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 5, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Rasipuram Vivekananda Educational ... vs Ito, Exemption Ward,, Salem on 4 July, 2025

                 आयकर अपीलीय अिधकरण, 'बी'  यायपीठ, चे ई।
              IN THE INCOME TAX APPELLATE TRIBUNAL
                         'B' BENCH: CHENNAI

                           ी एबी टी. वक , ाियक सद एवं
                             ी जगदीश, लेखा सद के सम

           BEFORE SHRI ABY T. VARKEY, JUDICIAL MEMBER AND
               SHRI JAGADISH, ACCOUNTANT MEMBER


              आयकर अपील सं./ITA Nos.1069 & 1071/Chny/2025
             िनधा रणवष /Assessment Years: 2019-20 & 2021-22

Rasipuram Vivekananda-                      v.   The ITO,
              Educational Trust,                 Exemptions Ward,
40-A,                                            Salem.
Sri Vidya Mandir School Campus,
Dr.Hedewar Nagar, Kattur Road,
Rasipuram, Namakkal-637 408.

[PAN: AAATR 9059 G]
(अपीलाथ /Appellant)                              (  यथ /Respondent)

अपीलाथ  क  ओर से/ Appellant by              :    Mr.T. S. Lakshmi -
                                                        Venkataraman, FCA
   थ की ओर से /Respondent by                :    Ms. Gouthami Manivasagam,
                                                 JCIT
सुनवाईकीतारीख/Date of Hearing               :    18.06.2025
घोषणाकीतारीख /Date of Pronouncement         :    04.07.2025


                                 आदेश / O R D E R

PER ABY T. VARKEY, JM:

These are appeals preferred by the assessee Trust against the separate orders of the Learned Commissioner of Income Tax (Appeals)/Addl/JCIT(A)-3, Mumbai, (hereinafter referred to as "the Ld.CIT(A)"), dated 31.12.2024 for the Assessment Year (hereinafter referred to as "AY") 2019-20 & 2021-22.

ITA Nos.1069 & 1071/Chny/2025 (AYs 2019-20 & 2021-22) Rasipuram Vivekananda Educational Trust :: 2 ::

2. At the outset, the Ld.AR of the assessee brought to our notice that there is a delay of '48' days in filing of the appeals and filed application for condonation of delay along with the affidavit. A perusal of the contents of it, we are convinced that there was sufficient cause for condonation of delay and therefore, we condone the delay and proceed to hear the appeals on its merits.
3. The Ld.AR for the assessee brought to our notice that the common issue involved in both the appeals is disallowance of exemption claimed u/s.11 of the Income Tax Act, 1961 (hereinafter referred to as 'the Act') to the extent of Rs.22,00,000/- for AY 2019-20 and Rs.28,28,783/- for AY 2021-22. Since both the issues are similar/identical, therefore, the appeal for AY 2019-20 is taken as the lead case and the result of which will be followed for AY 2021-22.
4. The assessee trust is registered u/s.12A of the Act and the return of income (RoI) for AY 2019-20 was processed by the CPC u/s.143(1) of the Act dated 18.05.2020 computing the total income at Rs.22 lakhs which was challenged before the Ld.CIT(A) who has disposed of the appeals by passing the impugned order by which he has directed the AO to assess the net income of the assessee-Trust after verifying the quantum expenditure claimed by the assessee which issue according to the Ld.AR ITA Nos.1069 & 1071/Chny/2025 (AYs 2019-20 & 2021-22) Rasipuram Vivekananda Educational Trust :: 3 ::
was not before the First Appellate Authority and to demonstrate that he drew our attention to the chart which is reproduced as under:

                                                                           Income to be
                                                          Assessed
 Assessment        Income                                                Assessed as per
                                   Gross receipts      Income as per
    Year          Returned                                                  the order of
                                                           143(1)
                                                                              CIT(A)
     2019-20               NIL   Rs.6,57,69,115/-      Rs.22,00,000/-    Rs.1,42,20,740/-
     2021-22     Rs.3,25,440/-   Rs.3,14,36,423/-      Rs.28,28,783/-      Rs.91,96,797/-



5. According to the Ld.AR, from the aforesaid chart it is discernable that for AY 2019-20 the action of the Ld.CIT(A) would tantamount to enhancement of income from Rs.22 lakhs to Rs.1,42,20,740/- and likewise for AY 2021-22, it would enhance from Rs.28,28,783/- to Rs.91,96,797/-. In such a scenario, according to Ld AR, if the Ld.CIT(A) desired to enhance the income of the assessee, the Ld. appellate authority should have followed the procedure laid down in section 251 of the Act i.e. by giving an opportunity to the assessee before making such enhancement which procedure was not followed in this case by the first appellate authority. Therefore, according to the Ld.AR, action of the Ld.CIT(A) is bad in law. On this submission of assessee, the Ld.DR couldn't rebut the same. In such a scenario, we are of the view that there is per-se violation of principles of natural justice as well as violation of statutory provisions i.e. sec.251 of the Act, wherein there is a clear mandate given to the Ld.CIT(A) to give notice of enhancement and only after giving opportunity to the assessee, the Ld.CIT(A) could have given ITA Nos.1069 & 1071/Chny/2025 (AYs 2019-20 & 2021-22) Rasipuram Vivekananda Educational Trust :: 4 ::
any direction for enhancement. And since, the impugned directions given by the Ld.CIT(A) tantamounts to enhancement, we are of the view that Ld CIT(A) ought to have followed the procedure prescribed in section 251 of the Act, failure of it amounts to arbitrary action and therefore, we are inclined to set aside both the impugned orders and restore the appeals back to the file of the Ld.CIT(A) to decide the grounds of appeal raised by the assessee in accordance to law after hearing the assessee. The assessee is directed to file all relevant documents/written submissions required for adjudication with respect to both the appeals.
6. In the result, appeals filed by the assessee are allowed for statistical purposes.

Order pronounced on the 04th day of July, 2025, in Chennai.

                   Sd/-                                            Sd/-
                  (जगदीश)                                      (एबी टी. वक )
               (JAGADISH)                                   (ABY T. VARKEY)
 लेखा सद      /ACCOUNTANT MEMBER                     याियक सद य/JUDICIAL MEMBER
चे ई/Chennai,
 दनांक/Dated: 04th July, 2025.
TLN

आदेश क   ितिलिप अ ेिषत/Copy to:

1. अपीलाथ /Appellant
2.        थ /Respondent

3. आयकरआयु!/CIT, Chennai / Madurai / Salem / Coimbatore.

4. िवभागीय ितिनिध/DR

5. गाड& फाईल/GF