Income Tax Appellate Tribunal - Mumbai
Ito-22(1)(6), Mumbai, Mumbai vs Arcil Retail Loan Portfolio-001-F ... on 16 April, 2026
IN THE INCOME TAX APPELLATE TRIBUNAL
MUMBAI BENCH "A", MUMBAI
BEFORE SHRI OM PRAKASH KANT, ACCOUNTANT MEMBER AND
SHRI ANIKESH BANERJEE, JUDICIAL MEMBER
ITA No.792/Mum/2026
(Assessment year: 2013-14)
ITO- 22(1)(6), Mumbai vs Arcil Retail Loan Portfolio-001-F
nd
Room No.206, 2 Floor Trust
Income Tax Office, Piramal The Ruby, 10th floor, Senapati
Chamber, Lalbaug, Parel, Bapat Marg, Dadar West, Mumbai-
Mumbai-400012 400028
PAN: AACTA3914F
APPELLANT RESPONDENT
Assessee by : Shri Rahul Sarda
Revenue by : Shri Rajesh Kumar Yadav (CIT DR)
Date of hearing : 13/04/2026
Date of pronouncement : 16/04/2026
ORDER
Per: Anikesh Banerjee (JM):
The instant appeal of the revenue filed against the order of the Ld. Commissioner of Income Tax ADDL/JCIT(A)-2, Noida [for brevity the "Ld. CIT(A)"], order passed under section 250 of the Income Tax Act 1961 (for brevity 'the Act') for Assessment Year 2013-14, date of order 10.11.2025. The impugned order emanated from the order of the Ld. Income Tax Officer Circle 21(1)(2), Mumbai 2 ITA No.792/Mum/2026 Arcil Retail Loan Portfolio-001-F Trust (for brevity the'Ld. AO') order passed under section 143(3) of the Act date of order 19.02.2016.
2. The brief facts of the case are that the assessee is a Trust created by Asset Reconstruction Company India Ltd. (ARCIL) for the purpose of liquidating / recovering / realizing the non-performing assets. The assessee has been created pursuant to the provisions of Securitization and Reconstruction of Financial Assets and Enforcement Security Interest Act, 2002 (SARFAESI Act) and the guidelines of RBI to acquire financial assets of the borrowers classified as non-performing assets (NPAs) ARCIL is registered with RBI under Sec. 3 of SARFAESI Act as a Securitization and Reconstruction Company. ARCIL acts as a trustee of the assessee in pursuance to the provisions of the aforesaid Act and the RBI guidelines. Accordingly, ARCIL acquires stressed financial assets that are classified as NPAs from the banks / Financial Institutions. The assessee derived income from asset reconstruction activity and handling of NPAs of banks and Financial Institutions. The assessee declared Nil Income in its return of income. During assessment proceedings, Ld. AO called upon the assessee to explain as to on what basis it had claimed its receipts as not liable to tax in its hand. Also, the assessee was directed to put forth an explanation as to why the income/loss derived by it may not be taxed in its hands in the status as that of a trust/AOP.
3. In reply, it was explained that ARCIL was a registered entity with RBI to acquire financial assets classified as Non-Performing Assets (NPAs) from banks, financial institutions and housing finance companies operating in India (collectively referred to as banks/FIs). The concerned bank/Fl, which intends to transfer the financial assets to ARCIL must ensure that the same are classified as NPA in accordance with the guidelines of RBI in this regard. Accordingly, ARCIL 3 ITA No.792/Mum/2026 Arcil Retail Loan Portfolio-001-F Trust acquires financial assets that are classified as NPAs from the banks/Fls. The stressed assets are acquired by ARCIL by setting up trusts and formulating schemes there-under pursuant to Section 7 of the SARFAESI Act and RBI Guidelines issued to Securitization Company and Reconstruction Company (SC/RCs). ARCIL declares the trusts and acts as a trustee of the trusts pursuant to provisions of the SARFAESI Act and RBI Guidelines. The trust accepts contributions from Security Receipt holders (SR holders) for acquisition of financial assets. The contributions are raised from Qualified Institutional Buyers (QIBs) as defined under SARFAESI Act for which trusts issue Security Receipts (SRs) to QIBs. QIBs include Banks, Financial Institutions, Insurance Companies, SC/RCs, mutual funds, eligible Non Banking Finance Companies (pursuant to RBI Guidelines in this regard) and Foreign Institutional Investors. SRs represent contribution of such QIBs in the trust and are in the nature of undivided right, title and interest in the trust fund (essentially financial assets held in trust) evidenced by the SRs issued to it. Subscription to SRs are governed by the terms and conditions mentioned in the transaction document (trust deed etc.). The contributions of the SR holders are revocable. Therefore, the income arising from revocable transfer shall be assessed in the hands of the contributors pursuant to section 61 of the Act. As per Section 61, all income arising to any person by virtue of a revocable transfer of assets shall be chargeable to income tax as the income of the transferor and shall be included in his total income. The term 'revocable transfer' has been defined in Sec 63. On a conjoint reading of all the provisions of section 61 to section 63, it would be evident that in case of revocable transfer of the assets by the transferor, the income is taxed in the hands of the transferor. This is based on the reasoning that if the transferor has the right to reassume the assets or the income, then it is 4 ITA No.792/Mum/2026 Arcil Retail Loan Portfolio-001-F Trust but natural that income should obviously be taxed in the hands of the transferor. Thus, under these sections, where a transfer of asset (in this case contribution by the Security Receipt holders) is made, but a power of re-assumption or retransfer of the assets or income is retained by the transferor (i.e. security holders), it is treated as a case of revocable transfer. In such a case, the income is to be assessed in the hands of the transferor i.e. the security receipt holders. Thus, if the trust is a revocable trust, the income is taxable in the hands of the transferor (i.e. SR holders). Hence, there is no income chargeable to tax in the hands of the trust and is taxable entirely in the hands of SR Holders. It was pointed out that the trust deed itself mentions that the SR Holders are entitled to revoke the contribution made by them. The relevant portion of the trust deed was brought to the notice of Ld. AO. On the basis of these submissions, it was submitted by the assessee that the income was to be taxed in the hands of the transferor i.e. in the hands of SR Holders. Further, the assessee was not to be considered as an 'Association of Persons' (AOP).
4. However, the Ld. AO considered that the assessee was to be assessed as AOP and not as a Trust. Alternatively, even if the status of the assessee was to be accepted as that of a trust, the same being in the nature of a non-revocable trust would thus not be eligible to avail the benefit of Sec. 61 to 63 of the Act. As regards the claim of the assessee that since the income distributed to the various contributors had been taxed in their hands, taxing the same in the hands of the assessee would lead to double taxation, was rejected by the Ld. AO as being totally baseless. Further, it was observed by the Ld. AO that as the shares of the beneficiaries were not specified in the trust deed, and were thus indeterminate, therefore, the provisions of Sec.164(1) of the Act would get attracted and the 5 ITA No.792/Mum/2026 Arcil Retail Loan Portfolio-001-F Trust assessee would be liable to be assessed at the maximum marginal rate which was 30% plus surcharge, if any, and also education cess. Lastly, it was observed by the Ld. AO that the claim of the assessee that there was no inter se arrangement between one contributory/beneficiary and the other contributory/beneficiary as each of them had entered into a separate contribution agreement with the assessee trust which was just a pass through entity, was merely a facade with an ulterior motive to evade taxes. The Ld. AO was of the view that the assessee had merely relied on the form of the transaction and the artificial device created by it to generate income and avoid taxability, while for the 'substance' of the transaction was that the assessee had carried on business from the contributions of various beneficiaries with a common motive to earn income, which proved beyond doubt that in sum and substance the assessee was an AOP. Finally, rejecting assessee's various submissions, the income was determined at Rs.16,30,49,999/-. The aggrieved assessee filed an appeal before the Ld. CIT(A). The Ld. CIT(A) considered that the assessee was established under SARFAESI Act following guidelines of RBI and therefore, its validly was beyond doubt. Further. Sec. 61 to 63 does not imply that the right of revocation should be without any conditions. The terms of trust deed made it clear that the contributions was revocable and therefore, the income was to taxed in the hands of SR holders as per the provisions of Sec. 61 to 63 of the Act. The assessee could not be called an AOP since there was no agreement amongst beneficiaries inter-se. The beneficiaries were mere recipients of income earned by the trust. Therefore, the income was not taxable in hands of the assessee but it was taxable in the hands of the contributors. Aggrieved as aforesaid, the revenue is in further appeal before us.
6 ITA No.792/Mum/2026Arcil Retail Loan Portfolio-001-F Trust
5. The Ld. DR argued and stands in favor of the order of the Ld. AO. The Ld. DR contended that the assessee is not a trust, it is an A.O.P. so assessee is not eligible for get the deduction u/sec. 61 to 63. The Ld. DR stands in favour of the impugned assessment order. The relevant paragraph of the impugned assessment order in pages 20, paragraph-8 is reproduced as below:-
"8. Summary of Arguments:
1) Whereas in the case of the trust, settlor, contributor and beneficiaries, all have to be Independent and distinct. In the case of the assessee, the contributors are the beneficiaries themselves, therefore, the assessee cannot be treated as a trust, but as an AOP having 2 members in the form of QIBS and financial institution.
2) After its creation, the so-called trust entered into contribution assignment through offer document dated 29.09.2008 for the sole purpose of taking NPAS for sale at a profit. Such an entity can be at best be classified as an AOP created jointly by several persons for earning profits.
3) Capital contribution is a revocable transfer by the transferors, but the income arising out of the activities of the fund is an ascertained income and the contributors have no control over it, and in the strict sense of the terms, the provisions of Sections 61 & 63 of the Act are not applicable to the assessee's case.
4) The Clause relied upon by the assessee makes it clear that individual contributors cannot revoke their contribution on their own and revocation can occur only if the contributors holding 75% of the units consent together, then only can the contributions be revoked. Such restrictions point out to the fact that the entity is not a 'revocable trust'. The members lack any direct power or revocation under the instrument of transfer.
5) Any claim of assessee to the effect that the income has been taxed in the hand of the beneficiaries would not help. Income has to be taxed in the right hands, at the right rates of taxation. The sums earned by the assessee on account of various Investment / activities has been shown as its income, therefore, it is rightly and appropriately taxable in its own hands and the trust is legally bound to include in the same in the computation of its income."
6. The Ld. AR argued and stated that the identical issue is already settled by the Coordinate Bench of ITAT-Mumbai. The Ld. AR respectfully relied on the order 7 ITA No.792/Mum/2026 Arcil Retail Loan Portfolio-001-F Trust of the Coordinate Bench ITAT, Mumbai in the case of ITO 22(1)(6), Mumbai vs ARCIL Retail Loan Portfolio-001-A-Trust, ITA No.4252/Mum/2025 date of order 22.01.2006.
"2.4 The Assessing Officer rejected the contentions of the assessee. He held that the assessee could not be regarded as a trust for the purposes of sections 61 to 63 of the Act and that, on the facts, the contributors and beneficiaries had joined in a common purpose of earning income. According to the AO, the assessee constituted an Association of Persons within the meaning of section 2(31) of the Act. The AO further held that the trust was neither revocable nor determinate, that the provisions of section 164 were attracted, and that even otherwise the assessee was liable to be assessed as an AOP. The claim of exemption under sections 61 to 63 was denied. The AO also disallowed the claim of protection, preservation and insuranceexpenses of Rs. 2,69,70,724/- and treated interest income as income from other sources. Accordingly, the AO assessed the total income of the assessee at Rs. 30,33,45,950/- and initiated penalty proceedings under sections 271(1)(b) and 271(1)(c) of the Act. xxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxxx
27. The legislative intent to treat securitisation trusts as pass-through entities is further reinforced by later amendments and CBDT clarifications. The Finance Bill, 2016 expressly recognisedsecuritisation trusts, including those set up by ARCs, as vehicles through which income is to be taxed in the hands of investorsand not the trust. These amendments are clarificatory in nature, explaining the manner of taxation rather than altering the character of such trusts. They fortify the conclusion that, even prior to the amendments, the law recognised the trust as a conduit and not as a separate taxable entity in respect of such income.
In view of the foregoing discussion, we hold as under:
1. The assessee trust is a revocable trust within the meaning of sections 61 to 63 of the Act.
2. The income arising from the trust is not chargeable to tax in the hands of the trust, but in the hands of the Security Receipt Holders.
3. The assessee cannot be assessed as an Association of Persons, and section 164 has no application to the facts of the case.
4. The learned CIT(A) has correctly appreciated the statutory scheme, the Trust Deed, and the binding judicial precedents, and has rightly deleted the addition made by the Assessing Officer.
28. Accordingly, the order of the learned CIT(A) is affirmed, and the appeal filed by the Revenue is dismissed."8 ITA No.792/Mum/2026
Arcil Retail Loan Portfolio-001-F Trust
7. We have heard the rival submissions and perused the material available on record. It is an undisputed fact that the assessee is a trust constituted under the provisions of the SARFAESI Act and governed by the RBI Guidelines for securitisation and reconstruction companies. The core issue for adjudication is whether the income arising in the hands of the assessee trust is liable to be taxed in its hands or in the hands of the SR holders. On careful consideration, we find that the identical issue has already been adjudicated by the Coordinate Bench of the ITAT, Mumbai in the case of ARCIL Retail Loan Portfolio-001-A-Trust (supra), wherein it has been categorically held that such trusts are in the nature of revocable trusts within the meaning of Sections 61 to 63 of the Act, and accordingly, the income arising there from is taxable in the hands of the contributors/SR holders and not in the hands of the trust. It has further been held that such trusts cannot be assessed as an Association of Persons (AOP), and the provisions of Section 164 are not applicable. During the course of hearing, the Ld. DR could not bring on record any contrary decision of any higher judicial forum nor could distinguish the facts of the present case from those decided by the Coordinate Bench. In absence of any distinguishing feature or contrary binding precedent, we are bound to follow the judicial discipline and respectfully rely upon the aforesaid decision of the Coordinate Bench. Accordingly, following the ratio laid down in the aforesaid decision, we uphold the findings of the Ld. CIT(A) and hold that the income in question is not taxable in the hands of the assessee trust but is liable to be taxed in the hands of the SR holders. Consequently, the additions made by the Ld. AO are hereby deleted.
In the result, the appeal of the revenue is dismissed.
9 ITA No.792/Mum/2026Arcil Retail Loan Portfolio-001-F Trust
8. In the result, the appeal of the revenue bearing ITA No.792/Mum/2026 is dismissed.
Order pronounced in the open court on 16th day of April 2026.
Sd/- Sd/-
(OM PRAKASH KANT) (ANIKESH BANERJEE)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai,िदनां क/Dated: 16/04/2026
SAUMYA Sr.PS
Copy of the Order forwarded to:
1. अपीलाथ /The Appellant ,
2. ितवादी/ The Respondent.
3. आयकरआयु CIT
4. िवभागीय ितिनिध, आय.अपी.अिध., मुंबई/DR, ITAT,
Mumbai
5. गाडफाइल/Guard file.
BY ORDER,
//True Copy//
(Asstt. Registrar), ITAT, MUMBAI