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 36, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Hyderabad Cricket Association, Hyd, ... vs Assessee on 13 October, 2016

                             ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad




           IN THE INCOME TAX APPELLATE TRIBUNAL
               Hyderabad ' B ' Bench, Hyderabad

        Before Smt. P. Madhavi Devi, Judicial Member
                            AND
         Shri S. Rifaur Rahman, Accountant Member

                     ITA No.649/Hyd/2015
                      (Assessment Year: NA )

M/s. Hyderabad Cricket        Vs        Commissioner of Income
Association                             Tax (Exemptions)
Hyderabad                               Hyderabad
PAN: AAATT 6229 Q

             For Assessee:              Shri C. Suresh
             For Revenue:               Smt. Nivedita Biswas, CIT (DR)

         Date of Hearing:              14.07.2016
         Date of Pronouncement:        13.10.2016

                                    ORDER

Per Smt. P. Madhavi Devi, J.M.

This is assessee's appeal against the withdrawal of registration granted to the assessee u/s 12A of the Act by an order u/s 12AA(3) of the Act dated 13.03.2015. Assessee has filed the revised grounds of appeal which are as under:

"l. The learned Director General of Income Tax (Exemptions) erred on facts and in law in failing to note that the Sponsorship amounts collected for the development of the Cricket Stadium in Hyderabad is as per Object No. 2(xxiv) contained in the Memorandum of Rules, that the Activity is inextricably linked to the promotion and development of the Game of Cricket, is not of commercial nature and the Commission payments, in this regard represent fund rising initiatives to obtain the said sponsorships.
Page 1 of 32
ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad

2. The learned Director General of Income Tax (Exemptions), Hyderabad erred on facts and in law in failing to note that the leasing of Corporate Boxes for a fixed term has been done to meet the huge capital outlays in the development of the cricket stadium and that receipts of In-Stadia Advertising rights and Sponsorships relating to hosting of cricket matches bear a direct bearing to the development and promotion of the game, and thus represents intrinsic, incidental activities for the promotion and development of the game of Cricket.

3. The learned Director of Income Tax (Exemptions) erred on facts and in law in failing to note that the club facilities sought to be provided at the cricket stadium is primarily for the physical development and well being of the cricketers and the cricketing fraternity and represents a facility to further its object of developing and promoting the game of cricket.

4. The learned Director of Income Tax (Exemptions) erred on facts and in law in concluding that the absence of certain bills and vouchers cannot lead one to the conclusion that expenditure has not been incurred on the objects of the Association and at any rate cannot be a ground for cancellation of registration.

5 .The learned Director of Income Tax (Exemptions) erred on facts and in law in concluding that the conducting of Women's Cricket Tournament by your Appellant is not in violation of its objects failing to note that in such matters a liberal interpretation needs to be imparted, in keeping with judicial pronouncements.

6. The learned Director of Income Tax (Exemptions) erred in law and in fact in failing to note that registration had been granted to your Appellant with effect from 20.01.1997 u/s 12A of the I T.Act, and thus in such cases cancellation as per Section 12AA(3) of the Act can only take effect from Page 2 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad 01.06.2010, i.e prospectively, and hence retrospective cancellation of registration is not as per Law.

2. Brief facts of the case are that the assessee society was granted registration u/s 12A(a) of the I.T. Act, 1961 by the Director of Income Tax (Exemptions), Hyderabad vide his letter dated 16.01.2013 w.e.f. 01.04.2002 and later it was modified to be granted w.e.f. 20.01.1997 pursuant to the directions of the ITAT dated 26.12.2008 in MA No.177/Hyd/08.

3. Following a survey conducted u/s 133A of the Act, in the premises of the assessee on 21.10.2011, it was found that the assessee was carrying on activities which are not charitable in nature. It was observed that the assessee was deriving income from various commercial sources including receipts from league fees, sale of tickets of ODI & IPL matches, advertisement charges, franchise fee, subsidy and sponsorship money from various companies. In view of the above, AO was of the opinion that the assessee has lost its character as a charitable society in view of the first proviso to section 2(15) of the Act. The assessee was therefore, issued a show cause letter dated 17.11.2011 for withdrawal of registration granted earlier u/s 12A of the Act. The assessee objected to the proposal vide its letter 12.03.2012. However, the DIT (E) was not convinced with the assessee's objections and cancelled the registration u/s 12AA(3) of the Act w.e.f. 1.4.2004 dated 31.05.2012. Assessee filed an appeal before the ITAT and the ITAT has remitted the same back to the file of the DIT (E) directing him to communicate to the assessee all the issues raised in his order and to give a reasonable opportunity to Page 3 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad the assessee to explain on those issues and after considering the assessee's submissions to decide the issue in accordance with law. Pursuant to the same, the DIT (E) reconsidered the issue. He was of the opinion that the assessee has been carrying on the activities of the commercial nature such as (i) running of Club (ii) issue in corporate sponsorship (ii) sale of corporate boxes (iv) awarding in-stadia advertising rights (v)receipts towards TV subsidy (vi) Income from IPL matches (vii) receipts from sale proceeds of World Cup 2007 (viii) receipts from sponsorship for other matches etc. It was observed that the assessee has also held a cricket match for women, though it is against the objects of the Trust and some of the expenses incurred by the assessee are not supported by vouchers.

4. The DIT (E) therefore, held that the assessee is carrying on activities not according to its objects and further that it is carrying on commercial activities and therefore, is not eligible for registration u/s 12AA of the Act. He accordingly u/s 12AA(3) of the Act withdrew the registration granted u/s 12A(a) of the Act against which the assessee is in appeal before us.

5. The learned Counsel for the assessee submitted that the object of the assessee society was to promote the game of cricket in India. In support of this contention, he has placed a copy of the memorandum, rules and regulations 2005 of the assessee society which clearly shows that the main object of the assessee society is to promote, organize, manage and conduct the game of cricket in the area covered by the assessee by way of organizing of various tournaments, acquisition and maintenance Page 4 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad of play grounds. He has also drawn our attention to the clause of Article No.24 which is as under:

"(xxiv). To purchase, take on lease or otherwise acquire any ground and to layout such ground or any other ground for playing the game of cricket and for other purposes of the Association and to provide pavilions, stadium, dressing and refreshment rooms and amenities in connection therewith as may be necessary. To construct on the land belonging to the Association buildings of any kind for residential, commercial, sporting or other uses to repair, alter, pull down or demolish the same".

6. He has also drawn our attention to clause 8 of Article 3 of the Memorandum of the assessee's society to demonstrate that no part of the income the assessee is payable orn transferrable directly or indirectly by way of dividends, bonus, profits or otherwise to the member of association save as provided for in clause 1(2)(xxiii), 1(2)(xxiv), 1(2)(xxv), 2(xxix) and 1(3)(vi). The relevant clauses are also reproduced hereunder for ready reference:

"1(2(xxiii) To arrange, stage, participate in any match for the benefit of any cause on such terms as the Association may deem fit.
1(2)(xxiv) To purchase, take on lease or otherwise acquire any ground and to layout such ground or any other ground for playing the game of cricket and for other purposes of the Association and to provide pavilions, stadium, dressing and refreshment rooms and amenities in connection therewith as may be necessary. To construct on the land belonging to the Association buildings of any kind for residential, commercial, sporting or other uses to repair, alter, pull down or demolish the same 1(2)(xxv) To start or sponsor and/or to subscribe to funds or stage matches for the benefit of Institutions, Cricketers or persons who may have Page 5 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad rendered service to the game of cricket or for their heirs, families or to donate to a sporting cause or Institutions or to any fund sponsored by the Association or by the Board of Control for Cricket in India or by State Govt. or by Central Govt.
1(2)(xxix) To provide the facility of a Club with such amenities in connection therewith as may be necessary within the Stadium Complex, for recreation and entertainment to its Members and for such other category or categories of Members, on such terms and conditions of Admission, as may be decided, framed and provided for in the Bye-laws of the Club by the Committee.
1(3)(vi) To employ clerks, Managers, Coaches, Umpires, Scorers, Groundsmen, Peons, Servants and Workmen and to pay them in return for services rendered to the Association Salaries, Wages, Gratuities, Pensions, honoraria, compensations, bonuses and/or provident fund and to remove such employees".

Thus, according to him, the assessee is organizing the cricket matches strictly in accordance with its objectives and has also applied its income only for such objects. Thus, according to him, the construction of stadiums is also one of the objects of the assessee and in order to achieve the said object, the assessee has received donations and sponsorships and the income therefrom is utilized for the objects of the assessee only. Therefore, according to him, since the assessee has strictly applied its income for the objects which are charitable in nature, the registration granted earlier u/s 12A(a) of the Act cannot be revoked/withdrawn u/s 12AA(3) of the Act.

7. As regards sponsorship amount collected for the matches of cricket in stadiums in Hyderabad, the learned Counsel for the assessee submitted that the acceptance of sponsorship for Page 6 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad developing the cricket stadium is an integral part of the main object of development of cricket and is in accordance with Rule 2(14) of the Memorandum of Rules & Regulations. He submitted that these contributions are purely voluntary and the commission payment for getting these contributions consists of fund raising initiative and are incurred to raise the funds to meet the objects of the association. In support of his contention that such payment are allowable and are to be considered as for charitable purposes only, he placed reliance upon the decision of the Coordinate Bench of this Tribunal at Hyderabad in the case of M/s. Project Management Institute Pearl City vs. DIT in ITA No.217 of 2012 and ITA No.1915/Hyd/2011 and also the decision of the Hon'ble Madras High Court in the case of Tamil Nadu Cricket Association vs. DIT reported in 360 ITR 633.

8. As regards the lease of the corporate boxes by the assessee for a fixed term, the contention of the assessee was that the fact that the term has been fixed for 15 years and there is no transfer of ownership clearly reflects that there is no real estate development in this activity. It was submitted that these receipts are used for the development of cricket stadiums as is done with the receipts in respect of in -stadia advertisements, sale of tickets etc. He submitted that these receipts and commission payments have a clear and direct nexus with the promotion of the game. In support of these contentions, he placed reliance upon the following decisions:

(a) Delhi & Delhi Cricket Association vs. DIT(E) reported in (2015) 38 ITR (Trib.) 326
(b) Saurashtra Cricket Association vs. CIT reported in (2014) 148 ITD 58.
Page 7 of 32

ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad

(c) DDIT vs. All India Football Federation reported in 2015) 43 ITR (Trib.) 656 Delhi

(d) DIT (E) Karnataka Badminton Association, reported in (2015) 378 ITR 700 (Kar.)

(e) Tamil Nadu Cricket Association vs. DIT (E) reported in (2014) 360 ITR 633.

9. As regards the DIT (E) contention that the assessee is providing club facility which is not in accordance with the objects of the assessee society, it is stated that the club facility is covered by the general objects of the society and therefore, is not in contravention of any of the objects of the assessee. In support of the said contention, he placed reliance upon the decision of the Hon'ble Supreme Court in the case of CIT vs. Kamala Towns Trust (1996) reported in 217 ITR 699 (S.C).

10. As regards the absence of bills and vouchers for certain expenditure, he submitted that the absence of bills and vouchers cannot be a ground for cancellation, but at the most can only lead to disallowance of the same while granting exemption of the assessed income u/s 11 of the Act. In support of his contention, he placed reliance upon the decision of the Tribunal at Chandigarh in the case of Maharshi Markendeshwar Education Trust vs.CIT in ITA 277/CHD/2008.

11. As regards the assessees' conducting of Women's Cricket Tournament, though one of the object of the assessee Trust is to conduct cricket matches only for men, it was submitted that the conducting of the cricket tournament is in keeping with the overall objects of the association and the women's cricket match has been conducted only at the instance Page 8 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad of the BCCI to which as the assessee is affiliated. He submitted that the assessee had to conduct the Women Cup Tournaments as the women's association was not functioning and was done at the behest of the BCCI. In support of this proposition that conducting of women cricket matches is in accordance with the overall objects of the association, he placed reliance upon the following decisions:

(a) Nimmagadda Foundation vs. DIT (E) reported in (2014) 36 ITR (Trib) 268 Hyderabad
(b) Commissioner Of Income-Tax vs. Trustees Of Dr. Divekar Charity reported in (1977) 110 ITR 227 (Bom.)
(c) CIT vs. Sri Jaganathan Jew reported in (1977) 107 ITR 9 (S.C)
(d) A Sanyasi Rao & Anr. Vs. Govt. of A.P. affirmed by the Hon'ble Supreme Court in 1996 (219 ITR 330).

12. As regards the cancellation of registration w.e.f. 01.10.2004, it is submitted that, the amendment to section 12AA (3) whereby the registration can be cancelled, has been brought into the statute book only prospectively w.e.f. A.Y 2011-12 and can at best be withdrawn only from such date and not from 1.10.2004 and therefore, the cancellation of registration w.e.f. 1.10.2004 is not in accordance with law. In support of his contention, he placed reliance upon the following decisions:

(i) CBDT vide circular No.1/2011 dated 6.4.2011.
(ii) Delhi & Delhi Cricket Association vs. DIT (E) reported in (2015) 38 ITR (Trib.) 326 (Del.)
(iv) Prithvi Raj Memorial Trust and Research Foundation vs. DIT (E) reported in (2014) 31 ITR (Trib.) 196 Mumbai.
(v) DIT(E) vs. Mool Chand Khairati Ram Trust reported in (2011) 339 ITR 622 (Del.) Page 9 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad
(vi) Kapur Educational Society vs. CIT reported in (2010) 135 TTJ 250(Luck.)
(vii) Oxford Academy for Career Development vs. CCIT reported in (2009) 315 ITR 382 (All.)
(viii) Ajit Educational Trust vs. CIT reported in (2010) 46 DTR (80) 482 (Ahd.)
(ix) DIT(E) vs. NH Kapadia Education Trust reported in (2012) 136 ITD 111 (Ahd.) In view of the above, the learned Counsel for the assessee prayed that the order of the DIT (E) be set aside.

13. On the other hand, the learned DR supported the orders of the DIT(E) and submitted that since the assessee has not been carrying on charitable activities by virtue of the proviso to section 2(15) of the Act, the assessee was not eligible for registration u/s 12A of the Act. He submitted that the DIT (E) has clearly brought out the facts and circumstances of the case and the commercial activities carried out by the assessee which clearly are not in accordance with the objects of the assessee society and therefore, submitted that the cancellation is justified.

14. Having regard to the rival contentions and the material on record, we find that the assessee is affiliated to the BCCI and is conducting cricket matches in Hyderabad by sale of tickets and is also receiving contributions as well as getting revenue by advertisements, sponsorships etc, which have been utilized for construction of the stadium at Hyderabad. According to the DIT (E), all these activities are commercial in nature and therefore, the assessee falls within the proviso to section 2(15) of the I.T. Act and hence its activities are not charitable. By insertion of the proviso to section 2(15) of the Act, the definition of charitable activity has Page 10 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad undergone a change. Earlier, the definition of charitable activity included "the activity in the advancement of any object of general public utility", whereas by insertion of the proviso, advancement of any object of general public utility shall not be a charitable purpose, if such activity, included carrying on trade or business or commerce provided its turnover crosses the prescribed limit. Thus, it can be seen that even if the assessee carries on commercial activities for the advancement of any other object of general public utility and its turnover is less than the prescribed limit, it does not lose its charitable nature. Thus, it can be seen that the assessee will not lose its nature of being a charitable institution itself because it is also carrying on trade, commerce or business activities. The DIT (E) has invoked the proviso to section 2(15) of the I.T. Act only on the ground that the assessee is collecting sums under the heads of corporate fees, in-stadia advertisement, sale of corporate boxes etc. To be eligible for exemption u/s 11 of the Act, the assessee has to be carrying on charitable activities and has to prove that it has applied its income for charitable purposes and there is no limitation that the assessee shall not make any profit out of its activities. U/s 11, the thrust is on application of income. The definition of charitable activity has not undergone a change except for raising the limit of turnover by which the income from commercial activities would become taxable. In the case of Tamil Nadu Cricket Association, the Hon'ble Madras High Court has considered the CBDT circular 1 of 2011 and also the Hon'ble Supreme Court's decision in the case of CIT vs. Andhra Chamber Of Commerce, reported in (1965) 55 ITR 722(SC) to hold that if the primary or dominant purpose of the Trust or Institution is charitable, another object which by itself may not be charitable, but which is merely ancillary or incidental to the primary or dominant purpose would Page 11 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad not prevent the Trust or Institution from being a valid charity. The relevant portion of the Hon'ble Madras High Court order is reproduced hereunder for ready reference:

"6. After Considering the genuineness of these objects, as early as 2003 ,the assessee was granted registration as a Trust under Section 12AA of the Income Tax Act, 1961 (hereinafter called as the "Act"). However, on 19.07.2011. a notice was issued by the Director of Income Tax (Exemptions) under Section 12AA(3) of the Act that the statement of income and expenditure revealed that the assessee derived income from the following activities:--
1. Subscription
2. Rent for hiring cricket ground, rooms and premises
3. Fees for providing services to IPL
4. Income from advertisement
5. Subsidy from BCCI
6. Sale of ticket for conducting of matches
7. Restaurant and catering income etc. Thus, these receipts were held to be in the nature of trade or commerce or business and hit by the proviso to Section 2(15) of the Income Tax Act, 1961 (hereinafter called as the "Act"). In the circumstances, notice was issued proposing to withdraw the registration granted to the assessee under Section 12AA of the Income Tax Act, 1961.
7. Immediately, on the receipt of the notice, the assessee replied that the receipts were not in the nature of trade or commerce or business, since, the income of the assessee included interest income earned from Fixed Deposits with Banks; subsidy from BCCI was a voluntary grant from the parent body for promotion and development of the game of cricket in Tamil Nadu; there was no commercial activity involved in the conduct of the IPL matches for which only subsidy was received by the assessee from BCCI like other cricket associations; thus, the receipt of subsidy was not a payment for carrying on of any trade, commerce or business; the TV subsidy was given to all State Associations and was part of the scheme of BCCI, being a voluntary donation, there was no commercial character attached to these receipts; so too, the donations and contributions and the sale of tickets in conducting matches organised by BCCI. Pointing out that the Association was not running any canteen or restaurant, the assessee submitted that as far as fee for providing services to IPL is concerned, the entire income from the sale of tickets belonged to the franchisee, and Page 12 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad therefore, there was no service rendered or charges made by the assessee.
8. Referring to the satisfaction recorded as to the genuineness of the objects of the association under the provision contained in Section 12AA of the Act, the assessee pointed out that the genuineness of the objects of the trust, thus not being in question and the objects of the trust thus remaining the same as before and the activities also being in accordance with the objects of the trust, there was no case made out for cancelling the Registration.
9. After hearing the assessee, the respondent passed the order under Section 12AA (3) rejecting the claim of the assessee and thereby cancelling the registration as trust.
10. The Director of Income Tax (Exemptions) viewed that though BCCI confirmed the payment to the assessee on IPL matches as grant of subsidy , the same was not in the nature of grant. It was also pointed out that most of the advertisements through TV telecasting are received by the BCCI, it being the apex body, thus the so called subsidy given by the BCCI is nothing but some sort of sharing of the advertisement income on account of holding of international test matches and ODI matches, due to which the BCCI has gathered huge advertisement income; thus, the nature of receipt, even though called subsidy by the assessee was necessarily in the nature of income received by the activity of the assessee.
11. As regards the entrance fee charged, the the Director of Income Tax (Exemptions) held that the receipts out of IPL matches by giving its ground for conducting those matches were commercial in nature.
12. Referring to Section 12AA(3) read with Section 2(15) of the Income Tax Act, 1961, the respondent/Director of Income Tax (Exemptions) viewed that even if the activities were carried on in accordance with the arrangement with the other party, the activities being not charitable, it was hit by Section 12AA(3) of the Income Tax Act, 1961; thus it was held that the activities were not carried on in accordance with the objects of the trust; the activities not being charitable, the same could not be held to be genuine and the institution was not a charitable institution. Reading genuineness into the activities of the trust and looking at the the objects of the trust, the Director of Income Tax (Exemptions) held that "genuineness" was a term used only to find out whether the institution was charitable or not; thus once the institution was held as not for charitable purpose, Section 12AA registration had to be necessarily cancelled. In the circumstances, the registration originally granted to the assessee stood cancelled with effect from 01.04.2009.
Page 13 of 32

ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad

13. The assessee contended before the Income Tax Appellate Tribunal that since its inception and the date of granting of the registration under the Act, the objects of the Association ever remained same and it has not undergone any change to question its genuineness. The assessee contended that the view of the Director of Income Tax (Exemptions) that the assessee was not carrying on charitable activity as per Section 2(15) of the Act is erroneous in law; in any event, all that Section 12AA(3) of the Act prescribes for cancellation is the genuineness of the activities of the trust or that the activities are not carried on in accordance with the objects of the trust. The assessee contended that it conducts National and International matches including the District League. In addition to the income arrived by sale of tickets, income out of advertisement revenue arising out of the telecast rights auctioned to different visual media, obtained from BCCI in India was distributed among the different States in India and this is in the nature of grant/subsidy from BCCI which had been confined by BCCI.

14. The Income Tax Appellate Tribunal pointed out that the physical play of cricket game was not the sole point which would decide as to whether the assessee association was carrying on its activities as stated in the memorandum of association or the activities were genuine or not. The Tribunal pointed out that the activities were genuine; however the matches conducted did not go to the extent of "advancement of any other object of general public utility". The Tribunal also pointed out that the activities did not come within the conceptual framework of charity, vis-a-vis the activity of general public utility as given under Section 2(15) and the activities were all commercial in character. Thus the matches conducted were not conducted in accordance with the objects of the association and as explained in the proviso to the provision in Section 2(15). Thus, according to the Tribunal, when the assessee's case was fully covered by the proviso, the proceedings taken under Section 12AA(3) were justified. Thus the Tribunal viewed that the provisions under Section 12 AA (3) could not be read in disregard of Section 2(15) first proviso. It further held that after the insertion of first proviso to Section 2(15) of the Income Tax Act, 1961, effective from 1st April, 2009, every activity on the advancement of the general public utility to be called as for "charitable purpose"

has to qualify itself as charitable activity within the meaning of the expression 'charitable purpose'. As such, the activities of the assessee could not be considered as for a charitable purpose. The Income Tax Appellate Tribunal pointed out that the proviso inserted with effect from 01.04.2009 clearly pointed out that advancement of any other object of general public utility shall not be a charitable purpose, if it involved 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 Page 14 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad application, or retention, of the income from such activity. Considering the said amendment and looking at the activities of the assessee, the Income Tax Appellate Tribunal held that the conduct of the matches by cricket associations could be nothing but in the nature of commercial ventures and the assessee was selling the game for the highest amount of revenue and the effect and the thrust of the assessee was towards maximising the revenue. Citing IPL matches held and the manner of selection of players, the Income Tax Appellate Tribunal held that the matches were big game with big money involved; in the words of the Income Tax Appellate Tribunal, "In fact it is an entertainment industry by itself". It pointed out that 78% of the total receipts came out of advertisement revenue and in the background of the nature of activity undertaken, the entire activity of commercial nature were oriented towards earning hyper profits and these activities contributed 86.5% of the receipts of the assessee in the Financial Year 2008-09. In this background, the Income Tax Appellate Tribunal referred to the decision reported in the case of Bangalore Race Club v. CIT [1970] 77 ITR 435 (Mys.) which related to the case of horse racing and held the same could not be held to be of public utility or interest. After referring to the decision of this Court reported in 343 ITR 300in the case of CIT v. Sarvodaya Ilakkiya Pannai [2012] 343 ITR 300/206 Taxman 115/20 taxmann.com 546 (Mad.) wherein, this Court considered the effect of Section 12AA(3) of the Act, the Income Tax Appellate Tribunal held that this Court had not considered the effect of Section 2(15) proviso and the necessary facts of the case relating to charitable purpose was not highlighted. It also referred to the decision of the Ahmedabad Bench-A rendered in the case of Gujarat Cricket Association v. DIT (Exemption) [2013] 33 taxmann.com 387 (Ahd. - Trib.) as well as other decision of the Nagpur Bench rendered in the case of M/s. Vidarbha Cricket Association v. CIT IT Appeal No.3 (Nag.) of 2010, dated 30.05.2011, which were against the similar rejection order passed and reversed by the Income Tax Appellate Tribunal and held that these orders had considered only the physical aspect of the cricket game promoted by the assessee; however, all the assessee's activities centered around the celebrated game of cricket.

15. As far as on the crucial question of general public utility was concerned, the Income Tax Appellate Tribunal held that the activities of the assessee are all commercial activities. The Income Tax Appellate Tribunal held that the activities of the association are not in the nature of activities for advancement of any object of general public utility; consequently, the appeal has to be dismissed. The Income Tax Appellate Tribunal upheld the rejection order passed under Section 12AA of the Income Tax Act. The Income Tax Appellate Tribunal further viewed that there was no conflict between the first proviso to Section 2(15) of the Act and the conditions laid down under Section 12AA(3) of the Act for Page 15 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad cancelling the registration; thus, when the assessee's case is hit by Section 2(15) of the Act, consequential action is automatic to pass an order under Section 12AA(3) of the Income Tax Act, 1961. It further pointed out that when the assessee was given registration originally, it was on the ground that it was a charitable institution inasmuch as it engaged itself in the advancement of an object of general public utility; however, when the Revenue had found the assessee's activities were oriented towards generating income by converting the sport of cricket into a celebrated industry, the activities not being genuine, rightly, the Revenue had cancelled the registration granted under Section 12AA of the Income Tax Act, 1961. Aggrieved by the same, the present appeal has been preferred by the assessee.

16. Learned Senior counsel appearing for the assessee took us through the various objects of the Association and pointed out to the clear distinct words used in Section 12AA(1) and 12AA(3) of the Act as well as the first proviso to Section 2(15) of the Act and pointed out that the grant of registration originally as early as 2003 clearly pointed out the satisfaction of the authorities that the assessee was public charitable trust under Section 12AA of the Act. Referring to Section 12AA (3) of the Act, he further pointed out that the cancellation of registration granted is possible only under the stated circumstances, viz., on the Commissioner recording his satisfaction that the activities of the trust are not genuine or are not being carried out in accordance with the objects of the trust or institution; thus unless and until the show cause notice issued contained the grounds and materials as prescribed under Section 12AA(3) of the Act, the question of cancellation of registration, per se, does not arise.

17. Learned Senior Counsel appearing for the appellant further pointed out that the appellant was granted registration under Section 12AA of the Act only on the Commissioner satisfying himself on the objects of the trust and the genuineness of the activities. The nature of activity carried on by the assessee continues to be the same without any change till this date and if any of the activities carried on by the assessee resulted in an income not incidental and not connected with the main activity or main object of the Trust, it would be a matter for assessment. Thus what has to be a subject matter for assessment cannot be considered as a ground for cancelling the registration under Section 12 AA (3).

18. Taking us through Circular No.11 of 2008 of Central Board of Direct Taxes dated 19.12.2008 issued immediately in the wake of the insertion of proviso to Section 2(15) of the Income Tax Act, 1961, learned Senior counsel appearing for the assessee submitted that as is evident from the reading of the circular, the question of rejection of registration under Section 12AA(3) would arise only in those cases where an entity uses this status of charitable institution Page 16 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad with a charitable object of general public utility as a mask or a device to hide the true purpose and that object is nothing other than trade, commerce or business or the rendering of any service in relation to trade, commerce or business; as far as the present case is concerned, Revenue has not substantiated with any material to show the absence of genuineness; all that the Revenue alleges is by conduct of matches, it has exhibited a sense of business or commercial character. This according to the assessee is not a good ground for cancelling the registration under Section 12AA of the Income Tax Act, 1961.

19. Going by the tenor of the language in Section 12AA(3) of the Act and Section 12AA(1) of the Act, the cancellation of the registration under Section 12AA of the Income Tax Act, 1961 is without any substance. He further pointed out that when in a similar assessee's case viz., Gujarat Cricket Association (supra) in the case of Vidarbha Cricket Association v. Commissioner of Income Tax-I, Nagpur the Income Tax Appellate Tribunal Ahmedabad Bench-A dated 31.01.2012 and in I.T.A.No.3/Nag/10 dated 30.05.2011 of the Nagpur Bench, respectively on the very same allegations for cancellation of registration under Section 12AA(3) had held that the cancellation of the registration under Section 12AA of the Income Tax Act, 1961 was contrary to law, the Chennai Bench of the ITAT ought to have followed these decisions, which were rendered as early as 2011 and 2012. He further pointed out to the unreported decision of this Court in the case of Gowri Ashram v. DIT (Exemptions) [2013] 356 ITR 325/217 Taxman 97/36 taxmann.com 15 (Mad.) as well as in the case of CITv. National Institute of Aeronautical Engg. Educational Society [2009] 315 ITR 428/184 Taxman 264 (Uttaranchal) and submitted that they stand on a different line, they being the decisions rendered on the rejection of the application for registration. He also referred to the decision of this Court reported in the case of Sarvodaya Ilakkiya Pannai (supra), wherein, under similar circumstances, this Court had held that when a trust is registered with definite objects to carry on its activities and under Section 12AA of the Income Tax Act, 1961, the Commissioner is empowered to cancel registration only on two conditions laid down under Section 12AA(3) of the Income Tax Act, 1961. He further pointed out that whether the income derived from such transaction would be assessed to tax or whether the trust would be entitled to exemption under Section 11 of the Income Tax Act, 1961 are entirely matters to be considered at the time of assessment. Thus, placing reliance on the decision of this Court reported in Sarvodaya Ilakkiya Pannai (supra), learned Senior Counsel appearing for the assessee submitted that the Income Tax Appellate Tribunal committed serious error in upholding the rejection order passed by the Director of Income Tax (Exemptions).

Page 17 of 32

ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad

20. Countering the claim made by the learned Senior Counsel appearing for the assessee, learned Standing counsel appearing for the Revenue, however, submitted that the condition for continuance of the registration depends on the satisfaction of the conditions given under the definition of 'charitable purpose' laid down under Section 2(15) of the Act; when the assessee's activities do not go hand in hand with the objects of the assessee's assessment, rightly, the Revenue had cancelled the registration. He further pointed out that at the time of grant of registration, the Commissioner is empowered to look into the objects of the trust, for the purpose of grant of registration. However, after granting registration, if the Revenue finds that the activities of the trust are not genuine and that the advancement of the object of the general public utility is not in terms of the objects of the trust and that the objects are in the nature of carrying on trade, commerce or business, the grant of registration originally given may be cancelled; thus, rightly, the registration was cancelled, hence, no exception could be taken to the order of the Income Tax Appellate Tribunal.

21. Heard learned Senior counsel appearing for the assessee and learned Standing counsel appearing for the Revenue and perused the materials available on record.

22. We had already extracted in the preceding paragraph, the objects of the association. Going by the objects, we find that the trust falls under the head of "any other object of general public utility" and hence falls within the meaning of charitable purpose under Section 2(15) of the Act. Section 2(15) of the Act defines "charitable purpose" as it originally stood at the time of grant of registration as under:

" 'charitable purpose' includes relief of the poor, education, medical relief and the advancement of any other object of general public utility."

23. Section 2(15) was amended under Finance Act,2008, with effect form 1.4.2009 by substituting the following provision which reads s under:

'2. Definitions.
.... (15) "charitable purpose" includes relief of the poor, education, medical relief, preservation of environment (including waterheds, 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;)' Page 18 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad
24. Section 2(15) as it stood prior to 1983 defined 'charitable purpose' to include relief of the poor, education, medical relief, and the advancement of any other object of general public utility not involving the carrying on of any activity for profit. The phrase "not involving the carrying on of any activity for profit" was omitted from the Section by the Finance Act 1983, with effect from 01.04.1984, consequent on the amendment to Section 11, where under profits and gains of business in the case of charitable or religious trust and institutions would not be entitled to exemption under that Section, except in cases where the business fulfilled the conditions under Section 11 (4). The Section was once again amended by substitution in the year 2008 under the Finance Act, 2008, with effect from 01.04.2009, streamlining the definition of 'charitable purpose', considering the fact that taking advantage of the phrase 'advancement of any other object of general public utility', number of entities operating on commercial lines claimed exemption on their income either under Section 20(23c) or under Section 11 of the Act. Thus, to limit the scope of this expression, Section was amended in the year 2008 that the advancement of any other object of general public utility shall not be a charitable purpose, if the object involved 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. Though the section as it stood prior to the substitution in 2008 contained no provision as in the proviso under the 2008 amendment, yet the Supreme Court held that that if the primary or dominant purpose of a trust or institution is charitable, another object which by itself may not be charitable but which is merely ancillary or incidental to the primary or dominant purpose would not prevent the trust or institution from being a valid charity: vide CIT v. Andhra Chamber of Commerce [1965] 55 ITR 722 (SC) (referred to in the decision reported in Addl. CIT v. Surat Art Silk Cloth Mfrs. Association [1980] 121 ITR 1/[1979] 2 Taxman 501 (SC). Thus if the dominant object or the primary object was charitable, the subsidiary object for the purpose of securing the fulfillment of the dominant object would not militate against its charitable character and the purpose would not be any the less charitable.

The amendment in the year 2008 made a drastic amendment to deny the status of a charitable purpose to an institution with the object of general public utility, having 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.

25. Proviso to Section 2(15) of the Income Tax Act states that if the objects involve the carrying on any activity in the nature of 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, the status of the institution will not be one for 'charitable purpose'.

26. The Central Board of Direct Taxes, in paragraph 3.2 pointed out to the scope of the circular as under:

Page 19 of 32
ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad "In such a case, the object of 'general public utility' will be only a mask or a device to hide the true purpose, which is trade, commerce or business or the rendering of any service in relation to trade, commerce or business. Each case would, therefore, be decided on its own facts and no generalization is possible. Assessees, who claim that their object is 'charitable purpose' within the meaning of Section 2(15), would be well advised to eschew any activity which is in the nature of trade, commerce or business or the rendering of any service in relation to any trade, commerce or business."

27. Thus, the anxiety of the Parliament in introducing the proviso to Section 2(15) of the Act is only to check those institution, which attempt to gain exemption under the cloak of a trust.

28. Section 11 of the Act states that income from property held for religious or charitable purposes shall not be included in the total income of the previous year. Section 12 deals with income of trusts or institutions from contributions. Section 12A deals with making application for registration of the trust/association so that the said institution will have the benefit of exemption under Section 11 and 12 of the Act.

29. Section 12AA of the Act prescribes procedure for registration. As per this, on receipt of the application for registration, the Commissioner is to call for such documents or information from the trust or institution in order to satisfy himself about the genuineness of activities of the trust or institution. The Section further empowers the Commissioner to make such enquiry as he deems necessary in this regard. Once the Commissioner is satisfied himself about the objects of the trust or institution and the genuineness of the activities of the trust, he has to pass an order in writing registering the trust or institution; if he is not so satisfied, he has to pass an order in writing refusing to register the trust or institution.

30. Section 12AA(3) of the Act inserted with effect from 01.10.2004 under the Finance (No.2) Act, 2004 and the amendment inserted by Finance Act, 2010, with effect from 01.06.2010 therein empowering the Commissioner to cancel the registration granted under the stated circumstances, reads as under:--

"Provision inserted under Finance Act, 2004:
Section 12AA(3):- Where a trust or an institution has been granted registration under clause (b) of sub-section (1) and subsequently the Commissioner is satisfied that the activities of such trust or institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution. Provided that no order under this sub-section shall be passed unless such trust or institution has been given a reasonable opportunity of being heard."

31. After amendment in the year 2010, Section 12AA(3) of the Income Tax Act reads as follows:

"Section 12AA(3):- Where a trust or an institution has been granted registration under clause (b) of sub-section (1) or has obtained registration at Page 20 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad any time under section 12A as it stood before its amendment by the Finance (No.2) Act, 1996 (33 of 1996) and subsequently the Commissioner is satisfied that the activities of such trust or institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution:
Provided that no order under this sub-section shall be passed unless such trust or institution has been given a reasonable opportunity of being heard."

32. Thus in contrast to Section 12AA(1)(b) of the Income Tax Act, 1961, where the grant of registration requires satisfaction about the objects of the trust as well as genuineness of the activities, for the cancellation of the registration under Section 12AA(3), all that it is insisted upon is the satisfaction as to whether the activities of the trust or institution are genuine or not and whether the activities are being carried on in accordance with the objects of the trust. Thus, even if the trust is a genuine one i.e., the objects are genuine, if the activities are not genuine and the same not being carried on in accordance with the objects of the trust, this will offer a good ground for cancellation. Thus, in every case, grant of registration as well as cancellation of registration rests on the satisfaction of the Commissioner on findings given on the parameters given in Section 12AA(1) and 12AA(3) of the Act, as the case may be.

33. Registration of the trust under the Act, confers certain benefits from taxation under the provisions of the Act. The conditions under which the income of the trust would be exempted under the provisions of the Act are clearly laid down under Section 11 as well as in Section 12 of the Act. Section 11 of the Act specifically points out the circumstances under which income of the trust is not to be included in the total income of the previous year of the person. So too, Section 12 of the Act on the income derived from property held for charitable or religious purposes.

34-35. Thus, when the assessee is in receipt of income from activities, which fits in with Sections 11 and 12 of the Act as well as from sources which do not fall strictly with the objects of the trust, would not go for cancellation of registration under Section 12AA of the Act on the sole ground that the assessee is in receipt of income which does not qualify for exemption straight away by itself. All that ultimately would arise in such cases is the question of considering whether Section 11 of the Act would at all apply to exempt these income from liability. These are matters of assessment and has nothing to do with the genuineness of the activity or the activities not in conformity with the objects of the trust. As rightly pointed out by learned Senior counsel appearing for the assessee, as is evident from the reading of Circular No.11 of 2008 dated 19.12.2008, the object of the insertion of first proviso to Section 2(15) of the Act was only to curtail institution, which under the garb of 'general public utility', carry on business or commercial activity only to escape the liability under the Act thereby gain unmerited exemption under Section 11 of the Act.

Page 21 of 32

ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad

36. In the decision reported in Sinhagad Technical Education Society v.CIT [2012] 343 ITR 23/206 Taxman 314/19 taxmann.com 136 (Bom.) the Bombay High Court held as follows:

"As a result of the amendment, which has been brought about by the Finance Act of 2010, Sub-section (3) of Section 12AA has been amended specifically to empower the Commissioner to cancel a registration obtained under Section 12A as it stood prior to its amendment by the Finance (No.2) Act, 1996. Sub- section (3) was inserted into the provisions of Section 12AA by the Finance (No.2) Act, 2004 with effect from 1 October 2004. As it originally stood, under sub-section (3), a power to cancel registration was conferred upon the Commissioner where a trust or an institution had been granted registration under clause (b) of sub-section (1) of Section 12AA. The Commissioner, after satisfying himself that the objects of the trust or an institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, was vested with the power to pass an order in writing cancelling the registration of such trust or institution. By the Finance Act of 2010, sub-section (3) was amended so as to empower the Commissioner to cancel the registration of a trust or an institution which has obtained registration at any time under Section 12A (as it stood before its amendment by the Finance (No.2) Act, 1996). As a result of the amendment, a regulatory framework is now sought to be put in place so as to cover also a trust or an institution which has obtained registration under Section 12A as it stood prior to its amendment in 1996.
** ** ** power under Section 12AA(3) can be exercised by the Commissioner in respect of a trust registered prior to 1 June 2010. The mere fact that a part of the requisites for the action under Section 12AA (3) is drawn from a time prior to its passing namely registration as a charitable trust under Section 12A prior to 2010 would not make the amendment retrospective in operation. The amendment does not take away any vested right nor does it create new obligations in respect of past actions."

37. As already pointed out earlier, the question as to whether the particular income of trust is eligible for exemption under Section 12 of the Act is a matter of assessment and this Court had pointed out in the decision reported in the case of Sarvodaya Ilakkiya Pannai (supra), as under:

"In order to avail the benefit of exemption under Section 11 of the Income Tax Act, 1961, a Trust can make an application to the Commissioner for registration under Section 12A of the Income Tax Act, 1961. On receipt of the said application for registration of a trust or institution, the Commissioner should satisfy himself about the genuineness of the activities of the trust or institution. In order to satisfy himself, the Commissioner may also make such enquiry as he may deem necessary in that behalf. In the event the Commissioner satisfies himself that the trust is entitled to registration keeping in mind the objects, shall grant registration in writing in terms of Section 12AA(1)(b)(i) of the Income Tax Act, 1961. In the event the Commissioner is not satisfied, he shall refuse such registration in terms of Section Page 22 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad 12AA(1)(b)(ii) of the Income Tax Act, 1961. Once such a satisfaction is arrived at by the Commissioner to grant, such registration cannot be cancelled by following the very same provision of section 12AA(b)(i) of the Income Tax Act, 1961 to go into the genuineness of the activities of the trust. However, the Commissioner is empowered to revoke the certificate in terms of Section 12AA(3) of the Income Tax Act, 1961. As Commissioner is empowered to revoke the certificate in terms of section 12AA(3) of the Income Tax Act, 1961. As per the said provision, in the event the Commissioner is satisfied subsequently i.e., after registration that the activities of such trust or institution are not genuine or not being carried out in accordance with the objects of the trust or the institution as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution."

38. After the grant of registration, if the Commissioner is satisfied subsequently that the activities of the institution are not genuine or they are not carried on in accordance with the trust/ institution, he could pass an order in writing cancelling the registration of such trust or institution.

39. Referring to Section 11 and 12A of the Act, this Court pointed out that the act of granting registration under Section 12AA(1) itself is a result of a satisfaction recorded by the Commissioner as regards the genuineness of the objects of the trust as well as the activities of the trust and once a satisfaction is arrived at by the Commissioner, the cancellation could only be in terms of Section 12AA(3) of the Income Tax Act, 1961.

40. This Court pointed out that the cancellation made in the case of assessee therein was not on the ground that the activities were not genuine, but the activities of the trust in publication and sale and spread of Sarvodaya Literature and Gandhian Ideologies was not the objects of the trust. This Court pointed out that the cancellation was made not on the ground that the activities of the trust were not genuine but the activities of the trust were not in accordance with the objects of the trust; when the trust was registered with definite objects, carrying on such activities would be in terms of the objects for which registration was granted.

41. Referring to Section 12AA of the Income Tax Act, 1961, this Court has held as under:--

"9. Under section 12AA, the Commissioner is empowered to grant or refuse the registration and after granting registration, would be empowered to cancel and that too, only on two conditions laid down under Section 12AA(3) of the Income Tax Act, 1961. Whether the income derived from such transaction would be assessed for tax and also whether the trust would be entitled to exemption under section 11 are entirely the matters left to the assessing officer to decide as to whether it should be assessed or exempted."

42. In the light of the law declared by this Court in the above said decision, we do not find that the scope of Section 12AA(3) of the Act is of any doubt for a fresh look. It is relevant herein to point out that in two other assessee's case, the Income Tax Appellate Tribunal, Ahmedabad Bench-A rendered in the case of Gujarat Cricket Association (supra) and that of the Nagpur Bench rendered Page 23 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad in the case of Vidarbha Cricket Association (supra), considered the said decision reported in Sarvodaya Ilakkiya Pannai (supra) rendered under Section 12AA(3) of the Act. On appeal before the respective High Courts, the decision of the Income Tax Appellate Tribunal was confirmed.

43. Leaving that aside, there being no dispute raised by the Revenue as to the genuineness of the trust, or as to the activities of the trust not being in accordance with the objects of the trust, the question of cancellation under Section 12AA of the Act does not arise. We further hold that at the time of grant of registration on 28.3.2003, the same was made taking into consideration the objects of the institution fitting in with the definition of 'charitable purpose' defined under Section 2(15) of the Act and the substitution of the Section itself came only 2008, with effect from 01.04.2009. As rightly pointed out by the learned senior counsel appearing for the assessee, the circular clearly brings out the object of the amendment and the amended provision has no relevance to the case . The power regarding cancellation, hence has to be seen with reference to the registration and the object satisfying the definition on 'charitable purpose', as it stood at the time of registration and not by the subsequent amendment to Section 2(15) of the Income Tax Act.

44. Learned Standing counsel appearing for the Revenue placed heavy reliance on the proviso to Section 12AA(3) of the Act and submitted that when the assessee has income received from conduct of the matches, which are commercial in nature, as had been found by the Income Tax Appellate Tribunal, the objects of the trust ceased to be charitable. He submitted that going by the definition of Section 2(15) of the Act, rightly, the Commissioner assumed jurisdiction under Section 12AA(3) of the Act to cancel the registration. He further pointed out that for the finding to be recorded that the activities of the trust are not genuine, one must necessarily look into the objects of the association; if the objects of the association reveal commercial nature in the conduct of matches, the association cannot be one for charitable purpose as defined under Section 2(15) of the Act. Thus, there could be no inhibition for the Commissioner to assume jurisdiction to issue show cause notice calling upon the assessee to state whether the association is genuine or not. He further submitted that on looking at the activities of the association, the Commissioner had rightly come to the conclusion that the assessee's registration was liable to be withdrawn.

45. We do not accept the submission of learned Standing counsel appearing for the Revenue. As rightly observed by learned Senior counsel appearing for the assessee, the Revenue granted registration under Section 12AA of the Act satisfying itself as to the objects of the association befitting the status as charitable purpose as defined under Section 2(15), as it stood in 2003 and after granting the registration, if the registration is to be cancelled, it must be only on the grounds stated under Section 12AA(3) of the Act with reference to the objects accepted and registered under Section 12AA, as per the law then stood under the definition of Section 2(15) of the Income Tax Act. Even therein, Courts have defined as to when an institution could be held as one for advancement of any other object of general public utility. Thus, if a particular Page 24 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad activity of the institution appeared to be commercial in character, and it is not dominant, then it is for the Assessing Officer to consider the effect of Section 11 of the Act in the matter of granting exemption on particular head of receipt. The mere fact that the said income does not fit in with Section 11 of the Act would not, by itself, herein lead to the conclusion that the registration granted under Section 12AA is bad and hence, to be cancelled.

46. It may be of relevance to note the language used in the definition "charitable purpose" in Section 2(15) of the Act, which states that charitable purpose includes relief of the poor, education, medical relief and advancement of any other object of general public utility. The assessee's case falls within the phrase of the definition 'general public utility'. In the decision reported in the case ofHiralal Bhagwati v. CIT [2000] 246 ITR 188 the Gujarat High court considered the said phrase in the context of Section 12AA registration and held that registration of the charitable trust under Section 12AA of the Act is not an idle or empty formality; the Commissioner of Income-tax has to examine the objects of the trust as well as an empirical study of the past activities of the applicant; the Commissioner of Income-tax has to examine that it is really a charitable trust or institution eligible for registration; the object beneficial to a section of the public is an object of "general public utility". The Gujarat High Court held that to serve as a charitable purpose, it is not necessary that the object must be to serve the whole of mankind or all persons living in a country or province; it is required to be noted that if a section of the public alone are given the benefit, it cannot be said that it is not a trust for charitable purpose in the interest of the public; it is not necessary that the public at large must get the benefit; the criteria here is the objects of general public utility. Thus, the Gujarat High Court held that in order to be charitable, the purpose must be directed to the benefit of the community or a section of the community; the expression "object of general public utility", however, is not restricted to the objects beneficial to the whole of mankind; an object beneficial to a section of the public is an object of general public utility; the section of the community sought to be benefited must undoubtedly be sufficiently defined and identifiable by some common quality of a public or impersonal nature.

47. The above said decision Hiralal Bhagwati (supra) came up on April 18, 2000. Evidently, the Revenue has not gone on appeal as against this judgment. In the decision reported in the case ofAsstt. CIT v. Surat City Gymkhana [2008] 300 ITR 214/170 Taxman 612 (SC) reference was made about this decision and the Apex Court pointed out that the Revenue did not challenge this case and it attained finality.

48. It is no doubt true that the decision reported in the case of Surat City Gymkhana (supra) was in the context of Section 10(23) of the Income Tax Act, 1961, nevertheless, the fact remains that the understanding of the scope of the expression "general public utility" would nevertheless is of relevance herein. Admittedly when the assessee was granted registration, the Revenue recorded its satisfaction that the objects are of charitable purpose. Thus only possible enquiry under Section 12AA of the Act for cancellation is to find out whether the activities of the trust are genuine or in accordance with the objects of the Page 25 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad trust. If any of the income arising on the activities are not in accordance with the objects of the trust, the assessee's income, at best, may not get the exemption under Section 11 of the Act. But this, by itself, does not result in straight rejection of the registration as 'trust' under Section 12AA of the Act. Consequently, we reject the prayer of the Revenue that Section 12AA(1) of the Income Tax Act, 1961 must be read along with Section 12AA(3) of the Income Tax Act, 1961 before considering the cancellation.

49. As far as the unreported decision of this Court in Gowri Ashram (supra) is concerned, on which heavy reliance was placed by the Revenue, the said decision relates to the rejection of the registration at the threshold of the application filed for registration. So too the decision of the Apex court reported in the case of National Institute of Aeronautical Engg. Educational Society (supra), wherein, rejection was made on the threshold of application for registration made by the assessee. The decisions relied on is thus distinguishable and has no relevance to the facts of the present case.

50. As far as unreported decision of this Court in Gowri Ashram (supra) is concerned, while rejecting the appeal filed by the assessee on the rejection of the application for registration, this Court observed that it was open for the assessee Society to renew its application as and when it expanded the objects of the Society and were approved by the competent Court. The rejection order passed by the Revenue was on the ground that the objects of the trust were not charitable in character. This decision also has no relevance to the case on hand.

51. As already noted in the preceding paragraphs, considering the provision under Section 12AA(3) of the Act, the cancellation or registration in a given case could be done only under the stated circumstances under Section 12AA(3) of the Act and in the background of the definition relevant to the particular year of registration. As rightly pointed out by the assessee, Revenue does not allege anything against the genuineness of the objects of the assessee or its activities. It rests its order only on the ground of the assessee receiving income from holding of matches which according to the assessee were not held by it. Thus, as regards the question as to whether the particular income qualified under Section 11 of the Act or not is not the same as activity being genuine or not. In the circumstances, we do not agree with the view of the Income Tax Appellate Tribunal that the order passed by the Director of Income Tax (Exemptions) was in accordance with the provisions of the Income Tax Act, 1961. He viewed that the conduct of test matches and ODI are in the nature of commerce or business. Though the assessee claimed their activities for promotion of sports, he held that the dominant feature is evident from the huge profits received and hence the amount received from BCCI as subsidy are commercial. As regards conducting of IPL Matches, he pointed out that though no services are rendered by the assessee for conducting the matches, the ground where the matches are played are given for rent which is a commercial venture. The subsidy received from BCCI included mainly TV Advertisements sold by BCCI for the conduct of IPL and their commercial receipts arising for IPL transactions. Therefore, the nature of receipt was important than the name of account under which it was accounted. Thus he Page 26 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad viewed that the objects and activities would no longer come within the definition of Section 2(15) of the Act after the amendment come in effect from 01.04.2009.

52. As rightly pointed out by the assessee, the Revenue does not question the objects of the Association as not genuine or are in accordance with the objects. All that the Revenue stated was that the nature of receipt could not be called a subsidy. Thus Revenue came to the conclusion that the objects and activities could not come within the meaning of 'charitable purpose' under Section 2(15) of the Act.

53. On going through the materials, the Income Tax Appellate Tribunal pointed out that instead of promoting and developing the game of cricket, the assessee was promoting and developing cricket as an entertainment and the tickets are highly priced; here, the assessee has shifted the activities of general public utility to commercial activity for generating revenue; the public merely participate to view costly matches; hence the conditions of Section 12AA(3) were satisfied. The Income Tax Appellate Tribunal agreed with the Director of Income Tax (Exemptions) that the expression 'subsidy from BCCI' was a misleading nomenclature and it was a share from the revenue collected by BCCI from the sale of telecast rights. The surplus from IPL Season-I worked out to 8.5% of the total receipts. It further held that 78% of the total receipt came out of advertisement revenue.

54. The Income Tax Appellate Tribunal pointed out that the physical aspect of the game was one in accordance with the objects of the assessee and the activities are genuine. However, the matches held were not in advancement of any specific object of general public utility. The pattern of receipt is commercial in character and the matches conducted are not in accordance with the objects of the Association. Thus, it rejected the assessee's case and held that both the conditions under Section 12AA(3) of the Act stood attracted.

55. As seen from the observation of the Income Tax Appellate Tribunal, although generally it accepted the case of the assessee that the physical aspect of the game was one in accordance with the objects, the quantum of receipt apparently led the Income Tax Appellate Tribunal and the Revenue to come to the conclusion that the activities are commercial and hence by Section 2(15) proviso to the Act, the receipt from BCCI could not be called as subsidy. As for the observation of the Income Tax Appellate Tribunal that the twin conditions stood satisfied is concerned, it is not denied by the Revenue that at the time of granting registration, the Commissioner had satisfied himself about the objects of the trust and the genuineness of the activities as falling within the meaning of 'charitable purpose', as it stood in 2003. The Revenue does not deny as a matter of fact that the objects remain as it was in 2003 and there is no change in its content to call the assessee's object as not genuine. There are no materials to indicate that the grant of registration was not based on materials indicating objects of general public utility.

56. The assessee is a member of Board of Control for Cricket in India (BCCI), which in turn is a member of ICC(International Cricket Council). BCCI allots test matches with visiting foreign team and one day international matches to Page 27 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad various member cricket association which organise the matches in their stadia. The franchisees conduct matches in the Stadia belonging to the State Cricket Association. The State Association is entitled to all in-stadia sponsorship advertisement and beverage revenue and it incurs expenses for the conduct of the matches. BCCI earns revenue by way of sponsorship and media rights as well as franchisee revenue for IPL and it distributes 70% of the revenue to the member cricket association. Thus the assessee is also the recipient of the revenue. Thus, for invoking Section 12AA read with Section 2(15) of the Act, Revenue has to show that the activities are not fitting with the objects of the Association and that the dominant activities are in the nature of trade, commerce and business. We do not think that by the volume of receipt one can draw the inference that the activity is commercial. The Income Tax Appellate Tribunal's view that it is an entertainment and hence offended Section 2(15) of the Act does not appear to be correct and the same is based on its own impression on free ticket, payment of entertainment tax and presence of cheer group and given the irrelevant consideration. These considerations are not germane in considering the question as to whether the activities are genuine or carried on in accordance with the objects of the Association. We can only say that the Income Tax Appellate Tribunal rested its decision on consideration which are not relevant for considering the test specified under Section 12AA(3) to impose commercial character to the activity of the Association. In the circumstances, we agree with the assessee that the Revenue has not made out any ground to cancel the registration under Section 12AA(3) of the Act".

15. Thus, it can be seen that the alleged commercial activities carried on by the assessee were also carried on by the Tamil Nadu Cricket Association and the above judgment is clearly applicable to the facts of the case before us. Therefore, on this ground, registration could not have been invoked u/s 12AA(3) of the Act.

16. Further, the CBDT vide circular No.21 of 2016 has also clarified the position as under:

"Subject - Clarification regarding cancellation of registration u/s 12A of the Income-tax Act 1961 in certain circumstances ~ regarding Sections 11 and 12 of the Income-tax Act, 1961 ('Act') exempt income of charitable trusts or Page 28 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad institutions, if such income is applied for charitable purpose and such institution is registered under section l2AA of the Act.
2. Section 2(l5) of the Act provides definition of "charitable purpose". It includes "advancement of any other object of general public utility" provided it does not involve carrying on of any activity in the nature of trade, commerce or business etc. for financial consideration, The 2nd proviso to said section, introduced w.e.f. 01-04-2009 vide Finance Act 2010, provides that in case where the activities of any trust or institution is of the nature of advancement of any other object of general public utility and it involves carrying on of any activity in the nature of trade, commerce or business; but the aggregate value of receipts from such commercial activities does not exceed Rs. 25,OO,000/~ in the previous year, the purpose of such trust/institution shall be deemed as "charitable" despite: it deriving consideration from such activities. However, if the aggregate value of these receipts exceeds the specified cut-off, the activity would no longer be considered as charitable and the income of the trust/institution 'would not be eligible for tax exemption in that year. Thus an entity, pursuing advancement of object of general public utility, could be treated as a charitable institution in one year and not a charitable institution in the other year depending on the- aggregate value of receipts from commercial activities. The position remains similar when the first and second provisos of section 2(15) get substituted by the new proviso introduced w.e.f 01-04-2016 vide Finance Act, 2015, changing the cut-off benchmark as 20'% of the total receipts instead of the fixed limit of Rs.25,00,000/- as it existed earlier.
3. The temporary excess of receipts beyond the specified cut-off in one year may not necessarily be the outcome of alteration in the very nature of the activities of the trust or institution requiring cancellation of registration already granted to the trust or institution. Hence, section 13 of the-Act has Page 29 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad been amended vide Finance Act, 2012 by inserting a new sub-section (8) therein to provide that such organization would not get benefit of tax exemption in the particular year in which its receipts from commercial activities exceed the threshold whether or not the registration granted is cancelled. This amendment has taken effect retrospectively from 1"1 April. 2009 and accordingly applies in relation to the assessment year 2009-10 onwards.
4. In view of the aforesaid position, it is clarified that it shall not be mandatory to cancel the registration already granted u/s 12.AA to a charitable institution merely on the ground that the cut-off specified in the proviso to section 2{15) of the Act is exceeded in a particu.lar year without there being any change; in the nature of activities of the institution. If in any particular year, the specified cut-off is exceeded, the tax exemption would be denied to the institution in that year and cancellation of registration would not be mandatory unless such cancellation becomes necessary on the grounds] prescribed under the Act.
5. With the introduction of Chapter XII-EB in the Act vide Finance Act. 2016, prescribing special provisions relating to tax on accreted income of certain trusts and institutions, cancellation of registration granted u/s 12AA may lead to a charitable institution getting hit by sub-section (3) of section 115TD and becoming liable to tax on accreted income. The cancellation of registration without justifiable reasons may, therefore, cause additional hardship to an assessee institution due to attraction of tax-liability on accreted income. The field authorities are, therefore, advised not to cancel the registration of a charitable institution granted u/s 12AA just because the proviso to section 2(15) comes into play. 'The process for cancellation of registration is to be initiated strictly in accordance with section 12AA(3) and 12AA(4} after carefully examining the applicability of these provisions.
Page 30 of 32
ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad
6. The above may be brought to the notice of all concerned.
Sd/ Deepshikha Sharma Director to the Govt. of India"

17. The Hon'ble Bombay High Court in the case of DIT (E) vs. Khar Gymkhana vide decision dated 6th June, 2016 in IT Appeal No.2349 of 2013 has also held that the DIT has no jurisdiction to cancel registration of a charitable institution on the ground that it is carrying on commercial activities which are in breach of the amended definition of "charitable purpose" in section 2(15) and that registration can be cancelled only if the activities of the trust are not genuine or are not being carried out in accordance with its objects and further that this is clarified by Circular No.21 of 2016. Thus, it can be seen that the registration withdrawn u/s 12AA(3) of the Act is not sustainable in the case of the assessee before us.

18. As regards the other grounds i.e. holding of a cricket match for women in violation of the object No.(xxviii), we find that the main object of the assessee is to promote the game of cricket and particularly for men only as there is a separate cricketing body for women. The reason given by the assessee for holding women's cricket match is that it was held at the instance of the BCCI particularly since the women cricket association was not functioning. We find that this activity cannot be said to be exactly in contravention of the objects of the assessee society. Even if it is to be considered to be in violation of the object, it is a solitary deviation and the AO might consider disallowing the income Page 31 of 32 ITA No 649 of 2015 Hyderabad Cricket Association Hyderabad derived by the assessee from conducting of such a match while computing the exempt income u/s 11 of the I.T. Act.

19. Further, as regards the expenditure which is not supported by bills and vouchers also, we are of the opinion that it can only lead to disallowance and not for withdrawal of registration u/s 12AA(3) of the Act. In view of the above, we set aside the order of the DIT (E) and assessee's appeal is accordingly allowed. Since we have already set aside withdrawal of the registration u/s 12AA(3) of the Act, we see no reason to adjudicate the other ground of appeal i.e. the date from which the registration shall be withdrawn or cancelled.

20. In the result, assessee's appeal is allowed.

Order pronounced in the Open Court on 13th October, 2016.

                Sd/-                                              Sd/-
         (S.Rifaur Rahman)                                   (P. Madhavi Devi)
        Accountant Member                                     Judicial Member

Hyderabad, dated 13th October, 2016.
Vinodan/sps
Copy to:

1 M/s. Sekhar and Suresh, CAs, 133/4 R.P. Road, Secunderabad 500003 2 Commissioner of Income Tax (Exemptions) Aaykar Bhavan, Basheerbagh, Hyderabad 3 Dy.CIT (E)- Hyderabad 4 The DR, ITAT Hyderabad 5 Guard File By Order Page 32 of 32