Madras High Court
Kalanjiam Development Financial ... vs The Income Tax Officer (Exemptions) on 9 May, 2025
Author: C.Saravanan
Bench: R.Suresh Kumar, C.Saravanan
T.C.A.No.966 of 2015
IN THE HIGH COURT OF JUDICATURE AT MADRAS
Reserved on 12.11.2024
Pronounced on 09.05.2025
CORAM:
THE HONOURABLE MR.JUSTICE R.SURESH KUMAR
and
THE HONOURABLE MR.JUSTICE C.SARAVANAN
T.C.A.No.966 of 2015
and
M.P.No.1 of 2015
Kalanjiam Development Financial Services,
2nd Floor, 1-A, Vaidyanathapuram East,
Near Seventh Day Adventists School,
Kennet Road Cross,
Madurai – 625 016. ... Appellant / Respondent
Vs.
The Income Tax Officer (Exemptions),
Madurai. ... Respondent / Appellant
Prayer: Appeal under Section 260A of the Income Tax Act, 1961, against
the order of the Income Tax Appellate Tribunal, “C” Bench, Chennai dated
7th August 2015 in I.T.A.No.625/Mds/2015.
1/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm )
T.C.A.No.966 of 2015
For Appellant : Mr.R.V.Easwar
Senior Counsel
Assisted by Mrs.G.Vardini Karthik
and Mr.Bhardwaj Seshadri
for M/s.J.Sree Vidya
For Respondent : Mrs.V.Pushpa
Senior Standing Counsel
JUDGMENT
(Judgment of the Court was delivered by C.SARAVANAN, J.) This Tax Case Appeal is directed against the Impugned Order dated 07.08.2015 passed by the Income Tax Appellate Tribunal (hereinafter referred to as “Appellate Tribunal”) in I.T.A.No.625/Mds/2015.
2. By the Impugned Order, the Appellate Tribunal has allowed the appeal filed by the Respondent Income Tax Officer against the order dated 02.12.2014 passed by the Appellate Commissioner in I.T.A.No.0097/2011- 2012.
3. The Appellate Commissioner had earlier reversed the decision of the Assessing Officer in Assessment Order dated 30.12.2011 for the Assessment Year 2009-2010 and had thereby allowed I.T.A.No.0097/2011- 2/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 2012 of the Appellant vide order dated 02.12.2014.
4. The Assessing Officer had earlier passed an adverse Assessment Order dated 30.12.2011 for the Assessment Year 2009-2010 wherein the benefit of exemption under Section 11(4A) of the Income Tax Act, 1961 (hereinafter referred to as “IT Act”) was denied to the Appellant which decision now stands affirmed by the Appellate Tribunal vide the impugned Order dated 07.08.2015.
5. At the time of admission on 30.09.2015, following substantial questions of law were framed for being answered in this appeal:-
i. Whether on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that microfinance would fall under “any other object of general public utility” and not “relief of the poor”, even after giving a factual finding that the activities of the assessee take care of the poor?
ii. Whether on the facts and circumstances of the case, the Tribunal was right in holding that since interest was not subsidies, microfinance would amount to a business transaction? and iii. Whether on the facts and circumstances of the case, the Tribunal was right in not following the decision of the co-ordinate benches in the cases of Kurinji Social Welfare Society Vs. ACIT and Socio Economic Development Association Vs. ITO, contrary to the ruling of the Supreme Court in the case of Honda Siel 3/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 Power Products Ltd. Vs. CIT [(2007) 295 ITR 0466 (SC)]
6. The brief facts of the case are that the Appellant is a “Charitable Trust” engaged in lending money to self-help groups, claimed exemption under Section 11(4A) of the IT Act. The said activity of lending money carried out by the Appellant is recognized as a microfinance by the Finance Ministry.
7. The business model of the Appellant indicates that it borrows money from various Banks and in turn lends money to small borrowers through self-help groups.
8. The Appellant charged processing fees ranging between 2% to 2.5% on the amount lent to such borrowers who approached the Appellant through self-help groups. On the aforesaid income from processing fees collected, the Appellant claimed exemption under Section 11(4A) of the IT Act, which has been denied.
9. The Appellant was also issued with a registration under Section 4/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 12AA of the IT Act as a Trust under Section 12A of the IT Act by the Commissioner of Income Tax – I, Madurai vide proceedings dated 30.07.2003 bearing reference C.No.464/164/2002-03/CIT-I.
10. In this appeal, we are not concerned with the situation contemplated in Section 12 of the IT Act. The scope of enquiry is confined to Section 11(4A) of the IT Act.
11. The point for consideration in this appeal is whether in the facts of the present case, the Appellant was entitled to the benefit of exemption under Section 11(4A) of the IT Act or not?
12. To understand the lis, it will be very useful to refer to sub-section (4A) to Section 11 of the IT Act. Sub-section (4A) to Section 11 of the IT Act is reproduced hereunder:-
“(4A). Sub-section (1) or sub-section (2) or sub-section (3) or sub-section (3A) shall not apply in relation to any income of a trust or an institution, being profits and gains of business, unless the business is incidental to the attainment of the objectives of the trust or, as the case may be, institution, and separate books of account are maintained by such trust or institution in respect of such business.” 5/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015
13. Sub-section (4A) to Section 11 of the IT Act as extracted above was inserted into the IT Act vide Section 6 of the Finance (No.2) Act, 1991 (49 of 1991) with effect from 01.04.1992. Prior to the above amendment, sub-section (4A) to Section 11 of the IT Act read as under:-
“(4A) Sub-section (1) or sub-section (2) or sub-section (3) or sub-section (3A) shall not apply in relation to any income, being profits and gains of business, unless-
(a) The business is carried on by a trust wholly for public religious purposes and the business consists of printing and publication of books or publication of books or is of a kind notified by the Central Government in this behalf in the Official Gazette; or
(b) The business is carried on by an institution wholly for charitable purposes and the work in connection with the business is mainly carried on by the beneficiaries of the institution, and separate books of account are maintained by the trust or institution in respect of such business.”
14. We are not concerned with the sub-section (4A) to Section 11 of the IT Act as it stood prior to the amendment. The language in sub-section (4A) to Section 11of the IT Act as it read as above in Paragraph 12 makes it clear that it is an exception to the sub-sections (1), (2), (3) and (3A) to Section 11 of the IT Act. It gives another avenue for exemption over and 6/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 above exemption in sub-section (1) to Section 11 of the IT Act.
15. Sub-section (4A) to Section 11 of the IT Act states that provisions of sub-section (1) or sub-section (2) or sub-section (3) or sub- section (3A) shall not apply in relation to “any income of a trust or institution, being profits and gains of business, unless the business of such trust or institution is incidental to attainment of the objectives of the trust or institution as the case may be, institution and separate books of account are maintained by such trust or institution in respect of such business”.
16. Therefore, to understand the scope of sub-section (4A) to Section 11 of the IT Act, one has to read sub-section (1), sub-section (2), sub-section (3) and sub-section (3A) to Section 11 of the IT Act. They are to be read in conjunction with each other.
17. Sub-section 1 to Section 11 of the IT Act exempts the following categories of income from payment of tax. They are as follows:- 7/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 Income derived from property held under trust Income in the form of voluntary contributions
(a) (b) (c) (d) wholly for In part only for income in the charitable or such purposes, the form of i. Created on or religious trust having been voluntary created before the after the 1st day contributions purposes, to the of April, 1952, made with a extent to which commencement of for a charitable specific this Act, to the such income is purpose which direction extent to which that applied to such such income is tends to they shall form purposes in India; applied to such promote part of the and, where any purposes in India; international corpus of the such income is and, where any welfare in trust or accumulated or such income is which India is institution, set apart for finally set apart for interested, to subject to the the extent to condition application to application to such that purposes in India, which such such voluntary such purposes in income is contributions are India, to the to the extent to applied to such invested extent to which which the income purposes or the income so so set apart is not deposited in one excess of fifteen outside India, or more of the accumulated or and per cent of the forms or modes set apart is not in income from such ii. For charitable or specified in sub-
excess of fifteen property. religious section (5) per cent of the purposes, maintained income from such created before specifically for property. the 1st day of such corpus.
April, 1952, to
the extent to
which such
income is
applied to such
purposes
outside India.
Provided that the
Board, by general
or special order,
has directed in
either case that it
8/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm )
T.C.A.No.966 of 2015
Income derived from property held under trust Income in the
form of
voluntary
contributions
shall not be
included in the
total income of
the person in
receipt of such
income.
18. For the sake of clarity, sub-section (1) to Section 11 of the IT Act is reproduced below:-
“11. Income from property held for charitable or religious purposes.- (1) Subject to the provisions of sections 60 to 63, the following income shall not be included in the total income of the previous year of the person in receipt of the income—
(a) income derived from property held under trust wholly for charitable or religious purposes, to the extent to which such income is applied to such purposes in India; and, where any such income is accumulated or set apart for application to such purposes in India, to the extent to which the income so accumulated or set apart is not in excess of fifteen per cent of the income from such property;
(b) income derived from property held under trust in part only for such purposes, the trust having been created before the commencement of this Act, to the extent to which such income is applied to such purposes in India; and, where any such income is finally set apart for application to such purposes in India, to the extent to which the income so set apart is not in excess of fifteen per cent of the income from such property;
(c) income derived from property held under trust— 9/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015
(i) created on or after the 1st day of April, 1952, for a charitable purpose which tends to promote international welfare in which India is interested, to the extent to which such income is applied to such purposes outside India, and
(ii) for charitable or religious purposes, created before the 1st day of April, 1952, to the extent to which such income is applied to such purposes outside India:
Provided that the Board, by general or special order, has directed in either case that it shall not be included in the total income of the person in receipt of such income;
(d) income in the form of voluntary contributions made with a specific direction that they shall form part of the corpus of the trust or institution, subject to the condition that such voluntary contributions are invested or deposited in one or more of the forms or modes specified in sub-section (5) maintained specifically for such corpus.”
19. As per Explanations 1, 2, 3, 4 & 5 of sub-section (1) to Section 11 of the IT Act, if the income from the property is not applied or is not deemed to have been applied for charitable or religious purposes in India during the previous year and is accumulated or set apart, either in whole or in part, for application for such purposes in India, such income so accumulated or set apart shall not be included in the total income of the previous year of the person in receipt of the income.
20. Explanations 1, 2, 3, 4 & 5 of sub-section (1) to Section 11 of the IT Act are reproduced below:-
10/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 Section 11(1) Explanation 1 of Explanation 2 of Explanation 3 of Explanation 4 of Explanation 5 of sub-section 1 to sub-section 1 to sub-section 1 to sub-section 1 to sub-section 1 to Section 11 Section 11 Section 11 Section 11 Section 11 Explanation 1.— Explanation 2.— Explanation 3.— Explanation 4.— Explanation 5.— For the purposes Any amount For the purposes For the purposes For the purposes of clauses (a) and credited or paid, of determining the of determining the of this sub-
(b),— out of income amount of amount of section, it is (1) in computing referred to in application under application under hereby clarified the fifteen per cent clause (a) or clause (a) or clause (a) or that the of the income clause (b) read clause (b), the clause (b),— calculation of which may be with Explanation provisions of sub- income required
(i) application for accumulated or 1, to any fund or clause (ia) of to be applied or charitable or set apart, any trust or clause (a) of accumulated religious purposes such voluntary institution or any section 40 and during the from the corpus as contributions as university or sub-sections (3) previous year referred to in are referred to in other educational and (3A) of shall be made clause (d) of this section 12 shall be institution or any section 40A, without any set sub-section, shall deemed to be part hospital or other shall, mutatis off or deduction not be treated as of the income; medical mutandis, apply or allowance of application of institution as they apply in any excess (2) if, in the income for referred to in computing the application of any previous year, the charitable or sub-clause (iv) or income of the year income applied to religious sub-clause (v) or chargeable under preceding the charitable or purposes:
sub-clause (vi) or the head "Profits previous year. religious purposes sub-clause (via) and gains of (ii) application for in India falls short of clause (23C) of business or charitable or of eighty-five per section 10 or profession". religious purposes, cent of the income other trust or derived during Explanation 3A. from any loan or institution that year from —For the borrowing, shall registered under property held purposes of this not be treated as section 12AA or application of under trust, or, as sub-section, section 12AB, as income for the case may be, where the the case may be, held under trust in property held charitable or being religious part, by any under a trust or contribution with purposes:
amount— institution
a specific
includes any
(i) for the reason direction that it
temple, mosque,
that the whole or shall form part of
gurdwara, church
any part of the the corpus, shall
or other place
income has not not be treated as
notified under
been received application of
clause (b) of sub-
during that year, income for
section (2) of
or charitable or
section 80G, any
religious
(ii) for any other purposes. sum received by
reason, such trust or
institution as
then— voluntary
(a) in the case contribution for
referred to in sub- the purpose of
clause (i), so renovation or
11/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm )
T.C.A.No.966 of 2015
Section 11(1)
much of the repair of such
income applied to temple, mosque,
such purposes in gurdwara, church
India during the or other place,
previous year in may, at its option,
which the income be treated by such
is received or trust or institution
during the as forming part of
previous year the corpus of the
immediately trust or the
following as does institution,
not exceed the subject to the
said amount, and condition that the
trust or the
(b) in the case
institution,—
referred to in sub-
clause (ii), so (a) applies such
much of the corpus only for
income applied to the purpose for
such purposes in which the
India during the voluntary
previous year contribution was
immediately made;
following the
(b) does not apply
previous year in
such corpus for
which the income
making
was derived as
contribution or
does not exceed
donation to any
the said amount,
person;
may, at the option
(c) maintains
of the person in
such corpus as
receipt of the
separately
income (such
identifiable; and
option to be
exercised at least (d) invests or
two months prior deposits such
to the due date corpus in the
specified] under forms and modes
sub-section (1) of specified under
section 139 for sub-section (5) of
furnishing the section 11.
return of income,
Explanation 3B.
in such form and
—For the
manner as may be
purposes of
prescribed) be
Explanation 3A,
deemed to be
where any trust or
income applied to
institution has
such purposes
treated any sum
during the
received by it as
previous year in
forming part of
which the income
the corpus, and
12/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm )
T.C.A.No.966 of 2015
Section 11(1)
was derived; and subsequently any
the income so of the conditions
deemed to have specified in
been applied shall clause (a) or
not be taken into clause (b) or
account in clause (c) or
calculating the clause (d) of the
amount of income said Explanation
applied to such is violated, such
purposes, in the sum shall be
case referred to in deemed to be the
sub-clause (i), income of such
during the trust or institution
previous year in of the previous
which the income year during which
is received or the violation takes
during the place.
previous year
immediately
following, as the
case may be, and,
in the case
referred to in sub-
clause (ii), during
the previous year
immediately
following the
previous year in
which the income
was derived.
21. As per Sub-section (4) to Section 11 of the IT Act, the expression “Income derived from property held under Trust” includes “Income from business undertaking” held by Trust.
22. For the sake of clarity, Sub-section (4) to Section 11 of the IT Act is reproduced below:-13/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 “(4) For the purposes of this section "property held under trust" includes a business undertaking so held, and where a claim is made that the income of any such undertaking shall not be included in the total income of the persons in receipt thereof, the Assessing Officer shall have power to determine the income of such undertaking in accordance with the provisions of this Act relating to assessment; and where any income so determined is in excess of the income as shown in the accounts of the undertaking, such excess shall be deemed to be applied to purposes other than charitable or religious purposes.”
23. Therefore, income from “business undertaking” or Trust so held by a Charitable or Religious Trust can also be exempted from payment of tax under Section 11 of the IT Act, provided, such business is incidental to the attainment of the objectives of the Trust or Institution, as the case may be and separate books of account are maintained by such trust or institution in respect of such business.
24. As per sub-section (4) to Section 11 of the IT Act, where a claim is made by Trust or Institution that the income of such undertaking shall not be included in the total income of such Trust or Institution in receipt of such income, the Assessing Officer has the power to determine income of such undertaking in accordance with the provisions of the Act relating to Assessment.14/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015
25. Where any income so determined is found to be in excess of the income as shown in the accounts of the said undertaking, such excess income shall be deemed to be the income applied for the purposes other than for “charitable purposes” or “religious purposes”.
26. Similarly under Section 12 of the IT Act, “voluntary contributions” received by a Trust created wholly for charitable or religious purposes or by an institution established wholly for such purposes is deemed to be income derived from property held under trust wholly for charitable or religious purposes for the purpose of Section 11 of the IT Act.
27. Therefore, to claim the benefit of sub-section (4A) to Section 11 or 12 of the IT Act, the endeavor of the Appellant should be show that the income from its lending business or income from contribution was “Income derived from property held under Trust” within the meaning of sub-section (4) to Section 11 of the IT Act.
28. For the aforesaid purpose, the provisions of that Sections and 15/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 Section 13 shall apply accordingly. For clarity, Section 12 of the IT Act is reproduced below:-
“Section 12.- Income of Trust or Institution from Contributions.
(1) Any voluntary contributions received by a trust created wholly for charitable or religious purposes or by an institution established wholly for such purposes (not being contributions made with a specific direction that they shall form part of the corpus of the trust or institution) shall for the purposes of Section 11 be deemed to be income derived from property held under trust wholly for charitable or religious purposes and the provisions of that Section and Section 13 shall apply accordingly.
(2) The value of any services, being medical or educational services, made available by any charitable or religious trust running a hospital or medical institution or an educational institution, to any person referred to in clause (a) or clause (b) or clause (c) or clause (cc) or clause (d) of sub-
section (3) of Section 13, shall be deemed to be income of such trust or institution derived from property held under trust wholly for charitable or religious purposes during the previous year in which such services are so provided and shall be chargeable to income-tax notwithstanding the provisions of sub-section (1) of Section 11.
Explanation.- For the purposes of this sub-
section, the expression “value” shall be the value of any benefit or facility granted or provided free of cost or at concessional rate to any person referred to in clause (a) or clause (b) or clause (c) or clause (cc) or clause (d) of sub-section (3) of Section 13.
16/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 (3) Notwithstanding anything contained in Section 11, any amount of donation received by the trust or institution in terms of clause (d) of sub-section (2) of Section 80G [in respect of which accounts of income and expenditure have not been rendered to the authority prescribed under clause (v) of sub-section (5C) of that Section, in the manner specified in that clause, or] which has been utilised for purposes other than providing relief to the victims of earthquake in Gujarat or which remains unutilised in terms of sub-section (5C) of Section 80G and not transferred to the Prime Minister's National Relief Fund on or before the 31st day of March, 2004 shall be deemed to be the income of the previous year and shall accordingly be charged to tax.”
29. Merely because the Appellant had obtained registration under Section 12AA of the IT Act ipso facto does not mean that the Appellant is automatically entitled to the benefit of exemption either under Section 11 or under Section 12 of the IT Act.
30. Similarly, merely because a Certificate under Section 80G(5)(vi) of the IT Act was given to the Appellant on 07.04.2015 ipso facto would also not mean that the Appellant was exempt from payment of tax either under Section 11 or Section 12 of the IT Act. Approval under Section 80G(5)(vi) of the IT Act, merely entails a donee a deduction on the 17/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 donations made to a “Charitable Institution”.
31. To avail the benefit under Section 11 and Section 12 of the IT Act, the Appellant/Assessee shall comply with the requirements of Section 12A of the IT Act by following the procedure under Section 12AA of the IT Act.
32. To claim the benefit of exemption under Section 11 of the IT Act, an Assessee shall satisfy that income was:
from property held by it as a “Charitable under Section Trust”; or 11(1)(a) to (c) of the IT Act from voluntary contributions made with a under Section specific direction that they shall form part 11(1)(d) of the IT Act of the corpus of the Trust or Institution, subject to the condition that such “voluntary contributions” are invested or deposited in one more of the forms or modes specified in sub-section (5) of Section 12 of the IT Act maintained specifically for such corpus; or from business of the Trust which was under Section 11(4A) incidental to the attainment of the of the IT Act objectives of the Trust or Institution, provided separate books of account were maintained by such Trust or Institution in respect of such business; or 18/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 from property held by it as a “Charitable under Section Trust”; or 11(1)(a) to (c) of the IT Act from voluntary contributions received by a under Section 12 of Trust created wholly for “Charitable the IT Act Purposes” or “Religious Purposes” or by an Institution established wholly for such purposes.
33. Apart from the above, the Appellant/Assessee has to comply with the procedural requirements stipulated in these provisions.
34. In the present case, the attempt of the Appellant/Assessee is to claim exemption on income derived from the processing fees collected by the Appellant/Assessee from the small borrowers through self-help groups under Section 11 of the IT Act by applying the exception provided in sub- section (4A) to Section 11 of the IT Act to the facts of the case.
35. While dealing with the scope of sub-section (4A) to Section 11 of the IT Act, the Hon'ble Supreme Court in “New Noble Educational Society Vs. Commissioner of Income Tax”, (2023) 6 SCC 649, observed as under:-
19/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 “76. In view of the above discussion, it is held that charitable institutions and societies, which may be regulated by other State laws, have to comply with them just as in the case of laws regulating education (at all levels). Compliance with or registration under those laws, are also a relevant consideration which can legitimately weigh with the Commissioner or other authority concerned, while deciding applications for approval under Section 10(23-C).
77. This reasoning equally applies especially in Section 11(4-A) which speaks of profits incidental which specifies that exemption in relation to income or trust of an institution which are profits or means of business cannot be exempted “unless the business is incidental, trust or as the case may be institution and separate books of accounts are maintained by such trusts or institution in respect of such business”.
Thus, the underlying objective of the seventh proviso to Section 10(23-C) and of Section 11(4-A) are identical. These have to be read in the light of the main provision which spells out the conditions for exemption under Section 10(23-C) — the same conditions would apply equally to the other sub- clauses of Section 10(23-C) that deal with education, medical institution, hospitals, etc.”
36. The Impugned Order of the Tribunal has referred to the Definition of “Charitable Purpose”. The dispute in the present case pertains to the Assessment Year 2009-2010 for the relevant Previous Assessment Year 2008-2009. In other words, it pertains to the income of 20/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 the Appellant/Assessee between 01.04.2008 and 31.03.2009 which was assessable during the Assessment Year 2009-2010 between 01.04.2009 and 31.03.2010 as per the limitation prescribed under Section 153 of the IT Act as it prevailed then.
37. The definition of “Charitable Purpose” as in Section 2(15) of the IT Act is relevant for the grant of Certificate under Section 12A of the IT Act following the procedure under Section 12AA of the IT Act. During the period in dispute, the expression, “Charitable Purpose” was defined in Section 2(15) of the IT Act as follows:-
“2(15). “charitable purpose” includes relief of the poor, education, medical relief and the advancement of any other object of general public utility.”
38. However, by an amendment to the above definition vide clause (15) of Section 2 by the Finance Act, 2008 with effect from 01.04.2009, the above definition was altered to read as under:-
“2(15). “charitable purpose” includes relief of the poor, education, medical relief and the advancement of any other object of general public utility. Provided that the advancement of any other object of general public utility shall not be a charitable purpose, if it involves the carrying on of any activity 21/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 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 irrespective of the nature of use or application or retention of the income from such activity.”
39. Therefore, the Proviso to definition in Section 2(15) of the IT Act inserted with effect from 01.04.2009 which makes it clear that the advancement of any other object of general public utility shall not be considered as a charitable purpose, if it involves the carrying on of any activity 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, irrespective of the nature of use or application, or retention, of the income from such activity is not relevant.
40. The Tribunal has also referred to the above amendment brought to the definition of “Charitable Purpose” in Section 2(15) of the IT Act. The Tribunal has also referred to Paragraph 180 of the Finance Minister’s Budget Speech in Paragraph 8.2 of the Impugned Order wherein it has been stated as follows:-
“180. “Charitable Purpose” includes relief of the poor, education, medical relief and any other object of general 22/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 public utility. These activities are tax exempt, as they should be. However, some entities carrying on regular trade, commerce or business or providing services in relation to any trade, commerce or business and earning incomes have sought to claim that their purposes would also fall under “Charitable Purpose”. Obviously, this was not the intention of Parliament and hence I propose to amend the law to exclude the aforesaid cases. Genuine charitable organizations will not in any way be affected.” (Emphasis supplied).”
41. As mentioned above, the Assessment Year in question is 2009- 2010. It would relate income earned by the Appellant/Assessee between 01.04.2008 and 31.03.2009. Such income is assessable during the Assessment Year 2009-2010 starting from 01.04.2009 and 31.03.2010.
42. Therefore, the amendment to the definition of “Charitable Purpose” which appears to have influenced the Tribunal while coming to a conclusion that the Appellant/Assessee was not entitled to exemption under Section 11(4A) of the IT Act is misplaced. The cardinal principle of law is that any amendment to any Act or provision is prospective unless it is made applicable retrospectively.
23/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015
43. The above amendment which came into force with effect from 01.04.2009 vide clause (15) of Section 2 by the Finance Act, 2008 is relevant only for the income earned during the Previous Assessment Year 2009-2010 assessable during the Assessment Year 2010-2011. Therefore, reference to the above amendment vide Finance Act, 2008 with effect from 01.04.2009 is misplaced and is of no relevance to the facts of the case.
44. The question to be answered is whether the exceptions provided in sub-section (4A) to Section 11 of the IT Act is attracted or not?. As mentioned above, to claim exemption under sub-section (1) only if income is derived from the property held in Trust or income in the form of voluntary contributions made with a specific direction that they shall form part of the corpus of the Trust or institution, subject to the condition that such voluntary contributions are invested or deposited in one or more of the forms or modes specified in sub-section (5) maintained specifically for such corpus or the business is incidental to the object of the Trust or 24/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 institution.
45. Sub-section (2), sub-section (3) and sub-section (3A) are to be read along with sub-section (1) to Section 11 of the IT Act.
46. A reading of sub-section (1), (2), (3), (3A) and the Explanation to sub-section (1) and sub-section (4A) indicates that although such Section (4A) to Section 11 of the IT Act is uninfluenced by sub-section (1), (2), (3) and (3A) of the IT Act, income of the Trust or an institution can be exempted even if such income is from business incidental to the attainment of the objective of the Trust.
47. In this case, the main objective of the Appellant/Assessee itself is microfinance i.e., to do lending operation in the microfinance sector to earn commission ranging from 2% to 2.5%. It is not charitable in nature.
48. The business carried on by the Appellant/Assessee by lending operation is not incidental to the attainment of the objectives of the Appellant/Assessee as a “Charitable Institution”. Rather, it is main 25/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 business object. Therefore, the Appellant/Assessee cannot claim the benefit of exemption either under Section 11(1) or under Section 11(4A) of the IT Act as held by the Hon’ble Supreme Court in “New Noble Educational Society Vs. Commissioner of Income Tax, (2023) 6 SCC 649.
49. In the present case, the income that is the subject matter of assessment is neither from property nor from contributions to be exempted under Sections 11 & 12 of the IT Act nor from a business of the Trust which is incidental to the object of the Trust.
50. In view of the above discussion, the decisions of the Appellate Tribunal in “Kurinji Social Welfare Society Vs. ACIT” in I.T.A.No.1594/Mds/2009 and “Socio Economic Development Association Vs. ITO”, 2011 TIOL 754-ITAT, Chennai are held irrelevant to the facts of this case. The ruling of the Hon'ble Supreme Court in “Honda Siel Power Products Limited Vs. CIT”, (2007) 295 ITR 0466 (SC) cannot be applied to the facts of this case. Merely because microfinance has emerged as an effective tool for alleviating poverty in many countries and further impetus was given in setting up such institutions ipso facto would not mean that the Appellant/Assessee was a 26/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 “Charitable Institution” and income from lending business was incidental for its object.
51. Therefore, the claim of the Appellant has been rightly rejected by the Appellate Tribunal vide Impugned Order in I.T.A.No.625/Mds/2015 dated 07.08.2015.
52. We therefore answer the substantial questions of law against the Appellant/Assessee and in favour of the Respondent Income Tax Department.
53. Accordingly, this Tax Case Appeal stands dismissed. No costs. Connected Miscellaneous Petition is closed.
[R.S.K., J.] [C.S.N., J.]
09.05.2025
Neutral Citation : Yes / No
jas / arb
To:
1.The Income Tax Officer (Exemptions), 27/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 Madurai.
2.The Income Tax Appellate Tribunal, “C” Bench, Chennai.
R.SURESH KUMAR, J.
and C.SARAVANAN, J.
jas / arb Pre-Delivery Judgment in T.C.A.No.966 of 2015 and M.P.No.1 of 2015 28/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm ) T.C.A.No.966 of 2015 09.05.2025 29/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 24/05/2025 05:45:20 pm )