Income Tax Appellate Tribunal - Hyderabad
Optum Global Solutions (India) Private ... vs Dcit, Circle -5(1), Hyderabad on 16 August, 2023
आयकर अपीलीय अधिकरण , है द राबाद पीठ में
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCHES "A", HYDERABAD
BEFORE
SHRI RAMA KANTA PANDA, VICE PRESIDENT
&
SHRI K. NARASIMHA CHARY, JUDICIAL MEMBER
आ.अपी.सं / ITA-TP Nos. 145 & 482/Hyd/2022
(निर्धा र ण वर्ा / Assessment Years: 2017-18 & 2018-19)
Optum Global Solutions Vs. Deputy Commissioner of
(India) Private Limited, Income Tax,
Hyderabad Circle-5(1),
[PAN No. AAACQ2188G] Hyderabad
अपीलधर्थी / Appellant प्रत्य र्थी / Respondent
निर्धा ररती द्वधरध / Assessee by: Shri Nageswar Rao, AR
रधजस्
व द्वधरध / Revenue by: Shri K. Madhusudan, CIT-DR
सु ि वधई की तधरीख /Date of hearing: 08/08/2023
घोर्णध की तधरीख /Pronouncement on: 16/08/2023
आदे श / ORDER
PER K. NARASIMHA CHARY, JM:
Aggrieved by the final assessment orders passed consequent to the directions of Hon'ble Dispute Resolution Panel, Bengaluru ("DRP"), in the case of Optum Global Solutions (India) Private Limited ("the assessee") for the assessment years 2017-18 & 2018-19, under section 143(3) r.w.s. 144C(13) r.w.s. 144B of the Income Tax Act, 1961 (for short "the Act") assessee filed these appeals. For the sake of convenience, we dispose of these appeals by this common order, taking appeal for the assessment year 2017-18 as a lead case.
ITA-TP Nos. 145 & 482/Hyd/2022
2. Briefly stated relevant facts are that the name of the company was changed from QSSI Technologies India Private Limited to Optum Global Solutions (India) Private Limited on 12/07/2016. While scrutinizing the return of income for the assessment year 2017-18, the learned Assessing Officer made certain additions which include the disallowance of the deduction under section 80G of the Act, besides TDS short credit and interest under section 234B and 234C of the Act. Apart from these, there were certain other issues including the transfer pricing adjustment qua the provision of IT services.
3. When the assessee filed objections before the learned DRP, learned DRP, while confirming the disallowance of deduction under section 80G of the Act, issued certain directions. Though the assessee filed this appeal on several grounds, many grounds were withdrawn, stating the assessee had relief in respect of some issues in the rectification order dated 03/09/2022 and that there is a bilateral APA. Therefore, what remains to be adjudicated only in respect of deduction under section 80G of the Act, TDS short credit.
4. In so far as the issue relating to the disallowance of deduction claimed under section 80G of the Act qua expenditure incurred in Corporate Social Responsibility ("CSR") is concerned, plea of the assessee is that the assessee donated/ contributed Rs. 3,79,83,500/- towards CSR during the financial year 2016-17 which was debited to P&L account. Out of the aforesaid CSR amount, contributions/donations amounting to Rs. 3.78 crores were made to the institutions/organisations registered under section 80G of the Act. Assessee donated Rs. 1,11,46,000/- to the Prime Minister's National Relief Fund ('PM Relief Fund') which is eligible for 100% deduction u/s 80G of the Act, and another sum of Rs. 2,66,54,000/- to the institutions Smile Foundation, Vidya Comfort School, Parikrama Humanity Foundation, Helpage India, Udayan Care, Narayana Hrudayalaya Charitable Trust and Sewa International, which are eligible for 50% Page 2 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 deduction u/s 80G of the Act. Accordingly, assessee claimed deduction of Rs. 1,33,27,000/-.
5. Learned Assessing Officer, however, disallowed the deduction under section 80G of the Act stating that CSR expenditure incurred u/s 135 of Companies Act is categorically disallowed under section 37 of the Act, and, therefore, on similar logic deduction under section 80G cannot be allowed. Learned Assessing Officer, relied on CBDT Circular No. 01/2015 dt. 21.01.2015 i.e., Explanatory Notes to the provisions of the Finance Act, to say that CSR expenses can be allowed neither as business expense nor as deduction under Chapter VI-A of the Act. According to the learned Assessing Officer, voluntary act on the part of donor is an essential element to treat the amount paid as a donation and in this case, the donations were made under the compulsion of section 135 of the Companies Act, such donations will be treated as mandatory requirement and assessee will not be eligible to take deduction under Section 80G of the Act. It is the further observation of the learned Assessing Officer that exclusion of CSR expenditure under clauses (iiihk) and (iiihl) of section 80G(2) of the Act, namely, Clean Ganga Fund and Swacch Bharath Kosh makes it clear that any kind of sum spent on CSR activity is not at all eligible for any deduction under section 80G of the Act.
6. Learned AR submits that the learned Assessing Officer failed to consider the view taken by the ITAT. Learned AR further submits that on a complete misunderstanding of the circular, learned Assessing Officer concludes that when the law explicitly states the CSR spends can be allowed only if covered under section 30 to section 36 only and not otherwise, assessee cannot Suo-moto expand the scope of such a law to imply Section 80G of the Act. According to the Learned AR, the assessee duly complied with Explanation 2 to section 37(1) inserted by Finance (No.
2) Act, 2014 and suo moto disallowed CSR expenditure while computing business income. He submitted that Section 80G of the Act provides that Page 3 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 any sums paid by the Assessee in the previous year as donations to the specified associations/entities shall be allowable as deduction as per the limits prescribed thereunder; that the restriction provided under section 37(1) of the Act for claiming CSR spends as business expense for the purpose of computation of business income does not override the provisions of section 80G of the Act; that Section 80G applies only where donations have been made to certain specified funds or funds which have been given approval under section 80G of the Act; and that once such condition is met, deduction under section 80G of the Act forming part of Chapter VI-A which is allowable qua gross total income cannot be denied merely for the reason that such payments formed part of CSR expenditure.
7. Learned AR further argued that there is no bar on claiming CSR expenditure as deduction if it falls within the scope of section 30 to 36 of the Act or qualifies for deduction under Chapter VI-A. CBDT Circular No. 01/2015 dt. 21/01/2015 in fact supports the position of assessee inasmuch as it specifically provides that there is no estoppel to claim CSR expenditure as deduction if it is of the nature described in section 30 to 36 of the Act; that neither Explanation 2 nor the Circular cast any restriction qua allowability of CSR expenditure as deduction under section 80G of the Act; that Section 80G and section 37 of the Act are independent; that only in case of specific exclusion provided under clauses (iiihk) and (iiihl) of section 80G(2) of the Act stipulate that such contributions shall be other than the sums spent by the assessee in pursuance of CSR under section 135(5) of the Companies Act.
8. Learned AR placed reliance on FAQ No. 6 in the General Circular No. 01/2016 dated 12/01/2016 issued by Ministry of Corporate Affairs. Lastly, he placed reliance on the decisions of the Co-ordinate Benches of the Tribunal in the cases of First American (India) Pvt. Ltd. vs. ACIT: ITA No. 1762/Bang/2019, Allegis services (India) Pvt. Ltd. vs. ACIT: ITA No. 1693/Bang/2019, FNF India Private Ltd. vs. ACIT: ITA No.1565/Bang/2019, Page 4 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 JMS Mining (P.) Ltd. vs. Pr. CIT: [2021] 190 ITD 702 (Kolkata - Trib.), P.C. Chandra Holding Pvt. Ltd. vs. Pr. CIT-2: ITA No. 256/Kol/2022 and Naik Seafoods Pvt. Ltd. vs. Pr. CIT-2: ITA No. 490/Mum/2021 in support of his argument.
9. Per contra, learned DR vehemently opposed the argument advanced by the Learned AR and submitted that as rightly pointed out by the authorities below, when the assessee spends some amount in discharge of their CSR, such spending cannot be said as voluntary and it is only under the compulsion of law. Since the element of voluntariness is missing in this case, the said spending does not fall in the ambit of section 80G of the Act. He further submitted that the assessee cannot claim compliance of the provisions under section 135 of the Companies Act at the same time, when such payments are claimed as donations under section 80G of the Act. If such a plea is accepted, the purpose and philosophy behind the CSR under section 135 of the Companies Act will be defeated and every assessee will claim double benefit of the same amount spent, showing it under compliance with section 135 of the Companies Act and also claiming benefit under section 80G of the Act. Learned DR further submitted that when the letter of law is clear and does not warrant any interpretation, no aid need be sought from any other source.
10. We have gone through the record in the light of the submissions made on either side. Insofar as the payments made to the PM Relief Fund and to the institutions enumerated by the learned AR are concerned, it is a matter of verification. Learned Assessing Officer disallowed such a deduction not on the ground of non-payments, but because the assessee claimed such spending incompliance with their legal obligation under section 135 of the Companies Act. According to the learned Assessing Officer, by showing such an amount as spending incompliance with section 135 of the Companies Act, the assessee had the benefit of compliance with such a provision and, therefore, the matter ends there insofar as such Page 5 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 payments are concerned. Except the business expenditure covered by section 30 to 36 of the Act as stipulated under section 37(1) of the Act, no other expenditure is allowable and this position is made amply clear by insertion of Explanation-2 to section 37(1) of the Act. It says that any expenditure incurred towards the activities relating to CSR, shall not be deemed to be an expenditure incurred for the purpose of business.
11. It is, therefore, clear that the question that is relevant to be answered on this issue is whether the donations given for compliance with the provisions under section 135 of the Companies Act, to the institutions mentioned in section 80G(2) of the Act are qualified for deduction under section 80G of the Act also.
12. Explanation-2 to section 37(1) of the Act says that any expenditure relatable to the discharge of CSR, is not a business expenditure and cannot be allowed as such. On this aspect, there is no contradiction of the fact submitted by the learned AR that in compliance with this requirement, the assessee does not claim any deduction of such amount spent as CSR under any of the provisions between 30 and 36 of the Act, and sue moto disallowed the same by adding it back to the P&L account. It is only thereafter the business income of the assessee is computed in accordance with the principles laid down for computation of the profits and gains of business or profession in sections 28 to 44DB of the Act. By this, the assessee seeks compliance with Explanation-2 of section 37 of the Act and, therefore, the Revenue shall not have any grievance. Whether or not the assessee sue moto disallowed the spend towards the CSR while computing the business income is a verifiable fact.
13. After computing the business income, while computing the total income of the assessee, the assessee is invoking the benefit under chapter- VIA by claiming deduction of the sums under section 80G of the Act. According to the Revenue, when once such sum went to satisfy the Page 6 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 requirement of section 135 of the Companies Act, the benefit gets exhausted and such an amount is no more available for the purpose of claiming deduction under section 80G of the Act.
14. Coming to the Income Tax Act, 1961, there is no express provision to support the contention of Revenue. On the other hand, section 80G(2)(iiihk) and (iiihl) of the Act expressly provide that such sums donated for Swatch Bharath Kosh and Clean Ganga Fund shall be the amounts other than the sums spent by the assessee in pursuance of CSR, meaning thereby the donations made towards Swatch Bharath Kosh and Clean Ganga Fund spent as a part of CSR are not qualified for deduction under section 80G of the Act. Out of so many entries under section 80G(2) of the Act, only donations in respect of two entries are restricted if such payments were towards the discharge of the CSR. The Legislature could have put a similar embargo in respect of the other entries also, but such a restriction is conspicuously absent for other entries. The irresistible conclusion that would flow from it is that it is not the legislative intention to bar the payments covered by section 80G(2) of the Act which were made pursuant to the CSR, and other than covered by section 80G(2)(iiihk) and (iiihl) of the Act. As stated above, clue can be had from the restrictions by way of section 80G(2)(iiihk) and (iiihl) of the Act.
15. This aspect has been dealt with by successive Co-ordinate Benches in the cases relied upon by the assessee. While elaborately discussing this issue in the case of JMS Mining (P.) Ltd. (supra), the Kolkata Bench of the Tribunal discussed this issue in the following manner:
"22. From a bare reading of the section 80G of the Act we note that deduction under this section has to be made in accordance with and subject to the provisions of this section i.e. section 80G of the Act. As per this section i.e. section 80G of the Act, an amount equal to fifty percent (50%) of the aggregate of the sums specified in sub-section 2 [refer sub- clause (iv) of Clause (a) of Sub-section 2 of section 80G of the Act read with section 80G (1) (ii)] which allows the donation given to any other Fund or any institution to which this section applies and if it satisfies the Page 7 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 requirement of sub-section (5) of section 80G of the Act, then 50% of the donation is allowable expenditure [refer section 80G (1) (ii)]even if the assessee has included the expenditure as CSR Expenditure because there is no prohibition or restriction placed by the Parliament on such a donation even if shown as CSR expenditure. The reason for saying so is that in section 80G of the Act certain restrictions in respect of deduction in respect of two (2) donations are expressly seen in this Section. So the Parliament has expressed its intention clearly by bringing in restriction in respect of expenditure classified by an assessee company while claiming deduction u/s. 80G of the Act i.e. CSR expenditure related to Swachh Bharat Kosh and Clean Ganga Fund. So if an assessee makes some donation to these projects and include/classify it as CSR expenditure while claiming deduction u/s. 80G of the Act then it will be allowed only the amount that is other than the sums spent by the assessee in pursuance of CSR u/s. 135 of the Companies Act. In other words, if an assessee company spends only the mandatory expenditure of 2% of net profit for CSR activity, which includes the amount of donation to Swach Bharat Kosh & Clean Ganga Fund (iiihk) and (iiihi) of clause (a) of sub-section (2) of section 80G of the Act, then deduction u/s. 80G of the Act is not allowable, which can be illustrated by giving certain examples (infra). However, in a case scenario, wherein the assessee expends the mandatory expenditure and gives donation to these two projects i.e. over and above the mandatory CSR expenditure u/s. 135 of Companies Act, that sum donated to Swach Bharat Kosh & Clean Ganga Fund will be eligible for 100% deduction u/s. 80G of the Act [refer section 80G (1)(i) and subject to section 80G (4)]. However, such a restriction in respect of expenditure made by an assessee to any other fund or institution as referred to in sub clause (iv) of clause (a) of sub- section 2 of section 80G of the Act had not been placed by the Legislature. And if the Parliament desired, it could have been made such kind of restriction or any restriction like in the case of donation to Swach Bharat Kosh & Clean Ganga Fund. So the assertion of Ld. PCIT that AO could not have allowed deduction u/s 80G of the Act to an assessee on the CSR expenditure/donation to an institution u/s 80G(2)(a)(iv) which is enjoying certificate 80G(5)(vi) of the Act, is erroneous and therefore cannot be accepted. For this, we rely on the interpretation maxim "Expressio Unius Esl Exclusio Alterius" which is a Latin phrase that means "express mention of one thing excludes all others. This is one of the rules used in interpretation of Statutes. The phrase indicates that items not on the list are assumed not to be covered by the Statute. When something is mentioned expressly in a Statute, it leads to the presumption that the things not mentioned are excluded. This is an aid Page 8 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 to the construction of Statutes. Applying the legal maxim 'expressio unius est exclusio alterius', it can be safely inferred that when the Legislature in particular has provided for only the above referred two specific exceptions in Section 80G, then it is the implied intent of the Legislature to permit deduction u/s 80G in respect of CSR contributions made to funds/organizations referred to in all other sub-clauses of Section 80G [other than (iiihk) and (iiihl)] of the Act. The above analysis made by us, can be cumulatively illustrated by the following examples for ease of understanding purpose only and should not be cited for making claim which should be made subject to the facts and law involved in each case and also subject to section 80G(4) of the Act:
Example: A company has reported eligible net profit u/s 135 of Companies Act, 2013 at Rs.100 crores. The minimum CSR contribution of 2% under Section 135(5) of the Act works out to be Rs. 2 crores.
Situation 1 : The company has been spent the required minimum CSR contribution of Rs 2 crores towards construction of roads & schools in the vicinity of the backward area where the factory is located.
Tax Treatment: The entire CSR expenditure of Rs.2 crores is to be disallowed and added back in terms of Explanation 2 to Section 37(1) of the Act.
Situation 2 : The company has contributed Rs.3 crores to Swach Bharat Kosh.
Tax Treatment: The entire CSR expenditure of Rs.3 crores is to be disallowed and added back in terms of Explanation 2 to Section 37(1) of the Act. In terms of Section 135(5) of the Act read with Section 80G(iiihk) only the excess sum paid amounting to Rs. 1 crores [ 3 crores - 2% of 100 crores] can be availed as deduction u/s 80G of the Act.
Situation 3 : The company has contributed Rs.l crore to Swach Bharat Kosh and Rs.1 crore to any other charitable trust registered u/s 80G(5) of the Act.
Tax Treatment: The entire CSR expenditure of Rs.2 crores is to be disallowed and added back in terms of Explanation 2 to Section 37(1) of the Act. In terms of Section 135(5) of the Page 9 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 Act read with Section 80G(iiihk) the donation of Rs.l crores made to Swach Bharat Kosh is not eligible for deduction u/s 80G of the Act. The company can claim deduction of fifty percent of the donation of Rs. 1 crores paid to any other registered charitable trust u/s 80G(2)(iv) read with Section 80G(1)(ii) of the Act.
Situation 4 : The company has contributed Rs.1 crore to Prime Minister's National Relief Fund and Rs. 1 crore to any other charitable trust registered u/s 80G(5) of the Act.
Tax Treatment: The entire CSR expenditure of Rs.2 crores is to be disallowed and added back in terms of Explanation 2 to Section 37(1) of the Act.
The company can claim deduction for hundred percent of the donation of Rs. 1 crores paid to Prime Minister's National Relief Fund u/s 80G(2)(iiia) read with Section 80G(1)(i) of the Act.
The company claim deduction to the extent of fifty percent of the donation of Rs. 1 crores paid to any other registered charitable trust u/s 80G(2)(iv) read with Section 80G(1)(ii) of the Act.
23. As discussed supra, we concur with the contention of the assessee that since Parliament intended certain restrictions to only CSR expenditure in respect of two donations included by an assessee as CSR expenditure i.e. [Swachh Bharat Kosh and Clean Ganga Fund] has impliedly not made any prohibition/restriction in respect of claim of CSR expenses in other cases if it is otherwise eligible under Section 80G of the Act. In this context we find that the assessee has made donation of Rs. 1.25 crores on 20.01.2016 by RTGS dated 19.01.2016 through UCO Bank which is evident from page 18 of PB which is received by Shree Charity Trust which was 80G(5)(vi) certificate of the Department dated 15.01.2009 placed at page 17 of PB. The assessee has also made payment of Rs. 10 Lakhs to Pt. Jashraj Music Academy Trust which is found placed at page 22 & 23 and the approval u/s 80G (5)(vi) of the Act in respect of Pt. Jashraj Music Academy Trust is found placed at page 19 of PB dated 30.03.2012 given by Director of Income Tax (Exemption).
Therefore, since the assessee satisfies the condition u/s. 80G of the Act of the donees, the assessee's claim for deduction of CSR expenses/contribution u/s 80G of the Act was allowed after enquiry by Page 10 of 13 ITA-TP Nos. 145 & 482/Hyd/2022 the AO. Thus we are of the opinion that the action of the AO allowing the claim u/s. 80G of the Act is a plausible view and is in line with the ratio of the decision of Tribunal cited (supra). Therefore we find that the Ld. PCIT has not been able to make out a case that on this issue raised by him, the AO's order is erroneous as well as prejudicial to the revenue. So the jurisdictional fact as well as law is absent for invoking revisional jurisdiction. Therefore, the usurpation of jurisdiction by Ld. PCIT u/s 263 of the Act is bad in law and therefore need to be quashed and we order accordingly".
16. We are in agreement with such observations and findings of the Co- ordinate Bench of the Tribunal and while respectfully following the same, we hold that inasmuch as the assessee satisfied the conditions of section 80G of the Act, the assessee is entitled to claim deduction under section 80G of the Act in respect of such donations which formed part of the spend towards CSR. Accordingly, we hold Ground No.2 in favour of the assessee.
17. Coming to the issue of TDS short credit, it is submitted that after passing of the rectification order dated 03/09/2022, allowing the TDS credit, an amount of Rs. 55,920/- relates to Rail Tel Corporation of India was not addressed. We, therefore, direct the learned Assessing Officer to verify this issue and grant TDS credit in respect of Rail Tel Corporation of India also in accordance with law.
18. Interest under section 234B is consequential in nature whereas the issue relating to the interest under section 234C of the Act has been resolved by order dated 03/09/2022.
19. In view of the above, this appeal of assessee is allowed.
Assessment Year 2018-19:
20. Coming to the appeal for the assessment year 2018-19, ground No. 2 thereof relates to the deduction under section 80G of the Act and it is squarely covered in favour of the assessee by our discussion in the earlier paragraphs. Accordingly, this ground is allowed.
Page 11 of 13ITA-TP Nos. 145 & 482/Hyd/2022
21. Learned AR submitted in respect of Ground No. 2.1 and 2.2 that a rectification application in respect of the adjustment to the book profits under section 115JB of the Act to the tune of Rs. 80,45,41,267/- and interest under section 234C are pending with the learned Assessing Officer and a direction may be given to the learned Assessing Officer to dispose of that application expeditiously. Since the assessee sought rectification and such a request is pending before the learned Assessing Officer, learned Assessing Officer will verify the record and dispose of such an application as expeditiously as possible. Ground is accordingly allowed.
22. All other grounds are not pressed/withdrawn and accordingly they are dismissed.
23. In the result, both the appeals of assessee are partly allowed.
Order pronounced in the open court on this 16th the day of August, 2023.
Sd/- Sd/-
(RAMA KANTA PANDA) (K. NARASIMHA CHARY)
VICE PRESIDENT JUDICIAL MEMBER
Hyderabad,
Dated: 16/08/2023
TNMM
Page 12 of 13
ITA-TP Nos. 145 & 482/Hyd/2022
Copy forwarded to:
1. M/s. Optum Global Solutions (India) Private Limited, 5-7, Office Level Building No. 14, Sundew Properties, SEZ (Mindspace), APIIC Layout, Survey No. 64, Hitech Shaikpet, Hyderabad.
2. The Deputy Commissioner of Income Tax, Circle-5(1), Hyderabad.
3. The Dispute Resolution Panel (DRP), Bengaluru.
4. The Director of Income Tax (IT & TP), Hyderabad.
5. The Addl. Commissioner of Income Tax (Transfer Pricing), Hyderabad.
6. DR, ITAT, Hyderabad.
7. GUARD FILE TRUE COPY ASSISTANT REGISTRAR ITAT, HYDERABAD Page 13 of 13