Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 28, Cited by 12]

Income Tax Appellate Tribunal - Mumbai

Dcit 7(1)(1), Mumbai vs Goldman Sachs (India) Securities P.Tl, ... on 17 February, 2022

           IN THE INCOME TAX APPELLATE TRIBUNAL
                MUMBAI BENCH "K", MUMBAI

          BEFORE MRS. DIVA SINGH, JUDICIAL MEMBER &
           SHRI RIFAUR RAHMAN, ACCOUNTANT MEMBER

                        ITA NO.1115/MUM/2015
                             (A.Y. 2010-11)
Goldman Sachs (India)                Dy.CIT-7(1)(1),
Securities Pvt. Ltd.                 Room No. 522, Aayakar Bhavan,
951 A, Rational House,          Vs   M.K. Road, Mumbai-400020.
 Appasaheb Marathe Marg,
Prabhadevi, Mumbai-400025.

 PAN: AAFCA6819F
अपीलाथ /Appellant                      यथ /Respondent
                               &
                      ITA NO.1546/MUM/2015
                           (A.Y.2010-11)
Dy.CIT-7(1)(1),                     Goldman Sachs (India) Securities
Room No. 522, Aayakar              Pvt. Ltd.
Bhavan,                       Vs 951 A, Rational House,
M.K. Road, Mumbai-400020.           Appasaheb Marathe Marg,
                                   Prabhadevi, Mumbai-400025.

 PAN: AAFCA6819F
अपीलाथ /Appellant                      यथ /Respondent
          Assessee by       :   Sh. Percy J. Pardiwalla, Sr. Advocate
                                Sh. M. Aggarwal, Advocate
          Revenue by       :    Sh. Yogesh Kamat, CIT-DR
          Date of hearing       :       25.11.2021
          Date of pronouncement :        17.02.2022

                         HEARING VIA WEBEX

                                ORDER

PER DIVA SINGH, J.M:

These are cross appeals filed by the Assessee and the Revenue pertaining to 2010-11 assessment year assailing the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 2 of 66 assessment order dated 28.01.2015 passed u/s 143(3) r.w.s. 144C(3) of the Income Tax Act, 1961 wherein the parties are be fore the I TA T on the foll owing gr ound s :

2. The Grounds raised by the Assessee in ITA 1115/Mum/2015 r e a d a s u n d e r :
Aggrieved by the order passed by the Deputy Commissioner of Income-tax Range -7 (1)(1), Mumbai ('AO') in pursuance of the directions issued by Dispute Resolution Panel - III ('DRP'), Mumbai dated 28 January 2015 under section 143(3) read with section 144C(13) of the Act, the Appellant respectfully submits that the learned AO erred in passing the order on the following grounds:
1. In making an upward transfer pricing adjustment of Rs.4,36,18,542 in determining the arm's length pricing (ALP) of the international transaction pertaining to investment advisory/ support services provided by the Appellant to its overseas associated Enterprises(AE), inter alia, on following grounds:
a) Rejecting the search process adopted and documentation maintained by the Appellant for the international transaction;
b) Rejecting the following companies selected as comparables by the Appellant in the transfer pricing documentation:
• IDC (India) Limited;
• Access India Advisors Limited;
• ICRA Management Consulting Services Limited;
• Informed Technologies Limited; and • Kinetic Trust Limited.
c) Not sharing the search process conducted by the learned transfer pricing officer (TPO) to arrive at the final set of comparable companies:
d) Accepting the following additional companies which are functionally not comparable to the investment advisory services provided by the Appellant:
• Motilal Oswal Investment Advisors Pvt. Ltd.:
• IDFC Investment Advisory Ltd.; and • Kshitij Investment Advisory Co. Ltd.
e) Considering the following companies with significant related party transactions as comparable to the Appellant;

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 3 of 66 • IDFC Investment Advisory Ltd.;

• Kshitij Investment Advisory Co. Ltd.

f) Considering the following company with supernormal profits as comparable to the appellant :

Motilal Oswal Investment Advisors Pvt. Ltd.
g) Rejecting the use of contemporaneous and multiple year data available for computing the ALP as on the date of filing of return of Income and relying only on the single year data (i.e. for the year ended 31 March 2010) for the purpose of determining the ALP;
h) Not granting an adjustment on account of difference in risks assumed by comparable companies selected by the learned TPO vis-a-vis the Appellant;
i) Using data/ information/ clarification obtained under section 133{6) of the Income-tax Act, 1961 (the Act) and not furnishing a copy of the request and response of the same to the appellant; and not giving an opportunity of being beard to the appellant while using the same.

2. In making an upward transfer pricing adjustment to the extent of Rs 7,23,68,349 (total adjustment of Rs. 12,05,80,331 less voluntary transfer pricing Adjustment of Rs 4,82,11,982) for the international transaction pertaining to provision of Information Technology enabled services to its AE and in re-computing the arm's length price under the Transactional Net Margin Method (TNMM), inter alia, on following grounds:

a) Inappropriate rejection of certain comparable companies by the learned TPO identified by the Appellant in its transfer pricing study report for the financial year (FY) 2009-10;
 •    CG VAK Software and Exports Limited
 •     R Systems Limited
b) Adopting additional companies which are functionally not comparable to the ITeS provided by the Appellant;
     •     Eclerx Services Limited
     •     Acropetal Technologies Limited
c) Applying Incorrect additional filters to arrive at the final set of comparables;
d) Considering companies with supernormal profits as comparable to the Appellant;
e) Not granting an adjustment on account of difference in risks assumed by comparable companies selected by the learned TPO vis-a-vis the Appellant;
f) Not granting an adjustment on account of differences between the working capital of the Appellant and the comparable companies;
g) Rejecting the use of contemporaneous and multiple year data available for computing the ALP as on the date of filing of return of Income and relying only Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 4 of 66 on the single year data (i.e. for the year ended 31 March 2010) for the purpose of determining the ALP.

3. In making an upward transfer pricing adjustment to the extent of Rs.

4,97,37,603 for the international transact pertaining to broking services to its AE and in re-computing the arm's length price under the Comparable Uncontrolled Price (CUP), inter alia, on following grounds:

a) Making an upward adjustment to commission earned from AEs under the CUP method, by considering only top 10 offshore clients as comparables and disregarding commission from other foreign and on shore clients in the absence of any dissimilarity in the nature of functions performed for the securities broking services rendered to onshore and offshore clients in respect of securities traded in cash equity segment on NSE and BSE;
b) Not granting the following adjustments to the CUP data:
• For significantly higher volume of transactions of the Appellant with the AEs as compared to other clients;
• Difference in risks assumed for transactions with AEs versus third party clients.

4. Based on the facts and circumstances of the case, the learned AO has erred in law and in fact, in disallowing charges paid to the National Securities Clearing Corporator) Ltd., Bombay Stock Exchange and National Stock Exchange (stock exchanges) amounting to Rs 1,021,507 for non-confirmation of clearing house trades, client code modification, bad/short delivery, etc. on the basis that the payments made are in nature of penalties/ fines.

5. The learned AO has erred in computing interest under sections 234B and 234C of the Act.

The Appellant craves leave to add, alter, vary, omit, substitute or amend any or all of the above grounds of appeal, at any time before or at the time of the appeal, so as to enable the Hon'ble Income -Tax Appellate Tribunal to decide this appeal according to law.

3. The grounds raised by the Revenue in ITA 1546/Mum/2015 read as under:

1. "Whether on the facts and circumstances of case and in law, the Hon'ble DRP erred in accepting Integrated Capital Service Ltd. as a comparable which is having revenue below Rs.1 Crore and its functionality is different from that of the assessee."
2. "Whether on the facts and circumstances of case and in law, the Hon'ble DRP erred in deleting the addition of Rs.60,63,49,187/-, which was claimed by the assessee as an expenditure on account of ESOP."
3. "Whether on the facts and circumstances of case and in law, the Hon'ble DRP failed to appreciate that no "expenditure" has been incurred by the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 5 of 66 assessee and at best it is charging of premium at a price which is much less than prevailing market price of the shares, i.e. lesser realization of share premium compared to the market price."
4. "Whether on the facts and circumstances of case and in law, the Hon'ble DRP erred in holding that the ESOP expenditure needs to be allowed u/s 37(1), without having regard to the fact that the expenditure claimed is capital in nature, as it necessarily relates to increase in the share capital of the assessee company and hence it is not allowable u/s 37(1)."
5. "The appellant craves leave to amend or alter any ground or add a new ground which may be necessary ."

4. These appeals came up for hearing on 22nd November, 2021. On the said date, noticing from the record that all along the assessee in its written requests had sought exemption from the virtual platform and opportunity to argue the appeal in a physical Court. The l d. AR, accordingly was required to address whether he was ready to argue his case on a virtual platform.

4.1 The ld. AR Mr. Ma d hur Aggarwal submitted that ITA 1115/Mum/2015 is a stay granted appeal wherein on the extension of Stay granted by the ITAT the Revenue had invoked the Writ jurisdiction of the Hon'ble High Court, the assessee consequently is now ready to argue these appeals on a virtual platform itself. Copy of the order dated 13.09.2021 in Writ Petition No. 666 of 2020 was filed. The relevant extract of the decision is extracted hereunder for completeness :

"2. Mr. Agarwal states that main Appeal before the Income. Tax Appellate Tribunal had come up for hearing sometime in last week at which time the departmental Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 6 of 66 representative sought adjournment and the next date fixed is sometime in October, 2021.
3. Mr Suresh Kumar states that if the Court can direct Income Tax Appellate Tribunal to dispose of the Appeal itself on the next date of hearing or at least by 30th November, 2021, this Petition can be disposed of.
4. The stay has been in force for almost three years. The Miscellaneous Application rejecting recall of the order of stay was dismissed almost two and half years ago. The Appeal itself is ripe for hearing. In our view, interest of justice will be met if the Tribunal is requested to dispose of the Appeal on the next date of hearing and in any case by 30th November, 2021.
5. Accordingly, this Petition disposed of and the Income Tax Appellate Tribunal is requested to dispose of the Appeal on or before 30th November, 2021."

4.2 Both the parties, accordingly, expressed their willingness to argue the appeals on the next date i.e. 23.11.2021 on the virtual platform itself. 4.3. In view of this fact, it was directed that the appeals be listed for hearing on the next day i.e. 23.11.2021. 4.4 On the said da te, the Tr ansfe r P ricing issues a ri sing in assessee's appeal were argued by Sr. Advocate M r . P . J. Pardiwalla assisted by Shri Madhur Agarwal, Advocate. The hearing spilled over to 24.11.2021 on which date, both the parties argued their appeals respectively and the hearing was effectively concluded. However, since the parties were required to sum up their arguments in writing, they were directed to file their submissions after first mutually exchanging these amongst them. For this limited purpose of exchange of documents, the case was listed for hearing on 25.11.2021. On the next date, both the parties submitted Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 7 of 66 that the relevant documents have been exchanged with each other, these are, accordingly taken on record.

5. Before addressing the specific points arising for adjudication, it is necessary to refer to certain necessary background details.

6. A peru sal of the recor d shows tha t the TP O in his or der dated 29.01.2014 passed u/s 92CA(3) of the Income Tax Act has taken note of the fact that the assessee has been incorporated in March,2006 for the purposes of inter-alia undertaking securities broking, investment banking and other financial services business in India. The a ssessee is shown to be wholly owned subsidiary of M/s Goldman Sachs (Mauritius) LLC.

6.1 The present appeals are against the final assessment order dated 28.01.2015 passed by the AO u/s 143(3) read with Section 144C(13) of the Income Ta x Act passed in pursuance to the directions of DRP.

6.2 The assessee in the year under consideration declared a taxable income of Rs. 166,13,33,314/-. In Form No. 3CEB the assessee has reported the following international transactions with its Associated Enterprises :

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 8 of 66
1. International Transactions During the year under consideration, the company has entered into the following international transactions with its Associated Enterprises:
Provision of Investment banking Rs 149,429,101 (Receipt TNMM 1 services for services) Rs 34,450,732 (Payment for services) 2 Investment advisory and support Rs 511,629,884 TNMM services in respect of strategic investments into India 3 Securities broking services in respect Rs 399,170,671 CUP of securities traded in the cash equity segment on NSE and BSE 4 Securities broking and clearing Rs 630,021,886 CUP services in respect of contracts entered in the derivatives segment on NSE and BSE 5 Provision of Information Technology Rs 557,141,116 TNMM Enabled Services 6 Reimbursement/recovery of expenses Rs 1,04,98,35,657 NA 7 Allocation of expenses Rs 5,90,39,695 NA

7. Pursuant to the reference made to the TP O for computing the arms length price in relation to the international transactions, the TPO made an upward adjustments aggregating to Rs. 20,53,90,931/-. The break- up of the adjustments is as under :

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 9 of 66

8. The assessee objected to these adjustments and carried the issue in appeal before the next Forum provided by the Statute. Considering the Objections, the DRP directed the TPO to rework the adjustments made to the arms length price in terms of the directions give. Aggrieved by the directions given, both the assessee and the department are in appeal before the ITAT on the above mentioned grounds. INVESTMENT ADVISORY SEGMENT

9. Addressing Ground No. 1 Senior Counsel submitted that the assessee maintaining the Objections and the grievances on all the various aspects of the issues agitated qua the Investment Advisory Segment which have been elaborated in detail in the specific ground will first advance arguments seeking exclusion of a specific comparable company taken by the TPO. It was his submission that this submission may not be so construed as to understand that the other objections elaborated in Ground No. 1 namely rejection of assesse e's Researc h purpose documentation; rejec tion of IDC ( In d i a ) Limited; Access In d i a Advisors Limited; IC R A Management Consulting Services L imited; In f o r m e d Technologies Limited; and Kinetic Trust L imited as comparables and Objections to the inclusion of Moti Lal Oswal Investment Advisors Pvt. Ltd.; IDFC Investment Advisory Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 10 of 66 Ltd. and Kshitij Investment Advisory Co. Ltd. on the grounds that these were functionally not comparable to the assessee are being given up. Maintaining the objections posed to the inclusion of IDFC Investment Advisory L td. and Kshitij Investment Advisory Co. L td. on the grounds of significant related party transactions also and further seeking exclusion of Moti Lal Oswal Investment Advisors Pvt. Ltd. also on the grounds of super normal profits etc. it was submitted may be considered to be vehemently agitated before the ITAT as these issues agitated in the grounds are not being given up by the assessee. It was requested that these may be kept alive. Th e grievances posed on the above issues including the grievances posed in Ground No. 1(a) & Ground No. 1(i) challenging the order on the grounds of non-sharing of the search process conducted by the TPO [Ground No.1(c)]; Rejection of contemporaneous multiple year date on facts challenged vide Ground No. 1(g); not granting adjustment on account of difference in risks assumed b y compa rable com panies selected by TP O [G round No. 1(h)]; using information u/s 133(6) without providing copy of the questions sent and answers received; and denial of opportunity of being heard thereon [Ground No. 1(i)] all these grounds raised may be considered to be vehemently agitated by the assessee and are not being given up.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 11 of 66 Maintaining the challenge posed in the grounds raised, it was submitted that the assessee would first seek adjudication on the issue of exclusion of Moti Lal Oswal Investment Advisors Pvt. Ltd. challenged on various grounds be fore the TP O and the DRP also. It was submitted that the assessee is confident on the basis of facts and precedents available in assessee's own case that the assessee has a binding precedent in its favour and hence must succeed in the absence of any contrary view and decision. In the said backdrop it was submitted that once this prayer of the assessee on examining the record and the judicial precedent is allowed, the other grounds in this segment become academic for the assessee in the present proceedings. These issues consequently may be kept open to be considered at some later stage, if need be and in the present proceedings, assessee would not seek any adjudication on these grounds raised.

9.1 In the said backdrop, the ld. AR submitted that the FAR of the assessee stands well settled and documented in the various or der s of the I TA T an d also b y the de ci sion s of the jurisdictional High Court as the issue has travelled to the said Forum also in the earlier years. Th e fact that Moti Lal Oswal Investment Advisors Pvt. Ltd. was not a valid Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 12 of 66 comparable all along it was submitted, stands fully addressed.

9.2 Carrying his submissions through the factual background of the objections to the said comparable before the TPO and the DRP and the past history on the issue, ld. counsel submitted that the Moti Lal Oswal Investment Advisors Pvt.Ltd. in the year under consideration again was wrongly included as a functionally comparable company. The decision was challenged not only on the ground that the FAR of the two companies was different but also on the ground that consistently ITAT has held this company in the facts of the assessee's case itself to be functionally not comparable in the earlier years and also in a subsequent year. It was vehemently submitted that there are consistent orders of the I TAT on this issue and also of the jurisdictional High Court. Copy of these decisions, it was submitted, have been made available before the Bench and were being heavily relied upon. It was further argued that there is no contrary decision or view after the decisions of the jurisdictional High Court in the case of the assessee itself. Orders of the ITAT followed in assessee's case some of which have been upheld by the jurisdictional High Court, it was submitted are relied upon and copies have been filed. Decisions of the ITAT on Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 13 of 66 near identical facts and circumstances pertaining to this very assessment year which have also held that Moti Lal Oswal Investment Advisors Pvt. Ltd. is not a valid comparable even in the year under consideration with Investment Advisory companies filed were relied upon. 9.3 Specific attention was invited to the objections posed on this ground before the TPO and the DRP a lso. Attention was invited to Chart at page 2 of Additional Paper Book (II) contrary a selection of some cases relied upon were referred to:

   Judicial Precedents                                                                     A.Y.
1. PCIT - 7 v. Goldman Sachs (India) Securities Private Limited [ITA No.30/Mum/ 2017]      2009-10
   (Bombay High Court)

2. PCIT v. NVP Venture Capital India Private Limited [ITA No. 406/Mum/2016] (Bombay High 2010-11 Court)

3. Goldman Sachs (India) Securities Private Limited v. DCIT, Circe- 7 (1)(1) [ITA No. 2011-12 927/Mum/2016]

4. Goldman Sachs Asset Management India Pvt Ltd. v. DCIT [ITA N . 6989/Mum/2014] 2010-11

5. Goldman Sachs (India) Securities Private Limited v. DCIT, Range 3(1)[ITA No. 2009-10 222/Mum/2014]

6. NVP Venture Capital India Private Limited v. DCIT - 3(2)(2) [ITA No.1564/Mum/2015] 2010-11

7. Bain Capital Advisors (India) Private Limited v. DCIT - 3(3) [ITA N0. 413/Mum/2015] 2010-11 8 3i India Private Limited v. DCIT [ITA No. 581/Mum/2015] 2010-11 9 AGM India Advisors Private Limited [ITA No. 4757/Mum/2015] 2010-11 10 Carlyle India Advisors Private Limited [ITA No. 1040/Mum/2015 2010-11 11 FIL Capital Advisors India Private Limited v. DCIT [ITA No. 7403/Mum/2014] 2010-11 12 AGM India Advisors Private Limited [ITA No. 537/Mum/2016] 2011-12 13 Carlyle India Advisors Private Limited v. DCIT -10(1) [ITA No. 2200/ Mum/2014] 2009-10 14 Carlyle India Advisors Private Limited v. DCIT -10(1), Mumbai [ITA No. 7367/Mum/2012] 2008-09 9.4 The ld . AR carrying the Bench through the TP O's order and the objections of the assessee posed before the DRP and the rejection by the DRP submitted that in the facts of the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 14 of 66 present case Moti Lal Oswal Investment Advisors Pvt. Ltd. has wrongly been included as a valid comparable. Considering the judicial precedent in assessee's own cases read along with orders of the ITAT in similarly identical orders pertaining to 2010-11 assessment year, the prayer of the assessee in the absence of any change in fact or circumstance, it was submitted may be allowed.

10. The ld. DR in reply submitted that Moti Lal Oswal Investment Advisors Pvt. has correctly been included as comparable and the past history and the case laws relied upon by the ld. AR it was argued, have no relevance as in the facts of the present case, specific information u/s 133(6) has been obtained by the TPO and it is only after considering the facts that the said company has been included by the TPO as a comparable. Specific reliance was placed on para 8 .10 pages 12 and 13 of the TP O's order. Th us, i t was his submission that the orders of the ITAT and the High Court consequently rendered in the earlier years in the absence of this information may, hence, be considered to be d isti nguis hable. Carr ying us thr ough the or der of the TP O and the DRP, the ld . CI T-DR subm itte d that the reasons for holding the said company as incomparable are no longer Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 15 of 66 valid. Accordingly, it was his vehement prayer that the said comparable may be retained.

11. The ld. AR in reply submitted that reliance placed upon the past history sought to be set aside on account of the information sought u/s 133(6) was entirely misplaced. In the absence of what questions were raised and what answers were revealed the whole exercise, it was argued, is meaningless. Objections to this extent have been raised before the DRP and a ground before the ITAT. Drawing specific attention to documents available in the public domain made available to the TPO as well as the DRP which constituted the Directors' Report at specific page 292 of the Paper Book were referred to. Copy of the Annual Report obtained from the Website extracts available in the public domain available at pages 291 to 316) it was submitted, mentions the activities of the said comparable. Referring to the same, it was submitted that it is mentioned that there are four different business verticals of Moti Lal Oswal Investment Advisors Pvt. Ltd. therein thus, the segmentals allegedly obtained by the TPO have no relevance. The specific extract from the Director's Report page 292 of the Paper Book highlighting the activities referred to is reproduced hereunder:

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 16 of 66 "During the year ended 31st March, 2010 the revenue of your company have increased from Rs. 468.47 million to Rs. 655.26 million and the Profit After Tax (PAT) have increased from Rs. 149.38 million to Rs. 216.60 million-an increase of 40% and 45% respectively over the previous year.

The company derives its business income from four different business verticals viz Equity Capital Markets, Mergers & Acquisitions, Private Equity Syndications and Structured Debt. The income source across the four products was more or less evenly balanced. The company continues to perform well on advising Indian corporate on cross border acquisitions. The Private Equity business over the last three years has skill set and experience within the team is very well appreciated by our clients."

(emphasis supplied) 11.1 Referring to the disclosure in Schedule-J of income from operations, (Paper Book page 301 read alongwith page

305) it was submitted that all these activities were shown as "advisory fees'. Attention was also invited to disclosure on segmental report wherein in para 1.14, "the Company is engaged in single segment and there are no separate reportable segments as def ined in AS-17."

11.2 Th us, i t was subm itted that the mere fact tha t the narration given that it is "advisory fees" does not mean that it is similar to assessee's "advisory fees". It was submitted that this submission stands considered on facts by various orders of the ITAT affirmed by the jurisdictional High Court. Accordingly, it was argued that the submissions advanced on behalf of the Revenue that legal precedent is distinguishable on account of information sought from the comparable u/s 133(6) may be rejected.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 17 of 66

12. We have heard the rival submissions and peruse d the material available on record. Keeping all the other issues open for consideration, addressing the grievance posed by the inclusion of Moti Lal Oswal Investment Advisors Pvt. Ltd. We are of the view that the said company on facts has to be excluded. While coming to the said conclusion, we have considered Paragraph 8.10 of the TP O specifically hi ghli ghted by the CI T-D R. The reasons for coming to the said conclusion, we elaborate hereinafter. 12.1 Para 8.10 of the TPO's order has specifically been relied upon b y the ld. CI T-DR. We have considered the same and on consideration thereof, we find that it in no way establishes the claim of the Revenue that it is a valid comparable. Notwithstanding the arguments advanced on behalf of the assessee in support of Ground No. 1(i) that full details qua the queries raised and answers received have not been shared with the assessee; that these remain in the exclusive knowledge of the TPO which arguments we propose to address separately even de-hors this grievance on considering the facts as available and relied upon, we are unable to see how these can be said to be supporting a case of the Revenue. Th e in formation referred to, we have seen and considered. On a careful reading of it, we find that it leads to many self contradictory instances of multiple, Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 18 of 66 arbitrary conclusions and infact demolishes the claim of the Revenue. We find that for the purposes of the present proceedings in support of the claim of the Revenue, it is a worthless exercise in futility as it neither illustrates nor evidences a compatibility of the said company with the assessee. The reference to these following facts fails as an evidence to establish comparability with the assessee. The specific para is extracted hereunder for completeness :

"'8.10 Further, the assessee has also submitted reasons for rejecting the additional comparables mentioned in the notice as under:
• Motilal Oswal Investment Advisors Private Limited: The TPO used information collected u/s. 133(6) from the said company. The assessee has furnished its explanation on the proposal of the TPO to reject this comparable, as under:
The assessee has contended that the functions performed by the company are not comparable to that of the Assessee since the company is engaged in rendering comprehensive investment banking solutions and transaction expertise covering private placement of equity, debt and convertible instruments covering international & domestic capital markets, mergers & acquisitions advisory and restructuring advisory & implementations.
Further, the assessee contended that the companies earning super normal profits should be rejected while arming at the ALP.
The company is into private equity advisory services and qualified all the filters applied by the TPO. The assessee objected to its inclusion saying that the same was not available in the data base at the time of search. The contention of the assessee is not correct as there was a deficiency in the search carried out by the assessee for want of inclusion of the phrase "Investment Advisory services".

Further, on going through the information regarding the services rendered by this company to the top 10 clients during the year under the proceeding, and contentions of the assessee, the following points emerge:

(a) The company is engaged in providing high quality strategic and financial advisory services which are used in acquiring majority equity stake, financial advisory services for hundred percent acquisitions, rendering advisory services for placement of equity with investors, rendering strategic financial advisory services to enhance banking fund limits of the companies. The analysis of these services show that the strategic and financial advisory services, rendered by this company are comparable with the high quality, j investment advisory services rendered by the assessee company.
(b) On going through the details of the top clients of this company, it is seen that the assessee has rendered strategic and financial advisory services to Renuka Sugars, Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 19 of 66 Brazil for acquisition of majority equity stake. It has also provided strategic financial advisory services to the same company for 100% acquisition in another foreign company. It has acted as a lead manager to Dewan Housing Finance Corporation for placement of equity with investor in order to fund the expansion plans of the said company. Further, it has rendered advisory / consultancy service in connection with public offering of equity shares for M/s.MBL Infrastructures. It has also rendered strategic financial advisory services to Vuppalamritha Magnetic Components Ltd., to enhance its banking facilities fund base limit. It has acted as a lead manager to Jai Balaji Industries Ltd., in connection with proposed placement of equity shares to QIBs. Further, it has rendered strategic financial advisory services to Ind Bharat Power Infra Ltd., for proposed placement of equity I convertible instruments with financial investors. It has also rendered advisory services to Bessemer Venture Partners Trust and rendered exclusive strategic financial advisory services to Sequoia Capital India Operations LLC for its proposed investments in Bharat Power Infra Ltd., It has also rendered advisory services to Citigroup Venture Capital. The compensation of Rs.53.67 crores has been received from these 10 clients for rendering the advisory services mentioned above. These top 10 clients account for 82.64% (53.67/64.94 crores) of the total advisory fees received by the said company during the year under the proceedings.

(c) On going through the Balance Sheet of Motilal Oswal Investment Advisors Pvt. Ltd., it is seen that the company has single reportable operational income segment and it is advisory fees of Rs.64.94 crores. The other income is a minor component of Rs.58.14 lacs. Further, on going through the Balance sheet, it is seen that the assessee has investments of Rs.52.50 lacs only. As per the notes to the accounts, the company has given a capital commitment of Rs.1.5 crores to Aditya Birla Pvt. Equity and Reliance Alternative Investment Fund out of which the company has contributed only Rs.30 lacs and Rs.22.50 lacs respectively. It has received Rs.31.72 crores of advisory fees (48.84%) in foreign exchange. At no place there is any mention of any investment fund or investment related activity being handled by the company. The related party transactions on a/c of advisory services rendered to fellow subsidiaries is Rs.8.33 crores (13.59%) only. Even if the rental payment of Rs.1.20 crores is taken into account, the RPT transactions are at 14.70%. The TPO has applied the RPT filter at 25%. It has been fairly settled that, the loan transactions, security deposit and other transactions need not be taken into account for the purpose of RPT calculation. This shows that the company is in the business of rendering advisory services and not in the business of managing funds.

(d) On going through the information collected regarding the employee profile or salary structure payable to its employees it is seen that the company has paid salary of Rs. 10.24 crores to 30 employees at an average salary cost of Rs.34.14 lacs. This shows that the company is employing highly skilled set of employees which are paid equally high salaries. It is obvious that the skill sets put to use by these employees are comparable with those by the employees of the assessee company. On going through the above analysis, it is clear that Motilal Oswal Investment Advisors P. Ltd., is not into an investment banking activity and also not in the management of-assets for others. Further, the contention of the assessee that an investment bank assists corporations in mergers and acquisitions, is not a correct proposition. The merger and acquisition related advisory services infact are the advisory services which involves skill sets which are comparable to the investment advisory services. Further, the analysis of top 10 clients of Motilal Oswal, covers 82.64% of the revenues. None of these activities can be said to be in the nature of investment banking or merchant banking activities. Thus the contention of the assessee on this point cannot be accepted.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 20 of 66 Further, there is no concept like super profit as claimed by the assessee. Thus the company is considered as a comparable as it is functionally similar to the assessee and rendering investment advisory services.

(emphasis supplied) 12.2 On considering the facts on the other hand we find that there is a binding legal precedent on the issue in the orders of the ITAT not only in assessee's own case in the preceding and subsequent assessment years but also in the orders of similarly situated assessees for the specific year under consideration which have been cited before us. 12.3 We find that the assessee in the facts of the present case qua the Investment advisory segment has all along opposed the inclusion of the said comparable on the reasoning that it is engaged in merchant banking and acquisition and mergers, thus, cannot be compared to assessee's investment advisory services. Infact, on a reading of the orders of the ITAT right from 2008-09 assessment years and ear lier a s note d i n orde r dated 22.07.2 01 6 in I TA 6912/Mum/2012 it is seen that the merchant banking companies have all along been considered to be not comparable with activities and functioning of companies engaged in investment advisory services. There is overwhelming legal precedent available on these facts which shows that all along consistently and unanimously the Courts/Tribunal have judicially noticed that FAR of Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 21 of 66 merchant and advisory services is entirely distinguishable. Admittedly a merchant banker by its very nature of functions arranges capital and can become a share hol der in t he company, the FAR of a Investment advisor is entirely distinguishable. Th us, Moti Lal Oswal I nvestment Advisors Pvt. Ltd. cannot be taken up as comparable for the assessee vis-a-vis its Investment advisory segment. 12.4 Th is position on facts has consistently been taken by the assessee over the years and this position has been consistently upheld by the ITAT and on a further challenge before the higher Forum by the jurisdictional High Court also over a period of time.

12.5 For the said purposes, we deem it appropriate to refer to question No. 2(c) considered by the Hon'ble Court in CIT Vs M/s Goldman Sachs (India) Securities Pvt. Ltd. (2016) 69 taxmann.com 19 (B om). Th e order of the I TA T pe rtaining to 2007-08 assessme nt year was challenged in appeal on certain issues including the issue at hand. The following specific question in para 2(c) was raised before the Court:

2. The Revenue urges the following question of law for our consideration:
....................
...................
( c ) Whether on the facts and in the circumstance of the case and in law, the Tribunal was justified in law in' relying upon the decision of the co-ordinate bench in the case of Carlyle India Advisors Pvt. Ltd. Ignoring the facts of the case which are different from the case relied Upon by the Tribunal?".
Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 22 of 66 12.5.1 This question was answered by the Court in the following manner:
Re Question (c)
6. ( a ) We found that during the subject Assessment Year, the Respondent- Assessee was providing services of Broking Sendees, Business Support Services and Investment advisory sendees to its customers. The TPO had adopted a list of comparable companies which were primarily engaged in providing services as merchant banker as comparable to determine the ALP in respect of the Investment Advisory Services rendered by it to its AEs . The companies selected by the TPO were identical to one selected in Carlyle India Advisors ( P ) Ltd., The aforesaid decision of the TPO in Carlyle (I) Advisors (P.) Ltd. v. Asstt. CIT [2012] 24 taxmann.com 176 (Mum.) was a subject matter of consideration by the Tribunal in ITA No. 7901/Mum/2011. The Tribunal after examining the business of each of the individual comparable concluded that they were different from that of the services provided by Carlyle India Advisors (P.) Ltd. (supra). This is so as the comparable used were in the merchant banking business while M/s. Carlyle India (supra) just like the Respondent-Assessee were in Investment Advisory Services. The Revenue carried the issue from the order of the Tribunal rendered on 4th April, 2012 in Carlyle India Advisors (P.) Ltd. (supra) to this Court in appeal. The appeal being (CIT v. Carlyle India Advisors (P.) Ltd. [2013] 32 taxmann.com 23 (Bom.)) -

wherein this Court refused to entertain the Revenue's appeal as is reflected in the order dated 22nd February, 2013. Thus, we see no reason to interfere with the impugned order of the Tribunal;

( b ) In the circumstance, the Tribunal in the impugned order adopted the same comparable it had adopted in the case of Carlyle India Advisors (P.) Ltd. (supra) for the purpose of arriving at the ALP in respect of its International Transaction;

(c) Further, Mr. Kotangale, learned Counsel appearing for the Revenue my fairly points out that a similar issue as arising herein, was a subject matter of consideration by this Court in Income (CIT v. General Atlantic (P.) Ltd. [2016] 68 taxmann.com 88 (Bom.). In the above case also the Assessee was engaged in the business of advisory services like the Respondent here and the TPO had relied upon the comparable selected by him in the case of Carlyle India Advisors (P.) Ltd. (supra) to determine the ALP in the case of Assessee therein i.e. General Atlantic (P.) Ltd. (supra). The Tribunal allowed the appeal in General Atlantic (P.) Ltd. (supra) by following its decision in Carlyle India Advisory (P.) Ltd. (supra) just as the Tribunal has done in the Respondent's appeal by the impugned order; and ( d ) Accordingly, question ( c ) does not give rise to any substantial question of law. Thus not entertained.

6. Accordingly, Appeal dismissed.No order as to costs.

(emphasis supplied) 12.6 We find on a reading of the above that in the face of the position of law as accepted by the ld. counsel for the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 23 of 66 Revenue before the Hon'ble jurisdictional High Court in 2007-08 assessment year, one would have thought that the issue is settled and closed as far as the present Forum is concerned. Despite conceding and accepting the position of law as settled before the Court we find that periodically this company overruling the objections of the assessee and ignoring the legal precedent available is still consistently picked up as a valid comparable by the Revenue. 12.7 It is seen that before the High Court again, this issue was raised in ITA No. 30 of 2017 dated 10th June, 2019 in 2009-10 assessme nt year wherein on a detailed reasoning considering the judicial precedent available, the Assessing Officer's challenge was rejected on the principle that merchant banking activity etc. related functions of the comparable are not similar to the investment advisory services of the assessee. It is seen that before the Hon'ble Court the following question was raised as additional ground(i) :

i. Whether on law and in the facts of the instance case, was the Tribunai right in directing the AO to exclude Motilal Oswai Investment Advisory Pvt. Ltd. from the list of comparables, when the DRP has in this years found that the major source of revenue came from financial Advisory services and not from any activity of merchant banking. Assessee company itself has reported in its annual report income from operations under the head Advisory fees a fact that has not been controverted by the Respondent company?
(emphasis supplied) Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 24 of 66 12.7.1 The issue raised was considered by the Hon'ble Court in the following manner:
3. All these questions arise out of transfer pricing adjustment in case of the respondent-assessee. In so far as question No.i is concerned, the Tribunal excluded the instance of one Motilal Oswal Investment Advisory Private Limited on the ground that the said company was carrying on business of mergers and acquisitions and other related activities as well as, as a merchant banker, whereas the assessee was providing Investment Advisory Services. Learned counsel for the revenue however contended that the Transfer Pricing Officer had recorded that during the year under consideration Motilal Oswal had earned income only from Advisory fees and not from any activity of merchant banking. According to him, therefore, the Tribunal committed an error in discarding Motilal Oswal as a comparable.
4. We notice that similar issue had come up for consideration before the Tribunal in case of Carlyle India Advisors (P.) Ltd. Vs. Deputy Commissioner of Income-tax, 10(1), Mumbai. The Tribunal considered the instance of Motilal Oswal and discarded the same relying on the earlier decision in case of the very same assessee in which the Tribunal had inter-alia observed that the profit and loss account appears to be only consolidated account. The company is registered with SEBI as a merchant banker. It was further observed that the said company was engaged in merchant banking. This view has been confirmed by this Court in series of judgments for example:- Principal Commissioner of Income Tax Vs. NVP Venture Capital India (P.) Ltd.

This question is therefore, not considered.

(emphasis supplied) 12.8 For the purposes of completeness, it may be appropriate to also quote from the order dated 30.11.2015 of the I TAT in 2009-10 assessment year wherein in I TA 222/Mum/2014 the Co-ordinate Bench directed the exclusion of Moti Lal Oswal Inve stment Advisors Pvt. Ltd which order as noticed above, has been upheld by the Hon'ble High Court. Th e specific reasoning of the ITAT which had been upheld reads as under :

8.2. Let us now consider the comparables selected by the TPO and objected by the assessee by one by one.
1. Motilal Oswal Investment Advisors Pvt. Ltd.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 25 of 66 This company has been excluded as a comparables for Investment Advisory Services by the Co-ordinate Benches in the case of Arisaig Partners India Pvt. Ltd in ITA No. 1083/M/2014 wherein the Co-ordinate Bench at para-15 has held that this company is engaged in the business of Merchant Banking and, therefore, is not a good comparable of a company providing investment advisory services to the AE. Similar view was taken by the Tribunal in the case of Wells Fargo Real Estate Advisors Pvt. Ltd in ITA No. 1093/M/2014 wherein the Tribunal at para-6 of its order has held that Motilal Oswal Investment Advisors Pvt. Ltd. was carrying on business of mergers and acquisitions and other related activities and is also a merchant banker. Drawing support from the decision of the Co-ordinate Bench given in the case of Carlyle India Advisors Pvt. Ltd. in ITA No. 2200/M/2011, it was held that Motilal Oswal Investment Advisors Pvt. Ltd., is functionally not comparable with an investment advisory company. In the case of Bain Capital Advisors (India] Pvt. Ltd in ITA No. 1360/M/2014, the Co-Ordinate Bench of the Tribunal are taking a consistent view that Motilal Oswal Investment Advisors Pvt. Ltd. has to be excluded from comparables on the plea that it was engaged in diversified activities. Respectfully following the findings of the Co-ordinate Benches, we direct for the exclusion of Motilal Oswal Investment Advisors Pvt. Ltd. from the list of comparables in the case of investment advisory services. It would not be out of place to refer to the decision of the Tribunal in the case of General Atlantic Pvt. Ltd in ITA No. 1019/M/2014 wherein the same combination have excluded Motilal Oswal Investment Advisors Pvt. Ltd. from the list of final comparables. 12.9 It has been seen that this view on challenge before the Hon'ble High Court has been upheld by their Lordships. The legal precedent on facts namely that merchant banking companies cannot be included as a comparable for investment advisory companies has consistently been followed. It is also seen that this position has been followed by the Co-ordinate Bench in 2011-12 assessment year also in the case of the a sse ssee itself in ITA 927/Mum/16 wherein vide its order dated 11.01.2017 Moti Lal Oswal Investment Advisors India Pvt. Ltd (MOIAPL) introduced by the TPO as a valid comparable was directed to be excluded by the DRP as it was engaged in merchant banking and hence functionally Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 26 of 66 not comparable to investment advisory services of the assessee. The Co-ordinate Bench considering the decision re ndered in the ca se of AGM (I ndia) Advis or s Pvt. Ltd. in I TA 4757/Mum/2015 and others held as under :

"...........4.b. In the case of Tamasek(supra)for the AY.2010-11,the Tribunal has held that MOIAPL cannot be considered a valid comparable,as far as investment advisory services are concerned. Para 25 of the order reads as follow: 25. This comparable has been included by the TPO and while including the said comparable he has observed that its income is only from Advisory fees during the year and it is performing advisory services in that field of investment like assessee. Before us, Ld. CIT DR arguing for its inclusion submitted that, if the ICRA Management services can be included for having revenue from advisory services then on same analogy this company should also be given the same treatment. From the perusal of the directors' report, it is seen that this company derives its business income from four different business verticals, i.e. Equity capital markets, merger and acquisitions, profit equity syndications and structured debt. It also give advises on cross border acquisition. Its core competence is in the field of merchant banking. It also provides comprehensive investment banking solutions and transaction expertise covering private placement of equity, debt and convertible instruments in international and domestic capital markets, monitoring mergers and acquisitions and advising M&A as professional and restructuring advisory and implementations. It is also involved in various professional activities of the merchant banking. A Merchant Banker provides capital to companies in the form of share ownership instead of loans. It also provides advisory on corporate matters to the companies in which they invest. The focus is on negotiated private equity investment. The wide range of activities include portfolio management, credit syndication, counseling on M&A, etc. This whole range of functions and activities carried out by Motilal Oswal is definitely are far wider and much different from investment advisory services where core functions is to give advices for making the investments in diversified fields. A company which is engaged in merger and acquisitions, private equity syndication, loan/credit syndication and performing most of the function of a Merchant Banker, then the entire functions and transactions affects the generation of revenue and margins. Such functions are entirely different from investment advisory services. Mere classification of revenue as 'advisory fees' will not put the company in a comparable basket sans functional similarity and transactional analysis. In case of Carlyle India Advisors Pvt. Ltd (supra), it has been held that, the merchant banking functions are entirely different from investment advisory services and this decision of the Tribunal has been upheld by the Hon'ble Bombay High Court. Thus, in view of plethora of judicial decisions as referred to by Ld. Counsel and in view of functional differences as discussed as above, we hold that Motilal Oswal cannot be put into the comparability list and is directed to be excluded."

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 27 of 66 In the case of Wells Fargo Real Estate Advisors Pvt.Ltd.(supra)similar view was taken as under:

"6.We have heard the rival submissions and perused the material before us. We find that on 07.12.2012 the assessee had submitted its profile and analysis of the functions performed, assets utilised and risks assumed. As per the FAR the assessee would identify opportunity for parent company to participate in equity security particularly relating to commercially physical projects in the real estate sector,that it was sharing business intelligence, market research, compliance of regional regulatory requirement so as to assist its AE,that it would not conclude any contract on behalf of the AE nor was it facilitating external commercial borrowings in real estate business . We find that the TPO had rejected the comparable selected by the assessee and had adopted three new comparables. As far as MOIAPL is concerned, there is no doubt that the job profile of both the companies are different. The assessee is engaged in investment advisory services, whereas MOIAPL was carrying on business of mergers and acquisitions and other related activities. The assessee is not a merchant banker like MOIAPL.In the case of Carlyle India Advisors Private Limited (supra), the Tribunal has held that MOIAPL cannot be taken as a valid comparable in cases,where the assessee is rendering advisory servcies.In that matter the Tribunal held as under :
"8.We have heard both the parties and perused the orders of the Revenue Authorities as well as the relevant material placed before us. It is an undisputed fact that the assessee is engaged in the business of rendering investment advisory and related services to its principal Carlyle Hong Kong. The dispute raised in ground no.4 relates to whether (i) KLG Capital Services Ltd (KLG);(ii) KJMC Corporate Advisors (India) Limited (KJMC) and(iii)Motilal Oswal Investment Advisors Pvt Ltd(MOIAPL)are functionally comparab-le cases or not considering the decision of the Tribunal as well as the judgment of the Bombay High Court relied upon by the assessee. Regarding MOIAPL, assessee relied heavily on the order of the Tribunal in its own case for the AY 2008- 2009, a copy of which is placed at page 282 of the paper book. On perusal of the said order of the Tribunal, we find that it is decided in favour of the assessee vide ITA No.7367/Mum/ 2012(AY 2008- 2009),dated 7.2.2014. On perusal of para 12 of the said order of the Tribunal, which contains the operational part, we find the same is relevant and the Tribunal has given its finding under the facts which are similar to that of the AY under consideration. The MOIAPL,which has engaged in the business of merchant banking is not a good comparable for determining the ALP. Relevant contents of the said para 12 are reproduced here for the sake of completeness of this order which read as under:
"12...... .The only dispute is whether Motilal Oswal Investment Advisors Pvt Ltd can be considered as a comparable for determination of ALP.A perusal of three comparables considered by the TPO shows that M/s. Future capital Investment Advisors Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 28 of 66 Ltd., has operating profit at 21.79% whereas OPM of Motilal Oswal Investment Advisors Pvt Ltd is 72.33%. The comparables used by the TPO themselves are showing extreme OPM.A perusal of the Directors report of Motilal Oswal Investment Advisors Pvt Ltd shows that during the year under consideration, the said company has completed 23 assignments successfully as against 14 completed in the immediately preceding year. A close look at the financial statements of the said company show that the income from operations have been shown only as advisory fees whereas it is admittedly an undisputed facts that the said company is engaged in diversified activities. Segmental reporting is not available. Profit and loss account appears to be only of consolidated accounts.The said company is registered with SEBI as a merchant banker and the Directors report show that it is into takeover, acquisitions, disinvestments etc. In the absence of specific data it is not possible to make comparison.It can therefore, be safely said that the said company being into merchant banking and cannot be considered as a comparable. We, accordingly, direct the AO not to consider Mottial Oswal Investment Advisors Pvt Ltd as a comparable for determination of ALP...... " 9.Considering the above, we direct the AO to exclude the MOIAPL from the list of the comparables for determination of ALP of the said transaction."

The Hon'ble Jurisdictional High Court has dismissed the appeal filed by the Department in the case of Carlyle India Advisors Private Limited (IT Appeal 1286 of 2012,dated 22. 02.2013).

Here,we would also like to refer to the order of NVP Venture Capital India Private Ltd. (supra),where in a case of investment advisory the comparable of MOIAPL was rejected by the Tribunal.In that matter the Tribunal had held as under :-

"7.We have carefully considered the rival submissions.We find that the assessee has been consistently canvassing before the lower authorities that Motilal Oswal Investment Advisors Private limited be excluded from the final set of comparables on the ground that its activities'are functionally incomparable to the activity of Provision of investment advisory services being rendered by the assessee to its Associated Enterprises. In fact, before the TPO, assessee pointed out that the said concern was engaged in providing comprehensive investment banking solutions and that it was rendering services across various products, viz. Equity Capital Markets, Mergers & Acquisitions, Private Equity Syndications and Structured Debt, etc. The appellant relied upon the decision of the Tribunal in the case of Carlyle India Advisors Private Limited (214 Taxmann 492), to support its plea for exclusion of the said concern from the final set of Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 29 of 66 comparables. The TPO rejected the aforesaid plea on the ground that the Profit and Loss account of the said concern for the year under consideration showed that the only stream of income was from advisory services and not from any activity of merchant banking and, therefore, the said concern was carrying out only advisory services and, according to him, the said concern was includible in the final set of comparables. The DRP also accepted the position that the said concern was engaged in advisory services which are broadly comparable to the assessee's activities under test.
8.We have perused the relevant material on record. It is starkly evident that the said concern M/s. Motilal Oswal Investment Advisors Private limited is engaged in qualitatively different and diversified business activities, whereas the activities of the assessee are confined to rendering non-binding investment advisory for its Associated Enterprises. No doubt, both the concerns may be in the business of rendering advisory services, so,however, it would also be necessary to evaluate the manner and the specific sectors, in which such services are being rendered by the two concerns.It is revealed from the Annual Financial Statement of Motilal Oswal Investment Advisors Private limited that the said concern is engaged in rendering services in diversified fields, viz. Equity Capital Markets, Mergers & Acquisitions, Private Equity Syndications and Structured Debt,etc.In the case of Carlyle India Advisors Private Limited(supra) for A.Y.2008-09, the Tribunal concluded that though the said concern was declaring a solitary stream of operating income under the head 'advisory fee', but undisputedly it was engaged in diversified fields and the financial results for each segment were not available. The Tribunal also found that the said concern was registered with SEBI as a Merchant Banker, and that it was carrying on merchant banking activities.In our considered opinion, the afore-said features with respect to the activities of the M/s. Motilal Oswal Investment Advisors Private limited (supra) noted by the Tribunal in the case of Carlyle India Advisors Private Limited (supra) for assessment year 2008-09,are clearly emerging in the instant year too and, therefore, it cannot be said to be a concern which is comparable to an entity which is rendering non-binding advisory investment services alone.Thus, in our considered opinion, the assessee is justified in seeking the exclusion of the said concern from the final set of comparables on account of functional dissimilarities.In fact,in other precedents cited by the ld. Representative for the assessee,the said concern has also Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 30 of 66 been excluded from the set of comparables under similar circumstances.
9. In conclusion, on the basis of the afore-said discussion and having regard to the precedents noted above, we hold that M/s. Motilal Oswal Investment Advisors Private Limited (supra) is liable to be excluded from the final set of comparables."

Following the above orders,we hold that job profile of MOIAPL was different as compared to the activities undertaken by the assessee.It was rendering investment advisory services, specifically related with real estate business whereas MOIPAL is a merchant banker.So,we hold that MOIAPL is liable to be excluded from the final set of comparables." Respectfully, following the above,we hold that KIACL and MOIAPL were wrongly included in the list of valid comparables.Both are functionally different from the assessee. Activities carried out the assessee for the year under appeal are distinct and quite separate from the activities of those companies. So,reversing the order of the FAA,we decide first effective ground of appeal in favour of the assessee." Respectfully, following the above,we hold that the DRP was not justified in excluding ICRA and IDCL from the list of the valid comparables.We also hold that the DRP had rightly excluded MOIALP from the list of comparables."

12.10. Although we have addressed the specific information relied upon in para 12.1 of this order and have held that on merits it is of no relevance however, even procedurally we are of the view that the manner in which the information has been selectively used vitiates the procedure. 12.10.1 We have examined the arguments of the Revenue that since information u/s 133(6) has been obtained from the comparable, hence, the decisions of the Hon'ble High Court and the ITAT in a ssessee's own case do not constitute a valid binding legal precedent. On examining the same, we hold that this argument is clearly misconceived and devoid Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 31 of 66 of merit. It is not disputed by the Revenue that the queries raised and the answers received u/s 133(6) has not been fully shared with the assessee. The assessee has repeated this objection before the DRP and has also raised a specific ground in the present appeal. The selective reliance on selectively shared information, we are of the view cannot be given any judicial recognition or precedence over and above the information available in the public domain. We are of the view that allowing the use of such selective information would result in opening the flood gates to the use and abuse of powers which have been vested in the authorities. The mischief so carried out in this garb of statutory powers vested cannot be tolerated. If any information is sought to be used to the detriment of a party by a Quasi judicial authority, then it is expected to be used fairly. In order to use the information adversely it must necessarily be fully shared with the party and a fair opportunity to rebut the same must necessarily be provided.

12.10.2 We have also examined the issue from the angle where such selective information without providing a fair opportunity to rebut is pitted against disclosures made by the company in the public domain, in such an eventuality we are firmly of the view that the information available in the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 32 of 66 public domain which is under the scrutiny of the various Statutory Regulatory Authorities having the powers to penalise for any incorrect information wins hands down. The disclosures made in the public domain under the active scrutiny of various Statutory Authorities cannot be treated lightly and permitted to be downgraded giving precedence to some half shared information obtained u/s 133(6). The system does not exhibit any responsibility and seriousness on proceeding against a recalcitrant party on perjury etc. Giving serious consideration to the issues involved, we hold that the mere availability of some information sought u/s 133(6) by itself is not sufficient to set aside the consistent legal precedent merely because it is so argued. Th e fact remains that unless and until the queries raised from the said company and the answers received from the said company are made available for a judicial consideration, the credibility of such information remains questionable. The fact that that first a fair opportunity to rebut the same to the assessee need be provided is non negotiable. Reliance placed on the selectively gathered evidence not fully made available either to the assessee or made available for judicial scrutiny has no credibility as it is a case of arbitrary exercise of power appointing ones own self as Judge, Jury Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 33 of 66 and Advocate which position can neither be permitted nor tolerated.

12.11 For the exclusion of the said comparable, we further find support from the decision of the jurisdictional High Court in the case of Eight Road Investment Advisors Pvt. Ltd. (formerly known as (FIL Capital Advisors Ltd.0 (2020) 424 ITR 563 (Bombay).

12.12 Accordingly, considering the judicial precedent available leaving all the other issues open for considering the assessee's prayer for seeking exclusion of Moti Lal Oswal Investment Advisors Pvt. Ltd. on facts is allowed. ITeS SEGMENT

13. Addressing ground No. 2 ld. AR submitted that in the ITeS section, multiple issues have been agitated by the assessee wherein apart from challenges posed to the order passed on the grounds of incorrect application of filters; selection of companies with super normal profits not allowing risk adjustments and adjustment to working capital; rejecting use of contemporaneous multiple year data etc. the chal lenge is also posed on the action of the TP O upheld by the DRP in excluding valid comparables suggested by the assessee and inclusion of companies which were functionally not comparable.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 34 of 66 INCLUSION OF R SYSTEMS LTD. AND CG VAK SOFTWARE AND EXPORTS LTD.

14. The ld. AR submitted that the TPO has rejected R Systems on the ground that it had a different year ending. The rejection of this comparable in view of this fact was sustained by the DRP.

14.1 Th e assessee before the ITAT has argued that functionally the said comparable is a good comparable and this fact is evide nced by the past history of the assessee itself wherein the TPO itself in 2009-10 assessment year i.e. in the immediately preceding assessment year has accepted the said comparable as a good comparable. It has also been argued that the ITAT in assessee's own case in 2011-12 and 2012-13 assessment years has overruled identical objections of the Revenue and has held that this comparable is a valid comparable. The reliance placed upon the decision of the Mum bai High Court in the case of CI T Vs P TC Software (India) Pvt. Ltd. to justify its exclusion has been stated to be not relevant in view of the fact that herein the quarterly results are available and the profit of the company for the financial year ending 2010, it has been argued, can be determined. It was reiterated that relevant extra polated financials of R Systems Ltd. are relied upon. Accordingly, it was his prayer that it may be directed to be included.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 35 of 66

15. Addressing the incorrect exclusion of CG VAK Software and Exports Ltd., it was submitted that the said comparable also was accepted as functionally a good comparable by the TPO himself in 2009-10 assessment year and there is no change in the functionality of either the assessee or CG VAK Software and Exports Ltd. since then. Similarly, herein also, it was subm itted that the I TA T in 2011-12 a ssessment year has accepted the said comparable in the case of the assessee itself. On account of persistent losses and failure of the turnover filter, the TP O h as rejected the sai d com parable . It has been argued that before the DRP, it has been submitted that CG VAK Software and Exports Ltd. is not a persistent loss making company, thus the reason for exclusion is factually incorrect. It has been argued that the legal precedent is that companies which have persistent loss for three years in a row applying the filter are rejected and companies which are making loss in any two out of three years, they cannot be termed as persistent loss making companies. Sufficient precedent was relied upon to show that CG VAK Software and Exports Ltd. having two segments, software services and BPO Services and the BPO Services is considered as comparable to the services provided by the assessee. Referring to the OP/OC ratios, it has incorrectly been termed as a loss making company.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 36 of 66

16. Th e ld. DR rel ies up on the or ders of the TPO and the DRP.

17. A perusal of the record shows that submissions of the assessee in regard to the two companies have been extracted at page 24 para 1.1.3 to para 1.1.5 page 27. For CG VAK S oftware and Exp orts Ltd ., the rea son ha s been persistent loss for the last 3 years which position of fact, we find is incorrect on the basis of record made available. The assessee has taken us through the relevant pages in the Paper Book which have been the basis of submissions extracted in page 25 and 26 of the DRP's order. On considering the same, we find that the said comparable in the light of the judicial precedent cited before the DRP and argued before us, the said comparable does not have consecutive losses in the BPO segment for three years in a row. Hence, considering the facts of the BPO segment, which is the comparable segment, we direct the inclusion of the said comparable. We have seen that these facts are not disputed by the Revenue. We have also seen that no specific economic circumstance is pleaded or brought on record by the Revenue to justify its exclusion. In the absence of operation of any unique economic circumstance being of the view that fluctuations in loss and gains are normal business Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 37 of 66 cycles of an entity. Thus, merely because losses have been noticed in some year by itself is not a specific ground to seek its exclusion where TNMM is the most appropriate method accepted by the parties to determine the arm's length price of the transaction. Considering the precedent and the facts, the comparable in the segment relevant is not a persistent loss making company and hence we direct the inclusion of CG VAK Software and Exports Ltd.

18. Addressing the facts for R Systems, it is seen tha t the TPO has rejected the same on the reasoning that its year ending is different. Th e DRP referri ng to para 10.1 of the TPO's order has upheld the rejection overruling the arguments advanced on behalf of the assessee that the results for the comparative period can be extrapolated and judicial precedent is available thereon. Hence, on the basis of the evidences placed on record and no contrary rebuttal thereon, we find that the comparable should be included. On facts, it is seen that there is consistent judicial precedent available on record to show that functionally the two companies were comparable and noting that if for the entire financial year, data was unavailable, the fact that as per Rules, it could admittedly be extrapolated for which judicial precedent in assessee's own case is available. Accordingly, Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 38 of 66 considering the judicial precedent, we direct that the said comparable is to be included in the list of comparables after extrapolating the data for the entire year. EXCLUSION OF ECLERX; ACROPETAL AND INFOSYS BPO

19. Addressing the said ground exclusion of Eclerx Services Ltd., Acropetal and Infosys BPO is sought.

20. Referring to the record, it was submitted that the inclusion of these three comparable companies has been objected to by the assessee.

INFOSYS BPO

21. Addressing Infosys BPO first, referring to the TP O's order page 35 to 37 it was submitted that the TPO himself agreeing with the objections of the assessee agreed to exclude the said comparable. However, it was still included as a comparable without giving any contrary reason possibly by mistake. This issue was agitated before the DRP but no specific finding has been given. For seeking its exclusion, the detailed arguments remain extracted in the TPO's order. Accordingly, without repeating these objections on facts w hich had been agree d with by the TP O himse lf, appropriate directions were requested.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 39 of 66

22. The ld. CIT-DR considering the TPO's order and the objections of the assessee before the DRP did not object to the prayer of the assessee.

23. Accordingly, on considering the record, Infosys BPO for this specific reason is directed to be excluded as having been included wrongly. The facts seeking its exclusion argued before the TPO which have been taken into consideration by him we find in peculiar facts of the present case require no repetition. The comparable is directed to be excluded.

24. Referring to the reasons for the exclusion of the remaining two comparables, it is seen that the following reasoning has been advanced by the DRP at page 41 & 42 for justifying their inclusion :

"4.2.5 The assessee also objected to inclusion of two comparable which are discussed as under:-
1. Acropetal Technologies Limited : It is the objection of the assessee that this company provides services in the following segment:
1. Enterprise Development
2. Software Development
3. Project Development The annual report show that the company is into following segments viz Engineering Design Services, Information Technology Services and health care. This company is functionally comparable to the assessee.
2. EClerx Services Limited (eclerx):lt is the objection of the assessee that this company is providing KPO Services and hence it is not a comparable. We are of the view that the ITES segments covers whole range of services such as call centre operations, data processing, customer service support, medical transcription, engineering design services, back office support etc. Therefore, the functions of this company falls within the broader definition of TTeS"

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 40 of 66

25. The ld. AR repeating the objections posed before the DRP and the TPO submitted that these may be directed to be excluded.

26. The ld. DR relies on the order s of the TP O a nd the DRP .

27. Addressing the alleged incorrect inclusion of Eclerx Services Ltd. and Acropetals Technologies whose inclusion is challenged by the assessee, the relevant discussion, it is seen is at pages 27 and 28 of the DRP's order. The Acropetal Technologies, as per the assessee's claim is stated to be functionally different. Similarly, Eclerx Services Ltd. is also distinguished on the same reasoning. The DRP ignoring the arguments reproduced in page 31 and 32 of the its order ignoring the judicial precedent available that Eclerx was engaged in high end KPO services hence incomparable to BPO services directed the inclusion holding that proper opportunity had been given by the TPO. Similarly for Acropetal Technologies ignoring the judicial precedent that the company was into Software development and Engineering design services as noticed in the case of Bangalore Bench of the I TA T i n the case of Symphony Market Sales Pvt. Ltd . directed its inclusion again holding that proper opportunity had been given by the TPO.

28. The ld. DR has relied upon these observations.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 41 of 66

29. We find on considering the facts that reliance placed on the so called opportunity provided by the TPO is misplaced and misdirected. The adjudicating authority, it goes without sa ying giving an opportunity of being heard is required to give a fair hearing, pass a speaking order addressing the objections. Otherwise, it becomes a meaningless e xercise if facts, submissions and legal precedence relied upon remain unaddressed. Providing an opportunity is not a mechanical exercise where after confronting the conclusions, the authority has a free reign to act arbitrarily. The box cannot be claimed to be ticked by the so called opportunity where the decision to include the comparable does not address the objections posed. The arguments and evidences placed on record seeking its exclusion are required to be addressed. Considering the precedent on facts where FAR of the two companies is entirely distinguishable in as much as software solutions and Engineering design services are being performed by Acropetals Technologies, we have no hesitation in directing its inclusion. The company is functionally not similar and the judicial precedent available fully supports this view. We further support our conclusion placing reliance o n t h e c a s e o f Rampgreen Sales P vt. Ltd. Vs CIT (2015) 377 ITR 533 (Delhi) wh er ein the Hon'ble High Court examined simila r cla im of a wide s pe ctr um o f I T e S c o m p a n i e s a n d w e n t o n Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 42 of 66 to deliberate on the various sub-classifications in this s e g m e n t in para 31 of the order. Accordingly, considering the facts, we d i r e c t t h e e x c l u s i o n o f A c r o p e t a l s T e c h n o l o g i e s L t d .

30. Addressing the inclusion of Eclerx Services Ltd. challenged by the assessee which we find has also been claime d to be functionally different by the assessee, the objections placed before the DRP extracted at pages 32 to 38 namely that the company is functionally different, have been seen. The arguments on risk adjustments sought on account of difference in FAR, we find remain unrebutted and the inclusion of the said comparable has also been directed by the DRP on the reasoning that proper opportunity was provided by the TPO. Again observing that providing of opportunity without addressing the arguments advanced is a meaningless exercise having no judicial recognition or sanctity to the so called opportunity claimed to have been allegedly provided. We find on considering the reasons sought for its exclusion placed on record by the assessee and the reasons justifying its inclusion by the DRP and the ld. CIT-DR, we are of the view that on facts in the absence of any rebuttal on the repeated submissions and evidences on record, the said comparable deserves to be excluded. The said company is on the high end of KPO related ITeS and Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 43 of 66 cannot be compared to the BPO segment. Th e judicial precedent cited remains unrebutted by the Revenue. 30.1 We are further fortified in coming to the said conclusion by the position of law as settled by the Hon'ble Delhi High Court in the case of Rampgreen Solutions Co. Ltd. (supra). It would not be out of place to briefly refer to the aforesaid decision wherein the finding of the Tribunal that " o n c e a s e r v i c e f a l l s u n d e r t h e c a t e g o r y o f IT e S , t h e n t h e r e i s no sub-classif ication of segment" ha s not found favour with the Hon'ble Court. The Court e xpresse d reser vati ons on such erroneous conclusions. Agreeing that there cannot be a straight jacket formula for all situations, the Court opined t h a t " IT e S e n c o m p a s s e s a w i d e s p e c t r u m o f s e r v i c e s t h a t u s e inf ormation tec hnology based delivery. Such services could include ren derin g highly technical services by q u a l if i e d te c hn ic al per so nne l, inv ol v ing adv an ced skill s and k no wle dg e such as engineering, design and support. While on the o t h e r e n d o f t h e s p e c t r u m IT e S w o u l d a l s o i n c l u d e v o i c e b a s e d Call Centres th at render routine customer support f or the clients". Thus the Court held that the characteristics of the service and the functions of the wide range of I Te S companies their business environment, assets and capital employed would all have material bearing on their Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 44 of 66 profitability and would be entirely distinguishable across this spectrum.

30.2 Accordingly, Eclerx is directed to be excluded.

31. The other issues agitated by the assessee in ground No. 2 in sub-grounds (c)(ii)(g) are left open.

32. Addressing the issues agitated in ground No. 3, it is seen that in order to determine the arm's length price for broking services rendered by the assessee to its AE, CUP method has been accepted by both the parties. The issue , it is seen has been discussed by the DRP at pages 18 to 23 in para 3 to 3.2. In the year under consideration, the assessee provided trade execution and clearing services on NSE and BSE for equity market both to its AE and third party clients. U pward adjustment was made by the TP O by c onsidering only off-shore clients and that too only top 10 FII clients as comparables. Th e comm ission from on-shore c lie nts was considered to be dissimilar on the grounds of distinctions on account of dissimilarity in the nature of functions performed and risks assumed. The said action has been opposed by the assesse e before the TP O a s well a s the DRP. Since the DRP confirmed the view of the TPO, the assessee is in appeal be fore the I TA T. Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 45 of 66

33. The ld. AR objects to the Approach/Methodology of selecting only top ten FIIs and not the entire pool of FIIs stating that there is no rationale given in the year under consideration to deviate from the accepted practice followed in the earlier years and also subsequent assessment year. It was submitted that for the deviation in the year under consideration, no justification for picking up of only top te n FIIs has be en gi ven. Ma intaini ng i ts objection s on all the p oints agitated be fore the TPO an d the D RP be fore the I TAT, the ld. AR submitted that first and foremost he would want to argue that the method all along followed in the earlier years on the issue be followed. Ignoring the past history on the issue of methodology without assigning any reasons where admittedly there is no change in facts and circumstances, the stand of the Revenue was opposed as being arbitrary. Referring to the record, it was submitted that in the orders, the respective authorities have given no valid reason for varying the methodology and picking up only top ten FIIs. Thus, the order is challenged on the grounds of consistency. It has been argued that in the prior assessment year as well as the subsequent assessment, similar broking services have been provided wherein CUP has been used as a method and average commission charged by the assessee to its AEs is compared with its third party clients. For ready Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 46 of 66 refere nce, extrac t of the TP Study Report page 1 1 Form 3 CEB specific page 22 and TPO's order page 24 to 71 for assessment year 2008-09 was relied upon. Similarly referring to the Additional Paper Book again for 2009-10 assessment year, e xtract of TP Stud y Rep or t page 76; For m 3CEB page 88 TPO's order page 89 to 97 was referred to. The facts pertaining to subsequent assessment year i.e. 2011-12 assessment year placed in the additional Paper Book were relied upon wherein the TPO's order supported by the TP Study and Form 3CEB is available at page 116 and 143 and for 2013-13 assessment year, the TPO's order at page 161 to 185 relying up on the TP SR and Form 3CEB was relied upon. Thus, it was submitted that the same approach as in earlier years and subsequent years may be followed. 33.1 Referring to these facts, it was argued that there is no change in facts over the years, it was his prayer that a direction to the Revenue may be given to follow the same methodology. The said action, it was submitted is supported by the following legal precedent to name a few :

Principal Commissioner of Income-tax, New Delhi v Maruti Suzuki India Private Limited (Civil Appeals nos. 5409 of 2019) (Supreme Court) • Radhasoami Satsang v Commissioner of Income-tax (Civil Appeals nos. 10574 to 10583 of 1983) (Supreme Court) • Commissioner of Income-tax v Gopal Purohit (IT Appeal No. 1121 of 2009) (High Court of Bombay) Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 47 of 66 • Principal Commissioner of lncome-tax-4, Pune v. Vishay Components India (P.) Ltd.
(IT Appeal No. 1643 Of 2016) (High Court of Bombay) • Principal Commissioner of lncome-tax-8 v Quest Investment Advisors (P.) Ltd (IT Appeal No. 280 of 2016) (High Court of Bombay) 33.2 It was further submitted that even on facts, there is no justification for considering only top ten off-shore clients as comparables and disregarding the commission from other foreign and on-shore clients in the absence of any functional dissimilarity. Atten tion was invited to para 9.4 of the TP O's order wherein it has been held that there is no co-relation between the brokerage rates charged and the volume of business given by the client. Thu s, it was sub mitte d that there was no valid rationale to pick up only top ten FIIs.
33.3 It has also been argued that there is no justification on record for rejection of domestic clients. The DRP has upheld the TPO's orders which has no justification on the reasoning that the assessee is exposed to foreign exchange risk which fact is absent in domestic clie nt, hence commission from domestic client should not be considered.

The ld. AR submitted that the said argument is hollow and incorrect in view of the fact that the assessee raises its invoices in INR for all clients whether domestic or FII. This fact, it was submitted, is evidenced from the Transfer Pricing Study Report page 594 of the Paper Book wherein the relevant extract narrates to Foreign exchange risk: GSISPL Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 48 of 66 does not bear any foreign exchange risk as it invoiced its AEs in Indian rupees. Th us, i t wa s argued that between the transactions with the foreign and domestic third party clients there is no perceivable difference hence all third parties should be considered in the CUP analysis. 33.4 Without prejudice to the above arguments, it has also been argued that if for any reason the third parties i.e. domestic and foreign are not considered then brokerage charged to all FII third party clients should be considered because if it is so considered that there is a distinction between FII and domestic clients, then all FIIs should be considered for the purposes of determining the arms' length price.

33.5 Without prejudice to the above it was also alternatively argued that if all FIIs are not considered, then the TPO be directed to consider the top ten FIIs of the same jurisdiction where the AE is situated. It has been argued that in case the TPO/Revenue is of the view that there are certain differences which exist between the services rendered by the assessee to its third party clients and the service rendered by the assessee to its AE, then appropriate adjustments need to be made to the arm's length price in order to make it comparable to the international transaction, Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 49 of 66 then the following adjustments to the average commission rate charged by the assessee to the third party clients, it was his prayer should be made; namely adjustments for significantly higher volume of transaction that the AE has compared to other clients and adjustment for difference in risks assumed for AEs versus third party clients.

34. Th e ld DR has relied upon the orders of the tax authorities. The relevant discussion from the DRP's order at pages 22 & 23 relied upon by the Revenue is extracted hereunder :

"3.2 Discussion & Direction to the DRP The assessee has provided security broking services in respect of securities traded in the cash equity segment on NSE and BSE. In the TPSR assessee had benchmarked the transactions using CUP as MAM. The broking services were rendered by the assessee to it's AE which are Flls. Therefore, the TPO has issued a show cause as to why only the Fll clients cannot be considered as comparable. He had considered only top 10 Fll clients of the assessee as the pricing considerations for domestic client are different from pricing consideration for the Fll. In para 9.2 the TPO has brought out the total turnover of top 10 Fll as 9497.74 crores on which brokerage of 21.84 cores was earned by the assessee. The request of the assessee with regard to volume and credit risk adjustment has been considered and since there is no co- relation between the brokerage rate charged and the volume of the business given by the client he did not accept the adjustment for volume. From the submissions he ascertained that the assessee was taking margin money from both the 3rd party client as well as the related parties. Since margin money is taken from all the clients including the AEs he concluded there is no need to grant any adjustment for credit risk also.
3.2.1 In the TPSR the average rate of commission charged by the assessee to it's AE was 20.47 bps and the average commission rate charged for third party was 20bps. Since the rate charged for the AEs are higher it was considered as arm's length by the assessee. However with regard to the top 10 Flls the TPO had arrived at the average brokerage of 23.01 bps. The objection of the assessee is that he has considered only the top 10 off shore Fll clients as comparable. In this regard the assessee has Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 50 of 66 contended that the nature of functions performed and risks assumed for the services rendered to both onshore and offshore clients are similar in respect of securities traded in the cash equity segment on NSE and BSE. However it is pointed out that the risk and reward and therefore comparability would be better and enhanced if the top 10 Fll are considered for the purposes of benchmarking as the assessee's services to the AE is also the service provided to the an Fll. Further top 10 Fll data would also be relevant in terms of volume of transaction and aspect relating to transactions and relevant effect of foreign exchange fluctuation. This aspect would be totally absent in respect of the domestic clients of the assessee. Accordingly we are of the view that the average commission earned from the top 10 Fll of 23.01 bps is in order. Therefore, the adjustment made at 2.54 by the TPO on account of broking services is found to be in order. The total turnover of the AE clients during the year was 19,500.45 crores. Since almost 50% of the turnover came from the top 10 AE clients we found the average brokerage charged from top 10 Fll as comparable is also found to be in order.
3.2.2 In view of the above discussion, no interference is called for with regard to the rejection/ selection of comparable by the assessee. Therefore the adjustment made by the TPO is found to be in order and no interference is called for.

35. We have heard the submissions and perused the material available on record. We find on facts that there is no discussion whatsoever as to why the methodology only in the year under consideration has been changed by the Revenue. Considering the past precedent available on the issue, which has been followed in the subsequent assessment year also which position of fact is not contested b y the l d. CI T-DR, we di rect the TPO to consi der the i ssue in the light of the past accepted method followed by the department. All the other submissions advanced by the assessee, accordingly, become academic in nature and do not require any specific adjudication in the year under consideration. While coming to the above conclusion, we Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 51 of 66 have seen that there is no rationale given to deviate from the method accepted all along. We have also seen that this argument also has not been rebutted by the Revenue. The justifications given for picking up the top 10 FIIs in the facts, we have seen, are devoid of merit. The other issues argued accordingly do not need to be addressed at this stage as the issue has been decided on the principle of consistency itself.

36. Addressing the issues raised in ground No. 4, the ld. AR relies on past legal precedent so as to argue that it is not an infraction of law hence, the expense have incorrectly been disallowed by the Department.

37. Th e l d. DR sub mits that no d oubt the add ition has been deleted by the I TA T in the earlier years however, maintaining the stand that these are payments for violations hence, the addition, it was his prayer may be sustained.

38. We have heard the submissions and seen the record. It is seen that the facts are discussed in para 6 to 6.6 at pages 11 to 17 by the AO in the draft assessment order wherein for payment of Rs.10,21,507/- to the Stock Exchange as fine for non compliance of clearing house trades, code modification etc. the amount was added to the computation of income of the assessee. The AO relying upon similar factual position Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 52 of 66 as available in 2008-09 and 2009-10 assessment years. This position stood confirmed by the DRP also and hence it was directed that the addition of the said amount should be maintained. Th e submissions advanced on behalf of the assessee that it was not a fine/penalty in the true sense of the word and that infact these were payments for procedural lapses occuring on account of non confirmation of clearing house trades etc. were overruled. Various decisions of the ITAT relied upon to show that in almost all various similarly situated assessees who are members of NSE/BSE they also have been exposed to these routine payments for procedural lapses and these expenses have been allowed u/s 37(1) stand ignored. It has been argued that these violations are not in the nature of any penalty for contravention of any law and is only to ensure that errors beyond a point are not made. However, these submissions did not find favour either with the AO or with the DRP. The D RP has considered the i ssue at pages 52 to 55 of their order in paras 6 to 6.2.1. Considering the legal precedent and the nature of the payments, we have seen that these are not charges for any Statutory violations. The payment we have seen are charges where the facility provided to rectify the errors committed at the time of placing the order are exceeded beyond a limit. The charges are levied to encourage the broker to make fewer Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 53 of 66 errors and consequently fewer modifications. It is seen that in terms of the Rules/conditions for trading at the Stock Exchanges all transactions in respect of institutional trades executed are required to be settled by the custodian of the institutional client at the Stock Exchange within the prescribed time limit. At times the custodian may reject the institutional trade after the cut off time prescribed by the Stock Exchange for settlement. The obligation for settlement is then passed on by the Stock Exchange to the Broker. The payments made for such non-acceptance of settlement by a custodian results into "non custodial settlement" which attracts a charge in the hands of the broker. We have seen that these are not instance of violations of statutory requirements inviting penalty. Circular No. NSCCL/SEC/2007/0102 dated 26.07.2007 issued by NSCCL in pursuance to the Bye-Laws and Regulations of NSE and circular No. NSE/CL/C&S/242 dated 27.03.2003. Specific point No. 8.9 of NSCC circulars NSCC/CMP/248 dated 09.06.2007 alongwith their copies attached as Annexures relied before the DRP have been seen. Accordingly, we hold that the DRP was incorrect in sustaining the addition in para 6.2 of their order relying on the past history.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 54 of 66 38.1 We have seen that the ITAT has had an occasion to examine this issue in assessee's own case in the earlier years and the addition has been deleted. The DRP has categorically held while denying relief that there is no change in fact and circumstance. Nor has the ld. DR made any submission to show that there is a change in facts in the year under consideration. No contrary view on behalf of the Revenue to justify overlooking the legal precedent in assessee's case has been cited considering the settled legal position on this issue in assessee's own case itself. Accordingly, We are of the view that the ground raised has to be allowed.

38.2 We are further fortified by the decision of the jurisdictional High Court in assessee's case itself in ITA 30 of 2017 dated 10th June, 2019 placed on record wherein the Hon'ble Court considering the following additional question raised by the Revenue in Question No. (vii) has settled the issue. The following question was raised by the Revenue for consideration before the Court :

"vii. Whether on the facts and in the circumstances of the case and in law, the ITAT was right in holding that the penalty was on account of irregularities committed by the assessee's client without appreciating the facts that non compliance to clearing house trades and trades and client code modification are default attributable to the assessee company majorly and not to its client?"

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 55 of 66 38.2.1 It is seen that it has been answered by the Hon'ble Court in para 11 & 12 as under :

11. The question No.vii pertains to disallowing an expenditure which the revenue argues was in the nature of penalty. We notice that similar issue was considered by this Court in case of The Income Tax Commissioner Mumbai City-4 Vs. Angel Capital & Debit Market Ltd. (Income Tax Appeal ( L ) No.475 of 2011) in the order dated 28th July, 2011, following question was examined:-
"Whether on the facts and in the circumstances of the case and in law the Tribunal was justified in deleting the disallowance made by the Assessing Officer of claim of the Assessing Company for a deduction of payment of Rs.6,51,240/-towards penalty paid to Stock Exchange even though the penalty payment was clearly disallowable under Explanation to Section 37(1) of the Income Tax Act?
12. The question raised by the revenue was rejected making following observations:-
"3. As regards question (C) is concerned the finding of fact recorded by the ITAT is that the amount paid as penalty was on account of irregularities committed by the assessee's clients. Such payments were not on account of any infraction of law and hence allowable as business expenditure. In such a case the explanation to section 37 would not apply. Accordingly question (C) raised by the Revenue cannot be entertained."

• In that view of the matter, this question is also not entertained. 38.3 Accordingly, respectfully following the precedent, the addition is directed to be deleted. Ordered accordingly. 38.4 Ground No. 5, it is seen is consequential in nature. ADDITIONAL GROUND

39. The assessee before the ITAT has also raised the following additional ground submitting that similar grounds have been allowed to be raised as additional grounds by the Co-ordinate Bench relying upon the decision of the jurisdictional High Court in the case of Sesa Goa Limited v ACIT [(ITA No. 17 of 2013) Bombay HC] Relying upon the Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 56 of 66 decision of the Apex Court in the case of National Thermal Power Co. Ltd. vs CIT[1991] 229ITR 383 (SC), Jai Parabolic Springs v. CIT[2008] 3 06I TR 42 (Delhi High Court) and Indian Express (Madurai) (P.) Ltd. v. CIT[1983] 13 Taxman 441 (Madras High Court),it was his prayer that following ground No. 6 raised vide application dated 10th December 2020 may be admitted as it does not require any investigation of new facts and is purely legal. Th e ground reads as under :

"6. Based on the facts and circumstances of the case and in law, the Assessing Officer be directed to allow the deduction in respect of education cess paid on income- tax amounting to Rs 7,124,404 for the year under consideration. Without prejudice to the above, upon adjudication, where your Honours decide the aforesaid Ground No. 6 in favor of the appellant and any other grounds against the appellant, then the Appellant humbly request your Honours to allow the deduction of total education cess paid on income-tax after considering the additional education cess payable on the tax effect relating to such ground(s) which is/ are decided against the appellant.
39.1 Following supporting decisions were relied upon for admission and allowability of assessee's claim :
• Sesa Goa Limited v ACIT [(ITA No. 17 of 2013) Bombay HC]; • Chambal Fertilizers and Chemicals Ltd v JCIT [(ITA No. 52 of 2018) Rajasthan HC]; • Voltas Limited v ACIT [(ITA No. 6612/ Mum/ 2018 & ITA No. 7028/ MUM/ 2018) Mumbai Tribunal]; • Philips India Limited v ACIT [(ITA No. 2612/ Kol/ 2019) Kolkata Tribunal]; • Tata Steel Limited v ACIT [(ITA No. 5616 & 4043/ 2012) Mumbai Tribunal]; • Bajaj Allianz General Insurance Company Ltd v DCIT [(ITA No. 1111 & 1112/2017) Pune Tribunal]; • ITC Ltd v DCIT [(ITA No. 685/ Kol/ 2014) Kolkata Tribunal]; and • Grasim Industries Ltd. vs. ACIT [(ITA No.2525/Mum/2014) Mumbai Tribunal].
40. The ld. CIT DR considering the decisions relied upon for admission of the said specific ground agreed that no Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 57 of 66 objections are posed by the Revenue for admission of the said additional Ground at this stage.
41. In the light of the submissions of the parties before the Bench admission of the above ground at the time of hearing via virtual platform was directed. Accordingly, in terms of the pronouncement made at the time of hearing considering the judicial precedent cited, we deem it appropriate to admit the ground and restore the same back to the file of the AO with the direction to allow the claim in accordance with law.
42. Accordingly, the appeal of the assessee is partly allowed for statistical purposes.

REVENUE'S APPEAL

43. Proceeding to the issues agitated in the Revenue's appeal it is seen that vide ground No. 1, the AO has challenged the direction of the DRP in holding that Integrated capital services be excluded as a comparable.

44. The ld. DR referring to the TPO's order submitted that the said comparable does not clear the one crore filter and is also functionally different from that of the assessee. It was submitted that no doubt the said comparable was selected by the TPO, however, on noticing that it was functionally dissimilar and did not clear the filter, its exclusion was Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 58 of 66 directed. The DRP's direction that it be included as a valid comparable was challenged. The detai led FAR analysis of the assessee carried out by the TPO in para 8.1 and 8.2 was highlighted. Addressing Integrated Capital Services it was submitted, that when compared with the functions of the assessee, it was submitted that the two companies were not comparable. Considering the average salary paid to the employees of the assessee which was stated to be Rs. 77 lacs it was argued that it was evident that a higher level of intellect was required in the case of the assessee hence, the assessee is not comparable with Integrated Capital Services. It was submitted that the TP O ha d ad op ted certain filte rs including the filter of low turnover. The ld. DR agreed that in the show cause notice, the TPO has observed at page 8 of his order that the "company is functionally comparable. Thus the comp any is accepted as a comp arable". However, in the final analysis, this comparable has not been accepted. The finding of the DRP at page 17 of the order that this comparable is to be included, it was argued, is without any justification. Once the comparable, it was argued, does not satisfy the requirements of the filters adopted, the said comparable has to be excluded, moreover, it was argued even otherwise it was not functionally comparable.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 59 of 66 44.1 Apart from that, it was submitted, that in 2009-10 assessment year, the said comparable was rejected as a valid comparable in the case of the assessee itself.

45. The ld. AR on the other hand submitted that the said comparable on facts was accepted as functionally comparable b y the TPO has ultimatel y bee n reje cted by the TP O giving no valid reason and till date no argument on facts has been made available to seek its exclusion. In the absence of any argument the assessee has no alternative but to rely upon the order under challenge by the Revenue.

46. We have gone through the submissions of the parties before the Bench. We have seen that in the facts of the p rese nt case the TP O ap pl ying the filters has pr oposed the said comparable and has also held that functionally it is similar. Thereafter, why the said comparable was rejected, there is no discussion in the TPO's order. We further find that the DRP taking note of the fact that there is no justification for exclusion of the said comparable have directed its inclusion. On facts we find no infirmity with the said direction. The arguments now advanced on the so called average high salaries paid to the assessee's employees, we find on facts is misplaced. Reference has been made to page 5 & 6 of the TPO's order. We find that by itself it means Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 60 of 66 nothing. For the purposes of completeness, the facts as set out in the show cause notice are attached hereunder :

Sr. Name of Employee Designation Educational Qualification Work experience No. (years) 1 RadhikaSinha VicePresident Masters of Business 13.8 Administration 2 Vijay M Karnani Managing Masters of Business 18 Director Administration 3 SumerJuneja Associate Bachelors of Science Degree 5.7 in Politics & Economics 4 Alok Nitin Sheth Associate Masters in Systems 5 Engineering 5 Rupen Jhaveri Associate Bachelors of Science 5.8 6 Pooja Tyebjee Associate Masters in Technology 12.5 7 PrakeetDhawan VicePresident Masters in Technology 14.5 8 Vishal Bakshi Managing Masters of Business 17.3 Director Administration 9 AnantJalan Associate Bachelors in 8.8 Technology 46.1 Th e rep ly of the assesse e incor porate d in the n otice given with the conclusion of the TPO drawn for addressing the assets or the skill sets of the assessee's employees while analyzing the FAR of the assessee is as under :
Vide submissions dated 29 October 2013, the assessee submitted the salary range of the above employees as under :
                             Title                   Min. CTC (INR)      Max. CTC (INR)
                             Associate               38,00,000           54,00,000
                             VP                      67,00,000           97,56,000
                             MD                      74,00,000           2,25,00,000
8.4 Before proceeding to analyse the comparables, it would be worthwhile to examine the employee profile of the assessee company. These details have been submitted by the assessee vide its submission dated 14 October 2013. Here the assessee has submitted the list of employees involved in providing investment advisory services to its AE. A total of 9 employees have been paid a salary at an average of Rs.77 lacs per employee. Even a cursory look at these average salaries show that the assessee has deployed very highly qualified employees in its operation of providing investment advisory services. The brief regarding these qualifications is reproduced above.
8.5 On going through the educational qualifications of these employees and their extremely high pay packages, one gets an idea of the skill sets that these employees bring to the table. These highly qualified employees of the assessee have obviously performed Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 61 of 66 highly skillful set of tasks of analyzing the financial details of the target companies and rendered investment advisory services to the AE. The high pay packages are also indicative of the higher level of decision making that rests with these employees. The entire FAR of the assessee and that of the comparables has to be viewed in the light of these important facts.
8.6 The nature of work undertaken by the assessee has been described in the functional analysis discussed above. As stated therein, the assesse is rendering Investment Advisory Services to its AE. The taxpayer after collecting information regarding potential sectors and prospective companies, evaluates them by analyzing their past performance. For shortlisting and finalization of the investee companies, the AE acts as a Coordinating Intermediary and helps the AE arriving at the decisions. It shows that the set of 9 employees have been paid over Rs.7 Crores in salary and they have rendered concentrated and intensive research related services of these many opportunities in the entire year. So, in selecting the comparables, the nature of services rendered by the comparables will have to be scrutinized in detail to evaluate which of the comparables are broadly similar to that of the assessee company. With this in view, the TPO now proceeds to analyse the comparables relied upon by the assessee.
46.2 On a reading of the above without any comparative analysis with the salaries and the qualifications of the employees of Integrated Capital Services, we find that it is a meaningless exercise. The argument that it is very high has no basis available for comparison and hence at best can be termed to be a suspicion, surmise or conjecture. Unless some rationale basis for concluding that employing MBA personnel etc. by itself means that education and skill set is not commensurate with advisory services. We are unable to consider these observations in the manner ld. CIT-DR would want to argue. We find that these facts on a stand alone basis mean nothing. It is further seen that this has not even been the basis or the rationale of the AO as per record.

Accordingly, the argument now advanced by the Revenue Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 62 of 66 drawing strength from stray observations and discussions in the order to support this ground is misplaced. As we understand, selection of comparables starts first with a thorough analysis of the FAR of the tested party and thereafter suitable and appropriate filters are selected and applied. The comparables thus thrown up on the application of the selected filters are thereafter analysed keeping the FAR of the tested party in focus. Thus, admittedly the filters have to be applied before establishing functionality of the comparables. The final selection from this group is made on the basis of FAR of these comparable companies. The criteria to select, reject is based on the comparison of their FAR analysis with the tested party. In the facts of the present case, the TPO after applying the filters presumably carried out a FAR analysis and has held that the said comparable is functionally a valid comparable. The occasion to then again apply filter after establishing functionality, we find has not been addressed by the Revenue. We fail to understand why the need to apply it afterwards arose. Once companies are thrown up applying filters, the TPO carries out a FAR analysis of those companies only after that. Having so done, he held that it is a valid comparable. Thereafter, no justification whatsoever is given on record to exclude the said comparable. In the absence of any discussion on this Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 63 of 66 issue, the assessee and the DRP are left with no alternative but to insist that the said comparable be included. 46.3 We have seen that the ld. CIT-DR seeks to submit that the said comparable has been excluded in the case of the assessee in some other assessment year. Since in the year under consideration, the discussion for seeking its exclusion is absent an d the fi nding of the TP O is on re cord that it clears the filters and it is functionally comparable, accordingly, we do not interfere with the finding of the DRP and hold that the finding arrived at herein shall not constitute a precedence in any other case where facts are properly discussed and set out. Th e departmental ground accordingly fails .

47. The issues agitated in ground Nos. 2, 3 and 4 are set out in para 5 to 5.2.5 at pages 43 to 52 of the DRP's order. A perusal of the record shows that the AO relying upon 2008-09 and 2009-10 assessment year wherein on similar facts and circumstances in regard to ESOP cost incurred by the assessee in respect of Restricted Stock Units (RSUs) granted to the assessee stood confirmed by the DRP. The AO accordingly proceeded to make a similar addition as per discussion in the order at pages 3 to 11 vide paras 5 to 5.6. The AO noticed that it is a recurring issue. He, accordingly, Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 64 of 66 disallowed the net amount on account of amortization of RSU expenses. The DRP rel ying upon the jud icial p rece dent as available in the case of PVP Ventures Ltd. (2012) 211 taxman 554 of the Madras High Court, decision of the Special Bench, Bangalore in Biocon; and Delhi Bench in Ranbaxy Laboratory 124TTJ 771 etc. considering the specific facts deleted the addition. Revenue is aggrieved.

48. The ld. CIT-DR relies upon the order of the AO.

49. The ld. AR relies upon the impugned order.

50. In the light of the submissions of the parties before the Bench we find that the specific findings of facts have not been upset by the Revenue. The facts as enumerated and the position qua the specific plan as appreciated by the DRP in para 5.2.1 we note remains unrebutted. Considering the judicial precedent in para 5.2.2 to para 5.2.4 which also remaining unrebutted, we find no infirmity with the conclusions drawn. For the sake of completeness, we reproduce the relevant findings on facts being upheld by us :

5.2 Discussion & Direction of the DRP :
The AO had discussed the issue in para 5.1 to 5.5 of the draft assessment order. He has noticed from note 2(vii) of Schedule 14 to final accounts that employee costs include the cost of restrictive stock unit (RSU) and stock option plan under the Goldman Saohs Groups Inc. The assessee was directed to furnish RSU/Option agreement vide order sheet noting of the AO dated 17.02.2014. Expenditure along with exchange difference on the same was Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 65 of 66 charged to the P & L account. The AOs in the earlier year i.e. A.Y.2008-09 and 2009-10 had disallowed the expenditure and it was also confirmed by the DRP in both the years. Therefore, the show cause was issued to disallow the expenditure charged during the current assessment year. The AO was of the view that the employees will be issued shares free of cost without the employees actually exercising the same and therefore the cost pertaining to RSU should not be regarded as contingent/notional and should be allowed as deduction in the year of vesting u/s 37(1) of the Act. The AO had referred to the decision of ITAT in the case of Ranbaxy Laboratories Ltd. On an identical issue the DRP has confirmed the action of the AO in A.Y. 2008-09 and 2009-10 and since there is no change in the facts in the current year and hence amount debited to P & L account amounting to Rs.60,63,49,187/- was disallowed and added as income.
5.2.1 We have carefully considered the submission of the assessee. There are several types of RSU plans for instance in one of the plan issued during year 2006 (2006 year end plan) provides for option vesting of 40% of the stocks granted and the balance 60% vested after a period of 3 years i.e. in the year 2007 (20%) 2008 (20%) and 2009 (20%). Accordingly the assessee amortized 40% oi the cost in the first year of the plan and the balance 60% cost is amortized over the vesting period of three years. As per the accounting policy the grant price on the date of grant of RSU is amortized in the books of assessee in accordance with vesting schedule as laid down in the plan. The method of accounting is in accordance with the accounting standards in India.

The facts in the present case reveal that:

• The Assessee pays a sum to GSGI upon the delivery of the RSUs (pertaining to shares of GIGI) to employees of the Assessee. • The sum payable by the Assessee to GSGI is determined with reference to the value of the shares of GSGI as on the date of vesting of the RSUs.
• As the Assessee is required to pay aforesaid sum to GSGI on account of the grant of the RSUs to its employees, such payment being an actual expenditure for the Assessee is considered as part of the compensation cost of the employees in the year in which it is incurred in accordance with the method of accounting followed 5.2.2 Therefore, the ESOP expenses should not be regarded as contingent or notional and it should be allowed as deduction u/s 37(1) of the IT. Act. The appellant had relied on the decision of DCIT v Accenture Services P Ltd [ITA No. 4540/M/08 order dated 23rd March 2010] and Novo Nordisk India Private Limited v DCIT -12(2) (ITA No.1275/Bang/2011) (Bang Trib).
5 1. Th e departmen tal gr ound s, accor di ngly, fail.
52. In the result, appeal of the Revenue is dismissed.

Goldman Sachs (India) Securities P.Ltd. V DCIT ITA NO.1115 & 1546/MUM/2015 (A.Y.2010-11) Page 66 of 66

53. In the result, appeal of the assessee is partly allowed for statistical purposes and the appeal of the Revenue is dismissed.

         The       said          order    was      pronounced               in    the      court       on

17.02.2022.



           Sd/-                                                                            Sd/-
  (S. RIFAUR RAHMAN)                                                                (DIVA SINGH)
 ACCOUNTANT MEMBER                                                               JUDICIAL MEMBER
मुंबई/Mumbai,  दनांक/Dated: /02/2022
SK, PS/Poonam (CHD)
  त ल प अ े षत/Copy of the Order forwarded to :

1.     अपीलाथ /The Appellant ,
2.       तवाद / The Respondent.
3.    आयकर आयु त(अ)/ The CIT(A)-
4.     आयकर आयु त CIT
5.      वभागीय   त न ध, आय.अपी.अ ध., मब
                                      ु ंई/DR, ITAT, Mumbai
6.     गाड फाइल/Guard file.
                                                             BY ORDER,
//True Copy//                                      Dy./Asstt. Registrar, ITAT, Mumbai