Citation : 2010 Latest Caselaw 2992 Del
Judgement Date : 1 July, 2010
THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on : 02.06.2010
Judgment delivered on: 01.07.2010
+ W.P.(C) 6876/2008
„MARUTI‟ SUZUKI INDIA LTD ..... Petitioner
versus
ADDITIONAL COMMISSIONER OF INCOME TAX TRANSFER PRICING
OFFICER NEW DELHI ..... Respondent
Advocates who appeared in this case:
For the Petitioner : Mr S. Ganesh, Sr Adv. with Mr Arjun Pant
For the Respondent : Mr Sanjeev Sabharwal
CORAM:-
HON‟BLE MR JUSTICE BADAR DURREZ AHMED
HON‟BLE MR JUSTICE V.K. JAIN
1. Whether Reporters of local papers may be allowed to
see the judgment? Yes
2. To be referred to the Reporter or not? Yes
3. Whether the judgment should be reported in Digest? Yes
V.K. JAIN, J.
1. The petitioner before this Court, formerly known as
Maruti Udyog Limited (hereinafter referred to as ‗Maruti'), is
engaged in the business of manufacture and sale of
automobiles, besides trading in spares and components of
automotive vehicles. The petitioner launched ‗Maruti 800' Car
in the year 1983 and has thereafter launched a number of
other models, including Omni in the year 1984 and Esteem in
the year 1994. The trade mark/logo ‗M' is the registered trade
mark of the petitioner-company.
2. Since Maruti wanted a licence from Suzuki for its SH
model and Suzuki had granted licence to it, for the
manufacture and sale of certain other models of Suzuki four-
wheel motor vehicles, Maruti, on 4th December, 1992, entered
into a License Agreement, with Suzuki Motor Corporation
(hereinafter referred to as ‗Suzuki') with the approval of
Government of India.
3. The Agreement, to the extent, it is relevant for our
purpose, provided as under:
"1.05 "Licensed Information"
―Licensed Information‖ shall mean any and all technical information whether patented or not, including know- how, trade secrets and other data (including all drawings, prints, machine and material specifications, engineering data and other information, knowledge and advice) which SUZUKI now has or which may come into its possession and control during the term of this Agreement relating to the engineering, design and development, manufacture, quality control, assembly, testing, sale and after- sales service of PRODUCTS and PARTS
and which may be supplied by SUZUKI to ‗MARUTI' on or after the Effective Date pursuant to this Agreement as well as before the Effective Date.
LICENSE AND SUZUKI‟S OWNERSHIP 2.01 scope of License
(a) SUZUKI has agreed to provide technical collaboration and license necessary to the engineering, design and development, manufacture, assembly, testing, quality control, sale and after sales service of the PRODUCTS and PARTS, subject to the payment of a lump sum specified in Article 6.01(a) and in accordance with Article 3.01 and other terms and conditions contained in this Agreement.
(b) SUZUKI hereby grants to ‗MARUTI' during the term of this Agreement, in strict accordance with the terms and subject to the conditions herein set forth, (i) the exclusive right (within the meaning as provided for in Article 5.02 of this Agreement) to use the Licensed Information and Licensed Trademarks for the engineering, design and development, manufacture, assembly, testing, quality control, sale and after-sale service of the PRODUCTS and PARTS within the Territory and (ii) the non-exclusive right to use the same with regard to SH Series only for the sale in such other countries as provided in Article 5.05.
(c) SUZUKI declares that if SUZUKI grants a license for manufacturing the PRODUCTS and/or PARTS to any party other than ‗MARUTI', such licensee of SUZUKI will not be given the right to sell the PRODUCTS and or PARTS in any country in Europe.
(d) ‗MARUTI' shall have the right to
sub-license the rights granted hereunder to other entities which are directly or indirect6ly owned or controlled by persons of Indian nationality, with the prior written consent of SUZUKI, which SUZUKI will not unreasonably withhold.
PROVISIONS RELATING TO LICENSING TECHNIAL ASSISTANCE
3.01 Supply of Licensed Information
(a) SUZUKI agrees to make available to ‗MARUTI' such Licensed Information which SUZUKI has the right and capacity, and is free, to disclose and/or grant license to ‗MARUTI' as contemplated by this Agreement. Notwithstanding the foregoing provision in this Article 3.01, SUZUKI shall make available to ‗MARUTI' such Licensed Information as, when properly used by ‗MARUTI', will be sufficient and complete for the engineering, design and development, manufacture, assembly, testing, quality control, sale and after-
sales service of the PRODUCTS and/or
PARTS as contemplated by this
Agreement.
(b) SUZUKI also agrees to make
available to ‗MARUTI' upon ‗MARUTI''S request such information required for obtaining National Type Approval in the countries where the PRODUCTS and/or PARTS are intended to be exported which is available to SUZUKI without considerable costs and expenses.
3.07 SUZUKI In-Plant Training SUZUKI agrees, during the term of this Agreement, upon receipt of written request from ‗MARUTI' to make available to ‗MARUTI' SUZUKI's plant facilities, as
designated by SUZUKI, for the purpose of in-plant observation and training of personnel of ‗MARUTI'.
3.08 Despatch of SUZUKI's Personnel
(a) SUZUKI agrees, during the term
of this Agreement, upon written request from ‗MARUTI', to dispatch its personnel to the factories of ‗MARUTI' to give technical advice and guidance in the use of the Licensed Information for the engineering, design and development, manufactures, assembly, testing, quality control and sale and after-sales service of PRODUCTS or PARTS.
PURCHASE OF PRODUCTION
MACHINERY AND PARTS
4.01 Purchase of Production
Machinery
With regard to the production
machinery to be purchased by ‗MARUTI'
for the manufacture and/or assembly of PRODUCTS and PARTS by ‗MARUTI', SUZUKI shall render advice and assistance to ‗MARUTI' in the selection and purchase of such equipment and machines, at the request of ‗MARUTI'.
5.02 Trademark to be Applied to
PRODUCTS and PARTS
All PRODUCTS and PARTS
manufactures, assembled and sold in
Territory by ‗MARUTI' pursuant to this Agreement shall bear the trademark of ―MARUTI-SUZUKI‖ and ‗MARUTI' shall use and apply the same trademark on containers, packages and wrappings used for and in connection with the sale of such PRODUCTS and PARTS within the Territory. The parties hereto hereby agree to apply for registration in the Territory of the trademark ―MARUTI-
SUZUKI‖ jointly in the name of SUZUKI and ‗MARUTI' when the application for such trademark becomes acceptable under the applicable laws of India. ‗MARUTI' represents and warrants to SUZUKI that the trademark ‗MARUTI' has been registered in the Territory in the name of ‗MARUTI' and agrees that it will do everything necessary to maintain such registration in the Territory. ‗MARUTI' further agrees to apply forthwith for the registration of the trademark ―MARUTI‖ in those countries where it intends to export certain of the PRODUCTS in accordance with Article 5.05 of this Agreement. No trademark other than the Licensed Trademarks and the above trademark ―MARUTI SUZUKI‖ shall be affixed of stamped by ‗MARUTI' on any of the PRODUCTS or PARTS or containers, packages or wrapping for PRODUCTS or PARTS or written consent of SUZUKI thereto. ‗MARUTI' may use the notation to indicate that the PRODUCTS and/or PARTS have been manufactures and/or assembled under technical collaboration with SUZUKI, for the purposes of their sale and advertisement.
5.04 Not to Use the Word ―SUZUKI‖ Except as Specifically Authorized
It is understood and agreed that, except as specifically authorized by this Agreement, ‗MARUTI' is not authorized to use, nor shall ‗MARUTI' use, the word SUZUKI or any word similar thereto or any of the Licensed Trademarks as part of its corporate name, trademark, trade name or commercial designation without the prior written consent of SUZUKI.
5.05 Exports of the SH Series
(a) SUZUKI grants to
‗MARUTI' a non-exclusive right to export subject to and in accordance with the terms and conditions in this Agreement, the SH Series and its PARTS manufactured and/or assembled by ‗MARUTI' pursuant to this Agreement to all countries except those where SUZUKI has, at the date of this Agreement or any time thereafter, its own manufacturing facilities or a licensee for any four-wheel passenger cars or parts thereof.
(b) For the purpose of export and sale of the SH Series and its PARTS manufactures and/or assembled by ‗MARUTI' pursuant to this Agreement, ‗MARUTI' shall be free to establish its own distributor and dealership channels in those countries to which ‗MARUTI' may export such SH Series and its PARTS in accordance with paragraph (a) of this Article 5.05 and in which neither SUZUKI, nor any of SUZUKI's subsidiaries, nor a SUZUKI'S licensee for any four-wheel motor vehicles or parts thereof having the right of export and sale of such four-wheel motor vehicles or parts to and in such country, has any distributors or dealers.
(e) SUZUKI will, subject to its satisfaction on the quality, price and delivery schedule, promote the export of PARTS made by ‗MARUTI' to SUZUKI and/or its overseas manufacturing factories or licensees.
ROYALTIES, PAYMENTS AND REPORTS
6.01 Lump Sum
As part of the consideration of the technical assistance and license with respect to the SH Series set forth in
Exhibit A attached hereto, ‗MARUTI' shall pay to SUZUKI lump sum in the sum of Five Hundred Million Japanese Yen (Y 500,000,000/-) in three instalments.
6.02 Running Royalties
(a) ‗MARUTI' hereby further agrees
and shall be obliged to pay to SUZUKI not later than sixty (60) days after the end of each Royalty Calculation Period, (i) a running royalty in the sum equivalent to two and one half per cent, (2.5%) of the aggregate of the FOB price of SUZUKI of the Deleted Portion of CKD Components ascertained in the manner provided hereinbelow in the same number of units in respect of each model of PRODUCTS as the number of the PRODUCTS shipped by ‗MARUTI' during the immediately preceding Royalty Calculation Period (whether for sales in the Territory or for exports) and (ii) a running royalty in the sum equivalent to two per cent (2%) of the aggregate sum (translated into Japanese Yen at the exchange rate or rates (Via exchange rate or rates against the United States dollar where appropriate) between Japanese Yen and Indian rupees or other currencies in which the ex-factory prices referred to below are denominated, publicly quoted by the Bank of Tokyo, Ltd. New Delhi Office, on the date of remittance) of the ex-factory prices (net of excise tax) of ‗MARUTI' of the PARTS shipped by ‗MARUTI' during the immediately preceding Royalty Calculation Period (whether for sales in the Territory or for exports). In the event that any PRODUCTS and/or PARTS are shipped by ‗MARUTI', directly or indirectly, to any country other than the Territory during any Royalty Calculation Period, ‗MARUTI'
shall, in addition to the above sum of running royalties, pay to SUZUKI not later than sixty (60) days after the end of each Royalty Calculation period, an additional running royalty in the sum equivalent to one half of one per cent (0.5%) of the sum of (i) the aggregate of the FOB price of SUZUKI of the Deleted Portion of CKD Components referred to in
(i) above in this paragraph (a) multiplied by a fraction in which the denominator is the FOB sales price of SUZUKI multiplied by the number of units of the PRODUCTS shipped by ‗MARUTI' during the said Royalty Calculation Period (whether for sales in the Territory or for exports) and the numerator is the FOB sales price of SUZUKI multiplied by the number of units of the PRODUCTS exported by ‗MARUTI' during the same Royalty Calculation Period and (ii) the aggregate sum (translated into Japanese Yen as aforesaid) of the ex-factory sales prices (net of excise tax) of ‗MARUTI' of those PARTS exported by ‗MARUTI' during such Royalty Calculation Period.
―Deleted Portion of CKD Components‖ shall mean a part of one unit of the CKD Components within the meaning as described in (1) in article 1.01 which is, together with the CKD Components as described in (2) of Article 1.01, to be assembled into one unit of PRODUCTS or any multiples of such part of the said unit of CKD Components and, in the event that any PRODUCTS which do not incorporate any CKD Components imported by ‗MARUTI' from SUZUKI are shipped by ‗MARUTI' during any Royalty Calculation Period, shall mean the CKD Components within the meaning as described in (1) in Article 1.01.
4. Prior to 1993, the petitioner was using the logo ‗M'
on the front of the cars manufactured and sold by it. From
1993 onwards, the petitioner started using the logo ‗S', which
is the logo of Suzuki, in the front of new models of the cars
manufactured and sold by it, though it continued to use the
Mark ‗Maruti' along with the word ‗Suzuki' on the rear side of
the vehicles manufactured and sold by it.
5. A reference under Section 92 CA(1) was made by the
Assessing Officer of the petitioner, to the Transfer Pricing
Officer (hereinafter referred to as ‗TPO') for determination of
arm's length price for the international transaction undertaken
by Maruti with Suzuki in the F.Y.2004-05. A notice dated
27.8.2008 was then issued, by the TPO, to the petitioner with
respect to replacement of the front logo ‗M', by the logo ‗S', in
respect of three models, namely, ‗Maruti' 800, Esteem and
Omni in the year 2004-05, which, according to the TPO,
symbolized that the brand logo of Maruti had changed to the
brand logo of Suzuki. It was stated in the notice that Maruti
having undertaken substantial work towards making the
Indian public aware of the brand ‗Maruti', that brand had
become a premier car brand of the country. According to the
TPO, the change of brand logo from ‗Maruti' to ‗Suzuki', during
the year 2004-05, amounted to sale of the brand ‗Maruti' to
‗Suzuki'. He noticed that Suzuki had taken substantial
amount of royalty, from Maruti, without contributing anything
towards brand development and penetration in Indian market.
It was further noted that Maruti had incurred expenditure
amounting to Rs.4,092 crores on advertisement, marketing
and distribution activity, which had helped in creation of
‗Maruti' brand logo and due to which Maruti had become the
number one car Company in India. Computing the value of the
brand at cost plus 8% method, he assessed the value of the
brand at Rs.4,420 crores. Maruti was asked to show cause as
to why the value of Maruti Brand be no taken at Rs.4,420
crores and why the international transaction be not adjusted
on the basis of its deemed sale to Suzuki.
6. Maruti, in its reply dated 8.9.2008, stated that at no
point of time had there been any transfer of ‗Maruti' brand or
logo by it, to Suzuki, which did not have any right at all to use
that logo or trademark. It was submitted by Maruti that a
registered trademark could be transferred only by a written
instrument of assignment, to be registered with the Registrar of
Trademarks, and no such instrument had been executed by it,
at any point of time. It was also brought to the notice of the
TPO that Maruti continued to use its brand and logo ‗Maruti'
on its products and even on the rear side of models Esteem,
‗Maruti 800' and ‗Omni', the ‗Maruti' trademark was being used
along with the word ‗Suzuki'. It was further submitted that
Maruti continued to use the trademark/logo ‗Maruti' in all its
advertisements, wrappers, letterheads, etc. It was also
submitted by Maruti that Suzuki, on account of its large
shareholding in the company and because of strong
competition from the cars introduced by multinationals in
India, had permitted them to use the ‗Suzuki' name and logo so
that it could face the competition and sustain its market share,
which was under severe attack. It was also submitted that
Suzuki had not charged any additional consideration for use of
their logo on the vehicles manufactured by Maruti and there
was no question of any amount of revenue being transferred
from the tax net of Indian exchequer to any foreign tax
jurisdiction. It was submitted that Maruti had, in fact, earned
significantly larger revenue on account of the cooperation
extended by Suzuki and that larger revenue was being offered
to tax in India.
The jurisdiction of the TPO was thus disputed by
‗Maruti' in the reply submitted to him. He was requested to
withdraw the notice and drop the proceedings initiated by him.
7. Since Maruti did not get any response to the
jurisdictional challenge and the TPO continued to hear the
matter on the basis of the notice issued by him, without first
giving a ruling on the jurisdiction issue raised by it, this writ
petition was filed seeking stay of the proceedings before the
TPO.
8. Vide interim order dated 19.9.2008, this Court
directed that the proceedings pursuant to the show-cause
notice may go on, but, in case any order is passed, that shall
not be given effect to.
9. Since the TPO passed a final order on 30th October,
2008, during the pendency of the writ petition and also
forwarded it to the Assessing Officer of the petitioner, the writ
petition was amended so as to challenge the final order passed
by the TPO.
10. In the final order passed by him, the TPO came to the
conclusion that the trademark ‗Suzuki', which was owned by
Suzuki Motor Corporation, had piggybacked on the Maruti
trademark, without payment of any compensation by Suzuki to
‗Maruti'. He also came to the conclusion that the trademark
‗Maruti' had acquired the value of super brand, whereas the
trademark ‗Suzuki' was a relatively weak brand in Indian
market and the promotion of the co-branded trademark ‗Maruti
Suzuki' had resulted in:
―(a) Use of ―Suzuki‖ - trademark of the AE
(b) Use of ―Maruti‖ - trademark of the assessee.
(c) Reinforcement of ―Suzuki‖ trademark which was a weak brand as compared to ―Maruti‖ in India.
(d) Impairment of value of ―Maruti‖ trademark due to cobranding process.‖
11. The TPO noted that Maruti had paid royalty of
Rs.198.6 crores to Suzuki in the year 2004-05, whereas no
compensation had been paid to it by Suzuki, on account of its
trademark having piggybacked on the trademark of Maruti.
Since Maruti did not give any bifurcation of the royalty paid to
Suzuki towards licence for manufacture and use of trademark,
the TPO apportioned 50% of the royalty paid in the year 2004-
05, to the use of the trademark, on the basis of findings of
piggybacking of ‗Maruti' trademark, use of ‗Maruti' trademark
on co-branded trademark ‗Maruti Suzuki', impairment of
‗Maruti' trademark and reinforcement of ‗Suzuki' trademark,
through co-branding process. The arm's length price of royalty
paid by Maruti to Suzuki was held as Nil, using CUP Method.
He also held, on the basis of the terms and conditions of the
agreement between Maruti and Suzuki that Maruti had
developed marketing intangibles for Suzuki in India, at its cost,
and it had not been compensated for developing those
marketing intangibles for Suzuki. He also concluded that non-
routine advertisement expenditure, amounting to Rs.107.22
crores, was also to be adjusted. He, thus, made a total
adjustment of Rs.2,06,52,26,920/- and also directed that the
Assessing Officer of Maruti shall enhance its total income by
that amount, for the assessment year 2005-06.
12. In the Counter Affidavit, the respondent has taken a
preliminary objection that the merits of the transfer pricing
order cannot be examined in a writ petition, since an
alternative remedy is available to the assessee by way of appeal
before the Commissioner of Income Tax (Appeals). It has also
been submitted that the petition itself is not maintainable as
the cause of action i.e., the impugned show cause notice was
not acted upon. In the counter affidavit filed by him, the
respondent has alleged that after considering the reply of the
assessee, the TPO had dropped the idea of making adjustment
of Rs 4420 crore on account of deemed sale of ‗Maruti'
trademark to Suzuki, as was proposed in the show cause
notice. It is further stated that, later on, the TPO had issued a
detailed questionnaire clarifying that in this case transfer of
economic value of ‗Maruti' brand, which was a super brand in
India, to Suzuki brand, a well known brand in Japan but less
known brand in India, was involved, through replacement of
the logo fixed on the cars and co-branding of both the
trademarks ‗Maruti' and ‗Suzuki'. According to the
respondent, the TPO never acted upon the show cause notice
in making adjustment to the international transactions and
that in the fresh queries to the petitioner company with regard
to quantum of transfer of economic value, embedded in
‗Maruti' trademark, to ‗Suzuki' trademark, and justification for
making royalty payment to ‗Suzuki', he had also raised the
issue of non-reimbursement of the expenditure, incurred by
the petitioner, on brand promotion of Suzuki. It has also been
stated in the counter affidavit that the issues raised in the
order sheets of the TPO were replied by the petitioner and were
duly considered before taking the decision.
13. On merits, it has been stated that since the petitioner
had paid running royalty of Rs 198.6 Crore to Suzuki in the
year under consideration, for licence to manufacture and sell
under the cobranded trademark ‗Maruti Suzuki' and
trademark ‗Suzuki' and for after-sale service of such vehicles,
the transaction between the parties, which were Associate
Enterprises, was an international transaction under Section
92B of the Income Tax Act and therefore, the TPO had
examined as to whether the payment of royalty to Suzuki was
at arm's length price. According to the respondent, it was
evident from the agreement between Maruti and Suzuki that
the responsibility to develop markets and promote the
trademarks ‗Maruti', ‗Maruti Suzuki' and ‗Suzuki' was on the
petitioner/assessee, which had incurred huge expenditure of
Rs 204 crore on advertisement, in order to develop a market for
the vehicles, which included promotion of the trademark
‗Suzuki', co-branded trademark ‗Maruti Suzuki' and the
trademark ‗Maruti', though no part of this expenditure was
reimbursed by Suzuki to Maruti. It has been stated that
Suzuki had enjoyed all the benefits of such expenditure in the
form of dividend income of its share holding in the petitioner
company, which was more than 50%, as well as in the form of
royalty, which was payable on the basis of sale of
vehicles/component, in addition to a lump sum component.
The case of the respondent, in the counter affidavit, is that an
amount of Rs.99.3 Crore, out of the total royalty of Rs.198.6
crore paid to Suzuki in the year in question, could be
attributed to use of co-branded trademark ‗Maruti Suzuki' and
the trademark ‗Suzuki'. The respondent claimed that since the
trademark ‗Suzuki' as well as the trademark ‗Maruti' were used
in the co-branded trademark ‗Maruti Suzuki', no royalty could
be paid by Maruti to Suzuki for use of co-branded trademark
because ‗Maruti' was a super brand in India whereas ‗Suzuki'
was a weaker brand in India and co-branding of both the
trademarks together had resulted in migration of the economic
value embedded in the ‗Maruti' trademark to the ‗Suzuki'
trademark, for which no compensation was paid to the
petitioner. It is also claimed by the respondent that no
independent entity will undertake brand promotion of another
independent party at its own expense, without any
compensation from the third party.
14. The first contention raised before us, by the learned
senior counsel for the petitioner, is that while passing the final
order dated 30.10.2008 the TPO has completely abandoned the
grounds set out in the notice issued by him on 27th August,
2008 for initiating transfer pricing proceedings against the
petitioner and no other notice was thereafter issued to the
petitioner. On perusing the show-cause notice, we find that
the only ground given in the show-cause notice dated
27.8.2008 was that change of the brand logo ‗M' of Maruti to
Suzuki during the year 2004-05 amounted to sale of the brand
‗Maruti' to Suzuki. It was for this reason that the TPO asked
Maruti to show-cause as to why the entire amount spent by it
on promoting the brand ‗Maruti' during the period 1989 to
2004-05 be not taken as the value of ‗Maruti' brand which was
deemed to have been sold by Maruti to Suzuki. There was
absolutely no allegation in the show-cause notice that the
trademark Suzuki had piggybacked on the trademark Maruti.
There was no averment in the show-cause notice that Maruti
had paid royalty of Rs.198.6 crores to Suzuki, during the year
2004-05, for licence to manufacture and licence to use the
trademark ‗Suzuki'. In fact, there was no averment in the
show-cause notice that ‗Maruti' had paid some royalty to
Suzuki for use of co-branded trademark ‗Maruti Suzuki', that
there had been impairment in the value of the trademark
‗Maruti' or that the use of co-branded trademark had resulted
in reinforcement of the trademark ‗Suzuki'. There was no
reference at all to the joint trademark in the show-cause notice
issued by the TPO. Maruti was not asked to show cause as to
why the arm's length price in respect of the royalty paid by it to
Suzuki be not determined taking into consideration
piggybacking on the ‗Maruti' trademark, and use of ‗Suzuki'
trademark in the co-branded trademark. In fact, the show-
cause notice was based on the sole premise that Maruti had
sold its trademark which it had built at the cost of Rs.4,092
crores, to Suzuki, and that there was a deemed sale of that
trademark by Maruti to Suzuki.
15. The show-cause notice did not contain any proposal
by the TPO to adjust what he termed as expenditure beyond
the bright line limit or non-routine advertisement expenditure
on the ground that the advertisement expenditure, was in fact
incurred on promoting the brand of Suzuki.
16. A perusal of the terms and conditions contained in
the agreement between Maruti and Suzuki clearly shows that
Maruti has not transferred its brand or logo to Suzuki. No
right was given to Suzuki to use either the brand or the logo of
Maruti. It is only Maruti which was given the right to use the
brand name and logo of Suzuki on its products. The order of
the TPO also does not show any use of the brand name ‗Maruti'
or logo ‗M' by Suzuki. It is an admitted position that the
petitioner continues to use the name ‗Maruti' on all its
products, including passenger vehicles and spare parts, as also
in the advertisements and other promotional activities
undertaken by it. Moreover, the brand name or logo of ‗Maruti'
has not been transferred to Suzuki nor has the same been
used by Suzuki either in India or in any other country.
17. In terms of clause 5.02 of the Agreement, all products
and parts manufactured, assembled and sold in India by
Maruti, pursuant to the Agreement, are required to bear the
trademark ‗Maruti Suzuki' and Maruti is also required to use
and apply the same trademark on containers, packaging and
wrappings used for and in connection with the sale of such
parts and products in India. Thus, not only does the petitioner
continue to use the name ‗Maruti', it is under a contractual
obligation to Suzuki to continue to use that name in
conjunction with the name Suzuki. It is true that there is use
of the name ‗Maruti' in the co-brand ‗Maruti Suzuki', on the
products manufactured and sold by Maruti in India, as well as
on their containers, packaging, wrapping etc. But, Suzuki,
even if it so wants, cannot use the joint trademark ‗‗Maruti'
Suzuki' either on its products or on the containers packaging,
wrapping etc., which may be used by it in connection with its
products. There is a provision in the Agreement for
registration of the trademark ‗Maruti Suzuki' in the names of
the Maruti and Suzuki but, admittedly, no such registration
has actually taken place. Whenever such a registration takes
place, it can possibly be said that benefit of the name ‗Maruti'
on account of its use in the joint trademark ‗Maruti Suzuki'
does accrue to Suzuki but, then, the benefit of the name
‗Suzuki' in the joint trademark will also simultaneously accrue
to Maruti. We need not dwell further into this aspect of the
matter, since no such registration has taken place so far.
18. It, therefore, cannot be disputed that the TPO has
failed to make out any case of sale of the brand name ‗Maruti'
or logo ‗M' by the petitioner to Suzuki. The ownership and use
of the trademark as well as the logo continues to vest in the
petitioner company. In fact the TPO himself noted in para
7.11.3 of the order dated 30.10.2008 that it was nowhere the
intention to convey that Maruti had transferred its brand to
Suzuki and that the same was being used by Suzuki also.
Hence, there is no escape from the conclusion that the case as
set up in the show-cause notice was abandoned by the TPO,
while passing the final order. In fact, the respondent himself
has taken the stand that the show cause notice dated August
27, 2008 was not acted upon and the TPO had made out an
altogether new case, far removed from the basis on which the
original notice was given by him.
19. The learned counsel for the respondent drew our
attention to the proceedings dated 6.10.2008, 13.08.2008 and
16.10.2008 whereby the petitioner was asked to give the
following information and contended that by seeking this
information the TPO had clearly conveyed to the assessee, the
basis and the grounds on which adjustment was made by him
in the final order dated 30.10.2008:-
13.08.2008 ―iv) Assessee is not a legal owner of ―S‖ Trademark. This trade mark is owned by A.E. How this trade mark ―S‖ was an a number of products of the assessee. The advertisement and other related expenditures are incurred for promoters of Trade Mark of which assessee had no legal right. Therefore the promotional efforts of Assessee has generated and embedded economic value in ―S‖ in which was an unknown trade mark in India AR requested to explain why para 6.38 of OEDC guidelines should not be applied in the present case.
v) Further the embedded economic value in Trade Mark ―M‖ had been extinguished in favour of AE's Trade mark ―S‖. Therefore, the marketing intangible inbuilt in trade Mark ―M‖ had been extinguished in favour of trademark of ―S‖. AR asked to file final submission if any on the above mentioned issue. The case adjourned for final hearing for
16.10.2008 at 11 A.M. on request of ARS.
16.10.2008 The case was discussed at length with AR's on all aspect relating to brand promotion, marketing intangibles, royalty payment modelwise and industry analysis too.‖
20. We are unable to accept the contention that the above
referred information sought by TPO could be an adequate
substitute for the notice required to be issued to the petitioner
company. When the show cause notice issued to the petitioner
company is based solely on the premise that the trademark
‗Maruti' had been transferred by the petitioner company to
Suzuki and the TPO does not convey, to the noticee that he
had abandoned the show cause notice issued by him and was
now proceeding on an altogether different ground for the
purpose of making adjustments to its income, seeking an
information of this nature, without expressly conveying the
grounds for the proposed adjustment cannot be said to be an
appropriate substitute for the show cause notice required to be
issued to the petitioner company. The case made out by the
TPO in the final order dated 30.10.2008 is that since the joint
trademark ‗Maruti Suzuki' included the word Suzuki belonging
to the Associate Enterprises, that trademark had piggybacked
on the Maruti trademark of the petitioner company, without
payment of any compensation by Suzuki to Maruti. We cannot
discern such a ground from the above referred proceedings.
There is absolutely no reference to the joint trademark ‗Maruti
Suzuki' in the above referred proceedings, which relate only to
the logo ‗S'. These proceedings do not indicate that on account
of use of the joint trademark ‗Maruti Suzuki', the value of the
trademark ‗Maruti' had been impaired and the value of the
trademark Suzuki had gone up. Though it was stated in the
proceedings that advertisements and other related expenditure
was incurred for promotion of trademark on which the
assessee had no legal right, it was not stated that these
expenditures were incurred on promoting the joint trademark
‗Maruti Suzuki' or that they were not in line with the expenses
that are incurred by comparable independent enterprises. It
appears that while recording these proceedings, the TPO had
only the logos, ‗S' of Suzuki and ‗M' of ‗Maruti', in his mind and
he was not referring to the joint trademark ‗Maruti Suzuki'
being used at the rear of the vehicles being manufactured, sold
and serviced by Maruti.
21. The purpose of a show cause notice being to enable
the assessee to meet the grounds, on which the arm's length
price paid by him was sought to be rejected and adjustment
was proposed to be made to its income, the grounds to be
conveyed to the assessee needed to be clear, cogent, specific
and unambiguous. In Uma Nath Pandey & Others Vs. State
of UP & Another: (2009) 12 SCC 40, Supreme Court, inter alia
observed as under:
―Notice is the first limb of this principle. It must be precise and unambiguous. It should appraise the party determinatively the case he has to meet. Time given for the purpose should be adequate so as to enable him to make his representation.
In the absence of a notice of the kind and such reasonable opportunity, the order passed becomes wholly vitiated. Thus, it is but essential that a party should be put on notice of the case before any adverse order is passed against him.‖
In Biecco Lawrie Limited & Another Vs. State of West
Bengal & Another: (2009) 10 SCC 32, Supreme Court, inter
alia, observed as under:
―One of the essential ingredients of fair hearing is that a person should be served with a proper notice, i.e., a person has a right to notice. Notice should be clear and precise so as to give the other party adequate information of the case he has to meet and make an effective defence.
Denial of notice and opportunity to respond result in making the administrative decision as vitiated. The adequacy of notice is a relative term and must be decided with reference to each case. But generally a notice to be adequate must contain the following: (a)
time, place and nature of hearing; (b) legal authority under which hearing is to be held; (c) statement of specific charges which a person has to meet.‖
Since the query of the TPO as recorded in the above
referred proceedings, was confined to use of logo, there was no
occasion for the assessee company to assume, on the basis of
these proceedings that it was required to justify the use of joint
trademark ‗Maruti Suzuki' on its products, and in their
marketing, promotion and advertising, without any
compensation from Suzuki.
22. Section 92CA of Income Tax Act, 1961 (hereinafter
referred to as the Act) provides that where the assessee has
entered into an international transaction and the Assessing
Officer considers it necessary or expedient to do so he may,
with the previous approval of the Commissioner, refer
computation of arm's length price, in relation to the said
international transaction, under Section 92C, to the TPO.
Since the reference to the TPO is not mandatory, ordinarily the
Assessing Officer would make reference to TPO in those cases,
where he is not in agreement with the price disclosed by the
assessee or where, on account of the complex nature of the
transaction, he feels that the arm's length price needs to be
determined by the TPO. When such a reference is made, the
TPO is statutorily required to serve a notice on the assessee
requiring him to produce or cause to be produced any evidence
on which the assessee may rely in support of the computation,
made by him, of the arm's length price, in relation to the
international transaction in question. Unless the assessee
knows what are the grounds which impelled the TPO to discard
the price disclosed by him and to propose an adjustment in its
income, while determining arm's length price in relation to the
international transaction made by it, it is not possible for him
to meet those grounds and satisfy the TPO that the price
agreed by it for the transaction in question was the right arm's
length price and there was no justification to make any
adjustment in its income. The assessee can produce the
relevant information and documents before the TPO only if he
knows the precise case which he is expected to meet before the
TPO. It is meaningless to give opportunities of leading evidence
to the assessee, without first letting him know, what he is
expected to meet. In case the TPO, feels the necessity of
making adjustments to the income of the assessee only after
he has considered the evidence produced before him, by the
assessee, in support of the price agreed by him for transaction
in question, he needs to disclose to the assessee, at that very
stage, the ground on which wants to make the adjustment to
his income, and then give him adequate opportunity to reply to
those grounds and lead evidence in support thereof.
23. Our attention has not been drawn to any proceedings
conveying to the assessee, that (i) the TPO proposed to make
adjustment to its income on the grounds that on account of
use of the name ‗Suzuki' in the joint trademark ‗Maruti
Suzuki', (ii) some benefit had accrued to Suzuki in the form of
building and strengthening of its brand ‗Suzuki' and (iii) that
the TPO felt that the advantage, which accrued to ‗Suzuki' had
neutralized the benefit which ‗Maruti' had obtained by use of
the trademark and name of Suzuki, on its products and
accordingly, he proposed to make adjustment in its income.
Our attention has not been drawn to any proceedings requiring
the petitioner-company to produce evidence justifying use of
the joint trademark ‗Maruti Suzuki' without payment of any
compensation by Suzuki to Maruti, while entailing payment of
running royalty to Suzuki, by Maruti, for use of the technical
assistance from Suzuki, along with permission to use its
trademark ‗Suzuki'. No proceeding, conveying to the assessee,
that the expenses incurred by it on advertising and promotion
of its products and parts were higher than what a comparable
independent enterprise would have incurred and such higher
expenditure on promotion, marketing and advertising had
resulted in strengthening and building the trademark of
‗Suzuki' in India and that the TPO proposed to make
adjustment in its income accordingly, has been brought to our
notice. Similarly, no proceedings requiring the petitioner
Company to justify the expenditure incurred on advertisement
and promotion of its products under the joint trademark
‗Maruti Suzuki' has been brought to our notice.
24. As held by this Court in Moserbaer India Limited &
Others Vs. Additional Commissioner of Income Tax &
Another, (2009) 316 ITR 1 (Delhi), the provision of sub-Section
(3) of Section 92CA casts a duty on the TPO to afford an
opportunity of an oral hearing to the assessee. Oral hearing
would be meaningless, unless the assessee knows the grounds
on which adjustment to its income is proposed to be made by
the TPO while determining arm's length price in respect of
international transaction made by it. We would like to note
here at the cost of repetition that no notice other than the
notice dated 27.8.2008 was given to the petitioner by the TPO.
The notice dated 27.8.2008 having admittedly been abandoned
and not acted upon, it was obligatory for the TPO to either
issue a fresh notice requiring the assessee to produce such
evidence as it might be having in its possession, to justify
payment of royalty for use of the joint trademark ‗Maruti
Suzuki' on all its products and their containers, packaging etc
as well as such evidence as it might have in its possession, to
justify the expenditure incurred on advertisement and
promotion of its products under the joint brand name ‗Maruti
Suzuki'. This notice ought to have been issued at the very
threshold of the proceedings initiated by the TPO. In any case,
the bare minimum that was expected from TPO, for compliance
of the statutory requirement of giving notice envisaged in sub-
Section (2) of Section 92CA, and to comply with the principles
of natural justice which are necessarily required to be
observed, before passing an order entailing civil consequences,
was to record the grounds on which the adjustment was
proposed to be made by him, in the income of the petitioner
Company, in a precise, clear and unambiguous language, in
the proceedings recorded by him, get it signed from the
authorized representative of the assessee, give it an
opportunity to file a reply to those grounds and to produce
such evidence as it might have in its possession to show that
no such adjustment is called for in its case. If the procedure
adopted by the TPO does not meet even this minimum
requirement, it cannot be said to be a fair and reasonable
procedure required to be followed by an authority exercising
quasi-judicial and/or administrative powers, entailing serious
consequences for the assessee in the form of not only
additional tax liability on account of addition to the income but
also on account of the penalty that may be imposed upon it
under Section 271 of the Act, Explanation 7 to which
specifically provides that in the case of the assessee who has
entered into an international transaction, in the event of any
amount being allowed or disallowed in the process of
computation of its income under sub-Section (4) of Section
92C, 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
that the price charged or paid in such transaction was
computed in accordance with the provision contained in
Section 92C and the manner prescribed under that Section, in
good faith and with due diligence. Thus, the adjustment made
by the TPO in the arm's length price could be regarded as
concealment of particulars of income or furnishing inaccurate
particulars under Section 271(1)(c) of the Act. Therefore, the
order passed by the TPO visiting Maruti with civil
consequences, having wide ramifications for it, it was
necessary for him to follow the expected norms in the matter of
issuing show-cause notice and giving opportunity to produce
evidence, followed by opportunity of oral hearing to the
assessee Company.
25. It was submitted by the learned counsel for the
respondent that in case this Court is of the view that requisite
notice has not been given to the petitioner Company, the
matter can be remanded to the TPO for passing a fresh order
after giving the requisite notice and opportunity to produce
evidence, followed by oral hearing. On the other hand, it was
contended by the learned counsel for the petitioner that since
no case for any adjustment to the income of the petitioner is
made out even from the facts brought out in the order of the
TPO, the proceedings initiated by him ought to be quashed. It
was further submitted by him that since the order passed by
the TPO has been justified in the counter-affidavit filed by the
respondent, no useful purpose will be served from remitting
the matter back to the TPO, who is likely only to reiterate the
order passed by him. In support of his contention, the learned
counsel for the petitioner has referred to State of Andhra
Pradesh Vs. P.V.Hanumantha Rao(Dead) through LRs &
Another (2003) 10 SCC 121, where the Supreme Court, inter
alia held that though remedy of writ petition available in the
High Court is not against the decision of the subordinate court,
tribunal or authority but is against the decision making
process, if the court, tribunal or authority deciding the case, in
the decision making process, ignored vital evidence and
thereby arrived at erroneous conclusion or has misconstrued
the provisions of the relevant Act or misunderstood the scope
of its jurisdiction, the Constitutional power of the High Court
under Articles 226 & 227 can be invoked to set right such error
and prevent gross injustice to the complaining party.
26. The Supreme Court in the case of P.V.Hanumantha
Rao(supra), inter alia, observed as under:
―This Court has recognized the right of the High Court to interfere with orders of subordinate courts and tribunals where (1) there is an error manifest and apparent on the face of the proceedings such as when it is based on clear misreading or utter disregard of the provisions of law, and (2) a grave injustice or gross failure of justice has occasioned thereby.‖
In Sawarn Singh Vs. State of Punjab (1976) 2 SCC
868, Supreme Court, inter alia, observed as under:
―In regard to a finding of fact recorded by an inferior tribunal, a writ of certiorari can be issued only if in recording such a finding, the tribunal has acted, on evidence which is legally inadmissible, or has refused to admit admissible evidence, or if the finding is not supported by any evidence at all, because in such cases the error amounts to an error of law.‖
He has also referred to Paradip Port Trust Vs. Sales
Tax Officer & Others, (1998) 4 SCC 90, where the writ
petitions involved interpretation of the words ―transfer of the
right to use any goods‖ used in sub-clause (d) of clause (29-A)
of Article 366 of the Constitution. It was held by the Supreme
Court that since the writ petition involved interpretation of a
Constitutional provision and taxability of the transactions in
respect of which sales tax had been assessed by the Sales Tax
Officer, the High Court should have entertained the writ
petition and should have considered the question therein
requiring the appellant to avail the remedy of appeal under the
Sales Tax Act.
27. On the other hand, the learned counsel for the
respondent, Mr. Sanjeev Sabharwal has referred to the decision
of the Supreme Court in State of Andhra Pradesh Vs. Chitra
Venkatarao, 1976 SCR (1) 521, where in the context of the
power of the High Court in relation to departmental inquiries
against the Government servants, it was held that findings of
fact reached by an inferior court or tribunal, as a result of
appreciation of evidence, are not to be re-opened or questioned
in writ proceedings. It was further held that in regard to a
finding of fact recorded by a tribunal, a writ can be issued if it
is shown that the tribunal had refused to admit admissible
evidence or had admitted material or erroneous evidence which
had influenced the impugned findings. It was also held that if
a finding is based on no evidence that would be regarded as an
error of law which can be corrected by a writ of certiorari but if
there is some evidence which may reasonably support the
conclusion, its adequacy or sufficiency and the inference of fact
drawn are within the exclusive jurisdiction of the tribunal.
28. It would be appropriate for us to examine the order
passed by the TPO in the light of statutory provisions relating
to transfer pricing methods, in order to decide whether to
altogether quash the proceedings or to remit the matter back to
the TPO for a fresh decision.
29. Section 92 of the Act, which was the only Section to
deal with cross-border transaction at the time of introduction
of the Finance Bill, 2001 provided for adjustment to the profits
of a resident, arising from the business carried on between him
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 as to provide less than expected
profit to the resident. Rule 11 prescribed under that Section
provided a method to estimate a reasonable profit in such
cases. As stated in CBDT Circular No. 14/2001, this
provision, however, was of a general nature and limited in its
scope, since it did not allow adjustment of income in case of
the non-resident and referred to a close connection which was
not defined and was vague. That Section provided for
adjustment of profits rather the adjustment of prices and it
was felt that the rule prescribed for estimating profits was not
scientific and did not apply to individual transaction such as
payment of royalty, which were not part of a regular business
carried on between a resident or a non-resident.
30. The trigger behind introducing the Transfer Pricing
Regime in the Act, as discerned from the Finance Minister's in
his Speech, while introducing the Finance Bill, 2001, was the
presence of multinational enterprises in India and their ability
to allocate profits in different jurisdictions by controlling prices
in intra-group transactions. As stated in the Memorandum
explaining the provisions of the Finance Bill, 2001, it was felt
that the profits, derived by the enterprises belonging to the
same multinational groups, carrying on business in India,
could be controlled by the multinationals, by manipulating the
prices charged and paid in such intra group transactions,
thereby leading to erosion of tax revenue in India. A statutory
framework, therefore, was sought to be incorporated in the Act,
so as to compute reasonable, fair and equitable profits and tax
of such multinational enterprises in India. The mechanism
devised to achieve this objective was to compute income from
the international transactions, having regard to arm's length
price, keeping and maintaining all information and documents,
by persons entering into international transactions and
furnishing a report from an accountant by persons entering
into such transactions. Towards this purpose, the terms
‗arm's length', ‗enterprise', ‗Associated Enterprise' and
‗international transactions' were defined in the Act.
31. Section 92 to 92(F) of the Act apply to entities which
are defined as ―enterprise‖ in Section 92(F)(iii) of the Act. The
definition given in the Act is wide and the attempt is to cover
almost every type of business or activity in which the
multinationals are normally engaged. The provisions cover
assets, tangible as well as intangible, services, investments,
loans and shares/securities. The paramount objective behind
enactment of these provisions is that the entities which are
connected to each other on account of shareholding or
managerial control etc. and thereby are in a position to
influence the business decisions of Indian entities, including
the payments made to or received by them from the non-
resident entity, are not able to shift payment of taxes from
India to other countries, by shifting the income which
genuinely belongs to the Indian entity, to the non-resident
entity, which is not taxed in India.
32. The arm's length principle of transfer pricing is based
on the premise that the amount charged by one related party
to another for a product must be the same as if the parties
were not related. An arm's length price in respect of a foreign
transaction, therefore, is the price which that transaction
would obtain in the open market. Determination of arm's
length price, when dealing with proprietary goods and services
or intangible can be a much more complicated matter, as
compared to determining such price in case of products such
as commodities. A controlled transaction normally would meet
the arm's length standard, if the results of the transaction, are
consistent with the results that would have been obtained, if
an uncontrolled entity was engaged in the same transaction,
under the same circumstances. It may not always be possible
to come across identical transactions and, therefore, the TPO,
in such cases, would need to refer to comparable transactions
made under comparable circumstances.
33. Section 92 A of the Act, which defines ‗associated
enterprise', to the extent it is relevant, reads as under:
92A. (1) For the purposes of this section and sections 92, 92B, 92C, 92D, 92E and 92F, ―associated enterprise‖, in relation to another enterprise, means an enterprise--
(a) which participates, directly or indirectly, or though one or more intermediaries, in the management or control or capital of the other enterprise; or
(b) in respect of which one or more persons who participate, directly or indirectly, or through one or more intermediaries, in its management or control or capital, are the same persons who participate, directly or indirectly, or through one or more intermediaries, in the management or control or capital of the other enterprise.
(2) For the purposes of sub-section (1), two enterprises shall be deemed to be associated enterprises if, at any time during the previous year;--
(a) one enterprise holds, directly or indirectly, shares carrying not less than twenty-six per cent of the voting power in the other enterprise; or
(b) any person or enterprise holds, directly or indirectly, shares carrying not less than twenty-six per cent of the voting power in each of such enterprises; or
(c) ...........
(d) ...........
(e) more than half of the board of directors or members of the governing board, or one or more executive directors or executive members of the governing board of one enterprise, are appointed by the other enterprise; or
(f) more than half of the board of directors or members of the governing board, or one or more executive directors or executive members of the governing board, of each of the two enterprises are appointed by the same person or persons; or
(g) .........
34. It was expressly admitted before us, by the learned
senior counsel appearing for the petitioner, that Suzuki was an
‗Associated Enterprise' in relation to the petitioner Company on
account of managerial participation and control as well as on
account of 50% or more of the equity of the Maruti being
owned by Suzuki.
35. ‗International transaction' is defined in Section 92B of
the Act and to the extent it is relevant, the provision reads as
under:
92B. (1) For the purposes of this section and sections 92, 92C, 92D and 92E, ―international transaction' means a transaction between two or more
associated enterprises, either or both of whom are non-residents, in the nature of purchase, sale or lease of tangible or intangible property, or provision of services, or lending or borrowing money, or any other transaction having a bearing on the profits, income, losses or assets of such enterprises, and shall include a mutual agreement or arrangement between two or more associated cost or expense incurred or to be incurred in connection with a benefit, service or facility provided or to be provided to ay one or more of such enterprises.
An international transaction, therefore, is essentially
a cross-border transaction, between Associated Enterprises, in
any sort of property, whether tangible or intangible or any
provision of services, lending of money etc. The transaction in
question is definitely covered in the above referred definition,
since not only does it include sale of tangible properties such
as parts and components and licensing of trademark by Suzuki
to Maruti, it also had a bearing on the profits and losses of
both the entities. If there was a mutual arrangement between
Maruti and Suzuki relating to their respective costs and
expenses in connection with the services provided by Suzuki to
Maruti or by both the entities mutually to each other, that also
would come within this definition.
36. Section 92 of the Act, to the extent it is relevant, reads
as under:
―(1) Any income arising from an international transaction shall be computed having regard to the arm's length price.
(2) Where in an international transaction, two or more associated enterprises enter into a mutual agreement or arrangement for the allocation or apportionment of, or any contribution to, any cost or expense incurred or to be incurred in connection with a benefit, service or facility provided or to be provided to any one or more of such enterprises, the cost or expense allocated or apportioned to, or, as the case may be, contributed by, any such enterprise shall be determined having regard to the arm's length price of such benefit, service or facility, as the case may be.‖
37. Section 92C, to the extent it is relevant, reads as
under:
92C. (1) The arm's length price in relation to an international transaction shall be determined by any of the following methods, being the most appropriate method, having regard to the nature of transaction or class of transaction or class of associate3d persons or functions performed by such persons or such other relevant facts as the Board may prescribe, namely:-
(a) comparable uncontrolled price
method:
38. Section 92F(ii) defines arm's length price, which reads
as under:
92F. .........
(ii) ―arm's length price‖ means a price which is applied or proposed to be applied in a transaction between persons other than associated enterprises, in uncontrolled conditions;
39. The intention behind the new provisions is to ensure
that the profits taxable in India are not understated nor are the
losses in India overstated, by declaring lower receipts or higher
outgoings than those which would have been declared by
persons entering into similar transaction with unrelated
parties, under the same or similar circumstances. The basic
intention underlying the new provisions is to prevent shifting of
profit by manipulating international transactions, thereby
reducing the country's tax base.
40. Rules 10 to 10A, inter alia, provide for the factors
which are to be considered in selecting the most appropriate
method to determine the arm's length price in respect of an
international transaction, the major consideration in this
regard being the availability and reliability of data necessary
for application of the method, the extent and reliability of
assumption required to be made and the degree of
comparability existing between the international transaction
and the uncontrolled transaction.
41. Under the new provision, the primary onus is on the
tax payer to determine an arm's length price in accordance
with the rules and to substantiate the same with prescribed
documentation. Where such onus is discharged by the
assessee and the data used for determining the arm's length
price is reliable and correct, there should normally be no
intervention by the Assessing officer. Ordinarily, it is only
where the assessee has not discharged the onus placed on him
or he has not determined the price of the international
transaction in question in terms of sub-section (1) and (2) of
Section 92 of the Act or the data used by him is not reliable,
correct or appropriate or the TPO finds evidence which
discredits the data used by the assessee or the methodology
applied by him in arriving at arm's length price of the
international transaction in question, that the arm's length
price declared by the assessee should be rejected and re-
determined in terms of Section 92-C of the Act.
42. On the functions to be performed by Suzuki and
Maruti, the TPO in the final order passed by him inter alia
noted as under:-
Functions Performed by SMC in
relation to Indian Operations ...SMC provides MUL with all the technical information and know-how in connection with the manufacture, assembly, testing, quality control, sales and after sales service of passenger cars. The technical know-how provided to MUL includes all designs, drawings, standards, machine and material specifications, prints, engineering data and other information, knowledge and advice, etc.
Complex Manufacturing SMC is responsible for the manufacturing and supply of complex components to MUL, which the Indian entity cannot manufacture/procure locally. It also purchases components from third party for subsequent resale to affiliates.
Core Marketing and Global Brand Management SMC is responsible for core marketing and relationship management with its customers. It also undertakes brand building exercises and marketing.
Further, it provides valuable marketing support to MUL in India.
Technical Assistance, Vendor Development, etc. In summary, SMC is engaged in complex R&D and manufacturing, as well as core marketing and brand building which are key contributors to the overall vale generated in any business operations...
Functions Performed by MUL Further, in case of exports to Europe, Suzuki Europe SA (a 100% Belgium subsidiary of SMC Japan) assists MUL in coordinating and promoting the Indian
entity's sale in Europe to various Suzuki distributors...
...SMC provides information about markets to MUL, although the final decision to enter a market or not it taken by MUL. The local marketing, advertising, etc. is undertaken by the overseas distributor, although MUL provides support to the distributors for such marketing efforts. In some cases SMC also organizes events and road-
shows showcasing both SMC & MUL's products. MUL reimburses the promotional expenses incurred by SMC for displaying MUL's products. It is however worth noting that the Suzuki brand is well recognized worldwide, which helps MUL in entering any export market.
Intangibles SMC owns significant intangibles like designs, drawings, patents, trademarks know-how, technical information, research findings, proprietary techniques, standards, etc. that are used by MUL.
MUL only employs the intangibles provided by SMC and also uses the trademark ―Suzuki‖ owned by SMC. It does not undertake any significant R&D that leads to development of non routine intangibles. MUL owns the engineering results and production experience undertaken by it over the years.
Technology Risk
SMC is responsible for constant
upgradation of technology of products and processes. It therefore, bears significant risk on this account.
Research & Development R&D is primarily the responsibility of
SMC and hence it bears all the risks associated with this activity.
Research and Development
Expenditure by Maruti
...assessee had undertaken substantial R&D work for product development, localization of product enhancement and customization of the technology of the assessee. Therefore, assessee was licensed, manufactured and as a license manufacture it had undertaken substantial research and development work.
5.4.7 Admittedly, the assessee had borne the cost of advertisement of Rs 20 Million undertaken to promote Suzuki branded vehicle in European countries i.e., the expenditure was incurred to promote the brand of AE in European countries.
However, the assessee was neither reimbursement the cost of advertisement nor was paid any service charge. It is important to clarify here that even on export sale of these Suzuki branded vehicles, the assessee had paid royalty to the AE. These facts lead us to an irresistible conclusion that on the manufacturing and export of Suzuki branded vehicles where the assessee was reduced to merely a contract manufacture it had borne the cost of advertisement and paid royalty to the AE SMC. No independent uncontrolled contract manufacture would ever absorb the cost of another entity.
43. After examining the terms and conditions of the
agreement, the TPO inter alia observed as under:-
5.4.12 The above extracted terms and conditions of the agreement have proved
the following facts:
(a) The assessee has paid royalty to the AE, Suzuki Motor Corporation (in short SMC) for licence for the manufacture, sale and after sale service of Motor vehicles manufactured by it.
(b) The agreement stipulates use of ‗Suzuki' and ―Suzuki‖ trade mark only for export of Suzuki branded motor vehicles (refer Exhibit B and clause 5.05 above extracted agreement).
(c) Under licence agreement dated 3rd June 1992 between the assessee and the AE, SMC for YE-2 model, the assessee was required to use Suzuki logo on front side of the car.
(d) The agreement stipulates for use of trade mark ―Maruti-Suzuki‖ for domestic sales.
(e) Clause 3.02 and 3.03 stipulate that improvement and modification of product, and part by the assessee shall be treated as licenced information i.e., legal ownership of technology intangible will get transferred to the AE, SMC and the assessee shall be compensated for such improvement and modification. It is matter of record that the assessee head made localization, improvement, modification and upgradation of technology provided by the AE as discussed in para 5.4.5 of this order by incurring huge expenditure on Research and Development activities. However, in reality the AE has never compensated the assessee for such improvement and modification contrary to this it had charged royalty on continuous basis from assessee even on modified and upgraded technology. This view is fortified by a fact that the AE has been charging running royalty at certain percentage of the export and domestic sale (refer article 6 of the
agreement)
(f) For technical advice personnel of SUZUKI to be paid hefty fee. All taxes to be borne by the MARUTI. Normally in the case of licensed manufacturing, it is the responsibility of licensor to provide this facility as it is already included in lumpsum royalty and free running royalty.
(g) Research and development and product enhancement without any compensation in India.
(h) As per clause 5.01 of the agreement which reads as under, the assessee was responsible to develop, promote and expand the sale of product and part of the AE within India.
―MARUTI shall use its best efforts to develop, promote and expand the sale of PRODUCTS and PARTS within the territory".
(extracted from para 5.01 of the licence agreement dated 09.01.2001 between AE and the assessee)
(i) The agreement has restricted the assessee's business opportunity by prohibiting into manufacture, sale and export product or parts of other competitors (refer 5.01(a) and 5.03 of the agreement).
(j) The clause 5.02 stipulates that all products and parts manufactured in India shall bear trademark of "MARUTI-SUZUKI" whether for sale in territory or for export. It is important to clarify here that „MARUTI‟ or „M‟ are registered trade mark of the AE, SMC.
The assessee vide letter dated
22.08.2008 has informed that
"MARUTI-SUZUKI" is not a registered
combined trade mark. This puts a
question mark on the right of the
assessee to receive royalty for trade mark
particularly when the trade mark MARUTI as used in co-branded trade mark was registered trade mark of the assessee.
(k) This agreement is only related to licensed trademark of SUZUKI and it do not provide any protection and compensation to super trademark of MARUTI even though as per agreement both the trade mark were used together under cobranded trade mark.
(l) The brand development was the responsibility of the Maruti without any compensation. Rather royalty paid for promoting the little known ―Suzuki‖ owned by the AE.
44. As regards payment of Royalty to ‗Suzuki', the TPO
inter alia observed as under:-
7.9 Next pertinent issue for examination is to know the reason for changing ―M‖ and ―Maruti‖ logo on the various model cars manufactured in India to ―S‖ or ―Suzuki‖ logo over a period of time. The reasons is obvious i.e., to replace super brand logo having smaller brand value in India on various known models of cars manufactured by the assessee because these car models were widely recognized as value car by Indian customer. In other words "Suzuki" and "S" trade mark had piggybacked the trademark of the assessee "MARUTI" or "M" which was developed as super brand over period of two decades at huge economic cost of assessee without any compensation to the assessee. Now issue here for consideration is whether any prudent third party will allow piggybacking of his established brand without any compensation? Answer
stares at one face i.e., a big NO. Every prudent businessman will impair its marketing intangible only after charging a right compensation. The assessee had allowed piggybacking for no commercial reasons that is why it is under transfer pricing scrutiny.
7.10 ...In this case it is undisputed fact that ‗MARUTI' or ―M‖ trade mark has more brand value as compare to ―Suzuki‖ trade mark in Indian market. In other words ―Suzuki‖ trade mark has lesser brand value as compared to ‗Maruti' trade mark. In this context the cobranding has achieved two fold objectives of the AE which had acquired controlling interest in the assessee company since financial year 2003-2004; one to reinforcement of brand value of trade mark ―SUZUKI‖ which was relatively a weaker brand as compared to Maruti and impairment of brand value of ―MARUTI‖ which started migrating to ―Suzuki‖ trade mark through cobranding process. However, the AE had charged royalty of Rs.99.03 crores from the assessee for use of its "Suzuki" brand in cobranded trade market but the assessee was not compensated either for use of its trade mark on cobranded trade mark or for impairment of its trade mark and simultaneous reinforcement of "Suzuki" trademark.
Concept of Marketing Intangible and its Application to the Facts of the case of the Assessee 7.13.1 ...While precise meaning of a ―marketing intangible‖ is rather unclear from a tax and legal perspective generally the term ―marketing intangible‖ can be meant to include trade names,
trademarks and trade dress, logos, the local market position of a company and/or its product, know-how that surrounds a trademark such as the knowledge of distribution channels and customer relationship and trade secrets.
OECD has made an attempt to differentiate between ―marketing intangibles‖ such as trademarks, trade names, customer lists and distribution channels from ―trade intangible‖ such as manufacturing know-how and trade secrets...
45. He also relied upon paragraph 6.4 of OECD's
―Transfer Pricing Guidelines for Multinational Enterprises and
Tax Administrations‖ edition 2001, which inter alia reads as
under:-
6.4... Marketing intangibles include trademarks and tradenames that aid in the commercial exploitation of a product or service, customer lists, distribution channels, and unique names, symbols, or pictures that have an important promotional value for the product concerned...
46. He also took support from the following OECD
guidelines:
6.36 Difficult transfer pricing problems can arise when marketing activities are undertaken by enterprises that do now own the trademarks or trade names that they are promotional (such as a distributors of branded goods). In such a case, it is necessary to determine how the marketer should be compensated for
those activities. The issue of whether the marketer should be compensated as a service provider, i.e., for providing promotional services, or whether there are any cases in which the marketer should share in any additional return attributable to the marketing intangibles. A related question is how the return attributable to the marketing intangibles can be identified.
6.37 As regards the first issue - whether the marketer is entitled to a return on the marketing intangibles above a normal return on marketing activities - the analysis requires an assessment of the obligations and rights implied by the agreement between the parties. It will often be the case that the return on marketing activities will be sufficient and appropriate. One relatively clear case is where a distributor acts merely as an agent, being reimbursed for its promotional expenditures by the owner of the marketing intangibles. In that case, the distributor would be and entitled to compensation appropriate to its agency activities alone and would not be entitled to share in any return attributable to the marketing intangible.
6.38 Where the distributor actually bears the cost of its marketing activities (i.e., there is no arrangement for the owner to reimburse the expenditures), the issue is the extent to which the distributor is able to share in potential benefits from those activities. In general, the arm's length dealings the ability of a party that is not the legal owner of a marketing intangible to obtain the future benefits of a marketing activities that increase the value of that intangible will depend principally on the substance of the rights of the party. For example, a distributor
may have the ability to obtain benefits from its investments in developing the value of a trademark from its turnover and market share where it has a long term contract of sole distribution may bear extraordinary marketing expenditures beyond what an independent distributor in such a case might obtain an additional return from the owner of a trademark, perhaps through a decrease in the purchase price of the product or a reduction in royalty rate.
47. Referring to a case pertaining to the DHL incorporated
and its subsidiaries, he inter alia noted as under:-
7.13.4... Here the trial Judge espoused his ―bright line‖ test which notes that, while every license or distributor is expected to spend a certain amount of cost to exploit the items of intangible property to which it is provided, it is when the investment crosses the ‗bright line' of routine expenditure into the realm of non routine that, economic ownership likely in form of a marketing intangible is created.
48. The TPO recorded the following finding with respect to
payment of royalty:-
8.1.4 It is evident from findings of the facts recorded in above para 8.1.2 and 8.1.3 that both the processes of piggybacking of ―Maruti‖ trade mark by the ―Suzuki‖ brand of the AE in a big way from F.Y.2003-04. Impairment of ―Maruti‖ or ―M‖ brand has started because ―Maruti‖ was super brand in India as compared to ―Suzuki‖ trademark
and was developed by incurring several thousand crores of expenditure on advertisement and marketing for a period of two decades. The process of reinforcement of value of "Suzuki" brand has started because "Suzuki" being a very low value brand in Indian market was used along with "Maruti trade mark in cobranding process.
This resulted in migration of intangible embedded in "Maruti" brand to "Suzuki" brand due to association of both the brands together.
8.1.5 The assessee ignoring the migration of intangible embedded in ―Maruti‖ brand to the low value brand ―Suzuki‖ of the AE through the process of piggybacking and co-branding had agreed to pay the AE a royalty for sale of car using cobranded logo or ―Suzuki‖ logo.
8.1.6. The assessee for non economic reason even ignored an important fact that the cobranding of both the trademarks as stipulated in the agreement extracted earlier in this order involves use of ―Maruti‖ trade mark owned by the assessee without any corresponding compensation. In nutshell the assessee paid royalty of Rs.99.3 crores for use of Suzuki logo on cobranded trade mark but had not recovered any value for allowing use and association of its trade mark ―Maruti‖ with a weak brand of ―Suzuki‖ in India during cobranding process. The assessee has also ignored the vital issue of replacement of ―M‖ logo with ―S‖ logo on existing model of cars. The cobranding of ―Maruti-Suzuki‖ resulted in reinforcement of value of ―Suzuki‖ brand and simultaneous impairment of ―Maruti‖ trademark for which it had received no
compensation but had incurred huge expenditure of several thousand crores to develop ―Maruti‖ or ―M‖ as super brand. Contrary to this the assessee agreed to pay brand royalty for use of ―Suzuki‖ trade mark as part of cobranded trademark.
49. The arm's length price in respect of payment of
royalty was determined as under:-
Determination of arm‟s length price of royalty payment licence to sale and after sale service 8.1.8 I am of the considered view that ―SUZUKI‖ trade mark of the AE had piggybacked ―Maruti‖ trade mark of the assessee without any compensation to the assessee accordingly no royalty could be paid for use of both the trade mark of the assessee and the AE which had resulted in impairment of brand value of ―MARUTI‖ and reinforcement of brand value of ―SUZUKI‖ of the assessee. Accordingly, royalty should be paid to the assessee instead of royalty payment of Rs.99.3 crores to the AE. I have also noted from facts as noted in above para 8.1.7 of this order that on the basis of FAR analysis no royalty was attributable to the AE for licence to sale and other sale services as all the economic cost and risk pertaining to market development was borne the assessee not by the AE. ...In my considered view payment of royalty of Rs. 99.3 crores to the AE by the assessee is an internal CUP which suggests that Maruti should get at least 99.3 crore from Suzuki as a royalty for co-branding, brand promotion and for bearing all the risks. Though, the royalty for Maruti trademark should be much
more than Rs.99.3 crore, however, on conservative basis I am holding that as a co-brand partner, Maruti should have also got Rs.99.3 crore from the AE for allowing them to use ―Maruti‖ trademark on cobranded trademark, for impairment of the value of ―Maruti‖ trademark and for reinforcing the brand value of ―Suzuki‖ trademark in India during cobranding process. On the basis of above analysis, I am of considered view that royalty of Rs.99.3 crores was due to the assessee for use of Maruti trade mark in cobranded trade mark but it had not received royalty accordingly the payment of royalty of Rs.99.3 crores to the AE for use of Suzuki brand is not at arm‟s length, which is held as „Nil‟ (adjustment of 99.3 crores).
50. As regards promotional and marketing expenditure
incurred by Maruti, the TPO inter alia observed as under:-
It is a matter of record that the assessee had incurred huge expenditure of Rs 204 crores on advertisement for promotion of brand development and other marketing intangibles for the AE. The brand development included promotion of trade mark of ―SUZUKI‖ and ―MARUTI-
SUZUKI‖. The other marketing intangibles include product and part promotion, development of dealers and after sale service network, quality control etc. The assessee had assumed all the functions and risk for development of marketing intangible for the AE in India and to some extent in European countries as per agreement extracted in preceding part of this order. However, the agreement does not stipulate any compensation to the assessee for these
economic cost and risk. For these reasons, I am of the firm view that transfer pricing of market intangible is also an important issue in this case besides benchmarking royalty.
51. The TPO rejected the contention of the petitioner that
since it had right to use ‗S' trademark in future, the benefit of
self advertisement/marketing expenses enured directly to it.
While maintaining that para 6.38 of OECD guidelines was not
applicable, the petitioner submitted before the TPO that in case
of long terms contract for the use of intangibles, the return of
such developer, from the marketing activity, would be
embedded in the turnover/market share, where such developer
is exclusively operating in the market and in such a case the
benefit would meet the arm's length test, if the developer's
benefits are similar to what an independent comparable would
obtain in such similar situation. It was further submitted by
the petitioner that in case there are extraordinary marketing
expenses, beyond what an independent distributor with similar
rights might incur, an additional return, from the owner of the
trademark, should be received either through decrease in the
purchase price of the products or through a reduction in the
royalty rate. It was also pointed out by the petitioner that its
average growth of sales for past 13 years was approximately
18% and that its high growth and the turnover showed that it
had benefitted from the marketing efforts made by it and
consequently in terms of para 6.38 of OECD guidelines, the
return from promotional activities carried out by Maruti was
captured in its turnover and margins. It was submitted that
its advertisement and marketing expenses were in line with the
industry. It computed the industry average of comparables at
1.8%, and same was the computation in respect of the
petitioner for the period of 13 years. It was further submitted
that the royalty to sales ratio of the petitioner in the past 13
years was in the range of 0.8% to 1.47%, whereas as per RBI
policy royalty could be upto 5% of the domestic sales and 8% of
export sales. The case setup before the TPO was that the
petitioner had received a huge subsidy in the royalty paid to
Suzuki and no additional benefit was passed on to Suzuki, by
Maruti, by using the trademark ‗S'.
52. The contention of the petitioner that use of ‗S'
trademark had assisted it in maintaining its market share in
the face of stiff competition from multinational brand was not
accepted by the TPO on the ground that Maruti was a ‗super'
trademark and there was no change in the market share of the
petitioner even after the use of Suzuki.
53. The TPO further observed as under:-
―(v)(a) Assessee had incurred advertisement expenses, marketing and distribution expenses for promotion of ―SUZUKI‖ trade mark of the AE in India and abroad. The distribution and the marketing expenditure were also incurred to development of marketing intangible.
The advertisement expenses incurred for advertisement on the print and electronic media has resulted in global promotion through satellite television broadcasting.
The assessee had advertised ―SUZUKI‖ brand owned by the associated enterprise. Therefore, the advertisement carried building of the AE. Therefore, the advertisement expenses incurred by the assessee would be compared with the advertisement expenses of the comparables selected by the assessee in the transfer pricing report. Therefore, the contention of the assessee that the cost benefit analysis should be based on the analysis of independent comparables is accepted. The arm's length expenditure would be based on the advertisement expenditure incurred by the independent comparables companies identified by the assessee in the transfer pricing report.
(b) The contention of the assessee is accepted that if there are extraordinary marketing expenses beyond what an independent enterprise might incurred, an additional return from the owner of trade mark should be received either through decrease in the purchase price of the products or through a reduction in the royalty rate. I am in full agreement with the concept advanced by the assessee. As stated above if the advertisement expenses incurred by the assessee are above the level of
advertisement expenses incurred by the independent entity then the additional amount should be recovered from the associated enterprise. This is a well established concept and in line with the OEDC and also supported by bright line concept. Therefore, this approach would be adopted for determination of arm's length price of the international transactions undertaken by the assessee.
54. The comparables chosen by the TPO were Hindustan
Motors Limited, Mahindra and Mahindra Limited and TATA
Motors Limited. He found that average growth rate of the
comparables on the basis of multiple year data was 19.54%,
whereas the average growth rate of the petitioner was 14%.
He, therefore, rejected the contention that extra promotional
efforts had resulted in higher growth to petitioner in
comparison to independent comparable companies.
55. As regards import of components by Maruti from
Suzuki, vis-à-vis cost of local components, it was submitted by
the petitioner before the TPO that the prices at which Indian
vendors supplied some of the components to Maruti, could not
be considered to be uncontrolled prices or prices which could
be comparable with prices at which various parts and
components were supplied by Suzuki to Maruti, since Indian
vendors did not have any intellectual property rights in respect
of patents, designs, copy rights, etc, which were essential for
the manufacture and supply of the said parts, whereas all
these intellectual property rights are vested in Suzuki and were
licensed to Maruti, with a power to grant sub-license to Indian
Vendors, in order to enable the procurement of those parts,
components, etc. from them and therefore, the prices charged
by Suzuki would necessarily be inclusive of the value of
intellectual property rights vested in Suzuki. It was also
pointed out that in respect of many parts and components
even the input materials of the required specifications were
procured and made available to the Indian suppliers by Maruti
at its own cost and consequently, Indian vendors did not have
to incur any expense for the purchase or procurement of those
parts and components nor did they have to employ any
working capital for maintaining their inventory. It was
submitted that the prices of the patented parts particularly
those which were imported from abroad were extremely high,
mainly because of the value of the intellectual property right
embodied in the parts and components. It was further
submitted that the manufacturing and other costs, incurred by
Suzuki were far more than the costs incurred by any
manufacturer in India and, therefore, the prices charged by the
Indian vendor could not be compared with the prices of
Suzuki. The TPO, however, rejected the contention of the
petitioner that it had received subsidy in the form of less
royalty payment.
56. In order to compare the advertisement, marketing and
promotion expenses incurred by the petitioner, with similar
expenditure incurred by other automobile companies, the TPO
compared the advertisement costs of three other companies
Hindustan Motors Limited, Mahindra and Mahindra Limited
and TATA Motors Limited. He noticed that there was no
advertisement costs of Hindustan Motors and TATA Motors
Limited whereas it was 0.876% of net sales in the case of
Mahindra and Mahindra Limited. He found that that
advertisement/net sales ratio in the case of Maruti was 1.843
as against 0.876% of Mahindra and Mahindra Limited.
57. Under the Agreement, Suzuki had agreed to provide
technical collaboration and licence necessary to the
engineering, design and development, manufacture, assembly,
testing, quality control, sale and after sale service of the
products and parts. Suzuki also granted, to Maruti, exclusive
right to use licensed information and licensed trademarks for
the engineering, design and development, manufacture,
assembly, testing, quality control, sale and after sale service of
the products and parts within the territory of India. Suzuki
agreed to provide requisite information, to Maruti, for obtaining
National Type approval, in the countries where the products
and/or parts were intended to be exported and which was
available to Suzuki without considerable costs and expenses.
Suzuki was also under an obligation to sell, to Maruti, parts
which were identified as ‗Suzuki procured parts'. Suzuki also
agreed to provide inplant training to Maruti personnel, at the
plant facilities of Suzuki, for the purpose of inplant observation
and training. Nothing was to be paid by Maruti for inplant
observation and training. Suzuki further agreed to dispatch its
personnel to the factory of Maruti, to give technical advice and
guidance in the use of licensed information for the engineering,
design and development, manufacture, assembly, testing,
quality control, sale and after sale service of the products and
parts, subject to reimbursement of travel expenses etc. by
Maruti. Suzuki also agreed to render advice and assistance to
Maruti in the selection and purchase of equipments and
machines. Suzuki also granted to Maruti, exclusive right to
use the trademarks ‗Suzuki' and ‗Suzuki CCI', which were
owned by Suzuki, during the period of licensed information, for
the engineering, design and development, manufacture,
assembly, testing, quality control, sale and after sale service of
the products and parts within India. Suzuki further agreed
that it will not give right to sell the models of Suzuki four wheel
motor vehicles listed in Ex. ‗A', attached to the Agreement, as
well as such other serial models of Suzuki four wheel motor
vehicles, as might be agreed between the parties from time to
time thereafter, with respect to the aforesaid two models, in
any country in Europe. Maruti was also given right to sub-
licence the rights granted to it under the agreement, to other
entities which were directly or indirectly owned or controlled by
persons of Indian nationality, with prior written consent of
Suzuki, which Suzuki was not to unreasonably withhold.
Suzuki was also agreed to use the name ‗Suzuki' in the joint
trademark ‗Maruti Suzuki', which was to be used and applied
on all the products and parts manufactured, assembled and
sold in India by Maruti as also on the containers, packaging
and wrapping, used for and in connection with sale of
automobiles and their parts by Maruti in India. The licensed
information and use of licensed trademark was provided by
Suzuki on payment of running royalty besides a one-time
lumpsum payment in terms of clause 6.01(a) of the Agreement.
58. The case of the petitioner is that de-licensing of the
passenger car industry by Government of India had resulted in
entry of a number of overseas players, such as General Motors,
Hyundai, Honda, Ford and Daewoo Motors, etc. in the
automobile industry, which led to a huge increase in the
competition and posed a great threat to the petitioner, which
till then, had no competition in the market in respect of its
products. It, therefore, felt a need to project itself as an
international brand, so as to counter the competition. When
multinationals enter the domestic market with a wide range of
products manufactured, using latest technology and having
advanced features hitherto not available on the products
manufactured in India, and those multinationals also
command vast material resources, including quality products
sold under brand names which are internationally reputed and
well-known and are also in a position to offer quality after-sale
service, coupled with parts and components of superior
quality, it is quite natural that buyers of such products
particularly those who look for quality products, may give
preference to them over domestic products which do not match
the range and quality of the products offered by these
multinationals. We need to appreciate that international
brands are not built in a day and are the result of tremendous
expenditure incurred upon research, development,
manufacturing and brand building, and the buyer would
normally believe that the quality of these products is superior
to that of domestic products, which justifies a higher price for
them. It, therefore, becomes necessary for the domestic entity,
engaged in the manufacture and sale of such products to
counter the products of these multinationals in the best
manner it can and one such widely used method is to go in for
technical and/or financial collaboration with a foreign
company, products of which are perceived to be of superior
quality and international standards.
59. The TPO himself noted that the Indian automobile
industry had seen a number foreign entries, since de-licensing
of auto industry and the entry of foreign majors had made the
Indian markets more competitive. He also noted that before
entry of foreign multinationals Indian car manufacturers
lacked in technology, but, with the entry of multinationals,
superior and latest technology was being made available in the
domestic industry. He also noted that Indian auto
manufacturers were likely to face increased competition and
risk losing market share to global players, such as General
Motors, Toyota and Honda, which were eroding the market
share of Indian players. As regards Suzuki, he noted that this
Company employed the most modern factory equipments and
technologies and its various activities were continually aimed
at enhancing productivity, strict quality control, etc. He also
noted that it had developed and it possessed technical
knowhow and technologies for manufacture of a wide range of
passenger cars, parts and components, besides owning patent
trademarks etc. as well as valuable intangible like technical
expertise, proprietary technologies, as well as the information
and skill required for manufacture, sale, distribution and
marketing of automobiles. It was also noted by the TPO that
Suzuki possessed a strong and established network to operate
as a global organization serving 187 countries across the world
and this network was also used by Maruti to export
components to European markets.
60. Admittedly, Suzuki was already providing technical
assistance to Maruti for its various operations, including
manufacturing, product testing, vendor development, etc.
Hence, when Maruti felt the heat of competition from the
foreign players who entered the Indian Market, it was quite
natural on its part to look towards Suzuki, for technical
upgradation and advancement, besides seeking use of the
brand name ‗Suzuki' which admittedly was an international
brand of repute. If a domestic manufacturer feels that besides
technical upgradation and technical assistance, use of a
foreign brand name was necessary for it to ward off the
competition, posed to its products from the entry of other
players in the market, no fault can be found with the domestic
entity entering into an agreement, of the nature Maruti entered
with Suzuki on 12th December, 1992. In fact, the agreement,
admittedly, was entered into with the prior approval of
Government of India which shows that Government of India
was satisfied of the need of Maruti to enter into such an
agreement on payment of royalty in terms thereof. In fact,
even the TPO has not said that Maruti did not require the
technical collaboration and assistance, which Suzuki provided
to it, under the agreement. Maruti, therefore, was justified in
entering into an agreement of this nature with Suzuki.
61. If a domestic entity irrespective of whether it is an
independent entity or an Associate Enterprise of a foreign
entity, feels that the use of a foreign brand name and/or its
logo is likely to be beneficial to it, by enabling it to ward off the
competition from other players, garner a larger market share or
maintain its existing market share despite increase in
competition on account of entry of foreign players, there can be
no dispute about the domestic entity taking a business
decision to use a foreign brand and/or logo on its products, on
payment of royalty to the owner of the foreign brand/logo.
The exposure to the foreign brand/logo, on account of its use
on the products of the domestic entity, is only incidental in
such cases, the primary objective being to bring benefit to the
domestic entity by using a reputed brand name/logo on its
products. In that case, it cannot be said that since the foreign
brand and/or logo will be used by the domestic entity, the
owner of the brand/logo should also make payment to the
domestic entity for carrying the foreign brand/logo on its
products. What is important to note is that it is the domestic
entity which wants the use of foreign branch/logo on its
products as well as on their promotion, marketing and
development, so that it may cash upon the reputation
associated with the foreign brand/logo, by selling its products
under that name/logo. So long as the payment of royalty for
use of the foreign brand/logo by a domestic entity is within the
limits, if any, prescribed by law in this regard, there can be no
reasonable objection to such a payment and it is not open to
the Income Tax Authorities to claim payment to the domestic
entity merely for using the foreign brand/logo on the domestic
products.
62. However, when such an agreed payment is made by
an entity which is an Associate Enterprise within the meaning
of Section 92A of Income Tax, the transaction between the
Indian entity and the foreign entity needs to be based on arm's
length price to be paid in terms of Section 92C of the Act.
Since Suzuki, admittedly, is an Associate Enterprise of Maruti
within the meaning of Section 92A of Income Tax, it must
satisfy the TPO that the price paid by it to Suzuki was
determined by it, following the most appropriate method out of
the methods laid down in Section 92C(1) of the Act.
63. The TPO has not tried to find out what royalty, if any,
a comparable independent Indian entity would have paid for
the benefits derived by Maruti from Suzuki under the
Agreement dated 12.12.1992. The case of Maruti before the
TPO was that infact, it had got a subsidy from Suzuki in
payment of royalty, since RBI guidelines permitted payment of
royalty upto 5% of the turnover. The TPO, however, rejected
the contention without trying to make an effort to find out how
much royalty, fixed and running, would a comparable
independent domestic entity have paid in consideration of an
agreement of this nature. This becomes important since
according to the petitioner even if some benefit on account of
promotion and brand building of the brand ‗Suzuki' accrued to,
Suzuki, in the form of marketing intangibles, that was more
than offset by the subsidy which Suzuki granted to Maruti by
accepting a lesser royalty.
64. It was noted by the TPO that Maruti had undertaken
substantial research and development work for developing,
localizing and customizing its products, without any
compensation to it in this regard from Suzuki. In his view,
normally, such development work, in the case of a licensed
manufacturer, is undertaken by the entity which is the licence
provider. Since the benefit from the research and development
work for localization and customization, etc. would have
accrued solely to the benefit of Maruti without bringing any
benefit to Suzuki, we are unable to agree that Suzuki should
have compensated Maruti in this regard. As per clause 3.02 of
the Agreement, an improvement discovered or acquired by
Maruti with respect to products or parts was to be treated as
licensed information and Maruti was required to give full
information, know-how, etc. in this regard to Suzuki. Maruti
was to be paid, by Suzuki, if such information provided a
significant commercial value to Suzuki. According to the TPO,
despite localization, improvements and modifications made by
Maruti, it was never compensated by Suzuki in this regard.
There is no finding by the TPO that the improvements and
modifications made by Maruti benefitted Suzuki in any manner
or were of commercial value to it, which it could exploit in
other markets. Hence, it cannot be said that Suzuki ought to
have paid to Maruti in respect of such improvements and
modifications.
65. Admittedly, Suzuki has been supplying various parts
and components to Maruti. We do not know whether the price
being charged by Suzuki from Maruti for those components
and parts is a fair price or not. If Maruti has been paying more
than what a comparable independent entity would pay for such
parts and components, the benefit which accrues to Suzuki on
account of excess payment needs to be taken into
consideration while determining arm's length price in respect
of the rights and obligations of the two contracting parties,
under the Agreement dated 12.12.1992. If Suzuki has been
charging less than the amount, which a comparable
independent entity would have paid to it for those parts and
components, that would be considered as a subsidy by Suzuki
to Maruti and will be taken into consideration while
determining arm's length price under the composite Agreement
dated 12.12.1992. We hasten to add here that the TPO would
not be justified in determining the fair price in respect of
components and parts being supplied by Suzuki to Maruti
solely on the basis of the price charged by domestic auto part
manufacturers from Maruti, since the case of Maruti has been
that Suzuki owns intellectual property rights in respect of the
parts and components supplied by it to Maruti, whereas Indian
venders did not have any such rights which are essential for
the manufacture and supply of those parts. It was also
pointed out to the TPO that Suzuki had licensed those
intellectual property rights to Maruti, with power to grant sub-
licence to Indian vendors and in respect of parts and
components even the input material of required specifications
were procured and made available to Indian suppliers by
Maruti at its own cost. Consequently, the Indian suppliers did
not even have to employ any working capital for maintaining
their inventory. The correct approach to determine the fair
price of such parts and components would be either to
ascertain the price at which such components and parts were
being exported by Suzuki outside Japan or the price at which
they were being sold in Suzuki's domestic market. The other
alternative can be to ascertain the price which a comparable
independent domestic entity would have paid for importing
such parts from Suzuki or from some other comparable foreign
manufacturer of repute. Of course, necessary adjustments will
have to be made by the TPO wherever required in this regard.
Unless the TPO determines the price which an independent
Indian entity would have paid for the benefits derived from
Suzuki in the form of marketing intangibles, it may not be
possible to determine a fair arm's length price, that should
have been paid under the agreement between Suzuki and
Maruti.
66. According to the TPO, Maruti did not tell him how
much royalty, out of the total royalty of Rs.198.6 crores paid by
it to Suzuki in the year 1994-95, was towards use of the
trademark/logo of Suzuki. No data was collected by the TPO
in respect of the royalty paid by other entities entering into
similar transactions. We feel that the requisite data could be
available, since there were other entities selling vehicles under
foreign brand names, such as Honda and Hyundai. The TPO
could easily have called for relevant information from these
companies. Even if no such data in respect of companies
operating in the Indian market was available, it could have
been obtained data from overseas companies, which were
similarly situated and could be compared to Maruti. What he
did was to take half of the royalty payment as payment for use
of brand name and logo of Suzuki, without having any material
before him justifying such an apportionment. The decision of
the TPO in this regard, therefore, is absolutely arbitrary and
wholly without any basis or rationale. The case of the
petitioner is that since it had agreed to pay a composite
running royalty to Suzuki, it is not in a position to say how
much out of that amount is attributable to the use of the name
and logo of Suzuki including the name Suzuki in the joint
trademark ‗Maruti Suzuki' on its products. In fact, it may not
be possible, even for the TPO, to identify an objective and
reliable methodology, to compute the economic value of such
marketing intangibles, in money terms. He needs to keep in
mind that such composite agreements being like package
deals, it may not be possible to individually quantify the
monetary value of each benefit obtained and obligation
incurred under such an agreement. He, therefore, must
ascertain the price which a comparable independent entity
would have paid for a transaction of this nature. Only then he
could have known whether Suzuki had given any subsidy to
Maruti in payment of royalty as claimed by the petitioner, or it
had got more than what it ought to have got. The TPO,
therefore, was necessarily required to determine what a
comparable independent domestic entity would have paid to
Suzuki for the rights and obligation of the nature incurred by
Maruti and Suzuki under the Agreement dated 12.12.1992.
We, therefore, feel that the approach adopted by the TPO in the
matter was erroneous and unsustainable.
67. We see no justification for the TPO insisting upon
payment by Suzuki to Maruti, merely on account of use of the
name and/or logo of Suzuki on the products and parts
manufactured and sold by Maruti. It is Maruti which felt the
necessity of use of Suzuki's brand name and logo and that
necessity was recognized by the Government of India, by
approving the agreement between Maruti and Suzuki. We
cannot agree with the TPO that Maruti had become a super
brand and, therefore, the petitioner Company did not need to
use Suzuki brand name and logo on its products. As noted
earlier, on account of liberalization of the economy and de-
licensing of the automobile industry, a number of foreign
automobile majors had entered India or were contemplating
entering the Indian market. Maruti, therefore, was not
unjustified in concluding that it was necessary for it to enter
into an agreement of this nature with Suzuki, so that it could
meet the increased competition, posed to it on account of entry
of these foreign majors, by using the brand name and logo of
Suzuki on its products, besides obtaining the technical
upgradation, augmentation and assistance from Suzuki. We
cannot be oblivious of the fact that Suzuki being an
international player, particularly in the segment of small cars,
it was in a position to offer newer and better models to Maruti
and use of the brand name and logo of Suzuki, therefore, was
likely to be beneficial for the business interests of the
petitioner. In any case, we can find no objection to the
business decision taken by Maruti in this regard.
68. It would be noteworthy here that it was not
obligatory for Maruti to use the logo of Suzuki on the products
manufactured and sold by it in India, though Maruti in its
discretion could use that logo, on those products as well.
69. As noted earlier, all products manufactured and sold
by Maruti in India, including the parts manufactured and sold
by it, were necessarily required to use the joint brand name
‗Maruti Suzuki'. If a domestic entity, it is discretion, uses a
foreign trademark and/or logo or a trademark, which is a
combination of its domestic brand name and the brand name
of a foreign entity, that by itself would not necessarily entail
any payment from the foreign entity to the Indian entity, so
long as benefit of such a joint brand name accrues to the
Indian entity alone. In fact, such an arrangement would be
mutually beneficial to both the entities, since it, while allowing
the domestic entity to use a foreign brand name, also enables
it to use its domestic brand, alongwith the foreign brand. As a
result, from the point of view of the domestic entity, it does not
have to kill its own brand, since it may at sometime in future
feel no necessity of using the foreign brand in conjunction with
its domestic brand and may save payment of royalty by
discontinuing the use of the foreign brand. From the point of
view of the foreign entity, it permits it to retain the exclusivity
of its brand and its products, by distinguishing them from the
products manufactured and sold by the domestic entity. Had
Maruti been having a discretion to use the joint brand name
‗Maruti Suzuki', so long as it felt that the use of the joint brand
name was beneficial to it on account of association of a reputed
foreign brand name with its domestic brand, that, in our view,
would not necessarily have entailed payment from Suzuki to
Maruti for use of the name ‗Suzuki' in the joint trademark. In
that case, it would have been open for Maruti to use the joint
brand name only if and to the extent it felt that the use was in
its business interests and was likely to prove beneficial to it.
The benefits from the use of the joint trademark, including the
expenditure incurred on its marketing, promotion and
advertisement would then have accrued solely for the benefit of
Maruti and the benefit to Suzuki on account of use of the name
‗Suzuki' in the joint trademark would only be incidental, for
which no payment will ordinarily be payable to Maruti.
70. If we accept the contention that a foreign entity must
necessarily pay to the domestic entity, which is an Associate
Enterprise, on account of use of its trademark and logo even
where using such trademark/logo is not obligatory for the
Indian entity, that would result in the owner of every foreign
trademark undertaking making payment to the domestic entity
approaching it for use of its trademark and/or logo for the
purpose of taking advantage of that reputed, trademark and/or
logo on its products. This will result in a situation where, on
the one hand, the Indian entity is paying to the foreign entity
for use of its trademark/logo, and, on the other hand, it is
simultaneously getting paid for carrying that trademark or logo
on its products though it is the Indian entity and not the
foreign entity which wants the use of the foreign trademark on
the products manufactured and sold in India. If that happens,
the owners of foreign trademarks may not be willing to permit
use of their trademarks/logos by a domestic entities on the
products manufactured and sold in India, unless they are more
keen than the domestic entities in this regard.
71. The TPO took the view that the value of the trademark
‗Maruti' which, by the time Maruti entered into this agreement
with Suzuki, had become a super brand, got diminished and
correspondingly the value of the brand ‗Suzuki' which was
hithereto unknown in India appreciated on account of Maruti
deciding to use the logo ‗S' in place of the logo ‗M' and use of
the brand name ‗Maruti Suzuki' in place of brand name
‗Maruti' on the advertisements and promotions undertaken by
Maruti. We, however, do not find ourselves to be in agreement
with the TPO in this regard. As noted earlier, despite Maruti
being a well-known brand of passenger car in the domestic
market and only a few people in India being aware of the brand
name ‗Suzuki' at the time of Maruti entering into the
agreement with Suzuki, the fact remains that on account of the
increased competition, consequent upon the entry of
multinationals selling vehicles under reputed and well
established brand names, Maruti felt that it did require to use
a reputed international brand name/logo in order to meet the
competition. It is quite probable that had Maruti not used the
name and logo of Suzuki, it might not have been able to face
the competition given by these major auto players and would
have lost its market share to them. Maruti instead of using the
brand trademark of Suzuki, agreed to sell its products under a
joint trademark which enabled it to preserve and promote its
own brand while simultaneously taking advantage of the
reputation associated with the name and logo of Suzuki, which
admittedly was a reputed international brand in the
automobile industry. In the joint trademark also the name
Maruti comes before the name ‗Suzuki', thereby giving an edge
to the domestic trademark. In fact, the benefit from
association of a reputed foreign name and logo may in such a
case outweigh the loss, if any, in the value of the domestic
brand. The test again, to our minds, would be as to what a
comparable independent entity placed in the position of Maruti
would have done in this regard. There was no material before
the TPO from which it could be inferred that Maruti would
have been able to achieve the growth which it was able to
achieve even if it had not used the name ‗Suzuki' in the joint
trademark or had not used the logo of Suzuki.
72. But, under the Agreement dated 12.12.1992 Maruti is
under a contractual obligation to use the joint trademark
‗Maruti Suzuki' on all the vehicles as well as the parts
manufactured and/or sold by Maruti in India. We fail to
understand any logic behind Suzuki insisting upon compulsory
use of this joint trademark by Maruti, on all its products and
parts, rather than leaving such use to the discretion of Maruti,
except that Suzuki wanted to popularize its name in India at
the cost of Maruti. Compulsory use of the trademark even
when the domestic entity does not require it indicates benefit
to the non-resident entity in the form of brand building in the
domestic market by its display and use on the product as well
as its packaging.
73. At some point of time, a domestic entity may continue
to need the technical assistance but may not need the foreign
brand name. There can be no justification for insisting upon
the use of a joint trademark using a foreign brand name unless
the owner of the foreign brand feels that he stands to gain by
such compulsory use of its name by the Indian entity. In our
opinion, if the agreement between two entities which are not
independent entities, carries an obligation to use a joint
trademark, either some appropriate payment needs to be made
or appropriate rebate in the charges payable to it needs to be
given by the foreign entity to the Indian entity, for being obliged
to carry the name of the foreign entity on all its products even
if it does not see any advantage from carrying that name on its
products. Of course, the Department cannot insist upon such
a payment in case the parties entering into the contract are
independent parties. The reason why we justify such a
payment by the foreign entity to the Indian entity is that, in
our opinion, it is quite possible for the foreign entity on
account of the managerial/financial control it exercises over
the Indian entity, to force an obligation of this nature on the
Indian entity. On the other hand, there is no such possibility
when the two contracting parties are independent entities,
without one having any managerial or financial control over the
other.
74. We are unable to agree that there can be no possible
benefit to ‗Suzuki' on account of compulsory use of the joint
trademark ‗Maruti Suzuki' on all the parts and products
manufactured and sold by Maruti in India. Once, the name
‗Suzuki' becomes widely known in the domestic market,
nothing prevents Suzuki from refusing to extend its agreement
with Maruti or to independently enter the Indian market for
manufacture and/or sale of similar products under its own
brand name. It is true that Suzuki holds majority share
holding in Maruti, but, it is not the only shareholder in Maruti
and, therefore, necessarily has to share the profits in the form
of dividend and/or bonus shares etc. with the other
shareholders. Moreover, Maruti is taxed in India under Indian
laws whereas Suzuki is taxed in Japan under Japanese laws.
Hence, there can always be incentive for Suzuki to go solo and
manufacture and/or sell four wheel automobiles in India under
its own brand name, so that it does not share its income with
any other person and does not pay tax under the Indian laws.
Though Suzuki has not as yet entered India of its own, nothing
prevents it from doing so, if it so decides, at a future date. The
tax rate in a foreign country may be low or the exemptions and
deductions permissible under the laws of the foreign country
may be more than permitted under the Indian laws.
75. As noted earlier, it may not always be possible for the
TPO to devise an objective and fair method to assess the
monetary value of the benefit obtained by ‗Suzuki' in the form
of marketing intangibles, which would include the benefit on
account of compulsory use of the joint trademark ‗Maruti
Suzuki' on all the parts and products manufactured and sold
by ‗Maruti' in India. In such a case, what the TPO has to do is
to determine the arm's length price in respect of benefits
obtained and obligations incurred by both the parties under
the composite agreement dated 12th December 1992, by finding
out what payment, if any, a comparable independent domestic
entity would have made in respect of an agreement of this
nature.
76. As regards the expenditure incurred by a domestic
entity, on promotion, marketing and advertising of its parts
and products carrying a foreign trademark/logo, we are of the
view that it is not obligatory for the owner of a foreign
trademark to make payment to the domestic entity, using the
foreign trademark/logo while promoting, marketing and
advertising its products, merely because the promotions and
advertising of the product carried the foreign brand/logo on it.
As noted earlier, if a domestic entity feels the need to use a
foreign brand/logo on its products and accordingly uses that
brand/logo, with the permission of the owner of the
brand/logo, while promoting and advertising its products, it
does so in the belief that use of a reputed international brand
and/or its logo, while promoting and advertising its products,
is likely, to prove beneficial to it, in the form of a larger revenue
and/or larger profit, by encashing upon the reputation enjoyed
by that international brand/logo amongst the buyers of its
products. The intention in such a case is not to benefit the
non-resident owner of that brand/logo but is to promote its
own product using that name. Unless the domestic entity uses
the foreign brand/logo while promoting and advertising its
products, the buyer is not likely to give it the preference and
premium which that foreign brand commands in the market.
The benefit which the owner of the foreign brand/logo gets in
the form of increased awareness and goodwill of its brand in
the domestic market being purely, incidental and necessarily
implicit in the promotion, marketing and advertisement of the
Indian product sold under that brand name/logo, no payment
is expected to be made by the owner of the brand/logo to its
domestic user unless specifically agreed by him. It is on
account of need of the domestic manufacturer and not on
account of the need of the owner of the brand, that the
brand/logo is used on the products manufactured and sold in
the domestic market. Even where a foreign brand/logo is
used by a domestic entity, which is an Associate Enterprise of
a non-resident entity, while promoting and advertising its
products, no payment is required to be made by the non-
resident entity to the Indian entity unless it is shown that the
expenses incurred by the Indian entity towards marketing,
promotion and advertisement of its product, using the
brand/logo of the foreign entity on the promotions and
advertisement, etc. are more than what a comparable
independent entity would have incurred. Only in that case it
can be presumed that the additional expenses incurred by the
domestic entity were aimed at benefitting of non-resident entity
and were influenced by it on account of managerial and/or
financial control, which it exercised on the domestic entity.
77. There is no justification for apportioning the
advertising and promotion expenses between a domestic entity
and the foreign entity, even if they happen to be Associate
Enterprises, merely on account of use of the name and/or logo
of the foreign entity in the promotional and marketing
activities, unless it is shown that the expenditure incurred on
such activities was disproportionate and the benefit which
accrued to the foreign entity in the form of increased
awareness of its brand in the domestic market was not merely
incidental. Mere use of a foreign brand, name and/or logo by
an Associate Enterprise in the advertising and promotional
activities undertaken by it, therefore, does not by itself entail
payment by the owner of the foreign brand name and logo, and
the question would always be as to whether a comparable
independent entity would have incurred such expenditure or
not.
78. The use of the joint trademark has to be viewed in the
context that any promotion or advertising of the product would
also necessarily carry that joint trademark thereby bringing
benefit in the form of marketing intangible to the foreign entity.
There will be no justification for apportionment of the cost
incurred on promotion and marketing where the use of such a
joint trademark is discretionary and not obligatory or where
the expenses incurred on marketing promotion and advertising
do not exceed the expenditure which a comparable
independent entity is expected to incur under these heads.
But, this would become relevant where the use of a joint
trademark of this nature is obligatory and the expenses
incurred by the domestic entity on promotion and advertising
exceed the normal expenses, which an independent entity
would incur in this regard.
79. As noted earlier, in this case the TPO, compared the
advertisement, marketing and promotion expenses incurred by
Maruti with the expenses incurred by three other automobile
units Hindustan Motors Limited, Mahindra and Mahindra
Limited and TATA Motors Limited. Since no expenses on
advertisement were incurred by Hindustan Motors and TATA
Motors during the relevant period and the expenses incurred
by Mahindra and Mahindra were 0.876% of net sales as
against expenses of 1.834% incurred by ‗Maruti', the TPO
found no justification for the expenditure incurred by ‗Maruti'
in this regard and was of the view that half of these expenses
should be payable by ‗Suzuki' to ‗Maruti'. In our view the
comparables chosen and the method adopted by the TPO in
this regard was faulty and unjustified. The order passed by
the TPO does not show that Mahindra and Mahindra was
manufacturing and selling passenger cars in India during the
year 2004-05. On the other hand, ‗Maruti' admittedly, was
primarily engaged in the business of manufacturing and selling
passenger cars in that year. To the extent we know, Mahindra
and Mahindra was manufacturing and selling Tractors and
some SUVs/MUVs during the relevant year. Though probably
‗Maruti' was also manufacturing and selling MUVs during the
year 1994-95 the bulk of its sales came from passenger cars
and not from the MUVs. For this reason alone, the expenses
incurred by Mahindra and Mahindra on advertising, promotion
and marketing, etc. cannot be compared with the expenses
incurred by ‗Maruti' under these heads. The order of TPO does
not disclose the level and extent of promotion and
advertisement required for the products manufactured and
sold by Mahindra and Mahindra. Hence, the expenditure
incurred by it on marketing, promotion and advertising of its
products cannot at all be compared with that on the products
manufactured and sold by ‗Maruti' in India. As far as tractors
are concerned, they require very limited marketing and
advertising and that too only amongst farmers. The
SUVs/MUVs also do not require that much promotion and
marketing as is required for passenger cars. Another material
aspect in this regard is that the expenditure incurred on
promotion, marketing and advertising would also depend upon
the territories in which such activities are undertaken and the
mediums used for the purpose of promotion and advertising.
The advertising for passenger cars needs to be highly visible
and extensive, using not only the print media but also the
electronic media, which is far more costly than print media.
Also the expenditure on marketing, promotion and advertising
would depend upon the number of new products launched in
the market. Promotion and advertising of an existing products
requires much less expenditure, as compared to that of a newly
launched products which need extensive coverage so as to
make a potential buyer aware of the introduction of the new
product in the market. It is, therefore, necessary for the TPO
to carefully choose the comparables before undertaking the
exercise to compare the expenditure incurred by an Associate
Enterprise under these heads with the expenditure incurred by
an independent domestic unit for similar purpose. We find
from a perusal of the order of the TPO that Maruti had
suggested the name of Honda SIEL and Hyundai Motors for
this purpose. But, the TPO, without any reasonable ground,
did not compare the expenditure incurred by these companies
on marketing, promotion and advertising of their respective
products with those incurred by Maruti under these heads.
The TPO declined to consider Honda SIEL and Hyundai Motors
and comparables on the ground that these companies had
substantial related period transactions. He, however, did not
elaborate what those related period transactions were and how
they would have distorted the comparison if taken as
independent comparables. In any case, if the TPO did not find
HONDA SIEL and Hyundai Motors to be appropriate
comparables, he ought to have looked for other entities which
could be really compared with Maruti considering the nature of
its business, the number of the products launched by it in the
market, the territories serviced by it and the turnover and
profit achieved by it. There should be functional similarity in
the companies chosen for the purpose of comparison. If he
was unable to find suitable comparables in the domestic
market, he could have looked for comparables in overseas
market. But, unless he was able to identify suitable
comparables, it was not open to him to conclude that the
expenses incurred by Maruti on promotion, marketing and
advertising of its products were more than what an
independent comparable entity would have incurred and,
therefore, exceeded the bright line limit. The appropriate
method for the TPO would have been to take all automobile
companies manufacturing and selling vehicles in domestic
market, eliminate those which were incomparable, adopting a
methodological approach, and then carry out comparison with
those which were really comparable independent entities.
Adjustments wherever needed could then be made, considering
individual profiles of those entities.
80. The TPO rejected the contention of Maruti that it had
benefited from the marketing efforts made by it since it had
achieved average growth @ 18% per annum in last 13 years
and that the industry average of comparables on advertising
was 1.8% which was also the computation in respect of the
petitioner for the past 13 years. The growth percentage has to
be viewed in the right perspective. If a company selling 10,000
vehicles in a year increases its sale by say 5,000 vehicles, it
would mean 50% growth in its revenue. On the other hand, if
a company manufacturing 1 lakh vehicles achieved growth of
25,000 vehicles, percentage of its growth would be lower than
that of the company selling 10,000 vehicles per year, though if
viewed in terms of number of vehicles, the larger company has
achieved much more growth than the small company.
Therefore, the comparison of growth is to be seen only amongst
comparable companies. Taking Hindustan Motors Limited,
Mahindra & Mahindra Limited and Tata Motors as
comparables in this regard, the TPO found that average growth
rate of these companies was 19.4%, whereas the average
growth rate of the petitioner was 14% and, accordingly, he
rejected the contention of the petitioner that extra promotional
effort had resulted in higher growth to the petitioner, in
comparison to independent comparable companies. As noted
earlier by us, Mahindra & Mahindra Limited, Tata Motors
Limited and Hindustan Motors Limited cannot be said to be
comparables since Hindustan Motors Limited and Tata Motors
Limited had not incurred any expenditure on marketing,
promotion and advertising during the year in question whereas
Mahindra & Mahindra did not have any business in passenger
car market in the relevant year. Moreover, Hindustan Motors
Limited, as far as we know, was selling only Ambassador Cars
and that too in very limited numbers, mostly to Government
Departments, which required no extra effort Tata Motors
Limited is primarily engaged in the business of manufacture
and selling of trucks and buses during the relevant year. It was
selling only one or two models of passenger cars in the
domestic market and since the vehicle manufactured by it
catered to an altogether different segment, their sale in the
domestic market hardly required any promotion or
advertisement. The TPO, in the absence of any comparison
with an appropriate entity, could not have outrightly rejected
the contention of the petitioner that it had benefited from
substantial expenditure incurred by it in marketing, promotion
and advertising, in the form of higher growth in its turnover.
The case set up by the petitioner in this regard needs to be
considered in the light of the fact that on account of the de-
licensing of the automobile industry a number of foreign
players had entered the domestic market and they were quite
enthusiastic about penetrating the Indian market and grabbing
a major chunk of the domestic market. They were also
extensively promoting and advertising their products. They
were international giants, backed by international brands of
repute and strong financial muscle, on account of their deep
pockets. They were in a position to incur huge expenditure on
marketing, promotion and advertising of their products, even
at the cost of incurring huge losses in the initial years of their
operations in India. It would have been difficult for Maruti to
maintain its market share and achieve further growth, had it
not countered the efforts of these automotive giants by
incurring adequate expenditure on marketing, promotion and
advertising of its products. However, the TPO has not even
gone into these aspects of the matter and has not made any
sincere effort to arrive at expenditure which an independent
comparable entity, placed in the position of Maruti, would have
incurred on marketing, promotion and advertising of its
products. Though the TPO accepted the contention of the
petitioner that the cost benefit analysis should be based on the
analysis of independent comparables and the arm's length
expenditure should be based upon the advertising expenditure
incurred by the independent comparables, he miserably failed
to identify and select the entities which could be said to be
really comparable to Maruti. Hence, the order passed by him
being based on no evidence at all cannot be sustained.
81. OCED guidelines on which reliance was placed by
the TPO, provide that in order to ascertain whether the
marketer is entitled to pass a normal return, it would be
necessary to assess the obligations and rights implied by the
agreement between the parties. The guidelines acknowledge
that the marketer could be reimbursed in various forms for the
promotion expenditure incurred by it. In the case of a
distributor, such reimbursement could come in the form of
higher distribution margin or exclusive or long-term
distribution rights. Maruti, admittedly, was not a distributor
for the products manufactured by Suzuki. It was a licensed
manufacturer of these products and had entered into a long-
term agreement with Suzuki. Therefore, it was justified in
incurring substantial expenditure on marketing, promotion
and advertising of its products even under the joint trademark
‗Maruti Suzuki' and using the logo of Suzuki. Since the
products promoted and advertised by Maruti were being
manufactured and sold solely by it and Suzuki had no right to
sell any product under the joint trademark ‗Maruti Suzuki', the
benefits from the expenditure incurred on marketing,
promotion and advertising of Maruti products under the joint
trademark ‗Maruti Suzuki' would accrue to Maruti and the
status of Maruti is, therefore, not comparable to that of a
distributor or a licensed seller.
82. Even if it is found that Maruti had incurred
expenditure on marketing, promotion and advertising of its
products, which was more than what a comparable
independent entity, placed in the position of Maruti would have
incurred, that by itself will not entail payment from Suzuki to
Maruti if it is shown that under the terms and conditions of
the composite agreement dated 12.12.1992, or some other
arrangement, Maruti obtained some concession or subsidy
from Suzuki, in one form or the other which can offset the
extra expenditure incurred by Maruti on marketing, promotion
and advertising of its products. As we said earlier, the TPO
has to take an overall view of all the rights obtained and
obligations incurred by Maruti, vis-à-vis, Suzuki and then
determine appropriate arm's length price in respect of the
international transactions which Maruti had with Suzuki.
83. Since we have come to the conclusion that the order
passed by the TPO making adjustments to the income of the
petitioner company is based on no evidence which amounts to
an error of law by him, the procedure followed by him was
faulty, the approach adopted by him was erroneous and the
order passed by him is arbitrary and irrational, it will be open
to this Court to set aside the order passed by him, in exercise
of writ jurisdiction under Article 226 of the Constitution. Also,
the Transfer Pricing Provisions being rather new to the tax
regime in India and with the entry of more and more
multinationals in our country, these provisions are likely to
come up frequently for application by the TPOs as well as the
Assessing Officers, we deem it appropriate to clarify those
aspects of the transfer pricing provisions which come up for
our consideration in this case, so that they are able to
appreciate the scope of their powers under Transfer Pricing
Provisions of the Act as well as the procedure to be followed
and approach to be adopted by them while processing such
cases.
84. CONCLUSIONS
i. The onus is on the assessee to satisfy the
AO/TPO that the arm's length price computed by
it, was in consonance with the provisions
contained in Section 92 of the Act. The AO/TPO
can reject the price computed by the Assessee
and determine it only where he finds that the
assessee has not discharged the onus placed on
it or he finds that the data used by the assessee
is unreliable, incorrect or inappropriate or he
finds evidence, which discredits the data used
and/or the methodology applied by the assessee.
ii. The TPO/AO, before he determines arm's length
price in relation to the income from an
international transaction, needs to give
appropriate notice to the assessee, giving him an
opportunity to produce evidence in support of the
arm's length price computed by him. In case the
TPO/AO proposes to make adjustments to the
income of the assessee by revising the arm's
length price computed by him, he needs to give a
notice to the assessee, conveying the grounds on
which the adjustment is proposed to be made,
followed by an opportunity to reply to that notice
and produce evidence to controvert the grounds,
on which the adjustment is proposed.
iii. If an independent domestic entity uses a foreign
trademark and/or logo on its products or on their
containers, packaging, etc., manufactured
and/or sold in India, no payment to the foreign
entity in this regard is necessary, unless agreed
by it, irrespective of whether the use of the
foreign trademark and/or logo is obligatory or
discretionary.
iv. If a domestic entity, which is an Associate
Enterprise of a foreign entity within the meaning
of Section 92A of the Act, uses a foreign
trademark and/or logo on its products or on their
containers, packaging, etc., manufactured
and/or sold in India, no payment to the foreign
entity on account of such user, is necessary, in
case the use of the foreign trademark and/or logo
is discretionary for the domestic entity. However,
the income arising from such international
transaction(s) needs to be determined at arm's
length price, in terms of Section 92C of the Act.
v. If the domestic entity which is an Associate
Enterprise of the foreign entity within the
meaning of Section 92A of the Income Tax Act is
mandatorily required to use the foreign
trademark and/or logo on its products and/or
their containers, packaging, etc., appropriate
payment in this regard should be made by the
foreign entity to the domestic entity, on account
of the benefit it derives in the form of marketing
intangibles, obtained by it from such mandatory
use of its trademark and/or logo.
vi. Even in the cases where payment in terms of
clause (v) above is to be made by the foreign
entity, to the domestic entity, the arm's length
price in respect of the income, from the
international transaction between the two
entities, needs to be determined, taking into
consideration all the rights obtained and
obligations incurred by the parties under the
international transaction in question, including
the value of marketing intangibles obtained by
the foreign entity on account of compulsory use
of its trademark and/or logo by the domestic
entity. Suitable adjustments in this regards will
have to be made considering the individual
profiles of these entities and other facts and
circumstances justifying such adjustments.
vii. The expenditure incurred by an independent
domestic entity on advertising, promotion and
marketing of its products using a foreign
trademark/logo does not require any payment or
compensation by the owner of the foreign
trademark/logo to the domestic entity on account
of use of the foreign trademark/logo in the
promotion, advertising and marketing
undertaken by it, unless agreed by the domestic
entity.
viii. The expenditure incurred by a domestic entity,
which is an Associate Enterprise of a foreign
entity, on advertising, promotion and marketing
of its products using a foreign trademark/logo
does not require any payment or compensation
by the owner of the foreign trademark/logo to the
domestic entity on account of use of the foreign
trademark/logo in the promotion, advertising and
marketing undertaken by it, so long as the
expenses incurred by the domestic entity do not
exceed the expenses which a similarly situated
and comparable independent domestic entity
would have incurred.
ix. If the expenses incurred by a domestic entity
which is the Associate Enterprise of foreign
entity, using a foreign brand trademark and/or
logo while advertising, marketing and promoting
its products, are more than what a similarly
situated and comparable independent domestic
entity would have incurred, the foreign entity
needs to suitable compensate the domestic entity
in respect of the advantage obtained by it in the
form of brand building and increased awareness
of its brand in the domestic market.
x. In case the foreign entity is liable to compensate
in terms of clause (ix) above, the TPO needs to
determine the arm's length price in respect of the
international transaction made by the domestic
entity, with the foreign entity, which is its
Associate Enterprise within the meaning of
Section 92A of the Act, taking into consideration
all the rights obtained and obligations incurred
by the two entities, including the advantage
obtained by the foreign entity.
xi. In order to ascertain whether the expenses
incurred by the domestic entity, which is an
Associate Enterprise of a foreign entity, on the
marketing, promotion and advertising of its
products using the brand trademark/logo of the
foreign entity, are more than what a similarly
situated and comparable independent domestic
entity would have incurred, or not, it would be
necessary to identify appropriate comparables for
the purpose of comparison of their expenditure
with the expenditure incurred by the domestic
entity in this regard. Suitable adjustments will
have to be made considering the individual
profiles of these entities and other facts and
circumstances justifying such adjustments.
85. For the reasons given in the preceding paragraphs,
the impugned order dated 30.10.2008 is hereby set aside and
the TPO is directed to determine appropriate arm's length price
in respect of the international transactions entered into by the
petitioner Maruti Suzuki India Limited with Suzuki Motor
Corporation, Japan, in terms of the provisions contained in
Section 92C of the Income Tax Act and in the light of the
observations made and the view taken by us in this order. The
TPO shall determine the arm's length price within three
months of the passing of this order.
(V.K. JAIN) JUDGE
(BADAR DURREZ AHMED) JUDGE JULY 01, 2010 RS/Ag
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!