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 34, Cited by 0]

Income Tax Appellate Tribunal - Pune

Yashwantrao Chavan Maharashtra Open ... vs Exemption Circle,A Bad, Aurangabad on 23 June, 2025

              IN THE INCOME TAX APPELLATE TRIBUNAL
                        PUNE BENCH "B", PUNE

              BEFORE SHRI R. K. PANDA, VICE PRESIDENT
                                 AND
              SHRI VINAY BHAMORE, JUDICIAL MEMBER

                            ITA No.505/PUN/2025
                           Assessment year : 2023-24

       Yashwantrao Chavan Maharashtra                    CIT, Exemption
       Open University                                   Circle, Aurangabad
       BLOCK DNY ANGANGOTRI,                     Vs.
       YCMOU, Near Gangapur Dam
       Govardhan, Nashik - 422222
       PAN: AAALY0016C
           (Appellant)                                     (Respondent)

      Assessee by                    :      Shri Sharad Shah
      Department by                  :      Shri Ajay Kumar Keshari - CIT
      Date of hearing                :      22-04-2025
      Date of pronouncement          :      23-06-2025

                                ORDER

PER R. K. PANDA, VP :

This appeal filed by the assessee is directed against the order dated 11.02.2025 of the Ld. Addl / JCIT(A)-2, Gurugram, relating to assessment year 2023-24.

2. Facts of the case, in brief, are that the assessee Yashwantrao Chavan Maharashtra Open University (YCMOU) is established by Yashwantrao Chavan Maharashtra Open University Act, 1989. The sole object of the assessee is education, more particularly described as „to advance and disseminate learning and knowledge by a diversity of means‟. It is primarily financed by the Government of 2 ITA No.505/PUN/2025 Maharashtra in terms of allotment of lands in different cities of Maharashtra, construction of buildings providing the infrastructure, financing the recurring cost of such institution. It has been granted registration u/s 12AA of the Income Tax Act, 1961 (hereinafter referred to as „the Act‟) by the CIT(Exemption), Pune vide letter dated 25.07.2016 and the registration was renewed under the new law. It filed its return of income for the impugned assessment year 2023-24 declaring total income as Nil after claiming exemption u/s 11 of the Act. During the financial year 2016-17 the trust had accumulated an amount of Rs.90,70,20,511/- which was required to be utilized within 5 years and if not utilized then unutilized amount, if any, was taxable in 6th year. The CPC in the Intimation u/s 143(1) of the Act added an amount of Rs.90,70,20,511/- u/s 11(3) of the Act as deemed income.

3. Before the Ld. Addl / JCIT(A) it was submitted that the above accumulation amount was already fully utilized by the trust in financial year 2022-23. It was submitted that as per section 11(3) of the Act as stood at that time (at the time of accumulation i.e. as on 31.03.2017), accumulated amount of Rs.90,70,20,511/- was required to be utilized by 31.03.2022. In case the same is not utilized, then the amount was taxable in the year 2023-24 only if such amount is unutilized by 31.03.2023. Since the assessee has already utilized an amount of Rs.90,70,20,511/- before the end of 31.03.2023, therefore, the CPC is not justified in making the addition. It was further submitted that the amendment to section 11(3) restricting the non-utilization to 5 years is applicable from assessment year 2023-24 and to be applied prospectively. The assessee also submitted that the 3 ITA No.505/PUN/2025 adjustment made by the CPC is outside its purview as there was neither any arithmetical error nor any incorrect claim which is apparent in the return of income filed u/s 139(1) of the Act.

4. However, the Ld. Addl / JCIT(A) was not satisfied with the arguments advanced by the assessee and dismissed the appeal by observing as under:

"3.3 Thus, as per these provisions income accumulated during A.Y. 2017-18 was required to be utilized upto A.Y. 2022-23 (till 31.03.2022). Since the appellant was not able to utilise it within stipulated time, according to provisions of Section 11 (3) of Income Tax Act, the amount of Rs.90,70,20,511/- is taxable as deemed income during the instant assessment year.

Further, since the accumulated amount had to be utilized upto AY 2022-23, the ground of appeal taken by appellant that amendment to S. 11(3) is applicable prospectively and applicable only for the funds accumulated from AY 23-24 onwards and not for the funds which are already accumulated prior to AY 23-24 becomes infructuous and is dismissed.

In view of the above, I find no error in the AO's decision to disallow the appellant's claim when processing the return under Section 143(1) of the Act.

7. Hence, I find no merit in the current appeal and, as a result, dismiss the appeal."

5. Aggrieved with such order of the Ld. Addl / JCIT(A), the assessee is in appeal before the Tribunal by raising the following grounds:

1) The Ld. CPC erred in (CIT-A in confirming) making adjustment of Rs.90,70,20,511/- u/s 11(3) as deemed Income and thereby erred in raising net demand of Rs.26,36,68,480/-.
2) The Ld. CPC and Ld. CIT-A ought to have appreciated the fact that, amount of Rs.90,70,20,511/- as accumulated by the University has been rightly utilized by it before 31 March 2023 and therefore, no adjustment should be made in this regard.
3) The Ld. CPC and Ld. CIT-A ought to have appreciated the fact that amendment to S. 11(3), regarding utilization of accumulated funds within 5 years, is applicable prospectively and applicable only for the funds 4 ITA No.505/PUN/2025 accumulated from AY 23-24 onwards and not for the funds which are already accumulated prior to AY 23-24.
4) The Adjustment made by the Ld. CPC is void ab initio and beyond CPCs scope as provided u/s 143(1), CPC has no power to make adjustment on the issue which are debatable in nature and therefore the intimation order passed by Ld. CPC be quashed.
5) The appellant craves its right to add to or alter the Grounds of Appeal at any time before or during the course of hearing of the case.

6. The Ld. Counsel for the assessee strongly challenged the order of the Ld. Addl / JCIT(A) dismissing the appeal. He submitted that financial year 2022-23 i.e. assessment year 2023-24 is the 6th year. Since the prevailing law provides for addition in the 6th year, if the accumulated amount is not utilized by the end of 31.03.2023, therefore, no addition can be made in the assessment year 2023-24. He submitted that the conditions as per the law prevailing at the time of accumulation i.e. assessment year 2017-18 are to be applied. Since all the conditions as per law of assessment year 2017-18 have been complied with, therefore, no addition is warranted. Further, the issue being a debatable one, no addition could have been made by the CPC u/s 143(1) of the Act. The Ld. Counsel for the assessee drew the attention to the provisions applicable for assessment year 2017-18 to 2022-23 and the amended provisions for assessment year 2023-24.

7. Referring to the following decisions, he submitted that the unutilization upto assessment year 2022-23 should be for the specified period plus one more year:

a) Hyderabad Stock Exchange Ltd. vs. ITO reported in 192 ITD 044
b) Association of State Road Transport Undertakings vs. CIT vide ITA No.1952/Del/2013 5 ITA No.505/PUN/2025
c) M/s. Phulchand Gulabchand Charitable Trust vs. ITO vide ITA No.794/Bang/2019

8. Referring to the following decision, he submitted that the amendment should be considered prospectively and the condition for utilization as existed in the year of accumulation has to be applied:

a) CIT vs. Vatika Township Pvt. Ltd. (2015) 367 ITR 466

9. Referring to the following decisions, he submitted that the issue being a debatable one, no adjustment can be made by the CPC u/s 143(1) of the Act:

a) CIT vs. M/s. Mekins Agro Products Ltd. vide ITTA No.111 of 2003
b) Khatau Junkar Ltd. & Anr. vs. Pathania & Anr reported in 196 ITR 55 (Bom)

10. He accordingly submitted that the order of the Ld. Addl / JCIT(A) being not in accordance with law should be set aside and the grounds raised by the assessee be allowed.

11. The Ld. DR on the other hand strongly supported the order of the Ld. Addl / JCIT(A). He submitted that the assessee had applied the accumulated amount of Rs.90,70,20,511/- which was accumulated during the assessment year 2017-18 for charitable or religious purposes / scientific research / social science or statistical research during the previous year 2022-23. The assessee has claimed this application of Rs.90,70,20,511/- in the Income Tax Return for AY 2023-24 as application out of the accumulated income of earlier years He submitted that 6 ITA No.505/PUN/2025 section 11 and section 13 of the Income-tax Act were amended by the Finance Act, 2015 with effect from 01.04.2016. Consequently, the Income-tax Rules, 1962 were also amended vide the Income-tax (1st Amendment) Rules, 2016. As per the amended provisions of the Act, read with Rule 17 of the Rules, income accumulated under Section 11(2) is subject to application within a maximum permissible period of five years. In other words, income in excess of 15% of the total income (i.e. income not applied during the previous year) cannot be retained indefinitely by a charitable or religious organization. In cases where such income is not applied during the relevant financial year, the organization is required to either exercise the option to apply the unutilized income in the immediate next financial year by filing Form 9A electronically, or accumulate the unutilized income for a maximum period of five years by filing Form 10 electronically, specifying the purpose and period of accumulation. He submitted that failure to comply with these procedural and substantive requirements may result in the forfeiture of exemption under Section 11 and attract tax liability on the accumulated income. The incomes so accumulated (vide Form 10) will not be included in the total income of the NGO if the following conditions are applied:

 Such trust or institution furnishes Form No. 10-notice of accumulation of income by charitable trust or institution electronically to AO, on or before the due date for filing the return of income.
 Mention the purpose for which income is being accumulated or set aside.
 Income shall not be accumulated for more than 5 years.
 Money so accumulated or set aside is invested or deposited in specified mode as mentioned under section 11(5).
7 ITA No.505/PUN/2025

12. He submitted that the clear position of law is that a trust can accumulate 15% of its income indefinitely without any specific conditions, as this is permitted under the basic exemption available to charitable or religious institutions under Section 11(1)(a) of the Income-tax Act. With respect to the balance 85% of the income, if the trust is unable to apply the entire amount for charitable purposes during the relevant previous year, it may accumulate the unutilized portion for a period of up to five years, provided that it files Form 10 within the prescribed time. In Form 10, the trust must clearly specify the purpose for which the income is being accumulated or set apart. He submitted that even prior to the amendment brought by the Finance Act. 2023, the provisions of Section 11(3) unambiguously provided that any income accumulated or set apart under Section 11(2), which is not utilized within the stipulated five-year period, shall be treated as deemed income of the trust in the year immediately following the expiry of that period. This legal position existed independently and was fully operational even before the said amendment.

13. The Ld. CIT-DR drew the attention of the Bench to the provisions of section 11(2) and 11(3), Rule 17, Form 9A, 10 etc and submitted that in this case, the accumulated fund was utilized in FY 2022-23, which is after the expiration of the five-year permissible period (i.e. beyond 31.03.2022). Since the income was required to be utilized by 31.03.2022, the failure to use the funds within the prescribed time frame renders the utilization invalid for claiming exemption under section 11. As the accumulated funds were not utilized within the prescribed five- 8 ITA No.505/PUN/2025 year period, the income will be subject to taxation as deemed income in Assessment Year 2023-24, even though the trust used the funds in FY 2022-23.

14. He drew the attention of the Bench to the provisions of section 11(3) and submitted that any income accumulated for charitable purposes but not utilized within the specified period is deemed to be the income of the trust in the year immediately following the expiry of the five-year period. In this case, the deemed income will be taxable in AY 2023-24. Consequently, the accumulated funds utilized in FY 2022-23 after the expiry of the five-year period will be treated as deemed income and taxed as part of the trust's total income for Assessment Year 2023-24. Therefore, the utilization of the accumulated funds in FY 2022-23, after the expiration of the five-year period, does not qualify for exemption under Section 11, and the unutilized portion of the income will be deemed income and subject to taxation in Assessment Year 2023-24. He accordingly submitted that since the assessee has not utilized the accumulated portion of income of assessment year 2017-18 by 31.03.2022, the unutilized amount becomes taxable as deemed income in assessment year 2023-24. The amendment by the Finance Act, 2023 is not applicable to this case as it only affects the accumulations whose 5th year period ends on or after 01.04.2023. He accordingly submitted that the order of the Ld. Addl / JCIT(A) being in accordance with law should be upheld and the grounds raised by the assessee be dismissed.

9

ITA No.505/PUN/2025

15. We have heard the rival arguments made by both the sides, perused the order passed by the CPC and the Ld. Addl / JCIT(A) and the paper book filed on behalf of the assessee. We have also considered the various decisions cited before us. We find the assessee in the instant case filed its return of income on 30.11.2023 declaring total income as Nil. Since the assessee has accumulated an amount of Rs.90,70,20,511/- during the financial year 2016-17 and has utilized the same by 31.03.2023 i.e. in the 6th year of accumulation, the CPC taxed it in the 6 th year i.e. financial year 2022-23. We find in appeal the Ld. Addl / JCIT(A) upheld the addition made by the CPC, the reasons of which have already been reproduced in the preceding paragraphs. It is the submission of the Ld. Counsel for the assessee that the provisions of the Income Tax Act, 1961 as applicable to assessment year 2023-24 provides for taxation in the 5th year only and not in 6th year, therefore, taxing it in the 6th year ought to be deleted. It is his submission that for the amounts which are accumulated in assessment year 2017-18, the amount was taxable only if such accumulated amount was not applied within 6 years from the year of accumulation i.e. 5 years plus one year. Since the assessee has applied such accumulated amount within 6 years therefore, it is not taxable in that year also. It is also his alternate submission that since the issue is a debatable one, therefore, no adjustment can be made by the CPC. Further, it is his submission that the amendment to section 11(3) of the Act is to be applicable prospectively i.e. applicable for the amounts accumulated from assessment year 2023-24 and onwards and not for the amounts which were accumulated earlier. 10 ITA No.505/PUN/2025

16. We find some force in the arguments of the Ld. Counsel for the assessee on this issue. The provisions of section 11(2) and 11(3) of the Act as stood at the relevant time read as under:

"11(1).....
(2) Where eighty-five per cent of the income referred to in clause (a) or clause (b) of sub-section (1) read with the Explanation to that sub-section is not applied, or is not deemed to have been applied, to charitable or religious purposes in India during the previous year but is accumulated or set apart, either in whole or in part, for application to such purposes in India, such income so accumulated or set apart shall not be included in the total income of the previous year of the person in receipt of the income, provided the following conditions are complied with, namely:--
(a) such person furnishes a statement in the prescribed form and in the prescribed manner to the Assessing Officer, stating the purpose for which the income is being accumulated or set apart and the period for which the income is to be accumulated or set apart, which shall in no case exceed five years;
(b) the money so accumulated or set apart is invested or deposited in the forms or modes specified in sub-section (5);
(c) the statement referred to in clause (a) is furnished on or before the due date specified under sub-section (1) of section 139 for furnishing the return of income for the previous year:
Provided that in computing the period of five years referred to in clause (a), the period during which the income could not be applied for the purpose for which it is so accumulated or set apart, due to an order or injunction of any court, shall be excluded.
Explanation.--Any amount credited or paid, out of income referred to in clause
(a) or clause (b) of sub-section (1), read with the Explanation to that sub-section, which is not applied, but is accumulated or set apart, to any trust or institution registered under section 12AA [or section 12AB] or to any fund or institution or trust or any university or other educational institution or any hospital or other medical institution referred to in sub-clause (iv) or sub-clause (v) or sub-clause
(vi) or sub-clause (via) of clause (23C) of section 10, shall not be treated as application of income for charitable or religious purposes, either during the period of accumulation or thereafter.
(3) Any income referred to in sub-section (2) which--
(a) is applied to purposes other than charitable or religious purposes as aforesaid or ceases to be accumulated or set apart for application thereto, or
(b) ceases to remain invested or deposited in any of the forms or modes specified in sub-section (5), or 11 ITA No.505/PUN/2025
(c) is not utilised for the purpose for which it is so accumulated or set apart during the period referred to in clause (a) of that sub-section [or in the year immediately following the expiry thereof],
(d) is credited or paid to any trust or institution registered under section 12AA [or section 12AB] or to any fund or institution or trust or any university or other educational institution or any hospital or other medical institution referred to in sub-clause (iv) or sub-clause (v) or sub-clause (vi) or sub-clause (via) of clause (23C) of section 10, [shall be deemed to be the income of such person of the previous year in which it is so applied or ceases to be so accumulated or set apart or ceases to remain so invested or deposited or credited or paid or, as the case may be, of the previous year immediately following the expiry of the period aforesaid]"

17. A perusal of the above shows that the words "or in the year immediately following the expiry thereof" was omitted by the Finance Act, 2022 w.e.f. 01.04.2023 which is applicable for assessment year 2023-24 onwards. It is an admitted fact that when the trust accumulated an amount of Rs.90,70,20,511/- during the financial year 2016-17 it was required to utilize the same within a period of 5 years from the end of the relevant assessment year or in the year immediately following the expiry thereof. In other words, the assessee was required to utilize the same before the end of the 6 th year i.e. financial year 2022-

23. The assessee in the instant case undisputedly has utilized the amount before 31.03.2023.

18. We find the relevant provisions of Memorandum explaining provisions of the Finance Bill, 2022 read as under:

"4. Bringing consistency in the provisions of two exemption regimes As mentioned earlier, there is a requirement for alignment of certain provisions of the two regimes as they both intend to grant similar benefit.
12 ITA No.505/PUN/2025
4.1 Accumulation provisions
i) Under the existing provisions of the Act, a trust or institution is required to apply 85% of its income during any previous year. However, if it is not able to apply 85% of its income during the previous year, it is allowed to accumulate such income for a period not exceeding 5 years as per the following provisions, namely:
(I) sub-section (2) of section 11 of the Act for the trusts or institution under the second regime; and (II) third proviso to clause (23C) of section 10 of the Act for trusts or institution under the first regime.
ii) However, the accumulation of income, as per the provisions of sub-section (2) of section 11 of the Act is allowed subject to the fulfilment of certain conditions while there are no such conditions specifically provided under the third proviso to clause (23C) of section 10 of the Act;
iii) Similarly, sub-section (3) of section 11 of the Act provides for the specific previous year in which the accumulated income will be subjected to tax in case of different types of violations. It, inter alia, provides that if the accumulated income is not applied within 5 years, it shall be taxed in the 6th year. While, on the other hand, there are no such specific provisions under clause (23C) of section 10 of the Act and therefore, if the accumulated income is not applied within 5 years, the same shall be taxed in the 5th year itself.
iv) In order to bring consistency in the two regimes, the following are proposed:-
A) It is proposed to amend the provisions of sub-section (3) of section 11 of the Act to provide that any income referred to in sub-section (2) which is not utilised for the purpose for which it is so accumulated or set apart shall be deemed to be the income of such person of the previous year being the last previous year of the period, for which the income is accumulated or set apart under clause (a) of subsection (2) of section 11, but not utilised for the purpose for which it is so accumulated or set apart.
B) It is proposed to insert Explanation 3 to the third proviso to clause (23C) of section 10 of the Act to provide that for the purposes of determining the amount of application under this proviso, where eighty-five per cent of the income referred to in clause (a) of the third proviso, is not applied, wholly and exclusively to the objects for which the trust or institution under the first regime is established, during the previous year but is accumulated or set apart, either in whole or in part, for application to such objects, such income so accumulated or set apart shall not be included in the total income of the previous year of the person in receipt of the income, provided the following conditions are complied with, namely:--
(a) such person furnishes a statement in the prescribed form and in the prescribed manner to the Assessing Officer, stating the purpose 13 ITA No.505/PUN/2025 for which the income is being accumulated or set apart and the period for which the income is to be accumulated or set apart, which shall in no case exceed five years;
(b) the money so accumulated or set apart is invested or deposited in the forms or modes specified in sub-section (5) of section 11; and
(c) the statement referred to in clause (a) of Explanation 3 is furnished on or before the due date specified under sub-section (1) of section 139 for furnishing the return of income for the previous year;
C) It is proposed to insert a proviso to the proposed Explanation 3 to the third proviso to clause (23C) of section 10 of the Act to provide that in computing the period of five years referred to in sub-clause (a), the period during which the income could not be applied for the purpose for which it is so accumulated or set apart, due to an order or injunction of any court, shall be excluded.
D) It is also proposed to insert an Explanation (Explanation 4) to third proviso to clause (23C) of section 10 to provide that any income referred to in the proposed Explanation 3 shall be deemed to be the income of the previous year in which the following takes place--
(a) the income is applied for purposes other than wholly and exclusively to the objects for which the trust or institution under the first regime is established or ceases to be accumulated or set apart for application thereto, or (b) the income ceases to remain invested or deposited in any of the forms or modes specified in sub-section (5) of section 11, or (c) the income is not utilised for the purpose for which it is so accumulated or set apart during the period referred to in clause (a) of the proposed Explanation 3, (d) the income is credited or paid to any trust or institution under the first or second regime.

For the circumstances referred to in clause (c), it is proposed that the income shall be deemed to be the income of previous year which is the last previous year of the period, for which the income is accumulated or set apart under sub-clause (a) of clause (iii) of the proposed Explanation 3, but not utilised for the purpose for which it is so accumulated or set apart. E) It is proposed to insert an Explanation (Explanation 5) to third proviso to clause (23C) of section 10 of the Act to enable the Assessing Officer to allow trusts or institutions under the first regime in circumstances beyond their control to apply such accumulated income for such other purpose in India as is specified in the application by such person subsequent to fulfilment of specified conditions. These other purposes are required to be in conformity with the objects for which the trust or institution under the first regime is established. If it is done, the provisions of Explanation 4 to 14 ITA No.505/PUN/2025 third proviso to clause (23C) of section 10 shall apply as if the purpose specified by such person in the application under this Explanation were a purpose specified in the notice given to the Assessing Officer under clause

(a) of the proposed Explanation 3 of the third proviso to clause (23C) of section 10.

F) It is proposed to insert a proviso to proposed Explanation 5 to third proviso to clause (23C) of section 10 of the Act to provide that the Assessing Officer shall not allow the application of any accumulated income, as referred to in the proposed Explanation 3, to be credited or paid to any trust or institution under the first or second regime, as referred to in clause (d) of proposed Explanation 4 to the third proviso to clause (23C) of section 10

v) These amendments will take effect from 1st April, 2023 and will accordingly apply in relation to the assessment year 2023-24 and subsequent assessment years.

[Clauses 4 and 5 ]"

19. We find the Hon'ble Supreme Court in the case of CIT vs. Vatika Township Pvt. Ltd. (2014) 367 ITR 466 (SC) on the issue of interpretation of taxing statutues about retrospective amendment and prospective amendment, has held as under:

"30. A legislation, be it a statutory Act or a statutory Rule or a statutory Notification, may physically consists of words printed on papers. However, conceptually it is a great deal more than an ordinary prose. There is a special peculiarity in the mode of verbal communication by a legislation. A legislation is not just a series of statements, such as one finds in a work of fiction/non fiction or even in a judgment of a court of law. There is a technique required to draft a legislation as well as to understand a legislation. Former technique is known as legislative drafting and latter one is to be found in the various principles of „Interpretation of Statutes‟. Vis-à-vis ordinary prose, a legislation differs in its provenance, lay-out and features as also in the implication as to its meaning that arise by presumptions as to the intent of the maker thereof.
31. Of the various rules guiding how a legislation has to be interpreted, one established rule is that unless a contrary intention appears, a legislation is presumed not to be intended to have a retrospective operation. The idea behind the rule is that a current law should govern current activities. Law passed today cannot apply to the events of the past. If we do something today, we do it keeping in view the law of today and in force and not tomorrow‟s backward adjustment of it. Our belief in the nature of the law is founded on the bed rock that every human being is entitled to arrange his affairs by relying on the existing law and should not find that his plans have been retrospectively upset. This principle of law is 15 ITA No.505/PUN/2025 known as lex prospicit non respicit : law looks forward not backward. As was observed in Phillips vs. Eyre[3], a retrospective legislation is contrary to the general principle that legislation by which the conduct of mankind is to be regulated when introduced for the first time to deal with future acts ought not to change the character of past transactions carried on upon the faith of the then existing law.
32. The obvious basis of the principle against retrospectivity is the principle of 'fairness‟, which must be the basis of every legal rule as was observed in the decision reported in L‟Office Cherifien des Phosphates v. Yamashita-Shinnihon Steamship Co.Ltd[4]. Thus, legislations which modified accrued rights or which impose obligations or impose new duties or attach a new disability have to be treated as prospective unless the legislative intent is clearly to give the enactment a retrospective effect; unless the legislation is for purpose of supplying an obvious omission in a former legislation or to explain a former legislation. We need not note the cornucopia of case law available on the subject because aforesaid legal position clearly emerges from the various decisions and this legal position was conceded by the counsel for the parties. In any case, we shall refer to few judgments containing this dicta, a little later.
33. We would also like to point out, for the sake of completeness, that where a benefit is conferred by a legislation, the rule against a retrospective construction is different. If a legislation confers a benefit on some persons but without inflicting a corresponding detriment on some other person or on the public generally, and where to confer such benefit appears to have been the legislators object, then the presumption would be that such a legislation, giving it a purposive construction, would warrant it to be given a retrospective effect. This exactly is the justification to treat procedural provisions as retrospective. In Government of India & Ors. v. Indian Tobacco Association[5], the doctrine of fairness was held to be relevant factor to construe a statute conferring a benefit, in the context of it to be given a retrospective operation. The same doctrine of fairness, to hold that a statute was retrospective in nature, was applied in the case of Vijay v. State of Maharashtra & Ors.[6] It was held that where a law is enacted for the benefit of community as a whole, even in the absence of a provision the statute may be held to be retrospective in nature. However, we are confronted with any such situation here.
34. In such cases, retrospectively is attached to benefit the persons in contradistinction to the provision imposing some burden or liability where the presumption attaches towards prospectivity. In the instant case, the proviso added to Section 113 of the Act is not beneficial to the assessee. On the contrary, it is a provision which is onerous to the assessee. Therefore, in a case like this, we have to proceed with the normal rule of presumption against retrospective operation. Thus, the rule against retrospective operation is a fundamental rule of law that no statute shall be construed to have a retrospective operation unless such a construction appears very clearly in the terms of the Act, or arises by necessary and distinct implication. Dogmatically framed, the rule is no more than a presumption, and thus could be displaced by out weighing factors."
16 ITA No.505/PUN/2025

20. We find the Bangalore „C' Bench of the Tribunal in the case of M/s. Phulchand Gulabchand Charitable Trust vs. ITO (supra) has observed as under:

"3. The facts are that assessee had surplus income of Rs.1,93,64,000 in FY 2007- 08 relevant to AY 2008-09 on account of sale of immovable property of the assessee trust. The objects of the trust, we may notice, was to run schools, colleges, dispensaries, Dharmashalas, etc. The assessee could not apply the aforesaid surplus for charitable purposes in AY 2008-09 and had applied for accumulation of such surplus in terms of section 11(2) of the Act. As per the provisions of section 11(2), accumulation is allowed for a period of 5 years. It is not in dispute that such accumulation was allowed by the AO for the AY 2008-09.
4. In AY 2013-14 which is the Assessment year in appeal, the AO held that since the five years period expires in AY 2013-14, and since the assessee did not utilize the sum accumulated for charitable purpose in terms of section 11(3)(c) of the Act, the sum accumulated and which remains unspent for charitable purposes, shall be deemed to be income of the person, of the previous year, immediately following the expiry of the period aforesaid. The relevant provisions of Sec.11(3) read as follows:
"(3) Any income referred to in sub-section (2) which--
(a) is applied to purposes other than charitable or religious purposes as aforesaid or ceases to be accumulated or set apart for application thereto, or
(b) ceases to remain invested or deposited in any of the forms or modes specified in sub-section (5), or
(c) is not utilised for the purpose for which it is so accumulated or set apart during the period referred to in clause (a) of that subsection or in the year immediately following the expiry thereof,
(d) is credited or paid to any trust or institution registered under section 12AA or to any fund or institution or trust or any university or other educational institution or any hospital or other medical institution referred to in sub-clause (iv) or sub-clause (v) or sub-clause (vi) or sub-clause (via) of clause (23C) of section 10, shall be deemed to be the income of such person of the previous year in which it is so applied or ceases to be so accumulated or set apart or ceases to remain so invested or deposited or credited or paid or], as the case may be, of the previous year immediately following the expiry of the period aforesaid."
17 ITA No.505/PUN/2025

5. A reading of Clause (c) of Sec.11(3) of the Act would show that the time allowed for applying accumulation for charitable purpose is 5 year and one year following the expiry of 5 years. This is clear from the expression used "or in the year immediately following the expiry thereof". The previous year following the expiry of period of 5 years from AY 2008-09 will be AY 2014-15 and not AY 2013-14. This appeal relates to AY 2013-14 in which the AO sought to apply the provisions of section 11(3)(c). The Assessee did not raise such a plea regarding the applicability of the aforesaid provisions in AY 2014-15 only.

6. There is a reference to section 11(3)(d) in the order of AO, which in our opinion, is not the correct provision of law. Since the assessee did not give any explanation in not utilising the surplus funds accumulated, the AO brought to tax a sum of Rs.1,93,54,000.

7. Before the CIT(Appeals), the plea of assessee was that it had utilised the accumulated surplus for construction of a hostel building and products accounts evidencing income & expenditure towards the same. This plea of the assessee was rejected for the following reasons:-

"5.0) I have gone through the facts of the case and the submissions of the appellant. The provisions of section 11(2)(a) is as under:
"If the accumulated amount or any part thereof is not utilised for the specified purposes during the period of accumulation or during the year immediately following the expiry thereof, the amount which has not been so utilised will be liable to tax as income of the previous year immediately following the expiry of the accumulation period."

In course of appellate proceedings the appellant has not furnished any details before me with regard to the said claim of expenditure pertaining to construction of hostel building and the advances given for the construction of building over the periods, which it claimed. A simple claim of maintenance of book of account is not sufficient. Further no details whatsoever were furnished before me regarding the claim that advance for purchase of property was made, with any corroborative evidence, that it incurred expenditure out of the above surplus amount. In absence of the above, I do not hesitate in concluding that the action of the AO was correct and the addition was made rightly. The grounds 1 to 4 and 6 are hereby dismissed."

8. The Assessee did not raise plea regarding the applicability of the aforesaid provisions of Sec.11(3)(c ) of the Act only in AY 2014-15 only. Aggrieved by the order of CIT(Appeals), the assessee has preferred the present appeal before the Tribunal.

9. As we have already noticed, the period of 5 years for spending the accumulated surplus for AY 2008-09 "or in the year immediately following the expiry thereof"

is only AY 2014-15. This aspect has been highlighted by the assessee in ground Nos.2 to 4 in its appeal before the Tribunal, which reads as follows:-
18 ITA No.505/PUN/2025
"2. That the learned CIT( A) ought to have appreciated that u/s 11(3)(c) of the Income Tax Act, 1961 provides that accumulated income should be utilized during the 5 years period of accumulation or in the year immediately following the expiry thereof. That means, in the facts & circumstances of this case, the assesee at liberty to utilize the accumulated surplus up to 31-03- 2014. Now in this case, the assessee has utilized of Rs,1,67,47,400/- as investment in poor student hostel in the year 2013-14. Therefore, there is no contravention of section 11(3) and the accumulated surplus up to 31-3-2013 cannot become deemed income of the assessee for the assessment year 2013-14.
3. That the learned CIT(A) has failed to take note of the AO assessment order u/s.143(3) of the Act, dated 26..12,2016 for the A Y 2014-15, Wherein the learned .A0 has concluded the assessment after considering the bonafide explanation offered by the assessee and allowed the claim of Rs.1„67,47,400/- out of total surplus of Rs.1,93,54,529/- and the remaining balance of Rs:26 07,129 was treated as income u/s. 13(1)(c) of the Act.
4. That the learned CIT(A) has failed to appreciate the fact that the appellant has furnished all the details with regard to claim of expenditure pertaining to construction of hostel building and other advances given for building over the periods have been produced before the AO during the course of assessment proceedings for the A Y 2014-15 and the same was considered and accepted by the AO."

10. The ld. counsel for the assessee has also filed before us a copy of the order of assessment for AY 2014-15 wherein the AO has accepted the utilization of accumulated surplus in AY 2008-09 for charitable purpose in AY 2014-15. The ld. Counsel for the assessee drew our attention to the fact that the assessee had spent a sum of Rs.1,67,47,400 and to this extent, the application of income for charitable purposes has been accepted by the AO in AY 2014-15 in the order of assessment dated 26.12.2016 passed u/s. 143(3) of the Act.

11. The ld. DR while relying on the order of CIT(Appeals) submitted that this aspect has not been examined either by the AO or the CIT(Appeals) and therefore the issue should be sent back to the AO for fresh consideration in the light of order of assessment for AY 2014-15.

12. We have considered the rival submissions and are of the view that the issue raised now before the Tribunal in the form of grounds of appeal which we have extracted in the earlier part of the order should be considered by the AO. If AY 2013-14 is not the period within which the accumulated surplus has to be applied, then the addition made should be deleted. We therefore set aside the order of CIT(Appeals) and remand this issue for fresh consideration by the AO, after affording opportunity of being heard to the assessee.

13. In the result, the appeal by the assessee is treated as allowed for statistical purposes."

19

ITA No.505/PUN/2025

21. In light of the above discussion, we are of the considered opinion that since the assessee in the instant case has utilized the accumulated surplus funds in the year immediately following the prescribed period of 5 years i.e. before 31.03.2023 and the amendment to the provisions of section 11(3) are held to be prospective in nature, therefore, the Ld. Addl / JCIT(A) in our opinion is not justified in upholding the intimation of the CPC making adjustment of Rs.90,70,20,511/- u/s 11(3) as deemed income of the assessee which was accumulated in the financial year 2016-17 and when the provisions at the relevant time prescribed the utilization of the amount within a period of 5 years or in the year immediately following the prescribed period of 5 years. Even otherwise also we find merit in the argument of the Ld. Counsel for the assessee that the 5 year period ends on 31.03.2022 and therefore the unutilized amount could have been brought to tax in assessment year 2022-23 and not in assessment year 2023-24. In the light of the above discussion, we set aside the order of the Ld. Addl / JCIT(A) on this issue and direct the Assessing Officer/CPC to delete the adjustment. The grounds raised by the assessee are accordingly allowed.

22. In the result, the appeal filed by the assessee is allowed.

Order pronounced in the open Court on 23rd June, 2025.

            Sd/-                                                       Sd/-
  (VINAY BHAMORE)                                                 (R. K. PANDA)
  JUDICIAL MEMBER                                               VICE PRESIDENT
पण
 ु े Pune; दिन ांक Dated : 23 June, 2025
                             rd

GCVSR
                                               20
                                                                           ITA No.505/PUN/2025




आदे श की प्रतितिति अग्रे तिि/Copy of the Order is forwarded to:

1. अपीलार्थी / The Appellant;
2. प्रत्यर्थी / The Respondent
3. The concerned Pr.CIT, Pune
4. DR, ITAT, „B‟ Bench, Pune
5. गार्ड फाईल / Guard file.

आदे शानुसार/ BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अधिकरण ,पुणे / ITAT, Pune S.No. Details Date Initials Designation 1 Draft dictated on 02.06.2025 Sr. PS/PS 2 Draft placed before author 02.06.2025 Sr. PS/PS Draft proposed & placed before the 3 JM/AM Second Member Draft discussed/approved by Second 4 AM/AM Member 5 Approved Draft comes to the Sr. PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr. PS/PS 7 Date of uploading of Order Sr. PS/PS 8 File sent to Bench Clerk Sr. PS/PS Date on which the file goes to the Head 9 Clerk 10 Date on which file goes to the A.R. 11 Date of Dispatch of order