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 5, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bellevista Co Op Hsg Society Ltd,Navi ... vs Ito Ward 28(1)(1), Navi Mumbai on 27 February, 2025

IN THE INCOME TAX APPELLATE TRIBUNAL, 'SMC' BENCH, MUMBAI BEFORE SHRI PAWAN SINGH, JUDICIAL MEMBER AND SHRI OMKARESHWAR CHIDARA,ACCOUNTANT MEMBER आयकरअपीलसं./ITA No. 6970/Mum/2024 (AY 2017-18) (Physical court hearing) Bellevista Co-op. HSG Society Ltd., ITO Ward 28(1)(1), th Plot No. 46, 47, 48, Sector 15, बनाम Income Tax Office, 4 floor, CBD Belapur, Vs Tower No. 6, Vashi Railway Navi Mumbai-400614. Station Complex, [PAN : AAABB 0518 Q] Navi Mumbai-400703.

            अपीलाथ /Appellant                           थ /Respondent


   िनधा रतीकीओरसे /Assessee by                   Ms. Vidya Jaya Kumar
   राज कीओरसे /Revenue by                        Sh. Anil Gupta SR DR
   सुनवाईकीतारीख/Date of hearing                 27.02.2025
   उद् घोषणाकीतारीख/Date of pronouncement        27.02.2025

              Order under section 254(1) of Income Tax Act

PER PAWAN SINGH JUDICIAL MEMBER;

1. This appeal by assessee is directed against the order of National Faceless Appeal Centre, Delhi [for short to as "NFAC/Ld.CIT(A)"] dated 22.10.2024for assessment year (AY) 2017-18. Though, the assessee has raised multiple grounds of appeal, however in our considered view the substantial grounds of appeal relate to disallowance under section 80P(2)(d) of Income Tax Act (Act).

2. Rival submissions of both the parties have been heard and record perused. The Ld. Authorized Representative (AR) submits that assessee is a co- operative housing society. The assessee, while filing return of income claimed deduction 80P(2)(d) of Rs.17,25,339/- on account of interest received from Saraswat Co-op. Bank. The Co-operative Bank is primarily a co-operative society as has been held in a series of decision by Tribunal. The issue/grounds ITA No. 6970/Mum/2024 Mr. Bellevista Co-op. HSG Society Ltd.

of appeal raised by the assessee is covered by the series of President Mumbai Tribunal as well as other Co-ordinate Benches of Tribunal wherein it has been consistently held that Co-operative Banks are primarily Co-operative Bank. Even Hon'ble Karnataka High Court PCIT v. Tatagars Co-op. Sale Society [2017] 78 taxmann.com 169 (Karnataka) also held that for the purpose of section 80P(2)(d) a co-operative bank should be considered as a co-operative society. The Ld. AR submitted that she has also placed on record various decisions of Mumbai Benches on the same issue. The Ld. AR submits that there is no dispute about the interest received by the assessee from Saraswat Co-operative Bank of Rs.17,25,339/- which has been recorded by the Assessing Officer in para 2 of assessment order. The ld AR of the assessee relied on the following decisions;

 PCIT v. Tatagars Co-op. Sale Society [2017] 78 taxmann.com 169 (Karnataka),  Kaliandas Udyog Bhavan Premises Co-operative Society Ltd. Vs ITO,ITA No.6547/Mum/2017,  Lands End Co-op. Housing Society Ltd. v. ITO in ITA No. 3566/Mum/2014 dated 15.01.2016.

3. On the other hand, the Ld Senior Departmental Representative (Sr. DR) for the Revenue supported the order of lower authorities.

4. We have considered the rival submissions of both the parties. We have also deliberated of various case laws relied upon by the Ld. AR of the assessee. We find that assessee is a co-operative housing society. The assessee earned interest income from Saraswat co-operative bank as has been recorded in para-2 of assessment order. We find that Hon'ble Karnataka High Court in the case of Tatagars Co-op. Sale Society (supra) on similar set of facts, while 2 ITA No. 6970/Mum/2024 Mr. Bellevista Co-op. HSG Society Ltd.

considering almost similar question of law held that for the purpose of section 80P(2)(d) a co-operative bank should be considered as co-operative society. We find that Mumbai Tribunal in Kaliandas Udyog Bhavan Premises Co-op. Society Ltd. (supra) and Lands End Co-op. Housing Society Ltd. v. ITO (supra) has also took similar view and allowed similar deduction under section 80P(2)(d) to those assesses. Though, the Assessing Officer in his order has referred the decision of Hon'ble Supreme Court in Tatagars Co-op. Sale Society, without mentioning the complete its citation, Civil Appeal Number or date of order. On considering the facts, we are of the view that the Assessing Officer is referring the decision of Hon'ble Supreme Court in Tatagars Co-op. Sale Society (2010) Taxmann 282 (SC), however, the ratio of said decision is not applicable on the facts of case in hand, the disallowance in the said case was under section 80P(2)(a), which is related to the activities of the assessee, thus based on different facts.Thus, respectfully following the decision of the Co-ordinate Bench, we direct the Assessing Officer to allow the deduction under section 80P(2(d) with respect to interest income earned by assessee from Saraswat co-operative bank of Rs.17,25,339/-. In the result, the substantial grounds of appeal raised by the assessee is allowed.

5. In the result, the appeal of the assessee is allowed.

Order announced on 27/02/2025 in the Open Court during hearing.

           Sd/-                                            Sd/-
  (OMKARESHWAR CHIDARA)                                (PAWAN SINGH)
  लेखासद /Accountant Member                      ाियकसद /Judicial Member

Mumbai Dated:27/02/2025
Rahul Sharma Sr. P.S*



                                       3
                                                                    ITA No. 6970/Mum/2024
                                                          Mr. Bellevista Co-op. HSG Society Ltd.

आदे शकी ितिलिपअ े िषत/ Copy of the order forwarded to :

 अपीलाथ / The Appellant  थ / The Respondent  आयकरआयु / CIT  िवभागीय ितिनिध, आयकरअपीलीयआिधकरण, / DR, ITAT, Mumbai  गाडफाईल/ Guard File By order/आदे शसे , सहायकपंजीकार आयकरअपीलीयअिधकरण,Mumbai 4