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 2, Cited by 1]

Income Tax Appellate Tribunal - Ahmedabad

Shree Laheswar Mahadev Trust, Patan vs Cit(Exemption), Ahmedabad on 21 July, 2023

         IN THE INCOME TAX APPELLATE TRIBUNAL
                  "C" BENCH, AHMEDABAD

 BEFORE SHRI WASEEM AHMED, ACCOUNTANT MEMBER &
       Ms. MADHUMITA ROY, JUDICIAL MEMBER

          आयकर अपील सं./I.T.A. No. 470/Ahd/2022
          ( नधा रण वष  / Assessment Year : 2022-23)

Gandhi Ashram Dhinoj          बनाम/ Commissioner of        Income
Zilia, Tal. Chanasma, Dist.    Vs. Tax (Exemption)
Mehsana, Gujarat                     Ahmedabad
 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAATG2026N
     (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                &

          आयकर अपील सं./I.T.A. No. 456/Ahd/2022
          ( नधा रण वष  / Assessment Year : 2022-23)

Keshav Charity                बनाम/ Commissioner of        Income
Foundation                     Vs. Tax (Exemption)
Water World Resort,                  Ahmedabad
Amipura, Ahmedabad
Meshana Highway,
Meshana - 384435
 थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AACTK4340B
     (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                &

          आयकर अपील सं./I.T.A. No. 457/Ahd/2022
          ( नधा रण वष  / Assessment Year : 2022-23)

Bhanuvijayji Universal        बनाम/ Commissioner of        Income
Foundation                     Vs. Tax (Exemption)
Water World Resort,                  Ahmedabad
Amipura, Ahmedabad
 ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi
Ashram Dhinoj & Ors.)                                      -2-

     Meshana Highway,
     Meshana - 384435
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAATB1654M
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                          &

                   आयकर अपील सं./I.T.A. No. 419/Ahd/2022
                   ( नधा रण वष  / Assessment Year : 2022-23)

     Shree Laheswar Mahadev बनाम/ Commissioner of                Income
     Trust                     Vs. Tax (Exemption)
     Maniyari, Chanasma, Patan     Ahmedabad
     384212, Gujarat
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : ABCTS4296B
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)
                                          &

                   आयकर अपील सं./I.T.A. No. 474/Ahd/2022
                   ( नधा रण वष  / Assessment Year : 2022-23)

     Shree Pimpal                        बनाम/ Commissioner of   Income
     Vidyauttejak Mandal                  Vs. Tax (Exemption)
     At and PO Pimpal, Pimpal,                Ahmedabad
     Tal. Chasnma, Dist. Patan,
     Pimpal - 384220
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAITS8778 F
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                          &

                   आयकर अपील सं./I.T.A. No. 478/Ahd/2022
                   ( नधा रण वष  / Assessment Year : 2022-23)

     Dandhavya Chhasathh                 बनाम/ Commissioner of   Income
     Prajapati Samaj                      Vs. Tax (Exemption)
     Udalpur, Visnagar,                       Ahmedabad
     Mehsana-384001, Gujarat
 ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi
Ashram Dhinoj & Ors.)                                            -3-

      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAATD1310L
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                          &
                   आयकर अपील सं./I.T.A. No. 485/Ahd/2022
                   ( नधा रण वष  / Assessment Year : 2022-23)

     Shree Bhandu Kelvani                बनाम/ Commissioner of         Income
     Mandal Bhandu                        Vs. Tax (Exemption)
     Bhandu Visnagar, Mehsana                   Ahmedabad
     - 384120
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AAATS7746R
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

                                          &
                   आयकर अपील सं./I.T.A. No. 489/Ahd/2022
                   ( नधा रण वष  / Assessment Year : 2022-23)

     Shree Joramani Gram                 बनाम/ Commissioner of         Income
     Vikash Trust                         Vs. Tax (Exemption)
     27, Mahatma Gandhi                         Ahmedabad
     Shopping Centre, 2 nd
     Floor, Rajmahal Road,
     Mehsana - 384001
      थायी ले खा सं . /जीआइआर सं . /PAN/GIR No. : AADTS0387 F
          (अपीलाथ  /Appellant)        ..       (  यथ  / Respondent)

       अपीलाथ  ओर से /Appellant by :       Shri Biren Shah, AR

         यथ  क  ओर से/Respondent by :      Shri Rudolf D'Souza, CIT. D.R.


         सुनवाई क  तार ख / Date of
                                              13/07/2023
         Hearing
         घोषणा क  तार ख /Date of
                                              21/07/2023
         Pronouncement
 ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi
Ashram Dhinoj & Ors.)                                          -4-

                                         ORDER

PER BENCH:

The bunch of eight appeals filed at the behest of the different assessees are directed against the order dated 27.09.2022 (in ITA No. 470/Ahd/2022), 26.09.2022 (in ITA Nos. 485, 478, 474, 457 & 456/Ahd/2022), 28.09.2022 (in 419/Ahd/2022 & 23.09.2022 (in ITA No.489/Ahd/2022) passed by the Ld. Commissioner of Income Tax (Exemptions), Ahmedabad (in short 'CIT(E)') under Section 12AA of the Income Tax Act, 1961, (hereinafter referred to as 'the Act') for Assessment Year 2022-23 in all appeals.

2. Since, the matters relate to identical issue, the bunch of appeals are heard analogously and are being disposed of by a common order for the sake of convenience.

3. We have heard the rival submissions made by the respective parties and we have also perused the relevant materials available on record.

4. The short fact involved in this matter is this that an application under Section 12AB of the Act was filed by the appellant on 31.03.2022 in Form No.10AB under Rule 17A of the Income Tax Rules, 1962. Thereafter, notice dated 16.07.2022 was issued by the CIT(Exemption) and served upon the assesse through ITBA on the e-mail id given by the appellant trust in its online application asking it to furnish detailed note on the activities actually carried out by the trust as well as certain details/documents as mentioned therein but without any result. No document was furnished neither any adjournment was sought for. Thus, further letter dated 03.08.2022 and 16.08.2022 directing the ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi Ashram Dhinoj & Ors.) -5- appellant to furnish details were issued and served. Though, nothing was forthcoming from the appellant, in order to adhere to the principle of natural justice, opportunity was further given to the applicant/appellant upon issuing another notice dated 07.09.2022 sent through ITBA on the e-mail ID through which the appellant made the online application. The appellant was directed to furnish the pending details. In fact, the appellant filed few details as directed and the following crucial information/documents yet to be supplied:

i. Income & Expenditure Statement for F.Ys. 2019-20, 2020-21 & 2021-22 ii. Audited Accounts for F.Ys. 2019-20, 2020-21 & 2021-22 iii. Undertaking regarding adherence towards all the requirements of law as are material for the purpose of its objects as enumerated in the trust deed.
        iv.     Id proofs of the Trustees
        v.      Notes on activities conducted since inception.

5. Under Section 12AB of the Act, it is the mandatory duty cast upon the CIT(E)/Principal Commissioner to conduct an enquiry about the activities of the Trust and to verify the objects as per the Trust deed and the genuineness of the activities of the Trust upon receipt of the relevant documents furnished by the assesse alongwith application for grant of registration of the Trust. Further that, the Commissioner is required to be satisfied himself about the genuineness of the activities of the trust and also to verify that these activities are in consonance with the objects of the Trust or Institution. Despite various opportunities as per the statutory provision, the appellant failed to submit the complete set of details and therefore, satisfaction in regard to the genuineness of the activities or verification of its activities whether the same is in ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi Ashram Dhinoj & Ors.) -6-

consonance with its objects was unable to be arrived at by the Ld. CIT(E) and the application for grant of the registration of the Trust under Section 12AB of the Act stood rejected. Hence, the instant appeal before us.

6. At the time of hearing of the appeal, Ld. Counsel appearing for the appellant submitted before us that it is an admitted fact that though in spite of best effort made by the appellant, the entire set of documents could not be gathered during the pendency of the proceeding before the Ld. CIT(E) and the appellant was, thus, unable to submit the same in order to satisfy the Ld. CIT(E) in regard to the genuineness of the activities carried out by the Trust. In that view of the matter, he prays for another opportunity of being heard to the appellant by the Ld. CIT(E) and undertakes to file the requisite documents and/or evidence in support of the case made out by the appellant for grant of registration under Section 12AB of the Act. However, a copy of each of the document has been annexed to the paper book filed by the appellant before us. Such prayer made by the Ld. AR has not been controverted by Ld. DR with all his fairness.

7. Having heard the Learned Counsel appearing for the parties and having regard to the facts and circumstances of the case, we, in order to prevent the miscarriage of justice, find it fit and proper to provide another opportunity of being heard to the appellant in support of his case for registration of the Trust under Section 12AB of the Act. We, thus, dispose of this appeal by restoring the issue to the file of the Ld. CIT(E) with a direction upon him to provide a further opportunity of being heard to the appellant and to consider the documents and/or evidence which the appellant would file as per the direction issued by the Ld. CIT(E). Upon considering the entire set of documents and ITA Nos. 470/Ahd/2022 & 7 Ors. (Gandhi Ashram Dhinoj & Ors.) -7- upon affording an opportunity of being heard to the appellant the Ld. CIT(E) to dispose of the application for grant of registration of the Trust under Section 12AB of the Act with a reasoned order. We also make it clear, that in the event, the appellant doesn't co-operate with the Ld. CIT(E) as directed hereinabove, the Ld. CIT(E) would be at liberty to pass orders strictly in accordance with law.

8. In the result, assessee's appeal is allowed.

9. The decision in ITA No. 470/Ahd/2022 for A.Y. 2022-23 shall also apply mutatis mutandis in all other 7 apeals.

10. In the combined result, all appeals are allowed.

                          This Order pronounced on         21/07/2023


        Sd/-                                                           Sd/-
  (WASEEM AHMED)                                                 (MADHUMITA ROY)
ACCOUNTANT MEMBER                                                JUDICIAL MEMBER
Ahmedabad;       Dated 21/07/2023
S. K. SINHA                                True Copy
आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
1.    अपीलाथ  / The Appellant
2.      यथ  / The Respondent.
3.    संबं%धत आयकर आयु'त / Concerned CIT
4.    आयकर आयु'त(अपील) / The CIT(A)-

5. *वभागीय -त-न%ध, आयकर अपील य अ%धकरण, अहमदाबाद / DR, ITAT, Ahmedabad

6. गाड3 फाईल / Guard file.

आदे शानस ु ार/ BY ORDER, उप/सहायक पंजीकार (Dy./Asstt. Registrar) आयकर अपील$य अ%धकरण, अहमदाबाद / ITAT, Ahmedabad