Income Tax Appellate Tribunal - Delhi
Shiv Public School Managing Committee, ... vs Cit (Exemptions), Chandigarh on 19 February, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL
(DELHI BENCH 'A' : NEW DELHI)
BEFORE HON'BLE PRESIDENT, SHRI G.D. AGRAWAL
and
SHRI KULDIP SINGH, JUDICIAL MEMBER
ITA No.892/Del./2016
ITA No.893/Del./2016
Shiv Public School Managing Committee, vs. CIT (Exemptions),
Old Alwar Road, Sohna, Chandigarh.
District Gurgaon (Haryana).
(PAN : AADTS5003R)
(APPELLANT) (RESPONDENT)
ASSESSEE BY : S/Shri Rhishabh Jaitley, S.M. Manzar,
Shubham Jain & Kamal Jaitley,
Advocates
REVENUE BY : Smt. Aparna Karan, CIT DR
Date of Hearing : 06.02.2018
Date of Order : 19.02.2018
ORDER
PER BENCH :
Since common questions of facts and law have been raised in both the aforesaid inter connected appeals, the same are being disposed of by way of consolidated order to avoid repetition of discussion.
2. The appellant, Shiv Public School Managing Committee (hereinafter referred to as 'the assessee society') by filing the 2 ITA No.892 & 893/Del./2016 present appeals, sought to set aside the impugned orders both dated 28.12.2012 passed by Ld. CIT (Exemptions), Chandigarh on the grounds inter alia that :-
ITA NO.892/DEL/2016 "1. The impugned order of the applicant made by the Learned CIT (E) under section 80G (5)(vi) of the Income Tax Act, 1961 ('Act') dated 2Sth Dec. 2015 is bad in law and on facts and void ab initio.
2. That the ld. CIT erred in rejecting the application of the applicant for registration u/s 12AA and thereby rejecting the approval u/s 80G although the applicant's Society fulfils all the conditions for registration and approval.
3. The Learned CIT (E) erred in law and on facts in rejecting the application of the applicant for approval u/s 80G although the applicant's Society objects and activities of the Society are eligible for grant of registration u/s 80G of the Act."
ITA NO.893/DEL/2016 "1. The impugned order of the applicant made by the Learned CIT (E) under section 12AA of the Income Tax Act, 1961 ('Act') dated 28th Dec. 2015 is bad in law and on facts and void ab initio.
2. That the ld. CIT erred in rejecting the application of the applicant for registration u/s 12AA although the applicant's Society fulfils all the conditions for registration.
3. The Learned CIT (E) erred in law and on facts in rejecting the application of the applicant for registration u/s 12AA although the applicant's Society objects and activities of the Society are eligible for grant of registration u/s 12AA of the Act."
3. Briefly stated the facts necessary for adjudication of the controversy at hand are : the application moved by the assessee society for registration under section 12AA of the Income-tax Act, 1961 (for short 'the Act') and for according sanction u/s 80G(5)(vi) 3 ITA No.892 & 893/Del./2016 of the Act have been rejected by the ld. CIT (Exemptions) on the grounds inter alia that gross receipts in all the five years are far in excess of Rs.1 crore and the assessee society has wrongly claimed exemption u/s 10(23C)(iiiad) of the Act; that assessee society have been charging fee from students under various different heads featuring in the income and expenditure statement and that the land in question on which the senior wing of the school is being run has been taken on lease from the founder members of the society while the junior wing of the school is being run on the land which was donated by M/s. Agarwal Sabha Sohna; that since the land in question on which the main school is running does not belong to the society, the property in question for charitable purpose also remains in question. Consequent upon rejection of registration u/s 12AA, the CIT (E) also rejected the application moved by the assessee society u/s 80G of the Act.
4. Feeling aggrieved, the assessee company has come up before the Tribunal by challenging the impugned orders passed by ld. CIT by way of filing the present appeals.
5. We have heard the ld. Authorized Representatives of the parties to the appeal, gone through the documents relied upon and 4 ITA No.892 & 893/Del./2016 orders passed by the revenue authorities below in the light of the facts and circumstances of the case.
6. Undisputedly, assessee society being in existence since 21.08.1987 has been running a school under the name and style as Shiv Public School. It is also not in dispute that the amended memorandum of association of the assessee society has been registered with the Registrar of Societies in the month of 08.01.2014. It is also not in dispute that the assessee society has not been granted any kind of exemption since its inception for the last so many years. It is also not in dispute that assessee society has claimed exemption u/s 10(23C)(iiiad) of the Act since FY 2011-12 despite the fact that its total receipt during the FYs 2011- 12 to 2014-15 was more than Rs.1 crore.
7. Undisputedly, under the amended provisions of section 2(15) of the Act imparting education falls within the charitable purpose. No doubt, for providing registration u/s 12A of the Act, Commissioner is empowered to call for any information/ documents from the society to satisfy himself about the object of the society and the genuineness of its activities, but at the same time, CIT is not to sit over the application u/s 12A as an Assessing Officer for this purpose.
5 ITA No.892 & 893/Del./2016
8. In the instant case, ld. CIT (E) perused the details of the corpus funds for the last five years and noticed that the assessee has claimed suo motu exemption u/s 10(23C)(iiiad) which were not admissible under law, its receipt being in excess of Rs.1 crore. CIT also noticed from the detail of corpus fund for the last year that the school is collecting money from the students in the name of sports funds, maintenance fund, teachers welfare fund etc. which appears to have been excluded from the gross receipt.
9. However, we are of the considered view that when assessee society is admittedly into imparting education for the general public utility, the registration cannot be declined on the ground that the assessee society has been collecting money from the students in the name of various funds. More particularly when it is not the case of the CIT (E) that the activities being carried out by the assessee society are for profit making.
10. More so, in case quality education is to be provided funds for extra-curricular activities to enhance the overall profile of the students are required. In case collecting of such funds are found to be not in consonance with aims and objects of the society, the AO can disallow the same while making assessment on year to year basis. On the basis of the fact that the assessee society has wrongly 6 ITA No.892 & 893/Del./2016 claimed exemption u/s 10(23C)(iiiad), the registration cannot be declined.
11. The ld. CIT (E) has also expressed apprehension that building on which senior wing of the school is functioning has been taken on lease from the founder member of the society and there is a possibility of accretion being made to the school building may directly be beneficial to the founder member in the event of treatment of lease deed expiring but this apprehension is merely based upon surmises and conjectures. Again these facts can be examined on year to year basis by the AO at the time of assessment.
12. So, in these circumstances, we are of the considered view that the order passed by the ld. CIT (E) firstly declining registration u/s 12AA of the Act and consequently, declining the permission u/s 80G(5)(vi) of the Act is not sustainable in the eyes of law. Hence, CIT (E) is directed to grant registration to the assessee society forthwith also with consequent approval u/s 80G of the Act. Consequently, both the appeals filed by the assessee are allowed. Order pronounced in open court on this 19th day of February, 2018.
Sd/- sd/-
(G.D. AGRAWAL) (KULDIP SINGH)
PRESIDENT JUDICIAL MEMBER
Dated the 19th day of February, 2018/TS
7 ITA No.892 & 893/Del./2016
Copy forwarded to:
1.Appellant
2.Respondent
3.CIT
4.CIT(A)-XI, New Delhi.
5.CIT(ITAT), New Delhi. AR, ITAT
NEW DELHI.