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 10, Cited by 0]

Income Tax Appellate Tribunal - Pune

Kai Digambarrao Padvi Tribal Govt ... vs Income Tax Officer, Ward-1, Dhule, ... on 10 March, 2025

         IN THE INCOME TAX APPELLATE TRIBUNAL
               PUNE BENCHES "SMC", PUNE

     BEFORE DR.MANISH BORAD, ACCOUNTANT MEMBER

            आयकर अपील सं. / ITA No.1859/PUN/2024
                 Assessment Year : 2017-18

 Kai Digambarrao Padvi Tribal                  ITO, Ward-1,
 Govt. Ashram School Teachers            V/s   Dhule
 and Servant Co.op. Patpedhi Ltd.,
 Plot No.63, Badri Colony,
 Taloda - 423413
 Maharashtra
 PAN : AAAJK0981A
 Appellant                                     Respondent


     Assessee by                :   None
     Revenue by                 :   Shri Sanjay Dhivare
     Date of hearing            :   05.02.2025
     Date of pronouncement      :   10.03.2025

                        आदे श / ORDER

     PER DR. MANISH BORAD, ACCOUNTANT MEMBER :

The captioned appeal pertaining to Assessment Year 2017- 18 at the instance of assessee is directed against the order dated 16.07.2024 framed by Addl/JCIT(A)-8, Delhi u/s.250 of the Income-tax Act, 1961 (hereinafter referred to as 'the Act') which in turn is arising out of Assessment Order dated 20.11.2019 passed u/s.143(3) of the Act.

2. When the appeal is called for, none appeared on behalf of the assessee despite due service of notice. I therefore proceed to dispose of the appeal with the able assistance from the ld. Departmental Representative exparte qua the assessee.

ITA No.1859/PUN/2024

Kai Digambarrao Padvi Tribal Govt. Ashram School Teachers and Servant Co.op Patpedhi Ltd.,

3. Assessee has raised following grounds of appeal :

"1. The learned JCIT(A)-8, Delhi erred in law and on facts in sustaining the disallowance made by the learned AO, of Rs.85,973/- for deduction claimed u/s.80P of the ITA, 1961 for interest earned on fixed deposits with nationalized banks. The learned JCIT(A)-8, Delhi ought to have appreciated that fixed deposits with nationalized banks is in the normal course of business of appellant and therefore interest earned is eligible for deduction u/s.80P(2)(a)(i) or 80P(2)(d) of the ITA, 1961; as held in various decisions of the Honourable ITAT, Pune Bench.
2. The learned JCIT(A)-8, Delhi erred in law and on facts in sustaining the addition made by the learned AO of Rs.37,474/- (i.e. rent received of Rs.53,533/- less standard deduction @30% i.e. Rs. 16,059/-). The learned JCIT(A)-8, Delhi ought to have appreciated that rent received is incidental to the main activity of appellant and therefore eligible for deduction u/s.80P(2) (a) (i) of the ITA, 1961.
3. Alternatively, and without prejudice to Ground No. 1 & 2, appellant contends that appellant is eligible for deduction of Rs.50,000/- u/s. 80P(2)(c)(ii) of the ITA, 1961 on the interest earned on fixed deposits with nationalized banks and rental income.
4. The learned JCIT(A)-8, Delhi erred in law and on facts in sustaining the interest u/s.234C of the ITA, 1961 of Rs.32,897/- levied by the learned AO. The learned JCIT(A)-8, Delhi ought to have appreciated that provision of section 208 of the ITA, 1961 is not applicable to appellant and further interest u/s.234C of the ITA, 1961 is leviable on the returned income and not on assessed income.
5. Appellant craves leave to add / alter/modify/amend /delete all / any of the grounds of appeal."

4. Apropos to the first ground regarding the claim of deduction u/s.80P of the Act at Rs.85,973/- for the interest earned on fixed deposits with Nationalised Banks that the assessee has referred to certain judicial precedents. I, however, find that the case of the assessee is squarely covered against the assessee by the judgment of Hon'ble Apex Court in the case of Totgars Co-operative Sale Society Ltd. vs. ITO reported in (2010) 188 Taxman 282 (2010) (SC) and State Bank of India(SBI) vs. CIT (2016) 72 taxmann.com 64(Guj. HC) where it has been consistently held that interest earned on the surplus ITA No.1859/PUN/2024 Kai Digambarrao Padvi Tribal Govt. Ashram School Teachers and Servant Co.op Patpedhi Ltd., funds deposited with Nationalised Banks do not quality for deduction u/s.80P of the Act as they are not part of its activity. Therefore, I am inclined to hold that CIT(A) made no error in affirming the action of the AO denying deduction u/s.80P of the Act at Rs.85,973/- earned on fixed deposits with Nationalised banks. Accordingly, Ground No.1 raised by the assessee is dismissed.

5. Apropos to Ground No.2, I note that the assessee earned rental income of Rs.53,533/- and claimed standard deduction @30% on Rs.16,059/- and the resultant amount of Rs.37,474/- has been claimed as deduction u/s.80P(2)(a)(i) of the Act. In my considered opinion, the assessee is not eligible to claim the alleged deduction of Rs.37,474/- because renting of the property is not part of its objects of the assessee society and that of the activities enumerated in section 80P(2)(a) of the Act. Therefore, I find no infirmity in the finding of ld.CIT(A). Ground No.2 raised by the assessee is thus dismissed.

6. Apropos to Ground No.3, the alternate plea of the assessee in this ground is that if it is not able to succeed in the above two grounds, then the assessee should be allowed deduction of Rs.50,000/- referred to in section 80P(2)(c)(ii) of the Act.

6.1 I observe that section 80P(2)(c)(ii) of the Act provides that in case of the Cooperative Society engaged in activities other than those specified in section 80P(2)(a) and 80P(2)(d) either independently or in addition to all or any of the activity so specified, then it shall be eligible for deduction of Rs. 1.00 lakh in case of a Cooperative Society and in the other cases at Rs.50,000/-. However, the income earned from the surplus fund deposited with Nationalised Banks is not part of its activity ITA No.1859/PUN/2024 Kai Digambarrao Padvi Tribal Govt. Ashram School Teachers and Servant Co.op Patpedhi Ltd., and it is merely a surplus fund available from the activities carried out u/s.80P(2)(a)(i) of the Act. Similarly, the rental income is also not part of any specific activity of the assessee society as it is primary society providing credit facilities to its members. Therefore, such claim of the assessee u/s. 80P(2)(c)(ii) of the Act is also not admissible. Even otherwise, the assessee has not raised this claim in its income-tax return and therefore such claim not being of legal nature cannot be raised at this stage.

7. Ground No.4 and 5 raised by the assessee are general in nature and need no adjudication.

8. In the result, the appeal filed by the assessee is dismissed.

Order pronounced on this 10th day of March, 2025.

              -                              Sd/-
                                          (MANISH BORAD)
                                      ACCOUNTANT MEMBER
   े Pune;  दनांक / Dated : 10 March, 2025
पुण/                          th

Satish


आदेश क ितिलिप अ िे षत / Copy of the Order forwarded to :

1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The Pr. CIT concerned.
4. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "(SMC)" ब च, पुण/ े DR, ITAT, "(SMC)" Bench, Pune.
5. गाड फ़ाइल / Guard File.

आदेशानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अिधकरण, पुणे / ITAT, Pune