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 4, Cited by 2]

Income Tax Appellate Tribunal - Amritsar

Sant Iswar Shiksh Samiti, Jammu vs The Commissioner Of Income Tax ... on 24 August, 2017

              IN THE INCOME TAX APPELLATE TRIBUNAL
                   AMRITSAR BENCH; AMRITSAR

          BEFORE SH.T.S. KAPOOR, ACCOUNTANT MEMBER AND
               SH.N.K.CHOUDHRY, JUDICIAL MEMBER

                     I.T.A. Nos.670 (Asr)/2015
                      Assessment Year: 2015-16

   Sant Ishwar Shiksha Vs.         The CIT, (Exemption)
   Samiti,                         Chandigarh.
   92/9, Trikuta Nagar.
   Jammu.
   PAN:AAPTS-2426M
   (Appellant)                     (Respondent)

                            And
                    I.T.A. Nos.671 (Asr)/2015
                     Assessment Year: 2015-16

   Sant Ishwar Foundation    Vs.   The CIT, (Exemption)
   92/9, Trikuta Nagar.            Chandigarh.
   Jammu.
   PAN:AAPTS-2425J
   (Appellant)                     (Respondent)


                   Appellant by : Sh. Joginder Singh (Ld. CA.)
                 Respondent by : Sh. Ghulam Mustfa (Ld. DR)
                        Date of hearing: 24.08.2017
                        Date of pronouncement: 30.08.2017

                               ORDER

PER N. K. CHOUDHRY:

Both the Appeals are identical and issues involved are also almost similar , therefore the same have been taken for adjudication by this common order . For the sake of convenience and brevity, facts and grounds raised in Appeal no. I.T.A. Nos.670 (Asr)/2015 has been taken in to consideration. The Appeal under consideration , arising out from the order passed U/s 12AA of the I.T. Act, 1961 by the CIT(Exemption), 2 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 Chandigarh, feeling aggrieved against the rejection of its application U/s 12AA dated 31.11.2015, for Asst. Year:2015-16.

2. The assessee has raised the following grounds of appeal :

"1. That having regard to the facts and circumstances of the case, the Id CIT, Exemption Chandigarh has erred both in law and on facts of the case by rejecting registration u/s 12AA of the Act to the appellant trust.
2. That having regard to the facts and circumstances of the case, the Id CIT, Exemption Chandigarh has erred both in law and on facts of the case by denying the registration on the ground that the assessee trust has not carried out any activity.
3. That having regard to the facts and circumstances of the case, the Id CIT, Exemption Chandigarh has erred both in law and on facts of the case by denying the registration on the ground that the assessee trust has initially decided to construct school & meditation hall at Asar Doda but later purchased land for school at Niabhat, Nagrota.
4. That having regard to the facts and circumstances of the case, the Id CIT, Exemption Chandigarh has erred both in law and on facts of the case by denying the exemption on the ground that the activities of assessee trust are controlled by one family.
5. That the appellant craves to leave to add, amend, modify, delete any of the ground of appeal before or at the time of hearing and all the above grounds are without prejudice to each other."

3. The brief facts of the case emerged from the order passed by the Ld. CIT(A) as well as documents that the application U/s 12AA of the Act was filed by the by the applicant trust on 15.05.2015 as the aforesaid trust was founded by Sh. Kapil Khanna, a businessman, on 12.03.2015 as a public charitable trust.

The main objects of the trust have been claimed to be engaged in the educational, social, literature and research oriented work, and uplifting of the unprivileged and economically & socially weaker sections of the society. On consideration of application for registration, the Ld. CIT(E) offered the opportunities to the assessee trust and perused the reply filed and observed that till date just a single activity was undertaken by the trust which reflects from entry of Rs.20 lakhs as 3 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 donation which was thereafter, converted into a FDR by the trust. Further query sought by the Ld. CIT(A) replied by the assessee society, however, the Ld. CIT(E) observed that application u/s 12AA statutory requires to be processed on the basis of twin criteria i.e., objects of the trust and genuineness of the activities and finally rejected the registration on three limbs first that the assessee has not carried out any charitable activity , secondly has only entered into agreement to purchase a piece of land in the name of activity and thirdly, in the trust deed having some restrictive clauses which rendered working of trust as capable of being controlled by a single family and contents of objects of the trust do not find corroboration in shape of any positive action taken towards either education or any of the other objects enunciated in the trust deed and finally the Ld. CIT(E) held that in the absence of any charitable activity in the instant case, both the objects of the trust and the genuineness of the activity do not stand corroborated.

4. The assessee trust assailed the order before us and in support of its case Ld. A.R. submitted that the Ld. CIT(E) lost sight to the spirit of the Sec.12AA of the Act as the trust has been recently created and still the activities has to be undertaken in due course and time or near future and the motto of objects of the assessee is to spread the educational, social, literature and research oriented work, and uplifting of the unprivileged and economically & socially weaker sections of the society and for that assessee trust has already acquired the land which had been shown to the Ld. CIT(E) and thereafter, the construction have been started and the building is under advance stage of the completion, therefore, the assessee is right to get registration U/s 12A of the Act.

5. On the contrary, the Ld. DR submitted that the order passed by the Ld. CIT(E) is a logical, reasoned and legal order and does not requires to be interfered with because the Ld. CIT(E) has taken into 4 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 consideration the facts and circumstances of the case because until date of the impugned order as no activity was carried out in order to execute the objects of the trust, therefore, the Ld. CIT(E) was not having any option but to deny the registration.

6. We have gone through with the facts and circumstances of the case and also rival submissions of the parties, relevant dates are very much material in the instant case. The trust was established and registered only on 12th March, 2015 and thereafter, application for registration u/s 12A was filed on 29.04.2015 and main objects of the trust are establishment of educational institution and/or maintenance of educational institution ,meditation and prayer halls, granting of scholarship and financial assistance to needy for educational purposes and establishment of hospitals and nursing homes etc. which are covered under the dimension of Sec.2(15) of the I.T. Act.

Further we feel it appropriate to reproduce herein the contents of Sec.12AA of the Act.

Section 12AA (1) The Chief Commissioner or Commissioner, on receipt of an application for registration of a trust or institution made under clause (a) [or clause (aa) of sub-section (1)] of section 12A, shall--

(a) call for such documents or information from the trust or institution as he thinks necessary in order to satisfy himself about the genuineness of activities of the trust or institution and may also make such inquiries as he may deem necessary in this behalf; and

(b) after satisfying himself about the objects of the trust or institution and the genuineness of its activities, he -

(i) shall pass an order in writing registering the trust or institution;

(ii) shall, if he is not so satisfied, pass an order in writing refusing to register the trust or institution, and a copy of such order shall be sent to the applicant :

5 ITA No.670 & 671(Asr)/2015
Asst. Year: 2015-16 Provided that no order under sub-clause (ii) shall be passed unless the applicant has been given a reasonable opportunity of being heard.
(2) Every order granting or refusing registration under clause (b) of sub-

section which the application was received under clause (a) of section 12A.] From the contents of the Sec.12AA, it encompass that the Ld. CIT(E) in order to satisfy himself about the genuineness of the activities of the trust or institution can call for such documents or information from the trust or institution as he thinks necessary and also empowered to make such enquiry as he may deem fit necessary in this behalf.

Second Clause deals with that after satisfying himself about the object of the trust or institution and the genuineness of the activities, he shall pass order in writing either to register or refusing to register the trust or institutions.

Let us to consider judicial verdicts on the issues in hand :

Delhi High Court in the case of DIT Vs. Foundation of Opthalmic & Optometry Research Education Center, in ITA No.1687/2010 , decided on dated 16.08.2012 dealt with the same situation and observed as under:
"That the concern CIT is not required to examine the question whether the Trust has actually commenced and has, in fact, carried on charitable activities ?"

Gujrat High Court in the case of CIT -1, vs. Kutchi Dasa Oswal Moto Pariwar Ambama Trust (2014 271 CTR 0595 was pleased to held that " While considering the application u/s 12AA, the Commissioner has to satisfy himself about the objectives of the trust and genuineness of its activities and for such purposes, he has the power 6 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 to call for such documents or information from the trust as he think are necessary. However, this does not mean that if the activities of the trust have not commenced the Commissioner has authority to reject its application for registration on the ground that the Trust has failed to convince him about the genuineness of the activities. That is what unfortunately the Commissioner did in the preset case ".

Further, Allahabad High Court in the case of Hardayal Charitable & Educational Trust Vs. Commissioner of Income Tax-II, Agra decided on 15 March, 2013 observed that:

" The preponderance of the judicial opinion of High Courts as well as ITAT is that at the time of registration u/s 12AA of the Act, the CIT is not required to look into the activities, where such activities have not or are in the process of its initiation. Where a trust, set up to achieve its objects of enabling educational institution, is in the process of establishing such institution and receives donations, the registration u/s 12AA cannot be refused, on the ground that the Trust has not yet commenced the charitable or religious activity" .
Further, Co-ordination Bench of ITAT, Amritsar in the case of Ek Umeed Welfare Society, Fazika Vs. Assessee in ITA No.615(Asr)/2013 "Directed to grant registration to the society where the registration was denied by the CIT on ground of negligible activity till the date of registration".

Let us to consider reasons for rejection of Application for grant of registration u/s 12 AA of the Act:

First reason for denial of registration by the Ld. CIT was that that the assessee trust has not carried out any activity.
Second reason that the assessee trust has initially decided to construct school & meditation hall at Asar Doda but later purchased land for school at Niabhat, Nagrota Third reason that the activities of assessee trust are controlled by one family .
The reasons given by the Ld. CIT(E ) does not sound good because , one side reasoned that no activity has been carried out by the 7 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 Assesse Trust , on the other hand has doubted the intents of the objects and further observation that initially the Assessee wanted to construct school & meditation hall at Asar Doda but later purchased land for school at Niabhat, Nagrota , in our view , the trust that time was un- doubtly at nascent stage and has not carried out any activity except to make efforts for procuring land for school , however later on purchased the land for school at Niabhat, Nagrota , which clearly shows the intention of the trust as the main object of the trust is to establish schools etc. and to provide education, therefore, one can expect from the trust to do activity of the charity immediately and in that situation the authority cannot come to the conclusion that the intent contained in the objects of the trust do not find corroboration in the shape of any positive action taken towards either education or any of the other objects enunciated in the trust deed , as observed by the ld.CIT (E ) .
Third reason that the activities of assessee trust are controlled by one family is only an apprehension of the Ld. CIT (E ) , which according to our mind can not base rejection of the registration because the Revenue Authority is at liberty to withdraw and/or to cancel the Registration an any time on the specified reasons enumerated in the Act.
Further from the documents filed before us, it reflects that the assessee trust has already purchased the land which is 9 kanals 19 marlas situated at Village Balian, Teshil Udhampur, and further also got approved sanctioned plan for construction of school from the concerned Executive Engineer of the area , no objection for construction from the concerned Panchayat and construction of School is at advance stage and also executed Memorandum of Understanding with the Bhartiya Shiksha Samiti, which is involved in the field of imparting formal education having established a number of Primary and Secondary level Schools in different part of Jammu & Kashmir as submitted .
8 ITA No.670 & 671(Asr)/2015
Asst. Year: 2015-16 Further from the cutting of newspapers, it reflects that inauguration for construction and laying stone for establishment of the School has already been done and as per computation of Income of Asst. Year: 2016-17 it reflects that the assessee trust has received Rs.1,80,52,900/- as voluntarily contribution and during the Financial Year the assessee trust has incurred the expenditure of Rs.13089100 and Rs.379000 for the purchase of the land and its construction for School purposes, and further income and expenditure for the period ended 31st March, 2016 shows that the assessee trust has contributed Rs.11,000/- to the P.M. relief fund and Rs. 9,472/- for cleaning moment at Katra and Rs.5,640/- for the environment awareness and Rs.8,548/- for medical care at FDR.
On perusal of records and judgments, it is clear that at the time of registration u/s 12AA of the Act, the Ld. CIT(E) is required to see the objects of the trust or institutions and genuineness of its activities, however, if we come to the instant case, then it is not disputed that the trust was formed and registered only on 12th March, 2015 thereafter, application for registration u/s 12AA was filed on 15.05.2015 and the impugned order was passed on 30th Nov. 2015 and till the disposal of the application the assessee has only received single donation and tried to procure the land for establishment of the School and further because the assessee trust was at nascent stage, therefore, could not carry any activity and according to aforesaid judgments it is clear that statute does not prescribe a waiting period for a newly registered trust to qualify itself for registration under Section 12AA of the act and wait till the activity commence. From the conjoint reading of the aforesaid judgments, it can be safely concluded that even otherwise if no activity was carried out by a trust or institution, still registration can be granted by the CIT(E) and even otherwise it is not the case of the Revenue that at the time of consideration of application of the Assessee , the assessee has carried out many activities and their genuineness were in doubt but 9 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 in the instant case grievance of the CIT(E) is only that there was no activity carried out by the assessee.
Although form the documents submitted before us positively reflects that the Assessee trust has carried out many activities in furtherance of objects of the trust, however because the same activities have not been carried out and documents were also not submitted before the LD. CIT (E ) till the date of adjudication of Application , hence we are not taking into consideration the said documents and facts , however in overall consideration of the judicial interpretation , peculiar facts and circumstances and situation, in our considered opinion the Ld. CIT(A) was under obligation to consider the objects of the trust which are available in the trust deed itself. Even otherwise, the concerned Revenue Authority was empowered to withdraw the registration already granted or cancel the said registration if he came across that factually trust has not conducted any charitable activities.
Although, in the open Court we had shown our inclination to remand the case with direction to the assessee to approach the Ld. CIT(E) with the documents as submitted before this forum because the documents were not available before the CIT(E), however, considering the principles laid down by the various Courts as it is not in controversy that till the adjudication of application u/s 12AA of the Act, the trust was at nascent stage and all the activities which are reflecting from the documents submitted herein are of the later stage, however, in our considered opinion at the time of disposal of application, the Ld. CIT(E) in order to satisfy himself about the genuineness of the activities of the trust or institution can call for such documents or information from the trust or institution as he thinks necessary and also empowered to make such enquiry as he may deem fit necessary in this behalf , secondly that after satisfying himself about the object of the trust or institution and the genuineness of the activities, he shall pass order in writing 10 ITA No.670 & 671(Asr)/2015 Asst. Year: 2015-16 either register or refusing to register the trust or institutions. In the instant case no activity was carried out therefore question of genuineness did not arise.
Hence, we direct the Ld. CIT(E) to grant the registration u/s 12A of the Act to the assessee and it is clarified in case, the assessee does not qualify/satisfy the objects of the trust and/or not involved in genuine activities , then the concerned authority shall be at liberty to withdraw or to cancel the registration u/s 12A of the Act.
Hence, in the aforesaid observations, the appeal filed by the assessee is allowed.
7. In the result, both the appeals filed by the assessee are allowed.

Order pronounced in the open Court on30.08.2017.

                      Sd/-                               Sd/-
               (T. S. KAPOOR)                       (N.K.CHOUDHRY)
        ACCOUNTANT MEMBER                          JUDICIAL MEMBER
Dated:30.08.2017.
/PK/ Ps.
Copy of the order forwarded to:
  (1) The Assessee:
  (2) The
  (3) The CIT(A),
  (4) The CIT,
  (5) The SR DR, I.T.A.T.,
                       True copy

                                         By Order