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 3, Cited by 1]

Income Tax Appellate Tribunal - Bangalore

M/S Softwae Paradigms Infotech Pvt Ltd , ... vs Assistant Commissioner Of Income Tax ... on 5 January, 2018

       IN THE INCOME TAX APPELLATE TRIBUNAL,
                 BANGALORE BENCH "A"

BEFORE SHRI SUNIL KUMAR YADAV, JUDICIAL MEMBER
                        AND
   SHRI JASON P BOAZ, ACCOUNTANT MEMBER

                        IT(TP)A No.150/Bang/2014
                          (Asst. Year 2009-10)

 M/s Software Paradigms Infotech Pvt. Ltd.,
 SPI City, #316318 (P),
 Hebbal Industrial Area,
 Mysore-570 016.                                 . Appellant
 PAN. AALCS7583C.
      Vs.
 The Asst. Commissioner of Income-tax,
 Circle-1(2),
 Mysore.                                         . Respondent

              Appellant by : Shri G.S Prashanth, C.A
              Respondent by : Shri C.H Sundar Rao, CIT

                Date of Hearing       : 2-1-2018
                Date of Pronouncement : 5-1-2018

                              ORDER

PER SHRI JASON P BOAZ, ACCOUNTANT MEMBER :

This appeal by the assessee is directed against the order of assessment passed by the Asst. Commissioner of Income-tax, Circle-1(2), Mysore u/s 143(3) r.w.s 92CA of the Income-tax Act, 1961 (in short 'the Act') vide order dated 17/1/2014 for asst. year 2009-10.

IT(TP)A No.150/B/14 2

2. In this appeal, the assessee has raised the following grounds of appeal:-

"The order of the TPO /DRP /Assessing Officer in so far as it is against the Appellant, is opposed to law, weight of evidence, natural justice, probabilities, facts and circumstances of the Appellant's case.
2. The appellant denies itself to be assessed on a total income of Rs. 3,82,59,3501- as against income of Rs. 1.09,28,410/- as declared by the appellant.
3. a) The order of the assessment is bad in law as the mandatory conditions to invoke the jurisdiction under section 92CA of the Act did not exist, or having not been complied with and consequently the orders of the assessing officer is bad in law for want of requisite jurisdiction.
b) The assessing officer erred in not providing the copy of the approval granted by the Commissioner which is in violation of the settled principles of natural justice and thus the order of assessment needs to be set aside.
4. The adjustment under section 92CA of the Act is bad in law and contrary to the facts of the case.
5. a) The addition of Rs. 1.81.99,085/- being adjustment under section 92CA of the Act towards software development services is bad in law.

IT(TP)A No.150/B/14 3

b) The addition of Rs.91,31,8581- being adjustment under section 2 of the Act towards IT Enabled Services(ITES) is bad in law.

6. The TPO. DRP and the Assessing Officer erred in excluding the foreign exchange gain from the operating income when it has a direct nexus with the revenue earned.

Reliance is placed on the decisions of the JurisdictionalHigh Court in the case of CIT vs Infosys Technologies Ltd in ITA No. 118912006 and CIT vs Encore Software Ltd in ITA No. 1142 of 2006

7. The TPO, DRP and the Assessing Officer erred in rejecting the comparables selected by the appellant without giving any cogent reasons.

8. The TPO, DRP and the Assessing Officer erred in not applying employee cost filters for a labour intensive industry wherein the appellant operates.

9. The TPO, DRP and the Assessing Officer failed to understand the spirit and intent of Rule JOB (1) (e) (ii) as per which even if one of the comparables selected by the appellant satisfies the computation mechanism for determination of the ALP, the determination of ALP by using arithmetic mean of different comparables not warranted.

IT(TP)A No.150/B/14 4

10. The TPO, DRP and the Assessing Officer erred in selecting the following new companies as comparables towards software development services under the facts and circumstances of the case

a) Bodhtree Consulting Ltd.,

b) Infosys Ltd

c) Kals Information Systems Ltd.,

d) Larsen &Tubro infotech

e) Mindtree Ltd., J) Persistent Systems Ltd.,

g) Sasken Communication Technologies Ltd.,

h) Tata Elsxi Ltd.,

i) Zylog Systems Ltd., H. The TPO, DRP and the Assessing Officer erred in selecting the following new companies as comparables towards IT Enabled Services (ITES) under the facts and / circumstances of the case

a) Accentia Technologies Ltd.

b) Aditya Birla Minacs Worldwide Ltd

c) Eclerx Services Ltd

d) Microland Ltd.,

12. The TPO, DRP and the Assessing Officer further erred in -

a) Rejecting the TP study of the appellant

b) Conducting the new study without rejecting all the comparables of the appellant IT(TP)A No.150/B/14 5

c) Not considering earlier years' data in determination of the ALP

d) Using incorrect method for working capital adjustment

e) Considering companies with super-profit. J) Not applying reasonable employee cost filters.

13. a) The authorities below are not justified in making working capital adjustment of 1.71% in software development services and consequently the increase in the ALP margin is unsustainable in law.

b) The authorities below are not justified in making working capital adjustment of 0.91% in IT Enabled Services (ITES) and consequently the increase in the ALP margin is unsustainable in law.

14. The TPO, DRP and the Assessing Officer erred in not granting the benefit of the proviso to section 92C(2) of the Act which is mandatory under the scheme of the Act.

15. Without prejudice, the TPO, DRP and the Assessing Officer erred in selecting companies with very high turnover (more than Rs. 200 crores) as comparables on the facts and circumstances of the case.

16 The DRP exceeded its jurisdiction by directing the TPO to consider the claim of acceptance of the internal comparables selected by the appellant which IT(TP)A No.150/B/14 6 is violative of the provisions of section 144C(8) of the Act.

17. The assessment order passed is bad in law as the order ought to have been passed under section 143(3) r.v.s 144C of the Act and not under section under section 143(3) r.w.s 92CA of the Act.

18. The appellant denies itself liable to be levied to interest under section 234B of the Act and further the computation of interest under section 234B was not provided to the appellant as regard to the rate, period and method of calculation of interest under the facts and circumstances of the case. The appellant expressly urges that the period of levy of interest is not in accordance with section 234B of the Act.

19. The appellant craves leave to add, alter, delete, modify any of the grounds which are urged above.

20. For the above and such other grounds as may be urged at the time of hearing the appellant prays your Honour to consider the facts and circumstances of the case and justice be rendered."

3. Ground No.17 3.1.1 At the outset of the hearing, the Id AR of the assessee sought to be heard on ground No.17 (Supra), which is a technical ground. In this ground the assessee has assailed the impugned order of assessment dated 17/1/2014 for asst. year 2009-10 to be bad in law, IT(TP)A No.150/B/14 7 as the said order ought to have been passed u/s 143(3) r.w.s 144C of the Act and not under sec. 143(3) r.w.s 92CA of the Act. 3.1.2 According to the id AR for the assessee, the directions issued by the Dispute Resolution Panel ('DRP') u/s 144C(5) of the Act are binding on the AO/TPO, as has been laid out in sec. 144C(1O) of the Act. Therefore, the AO ought to have passed the impugned order of assessment u/s 143(3) r.w.s 144C(13) of the Act in conformity with the directions issued by the DRP, within one month from the end of the month in which such direction is received. 3.1.3 The Id AR for the assessee submitted that the material facts in the case on hand are that a draft order of assessment for asst. year 2009-10 was completed u/s 143(3) r.w.s 92CA of the Act vide order dated 14/3/2013. Aggrieved by this order, the assessee filed its objections thereto before the DRP, who issued its directions thereon u/s 144C(5) of the Act on 30/12/2013. The Id AR submits that, as per law, i.e the provisions of sec. 144C of the Act, the AO is bound to have passed the final order of assessment in conformity with the directions of the DRP within one month from the end of the month which such directions are issued; but failed to do so. In this context, the Id DR drew the attention of the bench to the impugned final order of assessment to illustrate that the same was passed on 17/1/2014 u/s 143(3) r.w.s 92CA of the Act and not as it should have been; u/s 143(3) r.w.s 144C of the Act in conformity with the DRP's directions issued u/s 144C(5) of the Act on 30/12/2013 as was mandatorily required and this has rendered the impugned order bad in law. The ld AR contends that the aforesaid contentions are in order. In this IT(TP)A No.150/B/14 8 context the id AR drew the attention of the Bench to both the draft order of assessment passed u/s 143(3) r.w.s 92CA of the Act on 14/3/2013 and the impugned final order passed on 17/1/2014 u/s 143(3) r.w.s 92CA of the Act. It was pointed out that both these orders were identical in sum and substance except for the different dates on which they were passed. It is contended that, as per law, the final order of assessment dated 17/1/2014 ought to have been passed by the AO in conformity with the DRP binding directions issued u/s 144C(5) and within one month from the end of the month in which they were issued. Evident failure to do so, has rendered the impugned final order of assessment passed u/s 143(3) r.w.s 92CA of the Act vide order dated 14/1/2014 to be bad in law and liable to be quashed.

3.2 The ld DR for Revenue, when confronted by the Bench by the aforesaid facts of the matter on record (Supra), fairly agreed that the impugned final order of assessment dated 17/1/2014 ought to have been passed u/s 143(3) r.w.s 144C of the Act in conformity with the binding direction of the DRP issued uls 144C(5) of the Act, which has clearly not been done. The Id DR, however, prayed that, in the interest of equity and justice, since the AO's error is not fatal the impugned final order of assessment be set aside and the AO be directed to pass a fresh final order in conformity with the DRP's directions.

3.3.1 We have heard the rival contention of both parties in the matter and perused and carefully considered the material on record. The undisputed facts on record, as brought out by the discussions above, IT(TP)A No.150/B/14 9 is that the AO, as per law, was required to pass the final order of assessment dated 17/1/2014 for asst. year 2009-10 u/s 143(3) r.w.s 144C of the Act in conformity with the directions issued by the DRP u/s 144C(5) of the Act, which are binding on him as per section 144C(10) thereof and within the time prescribed u/s 144C(13) of the Act. We find that instead of passing the final order of assessment as required by law, the AO passed the impugned final order of assessment dated 17/1/2014 u/s 143(3) r.w.s 92CA of the Act; which, as contended by the id AR, is identical to the draft order of assessment passed on 14/3/2013 by only incorporating this TPO's proposals and , thereby evidently giving the DRP's mandatory directions issued u/s 144C(5) of the Act a complete go-by. In our view, it is factually established that the AO in the final order of assessment dated 17/1/2014 has not given effect to or carried out the binding directions of the DRP as required u/s 144C(10) within the time specified u/s 144C(13) of the Act; which is a clear violation of the binding provisions of sec. 144C(10) and (13) of the Act. Therefore, in our considered opinion, the conduct of the AO/TPO in passing the impugned final order of assessment dated 17/1/2014 is a clear case of defiance and disregard to the binding directions of the higher authorities, i.e, the DRP in the case on hand. In fact, in the impugned order dated 17/1/2014 there is not even a single reference to the DRP's directions issued us/ 144C(5) of the Act vide order dated 30/12/2013.

3.3.2 In the factual and legal matrix of the case on hand, as discussed above, we are of the considered view that the impugned final order of IT(TP)A No.150/B/14 10 assessment for asst. year 2008-09 passed u/s 143(3) r.w.s 92CA of the Act by the AO, in violation of the express mandatory provisions of sec. 144C(10) and (13) of the Act by not passing the impugned order in pursuance of and in conformity with the binding directions of the DRP issued u/s 144C(5) of the Act, within the time specified for this purpose, has rendered the said impugned final order of assessment unsustainable in law. We, therefore, quash the impugned final order of assessment for asst. year 2009-10 passed by the AO u/s 143(3) r.w.s 92CA of the Act dated 17/1/2014 in the case on hand. We hold and direct accordingly. Consequently, ground No. 17 of assessee's appeal is allowed.

4. Since we have quashed the impugned final order of assessment dated 17/1/2014 for asst. year 2009-10 passed u/s 143(3) r.w.s 92CA of the Act (Supra), there is no requirement for us to adjudicate the other grounds raised by the assessee (i.e grounds 1 to 16 and 18 to

20).

5. In the result, the assessee's appeal for asst. year 2009-10 is allowed as indicated above.

Order pronounced in the open court on 5th January, 2018.

             Sd/-                                   Sd/-
(SUNIL KUMAR YADAV)                     (JASON P BOAZ)
  JUDICIAL MEMBER                    ACCOUNTANT MEMBER

Bangalore
Dated : 5/1/2018
Vms
                                                  IT(TP)A No.150/B/14

                                    11


Copy to :1. The Assessee
         2. The Revenue
         3.The CIT concerned.
         4.The CIT(A) concerned.
         5.DR
         6.GF                         By order

Sr. Private Secretary, ITAT, Bangalore.