6.5. Adverting to the facts of the instant case, we find that the assessee purchased Crystal goods and Crystal components from its AE. No value addition was made to such imports. The goods were sold as such. In the given circumstances, the RPM is the most appropriate method for determining the ALP of the international transaction of `Import of Crystal goods and Crystal components'.

6.6. However, it is significant to note that the fact about a particular method appearing prima facie as the most appropriate method cannot block the road for determination of ALP of the international transaction under some other method, if relevant data for its working under such seemingly best method, is not properly available. The RPM talks of applying normal `gross profit' margin arising in comparable uncontrolled transactions from the purchase and resale to the international transaction. Thus, there is an underlying presumption that all the relevant figures, including the amount of `gross profit' on purchase and resale of the comparables, are ex facie available from the accounts of such comparables. If comparables so chosen do not reflect 28 ITA Nos.5621 &5496/Del/2014 the gross profit margin from purchase and resale of similar goods, without any allocation or truncation, then, this method loses its significance. If some of the otherwise functionally comparables make available the relevant figures without any need to make allocation or truncation, then the number of comparables should be restricted to such companies. If there remains no such comparable having requisite figures for determination of gross profit rate from purchase and resale of similar goods, or if the relevant figures of the enterprise itself from purchase and resale of goods under consideration are not available, then, the RPM cannot be applied and it should be dispensed with. In such an eventuality, the next best method should be applied.

7. In view of the foregoing discussion, we set aside the impugned order on this score and direct the AO/TPO to determine the ALP of the transaction of Import of Crystal goods and Crystal components, firstly, by applying the RPM. It is hereby clarified that the manner of application of RPM is open at large before the TPO who will decide it in the way he thinks expedient. Contention of the ld. AR that the 29 ITA Nos.5621 &5496/Del/2014 comparables should be restricted to the ten companies which it cited before the ld. CIT(A) or twenty companies which the ld. CIT(A) suo motu chose for making TP adjustment on account of AMP expenses, cannot be accepted. We do not intend to eclipse the power of the TPO by restricting the exercise, which he has yet to undertake for the first time. It is further clarified that if due to one reason or the other as discussed above, such a method cannot be applied, then, resort should be made to the TNMM in the way enshrined in rule 10B(1)(e) of IT Rules, 1962, taking care of the infirmities discussed above in the earlier calculation made by the TPO.

B. TP addition of AMP Expenses 8.1. During the course of first appellate proceedings, the ld. CIT(A) observed that no transfer pricing analysis was done in respect of the international transaction of advertisement, marketing and promotion (AMP) expenses. The assessee was called upon to benchmark this transaction. Taking note of bright line test and other relevant factual details, the ld. CIT(A) made an addition of Rs.1,91,94,998/- towards 30 ITA Nos.5621 &5496/Del/2014 transfer pricing adjustment on AMP expenses. The assessee is aggrieved against such adjustment.

8.2. The ld. AR, without making any elaborate arguments on the issue, candidly submitted that transfer pricing adjustment of AMP expenses is a recurring issue before the tribunal and the view consistently taken be adopted here also. The ld. DR submitted that the tribunal has been restoring this matter to the file of TPO for a fresh adjudication in the light of the jurisprudence from the Hon'ble Delhi High Court on this issue and similar order may be passed for this assessee as well. 8.3. On perusal of the order of the ld. CIT(A), it emerges that while holding AMP expenses as an international transaction, he did not have the benefit of the judicial precedents now available for consideration, in some of which the transaction of AMP expenses has been held as an international transaction, in others as not an international transactions, while still in some others, the matter has been restored for fresh consideration in the light of the judgment in Sony Ericson Mobile Communications (India) Pvt. Ltd. vs. CIT (2015) 374 ITR 118 (Del), in 31 ITA Nos.5621 &5496/Del/2014 which the AMP expenses as an international transaction has been accepted. In another judgment dated 28.1.2016 of the Hon'ble Delhi High Court in Sony Ericson Mobile Communications (India) Pvt. Ltd. (for the AY 2010-11), the question as to whether AMP expenses is an international transaction, has been restored for a fresh determination. There are three recent judgments of the Hon'ble Delhi High Court, viz., Rayban Sun Optics India Ltd. VS. CIT (dt. 14.9.2016), Pr. CIT VS. Toshiba India Pvt. Ltd. (dt. 16.8.2016) and Pr. CIT VS. Bose Corporation (India) Pvt. Ltd. (dt. 23.8.2016) in all of which similar issue has been restored for fresh determination in the light of the earlier judgment in Sony Ericsson Mobile Communications India Pvt. Ltd. (supra). Respectfully following the predominant view of the Hon'ble High Court, we are of the considered opinion that it would be in the fitness of things if the impugned order is set aside and the matter is restored to the file of TPO/AO for a fresh determination of the question as to whether there exists an international transaction of AMP expenses. If the existence of such an international transaction is not proved, the matter would end there and then, calling for no transfer pricing addition. 32

ITA Nos.5621 &5496/Del/2014 If, on the other hand, the international transaction is found to be existing, then the TPO will determine the ALP of such an international transaction in the light of the relevant judgments of the Hon'ble High Court, after allowing a reasonable opportunity of being heard to the assessee.

9. To sum up, we set aside the impugned order on the issue of transfer pricing additions towards `Import of Crystal goods and Crystal components' and `AMP expenses' and remit the matter to the file of AO/TPO for a fresh determination of their ALP in consonance with our above observations and directions. Needless to say, the assessee will be allowed a reasonable opportunity of being heard in such fresh proceedings.

II. NON-TRANSFER PRICING ADDITIONS 10.1. Now we take up non-transfer pricing grounds in these cross appeals. Ground nos. 24-27 of the assessee's appeal and one additional ground taken by the assessee assail the sustenance of addition on account of Provision for doubtful debts and Provision for doubtful 33 ITA Nos.5621 &5496/Del/2014 advances. During the course of assessment proceedings, it was noticed by the AO that the assessee made Provision for doubtful debts at Rs.19,08,162/- and Provision for doubtful advances at Rs.3,43,870/-. Addition was made for a total sum of Rs.22,52,032/- as these two amounts , in the opinion of the AO, were not deductible. No relief was allowed in the first appeal.

10.2. At the outset, the ld. AR contended that similar issue came up for consideration before the Tribunal in assessee's own case for the immediately preceding year, namely, A.Y. 2003-04, in which similar additions were deleted. A copy of such order dated 26.8.2016 in ITA No. 100/Del/2011, was placed on record. On a specific query, the ld. AR admitted that similar issue was there in assessee's appeal for the A.Y. 2002-03 as well, in which it was decided against the assessee. A copy of such order dated 21.4.2016 in ITA No. 3472/Del/2010 was also placed before the Bench. The ld. DR requested that the view taken in the order for the A.Y. 2002-03 be followed.

34

ITA Nos.5621 &5496/Del/2014 10.3. It is noticed that the order for the A.Y. 2002-03 deciding the issue against the assessee was passed prior to the order for the A.Y. 2003-04 deciding the issue in favour of the assessee. A perusal of the later order divulges that there is no whisper, much less any reference whatsoever to the order of the tribunal for the immediately preceding year. The issue was argued before the tribunal as a new issue in the proceedings for the A.Y. 2003-04 and the bench concurred with the view canvassed by the assessee. In the extant proceedings also, the assessee initially relied on and placed on record a copy of the order for the A.Y. 2003-04. It was only on a pertinent query from the Bench that the tribunal order for the A.Y. 2002-03, deciding similar issue against the assessee, was brought to the knowledge of the bench. In all fairness, it was the duty of the parties to suo motu place a copy of the earlier order on the same issue before the tribunal during the course of the proceedings for the A.Y. 2003-04. Similarly both the orders ought to have been placed before us as well without asking.

35

ITA Nos.5621 &5496/Del/2014 10.4. Notwithstanding the diagonally opposite views taken in the orders for the earlier years on the same issue, we proceed to examine the issue afresh. Provisions for doubtful advances disallowed by the AO amounts to Rs.19,08,162/-. The ld. AR claimed that the amount is deductible u/s 36(1)(vii) of the Act. Section 36(1)(vii) provides that:

"subject to the provisions of sub-section (2) the amount of any bad debt or part thereof which is written off as irrecoverable in the accounts of the assessee for the previous year" is deductible. This shows that two conditions must be simultaneously satisfied for becoming eligible for deduction u/s 36(1)(vii). The first is that the amount should be written off as irrecoverable in the accounts of the assessee for the previous year and the second is that the provisions of sub-section (2) of section 36 should be complied with.
10.5. Computation of the amount of Provision for doubtful debts has been placed on page C-5 of the paper book. This is a detailed party-wise and year-wise chart showing Opening balance of the provision for doubtful debts, additions during the period, write back during the period, 36 ITA Nos.5621 &5496/Del/2014 other incomes written off and closing balance of the provision. On enquiry, it was stated that the assessee is creating Provision for doubtful debts and reducing it from the amount of Debtors for the purpose of reflection in the balance sheet. However, there is no actual write off of the amount of the debtor in the books of account at the time of creating provision. It is only on becoming the debt bad in a later year that the provision is debited and the account of the respective debtor is credited. If a particular sum is recovered before the final write off, such amount is reduced from the provision. To put it simply, the assessee has opened an account of Provision for doubtful debts which is a running account. Every year fresh provision, when created, is credited to such account. On making recoveries or at the time of final write off, the provision account is debited and net closing balance is carried forward to next year. Account of the debtor in respect of which a provision is created stands at gross level and the provision so created or adjusted is separately kept until the amount of provision is finally written off or back. This clarifies that the assessee is not writing off the amount of debt in its books of account at the time of creation of provision. Only when it 37 ITA Nos.5621 &5496/Del/2014 finds in a later year that some amount is not recoverable, the relevant portion is written off. Ergo, it is patent that the first condition of writing off of the amount of debt in the books of account for the previous year at the time of creation of provision and the consequential claim of deduction, is lacking. As such, the eligibility for deduction u/s 36(1)(vii) is lost. The assessee can claim deduction only at the time and to the extent of the amount, which is actually written off in the books of account of the debtor.
10.6. The ld. AR relied on the judgment of the Hon'ble Supreme Court in the case of Vijaya Bank vs. CIT (2010) 323 ITR 166 to bolster for the claim of deduction. This decision, in our considered opinion, is not relevant now. The Hon'ble Supreme Court was dealing with A.Ys. 1993-94 & 1994-95 and it specifically noticed that : `we may reiterate that it is not in dispute that s. 36(1)(vii) of 1961 Act applies both to banking and non-banking businesses'. The statutory position has undergone change. Now clause (viia) of section 36(1) specifically deals with deduction : "in respect of any provision for bad and doubtful debts 38 ITA Nos.5621 &5496/Del/2014 made by (a) a scheduled bank.....". It provides deduction in respect of provision for bad and doubtful debts made by banks subject to certain conditions. For other assessees, the provisions of clause (vii) of section 36(1) apply. The assessee is admittedly not a scheduled bank and the ld. AR was fair enough to candidly accept that the case is covered under clause (vii) and not clause (viia). Going by the language of clause (vii) of section 36(1), as it stands for the relevant assessment year, there can be no deduction at the time of creating a provision for doubtful debts. The legislature has clarified this position beyond any shadow of doubt by retrospectively inserting Explanation 1 to clause (vii) w.e.f. 1.4.1989 that : `For the purposes of this clause, any bad debt or part thereof written off as irrecoverable in the accounts of the assessee shall not include any provision for bad and doubtful debts made in the accounts of the assessee'. This clinches the issue and clarifies the position beyond an iota of doubt that a mere provision for doubtful debts is not deductible in the case of a non-banking assessees. We are, therefore, persuaded to uphold the impugned order in so far as the disallowance of provision for doubtful debts is concerned. However, it is clarified that 39 ITA Nos.5621 &5496/Del/2014 the amount of actual write off during the year should be allowed as deduction. The chart at page C-5 of the paper book shows such amount written off at Rs.98,078/-. The AO is directed to verify if such amount has been actually written off in the books of account. If it is so, then, deduction should be allowed to that extent. As provision for doubtful debts is not deductible, correspondingly its write back also cannot be brought to tax. The AO is directed to determine accordingly. It is further clarified that while allowing deduction in respect of bad debts actually written off and not taxing the amount of write back of the provision, the AO should ensure that no double deduction gets allowed. It has been noticed above that the assessee was allowed deduction for such provision in the proceedings for the A.Y.2003-04. In that view of the matter, the actual write off of bad debts or write back of the provision, to the extent already allowed at the time of write off, should not be deducted or not taxed once again.
11.1. As regards the Provision for doubtful advances amounting to Rs.3,43,870/-, the ld. AR contended that this amount represents write off 40 ITA Nos.5621 &5496/Del/2014 of amount due from Customs Department. It is obvious, as also accepted by the ld. AR that it is the amount of advances written off and not any bad debts written off. Unlike section 36(1)(vii) which provides for deduction on account of simple write off of bad debt subject to the fulfillment of conditions laid down in section 36(2), a write off of advances, falls in a separate compartment. In order to be eligible for such a deduction, the assessee is particularly required to prove the event of occurrence of loss. Unless the loss is proved to have been occurred, there can be no question of any deduction. Here is a case in which the assessee is claiming write off of an amount due from Customs Department. It goes without saying that no amount from a Government Department can be considered as irrecoverable under any circumstance so as to characterize it as a loss. We, therefore, following the view taken by the Tribunal in its order for the A.Y. 2002-03, uphold the disallowance. It is also clarified that a reversal of such a provision should not attract any tax as has been discussed qua the Provision for doubtful debts. In the like manner, it should also be ensured that there is 41 ITA Nos.5621 &5496/Del/2014 no double deduction in view of the decision allowing deduction at the time of creation of a similar provision in relation to the A.Y. 2003-04. 12.1. Ground no. 28 of the assessee's appeal is against the confirmation of disallowance of a sum of Rs.47,47,698/- on account of Mediclaim personal accidental insurance policy taken for the benefit of staff members. The AO disallowed this amount by treating it as a personal expense. The ld. CIT(A) upheld the disallowance by noticing that the assessee paid premium to National Insurance Company Ltd. and hence, the case falls u/s 36(1)(ib) of the Act. Since the assessee could not prove that the insurance scheme of National Insurance Company was approved by IRDA, he sustained the disallowance.
12.2. We are unable to concur with the view adopted by the ld. CIT(A) in sustaining the disallowance. Admittedly, insurance policy was taken by paying premium to National Insurance Company Ltd. We fail to appreciate as to how the assessee can bring material on record to demonstrate that the insurance policy taken from National Insurance Company Ltd. was approved by IRDA. There is an underlying 42 ITA Nos.5621 &5496/Del/2014 presumption that all the nationalized insurance companies follow guidelines of IRDA. It is too much to cast such a burden on the assessee to prove that a particular insurance policy taken by it for its employees from National Insurance Company Ltd. was approved by IRDA. Since the assessee paid premium in respect of insurance policy taken for the benefit of its employees, the deduction has to be allowed. We, therefore, allow this ground of appeal.
13.1. The only other ground which survives in the assessee's appeal is against not allowing depreciation on foreign exchange loss of Rs.8,50,330/- capitalized in the block of 'Buildings.' On perusal of the details filed by the assessee and Schedule of fixed assets, it was observed by the AO that there was an addition in the block of `Building' amounting to Rs.1,45,31,376/-. The assessee could produce bills only for a sum of Rs.1.10 crore, leaving a difference of Rs.34.47 lac. In the first appeal, the assessee furnished certain more bills leaving a sum of Rs.8,50,330/-, which was claimed as a foreign exchange loss booked on account of reinstatement as on 31.3.2004. The ld. CIT(A) did not allow 43 ITA Nos.5621 &5496/Del/2014 capitalization in respect of forex loss and the consequential claim for depreciation was also disallowed. The asssessee is aggrieved against it. 13.2. We have heard the rival submissions and perused the relevant material on record. The short point is whether depreciation can be allowed on forex loss on retranslation of loan taken in foreign currency for Building. This depends on answer to the question as to whether such forex loss can be lawfully added to the block of `Building'. It is undisputed that loan in foreign currency was specifically taken for Building in India, which is now being used for the business purpose. 13.3. Section 32(1)(i) of the Act deals with allowing of depreciation. It provides that depreciation in the case of any block of assets, including `Buildings', shall be allowed at such percentage on the `written down value' thereof as may be prescribed. The term `written down value' has been defined in section 43(6) of the Act in the case of any block of assets, to mean (i) in respect of any previous year relevant to the assessment year commencing on the 1st day of April, 1988, the aggregate of the written down values of all the assets falling within that 44 ITA Nos.5621 &5496/Del/2014 block of assets at the beginning of the previous year and adjusted, (A) by the increase by the actual cost of any asset falling within that block, acquired during the previous year; (B) by the reduction of the moneys payable in respect of any asset falling within that block, which is sold or discarded or demolished or destroyed during that previous year together with the amount of the scrap value, if any, so, however, that the amount of such reduction does not exceed the written down value as so increased. This provision indicates that increase in the block of assets is envisaged only by actual cost when an asset is acquired during the previous year. This brings us to consideration of the connotation of the expression `actual cost', which, in turn, has been defined in section 43(1) to mean `the actual cost of the assets to the assessee, reduced by that portion of the cost thereof, if any, as has been met directly or indirectly by any other person or authority'. There are certain Explanations to this provision and none of them deal with the forex loss or gain in the circumstances as are prevailing before us. Then, there is section 43A, which contains special provisions consequential to changes in rate of exchange of currency. This section provides that : 45
ITA Nos.5621 &5496/Del/2014 `Notwithstanding anything contained in any other provision of this Act, where an assessee has acquired any asset in any previous year from a country outside India for the purposes of his business or profession and, in consequence of a change in the rate of exchange during any previous year after the acquisition of such asset, there is an increase or reduction in the liability of the assessee as expressed in Indian currency (as compared to the liability existing at the time of acquisition of the asset) at the time of making payment, (a) towards the whole or a part of the cost of the asset; or (b) towards repayment of the whole or a part of the moneys borrowed by him from any person, directly or indirectly, in any foreign currency specifically for the purpose of acquiring the asset along with interest, if any, the amount by which the liability as aforesaid is so increased or reduced during such previous year and which is taken into account at the time of making the payment, irrespective of the method of accounting adopted by the assessee, shall be added to, or, as the case may be, deducted from the actual cost of the asset as defined in clause (1) of section 43'. A conjoint reading of the above provisions discerns that ordinarily in a block of assets, the actual cost of an asset fixed 46 ITA Nos.5621 &5496/Del/2014 before putting it to use does not change later on. Block of assets increases with the actual cost of any asset falling within that block, acquired during the previous year. Forex gain or loss effects the cost of an asset only u/s 43A and that too w.r.t. the translation of foreign currency at the time of making payment. This section applies only when the assessee acquires any asset in any previous year from a country outside India. Section 43A is not applicable when an asset is acquired from India, albeit with a loan obtained in foreign currency. Thus it is overt that forex loss in respect of assets acquired in India cannot be treated as cost of acquisition so as to increase the value of block of assets for entitling the assessee to depreciation. If the contention of the ld. AR is accepted that such increase due to forex loss is contemplated u/s 43(1) itself and there is no need to approach section 43A, then the very existence of section 43A becomes meaningless. Placement of a separate section 43A shows that increase in the actual cost due to forex loss, and that too at the time of making payment, is not permissible but for this provision, which applies only to an asset acquired from a country outside India only. As the assessee acquired Building in India, neither 47 ITA Nos.5621 &5496/Del/2014 section 43 nor section 43A can apply and consequently no capitalization of such forex loss can be allowed. Our view is fortified by the judgment in the case of CIT vs. Woodward Governor India (P) Ltd. (2009) 312 ITR 254 (SC) in which the Hon'ble Supreme Court, noting the provisions of section 43A held that : `Sec. 43(1) defines actual cost for the purpose of grant of depreciation etc. to mean "the actual cost of the assets to the assessee". Till the insertion of the unamended s. 43A there was no provision in the IT Act for adjustment of the actual cost which was fixed once and for all, at the time of acquisition of the asset.

Accordingly, no adjustment could be made in the actual cost of the assets for purposes of grant of depreciation for any increase/decrease of liability subsequently arising due to exchange fluctuation'. Reliance of the ld. AR on India Cements Ltd. vs. CIT (1966) 60 ITR 52 (SC) is misplaced. In that case, it was held that interest on loan taken for business is deductible, irrespective of the fact that such a loan has been used for revenue or capital purpose. It is obvious that in that case the question was of allowing deduction of interest on capital borrowed for business purpose and not of depreciation on the increased value of asset 48 ITA Nos.5621 &5496/Del/2014 due to change in foreign currency rate after its acquisition. Obviously, the assessee has been granted deduction of interest on such loan taken for acquiring `building' and dispute is only for depreciation on the amount of forex loss capitalized by the assessee, which issue is governed by Woodward Governor (supra) and not India Cements (supra). We, therefore, hold that the authorities below were justified in denying depreciation on increase in the cost of `Buildings' effected by the assessee due to translation of foreign currency loan at the end of the year. This ground fails.

14.1. The only ground taken by the Revenue in its appeal is against the deletion of addition of Rs.46,20,099/- on account of disallowance of advertisement and publicity expenses. The assessee claimed advertisement and publicity expenses amounting to Rs.1.93 crore. The AO allowed deduction for 1/3rd of the amount by amortising it over a period of three years. That is how the remaining amount was disallowed. The ld. CIT(A) deleted this disallowance.

49

ITA Nos.5621 &5496/Del/2014 14.2. After considering the rival submissions and perusing the relevant material on record, we find that this issue is no more res integra in view of the judgment of the Hon'ble jurisdictional High Court in CIT vs. Citi Financial Consumer Fin. Ltd. (2011) 335 ITR 29 (Del) in which it has been held that the entire expenditure on publicity and advertisement is allowable fully in the year in which it is incurred. We, therefore, uphold the impugned order on this score. Similar view has been taken by the Tribunal in the assessee's own case for the A.Y. 2002-

03. It is however, made clear that no further deduction for the remaining 2/3rd of the total expenditure, directed to be allowed by the AO in subsequent two years, be granted as the same will lead to double deduction. If such a deduction has been allowed, then the same be accordingly reversed pro tanto. This ground of the Revenue is not allowed.

50

ITA Nos.5621 &5496/Del/2014

15. In the result, the appeal of the assessee is partly allowed and that of the Revenue is dismissed.

The order pronounced in the open court on 10.02.2017.

               Sd/-                                            Sd/-

  [KULDIP SINGH]                                      [R.S. SYAL]
 JUDICIAL MEMBER                                  ACCOUNTANT MEMBER


Dated, 10th February, 2017.
dk
Copy forwarded to:
     1.   Appellant
     2.   Respondent
     3.   CIT
     4.   CIT (A)
     5.   DR, ITAT

                                                     AR, ITAT, NEW DELHI.




                                         51