Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hcl Technologies Limited vs The Additional Commissioner Of ...
2008 Latest Caselaw 2289 Del

Citation : 2008 Latest Caselaw 2289 Del
Judgement Date : 19 December, 2008

Delhi High Court
Hcl Technologies Limited vs The Additional Commissioner Of ... on 19 December, 2008
Author: Rajiv Shakdher
+*           THE HIGH COURT OF DELHI AT NEW DELHI

                       Judgment reserved on : 11.12.2008
%                      Judgment delivered on : 19.12.2008

+
1.                    WP(C) 6974/2008

MOSER BAER INDIA LTD                       ..... APPELLANT

                             versus

THE ADDITIONAL COMMISSIONER OF
INCOME TAX & ANR.                          .......RESPONDENTS

2. WP(C) 7958/2008

HCL TECHNOLOGIES BPO SERVICES LTD ..... APPELLANT

versus

THE ADDITIONAL COMMISSIONER OF INCOME TAX & ANR. .......RESPONDENTS

3. WP(C) 7969/2008

HCL TECHNOLOGIES LTD ..... APPELLANT

versus

THE ADDITIONAL COMMISSIONER OF INCOME TAX & ANR. .......RESPONDENTS

4. WP(C) 8054/2008

HAIER APPLIANCES (I) PVT LTD ..... APPELLANT

versus

THE ADDITIONAL COMMISSIONER OF INCOME TAX & ANR. .......RESPONDENTS

5. WP(C) 8055/2008

GLOBAL LOGIC (I) PVT LTD ..... APPELLANT

versus

THE ADDITIONAL COMMISSIONER OF INCOME TAX & ANR. .......RESPONDENTS

6. WP(C) 8597/2008

KAMLA DIALS AND DEVICES LTD ..... APPELLANT

versus

THE ADDITIONAL COMMISSIONER OF INCOME TAX & ANR. .......RESPONDENTS Advocates who appeared in this case:

For the Appellant : Mr S. Ganesh, Sr. Advocate with Mr Ajay Vohra, Ms Kavita Jha & Mr Sriram Krishna in WP(C) No 6974/2008 Mr Ajay Vohra in WP(C) Nos 7958/2008, 7969/2008, 8054/2008, 8055/2008, 8597/2008.

For the Respondent : Mr. Parag P. Tripathi, ASG with Mr Sanjeev Sabharwal.

CORAM :-

HON'BLE MR JUSTICE BADAR DURREZ AHMED HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether the Reporters of local papers may be allowed to see the judgment ?

2. To be referred to Reporters or not ?

3. Whether the judgment should be reported in the Digest ?

RAJIV SHAKDHER, J

1. In the captioned writ petitions, a challenge has been laid to the

orders passed by the Transfer Pricing Officer (hereinafter referred to as

the „TPO‟) whereby he has determined the Arm‟s Length Price

(hereinafter referred to as „ALP‟) in relation to „International

transactions‟ entered into by each of the petitioners with their Associated

Enterprises. The orders of the TPO which have been challenged in each

of the writ petitions are as follows:-

(i) WP(C) No 6974/2008: Impugned order dated 22.08.2008

(ii) WP(C) No 7958/2008: Impugned order dated 23.09.2008

(iii) WP(C) No 7969/2008: Impugned order dated 30.09.2008

(iv) WP(C) No 8054/2008: Impugned order dated 24.10.2008

(v) WP(C) No 8055/2008: Impugned order dated 30.09.2008

(vi) WP(C) No 8597/2008: Impugned order dated 17.10.2008

2. The counsel for the petitioners, as well as, the Ld. ASG appearing

for the respondent have addressed their submissions before us, which

are, common to each of the afore-mentioned writ petitions.

2.1 The petitioners were represented by Mr S Ganesh, Sr Advocate

and Mr Ajay Vohra, while the respondents were represented by Mr Parag

Tripathi, Additional Solicitor General.

3. The challenge to the orders of the TPO which is mounted by the

petitioners is common and it goes as follows:-

a. that the TPO has not granted an oral hearing before determining

the ALP in respect of international transactions entered into by

the petitioner‟s with their Associated Enterprises and;

b. there has been a failure on the part of the TPO to consider

documents and information filed by the petitioners, as also, non-

disclosure of information and documents obtained by the TPO

which were used by him in the determination of the ALP.

SUBMISSIONS OF COUNSEL APPEARING FOR PARTIES:

4. In the background of the aforesaid broad ground of challenge, the

contention of the counsel for parties is as under:-

4.1 The learned counsel for the petitioners submitted that the TPO in

the conduct of the proceedings had been remiss, in as much as, he had

failed to follow a fair procedure, while determining the ALP, in relation

to, „international transactions‟ undertaken by each one of the petitioners.

It was their contention that the determination of the ALP was a complex

process, which, not only required the TPO to take into account the

information provided by the petitioner assessee by way of an audit report

in the prescribed statutory Form (i.e. Form 3CEB), as also, the evidence

based on which the said audit report is generated. In the event the TPO

disagreed with the ALP determined by the assessee, it could proceed to

determine, the same in accordance with the provisions of Chapter X of

the Act. It is the contention of the learned counsel for the petitioners,

that in the event the TPO proceeds to disregard the ALP determined by

the assessee and makes adjustments to the ALP determined by the

assessee, it would be necessary under the scheme of Chapter X and, in

accordance with the principles of natural justice, that he confronts the

assessee and/or his representatives with the material or information

which could form the basis of the determination of ALP by the TPO.

4.2 It was contended by Mr S. Ganesh, Sr Advocate appearing in writ

petition no. 6974/2008, that the provisions of section 92CA, sub-section

(3) mandate grant of an oral hearing, before the TPO makes a

determination of ALP in relation to „international transaction(s)‟ entered

into by assessee‟s with their Associated Enterprise. This, according to

the learned counsel, is particularly so, in view of the fact that the

determination of ALP involves scrutiny and analysis of data of

enterprises, which is, involved and hence, tends to be invariably

complex. It was his submission that prior to the amendment brought

about by virtue of Finance Act, 2007, w.e.f. 1.6.2000, the assessee was

afforded an opportunity of presenting its case, both before the TPO, as

well as, before the Assessing Officer. However, with the amendment

brought about in section 92CA(4) by virtue of the Finance Act, 2007, the

Assessing Officer is required to compute the total income of the assessee

in „conformity‟ with the ALP determined by the TPO.

4.3 It is his submission that post the 2007 amendment in Section 92CA

(4), the proceedings before the TPO have the colour and texture of a

regular assessment under Section 143(3) of the Act. As a matter of fact,

he contends that the language of the provisions of Section 143(3)(i) &

(ii) are pari materia with the provisions of sub-section (2) and (3) of

Section 92CA.

4.4 Mr S. Ganesh further contended that the lack of fairness in the

procedure adopted by the TPO was evident from the fact that between

May, 2007 when the TPO first issued notice to the petitioner/assessee

seeking information with respect to „international transactions‟ entered

into by it and March,2008, eight (8) hearings were held only to obtain

information from the petitioner. The first show cause notice was issued

on 20.3.2008, when the TPO required the petitioner to show cause as to

why an adjustment of Rs 48.11 crore ought not to be made in the ALP, in

respect of international transaction(s) entered into by the petitioner with

an Associated Enterprise i.e., GDM. The petitioner submitted two

replies on 8.4.2008 and 15.4.2008 justifying as to why it had taken the

Associated Enterprise as a tested party for determining the ALP. These

replies were followed by a second show cause notice issued on

14.5.2008, whereby the TPO again sought certain information and details

from the petitioners. The said information and details were supplied by

the petitioner vide reply dated 22.5.2008.

4.5 It transpires that thereafter the TPO had abandoned the second

show cause notice as he proceeded to issue a third notice by virtue of

which, he called upon the petitioner to show cause as to why an

adjustment of Rs 239.28 crore ought not be made, in respect of,

international transactions entered into by the petitioner with the

associated enterprise. The learned counsel submitted that not only was

the basis in the third show cause notice different, in as much as, the TPO

had taken into account irrelevant data, but also that despite, the petitioner

demanding an oral hearing, which is evident upon perusal of its reply

dated 5.6.2008 to the third show cause notice, the TPO paid no heed to it

and proceeded to determine the ALP. It was contended thus, the

procedure adopted was unfair and in complete violation of the principles

of natural justice and hence, the impugned decision of TPO was a nullity

in the eye of law.

4.6 It was thus submitted that it is to obviate such a situation, that an

oral hearing is a must both under the scheme of Chapter X, as well as, on

account of the myriad complexities which arise in determination of ALP.

In this regard, the learned Senior counsel placed reliance on the

judgment of the Supreme Court in Travancore Rayons vs UOI: AIR

1971 SC 862 at page 864 (paragraph 7), and the judgment of Kerala

High Court in Indian Transformers Ltd Vs Assstt. Collector and Anr

(1983) E.L.T. 2293 at page 2300 (paragraph 7).

4.7 Similarly, Mr Ajay Vohra who appears for the petitioner in writ

petition no. WP(C) No. 7958/2008, WP(C) No. 7969/2008, WP(C) No.

8054/2008, WP(C) No. 8055/2008 & WP(C) No. 8597/2008, contended

that apart from the fact that the impugned orders of the TPO were liable

to be set aside on the ground that no oral hearing had been granted before

the final determination of the ALP by the TPO: the impugned orders of

the TPO were a nullity in the eye of law as the petitioner/assessee had

not been confronted by the TPO with material or information which

formed the basis for the determination of ALP by the TPO. It was the

submission of Mr Vohra that it was incumbent on the TPO to confront

the assessee with the material collected, and give an opportunity to the

petitioners/assessee to rebut the same. In the event the TPO failed to do

so, he could not have relied upon the said material which was collected

behind the assessee‟s back and used without the petitioners/assessee

having any notice of it. In that sense, it was contended by Mr Vohra,

that it would not help the cause of the Revenue in projecting before this

Court that opportunities were given by the TPO to the

petitioners/assessee, if the said opportunities by way of interaction were

during a period which preceded the date on which the last show cause

notice, prior to determination of ALP, was issued by the TPO, especially

so, if the basis adopted in the final show cause notice was different from

that contained in the earlier show cause notices issued by the TPO. In

support of his contention that the TPO was required to disclose the

material as also confront the petitioners/assessee documents and

information which formed the basis for determination of ALP by the

TPO, reliance was placed on the following judgments:-

Dhakeswari Cotton Mills Ltd v. CIT: (1954) 26 ITR 775 (SC); Suraj Mall Mohta and Co vs A.V. Visvanatha Sastri and Anr.: (1954) 26 ITR 1 (SC); CIT vs East Coast Commercial Co Ltd: (1976) 63 ITR 499 (SC); Sales Tax Officer vs Uttareswari Rice Mills: (1967) 89 ITR 6 (SC); Kishinchand Chellaram vs CIT: (1980) 125 ITR 713 (SC)

5. In reply, Mr Parag Tripathi the learned ASG assisted by Mr

Sanjeev Sabharwal, Advocate made the following submissions:-

5.1 At the outset, he fairly conceded that in so far as writ petition no.

6974/2008 is concerned, since an oral hearing was specifically

demanded, which was not granted, by the TPO, he had instructions to

say that the Department would have no objections if the matter was

remanded to the TPO, provided the re-determination of ALP was

permitted to be arrived at by the TPO based on material already on

record. We had put this to Mr S. Ganesh, learned Sr Counsel appearing

for the petitioner in the said writ petition. Mr S. Ganesh, Sr Advocate

conveyed to us that he had instructions to say that this course of action

was not acceptable to the petitioner if the hearing were to proceed on

remand to TPO based on material already on record as such a hearing

would not only be illusory, but would result, in a futile exercise as it

would only impede true and correct determination of ALP. In these

circumstances we were left with no choice but to proceed to decide the

matter.

5.2 On the substantial issue of the scope and width of provisions of

Section 92CA(3) of the Act, the Learned ASG submitted that the

principles of natural justice have been complied with in each and every

case. It was his submission that oral hearing was not a necessary facet of

natural justice. A right to effective representation would suffice. The

learned ASG in this regard relied upon the following judgments:-

UOI vs Jesus Sales Corporation (1996) 4 SCC 69, pr 5, pg 74, 75; Carborundum Universal Ltd vs CBDT (989) Supp (2) SCC 462, pr 6, pg 464; Hira Nath Mishra and others vs The Principal, Rajendra Medical College (1973) 1 SCC 805, pr 12, pg 809, 810; SBI vs Allied Chemicals Lab. (2006) 9 SCC 252, pr 6, pg 253

5.3 He further submitted that the application of the principle of natural

justice is always contextual, which is more so, in taxation matters. To

buttress his submission reliance was placed on the following judgments

of the Supreme Court:-

N.K. Pasanda vs Government of India (2004) 6 SCC 299, pr 24, pg 308; Chairman, Board of Mining Examination vs Ramjee (1997) 2 SCC 256, pr 13, pg 261, 262; Ajit Kumar Nag vs General Manager, Indian Oil Corp. Ltd (2005) 7 SCC 764, pr 44, pg 785 5.4 In the alternate, the learned ASG submitted that even where oral

hearings are mandatory, the failure to afford such an opportunity would

not render the decision invalid solely on that ground, as a defect, if any,

could be cured in the appellate proceedings. It was his contention that,

against the decision of the assessing officer, a remedy by way of an

appeal to the Commissioner of Appeals was available. In support of his

alternate submission, reliance was placed on the following decisions:-

Lloyd vs McMahon (1987) 1 All ER 1118, Pg 1135 (h) to 1136(h) & Pg. 1171(e) to 1172(b); State Bank of Patiala vs S.K. Sharma (1996) 3 SCC 364

5.5 The learned ASG concluded by submitting that in view of the fact

that there was a failure to demand an oral hearing (except in one case i.e.

writ petition 6974/2008) the petitioners‟ could not complain of breach of

principles of natural justice. It was his submission that this would be

fatal to the case of the petitioners‟, as in the absence of demand for

hearing, the orders passed by the TPO cannot be impugned on the

ground of violation of principles of natural justice. In support of this

submission reliance was placed on the following judgments:-

State of Assam vs Gauhati Municipal Board: AIR 1967 SC 1398,

Pr. 7, Pg 1399-1400; Dehri Rohtas Light Rly. Co ltd vs UOI and

anr: AIR 1970 Patna 109, Pr 26, Pg 119-120

6. At this juncture, we may only note two important aspects. First,

except in writ petition 6974/2008, in none of the other writ petitions has

the Department filed a counter affidavit. They have proceeded to argue

the matter on the basis of the impugned order(s) of the TPO. The

second, that in the written submissions, filed by the respondent, an

objection has been taken to the maintainability of the writ petition, even

though the same was not pressed in the hearings held before the Court.

6.1 As regard the objection taken by the respondent, with respect, to

the maintainability of the writ petition, it is our view that, in the event,

we were to hold that the impugned order(s) of the TPO were passed in

breach of the principles of natural justice and hence, a nullity in the eye

of law, the writ petition would be a proper remedy. See observations of

the Supreme Court in the case of State of U.P. vs Mohd. Nooh: AIR

1958 SC 86 at pages 93 & 94(para 10 & 11) and Whirlpool Corporation

vs Registrar of Trade Marks, Mumbai and Ors: (1988) 8 SCC 1 at

pages 9 to 11 (para 13 to 20).

6.2 We are also of the view that availability of an alternate remedy

does not debar an aggrieved party from moving the court by way of a

writ petition under Article 226 of the Constitution of India. The practice

adopted by Court‟s, is to normally dissuade an aggrieved party to come

directly to the High Court, by exercising his right to avail of

extraordinary remedy, where an effective and efficacious alternate

remedy is available. This, however, is a rule of convenience and not a

rule of law. The court is empowered to entertain a writ petition under

Article 226 of the Constitution of India, even though there is an alternate

remedy available to an aggrieved party. The discretion in this regard

vests entirely with the Court which is to be exercised by the Court

keeping in mind the facts and circumstances of each case. We,

accordingly, reject the objection raised by the respondents as regards the

maintainability of the writ petitions on the ground of alternate remedy.

6.3 Now coming to the substantive part of the matter. The case of the

petitioner is pivoted on the provisions of sub-section (3) of Section

92CA of the Act. In order to appreciate the true scope, width and

amplitude of the provisions of Section 92CA(3) it would be important to

set out the contextual background, purpose and object with which

Chapter X of the Act, which is titled, "special provisions relating to

avoidance of tax" was inserted in the Act, as also, the scheme of the

chapter along with extant rules framed therewith. This exercise is

necessary to appreciate the nature of enquiry to be carried out by the

TPO, the provision under which the TPO is required to act and the

diverse aspects of the matter which the TPO is required to deal with, are

not in the least limited to the provisions of the Act.

6.4 The purpose and object of introduction of the provisions contained

in Chapter X is to prevent an assessee from avoiding payment of tax by

transferring income yielding assets to non-residents even while retaining

the power to enjoy the fruits of such transactions i.e. the income so

generated. Under the Income Tax Act, 1922, a somewhat similar

provision appeared in the statute book being, Section 42(2) which,

broadly provided that where a non-resident carried out business with the

person resident in the taxable territory and it appeared to the Assessing

Officer that on account of a „close connection‟ between such persons the

business was so arranged that the business conducted by the resident

with the non-resident either yielded no profit or, less than ordinary profit,

which may be expected to arise in that business then, the Assessing

Officer was empowered to tax profits which were derived or which may

reasonably be deemed to be derived from the business in the hands of a

person resident in the taxable territory.

6.5 With the enactment of Income Tax Act, 1961 a somewhat similar

provision was inserted by way of Section 92. By Finance Act, 2001

w.e.f. 1.4.2002 Section 92 was substituted by Sections 92 to 92F;

provisions which are contained in Chapter X of the Act. The scope and

effect of the new set of provisions that find mention in Chapter X [i.e.

section 92 to 92F] was explained by the Central Board of Direct Taxes

(in short „the Board‟) by its circular no. 14/2001 dated 12.12.2001 [2001

252 ITR (st.) 65]. Broadly, the Board explained that the reasons for

insertion of the said Chapter was that with the increasing participation of

multi-national groups in the economic activities in the country, it gave

rise to „new‟ and „complex‟ issues whereby two or more enterprises of

the same multi-national group would manipulate their prices in a manner

which led to erosion of tax revenues. The raison d‟etre for substituting

the existing section 92 of the Income Tax Act was best explained in the

following paragraphs of the said Circular no. 14/2001

"55.2Under the existing section 92 of the Income Tax Act, which was the only section dealing specifically with cross border transactions, an adjustment could be made to the profits of a resident arising from a business carried on between the resident and a non-resident, if it appeared to the Assessing Officer that owing to the close connection between them, the course of business was so arranged so s to produce less than expected profits to the resident. Rule 11 prescribed under the section provided a method of estimation of reasonable profits in such cases. However, this provision was of a general nature and limited in scope. It did not allow adjustment of income in the case of non-residents. It referred to a "close connection" which was undefined and vague. It provided for adjustment of profits rather than adjustment of prices, and the rule prescribed for estimating profits was not scientific. It also did not apply to individual transactions such as payment of royalty, etc., which are not part of a regular business carried on between a resident and a non-resident.

There were also no detailed rules prescribing the documentation required to be maintained.

55.3 With a view to provide a detailed statutory framework which can lead to computation of reasonable, fair and equitable profits and tax in India, in the case of such multi-national enterprises, the Act has substituted section 92 with a new section, and has introduced new Sections 92A to 92F in the Income Tax Act, relating to computation of income from an international transaction having regard to the arm's length price, meaning of associated enterprise, meaning of international transaction, computation of arm's length price, maintenance of information and documents by persons entering into international transactions, furnishing of a report from an accountant by persons entering into international transactions and definitions of certain expressions occurring in the said sections."

The scheme of chapter X with reference to provisions which

are relevant to the present case are as follows.

6.6 Chapter X opens with Section 92 which provides that the income

arising from „international transactions" shall be calculated having

regard to the ALP. The explanation to Section 92 clarifies that allowance

for any expense or interest arising from an international transaction shall

also be determined having regard to the ALP.

6.6.1 Section 92A defines as to which the enterprises would, for the

purposes of the provisions of Chapter X, come within the purview of an

Associate Enterprise. Sub-section (1) of section 92A proceeds generally

to define an Associated Enterprise as one, which is, directly or indirectly,

managed and controlled by another. The specifics with respect to the

various modes by which control may be exerted by one enterprise on the

other is provided in sub-section (2) of Section 92A. In the eventuality of

an enterprise fulfilling any of the attributes provided in sub-clause (a) to

clause (m), the two enterprises under sub-section (2) of section 92A

would be deemed to be Associated Enterprises.

6.6.2 Section 92B defines as to what would be construed as an

„international transaction‟. In order to appreciate the full width,

amplitude of an „international transaction‟ the meaning of which is

provided in section 92B one would have to in addition read the definition

of „transaction‟ as given in section 92F(v).

6.6.3 This bring us to the provision crucial for determination of ALP,

which is, Section 92C. Sub-section (1) of section 92C provides that ALP

in relation to an „international transaction; could be determined by any of

the methods provided in the said sub-section which is „most appropriate‟

having regard to the nature of transactions or class of transaction or class

of associated persons or functions performed by such persons or such

other relevant factors which may be prescribed by the Board. The

methods provided being (a) comparable uncontrolled price method; (b)

resale price method; (c) cost plus method; (d) profit split method; (e)

transactional net margin method and; (f) such other method as may be

prescribed by the Board. In determining the most appropriate method,

regard is to be had to rules 10A and 10B of the Income Tax Rules, 1962

(in short the „Rules‟). Sub-section (3) of section 92C makes it amply

clear that the primary burden in computing the ALP is that of the

assessee. The Assessing Officer would proceed to determine the ALP in

relation to an „international transaction‟ in accordance with sub-section

(1) and (2) of section 92C only if he is of the opinion that any of the

circumstances as indicated in sub-clause (a) to sub-clause (d) of sub-

Section (3) of Section 92C prevail. The circumstances, broadly being,

that the price charged or paid for international transaction has not been

determined as prescribed under sub-section (1) and (2) of section 92C or,

the assessee has not kept information and documents of its international

transactions in the form prescribed under sub-section (1) of section 92D

and the Rules made in that behalf or, the information or data used by the

assessee in computing the ALP is not reliable or correct or, that the

assessee, has failed to furnish, within the specified time the information

sought pursuant to a notice issued under sub-section (3) of section 92D.

Importantly, the first proviso to sub-section (3) of section 92 clearly

mandates that before the Assessing Officer proceeds to determine the

ALP on the basis of the material or information or document available

with him he shall give an opportunity by serving upon the assessee a

show cause notice fixing thereby a date and time for the said purpose.

Under sub-section (4) of section 92C the Assessing Officer can proceed

to compute the total income of the assessee only after the ALP has been

determined by the Assessing Officer as per the provision of sub-section

(3) of Section 92C.

6.6.4 Section 92CA was inserted w.e.f. 1.6.2002. Under Section 92CA,

the Assessing Officer is empowered to refer the computation of ALP, in

relation to, an „international transaction‟ under Section 92C to the TPO,

if he considers it „necessary‟ or „expedient‟ to do so with the prior

approval of the Commissioner. It is only after a reference is made under

sub-section (1) of section 92CA that the TPO enters the picture and gets

a mandate to approach upon the assessee by issuing him a notice calling

upon him to produce or cause to be produced on a date to be specified

therein, any evidence on which the assessee may rely in support of the

computation made by him of the ALP. This brings us to the provision

which is presently, in issue, before this Court i.e., sub-section (3) of

Section 92CA. The said sub-section provides that the TPO, by an order

in writing, will determine the ALP in relation to an „international

transaction‟ in accordance with sub-section (3) of section 92C after

hearing such evidence as the assessee may produce including any

information or documents referred to in sub-section (3) of Section 92D

and after considering such evidence as the TPO may require on any

specified points, and after taking into account all relevant material which

the TPO has gathered. The TPO is required to send a copy of the order,

whereby a determination of ALP is made both to the Assessing Officer

and the assessee. Sub-section (3A) of Section 92CA provides a time

frame within which the TPO is required to pass an order under sub-

section (3) of section 92CA. Sub-section (3) of Section 92CA reads as

follows:-

"On the date specified in the notice under sub-section (2), or as soon thereafter as may be, after hearing such evidence as the assessee may produce, including any information or documents referred to in sub-section (3) of Section 92D and after considering such evidence as the Transfer Pricing Officer may require on any specified points and after taking into account all relevant materials which he has gathered, the Transfer Pricing Officer shall, by order in writing, determine the arm's length price in relation to the international transaction in accordance with sub-section (3) of Section 92C and send a copy of his order to the Assessing Officer and to the assessee."

6.6.4.1 This brings us to the other important aspect of the matter, which

is, the change in sub-section (4) of section 92CA brought about with the

amendment carried out by virtue of Finance Act, 2007 w.e.f. 1.6.2007.

Prior to the Finance Act, 2007, sub-section (4) of Section 92CA read as

follows:-

"On receipt of the order under sub-section (3), the Assessing Officer shall proceed to compute the total income of the assessee under sub-section (4) of section 92C having regard to the arm‟s length price determined under sub-section (3) by the Transfer Pricing Officer" Sub-section 4A post amendment w.e.f. 1.6.2007

"On receipt of the order under sub-section (3), the Assessing Officer shall proceed to compute the total income of the assessee under sub-section (4) of section 92C in conformity with the arm‟s length price as so determined by the Transfer Pricing Officer"

6.6.4.2 The essential difference is that prior to the amendment, the

Assessing Officer on receipt of an order passed by the TPO under sub-

section (3) of section 92CA, would proceed to compute the total income

of the assessee under the provisions of sub-section (4) of 92C „having

regard‟ to the ALP determined by the TPO. After the amendment, the

Assessing Officer is required to compute the total income of the assessee

under sub-section (4) of section 92C in conformity with the ALP

determined by the TPO. Thus, prior to the amendment, the Assessing

Officer while computing the total income of the assessee, having regard

to the ALP so determined by the TPO, was required to give a final

opportunity to the assessee before computing the assessee‟s total income.

This is clear from the language used in sub-section (4) of section 92CA

prior to its amendment by virtue of Finance Act, 2007, as the

determination by the TPO was not binding on the assessing officer. The

Assessing Officer was thus empowered even at the stage of computation

of total income to look into issues pertaining to determination of ALP by

the TPO. In this regard, also see observations of a Division Bench of

this Court in the case of Sony India P. Ltd vs Central Board of Direct

Taxes & Anr: (2007) 288 ITR 52 (Del) The other sub-sections not being

relevant for the purpose of these petitions, are not being discussed

herein.

6.6.5 As indicated above, Section 92D provides for information and

documents which the assessee is required to keep as may be prescribed,

in respect of its international transactions. The documentation which the

assessee is required to maintain, is provided in rule 10D of the Rules.

Sub-section (3) of Section 92D empowers the Assessing Officer or the

Commissioner (Appeals) to request the assessee to furnish any

information or document as may be sought within 30 days of being

served with such a notice. This period of 30 days on an application

being made is extendable by a further period not exceeding 30 days.

6.6.6 Section 92E provides that parties, who have entered into an

„international transaction‟ during the previous year, shall obtain a report

from an accountant and furnish such report on or before the specified

date in the prescribed form duly signed and verified in the prescribed

manner by an accountant setting forth, such particulars, as may be

prescribed in Rule 10E. The report is required to be prepared and

submitted in the prescribed Form 3CEB.

6.6.7 Section 92F defines various terms and expressions used in Sections

92 to 92E. The definition of ALP is provided in sub-clause (ii) of

Section 92F.

6.6.8 A necessary adjunct to chapter X of the Act, are certain provisions

contained in Chapter XXI, which is, entitled "penalties imposable". It is

pertinent to note that with the insertion of chapter X in the Act, the

legislature has also inserted the following provisions in Chapter XXI.

Explanation 7 to Section 271 has been inserted which provides that any

assessee who has entered into an international transaction as defined in

section 92B, then, in the event of any amount being allowed or

disallowed in the process of computation of total income of the assessee

under sub-section (4) of section 92C, the amount, allowed or disallowed,

will be deemed to represent the income, in respect of, which particulars

have been concealed or inaccurate particulars have been furnished unless

the assessee proves to the satisfaction of the Assessing Officer or the

Commissioner(Appeals) or the Commissioner that the price charged or

paid in such transaction was computed in accordance with the provisions

contained in section 92C and the manner prescribed under that Section,

in good faith and with due diligence. The sum and substance of the

explanation is that it deems that any adjustment made in the ALP on

account of transfer pricing provisions will be regarded as concealment of

particulars of income or income or furnishing inaccurate particulars

under Section 271(1)(c) unless the assessee is able to establish that the

price charged or paid in respect of such an international transaction was

not only in accordance with the provision of Section 92C and the manner

prescribed in that Section, but also that, the assessee acted in good faith

and with due diligence.

6.6.9 Apart from the above, penalties are also imposable under Section

271AA for failure to keep and maintain information and documents

required under sub-section (1) or sub-section (2) of Section 92D. The

penalty prescribed is a sum equal to 2% of the value of each such

international transaction entered into by such person. Similarly, under

Section 271BA, an Assessing Officer is entitled to impose a penalty

equivalent to a sum of Rs. 1,00,000/- in the event of failure on the part of

the assessee to furnish an audit report in terms of section 92E. Lastly,

under Section 271G, the Assessing Officer or the Commissioner of

Appeals is entitled to impose penalty if the assessee fails to furnish any

information or document as required in sub-section (3) of section 92D.

Under this provision, the penalty imposable is, a sum equal to 2% of the

value of the international transaction for the each such failure.

7. An overall review of the provisions, if summarised, broadly is as

follows:-

7.1 Under Section 92, an Assessing Officer is empowered to compute

income from international transactions which involve transfer pricing

provision having regard to ALP. The meaning of what would constitute

an associated enterprise or an international transaction is provided in

section 92A and 92B respectively. The manner of computation of ALP

is set out in section 92C. The primary burden in regard to computation

of ALP is that of the assessee, which the assessee is required to compute

by resorting to the most appropriate method amongst those mentioned in

sub-clause (a) to sub-clause(f) of sub-section (1) of section 92C, having

regard to the nature of transactions or the class of transaction or even

class of associated persons or functions performed by such persons or

such other relevant factor as may be prescribed by the Board. In this

respect, regard is required to be had to the factors prescribed in Rule

10B. In the event the Assessing Officer has doubts with regard to the

ALP determined by the assessee, having regard to the circumstances

mentioned in sub-clause (a) to (d) of sub-section (3) of section 92C, the

Assessing Officer can proceed to determine the ALP. However, while

doing so, the Assessing Officer is statutorily required under the first (1st)

proviso to section 92C, to give an opportunity to the assessee by issuing

him a show cause notice with respect to the same.

7.2 In the event, the Assessing Officer considers it „necessary‟ or

„expedient‟, he is empowered under Section 92CA to make a reference to

the TPO. The TPO under sub-section (2) is required to serve notice on

the assessee to produce or cause to be produced on a date specified,

evidence which the assessee relies upon in support of computation made

by him of the ALP in relation to the international transaction. Under

sub-section (3) of Section 92CA, the TPO is required to pass an order in

writing, determining the ALP in relation to the international transaction

in accordance with the provisions of sub-section (3) of section 92C. An

important caveat in this regard is that, while determining the ALP, he is

statutorily required to hear such evidence as the assessee may produce

including information or documents referred to under sub-section (3) of

section 92D and such evidence as the TPO may require the assessee to

furnish on specified points. The provisions of sub-section (3) of section

92CA make it clear that it is only upon consideration of all such material

by way of information, documents or evidence that the TPO can proceed

to determine the ALP.

7.2.1 It is quite plain, upon reading of the provisions of sub-section (3)

of section 92CA, that the legislature has clearly cast an obligation on the

TPO to accord an oral hearing to the assessee. The submission of the

Learned ASG to the contrary is not acceptable to us. It has been

reiterated time and again by Courts in India and other jurisdictions all

over the world that authorities which have a power to decide and whose

decisions would prejudice a party, entailing civil consequences, would

be required to accord oral hearing even where the statute is silent. See

State of Orissa vs Kr (Miss) Binapani Dei: AIR 1967 SC 1269. The

courts have gone to the extent of holding that the right to oral hearing

may not necessarily flow from a statute but flows from rule of law as

enunciated by courts. That brings us to the issue as to what could be

regarded as „civil consequences‟ in a given case. The expression of

„civil consequences‟ has been best explained by our Supreme Court in

the case of Mohinder Singh Gill vs The Chief Election Commission:

(1978) 1 SCC 405 at 440. The Supreme Court has observed that civil

consequences involve infraction of not only property and personal rights,

but also, actions which impinge on civil liberty of an individual or result

in material deprivation or even result in non-pecuniary damages.

7.3 Keeping in mind the test as enunciated by the Supreme Court in

the case of Mohinder Singh Gill (supra) and State of Orissa vs Dr

(Miss) Bina Pani Dei (supra), we have no doubt in our minds that the

provisions of sub-section (3) of section 92CA cast a duty in no uncertain

terms on the TPO to afford an opportunity of an oral hearing. This is

clearly so in view of the fact that as courts have carved out this important

safeguard in favour of the aggrieved parties even where the statute is

silent, unless there is exclusion of such a right by way of an explicit

provision or by necessary implication. In the present case, however,

given the words of the statute, we have no doubt that the grant of oral

hearing by the TPO is mandatory. The reason for coming to such

conclusion, apart from the clear wordings of sub-section (3) of section

92CA, is that, apart from the civil consequences, that, the determination

of ALP would have on the assessee, any adjustment by the Assessing

Officer to the ALP determined, by the assessee based on the

determination by the TPO under sub-section (3) of section 92CA, would

result in imposition of penalty under Section 271(1)(c) read with

explanation 7 of the Act. The Assessing Officer, after the amendment

brought about by virtue of Finance Act, 2007, has no choice but to

proceed to compute total income of the assessee under sub-section (4) of

section 92C in „conformity‟ with the ALP determined by the TPO. In

view of the consequences which result from the determination of the

ALP by the TPO, which are undoubtedly severe, there can be no doubt

that an oral hearing is a must.

7.4 The other submission of the Learned ASG, which is, that even if

oral hearings is considered to be mandatory, the impugned orders cannot

be rendered invalid as there was no demand for oral hearing, (except in

writ petition no 6974/2008) in our view, is not tenable. The reason being

that the Courts have time and again, exhorted that fair procedure is

required to be followed not only within its own precincts, but also, by

authorities exercising quasi-judicial and administrative powers, with a

view to achieve, at the end of the day, a result, which is, fair and just.

And this end result has to be examined by asking oneself a question as to

whether a person who, if he had knowledge of the proceedings but, was

otherwise unconcerned with the end result, would view the decision

making process, as fair. A question often asked is can a person be

aggrieved if he has not demanded, that which is his right i.e., a right to a

fair procedure, in this case, an oral hearing. The answer to this question

is not far to seek. Where the State is a litigating party, it is, its

Constitutional obligation to adopt a procedure which is both fair and just

while dealing with its citizens. The fact that a citizen is unaware of his

legal right cannot be used as a plank to seek legal sustenance for its

actions which are otherwise invalid. It is duty of the State, in its role as

a litigating party, to inform the citizen of his right i.e., to seek an oral

hearing. An enquiry of the kind which is contemplated under Chapter X

by the TPO will achieve a far more fair result, if there is an opportunity

for an oral hearing or personal representation. The observation of

Megarry J, in John vs Rees, (1969) 2 All. ER 274 best illustrates the

point as to why it is important to give a personal hearing especially in

such like matters. The relevant extracts reads as follows:-

"It may be that there are some who would decry the importance which the courts attach to the observance of the rules of natural justice. "When something is obvious," they may say, "why force everybody to go through the tiresome waste of time involved in framing charges and giving an opportunity to be heard? The result is obvious from the start." Those who take this view do not, I think, do themselves justice. As everybody who has anything to do with the law well knows, the path of the law is strewn with examples of open and shut cases which, somehow, were of unanswerable charges which, in the end, were completely answered; of inexplicable conduct which was fully explained; of fixed and unalterable determinations that, by discussion, suffered a change. Nor are those with any knowledge of human nature who pause to think for a moment likely to

underestimate the feelings of resentment of those who find that a decision against them has been made without their being afforded any opportunity to influence the course of events."

7.5 Therefore, in our opinion, the failure to demand oral hearing will

not necessarily lend sanctity or reinforce the validity of the impugned

orders in view of the fact that while determining the ALP, the TPO is

free to look at not only the material adduced by the assessee but also

information and/or evidence gathered by the TPO. According to us, it

would be difficult for the assessee to gauge before hand at the stage of

filing a written response to the queries raised in the show cause notice by

the TPO, as to whether his response has been fully appreciated by him,

and if there are any queries, whether he needs to supplement them or

dilate upon them in the background of information and documents which

may be available with the TPO of which the assessee has no notice. It is

only when the TPO examines the response of the assessee in his or his

representative‟s presence would there be a meaningful and effective

compliance with the requirement of fair procedure as contemplated in

sub-section (3) of section 92CA. In the words of Meggary J., many

„fixed and unalterable determinations‟ may suffer a change. It is,

therefore, often said that a requirement of oral hearing is usually insisted

as a matter of public policy to prevent not only a perverse decision but

also to secure, against a decision which is vitiated by "well-meaning

ignorance or carelessness" due to absence of oral hearings. See

Commissioner of Wealth Tax vs Sir Jagdish Prasad Choudhary (1995)

211 ITR 472 (Pat.) F.B.

7.6 It is important to note that a submission was made on behalf of the

respondent, that even though there was no record of an oral hearing in

the order sheets of the TPO, but the usual practice followed by the TPO

is that when responses are filed by the assessees to a show cause notice,

there is invariably an interaction between the assessee and/or his

representatives and the TPO. This submission of the respondents will

not carry their case any further. Firstly, this fact is vehemently rebutted

by the counsel for the petitioner‟s and secondly, in any event, there is no

record of the same before us which would have us accept the version

given by the learned counsel for the respondent. Lastly, but more

importantly, if the entire thrust is on a meaningful and effective hearing,

we do not see how a brief interaction at the time of submission of the

reply by the assessee or his representative who may or may not be

equipped to answer the queries raised by the TPO would help the cause

of the Revenue or the assessee. In any event, it would be well nigh

impossible even for the TPO to appreciate the full impact of the reply

unless he has read and understood the contents of the reply filed before

him.

8. In support of his submission that failure to demand oral hearing

would be fatal to the challenge to the impugned order on the ground of a

breach of natural justice, the learned ASG relied upon the judgment of

the Supreme Court in State of Assam vs Gauhati Municipal Board: AIR

1967 SC 1398 at page 1399-1400 (para 7), and the judgment of the

Division Bench of the Patna High Court in Dehri Rohtas light Railway

Co vs UOI & anr AIR 1970 (Pat.) 109 page 119-120 (para 26).

9. A perusal of the facts stated in Guahati Municipal Board (supra)

would show that the Supreme Court was dealing with a matter which

involved exercise of power, by the State of Assam, under the provision

of section 298 of the Assam Municipal Corporation Act, number XB-15

of 1957 (in short the „Municipal Act‟) in relation to supersession of the

incumbent Municipal Board. The Supreme Court noted that in order to

effectuate supersession of the Municipal Board, the only requirement

prescribed under section 298 of the Municipal Act was to give a notice

and seek an explanation of the Municipal Board, before the State

Government could pass an order superseding the Municipal Board. On

facts, the Supreme Court found that such a notice had been given to the

Municipal Board and that it had also been indicated the charges on the

basis of which the State Government had formed a tentative conclusion.

It was also found that, pursuant to such a notice by the State

Government, the Municipal Board had furnished its explanation and

consequent thereto, the State Government after considering the same had

passed an order superseding the Board. In the context of these facts the

Supreme Court observed as follows:-

"However, we are definitely of opinion that the provisions of S. 298 being fully complied with it cannot be said that there was violation of principles of natural justice in this case when the Board never demanded what is called a personal hearing and never intimated to the Government that it would like to produce material in support of its explanation at some later stage. Therefore, where a provision like S. 298 is fully complied with as in this case and the Board does not ask for an opportunity for personal hearing or for production of materials in support of its explanation, principles of natural justice do not require that the State Government should ask the Board to appear for a personal hearing and to produce materials in support of the explanation. In the absence of any demand by the Board of the nature indicated above, we cannot agree with the High Court that merely because the State Government did not call upon the Board to appear for a personal hearing and to produce material in support of its explanation it violated the principles of natural justice.

10. As is evident, this case turned on its own facts, in particular, the

provisions of Section 298 of the said Act which, as observed by the

Supreme Court, did not envisage a personal hearing. It is in such

circumstance, the Supreme Court observed, that where a provisions like

Section 298 is fully complied with, and the Municipal Board had neither

asked for an opportunity of personal hearing or production of materials

in support of its explanation, the order of the State Government could

not have been set aside, on the ground that it did not call upon the

Municipal Board to appear in person or produce material in support of

its explanation. In the present case, there is a statutory requirement as

observed, hereinabove and in fact a mandatory requirement to accord a

personal hearing. Hence, it cannot be said that failure to demand

personal hearing would lend efficacy to the impugned orders.

11. The other case i.e., Dehri Rohtas light Railway co (supra) which

was relied upon by the respondents is also, not of much assistance, to the

respondents. The Division Bench, in this case, followed the judgement

of the Supreme Court in Gauhati Municipal Board (supra). The broad

facts in this case were: the Central Government was exercising a

statutory power for fixing maximum and minimum freight rates for both

government, as well as, private railway companies. It is in that context

that the Central Government sought a response from the petitioner

railway company. After considering the response of the petitioner

railway company the Central Government passed its final order. The

decision of the Central Government was, inter alia, impugned by the

petitioner railway company, on the ground that it had not been granted a

personal hearing. The Division Bench, in this case, ruled that since no

express demand has been made for personal hearing, principles of

natural justice were not violated. The judgment in Dehri Rohtas Light

Railway Co (supra) is distinguishable. In the instant case as indicated

above, there is a statutory requirement for grant of personal hearing.

12. The other alternate submission of Ld. ASG was that, even if one

were to accept that, an oral hearing is mandatory, failure to grant such an

opportunity is a defect which could be cured by providing such an

opportunity before the appellate authorities. For this purpose, the

learned ASG relied upon the judgment of the House of Lords in Lloyds

vs McMahon: (1987) 1 All ER 1118, Pg 1135 (h) to 1136(h) & Pg.

1171(e) to 1172(b) and also the judgment of the Supreme Court in the

case of the State Bank of Patiala vs S.K. Sharma (1996) 3 SCC 364 at

page 377 (para 15).

13. In our view, the judgment of House of Lords in the case Lloyds vs.

McMahon (supra) only enunciated a principle that the rules of natural

justice must be flexible and must depend upon the circumstances

obtaining in a case, the nature of the inquiry, the rules under which the

concerned authority is acting and also the subject matter with which the

said authority is dealing. A careful perusal of the facts in the case of

Lloyds vs McMahon (supra), would show that it was dealing with a

situation where members of the city council had failed to set up a

meeting of the council to fix a rate for a particular year. Upon failure of

the city council to perform its duty, the District Auditor in exercise of his

statutory powers notified the members of the city council that he

proposed to consider issuance of a certificate seeking to recover a certain

sum from the delinquent members on the ground that their actions had

led to a loss to the city council. The notice of the District Auditor

identified specific losses resulting from the delay in fixing the rate; as

also the members of the city council, that is, the councillors who had by

their wilful misconduct caused the loss. The notice of the District

Auditor also stated that the members could make written representations

to the District Auditor before he reached his decision. It is in this

context the House of Lords was called upon to consider as to whether the

decision of the District Auditor could be faulted on the ground that he

had not given the affected members an opportunity of making oral

representations. It is evident that the decision of the House of Lords was

based on the circumstances obtaining in the case, the nature of inquiry,

and the statute under which the District Auditor was exercising his

powers. The House of Lords, noted that, the District Auditor was

dealing with a group of 41 councillors who had acted in concert, in

wilfully failing to discharge its duty to fix rates. They had sent their

representations and none of them, it seems, had asked to be given a

personal hearing. In these circumstances, the House of Lords came to

the conclusion that the procedure adopted by the District Auditor was

both suitable and fair. The ratio of the said decision is, as is obvious, not

applicable to the facts of the case before us. In the instant case, there is

not only a statutory requirement of an oral hearing but also the nature of

inquiry and the provisions under which the TPO exercises his powers are

entirely different. One may only point out that Court of Appeal in the

Lloyds vs. McMahon (supra) had held that the procedure adopted by the

District Auditor fell short of fairness and since charges of bad faith and

malafides had been attributed to the councillors, oral hearing ought to

have been given. As noticed, the House of Lords, however, took a

different view of the matter.

14. As regards learned ASG‟s submission that a provision of an appeal

can cure the defect, if any, which may have crept in on failure to grant an

oral hearing, in our view does not flow from the observations made by

the House of Lords at pages 1135 (P. H to page 1136 at P C). The

crucial observations are:

"Where, however, the appeal does require an examination of the circumstances of the case de novo on whatever evidence may be put before the appellate court, then the major question for consideration is, I apprehend, whether, in the context of this particular case, the procedure as a whole gave the appellants an opportunity for a fair hearing......"

As to that, the appellants‟ objections to the procedure of the District Auditor are that they did not have an opportunity of an oral hearing and did not have an opportunity of dealing with the District Auditor‟s proposed findings. But on the appeal they were able to put in, and did not put in, as much evidence as they wished to deal with those findings and to answer every point taken by the District Auditor, and they were given, though they did not take advantage of it, the opportunity of giving oral evidence...."

Applying the law as I take it to have been laid down in Calvin v. Carr (1980) A.C. 574 and in Twist‟s case, 12 A.L.R. 379 I have no doubt that in the present case, if there was any failure of fairness on the part of the district auditor, either in not offering the appellants an

oral hearing or not offering them an opportunity to comment on his proposed findings before he rejected the appellants‟ representations as untrue, that failure was fully cured by the hearing in the Divisional Court under the statutory appeal process...."

15. A close reading of the observation would show that the dictum of

the House of Lords if applied would cover those cases where an

aggrieved party has an unbridled right of appeal on facts and law, and a

complete freedom to file evidence which was not filed before the

original authority. In other words the appellate authority is required to

examine the circumstances "de novo on whatever evidence that may be

put before the appellate court". In the instant case it cannot be disputed

that under the provisions of sub-section (4) of section 92 CA the

Assessing Officer is required to compute the total income of the assessee

in conformity with the ALP determined by the TPO. Against the order

of the Assessing Officer, an appeal is maintainable under Section 246A

of the Act. While the Commissioner of Appeals under sub-section (4) of

section 250 in disposing of any appeal before it is empowered to make

further inquiry either himself or by directing the Assessing Officer to do

so and receive the result of the same, the assessee cannot file any fresh

evidence except in accordance with the provisions of Rule 46A. The

Rule 46A inter alia permits an assessee to adduce additional evidence

only if he is able to establish that he falls under one of the following

situations envisaged under the said rule:-

i. Where an Assessing Officer has either refused to admit

evidence which he ought to have admitted; or

ii. Where the appellant was prevented by sufficient cause from

producing the evidence which he was called upon to produce

by the Assessing Officer; or

iii. Where the appellant was prevented by sufficient cause from

producing before the Assessing Officer any evidence which

is relevant to any ground of appeal; or

iv. Where the Assessing Officer has made the order appealed

against without giving sufficient opportunity to adduce

evidence relevant to any ground of appeal.

16. It is evident that upon a bare reading of Rule 46A that the assessee

does not have a right to file additional evidence unless his case falls

within one of the situations prescribed under the Rule 46A. The

discretion to permit the assessee to adduce additional evidence lies with

the Commissioner of Appeals. Therefore, it cannot be said that the

Commissioner of Appeals is duty bound to admit any evidence that the

assessee wishes to adduce, based on which he would conduct a de novo

examination of the case before him.

17. We agree with the submission of the learned counsel for the

petitioners that the appellate proceedings as provided for under the Act

are not a substitute for the original proceeding before the TPO. The

submission of the learned ASG that the failure to grant an oral hearing,

is a defect which could be cured by providing such an opportunity in the

appellate forum is far too expansive and cannot be accepted. Whether in

a give case an appellate forum, will be an effective substitute will

depend on the provisions of the statute, and the nature and circumstances

obtaining in the case. This, according to us, is the correct and true ratio

of judgment of House of Lords in Lloyds vs McMahon (supra).

18. The learned authors H.W.R. Wade & C.F. Forsyth in their book on

Administrative Law, eighth edition at page 493, while noting the

judgment of the House of Lords in Lloyds vs McMohan (supra) have

commented as follows:-

"In order to preserve flexibility the courts frequently quote general statements such as the following:

The requirements of natural justice must depend on the circumstances of the case, the nature of the inquiry, the rules under which the tribunal is acting, the subject-matter to be dealt with, and so forth. To the same effect is a passage, much cited, in a speech of Lord Bridge in the House of Lords. (Lloyds vs McMohan) "My Lords, the so called rules of natural justice are not engraved on tablets of stone. To use the phrase which better expresses the underlying concept, what the requirements of fairness demand when any body, domestic, administrative of judicial, has to make a decision which will affect the rights of individuals depends on the character of the decision-making body, the kind of decision it has to make and the statutory or other framework or other framework in which it operates. In particular, it is well-established that when a statute has conferred

on any body the power to make decisions affecting individuals, the courts will not only require the procedure prescribed by the statute to be followed, but will readily imply so much and no more to be introduced by way of additional procedural safeguards as will ensure the attainment of fairness."

But the flexibility of natural justices does not imply a variable standard of procedural justice. As Sedley J has observed:

The well attested flexibility of natural justice does not mean that the court applies differential standards at will, but that the application of the principles (which, subject to known exceptions, are constant) is necessarily as various as the situations in which they are invoked"

18.1 It is useful to extract the comments of Sir William Wade cited

with approval in ICAI vs L.K. Ratna (1986) 4 SCC 537 at 552:

"Some of those cases as mentioned in Sir William Wade's erudite and classic work on "Administrative Law" 5th edition. But as that learned author observes (at P. 487), "in principle there ought to be an observance of natural justice equally at both stages", and "If natural justice is violated at first stage, the right of appeal is not so much a true right of appeal as a corrected initial hearing: instead of fair trial followed by appeal, the procedure is reduced to unfair trial followed by fair trial."

The aforesaid dicta of the Supreme Court is preceded by a felicitous

judgment of Krishna Iyer, J. (as he then was) in Mohinder Singh Gill

(supra) wherein at page 45 he cited with approval the observations of

Lord Wilberforce in Mallock vs Aberdeen Corporation, (1971) 2 All

E.R. 1278:

"A limited right of appeal on the merits affords no argument against the existence of a right to a precedent hearing, and, if that is denied to have the decision declared void."

19. The other case on which learned ASG relied upon was State Bank

of Patiala vs S.K. Sharma (supra). This was a case where an employee

was removed from service after a regular inquiry on the charge of

tampering and misappropriation of funds by the employee of the bank.

The issue which the Supreme Court was called upon to consider was in

the context of Regulation 68, which, inter alia, provided that copies of

the statements of witnesses, if any, recorded earlier shall be furnished to

the delinquent officer "not later than three days before the

commencement of the examination of witnesses by the inquiry

authority."

The Supreme Court noted at page 373 (h):

"The issue boils down to this: whether the failure to literally comply with sub-clause (iii) of clause (b) of Regulation 68(ii)(x) vitiates the enquiry altogether or whether it can be held in the circumstances that there has been a substantial compliance with the said sub- clause and that on that account, the enquiry and the punishment awarded cannot be said to have been vitiated."

20. In this context, the Supreme Court, after considering the case law,

came to the conclusion that the said sub-clause (iii) of clause (b) of

Regulation 68, was not mandatory and that, even if it was mandatory

since it was conceived in the interest of the employee and not in public

interest, it could have been waived, even if the regulation used the word

„shall‟. The Supreme Court also drew distinction in the said case with

regard to violation of rights under a substantive provision as against a

procedural provision. The Supreme Court observed that a substantive

provision has normally to be complied with and the theory of substantial

compliance or the test of prejudice would not be applicable in such case.

It went on to observe that procedural provisions are generally meant for

affording a reasonable and adequate opportunity to a delinquent

officer/employee. A violation of any and every procedural provision

cannot automatically vitiate the inquiry or an order passed except those

cases which fall under „no notice, „no opportunity‟ and „no hearing‟

categories. The complaint of violation of procedural provision should be

examined from the point of view of prejudice viz. whether such violation

has prejudiced the delinquent officers/ employee in defending himself

properly and effectively. If it is found that he has been so prejudiced,

appropriate orders have to be made to repair and remedy the prejudice

including setting aside the inquiry and/or the order of punishment. If no

prejudice is established to have resulted, therefrom, it is obvious, no

interference is called for. In this connection it may be remembered that

there may be certain procedural provisions which are of a fundamental

character whose violation is by itself proof of prejudice. It is also

observed that in the case of procedural provision which is not of a

mandatory character, the complaint of violation has to be examined from

the stand point of substantial compliance and that the order passed in

violation of such a provision can be set aside only where such a violation

caused prejudice to the delinquent employee. The principles which

emerged in the case, were summarized by the Supreme Court at page

389 in paragraph 33, of the judgment. After perusing the facts of the

case and the principles enunciated therein, we are at a loss to understand

as to how the ratio of this decision can help the case of the respondents.

On the contrary, the observations in the judgment are against the

respondent. In the instant case, the procedure is mandatory and there is

nothing to suggest otherwise. In the present case, the provision is not

only substantive but also there is nothing to suggest that the petitioners

had waived their right of being afforded an oral hearing in the matter.

The reliance placed by the respondents on the observation made in

paragraph 15 at pages 377-378 of the judgment do not carry the case of

the respondents any further. The fact that the privy council decision in

Calvin vs. Carr was considered in Lloyds vs. McMahon (supra) in our

view would make no difference. Since we have already discussed the

case of the House of Lords in Lloyds vs. McMahon (supra). The

discussion in paragraphs 15 at page 377-378 has to be read with

principles enunciated by the Supreme Court in the said case in paragraph

33 at page 389-391.

21. The submission of the learned ASG that the principles of natural

justice have to be applied in taking into account the context in which the

issue arises is a proposition which we have no difficulty in accepting.

But our agreement ends there. In the context of the provisions of sub-

section (3) of section 92CA, as observed hereinabove, the requirement to

grant an oral hearing is mandatory and cannot be given a short shrift by

the TPO.

22. The judgment cited by learned ASG to support his submission that

the principles of natural justice does not necessarily imply the oral

hearing and that the right of representation would suffice were cases

where there was no statutory requirement to grant an oral hearing.

23. In UOI vs Jesus Sales Corporation (supra) the Supreme Court

was considering the impact of the third proviso to sub-section (1) of

section 4-M of the Imports and Exports (Control) Act, 1947 on the

decision impugned; whereby an application for waiver of pre-deposit of

penalty had been dismissed without giving an opportunity of personal

hearing. In the context of the said provision and the nature of the

enquiry the Supreme Court noted that the said proviso, that is, the third

proviso, which vested the power in the appellate authority to dispense

with the deposit of the amount of the penalty unconditionally or on some

conditions did not say specifically that such orders could be passed only

after hearing the parties concerned. As is obvious, the Supreme Court

was dealing with the provision which was different from the one, we are

concerned with in the present case.

24. Similarly, the Supreme Court in Carborundum Universal Ltd

(supra) was dealing with the powers of the Central Board of Direct

Taxes (Board) to reduce and/or waive the amount of interest payable by

an assessee under Section 220(2-A) of the Income Tax Act on the

recommendation of the Commissioner in case, it was satisfied that it was

a case of genuine hardship or the default in payment of the amount on

which interest was payable was due to circumstances beyond the control

of the assessee and that the assessee had co-operated in the inquiry

relating to the assessment or in proceedings for recovery of the amount

due to him. In this context, the Supreme Court held that failure to grant

personal hearing did not vitiate the order of the Board, in the context of

the fact that firstly the section 220(2-A) of the Act did not contemplate a

hearing and secondly, the nature of the power exercised by Board was

construed as discretionary. The position in the present case is different.

The Supreme Court, however, made a pertinent observation which as a

matter of fact supports the case of the petitioners. These observations

are as follows:-

"the legal position is that where a statutory provision does not exclude natural justice the requirement of affording an opportunity of being heard can be issued, particularly when the proceedings are quasi-judicial. Exclusion, however, can either be by clear provision or inferred from the scheme, as also the nature of power

which is being exercised. WE have already noticed that the power of the Board which was invoked was discretionary. It was to be exercised on the basis of recommendation of the Commissioner and material provided by the assessee...."

25. The foresaid observations of the Supreme Court make it quite clear

that even where there is no provision for oral hearing it cannot be

excluded specially when proceedings are quasi-judicial in nature. The

exclusion of an oral hearing can only be where there is a clear provision

to that effect or it can be inferred from the scheme of statute. The fact

situation in the present case is quite different.

26. The third case which was relied upon by the Respondents was

State Bank of India vs Allied Chemical Lab (supra), we find this has no

relevance to the proposition advanced before us by the learned ASG.

This is a case which dealt with a situation where the High Court had set

aside a final decree or order of the DRT in a writ petition in exercise of

its power under Article 226 and 227 of the Constitution of India, on the

ground that the DRT had rejected the application of one of the parties

before it for cross examining the deponent of an affidavit by way of

evidence, filed by the bank. The Supreme Court was of the view that the

High Court could not have set aside the decree/final order of the DRT in

exercise of its powers under Article 226 and 227 of Constitution of India

for the reasons that the grievance of the aggrieved party that it had not

been afforded an opportunity of cross-examining the deponent could

always be set right by way of a statutory Appeal. This case has no

relevance to the facts obtaining herein.

27. The respondents also cited before us the Supreme Court judgment

in the case of Hira Nath Mishra and ors. vs The Principal, Rajendra

Medical College (supra). This was a case where the appellants before

the Supreme Court were students of a medical college, who as per the

complaints received from the girl students, late at night, entered the

compound of the girls hostel and walked in the nude. Based on the

complaint of the girl students, a Committee was constituted by the

authorities concerned. The Committee, after making the necessary

inquiry and considering the statements of the appellants, who did not

intimate that they wished to lead any evidence, came to the unanimous

conclusion that the appellants were amongst the students who had taken

part in the delinquent act. It was in this context that the Supreme Court

examined the submissions of the appellant/delinquents before them that

they were not given copies of the committee‟s report; the witnesses who

gave evidence against them were not examined in their presence; and

they were not given an opportunity to cross-examine to test the veracity

of the witnesses. In the context of the aforementioned peculiar facts, the

Supreme Court observed that the rules of natural justice were flexible,

which may differ in different circumstances. This case turned on its

facts.

28. The case of N.K. Prasad vs Government of India and ors. (supra)

cited before us by the respondents, was also one where the Supreme

Court observed that principles of natural justice cannot be put in a

straight-jacket. Their application will depend upon the facts and

circumstance of each case. If a party after having proper notice chose

not to appear, he at a later stage cannot be permitted to say that a fair

opportunity of hearing was not afforded to him. In the present case the

respondent has not taken any such stand that the petitioners‟ were issued

any notice to appear and present their case before the TPO. The ratio of

the said authority is not applicable to the instant case.

29. In view of the discussions above we conclude:-

i. The provisions of sub-section (3) of section 92 CA casts an

obligation on the TPO to afford a personal hearing to the

assessee before he proceeds to pass a order of determining

of the ALP in terms of sub-section (3) of Section 92CA.

ii. Since such a requirement flows from a plain reading of the

provisions of sub-section (3) of section 92CA, the

determination of ALP by the TPO cannot be sustained by

taking recourse to the fact that the assessee did not demand

an oral hearing.

iii. To obviate any difficulties in future the show-cause notice

issued by the TPO just prior to the determination of ALP

under Section 92CA(3) should refer to the documents or

material available with the Assessing Officer in relation to

the international transaction in issue. The show cause notice

should also give an option to the assessee:-

(a) both to, inspect the material available with Assessing

Officer as also the leeway to file further material or

evidence if he so desires, and

(b) to seek a personal hearing in the matter.

30. This conclusion we have arrived at keeping in mind the nature and

the complexity of the inquiry and the width and amplitude of sub-section

(3) of section 92CA, which empowers the TPO to gather evidence from

all available sources in the event the TPO disagrees with determination

of ALP by the assessee in the first instance. Therefore, the directions

issued above, if followed, would obviate any charge of breach of

principles of natural justice.

31. We would now proceed to examine the sustainability of the orders

of the TPO in each of the writ petitions in the light of the aforesaid

discussion, while touching upon only those facts (which according to us

are relevant) which impinge upon the last show cause notice issued to

the petitioners prior to determination of ALP by the TPO.

Moser Baer India Ltd vs The Additional Commissioner of Income

Tax & Anr: WP(C) No 6974/2008;

32. In this writ petition as noted above the learned ASG has conceded

that no oral hearing has been granted even though in the reply dated

5.6.2008 pursuant to the last show cause notice dated 23.5.2008, the

petitioner had asked for a personal hearing. In view of this admitted

position we are of the view that the impugned order dated 22.8.2008

cannot be sustained. The TPO in these circumstances will, however,

commence the proceedings from the stage at which he had issued the

show cause notice dated 23.5.2008. The petitioner will within a period

of 3 days from today to file any document or information which they

think is necessary to support their case before the TPO. The TPO shall

also grant inspection of the material, document or information in its

possession and also permit the petitioner to take copies of the same on

payment of charges on which it proposes to rely upon in determination

of the ALP. The TPO shall give, by way of a notice, an opportunity of

personal hearing to the petitioner setting out the date and time for the

said purpose.

HCL Technologies BPO Services Ltd vs the Additional

Commissioner of Income Tax and Anr.: WP(C) No 7958/2008;

33. In this writ petition the order of the TPO dated 23.9.2008 is

impugned. It is averred in the writ petition that by the said order the

TPO made an adjustment of Rs 10.96 crores to the ALP of the

international transactions of the petitioner of Rs 17.60 crores. It has

averred, more specifically, in the grounds contained in paragraph 31-32

that even though the impugned order dated 23.9.2008 appears to be a

well-reasoned order in reality it is not so. One of the grievances of the

petitioner, amongst others, is set out in paragraph 32 of the petition. The

averments are as follows:-

"The objections raised by the petitioner for considering M/s Saffron Global and Airline Financial Support Services (I) Ltd., the two high profit making companies only for comparing the operating profit margin of the petitioner and not considering the other comparable companies satisfying the criteria laid down in the show cause notice dated 26.8.2008 by the respondent no. 1 have been discarded primarily on the ground that the petitioner did not inadvertently enclose the annexure containing the necessary details. Respondent No. 1 did not call for the relevant annexure and passed the impugned order dated 23.9.2008, while he had time till 31st October, 2008 to complete such proceedings. The action of the Respondent No. 1 disregarding the contentions of the petitioner to proceed without calling for the relevant details, it would be noted, was solely directed to create an unreasonable addition by considering a very high operating profit margin of 25.72% by taking into account two high profit making companies, viz. Saffron Global and Airline Financial Support Services, ignoring the other comparable companies which otherwise satisfied the comparability criteria to create."

34. A perusal of comments made in paragraph 6.5(vii) of the

impugned order would show that even though there is a reference to

the contention raised by the petitioner in paragraph 32, the TPO has

not accepted the claim of the assessee on the ground that the annexure

which was filed with the letter dated 8.9.2008 which was in response

to a show cause notice dated 1.9.2008 was not considered as the

annexure 2 to the letter dated 8.9.2008 of the petitioner was not filed.

It appears that those calculations which were detailed out in the said

annexure were crucial to the case set up by the petitioner. The fact

that this annexure was inadvertently left out was within the

knowledge of the TPO and the same could have been rectified, in our

view, by calling upon the petitioner to present his case. In the view

that we have taken hereinabove the impugned order cannot be

sustained and the same deserves to be set aside. The TPO in these

circumstances will, however, commence the proceedings from the

stage at which he had issued the show cause notice dated 1.9.2008.

The petitioner will within a period of 3 days from today to file any

document or information which they think is necessary to support

their case before the TPO. The TPO shall also grant inspection of the

material, document or information in its possession and also permit

the petitioner to take copies of the same on payment of charges, on

which it proposes to rely upon in determination of the ALP. The TPO

shall give, by way of a notice, an opportunity of personal hearing to

the petitioner setting out the date and time for the said purpose.

HCL Technologies Ltd. Vs Addl. Commissioner of Income Tax:

WP(C) No 7969/2008;

35. In the captioned writ the order of the TPO which is impugned is

order dated 30.9.2008. The petitioner has averred in the writ petition

that by the impugned order the TPO has made an adjustment of Rs

204.25 crores to the ALP of international transaction on export of

computer software of Rs 663.19 cores. Amongst other averments, the

petitioner has elaborated on its submission by raising a pointed

objection on the issue of exclusion data relating to 43 comparable

companies in paragraphs 18 of the writ petition:-

"In response thereto, the petitioner vide replies dated 8.9.2008 and 12.9.2008 submitted arguments justifying

the determination of the arm‟s length price of the international transactions. The petitioner vide reply dated 8.9.2008, inter alia, requested the Respondent No. 1 to explain the basis as to why none of the remaining 43 companies identified as comparable in the Transfer Pricing documentation, were not found to be comparable with the petitioner. The petitioner requested Respondent No. 1 to provide the basis for not considering the 43 companies relied upon in the Transfer Pricing documentation as the comparable companies. The petitioner specifically requested the respondent no. 1 to provide details as to what were the specific functions being performed or risks being assumed by Infosys Technologies Limited and Satyam Computers Services which were not being undertaken by these 43 companies, to seek to exclude these remaining companies for purpose of comparison / benchmarking of the international transactions entered into by the petitioner with its associated enterprises."

36. It is the grievance of the petitioner that even though in response

to a show cause notice dated 1.9.2008 the petitioner had specifically

requested the TPO to respond and /or give details or reasons as to

why the data of comparable companies was not considered for the

purposes of final determination of ALP by applying the TNMM

method. The petitioner submits that the impugned order does not

specifically deal with the said issue. It is submitted that the denial of

a fair and adequate opportunity has resulted in an adjustment of

Rs 202 crores and a resultant profits of Rs 486 crores, which is, far in

excess of the aggregate disclosed group operating profit which

includes the petitioner, as well as, the foreign associated enterprises

of Rs 418 crores for the year ended 30.6.2005. These submissions of

the petitioner are not rebutted. Consequently, without commenting

on the merits of the matter we quash the impugned order of the TPO.

The TPO, in these circumstances will, however, commence the

proceedings from the stage at which he had issued the show cause

notice dated 1.9.2008. The petitioner will within a period of 3 days

from today to file any document or information which they think is

necessary to support their case before the TPO. The TPO shall also

grant inspection of the material, document or information in its

possession and also permit the petitioner to take copies of the same on

payment of charges, on which it proposes to rely upon in

determination of the ALP. The TPO shall give, by way of a notice, an

opportunity of personal hearing to the petitioner setting out the date

and time for the said purpose.

Haier Appliances (I) Pvt Ltd vs The Additional Commissioner of

Income Tax: WP(C) No 8054/2008;

37. In this writ petition the main grievance, amongst others is set

out in paragraph 30, 31 and 32 of the writ petition. In brief the

petitioner has said that the impugned order dated 24.10.2008 passed

by the TPO proceeds on a basis different from the show cause notice

dated 4.9.2008. It is averred that the TPO while passing the

impugned order dated 24.10.2008 had accepted the bench marking

analysis carried out by the petitioner applying TNMM method and

did not dispute the ALP of international transactions of import of

finished products, however, the TPO made an adjustment of Rs 26.27

crores on an altogether different basis, that is, with respect to subsidy

grant against the brand promotion expenses received by the petitioner.

The petitioner is aggrieved that the adjustment of Rs 26.27 crores was

computed on a entirely different basis then that as stated in the show

cause notice. The petitioner was hence deprived of an opportunity to

meet the basis adopted by the TPO. There is no rebuttal on record

with respect to the said averment. We find that this would be a

sufficient ground to set aside the order of the TPO. The TPO in these

circumstances will, however, commence the proceedings from the

stage at which he had issued the show cause notice dated 4.9.2008.

The petitioner will within a period of 3 days from today convey to or

file any document or information which they think is necessary to

support their case before the TPO. The TPO shall also grant

inspection of the material, document or information in its possession

and also permit the petitioner to take copies of the same on payment

of charges on which it proposes to rely upon in determination of the

ALP. The TPO shall give, by way of a notice, an opportunity of

personal hearing to the petitioner setting out the date and time for the

said purpose.

Global Logic (I) Pvt ltd vs. The Additional Commissioner of

Income Tax & anr.: WP(C) No 8055/2008;

38. In this writ petition the order dated 30.9.2008 passed by the

TPO was impugned. By the said order the TPO has made an

adjustment of Rs 2,22,55,571/- to the ALP of the international

transaction, involving rendering of a better software development

services amounting to Rs 25.62 crores. The petitioner has impugned

the order of the TPO, amongst others, on the ground that in the show

cause notice dated 26.3.2008 the TPO has proposed an adjustment of

Rs 3.281 crores and also that in the said show cause notice the TPO

had referred to 6 comparable companies. In response to the said

show cause notice the petitioner had filed a reply on 10.4.2008

wherein it had been indicated that on a correct computation of

operating profit margin of six companies identified in the show cause

notice the average operating profit margin of such companies would

work out to 9.34% as against 25.93% as shown in the show cause

notice. The petitioner followed his reply with letters dated 22.4.2008

and 28.4.2008. The petitioner‟s grievances is that despite these

replies without raising any further queries, by the impugned order

dated 30.9.2008, which was passed after a gap of 5 months, the TPO

had made an adjustment of nearly 2.22 crores after considering only

four out of the six companies as indicated in the show cause notice.

These companies were treated as comparable companies with average

operating of 21.56%. The petitioner has submitted that it was not

informed as to the basis which the TPO had applied for exclusion of

two out of the six companies indicated initially in the show cause

notice dated 26.3.2008 issued by the TPO. There was no opportunity

to contest the calculation of the average operating margin of the four

comparable companies considered by the TPO. We find that these

facts are once again not rebutted by the respondent. The impugned

order has changed the basis as indicated in the show cause notice and

hence is quashed. The TPO in these circumstances will, however,

commence the proceedings from the stage at which he had issued the

show cause notice dated 26.3.2008. The petitioner will within a

period of 3 days from today file any document or information which

they think is necessary to support their case before the TPO. The

TPO shall also grant inspection of the material, document or

information in its possession and also permit the petitioner to take

copies of the same on payment of charges, on which it proposes to

rely upon in determination of the ALP. The TPO shall give, by way

of a notice, an opportunity of personal hearing to the petitioner setting

out the date and time for the said purpose.

Kamla Dials and Devices ltd vs The Additional Commissioner of

Income Tax and anr: WP(C) No 8579/2008;

39. Similarly, in this writ petition the order dated 17.10.2008

passed by the TPO has been impugned. The petitioner has stated that

by the impugned order TPO has made an adjustment/enhancement of

his income to the extent of 2.51 crores. Amongst others, the

petitioner grievance is that after the issuance of the show cause notice

dated 3.10.2008 even though it furnished replies dated 10.10.2008

and 14.10.2008 wherein request was made to the TPO to provide the

material and evidence relied upon by the TPO for the proposed

adjustment as indicated in the show cause notice, the TPO did not

respond to the same and instead in haste proceeded to pass the

impugned order dated 17.10.2008. These averments are not rebutted.

We find that a fair procedure required to TPO to supply the material

based on which it proposed to make the adjustment indicated in his

show cause notice. The failure to do so in our view has vitiated the

order dated 17.10.2008 passed by the TPO. We accordingly quash

the order dated 17.10.2008. The TPO in these circumstances will,

however, commence the proceedings from the stage at which he had

issued the show cause notice dated 3.10.2008. The petitioner will

within a period of 3 days from today file any document or

information which they think is necessary to support their case before

the TPO. The TPO shall also grant inspection of the material,

document or information in its possession and also permit the

petitioner to take copies of the same on payment of charges, on which

it proposes to rely in determination of the ALP. The TPO shall give,

by way of a notice, an opportunity of personal hearing to the

petitioner setting out the date and time for the said purpose.

39. Accordingly, the writ petitions are allowed with the directions

made hereinabove. In the circumstance there shall be no order as to

costs.

RAJIV SHAKDHER, J.

December 19, 2008                      BADAR DURREZ AHMED, J.
kk





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter