Income Tax Appellate Tribunal - Mumbai
Capri Global Advisory Services Pvt. ... vs Deputy Commissioner Of Income Tax, ... on 31 July, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL, 'C' BENCH MUMBAI BEFORE: SHRI AMIT SHUKLA, JUDICIAL MEMBER & SHRI GIRISH AGRAWAL, ACCOUNTANT MEMBER ITA No.4138/Mum/2025 (Assessment Year :2017-18) ITA No.4139/Mum/2025 (Assessment Year :2018-19) & ITA No.4140/Mum/2025 (Assessment Year :2020-21) Capri Global Advisory Vs. Deputy Commissioner Services Private Limited of Income Tax, Circle -
(Now amalgamated with 1(1)(1),
Capri Global Holdings Mumbai
Pvt. Ltd.,)
1-B, 1st Floor
35, Court Chambers
Sir Vithaldas Thackersey
Marg
New Marine Lines
Mumbai - 400 020
PAN/GIR No.AACCP2478C
(Appellant) .. (Respondent)
Assessee by Shri Mahesh Rajora
Revenue by Shri Virabhadra S Mahajan,
Sr.DR
Date of Hearing 30/07/2025
Date of Pronouncement 31/07/2025
आदे श / O R D E R
PER AMIT SHUKLA (J.M):
The aforesaid appeals have been filed by the assessee against the separate impugned orders dated 17/04/2025 for 2 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., A.Ys. 2017-18 and 2018-19, and 21/04/2025 for A.Y. 2020- 21, passed by the National Faceless Assessment Centre (NFAC), Delhi, in connection with the assessments framed under section 143(3) of the Income Tax Act, 1961.
2. In all the assessment years under appeal, a common issue that permeates the proceedings is the disallowance made under section 14A of the Income Tax Act. Additionally, for the assessment year 2020-21, the assessee's claim for deduction of Rs.48,65,000 under section 80G has been disallowed on the ground that the said amount constituted Corporate Social Responsibility (CSR) expenditure and, therefore, could not be regarded as a voluntary contribution eligible for deduction.
3. For the sake of convenience, we shall first adjudicate the appeal for the assessment year 2017-18 on the issue of disallowance under section 14A, which is common to all the years under consideration. Our findings and conclusions on this issue shall apply mutatis mutandis to the other assessment years as well.
4. Briefly stated, the assessee had declared dividend income of Rs.57,30,279, entirely arising from strategic investments in its subsidiary companies. It suomoto disallowed Rs.2,06,263, being direct expenses such as depository charges and Securities Transaction Tax (STT). Regarding indirect expenses, the assessee submitted that: (i) no exempt income had arisen from certain investments 3 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., during the year; (ii) investments were strategic in nature, made in subsidiaries/associate concerns, and not for earning tax-free income; and (iii) none of the indirect expenses could be reasonably apportioned to the earning of exempt income. Nevertheless, the Assessing Officer rejected the assessee's submissions, observing as follows:
3.3. The submission of the assessee has been perused and duly considered. However, the contention of the assessee is found to be not acceptable. It is noted that assessee has made investments in shares. Making investments is an informed decision making process involving study and research. It requires manpower, man-hours and funds to make the investments at a time which the assessee considers it most prudent for making investments. Even after making the investments, the assessee would still have to take decision as to the time span for which it should continue to hold its investments and finally take decision as to the best time to exit from such investments. All this activities require manpower and funds and such man hours and funds will entail a cost to the assessee. This cost, is in the form of both direct costs and indirect costs and is debited in the P & L A/c under various heads such as personnel cost, administration cost, interest costs on the funds invested etc. Therefore, the contention of the assessee that no direct or indirect cost has been incurred in relation to the earning of tax free dividend income cannot be accepted.
3.4 Assessee's contention that assessee has made strategic investments in subsidiaries companies from which no dividend income was received during the year Further such investments were not made with the motive of earning tax free income. As no dividend income was received during the year from such investments, they need to be excluded while working the disallowance under Rule 8D
5. The Assessing Officer further noted:
4 ITA No.4138/Mum/2025 and othersCapri Global Advisory Services Pvt. Ltd., "Assessee's contention that assessee has made strategic investments in subsidiaries companies from which no dividend income was received during the year. Further such investments were not made with the motive of earning tax free income. As no dividend income was received during the year from such investments, they need to be excluded while working the disallowance under Rule 8D."
6. The Assessing Officer, invoking the provisions of Rule 8D, proceeded to compute the disallowance by applying 1% to the average value of investments, which resulted in a disallowance of Rs.84,59,676. This figure was not only substantially higher than the exempt income earned during the year but also made without any reference to the specific nature of investments or expenses incurred. In addition to this, the Assessing Officer made a corresponding adjustment by adding the disallowance under section 14A while computing the book profits under section 115JB of the Act. Both these disallowances under the regular provisions as well as under the MAT provisions were upheld by the Commissioner of Income Tax (Appeals).
7. At the very outset, it was submitted by the learned counsel for the assessee that this issue is no longer res integra, as it stands squarely covered in favour of the assessee by the orders of the Tribunal rendered in the assessee's own cases for assessment years 2009-10 to 2011-
12. In those years, the Tribunal had considered similar facts and identical reasoning adopted by the Assessing Officer, and 5 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., had unequivocally held that no disallowance under section 14A was warranted in the absence of requisite satisfaction and nexus. The disallowances were accordingly deleted.
8. In response, the ld. DR relied on the detailed observations made by the Assessing Officer and supported the disallowance on the basis that the investments inherently entail administrative and managerial costs, irrespective of their purpose or the quantum of income actually earned.
9. We have heard the rival submissions and carefully perused the material available on record. Upon a comparative analysis spanning the three assessment years, the particulars pertaining to exempt income earned by the assessee, the suomoto disallowance offered, and the disallowance computed by the Assessing Officer under section 14A read with Rule 8D are tabulated below:
Sr. Particulars A.Y.2017-18 A.Y.2018- A.Y.2020-
No. (Amt) 19(Amt) 21(Amt)
1] Exempt Income earned 12,13,02,344 18,18,51,296 97,14,869
by the Assesses
II] Suomoto Disallowance 2,06,263 7,78,768 4,38,366
u/s 14A made by the
Assessee
III] Disallowance u/s 14A 86,65,939 2,27,63,198 97,14,869
r.w.r 8D computed by the
AO
IV] Disallowance u/s 14A 84,59,676 2,19,84,430 92,76,503
r.w.r 8D made by the AO
after reducing Suo moto
disallowance
6
ITA No.4138/Mum/2025 and others
Capri Global Advisory Services Pvt. Ltd.,
10. It is evident that the Assessing Officer invoked Rule 8D in a mechanical manner, without recording the mandatory satisfaction envisaged under section 14A(2) of the Act, with reference to the accounts maintained by the assessee. The investments in question were made in prior years and were in the nature of strategic holdings in group subsidiaries. There was neither any fresh investment during the year nor any instance of active portfolio management. Notably, the assessee had reported a total revenue of Rs.38.64 crores, while the total expenditure debited to the Profit and Loss account amounted to merely Rs.4.44 crores, of which employee cost constituted only Rs.64.30 lakhs. It is not the Revenue's case that borrowed funds were utilised for making the investments. Hence, the question of disallowing interest expenditure does not arise.
11. The Assessing Officer, rather than undertaking an objective evaluation of the nature and character of the expenditures debited to the accounts, presumed that certain indirect expenses must have been incurred in relation to the earning of exempt income. Such presumptive reasoning without examining the nature of books of account and nature of expenses debited cannot be sustained. The invocation of Rule 8D cannot be automatic or mechanical; it must be preceded by a cogent and objective satisfaction based on a review of the assessee's books of account. In the absence of such satisfaction, and in the absence of any demonstrable nexus between the expenses and the exempt income, the disallowance made by the Assessing Officer, beyond the 7 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., suomoto disallowance offered by the assessee, cannot be sustained in law.
12. Moreover, we note that this very issue arising from an identical reasoning and similar set of facts has been the subject matter of adjudication in the assessee's own case for earlier assessment years. The Tribunal, in those years, has consistently held that disallowance under section 14A r.w. Rule 8D is unwarranted in such circumstances and has deleted the same. Respectfully following the binding precedents in the assessee's own case, we direct the deletion of the disallowance made under section 14A read with Rule 8D for all the assessment years presently under appeal.
13. We now proceed to examine the disallowance of deduction claimed under section 80G for the assessment year 2020-21. During the relevant previous year, the assessee had incurred an expenditure of Rs.97.30 lakhs towards Corporate Social Responsibility (CSR) activities, in compliance with section 135 of the Companies Act, 2013. This amount was duly added back while computing the business income, in accordance with the provisions of section 37(1) of the Income Tax Act, which expressly disallow such CSR-related expenses as deductions under the head of business expenditure.
14. However, out of the total CSR spend, the assessee had contributed Rs.48.65 lakhs by way of donations to institutions registered and approved under section 80G of the Act. Accordingly, it claimed deduction for the said amount 8 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., under section 80G, treating such contributions as eligible donations from the gross total income.
15. The Assessing Officer, however, disallowed the claim, taking the view that since the donations were made in fulfilment of a statutory CSR obligation, they lacked the element of voluntariness that is implicit in the concept of donation. On this reasoning, he concluded that such payments could not be construed as donations eligible for deduction under section 80G, and accordingly, disallowed the entire claim.
16. We find that this issue now stands covered by several decisions of the Tribunal, notably ACIT vs. Blue Dart Express Ltd. (ITA No. 1101/Mum/2024), where the Tribunal observed "9. We have heard both the parties and also perused the relevant material referred to before us. First of all from the perusal of the re-assessment order which is the subject matter of revision u/s.263 by the ld. PCIT, we find that this was one of the ground for reopening and ld. AO has raised specific query as noted above on exactly same issue. The assessee has given its detailed reply and after examining those replies, the ld. AO has allowed the deduction u/s.80G holding that assessee has already disallowed CSR expenses u/s.37(1), and there is no bar for claiming deduction u/s.80G unless the same is not in accordance with the provision of the Section 80G and there is no issue of mutual exclusiveness of the claim found in this regard. Ld. PCIT has not brought on record any law or judicial precedence that such an observation and finding of the ld. AO is incorrect in law. Once the ld. AO has taken a possible view and there is no contrary law, then to take a different view in a revisionary jurisdiction u/s.263, cannot be held that the 9 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., order of the ld. AO is erroneous and prejudicial to the interest of the Revenue. There is no case of invoking Explanation 2 to Section 263 which ld. PCIT has done, because ld. AO has made his enquiry and verification on the same issue. Ld. PCIT cannot cancel the assessment order to re-examine the same issue without finding any defect in such order that how the claim made u/s.80G is unsustainable in law.
10. On merits also, we find that view of ld. AO is correct in law. Claiming a deduction from computation of business income as provided from sections 28 to 44DB is different from claiming a deduction under chapter VIA of the Act which is allowed from Total Income. As per Explanation 2 to Section 37, CSR expenditure is not allowable as deduction while computing the business income under the provision of Section 28-44DB, whereas deduction u/s.80G is allowed while computing the total income under Chapter VIA. There is no pre-condition that claim for deduction u/s.80G on a donation should be voluntary. It is independent of computation of business income as it is allowed from Gross Total Income. The assessee had disallowed the CSR expenses while computing business income. Further, there is no dispute that the assessee has filed complete details of donation and also filed the certificate u/s.80G which was enclosed before the AO. Section 80G (1) of the Act provides that in computing total income of the assessee, they shall be deducted in accordance with the provision of Section, such sum paid by the assessee in the previous year as a donation. Deduction under Chapter VIA provides deduction from the gross total income which is computed after making necessary allowances / disallowances in accordance with Section 28- 44BB of the Act including Explanation to Section 37(1). Thus, Section 37(1) and Section 80G of the Act are independent and the principles governing what is not allowable u/s. 37(1) have been provided in the section itself. Even in section 80G also, what is not allowable has also been provided under the Act. For instance, Section 80G specifically mentions two clauses, viz., section 800(2)(a)(iihk) and (iiihl), i.e., contributions towards „Swacha Bharat Kosh‟ and „Clean Ganga Fund‟, where donation in the nature of CSR Expenditure is not allowable as deduction under section 80G of the Act. Therefore, the disallowances for deduction under section 80G vis-à-vis CSR can be restricted to contributions made to these Funds mentioned in Section 800(2)(a)(iiihk) and (iiihl) only. It is an 10 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., undisputed fact that the assessee has not claimed any deduction against the aforesaid clauses of 80G (2)(a) of the Act and as such entire donation claimed by the assessee is allowable u/s 80G. The Ministry of Corporate Affairs ("MCA") has issued "FAQs" through General circular no. 01/2016 dated January 12, 2016 (FAQ No. 6) and has clarified on the issue as follows:
"Question No. 6: What tax benefits can be availed under CSR?
Answer: No specific tax exemptions have been extended to CSR expenditure per se. The Finance Act, 2014 also clarifies that expenditure on CSR does not form part of business expenditure. While no specific tax exemptions have been extended to expenditure incurred on CSR, spending on several activities like Prime Minister's Relief Fund, scientific research, rural development projects, skill development projects, agriculture extension projects etc, which fund place in Schedule VII, already enjoys exemptions under different sections of the Income-tax Act, 1961."
11. This clarification being issued by the Ministry of Corporate Affairs, Government of India clarifies that donation covered under CSR Expenses which not are eligible for the deduction under section 80G of the Income-tax Act, 1961, but are allowed under different sections. Ergo, there is nothing that if any expenditure is disallowable u/s 37 the same cannot be allowed under other provisions of Act, if the conditions of allowability are satisfied. Thus, allowing the claim of deduction u/s.80G by the ld. AO cannot be held to be unsustainable in law or amounts to erroneous and prejudicial to the interest of the Revenue. Thus order of the Ld. PCIT is reversed on this point.
12. Thus, we hold that ld. PCIT is not correct in law in cancelling the assessment order by the ld. AO on this issue. Accordingly, the order of the ld. PCIT is quashed. Consequently, the appeal of the assessee is allowed.
17. ACIT vs. Sikka Ports and Terminals Ltd. (ITA No. 3755/Mum/2023), wherein it was held as under:-
11 ITA No.4138/Mum/2025 and othersCapri Global Advisory Services Pvt. Ltd., "The assessee during the year disallowed a sum of Rs.33.85 crores under section 37 towards the CSR Spend in compliance with section 135 of the Companies Act. Since the institutions to which the said amounts are given are registered under section 80G, the assessee claimed 50 per cent i.e. Rs.16.93 crores of the same as deduction. The argument of the revenue is that the payment are made to comply with the mandate under the Companies Act, and therefore it cannot be treated as donations which are "voluntary" payments. The further argument of the revenue is that when the statute has denied the direct claim of the CSR spend under section 37, the assessee claiming the deduction indirectly under section 80G is against the intention of the legislature and cannot be allowed. The assessee's contention is that there is no restriction under section 80G to the effect that the contribution should be voluntary and that the CSR spend is an application of income which is eligible for deduction from the gross total income of the assessee as per the provisions of section 80G.
■ The word "donation" has not been defined under the Act. However the Supreme Court in the context of Expenditure Tax Act in the case of Commissioner of Expenditure Tax v. P.V.G. Raju[1975] 101 ITR 465 (SC) has described the meaning of the word "donation".
■ Therefore to examine if CSR spending of the assessee would be a donation it is essential to examine whether the donations given by the assessee to Reliance Foundation and Shyam Kothari Foundation without any material return and without any consideration and whether it was a grant for quid pro quo. It is not the case of the revenue that the assessee has made contributions to these institutions with an intention get something in return. The only contention of the revenue is that the contributions are made as part of a mandate and not voluntary. However, the Supreme Court in the above case has laid down the basic principle that a payment made without any material return and without any consideration and not for quid pro quo is a donation. Therefore, the payment made whether voluntarily or as part of a mandate does not negate the intention of the contribution made.12 ITA No.4138/Mum/2025 and others
Capri Global Advisory Services Pvt. Ltd., ■ Now coming to the intention of legislature while amending the provisions of section 37 whereby the CSR spend are not allowed to be claimed as a deduction under the said section. Finance (No.2) Act, 2014 brought in the amendment to section 37 by inserting Explanation 2 to the said section with effect from 1-4-2015 ■ The "Explanatory Notes to the provisions of Finance (No.2) Act, 2014" issued by the Central Board of Direct Taxes vide its Circular No.01/2015 dated 21-1-2015 explaining the aforesaid amendment, clarifies that the objective of CSR is to share burden of the Government in providing social services by companies having net worth/turnover/profit above a threshold and that if such expenses are allowed as tax deduction, this would result in subsidizing of around one-third of such expenses by the Government by way of tax expenditure. However, it is pertinent to note that though, the expenditure incurred towards CSRs is not an expenditure incurred for the purpose of business, if the spend is of the nature described in sections 30 to 36 deduction shall be allowed under those sections subject to fulfilment of conditions, specified therein. For example if the contribution is made to a scientific research association, or to a university or to a college or other institution to be used for scientific research etc., which are approved under section 35 as part of CSR spending then deduction can be allowed subject to the fulfilment of conditions prescribed under section 35. This explanatory note though self-contradictory i.e. denying deduction under section 37 but allowing the assessee to claim deduction under sections 30 to 36, also makes it clear that there is no bar regarding the admissibility of CSR expenditure under any other provision of the Act, except under section 37(1). In other words, the intention of the legislature is not to restrict the right of the assessee to claim deduction towards the CSR spend if the payment is otherwise allowable under a specific provision of the Act. Further wherever the intention is to restrict the claim of deduction under any other provisions of the Act the same is explicitly provided for to that effect by the legislature. This view is supported by the Explanatory Memorandum to Finance Bill 2015 which brought in the specific restriction for claiming deduction under section 80G towards the CSR spend towards donation to Swachh Bharat 13 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., Kosh and Clean Ganga Fund. Therefore, the contention that the CSR spend being claimed as a deduction under section 80G is against the intention of the legislature which restricts the same to be claimed as a deduction under section 37 cannot be appreciated.
■ The next issue is whether the impugned payments are otherwise eligible for deduction under section 80G. It has already been established that the payments made by the assessee are donations and therefore if the other conditions for the deduction under section 80G are fulfilled then there should not be any restriction for the assessee to claim the deduction. Before holding so the contention of the revenue that the payments made towards CSR spend are monitored and controlled by the assessee and are not voluntary is addressed. In this regard it is relevant to note that though there is a statutory obligation of CSR expenditure under section 135 of Companies Act 2013, there are many prescribed modes and activities under Schedule VII of the Companies Act for spending the CSR expenditure, (the list is not exhaustive but inclusive). Further neither section 135 of the Companies Act nor Schedule VII to the Companies Act nor the CSR Rules, mandates donations to the institutes/funds prescribed under section 80G. Therefore, there is merit in the submission of the assessee that though the quantum of CSR spend is mandatory there is no mandate on how amount is to be spent or to whom the contribution is to be made. Accordingly the act of the assessee to choose to Reliance Foundation and Shyam Kothari Foundation which are eligible to accept donations under section 80G is voluntary and is not mandated by section 135 of the Companies Act 2013. Further from the perusal of CSR Rules as applicable in assessee's case, it is noticed that the monitoring of the CSR spend is to ensure that the same is as per the CSR policy of the company and it does not provide for monitoring the utilization of the funds by the third party donees. In any case the donations made for a specific cause does not result in denial of deduction which is otherwise allowable as per the provisions of section 80G.
■ One more point that needs to be considered while deciding the deduction under section 80G for CSR spend is that the restriction on the allowability of the said spend as provided in 14 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., Explanation 2 to section 37 is for computing the business income under the provision of section 28-44DB whereas the deduction under section 80G is claimed under Chapter VIA i.e. after computing the Gross Total Income. The provisions of section 80G does not impose any condition that the contribution should be voluntary and therefore when the CSR spend is evaluated independently under the provisions of the Act, it is viewed that there is no restriction for the assessee to claim deduction under section 80G provided the CSR spend meets the conditions specified therein. In other words, the provisions of section 37 is computation provision whereas section 80G is a beneficial provision which allows deduction towards payments made by the assessee for charitable purposes and therefore these two sections are independent of each other. For example, when a company which is not required to comply with the provisions of section 135 of the Companies Act 2013 makes a donation or a company makes donations in excess of 2 per cent even then the payment may get disallowed under section 37 but in that case the revenue would not impose any restriction to evaluate the payment for claiming deduction under section 80G. If the same analogy is applied to the CSR spend it is viewed that the assessee should be able to claim deduction under section 80G if the other conditions are fulfilled. Denying the claim for the reason that there is a specific mention under section 37 for disallowance and that the payments are made in compliance with section 135 of the Companies Act is not legally tenable unless there is an explicit provision for e.g. contributions towards „Swacha Bharat Kosh‟ and „Clean Ganga Fund‟.
■ In view these discussions and considering the judicial precedence in this regard, it is viewed that there is no infirmity in the order of the Commissioner (Appeals) in allowing the deduction under section 80G to the assessee towards donations made to Reliance Foundation and Shyam Kothari Foundation. Accordingly the grounds raised by the revenue are dismissed.
18. In view of the foregoing judicial precedents and the well- settled legal position, we are of the considered opinion that 15 ITA No.4138/Mum/2025 and others Capri Global Advisory Services Pvt. Ltd., the disallowance made by the Assessing Officer under section 80G cannot be sustained. Both the Tribunal in the case of ACIT vs. Blue Dart Express Ltd. as well as in ACIT vs. Sikka Ports and Terminals Ltd. have categorically held that while CSR expenditure is not allowable as a deduction under section 37(1), there is no embargo in claiming such expenditure as a deduction under Chapter VI-A, including section 80G, provided the conditions stipulated therein are satisfied. These judicial pronouncements have drawn a clear distinction between business expenditure governed by sections 28 to 44DB and deductions allowed from gross total income under Chapter VI-A.
19. The contention of the Assessing Officer that such donations lack voluntariness solely because they form part of the CSR obligation is misconceived in law. The statutory mandate to incur CSR expenditure does not ipso facto denude the voluntary character of the assessee's decision as to the choice of the recipient institution. As long as the donations are made to institutions approved under section 80G and all requisite documentary compliances are in place as is the undisputed fact in the present case, the deduction cannot be denied merely because the payment also satisfies the CSR requirement under the Companies Act.
20. Accordingly, we uphold the assessee's claim for deduction under section 80G to the extent of Rs.48,65,000. The disallowance made by the Assessing Officer on this count is directed to be deleted.
16 ITA No.4138/Mum/2025 and othersCapri Global Advisory Services Pvt. Ltd.,
21. In the result all the appeals of the assessee are allowed.
Order pronounced on 31st July, 2025.
Sd/- Sd/-
(GIRISH AGRAWAL) (AMIT SHUKLA)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai; Dated 31/07/2025
KARUNA, sr.ps
Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3. CIT
4. DR, ITAT, Mumbai
5. Guard file.
//True Copy//
BY ORDER,
(Asstt. Registrar)
ITAT, Mumbai