Income Tax Appellate Tribunal - Panji
M/S Vishwayatan Yogashram, Reasi (J & K) vs The Commissioner Of Income Tax ... on 13 December, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
AMRITSAR BENCH; AMRITSAR
BEFORE SH. T.S. KAPOOR, ACCOUNTANT MEMBER
AND SH. N.K.CHOUDHRY, JUDICIAL MEMBER
I.T.A No.428(Asr)/2016
Assessment Year:
M/s Vishwayatan Yogasharam Vs. CIT, (Exemption)
Opp. Shalimar Park, Katra, Chandigarh.
Vaishno Devi,
Distt. Reasi (J&K)
PAN:AABAV-0210D
(Appellant) (Respondent)
Appellant by: Sh. P.N. Arora (Adv.)
Respondent by: Sh. Rahul Dhawan (DR.)
Date of hearing: 18.09.2017
Date of pronouncement: 13.12.2017
ORDER
PER T. S. KAPOOR (AM):
This is an appeal filed by assessee against the order of Ld. CIT(Exemption), Chandigarh, dated 30.07.2016 refusing registration u/s 12AA of the Act.
2. The assessee has taken various grounds of appeal, however, the crux of grievances is the refusal of Ld. CIT(E) for registration u/s 12AA of the Act.
2 ITA No.428(Asr)/2016
Asst. Year:
3. The brief facts of the case as noted in the order passed by Ld. CIT(E) is that assessee is a society which was created on 21.04.1997 and is registered by the Registrar of Societies, J&K Government. The aims and objects of the society inter-alia includes:
(i) To promote universal prosperity and develop social, physical, mental and spiritual condition of all human beings of all classes, creeds, religious races, colours and castes by imparting learning based on yoga and vidc, vedantik and ancient Indian culture and philosophy.
(ii) To establishe a Vishwa Gurukul University by opening instruction centers all over India, J&K and abroad for imparting instructins in all languages in theory and practice of "Yoga Sciences" which include the imparting instruction in the theory and practice of yogic sadhan, shat-karma Yogi sukshma Vigyan, Yogi sthul vigyan, yogi pranayam etc for their tention and spiritural energy, cure of diseases, cure of mental & physical weakness, cure of obesity and other physical deformities of bodies.
The assessee filed application in From No.10A for registration u/s 12A of the Act, however, the Ld. CIT(E) rejected the application of the assessee by holding as under:
"5. On 14.07.2016 Sh. Saurav Mehta, CA & counsel of the assesses attended the proceedings. Filed written reply to queries raised vide letter dated 08.07.2016. In answer to a specific query regarding charitable activities being carried out by the society it has been stated vide response dated 14 July, 2016 that the applicant society is engaged in teaching and promotion of Yoga and has been organizing yoga camps at various places and, that the same is included as one of tire limbs of charitable purposes in tire provision of section 2(15) of the Act.3 ITA No.428(Asr)/2016
Asst. Year:
6. The counsel of the applicant submitted copy of audited balance sheet copies of ITR for the last two years. The following observations nave been, drawn .from the income & expenditure account submitted by fire applicant society:-
F.Y. Gross Receipt Major Heads of expenditure
2012-13 10,45,716 (I) Salary-Rs. 1,95,365
(ii) Kitchen & Bhandara- Rs.
2,95,405
(iii) Gaushala Expense - Rs.
2,13,052 1
Total- Rs. 7,03,462
2013-14 , 10,66,678 (i) Salary - Rs. 1,82,240
(ii) Kitchen & Bhandara- Rs.
4,02,391
(iii) Gaushala Expense - Rs.
4,60,851
Total- Rs. 10,45,482
2014-15 10,42,409 (i) Salary-Rs. 2,56,500
(ii) Kitchen & Bhandara- Rs.
4,64,046
(iii) Gaushala Expense - Rs.
4,25,855
Total- Rs. 11,46,401
The gross receipt & total expenditure claimed (a few major expenses nave been reflected in tire table). There are no expenses attributable to propagation of yoga in the financial statement attached with the application or subsequent submissions, No effort has been made to explain how the charitable purpose in yoga has been achieved either. The expenses claimed for 'salary, bhandara and gaushala also remain uncorroborated in the absence of any bank statement filed despite being specifically asked for. The applicant failed to furnish receipts and payments accounts for three years that were asked for vide tire final show cause.
7. It has been noticed further that the applicant society has filed its return of income for tire A.Y. 2014-15 and A.Y. 2015-16 at 'Nil' without showing any evidence for claiming exemption under any relevant section of fire Act. Papers for A.Y. 2013-14 have also been appended. No evidence of filing return for A.Y. 2013- 14 however, has been attached. Even for A.Ys.2014-15 and 2015-16 it is evidenced that returns have been filed only on 30.11.2015. It is clear that both returns have been filed belatedly and presumably with an eye on seeking exemption thereafter.
8. The applicant was asked to provide details of land and building purchased during last three years along with copies of registration wide above referred letter dated 08.07.2016. In response to it the applicant in his written reply submitted that it has not purchased any land & building during the last three years.
However, the applicant submitted a copy' of judgment of Hon'ble High Court of Jammu & Kashmir in the case of applicant on acquisition of land (measuring 328 kanal 05 maria) by J &K Government Going through the said order it is revealed that tire Hon'ble Court had decided tire appeal in favour of the applicant who had filed a writ petition against acquisition of land by the State Government on the ground that proper opportunity' had not been given. The case was decided in the month of November, 2000. No papers for the period there after have been adduced by the applicant to prove its ownership of land even after 16 years of judgment pronounced by tire Hon'ble Court, lire said property is also not reflected in the balance sheet filed by the applicant. No proof of other assets reflected in the balance sheet have been adduced either. In fact in an answer to a specific query the applicant's response dated 2016 clearly states that apart from ashram land 4 ITA No.428(Asr)/2016 Asst. Year:
"tire assessee does not own any other property". The ownership of property, income from which is sought to be exempted u/s 11 of the Act remains doubtful.
(i) Based on the observations mentioned at foregoing paragraphs, there is ho Way the' genuineness of activities of the society can be corroborated with the documents submitted by the applicant with the stated aims and objects and therefore the application under section 12AA for grant of registration is accordingly rejected."
4. Aggrieved the assessee is in appeal before us.
5. At the outset, the Ld. AR narrated the brief facts about the Society and filed written synopsis and submitted that assessee's society was engaged in teaching and promotion of Yoga and application was filed with Ld. CIT(E) for the registration u/s 12A of the Act and wherein the income of expenditure account for Financial Year: 2015-16 was duly filed and also other documents as required by Ld. CIT(E) were filed. In this respect our attention was invited to copy of show cause notice as placed at (PB-36) and replies filed by assessee as placed in (PB 37 to 39). It was submitted that while rejecting the application of assessee the Ld. CIT(E) had raised the following objections.
(i) There are no expenses attributable to propagation of Yoga in Financial Statements.
(ii) No return relating to Asst. Year 2013- 14 has been filed.
(iii) Details regarding ownership of land not provided.
(iv) The said property was not reflected by appellant in the balance sheet.
The Ld. AR in this respect invited our attention to page No.40 to 62 & 87 to 89 wherein the details of Bhandara Expenses and Salary Expenses was placed. The Ld. AR submitted that the Kitchen Expenses 5 ITA No.428(Asr)/2016 Asst. Year:
were incurred on account of free food & milk provided to Yoga Teachers, Students, Supervisors, Assistant Yoga Gurus, Cook, who were providing services for achievement of the objects of the society. The Ld. AR further submitted that Yoga Teachers are Brahmcharies and they do not charge any remuneration for imparting Yoga training. It was submitted that these expenses clearly related to Propogation of Yoga and Assessing Officer during Assessment Proceedings for Asst. Year 2015-16 has allowed these expenses and did not find any discrepancy in these expenses. It was submitted that free food & milk provided and Yoga Teachers and Students is a part of parcel of Charitable activities and this view finds support in the Judgment of Hon'ble Allahabad High Court in the case of CIT, Agra vs. Radha Raman Niwas Trust in ITA No.202 placed in PB page 73 to 76.
As regards the second objection that income tax return relating to Asst. Year: 2013-14 has not been filed, the Ld. AR invited our attention to (PB 20-25) where copies of balance sheet and income and expenditure for Asst. Year: 2013-14 was placed and it was submitted that no such query was raised by Ld. CIT(A) in the show cause notice as placed at (PB 34 to 36). The Ld. AR in this respect invited our attention to a recent judgment of Hon'ble Punjab & Haryana High Court in the case of CIT(E) vs. Shir Shirdi Sai Darbar Charitable Trust. The Ld. AR submitted that in this case, the Hon'ble Punjab and Haryana High Court has held that non filing of income tax return in earlier year can not lead to the conclusion that the activities are not genuine.6 ITA No.428(Asr)/2016
Asst. Year:
As regards details regarding ownership of land, the Ld. AR invited our attention to (PB-121 to 132) where a copy of judgment of Hon'ble J&K High Court was placed and where the Hon'ble Court had held that the assessee was the owner of land.
As regards the objection of Ld. CIT(E) that that the said property was not mentioned in balance sheet, the Ld. AR submitted that the said value was duly reflected in the balance sheet in fixed assets under the head Asahram building and the land was donated to assessee by way of gifts by various persons, therefore the value of land was not reflected in the balance sheet.
6. Without prejudice he Ld. AR submitted that at the time of registration the only aspect that the Ld. CIT(E) is required to examine is the objects of society and genuineness of activities of the trust and it was not open to Ld. CIT(A) to examine the application of funds at the time of granting registration u/s 12A of the Act. Reliance in this respect was placed on the following case laws.
(i) Decision of P&H High Court in the case of CIT vs. B.K.K. Memorial Trust reported in 29 Taxmann.Com 286.
(ii) Decision of P&H High Court in the case of CIT vs. Surya Educational & Charitable Trust reported in 15 Taxmann.Com 123.
(iii) Decision of ITAT, Amritsar Bench in the case of Divine Health Services vs. CIT-II, Amritsar in ITA No. 417(ASR)/2010, order dated 07/06/2012 relating to AY 2010-11.
(iv) Decision of ITAT, Amritsar Bench in the case of D.N. Memorial Trust vs. CIT in ITA No. 617(ASR)/2011, order dated 11/07/2012. 7 ITA No.428(Asr)/2016
Asst. Year:
(v) Decision of ITAT, Amritsar Bench in the case of Dream Land Educational Trust vs. CIT reported in 109 TTJ 850.
7. The Ld. AR submitted that assessee was carrying out Yoga activities which was apparent from the order of Hon'ble J&K High Court itself wherein the Hon'ble Court had noted that Assessee was engaged in carrying out Yoga activities and in this respect our attention was invited to Page 123 of Paper Book where copy of such order was placed. Our attention was also invited to PB 125 where the Hon'ble Court had noted that activities of Ashram were being done without any profit or margin.
The Ld. AR also took us to Paper Book pages 27 to 33 where copies of letters written by various institutions requesting the assessee to hold Yoga Classes was placed. The Ld. AR also filed certain photographs showing certain army men undergoing Yoga Training at the campus and submitted these that these were also filed with the Ld. CIT(E) and which clearly proves that Yoga activities were being carried out. The Ld. AR also presented Swami Yoganand Maharaj Secretary of the Association who briefed abut the nature of Yoga activities being carried out and also filed copies of Yog Books being published by the Assessee namely 'Yog-in' , Yoig Vidya' & Jiwan Tatav Sadhna',. The Secretary of the Association explained that mandir is a part of Yogic activities and kitchen is run for preachers, students and on certain occasions for public at large. 8 ITA No.428(Asr)/2016
Asst. Year:
The Ld. AR also filed copies of orders in the case of Patanjali Yogpeeth decided by Hon'ble Delhi Benches of Tribunal for the proposition that even if there are certain irregularities in the books of accounts, the exemption cannot be denied.
8. The Ld. DR on the other hand, submitted that expenses incurred by assessee in the form of Bhandara Expenses were in fact expenses which had been incurred for organizing Bhandara in the form of Langar as Bhandara is generally organized for the public at large. He submitted that in the ledger account of kitchen expenses there are irregular amounts of expenditure which shows that on some special occasion huge kitchen expenses were booked which proves that there were not incurred for students or preachers.
The Ld. DR in this respect filed a month wise detail of kitchen expenses for the three assessment years and submitted that the percentage of kitchen expenses to total expenses do not indicate that they were consistently incurred for students and Yoga Teachers.
The Ld. DR in this respect submitted that in August and Sep, 2013-14 and 2014-15 the percentage of kitchen expenses to total expenses were as high as high as 19% whereas in the other months it remained between 3 % to 10%. Inviting our attention to (PB 87-89), the Ld. DR submitted that no salary has been paid to Yoga Gurus and therefore, it cannot be concluded that salary was paid for achievement of main objects of the society.
9 ITA No.428(Asr)/2016
Asst. Year:
As regards the claim of Ld. AR that no specific query was raised by Ld. CIT(E) for return for the assessment year:2013-14, the Ld. DR submitted that the copy of show cause notice as placed at (PB -36) is incomplete as the complete show cause notice dated 08.07.2016 was of two papers and in the second paper vide para 8, the Ld. CIT(E) required the assessee to file copies of Income Tax Returns for the last three years. The Ld. DR submitted that vide letter dated 23rd Feb. 2016, the Ld. CIT(E) vide para 4 had also required the assessee to file copies of last three years income tax returns and therefore, the argument of Ld. AR that no such query was raised by Ld. CIT(E) is not correct.
As regards the details regarding ownership of land not provided to Ld. CIT(E), the Ld. DR submitted that the balance sheet placed at (PB -
22) do not match with the balance sheet filed durings the proceedings before the Ld. CIT(E) and our specific attention was invited to (PB-20) where under the heading fixed assets Asahram land and building was mentioned and whereas in the balance sheet filed during proceedings there was no mention of land.
The Ld. DR further submitted despite a lapse of period of sixteen years from the date of judgment of Hon'ble J&K High Court, the assessee did not file any other document to prove the ownership of entire land. The Ld. DR, filed certain copies of photos obtained from the record of Ld. CIT(E) and submitted that these photos do not indicate any activity of 10 ITA No.428(Asr)/2016 Asst. Year:
imparting Yoga and rather these photos indicate that assessee was engaged in certain religious activities.
As regards the reliance placed by the AR on the case law, the Ld. DR submitted that these case laws are distinguishable on the facts as in the case laws relied on by Ld. AR the Hon'ble Courts has held that societies were in the initial stage of its existence and therefore, the genuineness of activities could not be verified as the assessee had not carried out any activity, whereas in the present case, the society is quite old as has been noted in the order of Ld. CIT(E) and therefore, in this case, the genuineness of activities had to be verified to arrive at the conclusion as to whether the assessee was eligible for registration u/s 12AA of the Act.
9. The Ld. AR in his rejoinder submitted that the photographs, letters of various institutions and books being published by society clearly shows that assessee was actually engaged in providing Yogic Training. The Ld. AR further filed a copy of assessment order passed by A.O. in the case of Assessee for Asst. Year 2015-16 and submitted that Assessing Officer did not find any discrepancy during Assessment Proceedings and Assessing Officer himself has held that Assessee was a charitable society and the objective of society are to develop social, physical, mental and spiritual condition and also to impart learning of Yogic.
11 ITA No.428(Asr)/2016
Asst. Year:
10. We have heard the rival parties and have gone through the material placed on record. We find that it is an undisputed fact that assessee is registered under Societies Act and the aims and objects as noted in the order u/s 12AA are charitable in nature as with effect from Finance Act, 2015. The Section 2(15) of the Act has been amended and Yoga has been included in the definition of charitable purposes amended section 2(15) reads as under:
"charitable purpose" includes relief of the poor, education, [yoga,] medical relief, preservation of environment (including watersheds, forests and wildlife) and preservation of monuments or places or objects of artistic or historic interest, and the advancement of any other object of general public utility:
[Provided that the advancement of any other object of general public utility shall not be a charitable purpose, if it involves the carrying on of any activity in the nature of trade, commerce or business, or any activity of rendering any service in relation to any trade, commerce or business, for a cess or fee or any other consideration, irrespective of the nature of use or application, or retention, of the income from such activity, unless--12 ITA No.428(Asr)/2016
Asst. Year:
(i) such activity is undertaken in the course of actual carrying out of such advancement of any other object of general public utility; and
(iv) the aggregate receipts from such activity or activities during the previous year, do not exceed twenty per cent of the total receipts, of the trust or institution undertaking such activity or activities, of that previous year;] The procedure laid down for registration of Societies u/s 12AA is contained in provisions of Sec.12AA which for the sake of completeness are reproduced below.
"The procedure for registration of a trust or institution, is as follows:--
(1) On receipt of an application for registration of a trust or institution; the Commissioner shall --
(a) call for such documents or information from the trust or institution as he thinks necessary in order to satisfy himself about the genuineness of activities of the trust or institution and may also make such enquiries as he may deem necessary in this behalf and
(b) after satisfying himself about the objects of the trust of institution, he shall pass an order in writing registering the trust or institution; and if he is not so satisfied, pass an order in writing refusing to register the trust or institution, and a copy of such order shall be sent to the applicant provided no order shall be passed unless the applicant has been given a reasonable opportunity of being heard.
The analysis of the above provisions relating to procedure for registration indicates that the Principal Commissioner or Commissioner of receipt of an application for registration of trust or institution u/s 12A of the Act will call for such documents or information as he thinks necessary in order to satisfy himself about the genuineness of activities of the trust or institution and he is also required to satisfy himself about the objects of the trust or institution and if he is satisfied with the 13 ITA No.428(Asr)/2016 Asst. Year:
objects of the trust or institution and genuineness of the activities of the trust or institution he shall pass an order in writing registering the said trust or institution.
As regards the satisfaction regarding objects of trust or institution, the Ld. CIT(E) had no objection. He had only objection with respect to genuineness of activities of the trust. On the basis of balance sheet and other information provided by assessee, the Ld. CIT(E) has held the activities of the society were not genuine as in his opinion there was no expenses attributable to the propagation of Yoga and no return for Asst. Year: 2013-14 was filed and further details regarding ownership of land was not provided and the said property was not reflected in the balance sheet. In this respect, we find that these objections of the Ld. CIT(E) cannot be said to be conclusive to indicate that activities of the assessee were not genuine. The Ld. AR had explained that the salary to main Yoga Teachers was not paid as they were rendering the services without any salary and which to our mind is also correct as in the details of salary paid as contained in (PB 87 to 89), the salaries mentioned against the names of Sawami Suryana, Swami Yogana & Swami Kumari in the three years is NIL whereas salary has been shown to have been paid to Assistant Yoga Teachers, Sandeep Sharma in Financial Year:2014-15. The contention of Ld. DR that kitchen expenses were incurred for Bhandara for Public can also not lead to the conclusion that activities of the trust were not genuine and even if we assume that expenses incurred on kitchen expenses in the form of Bhandara expenses were for Public at 14 ITA No.428(Asr)/2016 Asst. Year:
large even that cannot amount to holding that activities of the Society were not genuine. The explanation of the Ld. AR that these expenses were incurred for all students or teachers of the society and some times for public is a plausible explanation and which cannot be brushed aside to held the activities of the institution were not genuine. The holding of Bhandara can not be ground to reject the registration unless it was proved that it was for any particulars community or groups of persons.
This view has been held by Hon'ble Allahabad High Court in the case of CIT, Agra vs. Sri Radha Raman Niwas Trust. The findings of the Hon'ble Court are placed in (PB-76) For the sake of completeness the findings of the Court are reproduced below.
"We find that at the time of granting the registration under Section 12AA. the Commissioner has limited power only to examine objects of the Trust and genuineness of the activities. The law requires that he should pass a speaking order. In the case under consideration, we notice that the assessee has furnished all the required details before the CIT. As regards the objects of the trust; we notice that these are charitable objects in accordance with Section 2 (15) of the Act. To cany sewa puja of Sri Girdhah Ji and carry Akhand Naam Sankirtan uninterruptedly in Aashram is one type of meditation and yoga The trust carries such meditation and yoga since its inception, more than last 50 years. Such types of meditai on accepted not only in India but are accepted in western country also as a great source for physical and mental health and spiritual attainment. When a large number of people feel that meditation is a great source for physical, mental and spiritual well being, it must be held that these activities are for the advancement of general pubi c utility. Maintaining Samadhi of Guru is also charitable purpose in accordance with Section 2 (15) o the Act and Pooja of such Samadhi reminds people of ideology of Guru, in whose memory pooja is carried out. Organizing bhandara is an activity of providing foods to persons irrespective of any cost or religious Such bhandara activities are like day meal food scheme of the government.
When the government is running such scheme, under those circumstances, it cannot be said that objects of the trust are not charitable. Running gaushala, Piaau and providing dana to birds is also charitable activities. The assessee discharged the burden in this regard by furnishing all necessary details of copy of trust deed pointing out various charitable objects of the trust and expenditures incurred on charitable activities." 15 ITA No.428(Asr)/2016
Asst. Year:
We do not find any error of law in the findings recorded by the Tribunal. From the object of the trust it cannot be said that the object and purpose of establishment of trust was not genuine and that activities as delineated in the object were not carried out by the trust. The findings that Akhand Naam Sankirtan is one type of meditation and yoga with organizing Bhandara unless it was proved that it was for any particular community or group of persons and that food was not provided to the persons irrespective of caste and religion could not be a ground to reject the registration."
As regards non filing of return for Asst. Year 2013-14, we find that the income and expenditure Account for this year is placed at (PB-24-25) and in this year the assessee had incurred a loss of Rs.5 lac and if the assessee did not file the return for the Asst. Year 2013-14 being loss that itself is not sufficient to indicate that activities of the assessee were not genuine. The Hon'ble Punjab & Haryana High Court in the case of CIT(E) vs. Shri Shirdi Sai Darbar Charitable Trust in such circumstances has held as under:
"3. We have heard learned counsel for the appellant-revenue.
4. The matter has been examined by the Tribunal after perusing the relevant statutory provisions. It has been categorically recorded by the Tribunal that the CIT(E) has to satisfy tow conditions while granting registration under Section 12AA of the Act. Firstly, whether the objects of the assessee are charitable in nature and thus, the activities are genuine. It cannot be concluded on the basis that the assessee has not filed its income tax returns in earlier years that the activities of the assessee are not genuine. It has been further recorded that Section 13 of the Act comes into play at the time of granting exemption under Section 11 of the Act and not at the time of granting registration under Section 12AA of the Act. No adverse remarks have been recorded by the CIT (E) with regard to the objects contained in the memorandum of the assessee-trust to come to the conclusion that its activities are not genuine. Thus, it has been rightly directed by the Tribunal to the CIT (E) to grant registration under Section 12AA of the Act"
As regards the details of ownership of land, the assessee had filed a copy of judgment of Hon'ble High Court placed in (PB 121 to 132) 16 ITA No.428(Asr)/2016 Asst. Year:
where the Hon'ble J&K High Court clearly held that the assessee was the owner of the land the Hon'ble High Court of J&K in his findings has further held that assessee was imparting education in Yoga and spiritualism and which itself was a public purpose and therefore, the Hon'ble High Court had also held that assessee was imparting the education in Yoga. The order was passed by Hon'ble High Court on 10th Nov. 2000 and which was available with Ld. CIT(E) during the proceedings. The Hon'ble High Court has decided the issue of land in favour of the Assessee and has also held that Assessee was using this land for imparting education in Yoga. For the sake of completeness the relevant findings of the Hon'ble Court are reproduced below.
"The next argument of Mr. Wazir, learned "counsel for the petitioners is that the acquisition of the land is colorful exercise of powers and malafide The Ashrarn and the land, subject-matter of the dispute is being used by the petitioner for imparting • education in Yoga and spiritualism which itself is a public purpose. The creation of facilities for pilgrims have not been defined in the Act under Section 3(G) as a public purpose. The respondents have also not stated, aa to what facilities will be created which would be more useful to the public to that of the activities run-by the Ashram for the Public. The creation of facilities for pilgrims may not be more useful to the public rather to the work being done by the Ashram which itself is a public purpose. This has not been rebutted by the respondents in their objections.
Another argument of Mr. Wazlr l/c' for petitioner is that the land is to be acquired by the Government for Mata Vaishno Devi Shrine Board which is a body Corporate /Local authority. Before the land is acquired, the provisions of Sections 39 to 42 are to be complied with. Section 39 provides that the Company or the local authority for whom the land is being acquired, has to execute an agreement in terms of > provisions of Snot ions 40 and 41 of the Act. Section 42 envisages the publication of the said agreement in the Govt. Gazette Section 42-A makes the provisions of Sections 39 to 42 applicable to the acquisition of the land by the Government for the purpose of transferring it on lease to any Corporation or local authority .17 ITA No.428(Asr)/2016
Asst. Year:
The respondents have not controverter this plea of learned counsel for the petitioner or shown from the record that there mandatory provisions have been complied with.
The learned counsel for the petitioner has next submitted that provisions of Section 5-A of the Act have riot been complied with by affording an opportunity to the petitioners objector, despite objections filed Objecting the acquisition of the property as the land and the structures standing thereon are being utilized by the petitioner for public purpose. The relevant portion of section 5-A(2) is reproduced which reads below "Every objection under sub-section (1) shall be made to the Collector in writing and the Collector shall give the objector an opportunity of being heard either in person ( or by pleader or by a person authorized by him) and shall, after hearing all such objections and after making such further inquiry, if any, as he thinks necessary, submit the case for the decision of the Government \ together with the record of the proceedings held by him and a report containing his recommendations on the objections . The deals ion of the Government on tho objnotlono shall be final".
This provision of law places obligation upon tea the Collector to afford an opportunity of being heard to the objector as the violation of this mandatory provision records--the--subsequent acquisition proceedings Vitiated. The Supreme Court while dealing with such a proposition in Farid Ahmed Vs. Ahmedabad Municipality AIR 1976 SC 2085 has held as under:
"The heart of Section 5A of the band Acquisition Act is the hearing of objections and under sub-section (2) of that section a personal hearing is mandatorilyy provided for. When therefore/Section 5A of the band Acquisition Act is applicable under Appendix I of the Bombay Act and there is nothing to show expressly or by necessary implication that the said section or any part of it is excluded under Section 284N or under any other provision in Chapter XVI as a whole the right to personal , hearing under the Bombay Act cannot vanish or be defeated."
This court in Onkar Nath Vs. State, reported in 1983 KUT 122, relying upon AIR 1974 SC 1380 and following the mandate of the Judgment pronounced in Farid Ahmed Vs. Ahmedabad Municipality AIR 1976 SC 2095(Supra) has recorded in the course of the judgment as under ;
"It is a well settled that failure on part of the band Acquisition Collector to comply with its provisions by not giving a hearing to the owner in support of his objections renders all proceedings taken subsequent thereto. Including notification u/s 6 without jurisdiction, AIR 1974 SC 1360. AIR 1976 SC 2 0 9 5 followed.18 ITA No.428(Asr)/2016
Asst. Year:
Similar vie w has bee n expre sse d by the Le tte rs Patent Be nch of this Court In Oh . Mohd. Zargar and Ors . Vu. 3'trate ®f J&K and O rs. ( 1990 KLJ 68) holding that "He nce de fe ct of the procee dings particularly Whe n the acquisition is for the company and the purpose has t® be inve stigate d under Se ction 5(A) & 3. 40 ne ce ssarily afte r the notification unde r Se ction 4.
In Mst. Dwark & Ors. V. The State of J&K and Anr.
(1990 SLJ 186 ) it has be e n hold that right of pe rsonal be aring of party unde r Se ction 5--A of the Act is mandatory , if obje ctions are file d. De claration unde r Se ction 6 shall be invalid if provision of Se ction 5--A are not complied with.
The re sponde nts afte r re ce iving the obje ctions have not provide d e ithe r in pe rson or through age nt which amounts a bre ach of the mandatory provision of Se ction 5--A (2) of the Act. The re fore , the Notification date d 17.11.1995 Issue d unde r Se ction 6 and notifications Is sue d subse que nt the re to cannot be maintaine d.
For the afo re said re asons, the writ pe tition is allowe d. The impugne d Notifications are qu ashe d. No orde r as to costs."
From the above order it also becomes amply clear that Assessee is the owner of land. The Ld. CIT(E) has himself held that Assessee was owner of land measuring 51 canals and the rest of land is in the name of other persons. The Ld. CIT(E) has held that ownership of land from which income is sought to be exempt u/s 11 remains doubtful. However, in our opinion the order of Hon'ble J&K High Court is sufficient to prove that Assessee was owner of land. Even if some part of land was not in the name of Assessee even then that can not used as a tool to deny the exemption as the activities of imparting Yoga can be carried out even on a rented land or on land belonging to others. Moreover 51 kanals of land which the Ld. CIT(E) has held to be belonging to Assessee is quite sufficient for imparting Yoga training.
19 ITA No.428(Asr)/2016
Asst. Year:
As regards the objection of Ld. DR that the assessee had not disclosed the value of land in the balance sheet, we find that the assessee did not declare the value of land in the balance sheet as is apparent from (PB- 20 to 25) where the copies of balance sheet for the three years are placed. The value of land was not declared as the Assessee had not incurred any cost to acquire it as the land was donated to the assessee. The Balance sheets clearly showed the value of buildings only on which assessee had claimed depreciation. The objection of Ld. DR that the balance sheet filed during the appellate proceedings and balance sheet in the Paper Book are different seems to be inadvertent mistake because there is no difference in any of the figures and assessee had claimed deprecation @ 10% which is applicable for building and the claim of deprecation on building on the entire W.D.V itself proves that the fixed Assets declared in the Balance Sheet reflected only investment towards Building The assessee being engaged in the imparting of teaching of Yoga is also quite apparent from the letter dated 14.07.2016 filed by assessee with Ld. CIT(E) placed at (PB 37 to 39) wherein the assessee vide para 14 had submitted as under:
"14. The main object of the assessee society is to promote and teach yoga to general public. The society has been working for promotion of yoga for the last many years. The society has been organizing yoga camps at various places. Besides the society is also helping many organizations/ institutions by allowing them to conduct yoga camps at their premises. The yoga camps are conducted under the expert guidance/supervision of the members of the society. Evidence of conducting such camps has already 20 ITA No.428(Asr)/2016 Asst. Year:
been submitted. Supporting documents are enclosed. Finance Act 2015 has amended section 2(15) has amended section 2(15) of the Income Tax Act, 1961 to include "Yoga" in the definition of charitable purpose. Amended section 2(15) reads as under:-
"charitable purpose" includes relief of the poor, education, [yoga,] medical relief, preservation of environment (including watersheds, forests and wildlife) and preservation of monuments or places or objects of artistic or historic interest, and the advancement of any other object of general public utility:
[Provided that the advancement of any other object of general public utility shall not be a charitable purpose, if it involves the carrying on of any activity in the nature of trade, commerce or business, or any activity of rendering any service in relation to any trade, commerce or business, for a cess or fee or any other consideration, irrespective of the nature of use or application, or retention, of the income from such activity, unless--
(i) such activity is undertaken in the course of actual carrying out of such advancement of any other object of general public utility; and the aggregate receipts from such activity or activities during the previous year, do not exceed twenty per cent of the total receipts, of the trust or institution undertaking such activity or activities, of that previous year;] The above definition clearly shows that government has given much importance to yoga and the word yoga has been entered even before medical relief in the definition of charitable purpose. Today with the efforts of our Hon'ble Prime Minister, Yoga has been recognized the world over this shows the intention of the government regarding promotion of yoga.
Since the assessee society in engaged in teaching, promotion, propagation of yoga which directly falls under the definition of charitable purpose, it is prayed that registration u/s 12AA of the Income Tax Act, 1961 be granted."
In the first Para itself the Assessee has mentioned that Society has been working for promotion of Yoga for the last many years. The Assessee vide this letter had also filed evidence of conducting such comps, but the Ld. CIT(E) has not mentioned or discussed any of such evidences. 21 ITA No.428(Asr)/2016
Asst. Year:
The Ld. CIT(E) has not properly appreciated the facts of the present case. While considering registration the Ld. CIT(E) was required only to examine the objects of the society which undoubtedly are charitable in nature. The other aspect was to examine the genuineness of activities of the society. The Assessee during proceedings before him had filed sufficient evidences regarding Yoga activities being carried out and had filed supporting evidences vide letter dated 14.07.2016 but the Ld. CIT(E) carried himself to another direction, wherein he objected about non filing of papers for land and objections relating to Bhandara expenses etc. Even if we assume that there were certain irregularities in the books of accounts, the same cannot be used to deny the exemption to assessee specifically in view of the fact that assessee had clarified the objections of Ld. CIT(E).
The case laws relied on by Ld. DR are distinguishable on the facts as in those cases the assessee could not satisfy that charitable activities were being carried out whereas in the present case vide letter dated 14.07.2016 the Assessee had submitted evidence of Yogi activities being carried out but Ld. CIT(E) did not comment on those evidences and neither he rebutted the same. Moreover, in the present case, the Hon'ble J&K High Court has held that assessee was carrying out Yogic activities.
The relevant part of the order of Hon'ble High Court has already been made part of this order.
The Ld. DR had argued that case laws relied on by Assessee are distinguishable as in these cases the Trusts were newly formed and 22 ITA No.428(Asr)/2016 Asst. Year:
could not have carried out any activities and therefore, in these cases registration was rightly allowed. In this respect, we find that though the Trust is quite old but Yoga had been included as Charitable Activity only with effect from 01.04.2016 and therefore, for the purpose of registration u/s 12AA of the Act for Yoga activities the Trust can be considered to be new trust as before 01.04.2016 the Yoga was not a charitable activity. Moreover, in our opinion, the ratio of these decisions is that at the time of registration the Ld. CIT(E) is to examine the objects of the society and genuineness of activities of the trust only. The objections raised by Ld. CIT(E) do not in any way suggest that the activities of Trust were not genuine. The Assessee had filed sufficient evidences to prove genuineness of activities relating to imparting of Yoga and which we have also observed that Assessee was providing Yoga training free of cost and it was started by Swami Dhirender Brahmchari who was a well known figure in imparting education in Yogic Sciences. The Hon'ble J&K High Court has also observed this in its order. The relevant findings are reproduced herein.
"It is further averred that in the year 1952 Sh. Dhiru Bhai Choudhary came to learn Yoga from the petitioner No.1. Who was taught and made perfect coach by coaching and training. He was given the name as Swami Dhirender Brahamchari by the petitioner. Petitioner No.1 is absolute owner of the land subject matter of dispute donated by the people and some pieces of land purchased by the petitioner and buildings constructed thereon. The petitioner has developed the land and constructed buildings thereon in the shape of an Asharam. The Asharam has been registered under the Registration of Societies Act by the Registrar of Societies, under No.8 . 1221 in the year 1957-58.
Petitioner No.1 is the founder of the Asharam and has the authority to appoint the Managing Committee. The object of the Asharam of the Society is to promote universal prosperity and to develop social, 23 ITA No.428(Asr)/2016 Asst. Year:
physical, mental and spiritual conditions for all human beings of all classes, creeds, religions, races, colours and castes by imparting learning based on Yoga, Vedic, Vedantic and Ancient Indian Culture and Philosophy. To establish a Vishav Gurukul University by opening instruction Centers all over India and abroad for imparting instructions in all languages in theory and practice of 'Yoga Science" including imparting instructions of Yogic Sadhana, Shat Karma, Yogic Sukshma Vigyan, Yogic Sthul Vigyan Yogic Pranayam etc. To establishe Ayurdevedic Research centers for imparting study and development of the theory and practice of Ancient Ayurdevic methods of healing with reference to modern methods.
The petitioner is imparting Yoga and spiritual education in this Asharam which has the capacity to provide all facilities to the persons securing such education in the Asharam. The land under the Asharma is being used for the welfare of the public and all those persons who are interested in learning Yoga and spiritual education. These activities of the Asharam are being done without any profit or gain."
As regards objects of society there is no dispute that those are charitable in nature. Therefore, Assessee had fulfilled both conditions.
We further find that Assessing Officer in Assessment Proceedings for Asst. Year 2015-16 vide order dated 24.11.2016 has made a finding of fact that Assessee was engaged in imparting training of Yoga. The Assessing Officer also did not find any discrepancy in the books of Accounts.
The Hon'ble Pubjab & Haryana High Court in the case of CIT-II, Chandigarh vs. Surya Educational & Charitable Trust vide its order dated 5.10.2011 has held that at the time of registration u/s 12AA, the Ld. CIT(E) is empowered to examine genuineness of activities and objects of the society but is not empowered to examine application of income. The relevant findings of the Hon'ble Court are reproduced below.
"8. We have heard learned counsel for the appellant, but find no merit in the present appeals. As per Section 12AA of the Act, an application for registration of the Trust and Institution is required to be made within one 24 ITA No.428(Asr)/2016 Asst. Year:
year from the date of creation of the Trust or the Establishment of such Institution. The procedure for registration of the Trust or Institution is prescribed under Section 12AA of the Act. In terms of Clause (a) of Section 12AA of the Act, the Commissioner is to satisfy himself about the genuineness of the activities of the Trust on such inquiries as he may deem necessary. Sub-section (1A) and (2) of Section 12AA of the Act, are procedural in nature, whereas Sub-section (3) of Section 12AA of the Act, empowers the Commissioner to cancel the registration of the Trust or Institution, if he is satisfied that the activities of such Trust or Institution are not genuine or are not carried out in accordance with the objects of the Trust or Institution.
9. Section 11 of the Act contemplates that the income as specified therein shall not be included in the total income of the previous year of the person in receipt of the income derived from the property held under the Trust wholly for charitable or religious purposes, whereas Section 12 of the Act, deals with the contributions received by the Trust or an Institution, established for charitable and religious purposes, receiving contribution, shall not be an income in terms of Section 11 of the Act. The benefit of Sections 11 and 12 of the Act, are available only if such Trust or Institution is registered under Section 12AA of the Act.
10. On the other hand, Section 10(23C) of the Act are the provisions of the Act in substitution of the earlier provisions of Section 10(22) of the Act as to which income shall not be included in computing the total income of any person. Therefore, the provisions of Sections 11, 12 or Section (23C) of the Act, deal with the income of a Trust or of the Institution and the circumstances as to when such income is to be excluded for computing the total income, but the basis of such benefit is the registration under Section 12AA of the Act. Unless a Trust or Institution is registered under Section 12AA of the Act, such Trust or Institution shall not be entitled to exclude from its total income, deductions or contributions or from other sources.
Therefore, the principles laid down for excluding the income from consideration under Section 10(22) now 10(23)(C) or Sections 11 and 12 are not applicable while considering the application for registration under Section 12AA of the Act. The application for registration is required to be made within one year of the creation of the Trust. Section 12AA of the Act, requires satisfaction in respect of the genuineness of the activities of the Trust, which includes the activities which the Trust is undertaking at present and also which it may contemplate to undertake. The insertion of sub-section (3) to Section 12AA of the Act, clarifies the said fact, when it empowers the Commissioner to cancel the registration if the activities of the Trust are not carried out in accordance with such objects.
11. Therefore, the object of Section 12AA of the Act, is to examine the genuineness of the objects of the Trust, but not the income of the Trust for charitable or religious purposes. The stage for application of income is yet to arrive i.e. when such Trust or Institution files its return. Therefore, we find that the judgments referred to by the learned counsel for the appellant are not applicable to the facts of the present case arising out of the question of registration of the Trust and not of assessment. 25 ITA No.428(Asr)/2016
Asst. Year:
12. In view of the above, we do not find that any substantial question of law arises for consideration in the present appeals. Hence, the same are dismissed."
The above case law has been applied by the Hon'ble Punjab & Haryana High Court in the following cases.
(i) CIT-I, Ludhiana Vs. Baba Kartar Singh Dukki Educational Trust 42 Taxman. 17 (P&H)
(ii) CIT, Rohtak Vs. B.K.K. Memorial Trust 29 Taxman 286 (P&H)
(iii) CIT, Bathinda Vs. Baba Deep Singh Educational Society, 21 Taxman 38 (P&H) Above all, the latest judgment of Hon'ble Punjab & Haryana High Court in the case of Commissioner of Income Tax (Exemptions) vs. Shri Shirdi Sai Darbar Charitable Trust vide its decision dated 27.03.2017 with respect to granting of registration u/s 12AA has held as under:
"3. We have heard learned counsel for the appellant-revenue.
4. The matter has been examined by the Tribunal after perusing the relevant statutory provisions. It has been categorically recorded by the Tribunal that the CIT(E) has to satisfy tow conditions while granting registration under Section 12AA of the Act. Firstly, whether the objects of the assessee are charitable in nature and thus, the activities are genuine. It cannot be concluded on the basis that the assessee has not filed its income tax returns in earlier years that the activities of the assessee are not genuine. It has been further recorded that Section 13 of the Act comes into play at the time of granting exemption under Section 11 of the Act and not at the time of granting registration under Section 12AA of the Act. No adverse remarks have been recorded by the CIT (E) with regard to the objects contained in the memorandum of the assessee-trust to come to the conclusion that its activities are not genuine. Thus, it has been rightly directed by the Tribunal to the CIT (E) to grant registration under Section 12AA of the Act. The relevant observations recorded by the Tribunal read thus:-
"We have heard the learned representatives of both the parties, perused the findings of the authorities below and considered the material available on record. The first reason on the basis of which the Commissioner of Income Tax (Exemptions) has refused to grant registration to the assessee is that the assessee has not been filing its income-tax returns in the earlier years. We do not find that it is a good reason to reject the application for registration since the two conditions which the Commissioner of Income Tax (Exemptions) has to satisfy while granting the registration under 26 ITA No.428(Asr)/2016 Asst. Year:
Section 12A of the Act, are that the objects of the assessee are charitable in nature and the activities are genuine. Just because the assessee has not filed its income tax returns in earlier years, it cannot be said that the activities of the assessee are not genuine. Reliance placed by the learned counsel for the assessee on the judgment of the Allahabad High Court as well as the order of the Chennai Bench of the Tribunal are not out of place, whereby it has been held that non-filing of return cannot be one of the reasons for denying registration under Section 12A of the Act. With regard to the second objection raised by the Commissioner of Income Tax (Exemptions) that as per clause-12 of the Memorandum of trust, the trustees have been given absolute powers to manage the property. We have perused the clause-12 of the Memorandum of the trust, whereby the trustees are authorized to demise the immovable property or properties of the trust either from year to year or for any fixed term or for any term of years or on monthly basis at such rent and subject to such conditions as they deem fit and proper and also accept surrender of lease and may manage the property as they think proper. From the perusal of this clause, we observe that the trustees have been given powers to give property of the trust on lease or on rent. We do not find anything wrong in this clause so as to deny the assessee the registration under Section 12A of the Act. As regards the apprehension of the Commissioner of Income Tax (Exemptions) that his clause may attract the provisions of Section 13 (l)(c) of the Act, we are of the view that the conditions as provided in Section 13 or elsewhere are to be seen by the Assessing Officer at the time of assessment proceedings on yearly basis and not by the CIT (Appeals) while granting registration under Section 12A of the Act.
8. Sections 13 comes into play at the time of granting exemption under Section 11 of the Act and not at the time of granting registration under Section 12A of the Act. The only two requirements as stated hereinabove while granting registration under Section 12A of the Act, are with respect to the charitable nature of the objects of the assessee and genuineness of the activities. Since we observe that no adverse remarks have been made by the Commissioner of Income Tax (Exemptions) with regard to the objects contained in Memorandum and as stated hereinabove that the observations of the Commissioner of Income Tax (Exemptions) do not lead to the conclusion that the activities of the assessee are not genuine, we hereby direct the Commissioner of Income Tax (Exemptions) to grant registration under Section 12A of the Act to the assessee."
In view of the above facts and circumstances of the present appeal and in view of the judicial precedents, we direct the Ld. CIT(E) to grant exemption u/s 12AA to the Assessee.
27 ITA No.428(Asr)/2016
Asst. Year:
11. In view of the above, the appeal filed by the assessee is allowed.
Order pronounced in the open Court on 13.12. 2017.
Sd/- Sd/-
(N.K.CHOUDHRY) (T. S. KAPOOR)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated:13.12.2017.
/PK/ Ps.
Copy of the order forwarded to:
(1) The Assessee:
(2) The
(3) The CIT(A),
(4) The CIT,
(5) The SR DR, I.T.A.T.,
True copy
By order