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 13, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Market Committee,, Karnal vs Assessee on 6 July, 2009

            IN THE INCOME TAX APPELLATE TRIBUNAL
                 (DELHI BENCH 'E' : NEW DELHI)

           BEFORE SHRI C.L. SETHI, JUDICIAL MEMBER
                              and
            SHRI B.C. MEENA, ACCOUNTANT MEMBER

                            ITA No.3685/Del./2009
                          (Assessment year : 2007-08)

Market Committee,                               vs.     ACIT,
Nissing, Distt. Karnal.                                 Karnal.

      (PAN : AAALM0086A)

      (APPELLANT)                                       (RESPONDENT)

                 ASSESSEE BY : Shri Sidharth Jain, FCA
                REVENUE by : Shri A.K. Monga, Senior DR

                                         ORDER

PER B.C. MEENA, ACCOUNTANT MEMBER :

This is an appeal filed by the assessee arises out of the order of the CIT (Appeals), Karnal dated 06.07.2009.

2. The assessee has filed a return of income in the status of local authority. Excess of income over expenditure was claimed exempted u/s 11 of the Income-tax Act. The assessee is a market committee which is a statutory body functions under the supervision and control of the Haryana State Agricultural Marketing Board and the Haryana State Government. The main objects of the committee are to help the farmers and to sell their goods at the maximum price.

3. The grounds of appeal read as under :-

2 ITA No.3685/Del./2009

"1. That the Learned CIT (A), wrongly considered the accrued interest of Rs.2672250/- which was not received from HVPN and there is also remote possibilities of recovery of principal even is unjustified and illegal and deserves to be quashed in the interest of natural justice.
2. That the Learned CIT (A), wrongly considered the accrued interest of Rs.210000/- which was not received from Market Committee Pundri, which is unjustified and illegal and deserves to be quashed in the interest of natural justice.
3. That the LD CIT (A) has erred in law while confirming the non consideration of depreciation of Rs.636547/- as application of income under section 11 to 13 of the Income tax Act, and therefore the same may please be confirmed as application of income for the purpose of computation of income of the assessee.
4. That Ld CIT (A) wrongly confirmed the disallowance of unabsorbed depreciation carried forward losses which is illegal and unjustified.
5. That the Ld CIT (A) has erred in law while confirming the action of Ld AO about non consideration of excess amount of application of income for previous years, which is also to be adjusted in the current year as application of income under 11 to 13 of the IT Act, which is illegal, unjustified and against the natural law and therefore the same may please be considered as application of income for period under consideration.
6. That the Ld CIT (A) has erred in law while confirming the non consideration of advance income tax paid as application of income under section 11 to 13 of the Income tax Act, and therefore the same may please be confirmed as application of income for the purpose of computation of income of the assessee."

4. In Ground Nos.1 & 2, the assessee has challenged the wrong consideration of accrued interest of Rs.26,72,250/- as income not received from HVPN as income and Rs.2,10,000/- as income not received from Market Committee, Pundri, where there is remote possibility of recovery of principle.

3 ITA No.3685/Del./2009

5. At the outset of the hearing, the learned AR submitted that these grounds are covered in favour of the assessee by various decisions of ITAT and one of which is ITAT, Delhi Bench 'F' in Market Committee, Assandh vs. ACIT, Karnal in ITA No.2633/Del./2008 Assessment Year 2005-06 vide order dated 29th May, 2009 and the ITAT, Delhi bench 'F' vide para nos.8 to 11 held as under :-

"8. Issue no. B is regarding interest income which was assessed by the AO on accrual basis where as claim of the assessee is that all the assessees are following cash system of accounting and hence interest income is to be taxed on receipt basis and not on accrual basis. This issue has been raised by the assessee in following appeals as per ground nos. mentioned therein against each appeal :-
       Sl.No.                 ITA No.                          Ground Nos.
       1.                     2633                             2&6
       2.                     2645                             2, 7 & 8
       3.                     2646                             2, 7 & 8
       4.                     2647                             2, 7, 8
       5.                     2771                             5
       6.                     2772                             2
       7.                     2773                             2
       8.                     2634                             2
       9.                     2636                             2
       10.                    2637                             2

9. It is submitted by ld. A.R. of the assessee that this issue is covered in favour of the assessee by the Tribunal decision in the case of various Market Committees as per ITA 3830/Del/2007 dated 25.4.2008 and in ITA no.3111/Del/07 dated 6.2.2009. It is submitted, that both the Tribunal decisions are available in the paper book at page nos.14 to 20 and 54 to 61 of the paper book. Our attention was drawn to Para no.4 of the first cited decision (supra) and para no.13 of the second cited decision (supra) of the Tribunal. It is submitted that as per both these judgements, similar issue was restored back by the Tribunal to the file of ld CIT(A) for a fresh decision and' accordingly in the present cases also, this issue may be restored back to the file of the ld CIT(A) for a fresh decision with similar directions. The ld DR of the Revenue' supported the orders of the authorities below.
10. We have considered the rival submissions, perused the material on record and have gone through the orders of the authorities below. We find that the issue has been decided by the Tribunal at paragraph no.13 in ITA 3111/Del/07. We reproduce below, para no.13 from page no.59 of the paper book.
4 ITA No.3685/Del./2009
"13. In view of above, we feel it appropriate that this aspects should also be decided on merit. Ld CIT(A) says that it is clear from the audit report as well as from the final account that the assessee is following mixed system of accounting. But he has not cited even a single instance as per which the assessee has considered income or expense on accrual basis and not on cash basis. Before us, the audit report and final accounts are not furnished. Under these facts, we feel that this issue should be decided afresh by the ld CIT(A) after recording a concrete basis of his decision. We set aside the orders of ld CIT(A) regarding this aspect that interest income is assessable on accrual basis, and restore this matter to ld CIT(A)in all these cases with the direction that he should decide this aspect of the matter on merit after providing adequate opportunity of being heard to both sides and he should indicate in his order the basis of his decision on this issue. This ground of the assessee is allowed for statistical purposes in all these cases."

11. In the present cases also, the ld CIT(A) has decided this issue against the assessee on the basis that the assessee was following mercantile system of accounting/mixed system of accounting were as the claim of the assessee is that these assessees are following cash system of accounting. The ld CIT(A) had not given even a single instance in the present cases also, as per which he has held that the assessee has considered income or expenses on accrual basis and not on cash basis. We, therefore, feel it fit and proper to set aside the order of ld CIT(A) on this issue and restore this matter back to his file in all the cases with a direction that he should decide this aspect of the matter afresh on merit after providing a reasonable opportunity of being heard to both sides and to indicate in his order the basis of his decision on this issue. One more contention was raised by ld AR for the assessee that even if it is held that interest income in the present cases are taxable on accrual basis, the same should be considered as application of income also because admittedly, such interest income was not received by these assessees. We direct the ld CIT(A) that if the assessee raises this contention before him, he should decide this aspect of the matter also as per the law. This issue stands decided in favour of the assessee for statistical purposes.

6. Ld. DR has not made out any contrary decision.

7. Respectfully following the same, we restore this issue to the file of the ld. CIT (A) to decide the issue as per the direction of the ITAT in the aforesaid judgement.

5 ITA No.3685/Del./2009

8. In Ground No.3, the issue is regarding the non-consideration of depreciation of Rs.636547/- as application of income under section 11 to 13 of the Income tax Act.

9. The learned AR submitted that this issue is also covered in favour of the assessee by various decisions of ITAT. He submitted that ITAT, Delhi Bench 'F' in Market Committee, Assandh vs. ACIT, Karnal, cited supra, vide para nos.12 to 15 held as under :-

"12. Issue no.C raised regarding non consideration of depreciation as application of income. This issue has been raised by the assessee in following appeals as per ground nos. mentioned therein against each appeal :-
Sl.No. ITA No. Ground Nos.
1. 2633 3 2. 2635 2 3. 2645 3 4. 2646 3 5. 2647 3 6. 2770 2 7. 2771 2 8. 3655 3 9. 2772 3 10. 3654 3 11 2773 3 12. 3656 3 13. 2774 2
13. It was submitted by ld A.R. for the assessee that this issue also is covered in favour of the assessee by the Tribunal decisions in the cases of various Market Committees as per ITA no.3355/Del/2007 dated 27.1.2009, ITA 1089/Del/08 dated 19th September, 2008 and ITA No.3357/Del/07 dated 20th June, 2008. It is submitted that all these Tribunal decisions are available on pages 1 to 4, 5 to 9 and 21 to 42 of the paper book. Our attention was drawn to para no.4 and 5 of the first Tribunal decision, para 5 of the second Tribunal decision and para no.11 of the third Tribunal decisions. It is also submitted that the Tribunal has followed the judgements of Hon'ble Gujarat High Court rendered in the case of CIT vs Seth Manilal Ranchhoddas Vishram Bhawan Trust as reported in 198 ITR 598 and the judgement of Hon'ble Bombay High 6 ITA No.3685/Del./2009 Court rendered in the case of CIT vs Institute of Banking Personnel Selection (IBPS) as reported in 264 ITR 110 and also of Hon'ble Madras High Court rendered in the case of CIT vs Raipur Pallottine Society (M.P. High Court) (1989) 180 ITR 579. It was submitted that in view of this, in present cases also, this issues should be decided in favour of the assessee. Ld. D.R. for the Revenue supported the orders of authorities below.
14. We have considered the rival submissions and have gone through the orders of authorities below and the decisions of the Tribunal cited by ld AR for the assessee. We find that as per the Tribunal decisions, available on paper book, this issue has been decided by the Tribunal in favour of the assessee. For the purpose of ready reference, we reproduce para no.11 from Tribunal decision in ITA 3357/Del/07, which is available on page no.32 of the paper book.
"Regarding the second issue, we find that ld CIT (A) has decided the issue in favour of assessee on the basis of the judgement of Hon'ble Gujarat High Court in the case of Seth Manilal Ranchhoddas Vishram Bhawan Trust (supra) and the judgment of Hon'ble Bombay High Court in the case of institute of Banking Personal Selection (supra), We find that in the case of Seth Manilal Ranchhoddas Vishram Bhawan Trust (supra), the issue before Hon'ble Gujarat High Court was as to whether while computing income u/s 11(1)(a) of the I.T. Act, depreciation has to be allowed. In this case, Hon'ble Gujarat High Court has followed the judgement of Hon'ble Madras High Court rendered in the case of CIT vs Rao Bahadur Calauala Cannun Chetty Charity 135 ITR 485 and judgement of Hon'ble Madras High Court rendered in the case of CIT vs Raipur Pallotine Society, 180 ITR 579 wherein it was held that for the purpose of computing accumulation of income .allowable to the extent of 25% of income, the income has to be computed in the normal commercial manner and hence, depreciation has to be allowed in computing that income. No contrary judgement has been brought to our notice and hence, we are of the considered opinion that no interference is called for in the order of ld CIT (A) on this issue also because this issue is decided by him following various judgement of Gujarat and Bombay High Court and hence we confirm the same. This issue is also decided in favour of assessee.
15. Respectfully following the precedent, in the present cases also, this issue is decided in favour of the assessee on similar lines. Hence this issue stands decided in favour of assessee."
7 ITA No.3685/Del./2009

10. Respectfully following the aforesaid order, we allow this ground of the assessee's appeal on the similar lines. Hence, this issue stands decided in favour of the assessee.

11. Ground No.4 is related to allowing the benefit of unabsorbed depreciation and carry forward losses. At the outset, learned AR submitted that this issue is covered in favour of the assessee by the decision of ITAT, Delhi Bench 'F' in Market Committee, Assandh vs. ACIT, Karnal, cited supra. Learned DR was also not having any contrary view in this regard.

12. We have heard both the sides. ITAT on this issue has decided as under:-

"18. We have considered the rival submissions and have gone through the orders of authorities below and the decisions of the Tribunal cited by ld. AR for the assessee. We find that as per the Tribunal decisions, available on paper book, this issue has been decided by the Tribunal in favour of the assessee. For the purpose of ready reference, we reproduce para no.16 from Tribunal decision in ITA 3111/Del/07, which is available on page no.60, 61 of the paper book.
"16. We have heard the rival submissions and perused the material available on record and have gone through the orders of the authorities below and the judgements cited before us. We find that this issue is decided by the ld. CIT(A) on the basis that since the assessee has been held to be eligible for exemption u/s 11, there is no question of allowing of depreciation or unabsorbed depreciation. He has not recorded his finding as to whether there are any brought forward unabsorbed depreciation/losses or not for A.Y. 2002-03 and 2001-02 in ITA 4111/D/07 and for A.Y. 2002- 03 in ITA 3111/ D/ 07. No material has been placed before us on this aspect. The issue regarding allowability of depreciation is to be decided in A.Y: 2001-02 and 2002-03 and not in the present year. If the claim of assessee regarding depreciation is allowed in A.Y. 2001-02 and 2002-03 and if the same remained unabsorbed in those years and in A.Y. 2003-04, the same has to be allowed as set off in the present year from income of present year before allowing exemption u/ s 11. Similarly, if there is any B/F losses of these years and its carry forward was allowed in those years, and it could not be set off in A. Y. 2003-04, then set off of the same should be allowed in the present year before allowing exemption u/s 11. The issue regarding eligibility of exemption is not relevant because set off of B/F unabsorbed depreciation/loss is to be allowed as per law 8 ITA No.3685/Del./2009 whether the income is exempt or not and exemption will of the remaining income, if any. We restore this issue to the file of A.O. to allow set off of B/F unabsorbed dep./losses if any of A.Y. 2001- 02 and 2002-03 if carry forward of the same in these years has been allowed and if it could not be set off in A.Y. 2003-04. This ground of assessee is allowed for statistical purposes in both these cases."

19. From the above, we find that as per this decision of the Tribunal, the matter was restored back to the file of A.O. to allow set off of brought forward unabsorbed depredation/losses, if it is found that carry forward of the same has been allowed in earlier years which remained to be set off till the present A.Y. In the present cases also, we find that the ld. CIT (A) has decided this issue against the assessee on the basis that question of carry forward of losses is not relevant when income is assessed as per S.11 to S.13. No finding is given by ld. CIT (A) as to whether carry forward was allowed in the year for which the assessee is claiming carry forward or whether such carry forward even if allowed remained unadjusted during the present A.Y. and under these facts, we restore this issue back to the file of A.O. as per earlier Tribunal decision, para 16 of which was reproduced above. The A.O. is directed to allow set of brought forward unabsorbed depreciation/losses, if any, if carry forward of the same in earlier years has been allowed and the same remains to be adjusted till the present A.Y. which is in appeal before us. The AO should pass necessary order as per law in all these cases on this issue after providing reasonable opportunity of being heard to the assessee. This issue is decided in favour of assessee for statistical purposes."

Respectfully following the same, we also restore this issue to the file of Assessing Officer.

13. Ground No.5 is related to the direction of CIT (A) to consider the excess amount of application of income of previous years to be adjusted in current year. The revenue has claimed that there is no such provision in section 11 to 13 of the Income-tax Act, therefore, such directions are not as per law. Learned AR submitted that this issue is also covered in favour of the assessee by the decision of ITAT in ITA No.2633/Del/2008 in the case of Market Committee, Assandh vs. ACIT, Karnal, cited supra. Learned DR did not controvert the finding of the learned AR.

9 ITA No.3685/Del./2009

14. After hearing both the sides and perusing the decision relied upon by the learned AR, we find that the issue is covered in favour of the assessee vide para nos.23 to 25 of the aforesaid order of the ITAT and ITAT has decided as under :

"23. We have considered the rival submissions, perused the material available on record and have gone through the orders of authorities below and the judgements cited by ld AR for the assessee. First, we examine the applicability of the judgement of Hon'ble Madras High Court in the present case. In that case, we find that as per the facts noted by Hon'ble Madras High Court, the surplus income of assessee according to books was Rs.3,91,020/- and the AO in that case had disallowed and added back various amounts total of which was Rs.1,54,657/-. It is also noted that for the purpose of this A.Y., the income should have been Rs.5,45,687/- being the sum total of book income Rs.3,92,020/- and the addition made by AO of Rs.1,54,667/-. It is also noted by Hon'ble Madras High Court that it was held by the Tribunal that even if this amount of Rs.5,45,687/- was recorded as income of assessee, the entire amount would be exempt because the assessee has spent on charitable and religious purposes a sum of Rs.7,98,081/-. Hence, it was held by the Tribunal that the assessee was entitled to exemption u/s 11(1). Against this decision of the Tribunal there was a reference to Hon'ble Madras High Court and it was held that since some facts were not clear as to whether the amount of Rs.7,98,081/- included the surplus of Rs.3,91,020/- and also for want of clarification as to where from this amount of Rs.7,98,081/- came from and whether it is including accumulated surplus of preceding years and for want of some other clarifications, the questions could not be answered and the matter was restored back to the Tribunal to verify these matters and dispose of matter in accordance with S.11 of the Act. The last para of the judgement of Hon'ble Madras High Court is relevant which is reproduced below from page 839 of 223 ITR.
"According to the Tribunal, the surplus for the purpose of the A.Y.1 would be Rs.3,91,020/- + Rs.1,54,666 i.e. Rs.5,45,687/-. If that is so, where did the surplus income of Rs.7,98, 081/- come from? Whether it is an accumulated surplus of the P.Y. or whether it includes the surplus of Rs.3,91,020/-. If it is accumulated surplus of the P.Ys, it is not known whether the assessee has followed the procedure as contemplated u/s 12(2) of the Act. The Tribunal is, therefore, directed to verify as to whether the surplus of Rs.7,98,081 included the surplus of Rs.3,91,020/- and where this Rs.7,98,081/- came from, and whether the said amount has been applied for charitable purposes in accordance with the provisions contained in S.11(1) of the Act. Without getting clarifications on these aspects, it is not possible to answer the question referred to us. After ascertaining these facts, the Tribunal is directed to dispose of this matter in accordance with the provisions contained in S.11 of the Act. We, accordingly, return the questions referred to us 10 ITA No.3685/Del./2009 unanswered."

24. From the above, it is clear that this judgement is of no help to the assessee in the present dispute before us.

25. Now, we examine the applicability of the judgement of Hon'ble Rajasthan High Court rendered in the case of Maharana of Mewar Charitable Foundation (supra). We find that this issue is covered in favour of assessee by this judgement of Hon'ble Rajasthan High Court rendered in the case of CIT vs. Maharana of Mewar Charitable Foundation as reported in 164 ITR439. In this case, the issue before Hon'ble Rajasthan High Court was as to whether the deficit of Rs.59,770/- arising out of excess of expenditure over income during the P.Y. relevant to A.Y. 19~O- 71 should be set off against the surplus of income over expenditure relating to the A.Y. 1971-72 in computing the taxable income of the later A.Y. Under these facts, it was held by Hon'ble Rajasthan High Court that the Tribunal was right in directing that the deficit of Rs.59,770/- arising out of excess of expenditure over income during the P.Y. relevant to A.Y. 1970-71 should be set off against the surplus of income over expenditure relating to the A.Y. 1971-72 in computing the taxable income of the later A.Y. No other contrary decision was brought to our notice by ld. D.R. for the Revenue and hence respectfully following this judgment of Hon'ble Rajasthan High Court we hold that deficit arising out of the excess of expenditure over income during any earlier year can be set off against the income of the current year but the relevant facts regarding quantum of such excess expenditure over income in the earlier year is not available before us and hence, we restore back this issue to the file of AO to find out as to whether there was any excess of expenditure over income in any earlier year and if there is so excess of expenditure over income found in any earlier year, the same can be set off against the income of the current year as per this judgement of Hon'ble Rajasthan High Court. With these directions, this issue is restored back to the file of AO for his decision after providing reasonable opportunity of being heard to the assessee." Since the quantum of the excess expenditure over income in the earlier years is not available before us, we restore the issue to the file of the Assessing Officer with a direction that if there is so excess of expenditure over income found in any earlier year, the same can be set off against the income of the current year in view of the judgment of Hon'ble Rajasthan High Court in the case of CIT vs. Maharana of Mewar Charitable Foundation, 164 ITR 439.

15. In ground no.6, the issue is regarding payment of income/advance tax which as per assessee should be considered as application of income. Learned AR submitted that this 11 ITA No.3685/Del./2009 issue is also covered in favour of the assessee by the decision of ITAT in ITA No.2633/Del/2008 in the case of Market Committee, Assandh vs. ACIT, Karnal, cited supra. He also relied on the judgement of Hon'ble A.P. High Court in the case of CIT vs. Nizams Suppl. Religious Endowment Trust (Trustee of HEH) (A.P. High Court) (1981) 127 ITR 378 and judgement of Hon'ble Madras High Court in the case of CIT vs. Janaki Ammal Ayya Nadar Trust (Madras High Court). Learned DR did not controvert the finding of the learned AR.

16. After hearing both the sides and perusing the decision relied upon by the learned AR, we find that the issue is covered in favour of the assessee vide para nos.30 to 32 of the aforesaid order of the ITAT and ITAT vide para 32 has decided as under :

"32. We have considered the rival submissions, perused the materials on record and have gone through the orders of authorities below and the Tribunal decision cited by ld. AR for the assessee. We find that it has been held by Hon'ble Madras High Court in the case cited (supra) that the payment of tax should be treated as having been applied for charitable purposes and the assessee is entitled to exemption. Respectfully following this judgement of Hon'ble Madras High Court, we decide this issue in favour of assessee in all these cases. This issue stands decided in favour of assessee."

17. Respectfully following the aforesaid order, we allow this ground of the assessee's appeal.

18. In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced in open court on this 30th day of June, 2011.

             SD/-                                              SD/-
           (C.L. SETHI)                                  (B.C. MEENA)
         JUDICIAL MEMBER                             ACCOUNTANT MEMBER

Dated the 30TH day of June, 2011
TS
                                  12   ITA No.3685/Del./2009

Copy forwarded to:
       1.Appellant
       2.Respondent
       3.CIT
       4.CIT (A), Karnal
       5.CIT(ITAT), New Delhi.
                                             AR, ITAT
                                           NEW DELHI.