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 15, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Mwh India P .Ltd, Mumbai vs Dcit Cir 9(2), Mumbai on 27 October, 2017

            IN THE INCOME TAX APPELLATE TRIBUNAL
                  MUMBAI BENCH "K" MUMBAI

     BEFORE SHRI MAHAVIR SINGH (JUDICIAL MEMBER) AND
         SHRI N.K. PRADHAN (ACCOUNTANT MEMBER)

                       ITA No. 792/MUM/2013
                      Assessment Year: 2008-09

     MWH India Pvt. Ltd.            DCIT-9(2)
     168, Udyog Bhavan              Aayakar Bhavan,
     Sonawala Road,             Vs. Maharshi Karve Road
     Goregaon (E),                  Mumbai400020.
     Mumbai-400063.
      PAN No. AAACA4613L
     Appellant                              Respondent

                  Assessee by      :   Mr. J.D. Mistri &
                                       Mr. Niraj Sheth, AR
                  Revenueby        :   Mr. Jayant Kumar, DR

           Date of Hearing     : 01/08/2017
         Date of pronouncement : 27/10/2017


                                ORDER

PER N.K. PRADHAN, A.M.

This is an appeal filed by the assessee. The relevant assessment year is 2008-09. The appeal is directed against the order u/s 143(3) r.w.s. 144C (13) of the Income Tax Act 1961, (the 'Act') dated 29.11.2012 passed by the Assessing Officer (AO).

MWH India Pvt. Ltd. 2 ITA No. 792/Mum/2013

2. The grounds of appeal filed by the assessee read as under:

1:0 Re.: Adjustment of Rs.4,48,60,208/- u/s 92CA of the Income-tax Act, 1961 ('the Act') on account of the provision of consultancy & design services:
1:1 The Assessing Officer ('AO') has erred in making an upward adjustment of Rs.4,48,60,208/- to the total income of the Appellant by holding that the international transaction relating to provision of consultancy & design services entered into by the Appellant with its Associated Enterprises ('AEs') was not entered at arm's length Price ('ALP').
1:2 The Appellant submits that considering the facts and circumstances of its case and the law prevailing on the subject, the international transaction relating to provision of consultancy & design services entered into by the Appellant with its AEs was entered at ALP and hence no adjustment in respect thereof was called for and the stand taken by the AO in this regard is misconceived, erroneous and incorrect.
1:3 The Appellant submits that the AO be directed to delete the upward adjustment of Rs.4,48,60,208/- made by him to the Appellant's total income and to re-compute its total income and tax liability accordingly. 1:4 Without prejudice to the above, the AO erred in not giving effect to the rectification order dated 25 July 2012 passed u/s 154 of the Act by the TPO reducing the adjustment from Rs.4,48,60,208/-to Rs.3,02,91,629/- 2:0 Re.: Adjustment of Rs.1,10,25,109/- u/s 92CA of the Act on account of the payment of management charges:
2:1 The TPO erred in considering the corporate charges paid by the Appellant to its AEs as shareholder services and consequently, erred in determining the ALP as Nil.
3:0 Penalty Proceedings u/s 271(1)(c) of the Act

3 :1 The AO erred in initiating penalty proceedings u/s 271(1)(c) of the Act for furnishing of inaccurate particulars and concealment of income. 4:0 Re.: Non granting of deduction of depreciation u/s. 32 of the Income-tax Act,1961:

MWH India Pvt. Ltd. 3 ITA No. 792/Mum/2013 4: 1 The Assessing Officer has erred in not granting the Appellant deduction in respect of depreciation in accordance with section 32 of the Income-tax Act, 1961.
4:2 The Appellant submits that considering the facts and circumstances of its case and the law prevailing on the subject it is entitled to the deduction in accordance with section 32 of the Income-tax Act, 1961. 4:3 The Appellant submits that the Assessing Officer be directed to grant the Appellant deduction u/s. 32 of the Income-tax Act, 1961 and to re-compute its tax liability for the year accordingly.
3. We deal with the 1st and 2nd ground of appeal together as they address a common issue. The AO made a reference u/s 92CA(1) to the Transfer Pricing Officer (TPO) for computation of the arm's length price of the assessee. The TPO vide order u/s 92CA(3) dated 30.10.2011 made an adjustment of Rs.4,48,60,208/-. The AO, accordingly, in his draft assessment order u/s 143(3) r.w.s. 144C dated 12.12.2011 made a TP adjustment by adding the above sum of Rs.4,48,60,208/- to the income shown by the assessee. After receipt of the draft assessment order, the assessee filed its objection before the Dispute Resolution Panel (DRP)-1 Mumbai. The DRP vide its order dated 26.09.2012 endorsed the order of the TPO and directed the AO to follow it. Then the AO made the final assessment order on 29.11.2012 by making an addition by way of TP adjustment of Rs.4,48,60,208/-.
4. Aggrieved by the order of the AO, the assessee has filed this appeal before the Tribunal.

Briefly stated the facts of the case are that the assessee-company is a 99.99% subsidiary of MWH Europe Ltd., UK and is engaged in MWH India Pvt. Ltd. 4 ITA No. 792/Mum/2013 environmental engineering and consultancy. Balance shares in the assessee-company are held by Mr. Sharad S. Bhagwat, one of the Director of the Group. MWH US, MWH UK and MWH AU are the marketing and front ending arm of the assessee-company. MWH US, MWH UK and MWH AU provide various software development and consultancy services to its customers. Some of the off-shore development is outsourced to the assessee-company. Also the assessee- company renders various back-office support services, in addition to the software development services as noted above. Based on the above, the assessee-company, MWH UK, MWH Europe and MWH AU are associated enterprises and these entities entered into various inter-company transactions, to which the Indian Transfer Pricing regulations are clearly applicable.

4.1 During the year under consideration, the assessee-company had provided software consultancy and design services of Rs.19,11,81,023/- to its AEs. It selected the Transactional Net Margin Method (TNMM) as the most appropriate method in its TP study. The operating profit to total cost ratio was taken as the Profit Level Indicator (PLI) in the TNMM analysis. The PLI of the assessee-company was 27.42% whereas the average PLI of the comparables was arrived at 14.33%. Accordingly, the transaction was considered to be at arm's length.

During the audit process the TPO found that the PLI of the comparables had been arrived at by considering weighted average margin of three years data for the FY 2005-06, FY 2006-07 and FY 2007-

08. MWH India Pvt. Ltd. 5 ITA No. 792/Mum/2013 The TPO has discussed the comparables selected by the assessee- company as under:

        Sl        Name of the comparable                        Remarks
       No.
      1.      Ace Software Exports Ltd.        The company has declining revenues for the
                                               last three years upto and including the FY

2007-08. Reasonably accurate adjustments cannot be made to account for under utilization of assets/resources based on the information available in the public domain. Thus the company is not considered as a comparables.

2. WTI Advanced Technologies Ltd. The company fails 75% export earnings filter as it has any exports to the tune of 25.50% for the FY 2007-08. Thus the company is not considered as a comparable.

3. Neilsoft Ltd. The company has nil export revenues for the FY 2007-08. Thus it fails 75% export earnings filter applied by the TPO and is not considered as a comparable.

4. Shreejal Info Hubs Ltd. The company fails 75% export earnings filter as it does not have any exports for the FY 2007-08. Thus the company is not considered as a comparable.

4.2 Thereafter, the TPO having considered (i) the nature of business as 'computer software', (ii) company for which the data is available for the FY 2007-08, (iii) company whose turnover is more than Rs.1 crore,

(iv) company whose service income is more than 75% of the revenues,

(v) company whose export revenue is more than 75% of the revenues,

(vi) company whose employee cost is more than 25% of the revenues and (vii) company whose related party transaction is more than 25% of the revenues resorted to segment search and arrived at the following 9 comparables:

MWH India Pvt. Ltd. 6 ITA No. 792/Mum/2013 Sl No. Name of the Comparable Company
1. Accel Transmatic Ltd. (Software Services Segment)
2. Acropetal Technologies Ltd. (IT Segment)
3. Bodhtree Consulting Ltd.
4. Celestial Biolabs Ltd.
5. E-Infochips Ltd.
6. E-Zest Solution Ltd.
7. Quintegra Solutions Ltd.
8. Softsol India Ltd.
9. Thirdware Solutions Ltd. (Software Development Services Segment) The TPO has computed the arithmetical mean margin of these comparables at 32.14%. Accordingly, he computed the arm's length price of receipt for the provision of consultancy and design services from AEs at Rs.23,60,41,231/- as against Rs.19,11,81,023/- shown by the assessee-company, thus making an adjustment of Rs.4,48,60,208/-

u/s 92CA of the Act.

5. Before us, the Ld. counsels of the assessee submit that the assessee-company had carried out a valid, scientific and documented search process, wherein it endeavoured to indentify the companies that are most comparables to its operations. Following this scientific search criteria, all the final selected companies can be said to be functionally comparable to the assessee-company.

The Ld. counsels further submit that the assessee-company was operating its business out of two business units viz. Mumbai unit and Pune unit. The Pune unit was 100% Export Oriented Unit (EOU). The MWH India Pvt. Ltd. 7 ITA No. 792/Mum/2013 total value of international transactions of the assessee-company with its AEs relating to provision of consultancy and design services amounted to Rs.19,11,81,023/-. Out of this amount, the majority of the transactions were entered from Pune unit i.e. Rs.18,67,28,245/- and remaining transactions were entered from the Mumbai unit amounting to Rs.44,52,778/- only. Therefore, around 98% of the international transaction was from the Pune unit. In the TP report, this transaction was benchmarked using PLI of the Pune unit. The segmental unit wise profit and loss account was maintained by the assessee-company on an actual basis. The TPO has computed the transfer pricing adjustment on a whole entity basis without considering the fact that majority of international transaction was entered from the Pune unit. The Ld. counsels thus submit that transfer pricing adjustment, if any should be computed considering the PLI of the Pune unit instead of on whole entity basis. Alternatively, it is submitted that even if transfer pricing adjustment is carried out taking PLI on whole entity basis, the adjustment amount should be proportionately restricted to the transactions with the AEs. Also it is stated that additionally benefit of +/- 5% should also be given to the assessee-company.

5.1 The Ld. counsels submit that the following companies selected by the TPO are to be rejected as comparables because of the reasons as under:

Sr.      Company's Name                             Reasons                          Cost plus
No.                                                                                   margin
1.    Acropetal   Technologies   -engaged in ITES services and software             32.45%
      Ltd.                       development service revenue is < 75% of turnover
                                 -employee cost is < 25% of turnover

-predominantly in onsite development activity MWH India Pvt. Ltd. 8 ITA No. 792/Mum/2013

2. Bodhtree Consulting Ltd. -engaged in providing software solutions 19.14%

3. Celestial Biolabs Ltd. -has abnormally high margin 87.94%

-employee cost is <25% of turnover

-has been categorized under Research and development in prowess database

-high profit margin 87.94%

4. E-Infochips Ltd. -engaged in sale of software services and sale of 30.32% software and hardware

-related party transactions of 15.62%

5. E-Zest Solutions Ltd. -engaged in knowledge process outsourcing and 28.58% ITES services

6. Quintegra Solutions Ltd. -engaged in proprietary software products 9.57%

-holds significant intangibles such as copyrights and trademarks

-has experienced peculiar economic circumstances during the year under consideration

7. Softsol India Ltd. -quality upgradation of product development 42.33%

-related party transactions are 19%

-does not satisfy the criteria of abnormal business activity

8. Thirdware Solutions Ltd. -engaged in sale of software products

-acquired intangibles and derived sales based on sale of licenses

-related party transactions are 15.24% 23.05%

-data for FY 2007-08 was considered from FY 2008- 09 which is against the contemporaneous data as required under the provisions of transfer pricing 5.2 The Ld. counsels also submit that PLI of M/s Softsol India Ltd. has not been computed properly. As per them the correct PLI should be 15%. as under:

              Particulars                                    Amount (in Rs.)
                                                  TP order        Correct
                                                                  Computation
              Total Income                            236,499,498          236,499,498
      Less:   Non-Operating Income
              Interest earned                              400,974                   400,974
              Rents received                                                      44,840,042
              Dividends from mutual funds                1,026,868                 1,026,868
              Excess provision written back                                          289,093
              Miscellaneous Receipts                                                   1,775
              Total Non-Operating Income                1,427,842                 46,558,752
              Total Operating Income                 235,071,656                189,940,746
              Total Expenses                          165,500,114                165,500,114
      Less    Non-Operating Expenses
              Interest on fixed loans                      331,660                    331,660
                                                            MWH India Pvt. Ltd. 9
                                                       ITA No. 792/Mum/2013

         Short Term Capital Loss               3,388              3,388
         Sundry debit balances written                              268
         off
         Total Non-Operating Expenses        335,048          335,316
         Total Operating Expenses        165,165,066      165,164,798
         Total Operating Profit           69,906,590       24,775,948
         Operating Profit as a % of          42.33%           15.00%
         Operating Expenses



5.3 The Ld. counsels further submit that working capital adjustment and market risk adjustment should be allowed to the assessee-company.

6. Per contra the Ld. DR supports the order passed by the TPO, DRP and the AO. He submits that the TPO has rightly rejected the comparables selected by the the assessee-company as the PLI of the comparables was arrived at considering the weighted average margin of three years data for the FY 2005-06, FY 2006-07 and FY 2007-08.

He submits that the TPO has rightly considered (i) the nature of business 'computer software', (ii) the company for which data is available for the FY 2007-08, (iii) the company having turnover of more than Rs.1 crore, (iv) company whose service income is more than 75% of the revenue, (v) company whose export revenues is more than 75% of the revenues, (vi) company whose employee cost is greater than 25% of the revenues, (vii) company whose related party transaction is more than 25% of the revenues, (viii) segment The Ld. DR submits that the TPO having considered the above aspects has rightly selected the nine comparables.

Thus the Ld. DR supports the order passed by the AO.

MWH India Pvt. Ltd. 10 ITA No. 792/Mum/2013

7. We have heard the rival submissions and perused the relevant materials on record. The obtaining factual matrix has to be tested on the anvil of the following enunciation of law which would resolve the contentious issues in the instant case.

(i) Comparability In Rampgreen Solutions Pvt. Ltd. vs. CIT (2015) 377 ITR 0533 (Del.), the Hon'ble Delhi High Court has held that 'Comparability analysis by TNMM method may be less sensitive to certain dissimilarities between the tested party and the comparables. However, that cannot be the consideration for diluting the standards of selecting comparable transactions/entities. A higher product and functional similarity would strengthen the efficacy of the method in ascertaining a reliable ALP. Therefore, as far as possible, the comparables must be selected keeping in view the comparability factors as specified. Wide deviations in PLI must trigger further investigations/analysis.'

(ii) Operating Profit The Operating Profit, for the purposes of TNMM, is the net profit of the Tested Party from the controlled transaction; and the net profit of Uncontrolled Comparable Enterprises from comparable uncontrolled transactions. The income and expenses of only operating nature are taken into account for working out the Operating Profit of the Tested Party from the controlled transaction. And the Operating Profit of the Uncontrolled Comparable Enterprises from comparable uncontrolled transactions is also worked out on similar basis.

MWH India Pvt. Ltd. 11 ITA No. 792/Mum/2013

(iii) Companies with extreme profit margin In Chryscapital Investment Advisors (India) Pvt. Ltd. vs. DCIT (2015) 376 ITR 0183 (Delhi), the Hon'ble Delhi High Court has held that 'the mere fact that an entity makes high/extremely high profits/losses does not, ipso facto , lead to its exclusion from the list of comparables for the purposes of determination of ALP. In such circumstances, an enquiry under Rule 10B(3) ought to be carried out, to determine as to whether the material differences between the assessee and the said entity can be eliminated. Unless such differences cannot be eliminated, the entity should be included as a comparable.'

(iv) Current year vs. Multiple year data Data of only the relevant year should be considered for comparison. This is what Rule 10B(4) prescribes. In order to analyze comparability of an uncontrolled transaction with an international transaction, data relating to the financial year in which the international transaction or specified domestic transaction has been entered into should be used. Proviso to Rule 10B(4) carves out the exception i.e. data relating to two years prior to such financial year may be considered if such data reveals facts which could have an influence on determination of transfer prices.

In Chryscapital Investment Advisors (India) Pvt. Ltd. vs. DCIT (2015) 376 ITR 0183 (Delhi), the Hon'ble Delhi High Court has held that while determining the comparability of transactions, multiple year data can only be included in the manner provided in Rule 10B(4) and thus, it MWH India Pvt. Ltd. 12 ITA No. 792/Mum/2013 is not open to assessee to rely upon previous year's data as a general rule.

(v) Related Party Transactions In CIT v.Thyssen Krupp Industries India (P) Ltd. (2016) 385 ITR 0612 (Bom), the Hon'ble Bombay High Court has held 'applying consistent filter of 25% or less of related party transaction alone shall be considered comparable.'

(vi) Segmentation vs. Aggregation In Aztec Software & Technology v. ACIT (294 ITR 32-Bang ITAT), it is held that 'ALP to be determined on transaction by transaction basis and not on aggregate basis.' It has been held in LG Soft India (P.) Ltd. DCIT (2014) 48 taxmann.com 237 (Bangalore-Trib.) that in absence of segmental details, a company cannot be taken into account for comparability analysis.

In M/s Panasonic India Pvt. Ltd. v. ITO (2010) TII-47-ITAT-DEL-TP, aggregation of transactions are upheld where functions, assets and risks underlying those transactions are similar.

(vii) Economic adjustments In Mentor Graphics (P) Ltd. v. DCIT 109 ITD 101 (Del ITAT), adjustment is permitted in (a) working capital, (b) risk and growth, (c) R & D expenses. However, it has been held that, if differences are so material that adjustment cannot be made then the company should be MWH India Pvt. Ltd. 13 ITA No. 792/Mum/2013 rejected. TNMM is more tolerant to minor functional and risk level differences. Certain significant risks like market risks, contract risks, credit and collection risks, infringement of intellectual property right etc. are material and can lead to major difference in the value of transaction.

(viii) +/5% variation In DCIT v. Misys Software (I)(P.) Ltd. (2015) 56 taxmann.com 332(Bangalore- Trib.), it has been held that +/5% variation is allowed to justify price charged in international transactions and not for adjustment/ standard deduction purposes. We also refer here to section 92C(2A).

(ix) Information obtained under section 133(6) It has been held in LG Soft India (P.) Ltd. DCIT (2014) 48 taxmann.com 237 (Bangalore-Trib.) that 'No company can be selected as comparables only on basis of information obtained under section 133(6), without furnishing such information to assessee.' In view of the above, we set aside the order of the AO and direct him to make an assessment de novo after examining the said comparables in the light of our observations hereinbefore at para 7 and after giving reasonable opportunity of being heard to the assessee. We also direct the assessee to file the relevant documents/ evidence before the AO. Thus the 1st and 2nd ground of appeal are allowed for statistical purposes.

MWH India Pvt. Ltd. 14 ITA No. 792/Mum/2013 As we have restored the matter to the file of the AO to make an assessment de novo, we are not adverting to the case-laws relied on by the Ld. counsels.

8. As the penalty has been initiated only, it is premature to consider the 3rd ground of appeal.

9. We direct the AO to allow depreciation u/s 32 to the assessee after due verification of the record and after giving an opportunity of being heard to the assessee.

10. In the result, the appeal is allowed for statistical purposes.

Order pronounced in the open Court on 27/10/2017 Sd/- Sd/-

    (MAHAVIR SINGH)                                  (N.K. PRADHAN)
    JUDICIAL MEMBER                               ACCOUNTANT MEMBER
Mumbai;
Dated: 27/10/2017
Rahul Sharma, Sr. P.S.

Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. The CIT(A)-
4. CIT
5. DR, ITAT, Mumbai
6. Guard file.
                                                   BY ORDER,
//True Copy//
                                                   (Dy./Asstt. Registrar)
                                                      ITAT, Mumbai