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 31, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

Karnataka Industrial Areas ... vs Assessee on 22 April, 2016

               IN THE INCOME TAX APPELLATE TRIBUNAL
                        BANGALORE BENCH ' B '

           BEFORE SHRI VIJAY PAL RAO, JUDICIAL MEMBER AND
             SHRI INTURI RAMA RAO, ACCOUNTANT MEMBER

                       I.T. A. No.661/Bang/2014
                      (Assessment Year : 2010-11)

M/s. Karnataka Industrial Areas Devt. Board,
No.14/3, 2nd Floor, R P Building,
Nrupathunga Road, Bangalore-560 001.                    .... Appellant.

        Vs.

Dy. Director of Income Tax (Exemptions),
Circle 17(1), Bangalore.                            ..... Respondent.

                       I.T.A. No.822/Bang/2014
                      (Assessment Year : 2010-11)
                              (By Revenue)


Appellant By : Shri Padamchand Khincha, C.A.
Respondent By : Mrs. Neera Malhotra, CIT-II (D.R)

Date of Hearing : 2.3.2016.
Date of Pronouncement : 20. 4.2016.
                             O R D E R

Per Shri Vijay Pal Rao, J.M. :

These cross appeals are directed against the order dt.10.12.2013 of Commissioner of Income Tax (Appeals), Mysore for the Assessment Year 2010-11.

2

ITA Nos.661 & 882/Bang/2014

2. First we take up the appeal filed by the assessee wherein the assessee has raised the following grounds :

1. The order passed by the learned Commissioner of Income tax (Appeals), Mysore to the extent prejudicial to appellant is bad in law and liable to be quashed.
2. The learned Commissioner of Income tax (Appeals) , Mysore has erred in concluding that the learned Deputy Director of Income tax (Exemptions), Circle 17(1), Bangalore had full Jurisdiction and authority to pass the order in the case of appellant.
2.1 The order passed by the Deputy Director of Income tax (Exemptions), Circle 17(1), Bangalore under section 143(3) after withdrawal of the registration under 12A, is without jurisdiction, bad in law and liable to be quashed.
3. The learned Commissioner of Income tax (Appeals), Mysore has erred in concluding that the appellant is assessable in the status of 'Association of Persons'. The assessment made and the order passed on a wrong person i.e., under a different status, is bad in law and liable to be quashed.
4. The learned Commissioner of Income tax (Appeals), Mysore has erred in concluding that the appellant is not eligible for exemption under section 11 of the Income tax Act, 1961.
4.1 The learned Commissioner of Income tax (Appeals), Mysore has erred in concluding that
(a) The activities carried on by the appellant are commercial in nature with an intention to make profits;

(b) The appellant is hit by the proviso to section 2(15) read with section 13(8) of the Act.

4.2 On facts and in the circumstances of the case and law applicable, proviso to section 2(15) and section 13(8) are inapplicable and consequently exemption under section 11 is to be allowed as claimed by the appellant.

5. The learned Commissioner of Income tax (Appeals), Mysore has erred in confirming the addition of Rs. 1,74,00,000/- relying on the audit report of the Auditor General. On facts and circumstances of the case and law applicable, the addition so made is liable to be deleted in entirety.

6. The learned Commissioner of Income tax (Appeals), Mysore has erred in confirming the levy of interest under section 234A and 234B of the Act. On facts 3 ITA Nos.661 & 882/Bang/2014 and circumstances of the case and law applicable, interest under section 234A and 234B is not leviable. The appellant denies its liability to pay interest under section 234A and 234B.

7. In view of the above and other grounds to be adduced at the time of hearing, the appellant prays that the order passed by the learned Commissioner of Income tax (Appeals) V, Bangalore be quashed Or in the alternative

(a) Order passed by learned Additional Director of Income tax (Exemptions), Range 17, Bangalore under section 143(3) be held as without Jurisdiction.

(b) Assessment made and the order passed on a wrong person i.e., under a different status be held as bad in law.

(c) Exemption under section 11 be allowed as claimed by the appellant.

(d) Addition of Rs. 1,74,00,000/- be deleted.

Interest levied under section 234A and 234B be deleted."

3. Ground Nos.2 to 4.2 is regarding disallowance of exemption under Section 11 on the ground that the assessee is hit by the proviso to Section 2(15) rws 13(8) of the Income Tax Act, 1961 (in short 'the Act').

4. The assessee has been constituted under the Karnataka Industrial Area Development Act, 1966 for the purpose of development of industries and for providing industrial infrastructural facilities and amenities in industrial area in the State. The assessee board constitutes of the Secretary to the Govt. of Karnataka, Commerce and Industries Department who shall be ex-officio Chairman of the Board apart from other government officials in terms of Section 6 of the Act. The assessee was granted Registration as charitable institution under Section 12A of the Act vide order dt.206.1988. Subsequently, the registration was 4 ITA Nos.661 & 882/Bang/2014 sought to be cancelled by the department in view of the proviso to Section 15 of the Act and the matter was carried to this Tribunal and further to the Hon'ble jurisdictional High Court. The Tribunal set aside the action of the authorities for cancellation of registration and held that the registration cannot be cancelled without satisfaction of the conditions stipulated under Section 12AA(3) of the Act. The revenue challenged the order of this Tribunal before the Hon'ble jurisdictional High Court but could not succeed as the Hon'ble High Court vide its decision dt.7.11.2014 dismissed the appeal filed by the revenue and upheld the view taken by the Tribunal. Despite the restoration of the registration under Section 12A, the Assessing Officer denied the exemption under Section 11 of the Act on the ground that the assessee fall within the purview of proviso to Section 2(15) of the Act. The assessee challenged the action of the Assessing Officer before the CIT (Appeals). The CIT (Appeals) concurred with the finding of the Assessing Officer and held that the cancellation of Registration under Section 12A is not very crucial factor in deciding the taxability of the income of the assessee which is held to have been attracted by amended provisions of 5 ITA Nos.661 & 882/Bang/2014 proviso to Section 2(15) rws 13(8) of the Act as applicable to the year under consideration.

4. Before us, the learned Authorised Representative of the assessee has referred to the object and purpose of establishment of the assessee under the statutory provisions i.e. Karnataka Industrial Area Development Act. Thus the learned Authorised Representative has submitted that the object of creating and establishment of the assessee board, is charitable in nature and the activity of promoting and establishment of industries for providing infrastructure facilities and amenities in the industrial area are not profit motive but the assessee is performing these activities only to achieve the objective of providing and promoting establishment and development of industries as well as industrial infrastructural facilities. The learned Authorised Representative has referred to the income and expenditure details and submitted that out of the transactions of purchase of land and allotment of the same to the industry resulted a surplus of Rs.142 Crores. There is only a surplus of Rs.142 Crores which is very small having considering the volume of the activity and huge amount of establishment held by the assessee. He has further pointed out that there is no surplus generated by the assessee 6 ITA Nos.661 & 882/Bang/2014 from the activity of acquiring land and alignment of the same to the public / industry as it is clear from the details of the income and expenditure as well as the accounts of the assessee. The surplus in question is only a part of the interest and other income which are collected by the assessee in the form of penalties and other charges. Thus there is no inherent profit motive in carrying out the main activity of the assessee. The learned Authorised Representative thus pointed out that an identical issue was considered by this Tribunal in the assessee's own case for the Assessment Year 2009-10 wherein the Assessing Officer disallowed exemption under Section 11 of the Act in the light of proviso to Section 2(15). The Tribunal after considering the objects and functions of the assessee as well as analyzing the applicability of the said proviso in the light of various judicial precedents held that the proviso to Section 2(15) of the Act is not applicable in the case of the assessee vide order dt.4.9.2015 in ITA No.378/Bang/2013. The learned Authorised Representative has then submitted that there is no change in the element of income as it was for the Assessment Year 2009-10.

Therefore, this issue is now covered by the decision of this Tribunal in assessee's own case for the Assessment Year 2009-10.

7

ITA Nos.661 & 882/Bang/2014

5. On the other hand, the learned Departmental Representative has submitted that even if the proviso to Section 2(15) is held to be not applicable in the case of the assessee, the exemption under Section 11 is required to be examined as per the terms and conditions stipulated under the said provision and application of income by the assessee as required under the said provision. The learned D.R. has relied upon the orders of the authorities below.

6. We have heard the rival submissions as well as considered the relevant material on record. The assessee is a charitable institution and was granted Registration under Section 12A on 20.6.1988. The said registration is still subsists in view of the decision of this Tribunal as well as the Hon'ble jurisdictional High Court. As far as the issue regarding applicability of proviso to Section 2(15) of the Act is concerned, we note that this issue came up before this Tribunal for the Assessment Year 2009-10. The Tribunal after considering the objections and definitions of the assessee as per the KIADB Industrial Area Development Act has vide order dt.4.9.2015 in paras 18 to 49 held as under :

18. Our attention was drawn to the preamble of The Karnataka Industrial Areas Development Act, 1966 (hereinafter referred to as KIAD) under which the Assessee was established as a body corporate, which reads thus: "An Act to make special provisions for securing the establishment of industrial areas in the State of Karnataka and generally to promote the 8 ITA Nos.661 & 882/Bang/2014 establishment and orderly development of industries therein, and for that purpose to establish an Industrial Areas Development Board and for purposes connected with the matters aforesaid. WHEREAS it is expedient to make special provisions for securing the establishment of industrial areas in the State of Karnataka and generally to promote the establishment and the orderly development of industries in such industrial areas, and for that purpose to establish an Industrial Areas Development Board and for purposes connected with the matters aforesaid;"
19. He brought to our notice that in pursuance of the power vested under section 5 of the KIAD Act, the State Government has notified a Board called as the 'Karnataka industrial Area Development Board (Board in short) to achieve the objectives of the KIAD Act. The purpose of establishing the Board is provided under section 5(1) of the KIAD Act, which provides: "Establishment and incorporation.' -- For the purposes of securing the establishment of industrial areas in the State of Karnataka and generally for promoting the rapid and orderly establishment and development of industries and for providing industrial infrastructural facilities and amenity in industrial areas in the State of Karnataka, there shall be established by the State Government by notification a Board by the name of the Karnataka Industrial Area Development Board."

20. Karnataka Industrial Areas Development Board (KIADB) is a wholly owned infrastructure agency of Government of Karnataka. set up under Karnataka Industrial Areas Development Act of 1966. It is established through a State Government notification. The assessee is a creation of law. The law was enacted with certain specific objectives. Thus, the objectives for which the assessee is constituted was laid out even prior to its incorporation. The assessee and its activities are therefore ring fenced to this special Act, namely KIAD Act.

21. The State Government can give directions to the assessee, as in its opinion, are necessary or expedient for carrying out the purposes of the Act and it is the duty of the assessee to comply with such directions [section 17 of KIAD Act].

22. It was next highlighted that the assessee carries on its activities in accordance with the provisions of KIAD Act. It does not have the unfettered power to carry on its activities. It functions within the broad framework of the objectives laid down h the KIAD Act.

23. The website of the assessee which outlines its Aims and objectives and 'Functions. It states: "Aims & Objectives: (a) Promote rapid and orderly development of industries in the stale. (b) Assist in implementation of policies of Government within the purview of KIAD Act.

(c) Facilitate in establishing infrastructure projects. (d) Function on "No Profit - No Loss"

basis. Functions: (a) Acquire land and form industrial areas in the state. (b) Provide basic infrastructure in the industrial areas. (ç) Acquire land for Single Unit Complexes. (d) Acquire land for Government agencies for their schemes and infrastructure projects. Application of Appellant's funds & property 9 ITA Nos.661 & 882/Bang/2014

24. The funds of the assessee can only be used as per the provisions and for the purposes of the KIAD Act. Section 8 of the Act provides that all property and all other assets vesting in the assessee shall be held and applied by it, subject to the provisions and for the purposes of this Act. The purpose of application is outlined. The funds cannot be distributed or appropriated to any person unless the same is in accordance with the assessee's objectives. The employment utilization and channelizing of funds can be done within the broad framework of the assessee's objectives. Acquisition and development of lands

25. The Acquisition section (one of the wings of the assessee) conducts the proceedings for acquisition of land as per KIAD Act and hands these lands to KIADB. Special Deputy Commissioner heads acquisition wing. He is assisted by Special Land Acquisition officers at zonal level. The Board does not have the power to acquire land of its choice; develop it and then sell it: Under section 3 of KlAD Act, it is only the State Government which can declare any area as an Industrial area by a notification, and specify the limits of such area. Thus, the Board's acquisition powers are ring fenced by the State Government's authority. As per section 28 of KIAD Act, the State Government can acquire land for the purpose of development, and pay compensation for such compulsory acquisition. The Board cannot decide what land to acquire and how much to compensate the land owners. It is only when an area is declared as an industrial area and the land is acquired under section 28 of KIAD Act or transferred by the Government under section 32 of the KIAD Act, that the role of the Board begins.

Restraint on expenditure from funds of the assessee

26. Section 23 stipulates that the assessee shall have the authority to spend such sums as it thinks fit for the purposes authorised under this Act from out of Board's funds. Every expense has to therefore pass the 'purpose test'.

27. It was argued by ld. counsel for the assessee that in the present case, the assessee is primarily engaged in 'promotion of industrial growth in Karnataka'. It is not covered within any of the specific categories enlisted in section 2(15). The question therefore is whether the assessee's objective is covered within the phrase 'advancement of any other object of general public utility'?

28. The objectives of the assessee are explicit and cannot he circumvented. The assessee is a creation of law, It is not formed or set-up by any person(s) for any pecuniary benefit or commercial motive. The assessee owes its genesis to KIAD Act, a State Government legislation. The assessee's incorporation. Functioning, powers and scope are set out in the KIAD Act. Being a creation of a special law, compliance with the provisions therein is mandatory. The statute repeatedly emphasizes the need to carry on activities having regard to the objects of the Act. The object is promotion of Industries. It assists in implementation of polices of Government within the purview of KIAD Act. There is establishment of Infrastructure projects. Above all, it is under direct surveillance of State Government. 10

ITA Nos.661 & 882/Bang/2014

29. Industrialization is an initiation of social reform and economic development. It boosts the production and manufacturing segments. Employment would scale up; efficiencies stand enhanced and standardization becomes achievable. All these transformations translate into overall amelioration of the society and country as a whole. An institution with such a far sighted and development oriented objective is certainly one which benefits the public at large. The assessee serves the cause of general public utility and is therefore covered within the gamut of "Charitable purpose" as defined by section 2(15) of the I.T. Act.

30. In the course of carrying on its activities, the benefit arising from such promotion may be shared by those engaged in the industrial sector. The benefit to these cannot deter the claim of the assessee to be a 'Charitable institution'. In the words of the Apex Court in the case of CIT v Andhra Chamber of Commerce (1965) 55 ITR 722 (SC): "The principal objects of the assessee are to protect, trade, commerce and industries and to aid, stimulate and promote the development of trade, commerce and industries in India or any part thereof. By the achievement of these objects, it is not intended to serve merely the interests of the members of the assessee. Advancement or promotion of trade, commerce and industry leading to economic prosperity ensures the benefit of the entire community. That prosperity would be shared also by those: who engage in trade, commerce and industry but on that account the purpose is not rendered any the less an object of general public utility. It may be remembered that promotion and protection of trade, commerce and industry cannot be equated with promotion and protection of activities and interests merely of persons engaged in trade, commerce and industry."

31. It was submitted that the AO in his order has observed that the assessee has carried out the activities/rendered services to industrialists/ entrepreneurs in lieu of which it collected/received consideration towards sale of industrial sites and fees for various services rendered thereof. These are not services rendered to specific industrialists/entrepreneurs. The objective is not 'service of individual industrial houses' but promotion of overall industrialization of Karnataka. An incidental benefit to some industrialists/entrepreneurs would not dilute the progressive and charitable objective of the assessee.

32. To summarize, the ld. counsel submitted that the assessee plays a vital role in supplementing the governmental efforts in boosting industrialization. The assessee is a creation of law constituted for the purpose of development of industries and exists for public good. Its control and management is vested with the State Government. The benefit arising from its activities may be shared by persons engaged in the industrial sector. This however does not detract from its charitable character. The object of the assessee is clear; the functions are ring fenced and powers are frame all with a view to achieve industrial development in Karnataka. Development of industries has been construed to be 'advancement of general public utility' by the Apex Court. Activities of the assessee are therefore to be regarded as covered within the operative provisions of section 2(15). 11

ITA Nos.661 & 882/Bang/2014

33. It was also submitted that assessee has continuously devoted itself to the promotion of industries in the State of Karnataka. It has not been formed and is not carrying on activities with a motive to distribute its surplus. There is no intention to make profits. The objects are to carry out Industrial and infrastructure promotion. The surplus, if any, arising from the activities are solely utilized for the achievement of its objects and no portion is utilized for distribution of any income or profits. In substance, the assessee neither earns any profits nor is it involved in the activities of trade, commerce or business. The activities of assessee are therefore charitable in nature.

34. As already mentioned, assessee operates on a no profit or no loss basis. This is evident from their pricing mechanism. The assessee acquires agricultural land from the farmers by paying compensation to the farmers. Such compensation is determined by Deputy Commissioner of District. Such land would be developed into plots for the purposes of projects approved by State High level Clearance Committee (headed by Chief Minister). State Level Single Window Clearance Committee is headed by Chief Secretary. Govt. of Karnataka and District Level Single Window Clearance Committee is headed by the Deputy Commissioners of the Districts.

35. The assessee prepares a budget for compensation payable for land acquisition and development expenditure thereon. Total pricing of land would primarily include cost of land acquisition and total development cost and 12.75% interest for one year along with Establishment & Board Service Charges towards maintenance of the Board. The computation of total cost of acquisition and development is tabulated below:- 12

ITA Nos.661 & 882/Bang/2014

36. Once the total cost is so computed, it is allocated to the allotable extent of the land (generally around 65 to 70% of land). Thereafter allotment of plots is carried on to the entrepreneurs for the State / District approved projects at the same price. There is no margin included. The objective is not to earn profits on allotment of such plot of land. The excess of income over expenditure or the surplus remaining in the financial statements of the Board primarily arises on account of bank interests. These are excess funds available with the Board which are housed with the banks to generate passive interest income. Thus, the core activity of industrialization of lands (the alleged business activity) does not fetch profits; the source of income which generates surplus is from bank interests and thereby not generated on account of Board's normal course of activities.

37. In view of all the above, it was submitted by the ld. counsel for the assessee that the action of the AO affirmed by CIT(A) that the activities of the assessee are commercial in nature thereby attracting the proviso to section 2(15) is incorrect, contrary to facts, bad in law and liable to be quashed.

38. Without prejudice, the assessee submits that eleemosynary element is not essential element of charity. It is also not a necessary element in a charitable purpose that it should provide something for nothing or for less than it costs or for less than the ordinary price. The surplus generated. if it is held and applied for charitable purpose, the assessee has to be considered as existing for a charitable purpose. The decisions in Krupanidhi Educational Trust v DIT(E), ITA No. 86/2012 dt. 14.9.2012 - Bangalore ITAT; Loka Shikshana Trust v ClT [1975] 101 ITR 234 (SC), Cricket Association of Bengal v CIT [1959] 37 ITR 277 (Cal), CIT v. Breach Candy Swimming Bath Trust (1955) 27 ITR 279 (Born), The Trustees of the Tribune, In re (1939) 7 ITR 423 (PC) and para No. 19 Page No. 528 -- Volume I of The Law and Practice of Income tax by Kanga, Palkhivala and Vyas was relied upon in support of the above principle. Difference between 'business activity' and 'activity with business principles'

39. There is a subtle difference between the phrase 'carrying on activities in the nature of business' and 'carrying on activities on business principles'. The former refers to activity itself assuming the character of business and the latter refers to activity carried on for a different 13 ITA Nos.661 & 882/Bang/2014 purpose but with the acumen of business world. The latter indicates the import of business kind efficiency in carrying out activities. It is an evidence of being organized and carrying on activities in a structured and efficient manner. 40. Mere adoption of 'business principles' does not transform a charitable institution into a business entity. The Apex Court has echoed similar view in the case of CIT v Andhra Pradesh State Road Transport (1986) 159 ITR I (SC) wherein he Court observed as under:-

"No activity can be carried on efficiently, properly, adequately or economically unless it is carried on business principles. If an activity is carried on business principles, it would usually result in profit, but, as pointed out by this court in Surat Art Silk Cloth Manufacturers Associations case [1980] 120 ITR ('SC'), it is not possible so to carry on a charitable activity in such a way that the expenditure balances the income and there is no resultant profit, for, to achieve this, would not only be difficult of practical realisation but would reflect unsound principles of management." (emphasis supplied)
41. In the present case, the assessee has carried on its activities on business principles and sound principles of management. As a result, the assessee has been able to repeatedly generate surplus funds. This fact by itself does not render the assessee a 'non-charitable entity; but only is an execution of sound management principles by a charitable organisation. The assessee undertakes development of industries and infrastructure in the state of Karnataka. It is not carrying on business; but executing the tasks assigned by the State Government under the KIAD legislation. There is no occasion for the office bearers to take the 'profit making' route as the funds and their deployment is under the surveillance of the State Government (through its office bearers/public servants). To conclude, the activities of the assessee do not constitute business.
42. The learned counsel for the Assessee referred to several judicial pronouncements. We will make a reference to those decisions at the appropriate place, to the extent it is necessary to dispose this appeal.
43. The learned DR placed strong reliance on the findings of the AO in the order of assessment and the order of the CIT(A).
44. We have given a very careful consideration to the rival submissions. The purpose for which the Assessee exists is for the 'advancement of any other object of general public utility". The fact that the Assessee enjoyed registration u/s.12AA of the Act in the past is itself sufficient to come to this conclusion. The withdrawn of registration u/s.12AA of the Act was only consequent to the introduction of the proviso to Sec.2(15) of the Act by the Finance Act, 2008. Therefore the question that we need to be answered is as to whether the proviso to Sec.2(15) of the Act would be applicable to the case of the Assessee.
45. We shall now understand the approach to be adopted in coming to the conclusion as to whether the proviso to Sec.2(15) of the Act will be applicable to the Assessee in the light of 14 ITA Nos.661 & 882/Bang/2014 the decision of the Hon'ble Delhi High Court in the case of India Trade Promotion Organization Vs. DGIT(Exemption) and others 371 ITR 333 (Delhi). The learned counsel for the Assessee has placed strong reliance on this decision to support his plea that the proviso to Sec.2(15) of the Act is not applicable to Assessee. The facts of the case before the Hon'ble Delhi High Court in the case of India Trade Promotion Organization (supra) was that the Assessee in that case enjoyed the benefit of exemption u/s.10(23C)(iv) of the Act. Sec.10(23C)(iv) provides any income received by any person on behalf of any other fund or institution established for charitable purposes which may be approved by the prescribed authority, having regard to the objects of the fund or institution and its importance throughout India or throughout any State or States, shall not form part of the total income under the Act. The prescribed authority withdrew the approval granted to the Assessee consequent to the insertion of the proviso to Sec.2(15) of the Act, on the ground that the Assessee was deriving rental income from letting out space for rent during trade fairs and exhibitions, was deriving income from sale of tickets and income from food and beverage outlets. The said withdrawal was challenged by the Assessee before the Hon'ble Delhi High Court. The Hon'ble Delhi High Court had to go into the question as to the scope of the proviso to Sec.2(15) of the Act. The Hon'ble Delhi High Court has laid down the following very important principles as to how the proviso to Sec.2(15) of the Act has to be interpreted:-
(i) The proviso to Sec.2(15) of the Act introduced by virtue of the Finance Act, 2008 with effect from 01.04.2009 has two parts. The first part has reference to the carrying on of any activity in the nature of trade, commerce or business. The second part has reference to any ac vity of rendering any service ―in rela on to any trade, commerce or business. Both these parts are further subject to the condition that the activities so carried out are for a cess or fee or any other consideration, irrespective of the nature or use or application or retention of the income from such activities. In other words, if, by virtue of a cess' or fee' or any other consideration, income is generated by any of the two sets of activities referred to above, the nature of use of such income or application or retention of such income is irrelevant for the purposes of construing the activities as charitable or not.
(ii) If an activity in the nature of trade, commerce or business is carried on and it generates income, the fact that such income is applied for charitable purposes, would not make any difference and the activity would nonetheless not be regarded as being carried on for a charitable purpose. If a literal interpretation is to be given to the proviso, then it may be concluded that this fact would have no bearing on determining the nature of the activity carried on by the petitioner. But, in deciding whether any activity is in the nature of trade, commerce or business, it has to be examined whether there is an element of profit making or not. Similarly, while considering whether any activity is one of rendering any service in relation to any trade, commerce or business, the element of profit making is also very important.
15

ITA Nos.661 & 882/Bang/2014

(iii) The meaning of the expression "charitable purposes" has to be examined in the context of "income", because, it is only when there is income the question of not including that income in the total income would arise. Therefore, merely because an institution, which otherwise is established for a charitable purpose, receives income would not make it any less a charitable institution. Whether that institution, which is established for charitable purposes, will get the exemption would have to be determined having regard to the objects of the institution and its importance throughout India or throughout any State or States.

(iv) Merely, because an institution derives income out of activities which may be commercial, that does, in any way, affect the nature of the Institution as a charitable institution if it otherwise qualifies for such a character.

(v) Merely because a fee or some other consideration is collected or received by an institution, it would not lose its character of having been established for a charitable purpose. If the dominant activity of the institution was not business, trade or commerce, then any such incidental or ancillary activity would also not fall within the categories of trade, commerce or business. If the driving force is not the desire to earn profits but to do charity, the exception carved out in the first proviso to Section 2(15) of the said Act would not apply.

(vi) If a literal interpretation were to be given to the said proviso, then it would risk being hit by Article 14 (the equality clause enshrined in Article 14 of the Constitution). Courts should always endeavour to uphold the Constitutional validity of a provision and, in doing so, the provision in question may have to be read down, as pointed out above.

(vii) Section 2(15) is only a definition clause. Section 2 begins with the words, ―in this Act, unless the context otherwise requires. The expression "charitable purpose" appearing in Section 2(15) of the said Act has to be seen in the context of Section 10(23C)(iv). When the expression "charitable purpose", as defined in Section 2(15) of the said Act, is read in the context of Section 10(23C)(iv) of the said Act, we would have to give up the strict and literal interpretation sought to be given to the expression "charitable purpose" by the revenue. (viii) The expression "charitable purpose", as defined in Section 2(15) cannot be construed literally and in absolute terms. The correct interpretation of the proviso to Section 2(15) of the said Act would be that it carves out an exception from the charitable purpose of advancement of any other object of general public utility and that exception is limited to activities in the nature of trade, commerce or business or any activity of rendering any service in relation to any trade, commerce or business for a cess or fee or any other consideration. In both the activities, in the nature of trade, commerce or business or the activity of rendering any service in relation to any trade, commerce or business, the dominant and the prime objective has to be seen. If the dominant and prime objective of the institution, which claims to have been established for charitable purposes, is profit making, whether its activities are directly in the nature of trade, commerce or business or indirectly in the rendering of any service in relation to any trade, commerce or business, then it would not be entitled to claim its object to be a 'charitable purpose'. On the flip side, where an institution is not driven primarily by a 16 ITA Nos.661 & 882/Bang/2014 desire or motive to earn profits, but to do charity through the advancement of an object of general public utility, it cannot but be regarded as an institution established for charitable purposes. (emphasis supplied)

46. It can be seen from the various provisions of the KIAD Act which we have set out in the earlier part of the order that the dominant and prime objective of the Assessee is not profit making. Prior to the introduction of the proviso to Section 2(15) of the Act, there was no dispute that the Assessee was established for charitable purposes. We shall now take a look at the Income and Expenditure Account for the year ended 31.3.2009 of the Assessee. The income side of the Account shows that the main component of income of the Assessee is derived in the form of interest of Rs.131.17 crores. Schedule "P" to the Income and Expenditure Account shows the break-up of the interest receipt by the Assessee. The interest on Fixed deposits is Rs.120.90 Crores. The Earnest Money Deposit given by the allottees are parked by the Assessee in fixed deposit and those deposits has earned the aforesaid interest income. Therefore there can be no profit element in earning this interest income. Besides the above, the other components of interest are interest from Allottees, penal interest from Allottees, interest on staff loan, interest from SB and others, interest on seed money, dividend received and interest on income tax refund. The other component of income is gain on disposal of land, sale of application forms, recoveries of fines and penalties, interest, other receipts, rent, forfeiture of deposits, water supply charges. The income from sale of land is Rs.18.69 Crores. The expenditure incurred by the Assessee comprises of repairs and maintenance, administrative expenses, water and electricity charges, special and other charges, Depreciation. If the gain on disposal of land of Rs.18.69 Crores which is the primarily object of the Assessee and expenditure in the form of administrative expenses of Rs.15.42 Crores and 10.61 Crores which are fixed expenses and necessary to carry on the primary object alone are considered than there would be loss. This by itself would demonstrate that the Assessee does not exist for profit.

47. The main aim and object for which the Assessee was established is to (a) Promote rapid and orderly development of industries in the stale. (b)Assist in implementation of policies of Government within the purview of KIAD Act. (c) Facilitate in establishing infrastructure projects.(d)Function on "No Profit - No Loss" basis. For the above purpose, the Assessee

(a)Acquire land and form industrial areas in the state.(b)Provide basic infrastructure in the industrial areas.(ç) Acquire land for Single Unit Complexes.(d)Acquire land for Government agencies for their schemes and infrastructure projects. The dominant and main object of the Assessee is charitable and not for making profits.

48. A look at the income stream of the Assessee clearly reveals that all the activities from which the Assessee derives income are an inherent part of the main object of the Assessee. It is clear from the facts of the case that profit making is not the driving force or objective of the Assessee. Rather the purpose for which the Assessee was created is to regulate and develop drinking water and drainage facilities in the urban areas of the State of Karnataka 17 ITA Nos.661 & 882/Bang/2014 and for matters connected therewith. This makes it clear that any income generated by the Assessee does not find its way into the pockets of any individuals or entities. It is to be utilized fully for the purposes of the objects of the petitioner.

49. Keeping in mind the above factual aspects and the provisions of the KIDA Act, and principle laid down in the aforesaid decision of the Hon'ble Delhi High Court in the case of India Promotion Organization (supra), in our view, will clearly show that the Assessee does not driven primarily by desire or motive to earn profits but to do charity through advancement of an object of general public utility. The assessee is operating on no profit basis. This is substantiated by the actual income received on operations of the Assessee and the expenditure incurred set out in the earlier paragraphs of this order. The proviso to Sec.2(15) of the Act is therefore not applicable to the case of the Assessee. We therefore hold that the Assessee is entitled to the benefits of Sec.11 of the Act. The AO has not disputed the conditions necessary for allowing exemption u/s.11 of the Act, except the applicability of proviso to Sec.2(15) of the Act. In view of our conclusions that the said proviso is not applicable to the case of the Assessee, we hold that the Assessee's income is not includible in the total income and therefore the income returned by the Assessee is directed to be accepted."

We find that there is no change in the facts for the year under consideration as well as it was for the Assessment Year 2009-10. Accordingly, we hold that the provisions of proviso to Section 2(15) of the Act are not applicable in the case of the assessee. Though the assessee has contended that the surplus is arising only from the interest income and other income in the nature of penalty and other charges and not from the activity of acquisition of land and providing the infrastructure facilities for industrial development however, since the authorities below have not examined the issue from the point of the application of income in terms of Section 11 of the Act. Therefore, we direct the Assessing Officer to verify whether the assessee satisfies the 18 ITA Nos.661 & 882/Bang/2014 provisions of section 11 so far as the application of income is concerned for availing the exemption under Section 11 of the Act.

7.1 Ground No.5 is regarding addition of Rs.1.74 Crores on account of lump-sum lease charges received by the assessee.

7.2 On perusal of the audit report, the Assessing Officer found that the auditor has pointed out under statement of income to the tune of Rs.5.81 Crores by the assessee. The assessee submitted before the Assessing Officer that the observation is basically in respect of lease transactions. The lease transactions have not been accounted as they were not sale transactions and only lease transactions. The Assessing Officer did not accept the explanation and contention of the assessee and after giving the benefit of cost and development of the land, the Assessing Officer arrived at figure of Rs.1.75 Crores being excess amount collected by the assessee in respect of lease transactions. The Assessing Officer made the addition of the same as understated income. On appeal, the CIT (Appeals) has confirmed the action of the Assessing Officer.

7.3 Before us, the learned Authorised Representative of the assessee has submitted that the assessee has already disclosed this amount of 19 ITA Nos.661 & 882/Bang/2014 lease rentals in the accounts. He referred to the Schedule R to the balance sheet and submitted that the assessee has already shown the rent receipt to the extent of Rs.2,26,47,745. Therefore the said rent receipt has already been included and part of the total receipts. The assessee has been recognizing the rent receipt proportionate to the lease period. Thus the learned Authorised Representative has submitted that the Assessing Officer has made the addition by considering the total lump-sum amount received by the assessee instead of proportionate amounts relating to the year under consideration. He has further contended that the assessee has been following this method of accounting consistently which has been accepted by the Assessing Officer in past. Therefore, only for the year under consideration this consistent accounting policy cannot be disturbed.

7.4 On the other hand, the learned Departmental Representative has submitted that the auditor who is Accountant General has already made a report pointing out the under statement of income by the assessee and therefore the Assessing Officer has added this amount on the basis of the audit report. He has relied upon the orders of the authorities below. 20

ITA Nos.661 & 882/Bang/2014 7.5 We have heard the rival submissions as well as considered the relevant material on record. There is no dispute that the amount in question which has been added by the Assessing Officer on account of under statement of income pertains to the lease rentals received by the assessee for allotment of land on lease. The assessee contended that this is not a sale of land but it is a transaction of lease of land and therefore only proportionate rental amount has been accounted by the assessee as a receipt for the year under consideration. The Assessing Officer did not accept the contention of the assessee and observed that the lease is for a long period which amounts to transfer of the land to the allottee and therefore the entire lump-sum lease rental received by the assessee during the year was considered as revenue receipt of the assessee. It is pertinent to note that the land allotted on lease is not a outright sale giving absolute title and ownership to the allottee. Only when a conveyance deed is executed on payment of unearned premium and until and unless the land is converted into freehold by executing a conveyance deed after payment of unearned premium the allottee gets absolute legal title of ownership of the land. The lease transaction does not give an absolute ownership or title as it can be cancelled and re- 21

ITA Nos.661 & 882/Bang/2014 entered. Further the assessee has been consistently following the accounting policy of recognizing the lease rental proportionate to the lease period and therefore the consistent accounting method followed by the assessee for a considerable long time cannot be disturbed when there is nothing on record to suggest that the accounting method followed by the assessee resulted avoidance of tax. Accordingly, we set aside the orders of the authorities below qua this issue and delete the additions made by the Assessing Officer.

8. Ground No.6 is regarding interest under Sections 234A & 234D which is consequential and mandatory.

9.1 The revenue has raised the following grounds :

"1. The CIT (Appeals) has erred in ignoring the fact that the assessee has claimed depreciation on the assets the cost of acquisition of which was already claimed by the assessee and allowed by the Department as application of income under Section 11(1) in the respective year(supra)) of acquisition/purchase of such assets.
2. The CIT (Appeals) failed to appreciate the fact that allowance of depreciation on the assets tantamount to double deduction firstly in the form of allowing appreciation of income in the year(supra)) of acquisition/purchase of assets and secondly in the form of depreciation allowance over a period of usage of assets/several assessment years.
3. The CIT (Appeals) has erred in not appreciating the well settled legal position that the tenets of taxation would not allow double deduction in respect of the same amount/expenditure except in a case wherein it is expressly provided in the stature.
22
ITA Nos.661 & 882/Bang/2014
4. The CIT (Appeals) has erred in not considering the ratio laid down by the Hon'ble Supreme Court in the case of Escorts Limited Vs. Union of India (199 ITR 43) wherein it is clearly held that depreciation cannot be allowed as deduction in respect of assets wherein the entire cost of acquisition being the capital expenditure on scientific research was allowed as deduction under Section 35(2)(iv).
5. The CIT (Appeals) has erred in placing reliance on the decision of the Hon'ble High Court of Karnataka in the case of CIT Vs. Society of the Sisters of St. Anne (146 ITR 28) without appreciating the fact that the facts of the case and the question of law involved thereof are entirely different than that of the case under reference and the Hon'ble High Court had no occasion to decide the specific question of law relating to the issue of allowance of double deduction.
6. The CIT (Appeals) has erred in not considering the judicial precedent in the case of Lissie Medical Institution Vs. CIT (348 ITR 344) wherein, on similar set of facts pertaining to a charitable institution registered under Section 12A, the Hon'ble High Court of Karnataka has held that the assessee is not entitled to claim depreciation allowance as deduction in respect of an asset the cost of acquisition of which has already been claimed and allowed as application of income under Section 11(1).
7. The CIT (Appeals) has erred in not considering the judicial precedent of Hon'ble Delhi High Court in the case of Charanjiv Charitable Trust (ITA No.321/2013, ITA No.322/2013, ITA No.323/2013 in order dt.18.3.2014 wherein Hon'ble High Court of Delhi has held that, the assessee is not entitled to claim depreciation allowance as deduction in respect of an asset the cost of acquisition of which has already been claimed and allowed as application of income under Section 11(1)."

9.2 The only issue arises from the grounds of raised by the revenue is disallowance of depreciation on the ground that it would tentamount to double deduction. Firstly in the form of application of income in the year of acquisition of asset and consequently in the form of depreciation. 23

ITA Nos.661 & 882/Bang/2014 9.3 We have heard the rival submissions as well as considered the relevant material on record. At the outset, we note that this issue is now covered by various judgments of the Hon'ble jurisdictional High Court as well as other High Courts. The learned Authorised Representative has pointed out that an identical issue has been considered by co-ordinate bench of this Tribunal in the case of DCIT Vs. Jyothi Charitable Trust vide order dt.11.6.2015 in ITA No.522/Bang/2014. Thus this issue is covered in favour of the assessee by various decisions of Hon'ble High Courts as well as by order of the co-ordinate bench.

9.4 On the other hand, learned Authorised Representative has relied upon the orders of authorities below.

9.5 Having considered the rival submissions and material on record, at the outset we note that this issue has been covered by the decision of co-ordinate Bench in the case of Jyothi Charitable Trust (supra) wherein it has been held in paras 7 to 9 as under :

" 7. We have heard the submissions of the ld. DR, who relied on the order of AO. We have considered the order of the AO. Identical issue came up for consideration before ITAT Bangalore Bench in the case of DDIT(E) v. Cutchi Memon Union (2013) 60 SOT 260 Bangalore ITAT, wherein similar issue has been dealt with by this Tribunal. In the aforesaid case, the assessee claimed depreciation and the AO denied depreciation on the ground that at the time of acquiring the relevant capital asset, cost of acquisition was considered as application of income in the year of its acquisition. The AO took the view that allowing depreciation would amount to 24 ITA Nos.661 & 882/Bang/2014 allowing double deduction and placed reliance on the decision of Hon'ble Supreme Court in Escorts Ltd. (supra). The CIT(A), however, allowed the claim of assessee. On further appeal by the Revenue, the Tribunal held as follows:-
"20. We have considered the rival submissions. If depreciation is not allowed as a necessary deduction for computing income of charitable institutions, then there is no way to preserve the corpus of the trust for deriving the income as it is nothing but a decrease in the value of property through wear, deterioration, or obsolescence. Since income for the purposes of section 11(1) has to be computed in normal commercial manner, the amount of depreciation debited in the books is deductible while computing such income. It was so held by the Hon'ble Karnataka High Court in the case of CIT Vs. Society of Sisters of St. Anne 146 ITR 28 (Kar). It was held in CIT vs. Tiny Tots Education Society (2011) 330 ITR 21 (P&H) , following CIT vs. Market Committee, Pipli (2011) 330 ITR 16 (P&H) : (2011) 238 CTR (P&H) 103 that depreciation can be claimed by a charitable institution in determining percentage of funds applied for the purpose of charitable objects. Claim for depreciation will not amount to double benefit. The decision of the Hon'ble Supreme Court in the case of Escorts Ltd. 199 ITR 43 (SC) have been referred to and distinguished by the Hon'ble Court in the aforesaid decisions.
21. The issue raised by the revenue in the ground of appeal is thus no longer res integra and has been decided by the Hon'ble Punjab & Haryana High Court in the case of CIT v. Market Committee, Pipli, 330 ITR 16 (P&H). The Hon'ble Punjab & Haryana High Court after considering several decisions on that issue and also the decision of the Hon'ble Supreme Court in the case of Escorts Ltd. (supra), came to the conclusion that depreciation is allowable on capital assets on the income of the charitable trust for determining the quantum of funds which have to be applied for the purpose of trusts in terms of section 11 of the Act. The Hon'ble Punjab & Haryana High Court made a reference to the decision of the Hon'ble Supreme Court in the case of Escorts Ltd. (supra) and observed that the Hon'ble Supreme Court was dealing with a case of two deductions under different provisions of the Act, one u/s. 32 for depreciation and the other on account of expenditure of a capital nature incurred on scientific research u/s. 35(1)(iv) of the Act. The Hon'ble Court thereafter held that a trust claiming depreciation cannot be equated with a claim for double deduction. The Hon'ble Punjab & Haryana High Court has also made a reference to the decision of the Hon'ble Karnataka High Court in the case of CIT v. Society of Sisters of Anne, 146 ITR 28 (Kar), wherein it was held that u/s. 11(1) of the Act, income has to be computed in normal commercial manner and the amount of depreciation debited in the books is deductible while computing such income. In view of the 25 ITA Nos.661 & 882/Bang/2014 aforesaid decision on the issue, we are of the view that the order of the CIT(A) on the above issue does not call for any interference.
22. Consequently, ground No.5 raised by the revenue is dismissed."

8. We may also add that the legal position has since been amended by a prospective amendment by the Finance (No.2) Act, 2014 w.e.f. 1.4.2015 by insertion of sub-section (6) to section 11 of the Act, which reads as under:-

"(6) In this section where any income is required to be applied or accumulated or set apart for application, then, for such purposes the income shall be determined without any deduction or allowance by way of depreciation or otherwise in respect of any asset, acquisition of which has been claimed as an application of income under this section in the same or any other previous year."

9. As already stated, the aforesaid amendment is prospective and will apply only from A.Y. 2015-16. In view of the above legal position, we are of the view that the order of the CIT(A) does not call for any interference. Consequently grounds No.2 to 2.5 raised by the Revenue is dismissed."

By following the decision of the co-ordinate bench (supra) we do not find any error or illegality in the impugned order.

10. In the result, the appeal of the assessee is partly allowed and appeal of the revenue is dismissed.

Order pronounced in the open court on the 20th day of April, 2016.

                        Sd/-                                       Sd/-
                (INTURI RAMA RAO)                           (VIJAY PAL RAO)
                Accountant Member                           Judicial Member
*Reddy gp