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 0, Cited by 1]

Supreme Court - Daily Orders

Om Prakash Shiksha Prasar Samiti vs Chief Commr.Of I.T Bhopal . on 20 January, 2014

%
                         IN THE SUPREME COURT OF INDIA
                         CIVIL APPELLATE JURISDICTION

                      CIVIL APPEAL NOs. 780-781 OF 2014
              (Arising out of SLP(C) Nos. 15512-15513 of 2011)


|Om Prakash Shiksha Prasar Samiti & Anr.       |..   APPELLANTS               |



                                 Versus

|Chief Commissioner of Income Tax, Bhopal.     |..   RESPONDENTS              |




                                   O R D E R

1. Leave granted.

2. These appeals are directed against the judgment and order passed by the High Court of Madhya Pradesh at Gwalior in W.P. (C) Nos. 5476 of 2006 and 1602 of 2008, dated 30.03.2011. By the impugned judgment and order the High Court has affirmed the reasoning and conclusion reached by the Chief Commissioner of Income Tax Bhopal.

3. The petitioners have applied for grant of a certificate under Section 10(23-C) (VI) of the Income Tax Act, 1961 (for short, ’the Act’) inter alia requesting the authorities to grant certificate to claim exemption under the provisions of the Act. The said certificate was not granted by the authorities primarily on the ground that the appellants are not using the entire income for the educational purposes for which purpose the trust is established.

4. Being aggrieved by the order passed by the Chief Commissioner of Income Tax, the appellants have approached the High Court in W.P. (C) Nos. 5476 of 2006 and 1602 of 2008. The said writ petitions were dismissed by the High Court.

5. Heard learned counsel for the parties to the lis.

6. We are informed by the learned counsel for the appellants that the appellants have amended the objects of the Society w.e.f. 31.03.2008. If that is so, in our opinion, the appellants shall now make an appropriate application before the authorities for grant of certificate under Section 10(23-C) (VI) of the Act for the assessment years 2002-03 to 2007-08 along with the amended objects of the Society.

7. In view of this subsequent development and keeping in view the peculiar facts and circumstances of the case, we set aside the order passed by the High Court and the authorities concerned. We now permit the appellants to file fresh application within a months’ time from today. If such application is filed within the time granted the authority will consider the same in accordance with law, keeping in view the amended objects of the Society w.e.f. 31.03.2008. All the contentions of both the parties are left open.

8. The Civil Appeals are disposed of accordingly. ....................J. [ H.L. DATTU ] ....................J. [ S.A. BOBDE ] NEW DELHI;

JANUARY 20, 2014.

   ITEM NO.56                  COURT NO.3             SECTION IIIA




                 S U P R E M E    C O U R T   O F    I N D I A
                               RECORD OF PROCEEDINGS


Petitions for Special Leave to Appeal (Civil) Nos.15512-15513/2011 (From the judgement and order dated 30/03/2011 in WPC No.5476/2006,WPC No.1602/2008 of The HIGH COURT OF M.P AT GWALIOR) OM PRAKASH SHIKSHA PRASAR SAMITI & ANR. Petitioner(s) VERSUS CHIEF COMMR.OF I.T BHOPAL Respondent(s) (With prayer for interim relief) Date: 20/01/2014 These Petitions were called on for hearing today.

CORAM :

HON’BLE MR. JUSTICE H.L. DATTU HON’BLE MR. JUSTICE S.A. BOBDE For Petitioner(s) Mr. Ajay Vohra, Adv.
Ms. Kavita Jha,Adv.
For Respondent(s) Mr. R.P. Bhatt, Sr. Adv.
Ms. Shalini Kumar, Adv. Ms. Gargi Khanna, Adv. Mrs Anil Katiyar,Adv.
UPON hearing counsel the Court made the following O R D E R Leave granted.
The appeals are disposed of in terms of the signed order.




           |       [ Charanjeet Kaur ]              | |         [ Vinod Kulvi ]       |
|Court Master                            | |Asstt. Registrar                      |


            [ Signed order is placed on the file ]



-----------------------
4