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 9, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Ascendas (India) Private Limited, ... vs Assessee on 28 February, 2013

             IN THE INCOME TAX APPELLATE TRIBUNAL
                       'C' BENCH, CHENNAI

      BEFORE SHRI ABRAHAM P.GEORGE , ACCOUNTANT MEMBER
           AND SHRI VIKAS AWASTHY, JUDICIAL MEMBER

                            ITA No.1460/Mds/2012
                           (Assessment Year : 2008-09)


M/s. Ascendas (India) Pvt.Ltd.            Vs.   Deputy Commissioner of
International Techpark,                          Income Tax, Company Circle-I(1),
Pinnacle # 01- 7 & 8,                           611, New Block, Aayakar Bhavan,
Taramani Road,                                  Nungambakkam, Chennai-34.
Chennai-600 113.
PAN: AAACJ9055H

    (Appellant)                                   (Respondent)

                      Appellant by    :     Mr. Kunj Vaidya &
                                                 Mr. Abhishek Jain, Advocate
                   Respondent by      :     Mr. Pathlavath Peeya, CIT DR


                   Date of Hearing    :     28th February, 2013
           Date of Pronouncement      :     12th March, 2013

                                 ORDER

    Per Vikas Awasthy, JM:

The appeal has been filed by the assessee impugning the order of the Assessing Officer dated 22.06.2012 under section 143(3) read with section 92CA and 144C(5) of the Income Tax Act, 1961 pased on the basis of the directions of the Dispute Resolution Panel dated 4.6.2012.

2 ITA No.1460/Mds/2012

2. The brief facts of the case are that the assessee is a fully owned subsidiary of M/s. Ascendas Land International Pte Ltd., Singapore. The said company in turn is wholly owned subsidiary of Ascendas Pte Singapore. The assessee is engaged in the business of building and leasing of Technology Parks, High tech buildings, Bio-technology parks etc. Another company M/s. Ascendas IT Park (Chennai) Pvt.

Ltd. (hereinafter referred to as "AITPCL") was incorporated on 3rd November, 2003 with the object of developing, owning and leasing IT Parks and Hi-tech buildings and built to suit and ready built facilities in India. The assessee had 84.97% shareholding of the said company. The remaining shareholders of the company are as follows:-

i) M/s. Ascendas Property Management Services India Pvt.Ltd. : 4.02%
ii) Tamil Nadu Industrial Development Corporation Ltd.

11%

iii) Balance 0.01% shares were held by individual investors.

The assessee on 30.03.2007 entered into a contract with M/s.

Ascendas Property Fund (India) Pte Ltd. another associated 3 ITA No.1460/Mds/2012 enterprises (with 29.82% shareholding by Ascendas group) incorporated in Singapore and registered as a foreign venture capital investment company under SEBI Regulations, 2000 for the sale of shares of AITPCL. As per the agreement between the parties the assessee was to sell its entire stake of 84.97% in AITPCL in two stages. During the financial year 2006-07 i.e. assessment year 2007-08 the assessee sold 46.79% stake @ ` 26.07 per share. The total consideration amounted to `53,06,51,674/- . During the financial year 2007- 08 relevant to the assessment year 2008-09, the assessee sold the remaining stake of 38.19% @ ` 26.07 per share. The total consideration amounted to `43,31,85,054/-. During the assessment year 2007-08, the TPO determined the value of shares at ` 306,76,90,000/- as against `53,06,51,674/- using discounted cash flow method. The DRP upheld the method of calculation of TPO. Similarly, for the present assessment year the TOP adopted the same method and determined the value of shares at ` 73,83,97,767/- as against `43,31,85,054/- determined by the assessee. The assessee filed objections to the method adopted by the TPO. The TPO 4 ITA No.1460/Mds/2012 rejected the same and proceeded to determine the value of shares by making adjustment of ` 73,83,97,767/-.

Aggrieved against the method adopted by the TPO the assessee filed objection before the DRP. The DRP rejected the objections raised by the assessee and upheld the adjustments made by the TPO vide order dated 4.6.2012. On the basis of the directions of the DRP the Assessing Officer passed the impugned assessment order thereby making addition of ` 73,83,97,767/- in the income returned by the assessee. Aggrieved against the assessment order passed by DRP, the assessee has come in appeal before the Tribunal.

3. At the outset, the AR appearing on behalf of the assessee submitted that the present transaction is the second leg of transaction which was done by the assessee in the assessment year 2007-08 wherein the assessee had sold 46.79% stake in AITCPL. The TPO had made similar additions/adjustments for the said transaction in the first phase of the transaction which was upheld by the DRP. The assessee had filed an appeal before the Tribunal i.e. ITA 5 ITA No.1460/Mds/2012 No.1736/Mds/2011. The Tribunal vide order dated 2nd January, 2013 had remitted the file back to the Assessing Officer with a direction to rework the value afresh in accordance with the directions and observations made in the said order. The A.R. placed on record a copy of the order of the Tribunal in the aforesaid appeal.

4. When confronted with the situation, the DR submitted that the issue has already been adjudicated by the Tribunal in the said appeal of the assessee.

5. We have heard both the parties and have gone through the orders of the authorities below and the order of the Tribunal dated 2.1.2013 in ITA No.1736/Mds/2011 for the assessment year 2007-08. We find that the issue in dispute is identical to the one already decided by the Tribunal in the aforementioned appeal. In fact, the ground of appeal in the present case is the continuation of the transaction, which had taken place in the assessment year 2007-08. The Tribunal while adjudicating the appeal of the assessee for the assessment year 2007-08 has held as under:-

6 ITA No.1460/Mds/2012
"15. We have heard rival contentions and perused the orders carefully. Before setting out the questions that are to be answered, it has to be noted that the transactions which have been subjected to the transfer pricing analysis are a bit unusual, when compared to the normal trading and service transactions. Here, what has been sold were equity shares held by Assessee in two companies and the sale was to its Associated Enterprise. The shares having been sold to Associated Enterprise, the transactions automatically came within the purview of Chapter X of the Act. For application of Chapter X and determination of ALP, a separate set of provisions and rules have been prescribed. Sec. 92C of the Act says that ALP in relation to an international transaction has to be determined by following one of the six methods mentioned therein. These are CUP, Re-sale Price, Cost Plus method, Profit Split Method, Transactional Net Marginal Method and such other method prescribed by the Board. Though Rule 10B has been brought into the Income-tax Rules, ostensibly for this purpose, such rule does not prescribe any method other than ones mentioned above. By the very nature of the transactions here, none of these methods appear at the first blush appropriate for a TP analysis. Re-sale Price Method cannot be applied since the shares sold by the Assessee were in turn not sold to nobody else. Cost Plus Method cannot be applied since assessee had made no value addition to any item. Original 7 ITA No.1460/Mds/2012 cost per share was only its face value and the cost incurred, which resulted in increase of its intrinsic value cannot be correctly ascertained. Neither Profit Split Method nor Transactional Net Marginal Method can be used. Similarly placed companies doing similar share transactions are hard to find.
16. Even if we accept the stand of Assessee, CUP method could at the best be adopted, for the sale of shares in LTIAL only and not for that of AITPL. No doubt in LTIAL, Assessee and LTIL were holding equal shares. Argument of Assessee that LTIAL was not an Associated Enterprise of Assessee is without doubt technically true. Hence, its contention that the price at which LTIL sold the shares to APFI is a perfectly comparable uncontrolled price, does appear at the first look very attractive. However, it is, in fact, not so. Sub Sec.(2) of Sec.92C of the Act mandates application of an appropriate method for determining ALP from those prescribed in sub sec.(1). All these methods are prescribed with the intention of arriving at the possible transaction value, had the parties been unrelated or at Arm's Length. The question here is whether we can consider the sale of shares by LTIL to APFI to be uncontrolled. For answering this, we have to look at the agreement entered between the Assessee, LTIL, LTIAL & APFI placed at P.34 to 91 of the Paper Book. At one end of this agreement is LTIL and Assessee together, and on the other end APFI. The sellers are 8 ITA No.1460/Mds/2012 Assessee and LTIL. Sellers joined together and sold the shares held by them in LTIAL to APFI. Had these been independent transactions entered into by two different parties, the sale would not have been ordinarily effected through one agreement. APFI was interested in purchasing the shares of LTIAL, only if both Assessee and LTIL sold their respective holdings at a single price. Every clause in the said agreement applies to both Assessee and LTIL. Even the consideration of . 79 crores mentioned at clause No.3 of the said agreement is a consolidated one. Thus, the price for which shares of LTIAL were transferred was based on a single agreement and, therefore, to say that one part of that agreement would be an uncontrolled transaction, for comparing it with the other part, would, in our opinion, be unacceptable. The agreement has to be taken as a whole and it is clear that the transactions between Assessee and LTIL with regard to the sale of shares of LTIAL, was not an independently entered one but a joint effort. In such circumstances, Assessee's contention that the sale of shares of LTIAL by LTIL to APFI has to be taken as an comparable uncontrolled transaction, falls flat.
17. Now, the second question as to whether it would be possible to apply any one of the methods, out of those prescribed in sec.92C(1) of the Act. No doubt the said section uses the term "shall" . Said section is reproduced below :-
9 ITA No.1460/Mds/2012
92C. (1) The arm's length price in relation to an international transaction shall be determined by any of the following methods, being the most appropriate method, having regard to the nature of transaction or class of transaction or class of associated persons or functions performed by such persons or such other relevant factors as the Board may prescribe, namely :--
(a) comparable uncontrolled price method;
     (b)       resale price method;
     (c)       cost plus method;
     (d)       profit split method;
     (e)       transactional net margin method;
     (f)       such other method as may be prescribed by the
               Board.


It thus appears that following one of the methods mentioned in (a) to (f) above are mandatory. However, in our opinion, the purpose of enactment of Chapter X, is to benchmark an international transaction with the Fair Market Value of such transaction, so as to ensure that there are no profit transfers between parties in different jurisdictions effectually circumventing taxes. Thus, purpose of transfer pricing rules, is to verify whether the prices at which an international transaction has been carried out is comparable with the market value of the underlying asset or commodity or service.

It may be true that difficulties might arise in ascertaining the fair market value, but such difficulties should not be a reason for not adapting the rules and methods prescribed in this regard. This might require some subtle adjustments in the methodology prescribed for evaluation of an international transaction. A water-tight attitude of interpretation of the prescribed methods will defeat the very purpose of enactment of transfer pricing rules and regulations and also detrimentally affect the effective and fair administration of an international tax regime. That interpretation of the word 'shall' need not 10 ITA No.1460/Mds/2012 always be mandatory and could also be read as "may", is a rule laid down by the Hon'ble Gujarat High Court in the case of CIT v. Gujarat Oil & Allied Industries (201 ITR 325). This is more or less the same view taken by the Hon'ble Apex Court in the case of Director of Inspection of Income Tax (Investigation) v. Pooran Mal & Sons (96 ITR 390) and in the case of Sainik Motors v. State of Rajasthan (AIR 1961 SC 1480). Hence, while finding the most appropriate method it is not that modern valuation methods fitting the type of underlying service or commodities have to be ignored. Fixing enterprise value based on discounted value of future profits or cash flow, is a method used worldwide. Endeavour is only to arrive at a value which would give a comparable uncontrolled price for the shares sold. If viewed from this angle, we cannot say that the discounted cash flow method adopted by the TPO was not in accordance with sec.92C(1).

18. Now coming to the argument of the Authorised Representative that TPO was bound by the value fixed by the Chartered Accountant in accordance with CCI guidelines. This in our view cannot be accepted for the simple reason that CCI guidelines were for a totally different purpose and could not be transported into a pricing methodology prescribed for fixing ALP. In fact, in the case of Cococola India Inc. (supra), Hon'ble Punjab & Haryana High Court, specifically held that "price fixed by RBI under FERA cannot apply to provisions of the Act which provide for a particular methodology for computation of income with regard to ALP of 'International Transaction' ". No doubt, Rule 11 U and 11UA prescribe a method for determination of fair market value of a property other than immovable property for the purpose of sec.56 of the Act. But these rules have been inserted by IT(Second Amendment) Rules, 2010 with effect from 01.10.2009 and 11 ITA No.1460/Mds/2012 cannot be taken as a basis for valuation in a transfer pricing matter. Such rules were only intended for application of section 56 and never intended for arriving at a fair market value for comparing an international transaction.

19. It is to be noted that Ld.Counsel for the Assessee, did submit that if the CUP method and CCI guidelines method suggested by the assessee were not acceptable, DCF method could be adopted but with certain riders. His objections were with regard to the factors considered by the TPO for the DCF analysis. Discounted Cash Flow for valuation is an accepted international methodology for valuing an enterprises and for determining the value of the holding of an investor. Investors are interested in ascertaining the present value of their investments, considering the future earning potential of the underlying asset. In our opinion, ascertaining net present value of future earnings is all the more appropriate where market value of an investment is not readily ascertainable by conventional methods. In assessee's case both the companies whose shares were sold were private limited companies which had no ready market for its equity shares due to various constraints for transfer of its shares. However, the sale of shares were effected to its own AE, and for verifying the fairness of the prices, value of such shares which discloses its true market potentials has to be considered. The value of an equity can be obtained in two methods even under the Discounted Cash Flow method. First one is to discount the cash flow expected from the equity investment and the second is to ascertain the value of the enterprise by applying DCF on its future earnings and then dividing it with the number of shares. Both the TPO and assessee in its reply to the TPO, had used the second method whereby the companies concerned were valued by discounting their future 12 ITA No.1460/Mds/2012 cash flows over a period of 20 years and thereafter dividing such value by the total number of shares.

20. Most important aspect in the application of DCF is the ~~ Cash flow projected over Cashflow to concern EBIT (1-t) 'n'years based on expected

- (Cap Ex - Depr) growth f--

~ - ~ ,--- --.

- Change in WC .--.--.'" ..." _.- ....... -

                                          = FCFF
                                                            I
                                                                                                                                                                 I


                                                                                                                                                     Terminal Value= FCFF n+1 /(r-gn)

           FCFF1                  FCFF2                              FCFF3                                            FCFF4                      FCFF5           FCFFn




Apply Discount at WACC= Cost of Equity (Equity/(Debt + Equity)) + Cost of Debt (Debt/(Debt+ Equity))=Value of operating asset Cost of Equity I Cost of Debt Weights , (Riskfree Rate Based on Market Value , + Default Spread) (1-t)

--

    Riskfree Rate

    - No default risk                                                                                                          Risk Premium
    - No reinvestment risk                                 Beta                                                                     - Premium for average
    - In same currency and                   +             - Measures market risk                                    x         risk investment
                                                                                                                                                                           I
    in same terms (real or

    nominal as cash flows                              1                             1




                                                                !Type of Operation                              !FinanClal !

                                                            Business Leveraae                                    Leverage              I             I               Country Risk 1
                                                                                                                                                                       Premium




discounting factor used for working out the net present value (NPV). The Discounting factor generally used is the Weighted Average Cost of capital. Widely used method of valuation based on discounted cash flow seems to be as under :-

13 ITA No.1460/Mds/2012
Value of operating asset + Non-operating asset = Value the enterprise Value of enterprise - Value of debt = Vale of equity

21. It is obvious that difficult parts are (i) determining the future cash flows, (ii) determining the cost of equity, (iii) determining the cost of debt and (iv) determining the period of discounting. Here both parties have agreed that 20 years is an appropriate one and hence last mentioned difficulty is not there. Future cash in-flow also can be reasonably ascertained since major part of the earnings of the assessee are rental or lease income and these are predictable with reasonable accuracy. Similarly, cash out- flow also can be reasonably ascertained by virtue of the very nature of the business of Assessee. Problem is with regard to determination of cost of equity and debt. TPO had adopted 7.5% as the cost of debt whereas as per Assessee it was 11.5%. TPO had determined the cost of equity at 11.5% on AITPL and 10% on LTIAL, for which he has taken cue from agreement that assessee had with M/s TIDCO. But in our opinion cost of equity will always be higher than the risk free interest rate in the market. When risk free interest rate is adjusted with the risk premium the resulting figure will be cost of equity. It is a basic principle of economics that risk and returns go together. Greater the risk, the higher is the possibility of return and vice-versa. A person who places his money in a Fixed Deposit with a Bank will be satisfied with a lower rate of interest than the returns he would expect, had he placed his money in equity shares. Risk of investment in equity shares is higher since returns are not assured. Therefore, cost of equity will always be higher than the cost of debt.

22. Weighted average cost of capital of AITPL worked out by the TPO is as under :-

14 ITA No.1460/Mds/2012
Particulars Numerator Denominator Discount WACC Rate Equity 435,000,000 2,264,156,235 11.50% 2.21% Debt 913,620,707 2,264,156,235 7.50% 3.03% Total 1,348,620,707 5.24% Against this, Assessee's contention is that WACC of AITPLwill be as under:-
Particulars Numerator Denominator Discount WACC Rate Equity 680,000,000 2,264,156,235 11.50% 3.45% Debt 1,584,156,235 2,264,156,235 7.50% 5.25% Total 2,264,156,235 8.70% Equity and debt of AITPL as at the end of the relevant previous year stood as under :-
         Particulars                  Amount as in the           Nature
                                     Balance Sheet (in )
         Equity                         43,50,00,000             Equity
         Share         Application         24,50,00,000          Equity
         Money

         Total Equity                  68,00,00,000              Equity

         Debt - Phase I                    91,36,20,707          Debt
         Debt - Phase 2                    67,05,35,528          Debt
                               15                ITA No.1460/Mds/2012


     Total Debt                1,58,41,56,235          Debt
     Total Debt & Equity        2,264,156,235



Thus, in working out the WACC the Assessing Officer considered only equity and debt of Phase 1. Nevertheless in the Denominator he took the aggregate of equity share application money, debt of phase 1 and debt of phase 2. This is an obvious mistake in the working out done by the TPO. As pointed out by Assessee, PV factor also is to be spread starting with the year in which the transaction took place. For a valuation to have some amount of objectivity it is imperative that errors in calculations are avoided and variables are considered within a reasonable limit so that acceptable values can be arrived at. Even a slight change in the discounting ratio will result in substantial change in the valuation of the company. If the ALP of the shares are worked out without considering a reasonable value for the enterprise, it will result in injustice. As already noted by us here, there is no dispute with regard to cash inflows and cash out-flows. Only dispute is only with regard to weighted average cost of capital and the figures adopted for working out the same. Might be it is true that there were other mistakes also in the working out of the TPO. We are, therefore, of the opinion that the issue of working out of value of the companies so as to ascertain the ALP of the shares requires a re-look by the Assessing Officer and TPO."
6. In the present case, we find that the transaction relates to the sale of remaining stake of 38.19% (16613483 equity shares) of AITPCL to M/s. Ascendas Property Fund (India) 16 ITA No.1460/Mds/2012 Pte Ltd. Since the first leg of the transaction has been remitted back by the Tribunal to the Assessing Officer for reworking the value afresh, the second leg of the transaction which is part and parcel of the composite agreement dated 30.03.2007 has to go back to Assessing Officer . Hence, we remit this file back to the Assessing Officer to decide the issue in accordance with the directions given by the Tribunal in its order dated 2.1.2013. It is made clear that the Assessing Officer/ TPO shall grant sufficient opportunity of hearing to the assessee at the time of deciding this issue afresh.
7. In view of the above, the order of the DRP/Assessing Officer is set aside and the matter is remitted back to the Assessing Officer in the aforesaid terms. The appeal of the assessee is allowed accordingly.

Order pronounced in the open court on Tuesday , the 12th day of March, 2013 at Chennai.

            Sd/-                                      Sd/-
(Abraham P.George )                              (Vikas Awasthy)
Accountant Member                                Judicial Member
Chennai,
Dated the 12th March, 2013.
somu
               Copy to:         (1) Appellant       (4) CIT(A)
                                (2) Respondent     (5) D.R.
                                (3) CIT             (6) G.F.