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 27, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Insilica Semiconductors India Pvt. ... vs Assessee on 2 February, 2012

            IN THE INCOME TAX APPELLATE TRIBUNAL
                     "B" BENCH : BANGALORE


           BEFORE SHRI N.K. SAINI, ACCOUNTANT MEMBER
            AND SMT. P. MADHAVI DEVI, JUDICIAL MEMBER


                          ITA No.1399/Bang/2010
                         Assessment year : 2006-07



 M/s. Insilica Semiconductors          Vs. The Income Tax Officer,
 India Private Ltd.,                       Ward 11(2),
 No.14, 'Frontline Grandeur',              Bangalore.
 Walton Road,
 Bangalore - 560 001.

 PAN : AABCC 9522F

           APPELLANT                                 RESPONDENT


               Appellant by       :    Shri Padamchand Khincha, C.A.
               Respondent by      :    Shri Etwa Munda, CIT-III(DR)


               Date of hearing             :   02.02.2012
               Date of Pronouncement       :   29.02.2012.


                                      ORDER

Per N.K. Saini, Accountant Member

This appeal by the assessee is directed against the order dated 06.10.2010 passed by the ITO, Ward 11(2), Bangalore under section 143(3) r.w. section 144C(1) of the Income-tax Act, 1961 [hereinafter referred to as "the Act" in short"].

2. Following grounds have been raised in this appeal: ITA No.1399/Bang/2010 Page 2 of 32

"The lower authorities (the learned Assessing Officer, learned Transfer Pricing Officer and Honorable Dispute Resolution Panel) have erred in
1. passing the order disregarding the principles of natural justice.
2. making a reference to Transfer Pricing Officer for determining arm's length price.
3. passing the order without demonstrating that appellant had motive of tax evasion.
4. not appreciating that the members of Dispute Resolution Panel also being jurisdictional Commissioner/Directors of Income Tax of the appellant, the constitution of the Dispute Resolution Panel is bad in law.
5. not appreciating that the charging or computation provision relating to income under the head "Profits & Gains of Business or Profession" do not refer to or include the amounts computed under Chapter X' and therefore addition under Chapter X is bad in law.
6. adopting a flawed process of issuing notices u/s 133(6) and relying on the same without providing complete information and opportunity to cross examine to the appellant.
7. rejecting multiple year data, comparables and transfer pricing analysis of the appellant on unjustifiable grounds.
8. not appreciating that the law does not compel adopting many (or any minimum) companies as comparables and that the appellant could justify the price paid/charged on the basis of anyone comparable only.
9. doing fresh transfer pricing analysis, adopting current year data and inappropriate filters in such analysis.
10. Considering the data which was not available to the appellant at the time of complying with the TP documentation requirements.
11. selecting inappropriate comparables and rejecting appropriate comparables.
12. inappropriately computing the operating margins of comparables and the appellant.
ITA No.1399/Bang/2010 Page 3 of 32
13. not making proper adjustment for enterprise level and transactional level differences between the appellant and the comparable companies.
14. not allowing the benefit of the +/-5% range mentioned in the proviso to section 92C(2).
15. excluding the internet charges from export turnover while computing deduction u/s lOA.
16. not appreciating that deduction under section lOA should be allowed in respect of current year profits of the eligible undertaking uninfluenced by the results of other units / brought forward business loss / unabsorbed depreciation allowance.
17. levying interest under section 234B and section 234D.

The appellant submits that each of the above grounds/ sub- grounds are independent and without prejudice to one another. The appellant craves leave to add, alter, vary, omit, substitute or amend the above grounds of appeal, at any time before or at, the time of hearing, of the appeal, so as to enable the Income-tax Appellate Tribunal to decide the appeal according to law."

3. Ground Nos. 1 to 5 are general in nature, so do not require any comments on our part, while grievance of the assessee vide ground No.6 to 13 is that a flawed process had been adopted in computing the operating margin of comparables by considering the data which was not available to the assessee at the time of complying with the TP documentation requirements and by selecting inappropriate comparables and rejecting the appropriate comparables without providing complete information and opportunity to the assessee.

4. The facts in brief are that the assessee was engaged in the business of development and export of computer software and derived income from business relating to STPI and non-STPI units. The assessee filed the ITA No.1399/Bang/2010 Page 4 of 32 return of income on 09.11.2006 declaring loss of Rs.7,56,756 from non- STPI units after claiming deduction u/s. 10A of the Act amounting to Rs.1,78,45,526 for STPI units. The said return was processed u/s. 143(1) of the Act on 23.01.2008. Consequently the case was selected for scrutiny. The AO noticed that the assessee had international transactions, therefore the case was referred to Transfer Pricing Officer (TPO), who determined the arms' length price (ALP) after obtaining necessary approval of the CIT, Bangalore-I, Bangalore u/s. 92CA of the Act and as per the order of the TPO dated 26.10.2009, an adjustment of Rs.1,19,16,091 was required to be made to the income of the assessee consequent to the determination of ALP.

5. The AO forwarded the draft assessment order dated 17.12.2009 to the assessee to file its objection before the Dispute Resolution Panel (DRP), who directed to complete the assessment after taking into consideration the detailed discussions on various issues vide its directions issued under sub-section 5 of section 144C of the Act r.w. sub-section 8 of section 144C of the Act. The DRP directed to modify the assessment order after re-working the correct margin at 51.73% as against 52.74%. The AO adopted the adjustment at Rs.1,18,78,437 as against the earlier adjustment amounting to Rs.1,19,16,091. Now the assessee is in appeal.

6. The ld. counsel for the assessee submitted that the assessee operated as a dedicated development centre for its associated enterprise (AE) Insilica Inc. USA and was compensated on cost plus basis for its services. The total value of the software development services was Rs.9,83,51,072 and the services were wholly rendered to AE. It was ITA No.1399/Bang/2010 Page 5 of 32 contended that the assessee adopted Transactional Net Margin Method (hereinafter referred to as "TNMM" for short) to justify the price charged in the international transactions. It was contended that the assessee conducted a methodical search process on Capitaline and Prowess database to identify comparable companies and after adopting various such filters (as listed on page 74 & 75 of the PB-I), the assessee selected 9 companies as comparables. The arithmetic mean of these comparables was 10.59% and the assessee's operating margin on cost was 11.55%, which was above the arithmetic mean of comparable companies. Therefore, the international transactions were at arms' length.

7. It was contended that the TPO issued a show cause notice dated 30.04.09 and proposed to redetermine the ALP for software development services. The said notice contained remarks on assessee's study, new search methodology, comparables proposed (20) and copies of replies received u/s. 133(6) of the Act from other companies. In response to that, the assessee filed a detailed reply on 26.06.09 in which it raised various objections to the proposed action of the TPO. A reference was made to pages 129 to 301 of the assessee's PB. It was further stated that the TPO subsequently issued another notice on 20.07.09 which contained remarks on replies to the notices u/s. 133(6) of the Act yet to be received and objections of the assessee with respect to comparables considered by the TPO in the first show cause notice. In the said notice, the TPO proposed to adopt 14 companies as comparables and the assessee filed a detailed reply on 31.08.09 and also raised various objections. A reference was made to pages 357 to 604 of the PB-I filed by the assessee. It was pointed ITA No.1399/Bang/2010 Page 6 of 32 out that the TPO in the final order passed u/s. 92CA of the Act selected 22 companies as comparables, therefore he considered 8 additional companies as comparables from that proposed in the notice dated 20.07.09 and those companies and those companies were adopted as comparables without proposing the same or affording an opportunity to the assessee to present its objection to their adoption. It was further stated that the arithmetic mean was determined at 20.48% and after factoring a working capital adjustment of 2.02%, the adjusted arithmetic mean was determined at 18.46%. Accordingly the transfer pricing adjustment for software development services was determined by the TPO at Rs.1,19,16,091. It was further submitted that the assessee filed detailed objection with the Dispute Resolution Panel (DRP) on 18.01.10, but those objections had been rejected by the DRP, except for correcting an error in the margin computation of one comparable viz., Megasoft and the order of the DRP was brief and cryptic. However, the AO while determining the total income incorporated the TP adjustment as per the directions of the DRP.

8. It was further contended that the assessee in its transfer pricing analysis applied turnover filter of Rs.5 crores to Rs.250 crores, but the TPO applied lower turnover filter of Rs.1 crore and had not applied the upper turnover limit on the ground that there was no relationship between sales and margins. It was submitted that size of the comparable is an important factor in comparability and this also had been recognized by the statute especially in Rule 10B(3) of the Income-tax Rules, 1962 which lays down guidelines for comparing an uncontrolled transaction with an international ITA No.1399/Bang/2010 Page 7 of 32 transaction. It was explained that the differences for transfer pricing purposes can be of two types; (i) differences in transactions being compared, or (ii) differences in enterprises, therefore, a comparable should be rejected if any of the above differences materially affects the price charged or cost paid, or profit arising from such transactions in the open market unless an accurate adjustment could have been made for removing the effect of such differences. However, significant difference in size of companies remaining unadjusted would impact comparability because size is an important facet of an enterprise level difference. It was also explained that comparable means something that is similar or equivalent and the companies operating on a large scale are having benefit from economies of scale, higher risk taking capabilities robust global delivery and business models as opposed to the smaller or medium sized companies. Therefore two companies of dissimilar size could not be assumed to earn comparable margins. However, impact of difference in size could be removed by a quantitative adjustment to the margin or price being compared, if it was possible to do so reasonably accurately, otherwise uncontrolled transactions may have to be rejected from comparability exercise. Reliance was placed on the following case laws:

(i) DCIT v. Quark Systems Pvt Ltd. 38 SOT 207

(ii) Egain Communications Private Ltd. v. ITO 118 TTJ 354 (Pune)

(iii) M/s. Sony India (P) Ltd. v. DCIT 114 ITD 448 (Del)

(iv) DCIT v. Indo American Jewellery Ltd. 41 SOT 1

(v) Agnity India Technologies Pvt. Ltd. v. ITO ITA No.3856/Del/2010

(vi) Philips Software Centre Pvt. Ltd. 26 SOT 226 (Bang)

(vii) ACIT v. NIT 10 Taxmann.com 42

(viii) DHL Express India Pvt Ltd. v. ACIT (2011) 11 Taxmann.com 40 ITA No.1399/Bang/2010 Page 8 of 32

(ix) ITO v. CRM Services India P Ltd. ITA No.4068 & 4796/Del/2009

(x) DCIT v. Deloitte Consulting India Pvt. Ltd., ITA No.1082 & 1084 of 2010

9. The ld. counsel for the assessee contended that size as a criteria for selection of comparables is also recommended by Institute of Chartered Accountants of India (ICAI) Transfer Pricing Guidance Note, wherein it has been observed that a transaction entered into by a Rs.1000 crores company cannot be compared with the transaction entered into by a Rs.10 crore company. It was contended that the TPO's range (Rs.1 crore to infinity) had resulted in selection of companies like Infosys which is 918 times bigger than the assessee (turnover of Rs.9,028 crores as compared to Rs.9.83 crores of assessee's AE transactions). It was accordingly submitted that a proper turnover range should have been applied in selecting comparable uncontrolled companies. It was further submitted that in assessee's case, the turnover range of Rs.1 crore at the lower end to Rs.200 crores at the higher end may be adopted while choosing the comparables. Reliance was placed on the decision of this Bench of the Tribunal in the case of M/s. Genesis Integrating Systems (India) Pvt. Ltd. v. DCIT in ITA No.1231/Bang/2010. Alternatively, it was submitted that a selection on the basis of size may be made based on the NASSCOM categorization which recognizes following three categories based on turnover:

Tier I : Greater than USD 1 billion (approx. Rs.5,000 crores) Tier II: between USD 100 million to USD 1 billion (Rs.500 crores to Rs.5,000 crores) Others: less than USD 100 million (Rs.500 crores) ITA No.1399/Bang/2010 Page 9 of 32 The ld. counsel for the assessee alternatively submitted that a turnover range of Rs. 1 crore to Rs.500 crores might have been adopted for selecting comparables.

10. As regards to the information received in pursuance of notice u/s. 133(6) of the Act by the TPO, the ld. counsel for the assessee submitted that the assessee was provided notices and replies received in a CD and that the TPO proposed to accept/reject those companies as comparables based on the responses received from those companies to the notices u/s. 133(6) of the Act and in case of variance between reply u/s. 133(6) of the Act in preference to the Annual Report of the companies which is audited by professional qualified Chartered Accountant and approved by Board of Directors, reply u/s. 133(6) of the Act was given preference, as such the process adopted for issuance of notice and use of such information was inappropriate because the TPO issued notices to 165 companies but it was not clear how those companies were selected since the basis of selection for issuing notices u/s. 133(6) of the Act was not provided to the assessee, therefore the entire process lacked transparency and fairness, as such the arbitrary approach of the TPO was clear when one looks at the selection of M/s. Megasoft Ltd. as comparable because the said company was rejected on the ground that it fails RPT filter and employee cost filter. It was pointed out that the TPO had stated that notice u/s. 133(6) was not issued if the company failed RPT filter, however, it was not clear that what prompted the TPO to issue notice to such companies, therefore the process adopted by the TPO in selection of comparable was arbitrary as also selective and hence faulty.

ITA No.1399/Bang/2010

Page 10 of 32

11. It was contended that the TPO in its initial show cause notice had detailed the process adopted, however in disclosing the process of exercise of its powers u/s. 133(6) of the Act and information obtained thereunder, it was being secretive, a reference was made to page 90 of the TPO's order. It was accordingly submitted that withholding the information resulted in prejudice to the assessee and was against the principles of natural justice. It was also submitted that as per the provisions contained in Rule 10D(3), information specified shall be supported by authentic documents, but in the assessee's case, the TPO had not established whether the information obtained by way of notice u/s. 133(6) of the Act was authentic and complete, particularly when there were differences between the Annual Reports of the comparables and the replies received u/s. 133(6) of the Act. It was emphasized that in spite of differences, the TPO relied and completed assessment based on replies u/s. 133(6) of the Act, in preference to annual reports of the companies which were audited by professionally qualified Chartered Accountant and approved by the Board of Directors, an instance was quoted for M/s. Sankhya Infotech, which was selected as comparable in the preceding assessment year on the ground that it was software development company despite the objection of the assessee that it was a product company and for the year under consideration the said company, i.e., M/s. Sankhya Infotech had been rejected on the ground that it was a software product company (based on reply u/s. 133(6) of the Act), therefore the inconsistency raised doubts as to whether the entire process was transparent as also fair. It was contended that the TPO was collecting, collating and compiling data two/three years ITA No.1399/Bang/2010 Page 11 of 32 after the date of the assessee's documentation which was impermissible as per the provisions contained in Rule 10D of the Income-tax Rules, 1962, particularly when there was no finding by the TPO that a particular company had been rejected or ignored as a comparable although the data was available in public domain by the specified date, which clearly established that power u/s. 133(6) of the Act was not properly exercised by the TPO who used the power to gather information which came into public domain after the specified date. It was contended that the power u/s. 133(6) of the Act could not have been used to obtain information to enable selection of comparables because the data has to be in existence by the specified date i.e., 30th Nov. as recognized by the amendment made to definition of specified date by the Finance Act, 2011 wherein it has been clarified that the date was extended as sufficient data was not available under the existing specified date to make the comparison meaningful. Therefore, extension of specified date was a recognition as also acceptance by the Legislature that the comparability analysis as also the determination of ALP has to be on the basis of data that was available in public domain by the specified date and if subsequent information was permitted to be used, then the ALP would remain fluid which could lead to ever changing ALP. It was also contended that the law does not expect a person to do an impossible thing as per the maxim lex non cogit ad impossibilia i.e., the law cannot compel a man to do that which he cannot possibly perform. The ld. counsel for the assessee stated that the assessee could not be expected to adopt data which was not in existence by the specified date and it was such data that should have been validated ITA No.1399/Bang/2010 Page 12 of 32 by the TPO when a reference was made u/s. 92CA of the Act, particularly when there was no allegation that it was short or the material facts had been dodged or it was incomplete, therefore the said data should have been used for determination of the ALP and data available subsequently obtained through notice u/s. 133(6) of the Act should have been rejected, thus the approach adopted by the TPO of using subsequent data was bad in law.

12. It was specifically mentioned that the company M/s. Megasoft Ltd. was selected by the TPO in the final order passed u/s. 92CA of the Act without giving an opportunity of being heard to the assessee, the margin of this company was adopted at 52.74% in the final computation of the arms' length price. The ld. counsel for the assessee further submitted that before the DRP it was submitted that this company was having revenues from software products as well as software revenues. The said contention was fortified by the reply received from the company, M/s. Megasoft Ltd. A reference was made to page 40 of PB-II which is a copy of the reply given by M/s. Megasoft Ltd. It was emphasized that the DRP rejected the assessee's contention and concluded that 65% of the efforts of the product division could be categorized as resulting to software services, the residual product efforts, performance and revenues comprised only of 23% of the total revenues. The contribution of the product division to the overall revenues under such analysis being less than 25% of the company in the opinion of the DRP, was to be regarded as predominantly software service company and hence eligible being adopted as a comparable and that the product segment in the case of M/s. Megasoft Ltd. had an employee cost of ITA No.1399/Bang/2010 Page 13 of 32 24.68% whereas the software services segment had an employee cost of 50.29%, which highlighted the difference between the segments.

13. It was contended that the margins at the entity level in the case of M/s. Megasoft Ltd. were higher than that of segment level, whereas in the case of other comparables e.g., KALS, Sasken, Tata Elxsi, iGate, etc., margins at the segment level were higher. Therefore the approach of the TPO was arbitrary, as such the said company, M/s. Megasoft Ltd., was to be rejected as a comparable. Reliance was placed on the following caselaws:-

(i) ITO v. Egain Communication Pvt. Ltd. 2008-TIOL-282- ITAT-Pune.
(ii) DCIT v. Quark Systems Pvt Ltd. 2010-TIOL-31-ITAT-
CHD-SB
(iii) M/s. Sap Labs India Private Ltd. v. ACIT 2010-TII-44- ITAT-BANG-TP
(iv) ITO v. M/s. Saunay Jewels Pvt Ltd 2010-TII-51-ITAT-
MUM-TP
(v) Mentor Graphics (Noida) Pvt Ltd. v. DCUT 109 ITD 101

14. It was pointed out that another comparable considered by the TPO and the DRP was KALS which was considered as a comparable by adopting the figures supplied in the information u/s. 133(6) of the Act where the said company contended that it was a purely software development company, contrary to the factual information as available in the annual report of the said company which mentions under the head 'inventories' that computer spares were charged to consumption in the year of purchase and the company was engaged in providing training. In the said segment i.e., training, consistent losses were reported and in the year under consideration the losses in the training segment was 507%. It was stated ITA No.1399/Bang/2010 Page 14 of 32 that it was not easy to conceive a loss and that too consistently in the training segment, therefore this feature raised question about the allocation of expenses between segments with a consequent doubt on the veracity of accounts and invited further probe and investigation and without such probe, the results were not to be casually adopted in comparing the margins, particularly when as per annual report, the salary cost debited under software development expenditure was less than 25% of the software service revenues, thus KALS failed salary cost filter as applied by the TPO. The ld. counsel for the assessee pointed out that some other cases like Tata Elxsi Ltd., Accel Transmatics Ltd., etc., were also not comparable, as such those should have been rejected as comparables and if those companies considered by the TPO and the DRP were to be removed from the list of comparables, then the margins that remained after excluding the companies did not deserve to be made as comparables. It was contended that the assessee's margins after excluding non-operating costs was 11.55% which was higher as compared to the adjusted margin of the comparables using turnover filter of Rs.1 crore to Rs.200 crores after eliminating KALS, Tata Elxsi and Accel Transmatics Ltd. and the margin of the assessee was equal to the adjusted margin of the comparables using turnover filter of Rs.1 crore to Rs.500 crores after eliminating KALS, Tata Elxsi and Accel Transmatics Ltd.

15. It was further stated that even at the unadjusted level and without eliminating KALS, Tata Elexsi, Accel, Infosys Technologies, the differential was within the permissible 5% bandwidth, the benefit of which was available to the assessee as per Circular No.12 of 2001. Accordingly it was ITA No.1399/Bang/2010 Page 15 of 32 submitted that the assessee's international transactions relating to software development services were at arms' length, therefore addition made by the TPO and sustained by the DRP was to be deleted.

16. It was further submitted that one of the companies, i.e. M/s. Infosys Technologies Ltd. which is 906 times bigger than the assessee was required to be excluded from the list of comparable being significantly dissimilar in size. Reliance was placed on the decision of the ITAT Delhi Bench in the case of Agnity India Technologies Pvt. Ltd. v. ITO ITA No.3856(Del)/2010. It was also contended that the TPO rejected certain comparables selected by the assessee and had the analysis been modified incorporating the comparables selected by the assessee, the resulted arms' length price would increasingly skew in favour of the assessee.

17. In his rival submissions, the ld. CIT(DR) strongly supported the order passed by the AO and reiterated the observations made in the assessment order. He further submitted that the DRP only after considering the objections of the assessee worked out the arms' length price, therefore the addition made by the AO was justified.

18. We have considered the submissions of both the parties and carefully gone through the material available on record. In the present case, it is noticed that the assessee selected 10 comparables out of which 2 viz., Visual Soft Technologies Ltd. and VJIL Consultancy Ltd. were rejected by the TPO. However, the TPO included another company M/s. Infosys Technologies Ltd. which was claimed to be 906 times bigger than the assessee. In our opinion the said company being significantly dissimilar in size should not have been considered as comparable. In the ITA No.1399/Bang/2010 Page 16 of 32 present case, the TPO included certain companies as comparable on the basis of information obtained by way of notice u/s. 133(6) of the Act, but without providing an opportunity of being heard to the assessee, the TPO issued a show cause notice dated 30.04.09 copy of which is placed on pages 95 to 125 of the assessee's PB and proposed to redetermine the ALP on the basis of 20 comparables and subsequently issued another notice on 20.07.09 and proposed to adopt 14 companies as comparables, but in the final order the TPO selected 22 companies as comparables. In other words, 8 additional companies were considered as comparables apart from those which were proposed in the notice dated 20.07.09, copy of which is placed at pages 305 to 355 of the assessee's compilation. It therefore appears that new companies were adopted by the TPO as comparables without affording opportunity to the assessee to present its objections to their adoption. It is well settled that nobody should be condemned unheard as per the maxim audi alteram partem, but in the present case nothing is brought on record to substantiate that the TPO/AO while adopting additional comparables had provided opportunity of being heard to the assessee. Therefore this issue deserves to be set aside to be decided afresh at the level of the Assessing Officer. For the aforesaid view, we are fortified by the order dated 31.01.2012 of the ITAT 'A' Bench Bangalore in the case of Genesis Microchip (I) Pvt. Ltd., Bangalore v. DCIT, Circle 11(3), Bangalore in ITA No.1254/Bang/2010 for the A.Y. 2006-

07.

19. In the present case, the AO adopted M/s. Infosys Technologies Ltd., KALS Information System Ltd., Accel Transmatics Ltd. and Tata Elxsi Ltd. ITA No.1399/Bang/2010 Page 17 of 32 as comparables on the basis of data which was obtained by him in response of the notices issued u/s. 133(6) of the Act, however no opportunity of being heard was provided to the assessee for rebuttal, therefore the Assessing Officer was not justified in considering those comparables while working out the ALP in assessee's case. In that view of the matter, we deem it appropriate to set aside this issue back to the file of the Assessing Officer, to be adjudicated afresh in accordance with law, after providing due and reasonable opportunity of being heard to the assessee. The AO/TPO is also directed to allow the opportunity to cross- examine the comparables whose replies were obtained u/s. 133(6) of the Act and were sought to be used against the assessee, if the assessee so desires.

20. The next issue vide ground No.14 relates to the benefit of +/- 5% range mentioned in the proviso to section 92C(2) of the Act.

21. The facts related to this issue in brief are that the assessee had international transactions during the financial year 2005-06 and the case was referred to the TPO to determine the ALP. The TPO vide order dated 26.10.2009 stated that an adjustment of Rs.1,19,16,091 was required to be made to the income of the assessee company, consequent to determination of the ALP. The AO forwarded the draft order dated 17.12.09 to the assessee to file its objections before the DRP. The DRP directed the AO to complete the assessment after taking into consideration the detailed discussion on various issues vide directions under sub- sections (5) & (8) of section 144C of the Act dated 17.09.10. The DRP directed to modify the assessment order after reworking the correct margin ITA No.1399/Bang/2010 Page 18 of 32 at 51.73% as against 52.74% adopted in the draft assessment order. The AO adopted the adjustment at Rs.1,18,78,437 as against earlier adjustment of Rs.1,19,16,091. Now the assessee is in appeal.

22. The ld. counsel for the assessee submitted that the assessee should have been given a standard deduction of 5% as provided under proviso to section 92C(2) of the Act before making adjustment for the transfer price. Reliance was placed on the following case laws:

(1) M/s. SAP Labs India Pvt. Ltd. v. ACIT 2010-TII-44- ITAT-BANG-TP (2) M/s. Genisys Integrating Systems (India) Pvt. Ltd. v.
             DCIT ITA No.1231/Bang/2010
      (3)    Philips Software Centre Pvt. Ltd. 26 SOT 226
      (4)    MSS India Pvt. Ltd. 32 SOT 132
      (5)    Customer Services India (P) Ltd. v. ACIT 30 SOT 486
      (6)    Skoda Auto India Pvt Ltd. v. ACIT 2009-TIOL-214-
             ITAT-Pune
      (7)    Development Consultants P Ltd. v. ACIT 2009-TIOL-
             214-ITAT-Pune
      (8)    Sony India P. Ltd. 315 ITR 150
      (9)    Cummins India Ltd. v. DCIT ITA No.277 & 1412/PN/07
(10) TNT India Pvt. Ltd. v. ACIT 10 Taxmann.com 161 (11) Abhishek Auto Industries Ltd. v. DCIT 2010-TII-54- ITAT-DEL-TP (12) Technimot ICB Pvt Ltd. v. ACIT 2011-TII-31-ITAT-
MUM-TP (13) M/s. Tatra Vectra Motors Ltd. v. DCIT ITA No.1284/Bang/2010 dtd. 31.01.2012.

23. The ld. counsel for the assessee contended that the contention of the assessee was rejected by the DRP on the ground that amendment to proviso to section 92C was clarificatory in nature and therefore retrospective in effect. It was contended that the amendment to proviso to section 92C was not retrospective as clarified by the CBDT by way of letter No.F.142/13/2010-SO(TPL) dated 30.09.2010 and it was contended that a ITA No.1399/Bang/2010 Page 19 of 32 deeming provision has been created to adopt an arms' length price if the price actually undertaken by the assessee does not exceed 5% of the amount at which international transaction has actually been undertaken instead of reckoning the price which is determined by the TPO which was the position under unamended proviso to section 92C(2) of the Act. It was accordingly submitted that the benefit of standard deduction of 5% should have been given to the assessee.

24. In his rival submissions, the ld. CIT(DR) submitted that no benefit of 5% be given to the assessee particularly when the proviso to section 92C(2) of the Act has been amended w.e.f. 1.10.2009.

25. After considering the submissions of both the parties and material on record, it is noticed that a similar issue has been adjudicated by the ITAT 'A' Bench Bangalore having the same constitution in the case of M/s. Tatra Vectra Motors Ltd. v. DCIT, ITA No.1284/Bang/2010 for the A.Y. 2006-07 wherein the relevant finding has been given in paras 12 to 17 of the order dated 31.01.2012, which read as under:

"12. We have considered the submissions of both the parties and carefully gone through the material available on record. In the present case, the assessee has not disputed the adjustments u/s. 92CA of the Act, but challenging the working of ALP without giving benefit of the option available under the erstwhile proviso to section 92C(2) of the Act, so it becomes relevant to discuss the provisions contained in the erstwhile proviso to section 92C(2) of the Act, which was inserted by Finance Act, 2002 w.e.f. 1-4-2002 and reads as under:
"Provided, that where more than one price is determined by the most appropriate method, the arm's length price shall be taken to be the arithmetical mean of such prices, or, at the option of the assessee, a price which may vary from the arithmetical mean by an amount not exceeding five per cent of such arithmetical mean."
ITA No.1399/Bang/2010 Page 20 of 32

13. From the plain reading of the above proviso, it is clear that the option is available to the assessee for adjustment of +/- 5% variation for the purposes of computing ALP. As per the said proviso, where more than one price is determined by the most appropriate method, the ALP shall be taken to be the arithmetical mean of such prices, or, at the option of the assessee, a price which may vary from the arithmetical mean by an amount not exceeding five per cent of such arithmetical mean. In our opinion, the benefit of option i.e., adjustment of +/- 5% variation, as provided in proviso to section 92C(2) of the Act is available to the assessee.

14. On a similar issue, the ITAT Delhi Bench in the case of Sony India Pvt. Ltd. v. DCIT (2009) 315 ITR (AT) 150 has held as under:

" The proviso to section 92C(2) of the Act consists mainly of two parts:
(a) where more than one price is determined by the most appropriate method, then the arm's length price shall be taken to be the arithmetical mean of such price; or (b) at the option of the assessee, a price which may vary from the arithmetical mean by an amount not exceeding 5 per cent of such arithmetical mean. The first limb of the proviso has general application. There is no option with nor any sort of concession allowed to the assessee. The arm's length price so determined may be accepted or contested by the assessee or by any aggrieved person in accordance with the statutory provisions. It is a statutory levy without any option. The second limb of the proviso gives "an option" to the assessee to take the arm's length price which may vary from the arithmetic mean by an amount not exceeding 5 per cent of such arithmetic mean.

The word "option" is synonymous with "choice" or "preference". Therefore, it is the choice of the assessee to take the arm's length price with a marginal benefit and not the arithmetical mean determined as the most appropriate method. There is nothing in the language to restrict the application of the provision only to marginal cases where the price disclosed by the assessee does not exceed 5 per cent of the arithmetic mean. The arm's length price determined on application of the most appropriate method is only an approximation and is not a scientific evaluation. Therefore, the Legislature thought it proper to allow marginal benefit to assessees who opt for such benefit. In the case of an assessee who exercises the ITA No.1399/Bang/2010 Page 21 of 32 option and accepts the arm's length price even exceeding 5 per cent of the arithmetic mean determined by the tax authority as correct and is ready to pay tax on the difference between the price disclosed by him and the arm's length price the application of the proviso is not excluded. The legal position cannot be different in a case where minor variation of 5 per cent is not accepted and the arm's length price is further challenged in appeal. The mere fact of acceptance or non-acceptance of the arithmetic mean cannot be taken to be the determining factor relating to the right to contest the arm's length price in appeal. Such inference is not supported by the language of the provision. Both in the first as also in the second limb, the implications of the determined the arm's length price are the same except for the marginal benefit allowed to the assessee under the second limb. Hence, the second limb of the proviso is applicable even to cases where the assessee intends to challenge the arm's length price taken as arithmetic mean and determined through the most appropriate method. Therefore, the benefit of second limb is available to all assessees irrespective of the fact that the price of international transaction disclosed by them exceeds the margin provided in the provision."

15. In the present case, it appears that the benefit of +/- 5% adjustment has not been given to the assessee for the reason (as mentioned by the TPO) that sales made by the assessee to third parties were higher in comparison to the rates of sale by AEs to the assessee. But nothing is brought on record to substantiate the aforesaid observations of the TPO. The AO had accepted the recommendation of the TPO in his report dated 30.8.2000 and made the addition of Rs.1,76,56,164, however, while doing so, he did not allow the benefit of the adjustment as provided in the proviso to section 92C(2) of the Act and the contention of the ld. CIT(DR) was that since the impugned assessment was made after 1.10.2009, the amended proviso to section 92C(2) of the Act shall apply in this case, which are applicable from w.e.f. 1.10.2009. and shall accordingly apply to the cases in which the proceedings were pending before the TPO on or after such date. Therefore, the benefit of +/- 5% intended by the erstwhile proviso to section 92C(2) of the Act was not available to the assessee. Accordingly the ld. CIT(DR) had strongly defended the assessment framed by the AO and his method of determining the ALP.

ITA No.1399/Bang/2010

Page 22 of 32

16. As regards to the applicability of the amended provisions in proviso to section 92C(2) of the Act which is applicable w.e.f. 1.10.2009 is concerned, it is noticed that this issue has been adjudicated by the ITAT Pune Bench "A", Pune in ITA No.1350/PN/2010 in the case of Starnet Networks (India) P. Ltd. v. DCIT (supra), wherein the relevant findings has been given in paras 20 to 23 of the order dated 03.10.2011 and read as under:

"20. We have carefully considered the rival submissions. In this case, a pertinent issue which has been vehemently agitated by the appellant is with regard to its claim of seeking benefit of the option available under the erstwhile proviso to section 92C(2) of the Act. The erstwhile proviso which was inserted by Finance Act, 2002 with effect from 1.4.2002 read as under:
"Provided that where more than one price is determined by the most appropriate method, the arm's length price shall be taken to be the arithmetical mean of such prices, or, at the option of the assessee, a price which may vary from the arithmetical mean by an amount not exceeding five percent of such arithmetical mean."

As per the said Proviso, an option is available to the assessee for adjustment of +/-5% variation for the purposes of computing ALP. As per the Proviso, where more than one price is determined by the most appropriate method, the arm's length price shall be taken to be the arithmetical mean of such prices or at the option of the assessee, a price which may vary from the arithmetical mean by an amount not exceeding 5% of such arithmetical mean. The point made out by the assessee is based on the latter part of the Proviso whereby an option is given to the assessee to take an ALP which may vary from the arithmetical mean by an amount not exceeding 5% of such arithmetical mean. Firstly, the claim of the Revenue is that such benefit is not available to the present assessee, because the price of international transaction disclosed by the assessee exceeds the margin provided in the Proviso. This aspect of the controversy, in our view, is no longer germane in view of the plethora of decisions of our co- ordinate Benches, namely, Sony India (P) Ltd. (supra); Electrobug Technologies Ltd. (supra), and Development Consultant P Ltd v DCIT 115 TTJ 577 (Kol.) wherein it has been observed that the benefit of the option contained in the latter part of the Proviso to section 92C(2) is available to all assessees, irrespective of the fact that price ITA No.1399/Bang/2010 Page 23 of 32 of the international transaction disclosed by them exceeds the margin prescribed in the Proviso.

21. So, however, the other argument set up by the Revenue and which has been more potently argued is to the effect that the benefit of such Proviso is not available to the assessee in the instant case, because the said Proviso has been amended by the Finance (No 2) Act, 2009 with effect from 1.10.2009 which reads as under:

"Provided that where more than one price is determined by the most appropriate method, the arm's length price shall be taken to be the arithmetical mean of such prices:
Provided further that if the variation between the arm's length price so determined and price at which the international transaction has actually been undertaken does not exceed five per cent of the latter, the price at which the international transaction has actually been undertaken shall be deemed to be the arm's length price."

The case set up by the Revenue is that the amended Proviso shall govern the determination of ALP in the present case, inasmuch as the amended provisions were on statute when the proceedings were carried on by the Transfer Pricing Officer (TPO). As per the Revenue, the amended Proviso would have a retrospective operation and in any case, would be applicable to the proceedings which are pending before the TPO on insertion of the amended Proviso, which has been inserted by the Finance (No. 2) Act, 2009 with effect from 1.10.2009 and, in this case, the TPO has passed his order on 30.10.2009. The learned Departmental Representative has also referred to the CBDT Circular No 5/2010 (supra) read with Corrigendum dated 30.9.2010 issued by the CBDT in this regard. Per contra, the stand of the assessee is that the amended Proviso would be applicable prospectively and would not apply in respect of the stated assessment year, which is prior to the insertion of the amended Proviso with effect from 1.10.2009.

22. We have carefully examined the rival stands on this aspect. The amended Proviso has been brought on the statute by the Finance (No. 2) Act, 2009 with effect from 1.10.2009. The Explanatory Notes to the provisions of Finance (No 2) Act, 2009 contained in circular No 5 of 2010 (supra) provides the objective behind the amendment ITA No.1399/Bang/2010 Page 24 of 32 of the Proviso. The Legislature noticed the conflicting interpretation of the erstwhile proviso by the assessee and the income-tax Department. The assessee's view was that the arithmetical mean should be adjusted by 5% to arrive at ALP, whereas the departmental view was that no such adjustment is required to be made if the variation between the transfer price and the arithmetical mean is more than 5% of the arithmetical mean. With a view to resolving this controversy, the Legislature sought to amend the proviso to section 92C(2), which has been reproduced by us in the earlier part of this order. In the said Circular, it has also been elaborated that the above amendment has been made applicable with effect from 1.4.2009 and will accordingly apply in respect of assessment year 2009-10 and subsequent years. In any case, the Proviso contains a prescription to determine the ALP and quite clearly it is a substantive provision encompassing the eventual determination of an assessee's tax liability. Thus, it can be said that the Proviso is not a procedural piece of legislation and therefore, unless it is so clearly intended, the newly amended proviso cannot be understood to be retrospective in nature. In fact, it is a well-settled proposition that the statutory provisions as they stand on the first day of April of the assessment year must apply to the assessment of the year and the modification of the provisions during the pendency of assessment would not generally prejudice the rights of the assessee.

Furthermore, we are fortified by the intention of the Legislature as found from circular No 5 of 2010 (supra) whereby in para 37.5, the applicability of the above amendment has been stated to be with effect from 1.4.2009 so as to apply in respect of assessment year 2009-10 and subsequent years. In this regard, we also find that the Delhi Bench of the Tribunal in the case of ACIT v UE Trade Corporation India (P) Ltd. vide ITA No 4405(Del)/2009 dt 24.12.2010 has observed that the proviso inserted by the Finance (No 2) Act, 2009 would not apply to an assessment year prior to its insertion. In this view of the matter, we therefore find no justification to deny the benefit of +/-5% to the assessee in terms of the erstwhile Proviso for the purposes of computing the ALP.

23. However, before parting we may also refer to a Corrigendum dated 30.9.2010 by the CBDT by way of which para 37.5 of the circular No 5/2010 (supra) has ITA No.1399/Bang/2010 Page 25 of 32 been sought to be modified. The Corrigendum reads as under:

" CORRIGENDUM In partial modification of Circular No. 5/2010 dated 03.6.2010,
(i) In para 37.5 of the said Circular, for the lines "the above amendment has been made applicable with effect from 1st April, 2009 and will accordingly apply in respect of assessment year 2009-10 and subsequent years."

the following lines shall be read;

"the above amendment has been made applicable with effect from 1st October, 2009 and shall accordingly apply in relation to all cases in which proceedings are pending before the Transfer Pricing Officer (TPO)on or after such date."

(ii) In para 38.3, for the date "1st October, 2009, the following date shall be read: "1st April, 2009".

In terms thereof, it is canvassed that the amended proviso has been made applicable with effect from 1.10.2009 and shall apply even to cases where proceedings were pending before the TPO on or after such date, irrespective of the assessment year involved and, therefore, in the instant case the benefit of the erstwhile proviso cannot be extended to the assessee. We have carefully pondered over the assertion made by the appellant that the Corrigendum is untenable in the eyes of law. Firstly, the said corrigendum does not bring out any preamble so as to throw light on the circumstances and the background in which the same has been issued. Secondly, it is well understood that the Explanatory Notes to the provisions of a Finance Act passed by the Parliament seeks to explain the substance of the provisions of the Act as intended by the Legislature. In fact, the Hon'ble Supreme Court in the case of K.P Varghese v ITO 131 ITR 597 (Ker) emphasized the sanctity of the statements contained in the Explanatory Notes of the provisions and stated that the interpretation placed in such documents is binding interpretation of law. The contents of the Corrigendum are quite inexplicable. Notwithstanding the aforesaid and without going into the validity of the Corrigendum dated ITA No.1399/Bang/2010 Page 26 of 32 30.9.2010 (supra), we are of the view that the same would not operate to the detriment of the assessee since at the relevant point of time the contents of the Circular No 5/2010 (supra) were in operation. In other words, the withdrawal of the interpretation placed in circular No 5 /2010 (supra) on the applicability of the amended proviso is sought to be done away by the Corrigendum dated 30.9.2010 and, therefore, such withdrawal shall be effective only after 30.9.2010, even if such Corrigendum is accepted as valid. We may note here that the appellant has assailed the validity of the Corrigendum itself on which we have not made any determination. Therefore, the Corrigendum dated 30.9.2010, in our considered opinion, has no bearing so as to dis-entitle the assessee from its claim of the benefit of +/-5% in terms of the erstwhile proviso to section 92C(2) of the Act. In coming to the aforesaid, we have been guided by the parity of reasoning laid down in the judgments of the Hon'ble Bombay High Court in the cases of BASF (India) Ltd. v CIT 280 ITR 136 (Bom); Shakti Raj Films Distributors v CIT 213 ITR 20 (Bom); and, Unit Trust of India & Anrs. v ITO 249 ITR 612 (Bom). The Hon'ble High Court has opined in the case of BASF (India) Ltd. (supra) that the circulars which are in force during the relevant period are to be applied and the subsequent circulars either withdrawing or modifying the earlier circulars have no application. Moreover, the circulars in the nature of concession can be withdrawn prospectively only as held by the Hon'ble Supreme Court in the case of State Bank of Travancore v CIT 50 CTR 102 (SC). Considering all these aspects, we therefore find no justification in the action of the lower authorities in disentitling the assessee from its claim for the benefit of +/-5% to compute ALP in terms of the erstwhile proviso to section 92C(2) of the Act. We order accordingly."

17. We therefore considering the totality of the facts and respectfully following the aforesaid referred to orders of the co- ordinate benches of the ITAT at Delhi & Pune, direct the Assessing Officer to allow the benefit of +/-5% to the assessee while computing the ALP in terms of the erstwhile proviso to section 92C(2) of the Act."

ITA No.1399/Bang/2010

Page 27 of 32

26. Since the facts of the present case are similar to the facts involved in the aforesaid referred to case of M/s. Tatra Vectra Motors Ltd. v. DCIT in ITA No.1284/Bang/2010 order dated 31.01.2012, so respectfully following the said order, we direct the AO to allow the benefit of +/- 5% to the assessee while computing the ALP.

27. Vide ground No.15, the grievance of the assessee relates to the action of the Assessing Officer in excluding the internet charges from export turnover while computing deduction u/s. 10A of the Act.

28. The facts related to this issue in brief are that the AO during the course of assessment proceedings noticed that the assessee debited a sum of Rs.13,50,250 in the profit & loss account towards communication charges and the same had not been reduced from the export turnover for the purposes of computing deduction u/s. 10A of the Act. The AO also noticed that the said communication charges included internet charges amounting to Rs.2,67,047. The contention of the assessee before the AO was that the provisions of section 10A of the Act have been incorporated with an objective of providing incentive to software industries and the proposal of excluding telecommunication charges from the export turnover and then computing deduction u/s. 10A of the Act would accordingly frustrate the object behind the insertion of section 10A of the Act, as income of the assessee derived from export of services would be subjected to tax under the Act. The AO did not find merit in the submissions of the assessee and held that a sum of Rs.2,67,047 being expenditure towards internet charges was to be reduced from the export turnover for the ITA No.1399/Bang/2010 Page 28 of 32 purpose of computation of profit eligible for deduction u/s. 10A of the Act. Now the assessee is in appeal.

29. The ld. counsel for the assessee submitted that this issue has been decided in favour of the assessee by the Hon'ble jurisdictional High Court in the case of Tata Elxsi Ltd. & Ors. 2011-TIOL-684-HC-KAR-II.

30. In his rival submissions, the ld. CIT(DR) supported the order of the Assessing Officer.

31. We have considered the submissions of both the parties and carefully gone through the material available on record. It is noticed that an identical issue has been decided in favour of the assessee by the Special Bench of ITAT Chennai in the case of ITO v. Sak Soft Ltd. 313 ITR (AT) 353 (Chennai)(SB) wherein it has been held as under:

" To say that in the absence of any definition of "total turnover" for the purpose of section 10B, there is no authority to exclude anything from the expression as understood in general parlance would be wrong, as there has to be an element of turnover in the receipt if it has to be included in the total turnover. That element is missing in the case of freight, telecom charges or insurance attributable to the delivery of the goods outside India and expenses incurred in foreign exchange in connection with the providing of technical services outside India. These receipts can only be received by the assessee as reimbursement of such expenses incurred by him. Mere reimbursement of expenses cannot have an element of turnover. It is only in recognition of this position that in the definition of "export turnover" in section 10B, the aforesaid two items have been directed to be excluded. Secondly, the definition of export turnover contemplates that the amount received by the assessee in convertible foreign exchange should represent "consideration" in respect of the export. Any reimbursement of the two items of expenses mentioned in the definition can under no circumstances be considered to represent "consideration" for the export of the computer software or articles or things. Thus, the expression "total turnover" which is not defined in section 10B should also ITA No.1399/Bang/2010 Page 29 of 32 be interpreted in the same manner. Thus, the two items of expenses referred to in the definition of "export turnover" cannot form part of the total turnover since the receipts by way of recovery of such expenses cannot be said to represent consideration for the goods exported since total turnover is nothing but the aggregate of the domestic turnover and the export turnover. In the formula prescribed by section 10B(4) the figure of export turnover has to be the same both in the numerator and in the denominator of the formula. It follows that the total turnover cannot include the two items of expenses recovered by the assessee and referred to in the definition of "export turnover"."

32. The aforesaid decision had been considered and affirmed by the Hon'ble jurisdictional High Court in the case of Tata Elxsi Ltd. & Ors. 2011- TIOL-684-HC-KAR-II wherein it has been held that for the purpose of computation of deduction u/s. 10A of the Act, if any expenditure is excluded from the export turnover, the same has to be excluded from the total turnover also. A similar view has also been taken by the Hon'ble Bombay High Court in the case of Gem Plus Jewellery India Ltd. 2010-TIOL-456- HC-MUM-IT. We, therefore, by considering the totality of the facts as discussed hereinabove, direct the AO to exclude the expenses both from export turnover as well as total turnover while calculating the deduction u/s. 10A of the Act.

33. Vide ground No.16, the grievance of the assessee relates to the deduction u/s. 10A of the Act. The facts relating to this issue in brief are that the AO during the course of assessment proceedings noticed that in the computation of total income statement, the assessee has declared loss of Rs.7,06,756 from non-STPI unit. The same was shown as carried forward to subsequent years though there was business income to the tune ITA No.1399/Bang/2010 Page 30 of 32 of Rs.1,78,45,526 which was claimed as deductible u/s. 10A of the Act. The AO was of the view that the total income of the assessee has to be arrived at after aggregating the income under various heads including business income which has to be arrived at after set off of any loss viz., both current year loss and brought forward losses and depreciation. He accordingly held that deduction u/s. 10A will have to be allowed only after set off of such loss as per provisions of section 72 of the Act. Reliance was placed on the judgment of the Hon'ble Karnataka High Court in the case of Himatsingike Seide Ltd. (2006) 286 ITR 225. Now the assessee is in appeal.

34. The ld. counsel for the assessee at the very outset stated that this issue is now covered in favour of the assessee and against the department by the judgment of Hon'ble jurisdictional High Court order dated 9.08.2011 in the case of CIT, LTU v. Yokogawa India Ltd., Bangalore, copy of the said judgment was furnished.

35. The ld. DR although supported the order of the AO, but could not controvert the aforesaid contention of the ld. counsel for the assessee.

36. After considering the submissions of both the parties and the material on record, it is noticed that this issue has not been settled by the Hon'ble jurisdictional High Court in the case of CIT, LTU v. Yokogawa India Ltd., Bangalore in ITA No.78 of 2011 vide judgment dated 09.08.2011. Their Lordships in para 31 of the said order observed as under:

"31. As the income of 10-A unit has to be excluded at source itself before arriving at the gross total income, the loss of non 10- A unit cannot be set off against the income of 10-A unit under section 72. The loss incurred by the assessee under the head ITA No.1399/Bang/2010 Page 31 of 32 profits and gains of business or profession has to be set off against the profits and gains if any, of any business or profession carried on by such assessee. Therefore, as the profits and gains under Section 10-A is not to be included in the income of the assessee at all, the question of setting off the loss of the assessee of any profits and gains of business against such profits and gains of the undertaking would not arise. Similarly, as per Section 72(2), unabsorbed business loss is to be first set off and thereafter unabsorbed depreciation treated as current years depreciation under Section 32(2) is to be set off. As deduction under section 10-A has to be excluded from the total income of the assessee, the question of unabsorbed business loss being set off against such profit and gains of the undertaking would not arise. In that view of the matter, the approach of the assessing authority was quite contrary to the aforesaid statutory provisions and the appellate Commissioner as well as the Tribunal were fully justified in setting aside the said assessment order and granting the benefit of Section 10-A to the assessee. Hence, the main substantial question of law is answered in favour of the assessees and against the Revenue."

37. In view of the above, this issue is decided in favour of the assessee.

38. The last issue vide ground 17 relates to the charging of interest u/.s 234B and 234D of the Act. In this regard, it was the common contention of both the parties that charging of interest u/s. 234B and 234D of the Act is consequential in nature. We order accordingly.

39. In the result, the appeal is partly allowed for statistical purposes.

Pronounced in the open court on this 29th day of February, 2012.

             Sd/-                                      Sd/-

( SMT. P. MADHAVI DEVI )                            ( N.K. SAINI )
       Judicial Member                            Accountant Member

Bangalore,
Dated, the 29th February, 2012.

Ds/-
                                                   ITA No.1399/Bang/2010
                            Page 32 of 32



Copy to:

1.   Appellant
2.   Respondent
3.   CIT
4.   CIT(A)
5.   DR, ITAT, Bangalore.
6.   Guard file



                                            By order



                                     Assistant Registrar
                                      ITAT, Bangalore.