Income Tax Appellate Tribunal - Ahmedabad
Shree Uttar Gujarat Panchgam Leuva ... vs The Commissioner Of Income Tax ... on 19 September, 2023
IN THE INCOME TAX APPELLATE TRIBUNAL
"C" BENCH, AHMEDABAD
BEFORE SMT. ANNAPURNA GUPTA, ACCOUNTANT MEMBER &
SHRI SIDDHARTHA NAUTIYAL, JUDICIAL MEMBER
I.T.A. No. 496/Ahd/2022
(Assessment Years: 2022-23)
Shree Uttar Gujarat Panchgam Vs. Commissioner of Income Tax
Leuva Patidar Samajik Parishad, (Exemption),
21, Dwarkapuri Bunglows, Ahmedabad-380015
Sander Patan, Patan-384260
[PAN No.ABATS3499J]
(Appellant) .. (Respondent)
I.T.A. No. 497/Ahd/2022
(Assessment Years: 2022-23)
Jago Seva Trust, Vs. Commissioner of Income Tax
1, Kadvaidh Bunglows Jail Road, (Exemption),
Mehsana-384002 Ahmedabad-380015
[PAN No.AACTJ1125B]
(Appellant) .. (Respondent)
I.T.A. No. 503/Ahd/2022
(Assessment Years: 2022-23)
Akhil Anjana Kelavani Mandal Vs. Commissioner of Income Tax
Visnagar, (Exemption),
Nr. Savala Darwaja Visnagar, Ahmedabad-380015
Gujarat-384315
[PAN No.AAATA8478N]
(Appellant) .. (Respondent)
I.T.A. No. 507/Ahd/2022
(Assessment Years: 2022-23)
Gram Seva Trust Lanva, Vs. Commissioner of Income Tax
Gopalak Society Lanva, (Exemption),
Chandhma, Lanva, Patan, Ahmedabad-380015
Gujarat-384221
[PAN No.AAATG2036Q]
(Appellant) .. (Respondent)
ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E)
Asst. Years -2022-23
-2-
I.T.A. No. 511/Ahd/2022
(Assessment Years: 2022-23)
Shree Chaudhari Samaj Vs. Commissioner of Income Tax
Sanskrutik Mandal, (Exemption),
Arbuda Bhava, State Highway Ahmedabad-380015
Road, Nr. Patan Railway
Crossing Ramosand,
Mahesana-384002
[PAN No.AAATS7749A]
(Appellant) .. (Respondent)
I.T.A. No. 515/Ahd/2022
(Assessment Years: 2022-23)
Madhasana Yuvak Manda, Vs. Commissioner of Income Tax
Madhasana, Kheralu, (Exemption),
Mehsana-384335 Ahmedabad-380015
[PAN No.AAATM2499K]
(Appellant) .. (Respondent)
I.T.A. No. 519/Ahd/2022
(Assessment Years: 2022-23)
Samarth Charitable Trust, Vs. Commissioner of Income Tax
44, Ground Floor, Rushikesh (Exemption),
Market, Nr. Rotary Bhavan, Ahmedabad-380015
Visnagar, Mehsana-384315
[PAN No.AATTS5987R]
(Appellant) .. (Respondent)
I.T.A. No. 523/Ahd/2022
(Assessment Years: 2022-23)
Paramhans Ohm Dayalu Sewa Vs. Commissioner of Income Tax
Trust, (Exemption),
At. Post Kharod Ta Vijapur, Post Ahmedabad-380009
Kharod, Ta. Vijapur, Dist.
Mehsana-384120
[PAN No.AACTP1738L]
(Appellant) .. (Respondent)
ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E)
Asst. Years -2022-23
-3-
I.T.A. No. 527/Ahd/2022
(Assessment Years: 2022-23)
Shree Bokarwada Kelvani Vs. Commissioner of Income Tax
Mandal, (Exemption),
At & Post Bokarwada, Tal Ahmedabad-380015
Visnagar, Mahesana-384120
[PAN No.AAATS7745N]
(Appellant) .. (Respondent)
Appellant by : Shri Biren Shah, A.R.
Respondent by: Shri Akhilendra Pratap Yadav, CIT D.R.
Date of Hearing 12.09.2023
Date of Pronouncement 19.09.2023
ORDER
PER BENCH:-
These bunch of appeals have been filed by the assessee against the orders passed by the Ld. Commissioner of Income Tax (Exemption) (in short "Ld. CIT(E)"), Ahmedabad vide orders dated 27.09.2022, 26.09.2022 & 23.09.2022 passed for the Assessment Year 2022-23.
Since common issues are involved for all the Assessment Year under consideration before us, the above mentioned appeals are being disposed of by way of a common order.
2. The assessee has raised the following Grounds of Appeal:-
ITA No. 496/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the ITA No. 496/Ahd/2022 & 08 others Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -4- Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 497/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on fact in law in rejecting the application U/S 12AA of the Income Tax Act, 1961.
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not appreciating the tangible material submitted during the proceeding u/s 12A of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 503/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -5-
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 507/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 511/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -6-
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 515/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 519/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -7-
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 523/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."ITA No. 527/Ahd/2022 (A.Y. 2022-23)(Assessee's Appeal):-
"1. The Commissioner of Income Tax (Exemption) Ahmedabad has erred in law and on facts, in rejecting the application in form 10AB U/S 12AB of the Income Tax Act, 1961, on non satisfaction of genuineness of the activities of the trust.ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -8-
2. The CIT(Exemption) has erred in law, in over looking and in summarily rejecting and not considered, the tangible material submitted during the proceedings u/s 12AB of Income Tax Act, 1961.
3. Your appellant crave, leave to add, alter, & or to amend modify substitute all or any ground of appeal before final hearing if necessity so arise."
3. We shall first take up the assessee's appeal in the case of Shree Uttar Gujarat Panchgam Leuva Patidar Smajik Parishad (in ITA No. 496/Ahd/2022) for A.Y. 2022-23, which shall serve as the lead Assessment Year.
4. The brief facts of the case are that the assessee filed various documentary evidences which were not considered by Ld. CIT(E) while disposing the application of the assessee for grant of Registration under Section 12AB of the Act. The Ld. CIT(E) dismissed the application for grant of registration without considering the assessee's submissions. The appellant during the course of hearing before us placed copy of submissions placed before Ld. CIT(E), which as per the Ld. Counsel for the assessee were not considered by Ld. CIT(E), while disposing the application of the assessee. The reply filed by the assessee dated 11.08.2023 in which various details filed before Ld. CIT(E) is reproduced before us for ready reference:-
"Date:-16/08/2022 To, The Commissioner of Income Tax (Exemption) Room No.609 6th Floor,Aayakar Bhawan (Vejalpur);Nr:sachin Tower,100 Foot Road, anandnagar-prahladnagar road ahmedabad Gujarat ITA No. 496/Ahd/2022 & 08 others Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23 -9- Sub: Application for approval under section 12A(1)(ac)(iii) of the Income Tax Act,1961 Sir, This has reference to above noted subject matter in this connection we are submitting herewith details & information for your kind consideration.
1. Our is a charitable trust doing the main activities is Education/Medical/Social/General public utilities work since long. We also informed you that the projation/plan of action for the main charitable activities will be undertaken in future.
2. We are enclosing herewith copy of activities proof for your kind consideration.
3. We are enclosing herewith copy of order u/s 12A/12AA/12AB for you kind consideration.
4. We have not any rejection under 12A/12AA/12AB.
5. We are enclosing herewith copy of MOA/AOA/Trust deed/Constitution for your kind consideration.
6. We are enclosing herewith copy of Registration certificate for your kind consideration.
7. We have to inform you that we have not registered under FCRA ACT.
8. We have to inform you that we have not registered under NITI AAYOG.
9. We are enclosing herewith copy of TRUST DEED/MOA & AOA/CONSTITATION of trust for your kind consideration.
10. We are enclosing herewith copy of audited account for your kind consideration
11. The details of application of fund of last 3 years are us under.
Asst. Year. AMOUNT
2021-22 589427
2020-21 210654
2019-20 0
ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23
- 10 -
We have to informed you that during the period trust have not any unspent amount. This is for your kind consideration please.
12. We have to informed you that we have not carried out any business activities but made only charitable activities as per trust act & income tax act.
13. We have not registered u/s 35.This is for your kind consideration.
14. 1.Trust objects are only charitable nature not religious nature.
2. we also informed you that the objects of the trust are only charitable and not commercial nature.
3.we have to informed you that the objects of the trust is without any cast,creed,religious or community.
15. Main trustee Name and Pan & Adhar number are us under for your kind consideration.
Name :-MAHESHKUMAR ISHWARLAL PATEL Pan Number :- ABRPP6223G
16. we have to informed you that there is no any part of the income ensure directly or indirectly, for the benefit of any person specified u/s 13(3) of 2.7 Act. We undertake that we have not violated section 13(l)(c) of the (1)2.7 Act
17. we undertake that there is no infringement to the 1st provision to section 2(15) of the 2.7 of the Act.
18. we have to inform you that trust have doing the activities of the object of the trust under the BPT Act & society registration Act .We undertake that the trust is complying all the requirements of Law as are material for the purpose of its object as enumerated in the trust deed/MOA&AOA/constitutaion of trust.
19. we also informed you that trust deed /MOA&AOA/constitutaion of trust mentioned includes a clause that in the event of dissolution the fund /assets will be transferred only to some other trust having similar objectives.
20. The details of donation are as under.
Year. AMOUNT OF DONATION / CORPUS DONATION 2021-2022 7893661 2020-21 14705 2019-20 0 ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23
- 11 -
During the year there is various donar has given donation to the trust hence details of various donor is not practicable in our case.If you insist such details in sample basis we will submitte for your kind consideration.
21. we under take that there is no specified violation as clerifined in the explanation to setion 12AB(4) of the I.T Act.
22. The details of bank are as under
Name of bank A/C No. A/c THE CO OP BANK OF MEHSANA LTD 802004001002132 S/B We hope that above information and or explanation in the matter will be in order. Any further information and or explanation in the matter will be highly appreciated on hearing from your good self.
Thaking you Your's faithfully SHREE UTTAR GUJARAT PANCHGAM LEUVA PATIDAR SAMAJIK PARISHAD"
5. Before us, the Ld. Counsel for the assessee submitted that Ld. CIT(E) dismissed the application filed by the assessee for grant of registration of applicant trust without considering / appreciating the documents placed on record by the assessee. The Ld. CIT(E) dismissed the application of the assessee in a summary manner without granting adequate opportunity of hearing to the assessee. Accordingly, it was prayed that the matter be restored to the file of the CIT(E) for de novo consideration.
6. On going through the facts of the case and the details filed by the assessee, we observe that the assessee has filed various details before the Ld. CIT(E) in support of its case. However, the Ld. CIT(E) dismissed the application of the assessee for registration under Section 12AB of the Act by holding that the details filed by the assessee are "peripheral" in nature and the response filed by the assessee is "cryptic" in nature.
ITA No. 496/Ahd/2022 & 08 othersShree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23
- 12 -
7. Ld. CIT(E) while dismissing the application for registration filed by the assessee has not specifically pointed out which specific details had been called for by Ld. CIT(E) and which were not filed by the assessee. In the impugned appeal, the Ld. CIT(E) has summarily dismissed the application filed by the assessee by observing that the applicant failed to file documentary evidences to enable him to satisfy himself about the genuineness of the activities of the Trust and to verify whether the activities of the applicant are in consonance with it's objects. Further, we observe that the Ld. CIT(E) issued notices to the applicant at very close intervals (07.09.2022 and 15.09.2022), and concluded the hearing within a very short span of time. Accordingly, looking into the facts of the instant case, in the interest of justice, the matter with respect to the aforesaid appeal is being restored to the file of the CIT(E) for de novo consideration after giving due opportunity of hearing to the assessee and thereafter pass the order in accordance with law.
8. In the result, the appeal of the assessee is allowed for statistical purposes.
9. We observe that in the balance cases as well, the Ld. Counsel for the assessee has placed on record before us copies of submissions / replies filed by the assessee before Ld. CIT(E) for grant of registration. It was submitted that on perusal of the aforesaid replies, and the order passed by the Ld. CIT(E) summarily dismissing the applications filed by the assessee for grant of registration, it is evident that Ld. CIT(E) has failed to apply his mind / appreciate the evidences filed by the assessee / applicant for grant of registration. It was submitted that it is evident that in almost all the cases, ITA No. 496/Ahd/2022 & 08 others Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23
- 13 -
the application for grant of registration filed by the assessee has been summarily dismissed without appreciating the evidences / documents / replies placed by the assessee on record and without giving due opportunity of hearing to the assessee in support of its case.
10. On going through the details filed by the assessee / applicant in the aforesaid appeals filed before us, we are of the considered view that looking into the facts of the instant case, Ld. CIT(E) has not given adequate opportunity of hearing to the assessee to present its case on merit. Accordingly, in the interest of justice, and in the light of observation made in the preceding paragraphs with respect to assessee's appeal in the case of Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad (in ITA No. 496/Ahd/2022) for the A.Y. 2022-23, we are hereby restoring the files of the assessees to the Ld. CIT(E) for de novo consideration and to pass appropriate orders after taking into consideration the submissions filed by the assessee / applicant and granting adequate / due opportunity of hearing to the assessee / applicant.
11. In the combined result, the appeals of the assessees are allowed for statistical purposes.
This Order pronounced in Open Court on 19/09/2023
Sd/- Sd/-
(ANNAPURNA GUPTA) (SIDDHARTHA NAUTIYAL)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Ahmedabad; Dated 19/09/2023
TANMAY, Sr. PS TRUE COPY
ITA No. 496/Ahd/2022 & 08 others
Shree Uttar Gujarat Panchgam Leuva Patidar Samajik Parishad vs. CIT(E) Asst. Years -2022-23
- 14 -
आदे श क त ल प अ े षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent.
3. संबं धत आयकर आयु त / Concerned CIT
4. आयकर आयु त(अपील) / The CIT(A)-
5. वभागीय त न ध, आयकर अपील!य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad
6. गाड' फाईल / Guard file.
आदे शानुसार/ BY ORDER, उप/सहायक पंजीकार (Dy./Asstt.Registrar) आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad
1. Date of dictation 12.09.2023
2. Date on which the typed draft is placed before the Dictating Member 13.09.2023
3. Other Member.....................
4. Date on which the approved draft comes to the Sr.P.S./P.S 15.09.2023
5. Date on which the fair order is placed before the Dictating Member for pronouncement .09.2023
6. Date on which the fair order comes back to the Sr.P.S./P.S 19.09.2023
7. Date on which the file goes to the Bench Clerk 19.09.2023
8. Date on which the file goes to the Head Clerk..........................................
9. The date on which the file goes to the Assistant Registrar for signature on the order..........................
10. Date of Despatch of the Order..........................................