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 21, Cited by 2]

Income Tax Appellate Tribunal - Chandigarh

M/S Crm Jat Post Graduate College, Hisar vs Jcit (Osd), (E), C-1, Chandigarh on 31 July, 2019

          आयकर अपील य अ धकरण,च डीगढ़  यायपीठ "ए", च डीगढ़
     IN THE INCOME TAX APPELLATE TRIBUNAL, CHANDIGARH
                   BENCH 'A' CHANDIGARH

  ीमती  दवा  संह,  या"यक सद#य एवं, एवं  ीमती अ नपण
                                                 ू ा& ग(ु ता, लेखा सद#य
 BEFORE: SMT. DIVA SINGH, JM & SMT.ANNAPURNA GUPTA, AM

                  आयकर अपील सं./ ITA No. 237/CHD/2019
                    नधा रण वष  / Assessment Year : 2013-14
Jt. Commissioner of         Income बनाम    M/s CRM Jat Post Graduate College,
Tax(OSD) (Exemptions),             VS      C/o The Principal,CRM Jat Post
Circle-2, Chandigarh.                      Graduate College, Near Old Court
                                           Chowk, Hisar.
 थायी लेखा सं./                            PAN /TAN No. : AAATC6289R
अपीलाथ /Appellant                            यथ /Respondent
                                     &
                        C.O. 17/CHD/2019 in
                  आयकर अपील सं./ ITA No. 237/CHD/2019
                    नधा रण वष  / Assessment Year : 2013-14
M/s CRM Jat Post Graduate        बनाम      Jt. Commissioner of Income Tax(OSD)
College, C/o The Principal,                (Exemptions),Circle-2, Chandigarh.
                                 VS
CRM Jat Post
Graduate College, Near Old Court
Chowk, Hisar.
 थायी लेखा सं./PAN /TAN No. : AAATC6289R
अपीलाथ /Appellant                            यथ /Respondent
                                     &
                  आयकर अपील सं./ ITA No. 238/CHD/2019
                     नधा रण वष  / Assessment Year : 2014-15
Jt. Commissioner of         Income बनाम    M/s CRM Jat Post Graduate College,
Tax(OSD) (Exemptions),                     C/o The Principal,CRM Jat Post
                                   VS
Circle-2, Chandigarh.                      Graduate College, Near Old Court
                                           Chowk, Hisar.
 थायी लेखा सं./                            PAN /TAN No. : AAATC6289R
अपीलाथ /Appellant                          यथ /Respondent
                          C.O. 18/CHD/2019 in
                  आयकर अपील सं./ ITA No. 238/CHD/2019
                    नधा रण वष  / Assessment Year : 2014-15
M/s CRM Jat Post Graduate        बनाम      Jt. Commissioner of Income Tax(OSD)
College, C/o The Principal,                (Exemptions),Circle-2, Chandigarh.
                                 VS
CRM Jat Post
Graduate College, Near Old Court
Chowk, Hisar.
                                                                          ITA 237&238/CHD/2019
                                                                        & C.O. 17 & 18/CHD/2019
                                                                                     Page 2 of 24

  थायी लेखा सं./PAN /TAN No. : AAATC6289R
 अपीलाथ /Appellant                                   यथ /Respondent
       राज व क  ओर से/ Revenue by : Smt. Veena Joshi, CIT-DR
        नधा !रती क  ओर से/Assessee by : Shri Kuldeep Khera, CA
       सन
        ु वाई क  तार%ख/Date of Hearing                      :     10.07.2019
       उदघोषणा क  तार%ख/Date of Pronouncement :                   31.07.2019

                                          आदे श/ORDER

PER DIVA SINGH By these two appeals filed by the Revenue correctness of t h e s e p a r a t e o r d e r s d a t e d 1 7 . 1 2 . 2 0 1 8 o f C I T( A ) - 5 , L u d h i a n a pertaining to 2013-14 and 2014-15 assessment year has been assailed on identical grounds. The two Cross Objections filed by the assessee are stated to be supportive of the orders passed wherein as per the submissions of the ld. AR, no new relief is being sought.

2. It was a common stand of the parties before the Bench that since the grounds raised in the two appeals are identical on same set of facts, circumstances and position of law, ac cordingl y, the ar gu me nts ad van ced i n I TA 23 7 /CHD /2 019 would fully apply to the issues addressed in I TA 238/CHD/2019 also.

3. In view of the aforesaid common stated stand of the parties, the grounds raised in I TA 237/CHD/2019 are reproduced hereunder :

ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 3 of 24 "i. That on the facts & circumstances of the case, the Id. CIT (Appeals) has erred in law in deleting the addition amounting to Rs. 1,16,11,419/-/ (Rs. 1,91,84,322 in A.Y. 2014-15 A.Y.) despite the fact that the assessee failed to produce 12A registration certificate before the Assessing Officer as well as before the CIT(Appeals).
ii) That on the facts & circumstances of the case, the Id. CIT (Appeals) has erred in law in accepting the stance of the assessee that assessee's case was covered by the provisions of section 10(23C)(iiiab) of the Act even when the assessee has been claiming exemption u/s 11 & 12 of the Act continuously and the assessee has changed its stance when it has not been able to furnish the 12A registration certificate before the AO and the appellate authority.
iii) That the appellant craves to leave, add or amend any grounds of appeal on or before the appeal is heard or disposed of.

4. T h e l d . C I T- D R r e l y i n g u p o n t h e g r o u n d s r a i s e d s u b m i t t e d that in the facts of the present case, the assessee did not produce the copy of the 12AA Certificate and merely relied upon the 80G certificate available with it the order passed is assailed. I t w a s h e r s u b m i s s i o n t h a t C I T( A ) o n t h e b a s i s o f t h e 80G certificate available with the assessee proceeded to infer that registration u/s 12AA would be available. The said conclusion, it was submitted is challenged in the present proceedings.

4.1 It was also her submission addressing ground No. 2 raised that the CI T(A ) has adjudicated upon the alternate prayer of the assessee. The said i ssue, i t was s ubmitted, had not been considered by the AO. Accordingly, a prayer for remand back to the AO was made as the facts it was submitted, need to be verified.

5. The ld. AR on the other hand relying upon the impugned order submitted that as instructed by the assessee, he is ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 4 of 24 making a statement in the Court that till date, 12A Registration granted to the assessee has not been revoked by the Revenue. It was also his submission that no infirmity on facts or law has been pointed out by the Revenue. Accordingly, it was his prayer that upholding the orders, the departmental appeals may be dismissed.

6. We have heard the rival submissions and perused the material available on record. On an appreciation of the respective arguments of the parties in the context of the grounds raised by the Revenue, we are of the view that the issues which fall for our consideration in the present proceedings can be summe d up in the following questions :

(i) Whether in the facts and circumstances of the present case the inference drawn by the CIT(A) that the assessee has 12A registration certificate is an incorrect conclusion required to be upset ?
(ii) Whether in the peculiar facts and circumstances of the present case the assessee can be said to be entitled for relief u/s 10(23C)(iiiab) ?

7. Addressing the facts relatable to the first issue framed by us, it is necessary to refer to the admitted fact that the assessee in the facts of the present case, could not file the Certificate of Registration granted u/s 12A. It is seen that the assessee as per facts on record claimed that 12A certificate of Registration had been lost/misplaced and instead furnished ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 5 of 24 copy of Registration Certificate granted u/s 80G of the Income Tax Act. Relying up on the 80G certifi cate dated 10 .1 1.2000 , the assessee requested the AO that he may draw inference of availability of grant of registration u/s 12AA. The record show that the said claim was supported by way of an affidavit filed before the AO.

7.1.1 Being unsuccessful before the AO, the assessee carried the issue before the C I T( A ) and reiterated the submissions advanced. Reference again was made to the fact that Registration u/s 12A had been granted to the assessee vide File No. 228(11C)/1982-83/J/dated 23.04.1982 and 80G registration had been granted vide File No. CI T/P anchkula/2 000 -2 001 /80-G/21 /73 21 dt. 2 0. 11.20 00 . 7.1.2 It was re-iterated that although the registration certificate could not be filed before the AO, however these details of the Registration Certificate namely file number and date etc. were made available to the said authority. 7.1.3 The re cor d shows that it had also been ar gued that efforts were made to obtain duplicate certificate from the concerned authorities i.e. CIT (E) Rohtak and CIT (E) Panchkula. Th e details of these corresponden ces with the concerned office were stated to have been furnished before the AO. The CI T( A) considering these arguments and the ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 6 of 24 provisions of law granted relief to the assessee which is under challenge in the present proceedings.

7.2 On a consideration of the peculiar facts and circumstances of the present case, we note on a reading from the assessment order that the assessee in its reply dated 12.03.2016 apart from referring to the above mentioned argume nts and submissions has also made a specific reference to the fact that Registration u/s 12A had been granted vide File No. 228(llC)/1982-83/J/dt. 23.04.1982 and that till date, it has not been revoked. It is also seen that supporting documents demonstrating that correspondences to obtain duplicate Certificate of Registration u/s 12A addressed to the concerned office were furnished to the AO and the reply of the concerned authorities received by the assessee brought to the notice of the Assessing Officer vide letter dated 12.03.2016 though has been extracted in the assessment order by the Assessing Officer at page 2 of his order but the contents thereof have remained ignored. A perusal of the same shows that apart from referring to the above mentioned arguments and submissions, the assessee makes a reference to the reply re ceived from the CI T, Roh tak's office wherein it is claimed that the records have been destroyed in the floods of 1995 and some records have been forwarded to the concerned C I Ts . Th us, i t was clai me d th at the rele vant record s wou ld pr ob ably ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 7 of 24 be available with the CIT (Exemptions), Panchkula. Th e relevant extract from page 2 of the assessment order is reproduced hereunder :

"....................We have already received reply from The Commissioner of Income- "Tax, Rohtak in which it has been mentioned that the records were destroyed in floods of/ 1995 and balance record if any of the assessee had been fo rwa rd ed to concerned Commissioner of Income Tax, so from the letters it is clear that the record is with your goodself or with The Commissioner of Income Tax(Exemptions), Panchkula..................."

(emphasis supplied) 7.3 Be that as it may, where on facts the assessee expresses its inability to make available the original certificate on the grounds that the assessee has misplaced/lost it and pleads inability to procure the duplicate Certificate of Registration u/s 12A from the records of the tax Authorities on account of the fact that as communicated to him, the records are either de stroyed or forw arded to the concerned CI Ts. As far as the assessee is concerned, despite all efforts from the records of the department, also the documents are not traceable. Apart from these arguments and submission on facts, the assessee admittedly has provided the specific file number and date of Registration of 12A Certificate. In these peculiar facts which remain unassailed, we are called upon to consider the merits of the conclusion drawn in favour of the assessee allowed on a consideration of the statutory framework permissible under the Act.

ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 8 of 24 7.4 Examining the claim, we note that admittedly the assessee has made available the Certificate granted u/s 80G of the Income Tax Act. The grant of Certificate u/s 80G necessitates the fulfillment of the conditions set out in Rule 1 1 A A o f t h e I n c o m e Ta x R u l e s , 1 9 6 2 . The s aid Rule addresses the requirement to be me t by an Institution for grant of Registration u/s 80G. For the sake of completeness, the said Rule is extracted hereunder for ready reference :

Rule 11AA-[Requirements for approval of an institution or fund under section 80G.] "11AA. (I) The application for approval of any institution or fund under clause (vi) of subsection (5) of section 80G shall be in Form No. 10G and shall be made in triplicate.
(2) The application shall be accompanied by the following documents, namely:-
(i) Copy of registration granted under section 12A or copy of notification issued under section 10(23) or 10(23C);
(ii) Notes on activities of institution or fund since its inception or during the last three years, whichever is less.
(iii) Copies of accounts of the institution or fund since its inception or during the last three years, whichever is less. (3) The Commissioner may call for such further documents or information from the institution or fund or cause such inquiries to be made as he may deem necessary in order to satisfy himself about the genuineness of the activities of such institution or fund.
(4) Where the Commissioner is satisfied that all the conditions laid down in clauses (i) to (v) of sub-section (5) of section 80G are fulfilled by the institution or fund, he shall record such satisfaction in writing and grant approval to the institution or fund specifying the assessment year or years for which the approval is valid.
(5) Where the Commissioner is satisfied that one or more of the conditions laid down in clauses (i) to (v) of sub-section (5) of section 80G are not fulfilled, he shall reject the application for approval, after recording the reasons for such rejection in writing :
              Provided x         x    x
              (6)         x     x    x
              Provided x        x    x

                                                                       (emphasis supplied)
                                                                               ITA 237&238/CHD/2019
                                                                             & C.O. 17 & 18/CHD/2019
                                                                                          Page 9 of 24


7.5     O n a perusal of the same , it is evident that produc tion of

Certificate of Registration u/s 12A as far as the assessee in the facts of the present case is concerned was a sine quo non.

It is nobody's case that 80G Certificate has been granted in view of any notification u/s 10(23) or 10(23C). A perusal of sub-rule (5) of Rule 11AA makes it clear that " if the Commissioner is satisf ied that one or more of the conditions laid down in clauses (i) to (v) of sub-section (5) of section 80G are not f ulf illed, he shall reject the applicatio n f or approval, a f t e r r e c o r d i n g t h e r e a s o n s f o r s u c h r e j e c t i o n i n wr i t i n g " . In the facts of the present case, admittedly 12A Certificate as required has been made in triplicate in Form No. 10G. It is no body's case that 80G Certificate on record is fraudulently obtained. Admittedly Certificate u/s 80G has been produced a l l a l o n g a n d i s a n a d m i t t e d f a c t . To i n f e r t o t h e c o n t r a r y i . e . 80G Certificate has been granted without the production of 12A Certificate, firstly no arguments or submission have been advanced to this effect by the Revenue. Secondly such an argume nt, if advanced, would tantamount to a case of total administrative failure. The file numbers and the dates of grant of the respective Certificates is available on record. 80G certificate has been issued vide File No.CI T/P anch ku la/200 0-2001 /80-G /21 /7 321 dt.20.11.2000 and 12A Registration vide File No. ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 10 of 24 228(11C)/1982-83/J/dated 23.04.1982. As noted by the AO himself, there is an unrebutted argume nt on record that certain records of CIT (E), Rohtak were destroyed in 1995 floods and available record had been forwarded to CIT (E), Panchkula etc. No attempt to make out a case let alone any argume nt is available on record by the Revenue to show that these arguments on facts referring to record of CIT (Rohtak) having been destroyed in the floods of 1995 was either an incorrect fact or an relevant fact is available on record. Th e fact w hi ch als o re mains un rebutted right f rom the as sess me nt s t a g e on re cor d i s th a t on the d a te Re gi str a ti on u/s 80 G w a s gr a nte d , 12 A C e rt if ic a te w a s a va i la b l e , i t h a s b ee n f i le d a nd the re is not hi ng on r e cor d to s how th a t th e re q ui re men t of th e said Rul e w a s c ir c umve nt e d or a ll ow e d to be c i rcumv e n te d . Th e a sse r tio n b y wa y of a n a r gume nt ha s b ee n ma d e tha t it is st il l in e xi ste nce a s n o p r oce e d in gs to re vok e the s a me h a ve ta ke n p l a ce . Th e s a id a r gu me n t be come s p la usi b le a nd a c ce p ta b l e on a cc ount of th e f o l l o w i n g s t a t u t o r y p r o v i s i o n s w h i c h a r e t r i g g e r e d i n case the Certificate of Regi stration is to be rev oked. Section 1 2 A A g o v e r n s t he p r o ce d u r e f o r R e gi s t r a ti o n a n d r e v o c a t i o n o f R e gi s t r a ti o n o nc e g r a n te d . S ub -s e ct i o n ( 3 ) o f t h e s a i d S e c t i o n ma n d a t e s t h a t C o m m i s s i o n e r o r th e P r i n ci p a l C o m mi s s i o n e r a s i t ma y , w i t h o u t a f f o r d i n g a h e a r i n g t o t h e T r u s t o r I n s t i t u t i o n i n terms of the said provision, the Certificate once granted u/s ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 11 of 24 12A cannot be cancelled. The Statute man dates that a w ritte n order be passed and that too only after giving the assessee a re asonable opportunity of being heard. No such written order revoking the Registration has been made available by the Revenue in the present proceedings. For ready reference, the provision under consideration is extracted hereunder :

[Procedure for registration] 12AA.
(1) .........................
(1A)........................
(2).....................

[(3) Where a trust or an institution has been granted registration under clause (b) of sub-section (1) [or has obtained registration at any time under section 12A [as it stood before its amendment by the Finance (No. 2) Act, 1996 (33 of 1996)]] and subsequently the "[Principal Commissioner or] Commissioner is satisfied that the activities of such trust or institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution:

Provided that no order under this sub-section shall be passed unless such trust or institution has been given a reasonable opportunity of being heard.] (emphasis supplied) 7.6 In the facts of the present case, nothing has been placed by the Revenue on record to show that the Registration granted to the assessee vide order dated 23.04.1982 has been subsequently cancelled or revoked.
7.7 When the above facts, submissions and the conclusion of the CI T( A) are taken into cons ider ation we are of the view that the inferen ce draw n by the CI T(A) that the asses see had bee n granted registration u/s 12AA has to be upheld. Accordingly, ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 12 of 24 we find no good reason available on record to vary the conclusion arrived at.
7.8 Accordingly, in view of the detailed reasoning hereinabove, the issue posed in Question (i) framed by us is answered in favour of the assessee. The depar tme ntal ground in view thereof is dismissed.
8. Before addressing the second issue framed by us which arises for our consideration in the facts of the present case, it is necessary to address the departmental request for remand posed on the basis of the premises that the facts relatable to the said claims were never considered by the AO as no such claim was made before the AO.
8.1 On a perusal of the record we find that the assessee had made an alternate claim seeking exemption u/s 10(23C)(iiiab) before the Assessing Officer arguing that the assessee had been receiving government aid for the stated activity for the last so many years. Th e A s s e s s i n g O f f i c e r h a s e x p r e s s l y n o t e d that the claim was highlighted on the basis of the following factual position addressed vide letter dated 19.11.2015. The Assessing Officer in his order dated 28.03.2016 has extracted the following details of receipt of government aid by the assessee in the assessment order :
      Fin a n cia l Y ea r           Amou n t
      20 08-09                       Rs. 2 ,4 3 ,65 ,000/-
      20 09-10                       Rs. 4 ,0 2 ,31 ,400/-
                                                                                 ITA 237&238/CHD/2019
                                                                               & C.O. 17 & 18/CHD/2019
                                                                                           Page 13 of 24

        20 10-11                            Rs. 5 ,4 6 ,40 ,700/-
        20 11-12                            Rs. 7 ,2 9 ,74 ,000/-
        20 12-13                            Rs. 6 6 5 ,02 ,000 /-

8.2     The AO goes on to further record that "the assessee vide
re ply dated 19.11.2015 had submitted that as gran ts have been received f rom the government the case of assessee has f ully c o v e r e d b y t h e p r o v i s i o n s o f s e c t i o n 1 0 ( 2 3 C ) ( i i i a b ) o f I. T A c t . The assessee was asked through a specif ic letter date d 07.02.2016 wh e t h e r the "substantially f inanced by the Gov ernme nt" has been claiming in any of the return in the proceeding f ew years. As assessee was claiming exemption u/s 11 /12 of I.T .A ct merely due to n on -f urn ish ing of certif icate u/s 12A the assessee cannot change its stance and claim exemption in a d iff eren t sec tion.
8.3 A perusal of the above shows that the AO has examined the facts and rejecte d the claim holding that the assessee cannot change its stance and claim exemption in a different section and noting the fact that in earlier years, no such claim was made and in the year under consideration it was made, due to non-furnishing of Certificate u/s 12AA. He further took note of the fact that the term substantially f inanced by the Government has been def ined from 01.04.2015 prospectively through explanation belo w section 10(23C)(iiiab). Considering the provisions, he holds that, "No benef it of it can be claimed retrospectively f or any earlier year." I n v i e w o f t h i s r e a s o n i n g , h e relies to hold that, "I am not inclined to grant exemption u/s 1 2 A o r 1 0 ( 2 3 C ) ( i i i a b ) o f t h e I. T . A c t t o t h e a s s e s s e e . "
ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 14 of 24 8.4 Thus, we see that the departme ntal arguments that the claim was not made before the AO and the C I T( A ) having considered the claim afresh warrants a remand, we find is not borne out from record. Th e p r a y e r h a s t o b e r e j e c t e d .
9. Addressing the se cond issue framed by us where we are called upon to decide whether the assessee educational institution can be considered to be on facts substantially financed by the Government of Haryana and hence the case of the assessee can be said to be covered u/s 10(23C)(iiiab) of the Act, the relevant facts on record are that the percentage of government grant is 60% of the total receipts. This finding of fact available on record remains unrebutted. In the absence of any rebuttal on facts, we find no good reason to upset the conclusion drawn.
9.1 No doubt as far as the year under consideration is concerned, percentage of receipts to be considered as crossing the statutory threshold limit by way of insertion of Explanation below clause 10(23C) was not available as it was inserted prospectively and the vagueness attributable to the words "substantially financed" could be said to have existed. Th e fact that the inser tion in the Expl anation as i ntroduced prospectively w.e.f. 01.04.2015 is not in dispute. However, even when there was a perceived ambiguity in the statutory position, it can be seen from the following discussion ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 15 of 24 in the order that the legal position stood well addressed as the Courts had steppe d in to fill this gap. It is pertinent to note that even before the insertion of the Explanation below clause 10(23C)(iiiab) in the absence of any statutory guidance thereon, there were decisi ons of d iffe re nt Courts and Tr ib unals where the limits of about 37% have also been held to be sufficient for the society to claim the benefit of the provisions. Reference may be made to the decision of the Hon'ble Karnataka High Court in the case of CIT Vs Indian Institute of Management (2011) 196 Taxman 276 (Kar). In the facts of the said case , Gover n me nt f in ancing of 37 .8 5% was hel d to be entitled for exemption u/s 10(23C)(iiiab). The Court therei n followed its earlier decision in National Education Society's case. Similarly in the decision rendered by the jurisdictional High Court in the case of CIT Vs Jat Education Society (2016) 383 ITR 355 (P&H) considering sub-clause (iiiab) of clause ( 2 3 C ) o f S e c t i o n 1 0 , t h e C o u r t h e l d a t p a g e 3 5 8 p a r a 8 t h a t "A plain reading of the said clause shows that any university or other educational institution existing for educational purposes and not for profits and is wholly or substantially financed by the Government is entitled to claim exemption from income-tax under the Act." In the facts of the said case, it is seen that even though the benefit of the legislative intent was not available to the Hon'ble High Court, the Court considering the fact that the total receipts were ranging between 41% to 82% ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 16 of 24 on individual institution basis and when the percentage for the Society was considered as a whole, it was found to be ranging between 44.52% and 45.15% for the two years being considered by the jurisdictional High Court, the departmental appeal, accordingly was dismissed holding as under :
"In view of the above, the Tribunal was right in holding that the aid given by the Government to the assessee constitutes substantial finance by the Government which had entitled the assessee to claim exemption under section 10(23C)(iiiab) of the Act. No infirmity or perversity could be pointed out by the learned counsel for the Revenue in the findings recorded by the Tribunal. The substantial questions of law as claimed by the Revenue are answered accordingly and consequently, finding no merit in the appeals, the same are hereby dismissed."

9.2 However, since today we have the benefit of the insertion of the Explanation to sub-clause (iiiab) and (iiiac) inserted by Finance (No.2) Act, 2014 w.e.f. 01.04.2015 it will be appropriate to extract the relevant provisions :

Section 10(23C) any income received by any person on behalf of--
       i)      ......................
       ii)     .....................
       iii)    .....................
(iiiab) any university or other educational institution existing solely for educational purposes and not for purposes of profit, and which is wholly or substantially financed by the Government; or (iiiac) x x x x [Explanation.--For the purposes of sub-clauses (iiiab) and (iiiac), any university or other educational institution, hospital or other institution referred therein, shall be considered as being substantially financed by the Government for any previous year, if the Government grant to such university or other educational institution, hospital or other institution exceeds such percentage of the total receipts including any voluntary contributions, as may be prescribed of such university or other educational institution, hospital or other institution, as the case may be, during the relevant previous year ];

(emphasis supplied) ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 17 of 24 9.3 It also needs to be addressed for the sake of completeness that the Statute as quoted hereinabove has used the expression "exceeds such percentage of the to tal re ceipts............." that vide Rule 2BBB (inserted w.e.f. 1 2 . 1 2 . 2 0 1 4 ) o f t h e I n c o m e Ta x R u l e s , t h e b a r a t t h e m i n i m u m threshold of 50% has been fixed for an institution which has to be financed by the Government for claiming benefit of Section 10(23C)(iiiab). Before this date, as noted by way of judicial standards set by the Courts in the absence of any statutory guidance, institutions receiving less than this percentage could also be eligible.

9.4 Accordingly, on a consideration of the position of law as addressed by the Hon'ble Karnataka High Court in the af oresaid tw o decisions name ly Ind ian Ins titute of Man agement and National Education Society's case as well as the decision of the jurisdictional High Court in the case of CIT Vs Jat Education Society (cited supra), the interpretation of the change made through the Finance Act, 2014 w.e.f. 01.04.2015 by way of insertion of Explanation below clause (iiiab) and (iiiac) of sub-section (23C) of Section 10 would be that before 01.04.2015 even institution getting finance less than 50% of the total receipts from the government would be eligible for exemption subject to fulfillment of other conditions. However, after 01 .0 4.2015 it is on ly an i ns titu tion w hose govern me nt ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 18 of 24 grants were beyond the threshold limit of 50% of the total receipts which would be eligible for benefit u/s 10(23C)(iiiab). In the facts of the present case, the position on facts as considered and available on record is that about 60% of the institution's total receipts have been receive d from the Government. Th is f in di ng of fact as noted has not been upset by the Revenue. Th us, where on facts the fin di ng of fact arrived at by the CI T(A ) that the assessee has received government aid to the tune of 60% of its receipts remains unrebutted by the Revenue, we find no merit in the departmental appeal.

10. Though we have concluded on a consideration of facts, provisions and position of law in favour of the assessee we may also make a reference to the decision of the Hon'ble Bombay High Court in the case of DIT(E) Vs Tata Institute of S o c i a l S c i e n c e s ( 2 0 1 9 ) 4 1 3 I TR 3 0 5 ( B o m . ) i n s u p p o r t o f t h e conclusion drawn.

10.1 A perusal of the said decision shows that the Court therein had an occasion to consider the wording "substantially financed" in the departmental appeals pertaining to 2004-05 to 2006-07 assessment years. A brief reference to material facts is necessitated at this stage. In the facts of the said case, the assessee was a trust registered under section 12A of ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 19 of 24 the Income-tax Act, 1961. For the assessment years 2004-05, 2006-07 and 2007-08 exemption under section 10(23C)(iiiab) had been sought on the ground that it was substantially financed by the Government.

10.2 Before the Assessing Officer the argument had been made that the assessee was an institution solely for educational purposes and that the grants received from the Government were in excess of over 50 per cent, of the total expenditure incurred and the total receipts during the years. 10.3 The Assessing Officer denied the benefit under section 10 (2 3C)(iiiab ) as he was of the view th at since the G ove rn me nt grant received was less than 75%, it could not be said that the assessee was substantially financed by the Government. For arriving at the stated limit of 75%, the AO referred to section 1 4 o f t h e C o m p t r o l l e r a n d A u d i t o r G e n e r a l ( D u t i e s , P o we r s a n d Conditions of Service) Act, 1971.

10.4 The s aid view d id not fi nd favou r wi th the Commi ssi oner (Appeals) who held that the Comptroller and Auditor General (Duties, Powers and Conditions of Service) Act, 1971 was not applicable in the absence of any reference to it. Relying upon the decision of the Karnataka High Court in the case of CIT Vs Indian Institute of Management, the CI T( A) allowed the assessee's appeal.

ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 20 of 24 10.5 Sai d order was uphel d b y the ITA T. T h e Tr i b u n a l f o u n d that the grant from the Government was approximately 56 per cent of the total receipts while upholding the order of the Commissioner (Appeals).

10.6 The Revenue carried the issue before the Hon'ble High Court chal lenging the order of the I TA T. The appeal was dismissed by the High Court.

10.7. Th e C o u r t d i d n o t a p p r o v e t h e R e v e n u e ' s r e l i a n c e o n t h e Comptroller and Auditor General (Duties, Powers and Condi- tions of Service) Act, 1971 wherein "substantially financed"

had been fixed at 75% on the grounds that the said Act had not been referred to by Statute. Th e Court also held considering the scope and the purposes of the two Acts i.e. Comptroller and Auditor General (Duties, Powers and Condi- tions of Service) Act, 1971 and the Income Ta x Act were entirely different and thus reliance placed by the Revenue on the said A ct f or fi xing the bar at 75% in the Income Tax Act was without any basis. Noting that the said Act had neither been incorporated nor cited in Se ction 10(23C)(iiiab) and the fact that the two Acts could not even remotely be said to be in pari materia re ferring to the de cis ion of the Apex Court in Msco Pvt. Ltd. v. Union of In&m [1985] 1 SCC 51 the Court held that, i t wo u l d b e h a z a r d o u s t o i n t e r p r e t a wo r d i n a c c o r d a n c e wi t h i t s ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 21 of 24 d e f i n i t i o n i n a n o t h e r s t a t u t e , wh e n i t i s n o t d e a l i n g w i t h a cognate subject. T herefore, reading the provisions of one Act i n t o a n o t h e r wh e n n o t i n p a r i m a t e r i a wi l l l e a d t o wh a t t h e courts has observed in Msco Pvt. Ltd. (supra) to a new terror in c o n s t r u c t i o n wh i l e q u o t i n g wi t h a p p r o v a l C r a i s o n S t a t u t e L a w (6th E dition). (emphasis provided in the present proceedings). 10.8. Referring to the position prior to the Explanation to Section 10(23C)(iiiab) of the Act, their Lordships further obse rved that "the me thod employed by the Off icers of the Revenue was either to de te rmine the percentage of grant re ceived f rom the Go vernment in the context of total receipt or to determine the grants received from the Government in the context of to tal expenditure. H o we v e r , af t e r 2 0 1 4 , t h e m e a s u r e o f t h e wo r d s " s u b s t a n t i a l l y f i n a n c e d " h a s t o b e f o u n d o n l y b y determining the grants received from the Government as a percentage of total receipts received by an Institution."

10.9 Th e Cour t noting the positi on that si nce the benefit of the Explanation to Section 10(23C)(iiiab) of the Act was brought on the Statute w.e.f. 01.04.2015 their Lordships held, w a s t o c l a r i f y t h e p o s i t i o n / m e a n i n g o f t h e wo r d " s u b s t a n t i a l l y f in anc ed" by the Government alte rnately to remove the vagueness attr ibutable to the meaning of the wo r d s "substantially f inanced" by th e addition of Explanation to S e c t i o n 1 0 ( 2 3 C ) ( i i i a b ) o f t h e A c t r e a d wi t h R u l e 2 B B B o f t h e ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 22 of 24 Rules provides that the Go vernment grant should be at 50 per cen t of th e total receipts. The Court hel d that, "th e v agueness attributable to the meaning of the wo r d s "substantially financed" is remov ed by the addition of the Explanation to section 10(23C)(iiiab) of the Act read with rule 2BBB of the Rules. The above Explanation states that grant from the Government should be in excess of the prescribe d receipts in the context of total receipts (including voluntary donations). Rule 2BBB of the Rules provides that the Government grant should be at 50 per cent of the total receipts. 10.10 Referring to the decision of the Apex Court in the case of State of Bihar Vs S.K. Roy [1966] AIR 1966 SC 1995 held that, "it is recognized principle of construction that s u b s e q u e n t l e g i s l a t i o n m a y b e l o o k e d a t i n o r d e r t o s e e wh a t i s the proper interpretation to be pu t upon the earlier legislation, wh e r e the earlier Act is obscure or ambiguous or readily capable of more than one interpretation. T he same principle wo u l d a p p l y t o a n a m e n d m e n t m a d e t o a n A c t t o u n d e r s t a n d t h e m e a n i n g o f a m b i g u o u s p r o v i s i o n , e v e n wh e n t h e a m e n d m e n t i s not held to be retrospective. T his has so been held by the apex court in T hiru Manickam C o. v. State of T amil Nadu [1977] A IR 1977 SC 518. In the above case , court held that an amendment t o t h e A c t wh i c h i s n o t r e t r o s p e c t i v e m y e t b e u s e d a s a n exposition of Parliamentary in tent as contained in section even ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 23 of 24 bef ore its amendment." Accordingly, their Lordships without holding the Explanation to Se ction 10(23C)(iiiab) of the Act inserted in to the Act with effect from April 1, 2015 as re trospective is being used as an aid in construing the ambiguous provision. T heref ore, in the present f acts the Revenue's appeal is required to be dismissed.

11. Accordingly, on a reading there of, it is unambiguously clear that even though the provision was held to be prospective, the Court held that the legislative intent could well be used as an aid in construing the provision which had remained ambiguous in the absence of the amendment. Thus, on a consideration of the facts, provisions and the position of law, we find that the second issue framed by us also has to be decided in favour of the assessee by way of an affirmative "yes" Th e dep art me ntal ground, acc ordin gly, in view thereof fails. Said order was pronounced on the date of hearing itself in the presence of the parties.

12. I TA 23 7 /CH D/20 19, accor di ngly, is dismisse d.

13. Since facts, circumstances and position of law remain identi cal in I TA 23 8 /CHD /20 19 wherein no separ ate argumen ts have been advanced by the parties, accordingly, for identical reasons as in ITA 237/CHD/2019 similar departmental ground fails.

ITA 237&238/CHD/2019 & C.O. 17 & 18/CHD/2019 Page 24 of 24

14. In the result, the appeals of the Revenue are dismissed. Since Cross Objections of the assessee are supportive in nature and there is no new prayer made as per the unanimous stand of the parties right at the outset, these are also dismissed as infructuous.

Order pronounced in the Open Court on 31st July,2019.

             Sd/-                                               Sd/-

          ( अ नपण
                ू ा& ग(ु ता )                               (  दवा  संह )
      (ANNAPURNA GUPTA)                                   (DIVA SINGH)
लेखा सद#य/ Accountant Member                     या"यक सद#य/ Judicial Member