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 7, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

The Baksara Co-Operative Credit ... vs Acit, Circle-48, Kolkata, Kolkata on 8 November, 2017

                        IN THE INCOME TAX APPELLATE TRIBUNAL
                            KOLKATA BENCH (SMC), KOLKATA

                            [Before Hon'ble Shri P.M. Jagtap]
                                  I.T.A. No. 195/Kol/2017
                                 Assessment Year : 2012-13

The Baksara Co-operative Credit Society Ltd. ......................................Appellant
LMC Sarani, Baksara,
Howrah -711 110
[Pan : AAAJT0469J]

ACIT Cir - 48...........................................................................................Respondent
3, Government Place
Kolkata - 700 001

Appearances by:
Shri A.K. Tibrewal, FCA appearing on behalf of the Assessee.
Shri Soumyajit Dasgupta, Addl. CIT appearing on behalf of the Revenue.

Date of concluding the hearing :                  November 01, 2017
Date of pronouncing the order :                   November 08, 2017

                                           ORDER

This appeal filed by the assessee is directed against the order of Ld. CIT (Appeals) - 14, Kolkata dated 28.10.2016 and the solitary issue arising out of the same for the consideration relates to the disallowance of Rs. 1,07,03,157/- made by the A.O. and confirmed by the Ld. CIT (A) on account of assessee's claim for deduction under section 80P of the Income Tax Act, 1961.

2. The assessee in the present case is a co-operative society which, as stated by the A.O. in the assessment order, is engaged in banking business. The return of income for the year under consideration was filed by it on 14.09.2012 declaring a total income of Rs. NIL after claiming deduction of Rs. 1,07,03,157/- under section 80P of the Act. During the course of assessment proceedings, it was submitted by the 2 I.T.A. No. 195/Kol/2017 A.Y. 2012-13 The Baksara Co-operative Credit Society Ltd.

assessee in support of its claim for deduction under section 80P that the same is not a bank. In this regard, reliance was placed by the assessee on the decision rendered by the Ld. CIT (A) as well as by the Tribunal in its own case for the earlier years whereby the similar claim was allowed by accepting the stand of the assessee that it was not a bank. The A.O. however did not follow the decision of the Ld. CIT (A) as well as of the Tribunal rendered in assessee's own case on a similar issue for the earlier years and took a different view by relying on the provisions of section 80P (4) and section 2 (24) (viia). According to him, it was clear from the combined reading of these two provisions that the benefit of deduction was not available to the profits and gains arising to the cooperative societies from their business of banking even with its members for providing them credit facilities. Accordingly, the claim of the assessee for deduction under section 80P was disallowed by the A.O. in the assessment completed under section 143(3) vide an order dated 03.03.2015.

3. Against the order passed by the A.O. under section 143(3), an appeal was preferred by the assessee before the Ld. CIT (A) and although the decision of the Tribunal rendered in its own case on a similar issue for the earlier years was cited on behalf of the assessee, the Ld. CIT (A) did not follow the same and proceeded to confirm the disallowance made by the A.O. on account of assessee's claim for deduction under section 80P of the Act for the following reasons given in his impugned order:

During the appeal, the appellant submitted that this matter was covered by the decision of the ITAT, Kolkata in the appellant's own case for the AY 2009-10 in its favour. The appellant also produced a copy of the order of 3 I.T.A. No. 195/Kol/2017 A.Y. 2012-13 The Baksara Co-operative Credit Society Ltd.
the Hon'ble ITAT, Kolkata. This order has been perused. The operative parts are reproduced below, "As found by the CIT(A), from the perusal of the objects of the assessee Society as extracted by him in this impugned order for the bye-laws, the assessee society is not allowed to accept deposits money from the public for the purpose of lending or investment. As further found by him, the entire transactions of accepting deposits and giving loans has been done by the assessee-society with its members only and there are no such transactions done by it with non-members. He has also found that the assessee society was not registered under the banking regulation Act, 1949 and it was registered under the West Bengal Cooperative Societies Act, 1983. On the basis of all these findings recorded by him, the Ld. CIT(A) has held by following the decision of the Tribunal cited on behalf of the assessee before him that the assessee society is not a cooperative bank which is covered by section 80P(2)(a)(1). At the time of hearing before us, Ld. DR has not been able to rebut or controvert any of the findings of fact recorded by the Ld. CIT(A). He has also not been able to cite any authority where a different or contrary view is taken on this issue, which is favour of the Revenue. We therefore, find no justifiable reason to interfere with the impugned order of the Ld. CIT(A) allowing the claim of the assessee for deduction u/s 80P(2)(a)(i)...."
It is clear from the above that the Hon'ble Tribunal has held this allowability of the said deduction to be a matter of fact. It is also settled law that it is the conduct of an assessee that is material and final in deciding whether any particular deduction is to be made available to him or not. In this case, it is undisputed that the appellant is a registered cooperative credit society as mentioned earlier. It is also uncontested that as per its bye laws the appellant is mandated to accept deposits only from its members and not from members of the public. It is also a fact that while the appellant can indulge in all activities and businesses a bank indulges in, it cannot accept moneys from the public at large- that is , the appellant cannot allow itself to be treated like a bank. Despite these positions, it is however, found that the appellant shows itself to be a bank on public internet sites, and invites deposits like any other bank. Once such evidence is presented before the appellant, the onus shifts to the appellant to prove that it has not been showing, through its business conduct, anything that might by categorized as an activity of a bank. This onus can be discharged only through proving that it has not taken deposits from the public at large; or conversely, the all the deposits that have been accepted by it have come from only its members. The onus no longer rests upon the revenue to bring forth any instance of such a violation of its bye-laws by the appellant. The appellant has not been able 4 I.T.A. No. 195/Kol/2017 A.Y. 2012-13 The Baksara Co-operative Credit Society Ltd.
to clearly show that all its deposits came from only its members. In fact the only thing relied upon by the appellant is the above mentioned ITAT order. It may not be out of place to mention that this fact that the appellant itself treats itself and advertises itself as a "Bank" on public domains and invites deposits from the general public, was not brought before the Hon'ble Tribunal when it passed the above mentioned order. The fact has the important effect of changing material facts and shifting the onus back to the appellant - an onus that initially rested upon the revenue. Without the discharge of this onus, it is not clear how the appellant can be allowed to take advantage of the said deduction.
Going further, it is established law that it is the conduct of the assessee that becomes the determining factor in deciding how the assessee should be viewed from the point of view of determining its revenue liability. In the case of the appellant, it is clear that it has advertised itself upon public domains as a bank. Therefore, irrespective of the factum - which itself has as yet not been proved in any case- of whether the appellant succeeded in getting deposits from the public or not, the conduct of the appellant clearly shows that despite its statutory registrations, the appellant wishes itself to be viewed as a bank and has taken tangible steps towards creating such an image. It has been mentioned on public sites a bank. In this scenario, it is clear that it is the intent of the appellant to operate as a bank- whether it succeeds or not is matter that is not material to the intent or the conduct of the appellant. In these circumstances, it is circumstances, it is difficult to see how the deduction u/s 80P can be made available to the appellant. The decision of the AO is accordingly confirmed.
Aggrieved by the order of the Ld. CIT (A), the assessee has preferred this appeal before the Tribunal.

4. I have heard the arguments of both the sides on this issue and also perused the relevant material available on record. It is observed that although a similar issue involved in assessee's own case was decided by the Tribunal for A.Y. 2009-10 in favour of the assessee and the same was followed to give relief to the assessee even in A.Y. 2007- 08 and 2008-09, the said issue has been subsequently restored by the 5 I.T.A. No. 195/Kol/2017 A.Y. 2012-13 The Baksara Co-operative Credit Society Ltd.

Tribunal to the file of the A.O. in A.Y. 2010-11 vide its order dated 19.10.2016 passed in ITA No. 2581/Kol/2013. A copy of the said order passed by the Tribunal for A.Y. 2010-11 is placed on record and perusal of the same shows that additional evidence in the form of Memo No. 5433 dated 12.09.2013 issued by the Additional Registrar Co-operative Societies, West Bengal was filed by the learned DR to show that the assessee was not a co-operative society but was an urban co-operative bank. Keeping in view the said additional evidence filed by the learned DR, the Tribunal restored the matter to the file of the A.O. for deciding the same afresh in the light of the said additional evidence. In this regard, the learned counsel for the assessee has submitted that a letter was sent by the assessee to the Additional Registrar of Co-operative Societies, West Bengal seeking clarification in the matter and the said authority vide its Memo No. 5175/IV/94/74 dated 08.09.2016 has clarified that the assessee is a Co-operative Credit Society and not a Co-operative Bank. The copy of the said memo constituting additional evidence is also placed on record by the learned counsel for the assessee. In reply to a query raised by the bench, the learned counsel for the assessee has submitted that the Assessing Officer has not yet passed the order for A.Y. 2010-11 giving effect to the order of the Tribunal. Keeping in view all these facts of the case, I am of the view that the issue involved in the present appeal relating to the assessee's claim for deduction under section 80P should go back to the Assessee Officer for deciding the same afresh in the light of the Memo No. 5175/IV/94/74 issued by the Additional Registrar of Co-operative Society, West Bengal on 08.09.2016. I accordingly set aside the impugned order of the Ld. CIT 6 I.T.A. No. 195/Kol/2017 A.Y. 2012-13 The Baksara Co-operative Credit Society Ltd.

(A) on this issue and restore the matter to the file of the A.O. for deciding the same afresh after verifying the relevant memos issued by the Additional Registrar Co-operative Society, West Bengal.

5. In the result, the appeal of the assessee is treated as allowed for statistical purposes.

Order Pronounced in the Open Court on 8th November, 2017.

Sd/-

(P.M. Jagtap) ACCOUNTANT MEMBER Dated: 08/11/2017 Biswajit, Sr. PS Copy of order forwarded to:

1. The Baksara Co-operative Credit Society Ltd., LMC Sarani, Baksara, Howrah - 711110.
2. ACIT, Circle 48, 3, Government Place, Kolkata - 700001.
3. The CIT(A)
4. The CIT
5. DR True Copy, By order, Sr. P.S. / H.O.O. ITAT, Kolkata