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 8, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Dcit (Exemption) - 2(1), Mumbai vs St. Francis Industrial Training ... on 30 August, 2017

               IN THE INCOME TAX APPELLATE TRIBUNAL
                    MUMBAI BENCH "A", MUMBAI

       BEFORE SHRI G.S. PANNU, ACCOUNTANT MEMBER AND
             SHRI AMARJIT SINGH, JUDICIAL MEMBER

     ITA NOS. 5921 TO           :       A.Ys : 2010-11, 2009-10,
     5924/MUM/2016                        2011-12 & 2008-09

DCIT (Exemptions)-2(1),       Vs.   St. Francis Industrial Training
Mumbai                              Institute,
(Appellant)                         Mount Poinsur, Borivali (W),
                                    Mumbai 400 103 (Respondent)
                                    PAN : AAATS0575N

                   Appellant by     : Shri Saurabh Deshpande
                   Respondent by    : Ms. Ruchi D. Tamhankar

                   Date of Hearing : 17/08/2017
                   Date of Pronouncement : 30/08/2017


                             ORDER


PER G.S. PANNU, AM :

The captioned four appeals have been preferred by the Revenue against the same assessee pertaining to Assessment Years 2008-09 to 2011-12. Since the appeals relate to the same assessee and involve certain common issues, they have been clubbed and heard together and a consolidated order is being passed for the sake of convenience and brevity.

2 ITA Nos. 5921 to 5924/Mum/2016

St. Francis Industrial Training Institute

2. Appeal in ITA No. 5921/Mum/2016 pertaining to Assessment Year 2010-11 is being taken as the lead case. The said appeal is directed against the order of CIT(A)-1, Mumbai dated 22.7.2016, which in turn has arisen from the order passed by the Assessing Officer, Mumbai dated 5.2.2013 under section 143(3) of the Income Tax Act, 1961 (in short 'the Act').

3. In this appeal, Revenue has raised the following Grounds of appeal :-

"1. Whether on the facts of the case and in law the ld. CIT(A) erred in allowing the appeal of the assesses on account of disallowing depreciation on fixed assets of Rs.1,10,56,454/- in contravention of the decision of Escorts Ltd. vs UOI 199 ITR 43 wherein it was held that since section 11 of the Income Tax Act provides for deduction of capital expenditure incurred on assets acquired for the objects of the trust as application and does not specifically and expressly provide for double deduction on account of depreciation on the same very assets acquired from such capital expenditure, no deduction shall be allowed u/s. 32 for the same or any other previous year in respect of that asset as it amounts to claiming a double deduction.
2. Whether, on the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in allowing the appeal, when the Delhi High court in the case of Charanjiv Charitable Trust and Kerala High Court in the case of Lissie Medical Institutions vs CIT 76 DTK (Ker) 372 has decided the issue in the favour of the department after considering the decision of the Hon'ble Supreme Court in the case of Escorts Ltd (199 ITR 43).
3. Whether, on the facts and in the circumstances of the case and in law, the Ld CIT(A) erred in relying upon the judgment of Hon'ble High Court in the case of CIT vs. Institute of Banking Personnel Selection without appreciating the fact that the Department has not accepted the decision on merit, but due to smallness of tax effect appeal was not filed before Hon'ble Supreme Court.
3 ITA Nos. 5921 to 5924/Mum/2016
St. Francis Industrial Training Institute However, the issue is pending for adjudication before Hon'ble Supreme before Hon'ble Supreme Court in other cases.
4. Whether, on the facts and in law the Ld. CIT (A) erred in allowing the carry forward of deficit of Rs. 7,25,17,949/- and allowing set off against the income of the subsequent years.
5. Whether, on the facts and in the circumstances of the case and in law, the Ld CIT(A) erred in allowing the claim of the assessee for carry forward of the said deficit, ignoring the fact that there was no express provision in the I T Act, 1961 permitting allowance of such claim.
6. Whether, on the facts and in the circumstances of the case and in law, the Ld CIT(A) erred in allowing the claim of the assessee for carry forward of the said deficit by relying upon the judgment of Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection, ignoring the fact that the Department has not accepted the said decision of the jurisdictional High Court on merit of the case, but due to smallness of tax effect appeal was not filed before Hon'ble Supreme Court. However, on this issue the department has filed SLP before the Apex Court in the case of MIDC (SPL (Civil) 9891 of 2014) and the matter is pending before the Hon'ble Supreme Court.
7. The appellant prays that the order of the Commissioner of Income Tax (Appeals)-1, Mumbai be set aside and that of the Assessing Officer be restored."

4. Although the Revenue has raised multiple Grounds of appeal, but the dispute involved in this appeal is on two issues. Firstly, the Revenue is aggrieved by the decision of the CIT(A) in directing the Assessing Officer to allow the benefit of depreciation. Secondly, the grievance of the Revenue is against the action of the CIT(A) in allowing the assessee the benefit of carry forward of the deficit for future set-off.

4 ITA Nos. 5921 to 5924/Mum/2016

St. Francis Industrial Training Institute

5. In this background, now we may refer to the relevant facts. The respondent-assessee is a charitable organisation registered u/s 12A of the Act and is engaged in carrying on religious and charitable activities. The Assessing Officer noticed that assessee had claimed depreciation allowance of Rs.1,10,56,454/- on the cost of fixed assets, whereas such cost of fixed assets has also been taken as an application of income while computing the total income. According to the Assessing Officer, this amounted to a double deduction and he, therefore, disallowed the assessee's claim for depreciation. The CIT(A) has since allowed the claim of the assessee following the judgment of the Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection, 264 ITR 110 (Bom).

6. Before us, the plea of the Department is that the decision of the Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection (supra) has not been accepted by the Department on merits and on a similar issue, SLP (Civil) no. 9891 of 2014 has been filed before the Hon'ble Supreme Court in the case of Maharashtra Industrial Development Corporation (MIDC). Further, it is contested that allowing of depreciation would amount to a double deduction, which was impermissible having regard to the judgment of the Hon'ble Supreme Court in the case of Escorts Ltd., 199 ITR 43 (SC).

7. We find that the decision in the case of Escorts Ltd. (supra) being relied upon by the Revenue before us has been considered by the Hon'ble Delhi High Court in the case of Indraprastha Cancer Society, (2014) 112 DTR 345 dated 18.11.2014, wherein it has been opined that 5 ITA Nos. 5921 to 5924/Mum/2016 St. Francis Industrial Training Institute the allowance of depreciation in similar situation would not amount to a double deduction. Further, the Hon'ble Delhi High Court in the case of Vishwa Jagriti Mission, ITA No. 140/2012 dated 29.3.2012 also allowed a similar claim after analysing the judgment of the Hon'ble Supreme Court in the case of Escorts Ltd. (supra), which is being relied upon by the Revenue. It is also noticed that the Hon'ble Supreme Court has also dismissed the SLP filed by the Department against the said decision of the Hon'ble Delhi High Court vide SLP No. 19321 of 2013. We find that the Hon'ble Bombay High Court subsequent to the decision in the case of Institute of Banking Personnel Selection (supra) considered a similar argument of the Revenue in the case of M/s. Mumbai Education Trust, ITA No. 11/2014 dated 3.5.2016 and allowed the claim of the assessee. In fact, the Grounds of appeal urged by the Revenue before the Hon'ble High Court, which read as under :-

"(a) Whether on the facts and in the circumstance of the case and in law, the Tribunal was justified in confirming the order of the CIT(A) to allow the claim of depreciation relying on the decision of this Court in the case of CIT v/s. Institute of Banking Personnel Services reported in 264 ITR 110 (Bom) ignoring the ratio of Hon'ble Supreme Court judgment in the case of Escorts Ltd. V/s. Union of India (199 ITR 43) wherein Hon'ble Supreme Court has held that double deduction cannot be presumed if the same is not specifically provided by law, in addition to normal deduction?
(b) Whether on the facts and in the circumstance of the case and in law, the Tribunal was justified in confirming the order of the CIT(A) to allow to carry forward of deficit of earlier years relying on the decision of this Court in the case of CIT v/s. Institute of Banking Personnel Services reported in 264 ITR 110 (Bom) while the revenue did not file SLP against the case of CIT v/s. Institute of Banking 6 ITA Nos. 5921 to 5924/Mum/2016 St. Francis Industrial Training Institute Personnel Services reported in 264 ITR110 (Bom) due to low tax effect?".

stand on same footing as are being canvassed before us in the instant case. Thus, there is no error on the part of the CIT(A) in following the decision of the Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection (supra) and allowing the stand of the assessee. The other argument taken by the Revenue that its SLP filed before the Hon'ble Supreme Court is pending on a similar issue is of no consequence inasmuch as the binding judgments of the Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection (supra) as well as in the case of M/s. Mumbai Education Trust (supra) continue to subsist. Therefore, in this background, we find no merit in the Ground raised by the Revenue and the same is accordingly dismissed.

8. Similarly, the second issue raised by the Revenue is with regard to carry forward of the deficit of Rs.7,25,17,949/- to be set-off against the future income. On this aspect also, CIT(A) has allowed the claim following the judgment of the Hon'ble Bombay High Court in the case of Institute of Banking Personnel Selection (supra); in fact, similar situation has been further affirmed by the Hon'ble Bombay High Court in the case of M/s. Mumbai Education Trust (supra). Therefore, on this aspect also, we find no error on the part of the CIT(A) in allowing the claim of the assessee, which we hereby affirm.

7 ITA Nos. 5921 to 5924/Mum/2016

St. Francis Industrial Training Institute

9. In the result, appeal of the Revenue for Assessment Year 2010-11 is dismissed.

10. It was a common point between the parties that the facts and circumstances in ITA Nos. 5922 to 5924/Mum/2016 pertaining to Assessment Years 2009-10, 2011-12 and 2008-09 respectively are pari materia to those considered by us in ITA No. 5921/Mum/2016 for Assessment Year 2010-11, therefore, our decision therein shall apply mutatis mutandis in the said appeals also.

11. Resultantly, all the appeals of the Revenue are dismissed.

Order pronounced in the open court on 30th August, 2017 Sd/- Sd/-

 (AMARJIT SINGH)                                       (G.S. PANNU)
JUDICIAL MEMBER                                     ACCOUNTANT MEMBER
Mumbai, Date : 30th August, 2017
*SSL*
Copy to :
1)    The Appellant
2)    The Respondent
3)    The CIT(A) concerned
4)    The CIT concerned
5)    The D.R, "A" Bench, Mumbai
6)    Guard file
                                                             By Order


                                                        Dy./Asstt. Registrar
                                                         I.T.A.T, Mumbai