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 6, Cited by 0]

Income Tax Appellate Tribunal - Bangalore

B.D.E. Society , Bijapur vs Assessee on 17 January, 2012

             IN THE INCOME TAX APPELLATE TRIBUNAL
                      "B" BENCH : BANGALORE


          BEFORE SHRI N.K. SAINI, ACCOUNTANT MEMBER
           AND SMT. P. MADHAVI DEVI, JUDICIAL MEMBER


                        ITA No.811/Bang/2010
                       Assessment year : 2005-06



 B.D.E. Society,                     Vs. The Assistant Commissioner of
 C/o. P.D.J. P.U. College,               Income Tax,
 Bagalkot Road,                          Circle-I,
 Bijapur - 586 101.                      Bijapur.

 PAN : AAATB 9056B

          APPELLANT                               RESPONDENT


              Appellant by      :    Shri Ashok A. Kulkarni, Advocate
              Respondent by     :    Smt. Susan Thomas Jose, Jt.CIT(DR)


              Date of hearing            :   17.01.2012
              Date of Pronouncement      :   17.01.2012


                                    ORDER

Per N.K. Saini, Accountant Member

This appeal by the assessee is against the order dated 18.03.2010 of the CIT(Appeals), Belgaum.

2. Following grounds have been raised in this appeal :

"(1) The Hon'ble Commissioner of Incometax, (Appeals) is wrong in dismissing the appeal of the appellant, without considering the factual position of the appellant.
ITA No.811/Bang/10 Page 2 of 7
(2) The Hon'ble CIT(A) ought to have taken into consideration the fact that due to prolonged ill-health the authorized representative of the appellant was in a position to appear before him.
(3) The Hon'ble CIT(A) ought to have noted the fact that the appellant is a public trust running educational institutions and its whole funds are being spent on educational activities.
(4) Alternatively, the appellant submits that it be assessed as Public Trust and be deemed to have been granted registration u/s 12A.
(5) The appellant begs leave to add, alter or amend any of the foregoing grounds of appeal that may be urged at hearing stage.

3. The facts of the case in brief are that the assessee is a trust registered under the Societies Registration Act and carrying on charitable activities by running primary schools, higher secondary schools and junior colleges etc. The assessee filed return of income declaring Nil income in the status of AOP along with audit report in Form 10B. The said return was processed u/s. 143(1) of the Income-tax Act, 1961 [hereinafter referred to as "the Act" in short"] on 24.07.2006 by accepting the income returned by the assessee. Later on, the case was selected for scrutiny. The Assessing Officer noticed from the computation sheet enclosed along with the return of income that the assessee had shown gross receipts of Rs.1,58,51,314 and arrived at Rs.1,18,88,485 as income to be applied for charitable purposes after claiming exemption u/.s 11 of Rs.39,62,827. The AO also noticed that the assessee had shown Rs.1,44,27,529 as funds applied for the charitable purposes which included depreciation of Rs.7,84,385. The ITA No.811/Bang/10 Page 3 of 7 AO asked the assessee to produce the certificate issued by the Commissioner of Income-tax (CIT) granting registration u/s. 12AA of the Act for its claim of exemption u/s. 11 of the Act. The assessee submitted that it was not yet granted with registration u/s. 12AA of the Act. The AO treated the surplus of Rs.14,23,785 shown in the income & expenditure account as income of the trust and assessed the same to tax in the status of AOP by applying the maximum marginal rate.

4. The assessee carried the matter to the ld. CIT(Appeals) and the written submissions filed before him as mentioned in para 5 of the impugned order read as under:

"3. As admitted by the ACIT, the appellant-society is a charitable public trust running educational institutions in Bijapur. The amount of Rs.14,23,780/- assessed by the ACIT is the surplus as determined in the income and expenditure account of the society for the previous year. As against the total income received amounting to Rs.158,51,314/- the income applied is Rs.144,27,529/- as discussed by the ACIT in the assessment order. In addition to this, the income applied includes Rs.34,59,085/- incurred by the society towards the building construction, as per the audit report in form no. 10B attached to the return of income. The learned ACIT ought to have considered the same. The zerox copy of the said form No. 10B is attached hereto.
4. It is respectfully submitted that the appellant-society may not be deemed to be AOP having no registration u/s 12AA. The society has applied for registration in form 10A during January, 2007. It may also be noted that the society was granted exemption u/s 15B of the IT Act, 1922 previously. The appellant- society is attaching herewith the zerox copy of the said letter dated 15-05-1959 issued by the Commissioner of Income-tax, Bangalore.
5. The appellant-society is relying on the judgement of the Supreme Court in the case of ACIT vs. Saurshtra Kutch Stock Exchange Ltd. reported in 305 ITR 227 (SC) wherein the facts about granting registration u/s 12A are identical to those of the ITA No.811/Bang/10 Page 4 of 7 appellant-society. The action of the Hon'ble ITAT in granting registration by recalling its earlier order dismissing the appellant's appeal, relying on the judgements of Hon'ble Gujarat High Court in Hiralal Bhagwati vs. CIT 246 ITR 188 and Suhird Giegy Ltd vs. Commissioner of Surtax 237 ITR 834 has been upheld by the Hon'ble High Court.

5. The appellant-society prays that it should be assessed as trust deemed to have been registration u/s 12AA and that its appeal be allowed."

5. Apart from the above written submissions, it was further submitted that the assessee had incurred expenses of Rs.34,59,085 in the construction of P.D.J. Pre-University College building and the AO should have considered the same. It was further submitted that the assessee society should not be taken to be AOP having no registration u/s. 12AA of the Act, since the assessee had applied for registration in Form 10A during January, 2007 and was earlier granted exemption u/s. 15B of the Income- tax Act, 1922 on 15.5.1959. Reliance was placed on the following case laws:

(1) ACIT v. Saurashtra Kutch Stock Exchange Ltd. 305 ITR 227 (S.C.) (2) Hiralal Bhagwati vs. CIT 246 ITR 188 (Guj) (3) Suhrid Giegy Ltd. vs. Commissioner of Surtax 237 ITR 834 (Guj) It was accordingly submitted that the assessee should have been assessed as a trust deemed to have been granted registration u/s. 12AA.
ITA No.811/Bang/10 Page 5 of 7

6. The ld. CIT(Appeals) after considering the submissions of the assessee observed that since the assessee society had not been granted registration u/s. 12AA by the CIT, Belgaum, the expenditure of Rs.34,59,085 could not be considered as application of income. He further observed that as per section 12 of the Act, any voluntary contribution received by the trust shall be deemed to have been derived for charitable purposes unless they are given specifically with a direction that they shall form part of corpus of the trust, but in the absence of registration u/s. 12AA, the expenditure incurred for construction of college building was to be treated as capital expenditure and should not be adjusted against the surplus shown in the income and expenditure account. The ld. CIT(A) further observed that as per the provisions of section 12A(a) of the Act, the trusts created earlier mandatorily required to apply for fresh registration by 01.07.1993 and thereafter before the expiry of one year from the date of creation of trust and in the assessee's case the application for registration u/s. 12AA of the Act was filed before the ld. CIT in January, 2007 which was claimed to be pending and since the assessee had not got registration u/s. 12AA of the Act, the income was not eligible for exemption u/s. 11 of the Act. He accordingly confirmed the action of the Assessing Officer. Now the assessee is in appeal.

7. The ld. counsel for the assessee submitted that when assessment was framed by the AO on 22.11.07, the application of the assessee filed before the ld. CIT, Belgaum for granting registration was pending and same was the position when the appeal was decided by the ld. CIT(A), Belgaum, ITA No.811/Bang/10 Page 6 of 7 therefore the assessee should have been allowed the exemption u/s. 11 of the Act.

8. In her rival submissions, the ld. DR supported the orders of the authorities below and further submitted that since the assessee was not granted registration u/s. 12AA of the Act, so it was not eligible for exemption u/s. 11 of the Act and the ld. CIT(A) was fully justified in confirming the action of the AO in not granting exemption u/s. 11 of the Act.

9. We have considered the submissions of both the parties and carefully gone through the material available on record. In the present case, it is noticed that the assessee applied for registration u/s. 12AA of the Act, but the said application was not disposed of when the assessment was framed by the AO, that is why exemption u/s. 11 was not granted. Had the registration u/s. 12AA been granted to the assessee, the exemption u/s. 11 of the Act was available. As on today also, it is not clear as to whether the assessee is enjoying registration u/s. 12AA of the Act or the application which was filed in January, 2007, before the ld. CIT, Belgaum for granting the said registration has been disposed of. So we deem it appropriate to restore this issue back to the file of the Assessing Officer and direct him to decide the issue after considering the outcome of the application moved by the assessee before the ld. CIT, Belgaum for granting registration u/s. 12AA of the Act.

10. In the result, the appeal is allowed for statistical purposes. ITA No.811/Bang/10 Page 7 of 7

Pronounced in the open court on this 17th day of January, 2012.

              Sd/-                                    Sd/-


( SMT. P. MADHAVI DEVI )                         ( N.K. SAINI )
       Judicial Member                         Accountant Member

Bangalore,
Dated, the 17th January, 2012.

Ds/-

Copy to:

1.      Appellant
2.      Respondent
3.      CIT
4.      CIT(A)
5.      DR, ITAT, Bangalore.
6.      Guard file (1+1)



                                               By order



                                         Assistant Registrar
                                          ITAT, Bangalore.