Income Tax Appellate Tribunal - Chennai
House Of Salvation, Chennai vs Assessee on 1 April, 2013
IN THE INCOME TAX APPELLATE TRIBUNAL
'D' BENCH, CHENNAI
BEFORE Dr. O.K. NARAYANAN,VICE-PRESIDENT
AND SHRI VIKAS AWASTHY, JUDICIAL MEMBER
ITA No.74/Mds/2013
M/s. House of Salvation, Vs. Assistant Commissioner of Income
C/o. S.Sridhar, Advocate, Tax, Circle II,
New No.14, Old No.82, Flat No.5 Erode.
1st Avenue, Indira Nagar, Adyar,
Chennai-600 020.
PAN: AAATH9029C
(Appellant) (Respondent)
Appellant by : Mr. S.Sridhar, Advocate
Respondent by : Ms. Vidisha Kalra, CIT (DR)
Date of Hearing : 1st April, 2013
Date of Pronouncement : 1st April, 2013
ORDER
Per Vikas Awasthy, JM:
The appeal has been filed by the assessee impugning the order of Commissioner of Income Tax-II, Coimbatore dated 24.09.2012 vide which the application for registration under section 12A of the Income Tax Act has been rejected by the CIT.
2. The assessee is a trust constituted on 7.3.2002. A perusal of the trust deed shows that the trust has been 2 ITA No.74/Mds/2013 constituted as charitable and religious trust with the following objects:-
"a) To conduct spiritual prayer houses for the welfare of all people and promotion of Universal Love brotherhood and world place.
b) To give, provide, render, help and assistance to implement any scheme for providing livelihood and upliftment for the poor.
c) To promote the hill tribal from their stagnate condition.
d) To establish and maintain nurseries, primary, middle, secondary, Higher Secondary, Matriculation Schools and colleges without profit motive.
e) To establish promote, set up maintain, assist, aid or help in the setting up and maintaining and running of hospitals, charitable dispensaries, maternity house, medical camps for rendering or providing medical relief to the suffering humanities.
f) To establish, promote, set up, run, maintain, assist, finance and to help in the setting up maintaining and running up orphanages, widow homes, lunatic asylums, poor homes and other establishments for the relief and help for poor, old and destitute and handicapped without any 3 ITA No.74/Mds/2013 discrimination of caste, colour, creed and religion.
g) To organize, arrange, conduct, lectures, classes and seminars and bring out any distribute auto and video cassettes and magazines and other literature, moral and spiritual love among public.
h) To start, build, establish, maintain and give donation to churches, prayer houses, prayer towers, worship centres, bible schools, youth leagues and women's fellowship and promote such other spiritual activities.
k) To work in co-ordination with any other trust or institutions having similar aims and objects and to aid, assist them in any manner.
l) The activities of the trust will not be carried out outside India.
m) To give AIDS awareness and assistance for the relief of persons and animals effected by natural and other calamities such as flood, fire, famine, cyclone, earthquake, storm, accident, drought aid epidemic.
n) the benefits of the Trust are seen to all irrespective of caste, religion, creed and colour."4 ITA No.74/Mds/2013
3. The assessee made an application for registration of the trust under section 12A of the Act on 8.3.2011. The CIT on the basis of the report of Assistant Commissioner of Income Tax, Circle-II, Erode rejected the application of the assessee vide impugned order dated 24.9.2012. A perusal of the order shows that the same is sketchy and a non-speaking order.
Aggrieved against the said order of the CIT, the assessee has come in appeal before the Tribunal.
4. Shri S.Sridhar, appearing on behalf of the assessee submitted that the Commissioner of Income Tax without affording sufficient opportunity of hearing to the assessee has rejected the application for registration under section 12A summarily. The finding of the Commissioner that the trust cannot be religious as well as charitable is not tenable. The counsel for the assessee further contended that a perusal of the objects of the trust clearly shows that the assessee trust is undertaking charitable activities of providing education by establishing schools and colleges without any profit motive, providing medical facilities for which it is setting up and maintaining hospitals, charitable dispensaries, maternity 5 ITA No.74/Mds/2013 homes, medical camps etc. The assessee is also establishing orphanage, old age homes, lunatic asylums which can be used by cross section of people without any discrimination of caste, colour, creed and religion. The counsel for the assessee contended that majority of the activities of the trust are charitable in nature. Therefore, the CIT ought to have granted registration under section 12A of the Act.
5. On the other hand, Ms. Vidisha Kalra appearing on behalf of the Revenue relied on the order of the CIT.
6. We have heard the submissions made by both the parties and have perused the impugned order as well as the objects of the trust which are reproduced hereinabove. A perusal of the objects of the trust clearly shows that the trust has been formed primarily with the objects of carrying on charitable activities. The order of the CIT is a non-speaking order. The CIT has erred in coming to the conclusion that the trust cannot be charitable as well as religious. There is no bar in the Act that a Trust cannot undertake charitable as well as religious activities. We therefore, direct the Commissioner of 6 ITA No.74/Mds/2013 Income Tax to grant registration to the assessee trust under section 12A of the Act. However, it is made clear that in case the trust is also carrying on religious activities, the benefit under section 80G shall be subject to the restriction as specified in sub-section (5B) of section 80G of the Act. Accordingly, the impugned order dated 24.9.2012 is set aside and the appeal of the assessee is allowed.
7. In the result, the appeal of the assessee is allowed. Order pronounced in the open court on Monday, the 1st day of April, 2013 at Chennai.
Sd/- Sd/-
( Dr. O.K.Narayanan ) (Vikas Awasthy)
Vice-President Judicial Member
Chennai,
Dated the 1st April, 2013.
somu
Copy to: (1) Appellant (4) CIT(A)
(2) Respondent (5) D.R.
(3) CIT (6) G.F.