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 8, Cited by 0]

Gujarat High Court

Commissioner Of Income Tax Ii vs Surat Vankar Sahkari Sangh ... on 17 January, 2014

Bench: Akil Kureshi, Sonia Gokani

          O/TAXAP/1149/2013                                                 ORDER




     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD


                           TAX APPEAL  No. 1149 of 2013

================================================================
             COMMISSIONER OF INCOME TAX II....Appellant(s)
                               Versus
            SURAT VANKAR SAHKARI SANGH LTD.....Opponent(s)
================================================================
Appearance:
MR SUDHIR M MEHTA, ADVOCATE for the Appellant(s) No. 1
MR MANISH J SHAH, ADVOCATE for the Opponent(s) No. 1
================================================================

                   CORAM: HONOURABLE Mr. JUSTICE AKIL KURESHI
                                 and
                                 HONOURABLE Ms. JUSTICE SONIA GOKANI 
                                 17th January 2014

ORAL ORDER (PER : HONOURABLE Mr. JUSTICE AKIL KURESHI)

Revenue is in appeal against the judgment of the Income Tax Appellate  Tribunal, Ahmedabad ["Tribunal" for short] in I.T.A No. 578/Ahd/2010 dated  10th May 2013, raising following questions for our consideration :­ [A] "Whether   in   law   and   on   facts,   the   ITAT   is  justified   in   holding   the   assessee   entitled   to   claim  deduction under section 80P (2) ?"

[B] "Whether   in   law   and   on   facts,   the   ITAT   is  justified   in   holding   that   the   assessee   is   not   covered  within the purview of Section 80P (4) of the Act ?"

The   issue   pertains   to   deduction   under   section   80P   (2)   of   the   Act.  Revenue contended that by virtue of amendment in sub­section (4) of Section  Page 1 of 4 O/TAXAP/1149/2013 ORDER 80P, the respondent assessee which is a cooperative credit society other than  primary   agricultural   credit   society   would   not   be   entitled   to   deduction.  However, recently in our Order dated 15th January 2014 in Tax Appeal No. 863  of 2013 and allied appeals, we have examined similar question and rejected the  Revenue's appeal, making following observations :­ "All the assessees Tax Appeals involve identical question.

2. Revenue has challenged the judgment of the Income Tax Appellate Tribunal (for  short "the Tribunal") raising following question for our consideration:­ Whether   the   Hon'ble   Tribunal   is   correct   in  allowing   deduction   under   section   80P(2)(a)(i)  to   assessees   society   even   though   same   is  covered under section 80P(4) r.w.s 2(24) (viia)  being   income   from   providing   credit   facilities  carried   on   by   a   co­operative   society   with   its  member?

3. Issue pertains to interpretation of section 80P(2) and 80P(4) of the Income  Tax Act, 1964 (the Act for short). Respondent assessee is a Cooperative Credit  Society  and  claims  benefit   of   deduction   under  section  80P(1)   of   the  Act   by  virtue of the provisions contained in section 80P(2)(a)(i) of the Act. As is well  known under  sub­section(1)  of  section 80P certain  co­operative  societies are  granted deductions of the sum specified in sub­section(2) in computing the total  income. As per section 80P(2)(a)(i), the sums referred in sub­section(1) would  be  in   case  of   a   co­operative   society   engaged   in   carrying   on   the  business   of  banking or providing credit facilities to its members the whole of the amount of  profits and gains of business attributable to any one or more of such activities.  Revenue, however, contends that by virtue of newly amended sub­section(4) of  section 80P inserted with effect from 1.4.2007 by Finance Act, 2006section  80P would not apply to the respondent assessee. Section 80P(4) in the present  form refers as under:­ (4)  The  provisions   of   this   section   shall   not   apply   in   relation   to  any   co­ operative bank other than a primary agricultural credit society or a primary  Page 2 of 4 O/TAXAP/1149/2013 ORDER co­operative agricultural and rural development bank. Explanation­For the purposes of this sub­section,­

(a) co­operative bank and primary agricultural credit society  shall have the meanings respectively assigned to them in Part  V of the Banking Regulation Act, 1949(10 of 1949);

(b) primary co­operative agricultural and rural development  bank means a society having its area of operation confined to  a taluk and the principal object of which is to provide for  long­term   credit   for   agricultural   and   rural   development  activities. 

4. As per section 80P(4), the provisions of section 80P would not apply in  relation to any co­operative bank other than primary agricultural credit  society or primary co­operative agricultural and rural development bank.  As   per   the   explanation,   the   terms   co­operative   bank   and   primary  agricultural credit society shall have the meanings respectively assigned  to them in Part V of the Banking Regulation Act, 1949.

5. Assessing Officer held that by virtue of section 80P(4), the respondent  assessee would not be entitled to benefits of deduction under section  80P. CIT(Appeals) as well as the Tribunal reversed the decision of the  Assessing Officer on the premise that the respondent assessee not being  a bank, exclusion provided in sub­section(4) of section 80P would not  apply. This, irrespective of the fact that the respondent would not fall  within the expression primary agricultural credit society.

6. Had this been the plain statutory provisions under consideration in  isolation, in our opinion, the question of law could be stated to have  arisen. When, as contended by the assessee, by virtue of sub­section(4)  only co­operative banks other than those mentioned therein were meant  to   be   excluded   for   the   purpose   of   deduction   under   section   80P,   a  question would arise why then Legislature specified primary agricultural  credit societies along with primary co­operative agricultural and rural  development   banks   for   exclusion   from   such   exclusion   and   in   other  words, continued to hold such entity as eligible for deduction. However,  the issue has been considerably simplified by virtue of CBDT circular  No.133 of 2007 dated 9.5.2007. Circular provides as under:­ Subject:   Clarification regarding admissibly of deduction under  section 80P of the Income­Tax Act, 1961.

1.   Please   refer   to   your   letter   no.DCUS/30688/2007,   dated  Page 3 of 4 O/TAXAP/1149/2013 ORDER 28.03.2007 addressed to Chairman, Central Board of Direct Taxes,  on the above given subject. 

2. In this regard, I have been directed to state that sub­section(4) of  section 80P provides that deduction under the said section shall not  be   allowable   to   any   co­operative   bank   other   than   a   primary  agricultural credit society or a primary co­operative agricultural and  rural development bank. For the purpose of the said sub­section, co­ operative bank shall have the meaning assigned to it in part V of the  Banking Regulation Act, 1949.

3. In part V of the Banking Regulation Act, Co­operative Bank means  a   State   Co­operative   bank,   a   Central   Co­operative   Bank   and   a  primary Co­operative bank. 

4. Thus, if the Delhi Co op Urban T & C Society Ltd. does not fall  within the meaning of Co­operative Bank as defined in part V of the  Banking Regulation Act, 1949, sub­section(4) of section 80P will not  apply in this case. 

5. The issues with the approval of Chairman, Central Board of Direct  Taxes. 

7.             From the above clarification, it can be gathered that sub­section(4) of  section 80P will not apply to an assessee which is not a co­operative bank. In the  case clarified by CBDT, Delhi Coop Urban Thrift & Credit Society Ltd. was under 

consideration. Circular  clarified  that  the  said entity not being a  co­operative  bank,   section   80P(4)   of   the   Act   would   not   apply   to   it.   In   view   of   such  clarification,we cannot entertain the Revenues contention that section 80P(4)  would exclude not only the co­operative banks other than those fulfilling the  description   contained   therein   but   also   credit   societies,   which   are   not   co­ operative banks. In the present case, respondent assessee is admittedly not a  credit co­operative bank but a credit co­operative society. Exclusion clause of  sub­section(4) of  section 80P,  therefore, would  not  apply. In the  result,  Tax  Appeals are dismissed."
In the result, Tax Appeal is dismissed.
{Akil Kureshi, J.} {Ms. Sonia Gokani, J.} Prakash* Page 4 of 4