Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Income Tax Appellate Tribunal - Lucknow

M/S.Kanpur Subhash Shiksha Samiti,, ... vs Department Of Income Tax on 13 November, 2013

                 IN THE INCOME TAX APPELLATE TRIBUNAL
                       LUCKN BENCH 'A' : LUCKNOW

            BEFORE SHRI SUNIL KUMAR YADAV, JUDICIAL MEMBER
              AND SHRI A. K. GARODIA, ACCOUNTANT MEMBER

                          I.T.A. No.193/Lkw/2012
                        Assessment Year:2008-2009

A.C.I.T.-1,                   Vs.     M/s Kanpur Subhash Shiksha Samiti,
Kanpur.                               127/470, Saket Nagar,
                                      Kanpur.
                                      PAN:AAATK6164B

(Appellant)                           (Respondent)

      Appellant by              : Shri Alok Mitra, D.R.
      Respondent by             : S/Shri Awarn Singh & S. K. Jain

      Date of hearing       :13/11/2013
      Date of Pronouncement :07/01/2014

                                    ORDER

PER SUNIL KUMAR YADAV:

This appeal is preferred by the Revenue against the order of CIT(A), mainly on two grounds, which are as under:
"1. The Ld. Commissioner of Income Tax (Appeals)-II, Kanpur has erred in law and on facts in deleting the addition of Rs.20,42,591/- on account of excess of income over expenditure without appreciating the facts brought on record by the Assessing Officer during the course of assessment proceedings.
2. That the Ld. Commissioner of Income Tax (Appeals)-II, Kanpur has erred in law and on facts in deleting the 2 addition of Rs.32,59,520/- on account of corpus donation without appreciating the facts brought on record by the Assessing Officer during the course of assessment proceedings."

2. Apropos ground No. 1, it has been contended on behalf of the assessee that this ground is squarely covered by the order of the Tribunal in the assessee's own case for assessment year 2006-07. Copy of the order is placed on the record. It was also contended that the CIT(A) has adjudicated the issue following the aforesaid order of the Tribunal. These facts were not disputed by the Revenue.

3. Having carefully examined the orders of the authorities below and the documents placed on record, it is noticed that the assessee was registered u/s 12A of the Act and the registration was granted with effect from 01/04/1996. The assessee society was engaged in charitable activity of advancement of education and was running educational institutions namely Subhash Institute of Software Technology, Subhash Balika Inter College and Subhash Public School. During the course of assessment proceedings, the Assessing Officer has noted that the loan of Rs.1,28,06,709/- was given to Ram Lakhan Shiksha Samiti during financial year 2002-03 which was outstanding as on 31/03/2008. Ram Lakhan Shiksha Samiti is another charitable society established for the advancement of education and the registration u/s 12A of the Act was granted with effect from 01/04/2004. The Assessing Officer had denited the exemption u/s 11 of the Act to the appellant and assessed the total income of the assessee at Rs.53,02,110/- after including the corpus donation of Rs.32,59,520/-. The assessee preferred an appeal before the CIT(A) and emphatically argued that the advancement of loan to Ram 3 Lakhan Shiksha Samiti during the financial year 2002-03 was already considered by the Tribunal while passing an order for assessment year 2006-07 holding that the temporary loan was given by the assessee to another society having similar objects and nothing was brought on record by the Assessing Officer to show that the loan was out of the accumulated surplus of the year under consideration. Therefore, provision of section 13(1)(d) was not applicable.

4. Aggrieved, the Revenue has preferred an appeal before the Tribunal. During the course of hearing, learned D.R. admitted that the impugned issue is covered by the order of the Tribunal for the assessment year 2006-07 in which under similar set of facts, the Tribunal has allowed exemption u/s 11 of the Act despite the advancement of loan of Rs.1,28,06,709/- to Ram Lakhan Shiksha Samiti during financial year 2002-

03. Since the Tribunal has taken a particular view in favour of the assessee, we find no justification to take a contrary view under similar sets of facts. We accordingly following the order of the Tribunal, decide this issue in favour of the assessee. We, therefore, find no infirmity in the order of CIT(A) and confirm the same.

5. The another ground raised by the Revenue is with regard to deletion of addition of Rs.32,59,520/- on account of corpus donation without appreciating the facts brought on record by the Assessing Officer. In this regard we have noticed that the Assessing Officer has made the addition having observed that the corpus donation is included to the income of the assessee in view of the provision of section 2(24)(iia) of the Act. Though the assessee had raised this ground before the CIT(A) as ground No. 5 but the CIT(A) has not adjudicated this ground in his order. He however, 4 granted the entire relief to the assessee. Now the learned D.R. has contended that as per section 12 of the Act, a donation towards corpus can only be excluded from the income derived from the property held under trust wholly for charitable purposes. To make the donation/ contribution towards corpus the donor has to make his intention clear through some documentary evidence that the donation was made for corpus. But in absence of this documentary evidence, donation cannot be considered to be the corpus donation. Though the Assessing Officer has disallowed the same but the CIT(A) has not adjudicated this issue at all in the order. We, therefore, are of the view that this issue was left to be adjudicated by the CIT(A). We accordingly restore this issue to the file of CIT(A) to adjudicate it in the light of relevant provision of the law. Accordingly, the appeal of the Revenue is partly allowed for statistical purposes.

6. In the result, the appeal of the Revenue stands partly allowed for statistical purposes.

(Order pronounced in the open court on 07/01/2014) Sd/. Sd/.

 (A. K. GARODIA)                                  (SUNIL KUMAR YADAV)
Accountant Member                                     Judicial Member

Dated:07/01/2014
*C.L. Singh

Copy forwarded to the:
1. Appellant.
2. Respondent.
3. CIT (A)
4. CIT
5. DR.                                       Assistant Registrar