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 0]

Income Tax Appellate Tribunal - Pune

Jain Shwetambar Murtipujak Tirth,, ... vs Commissioner Of Income-Tax, ... on 8 January, 2021

               आयकर अपीलीय अिधकरण "ए" यायपीठ पुणे म ।
     IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, PUNE

                          (Through Virtual Court)

                 BEFORE SHRI INTURI RAMA RAO, AM
              AND SHRI PARTHA SARATHI CHAUDHURY, JM

                  आयकर अपील सं. / ITA No.2900/PUN/2017

Jain Shwetambar Murtipujak Tirth,
At Post: Taked, Taluka: Igatpuri,
District: Nashik.

PAN : AANTS0832P                                 .......अपीलाथ / Appellant

                                   बनाम / V/s.

CIT Exemptions,
Pune.                                            ...... यथ / Respondent

            Assessee by        :      None
            Revenue by         :      Shri Deepak Garg

      सुनवाई क तारीख / Date of Hearing           : 08.01.2021
      घोषणा क तारीख / Date of Pronouncement      : 08.01.2021

                              आदेश / ORDER

PER INTURI RAMA RAO, AM:

This is an appeal filed by the assessee trust directed against the order of the ld. Commissioner of Income Tax (Exemptions), Pune dated 29.09.2017 passed u/s 12AA(1)(b)(ii) of the Income Tax Act, 1961 (for short "the Act") denying the grant of registration u/s 12AA of the Act.

2. Briefly, the facts of the case are that the appellant is a trust and made an application in Form 10A before the ld. Commissioner of Income Tax (Exemptions) for grant of registration u/s 12AA of the Act on 31.03.2017. On receipt of the said application, the ld. Commissioner of Income Tax (Exemptions) called for certain information on 30.05.2017. After perusing the information filed and Form 10A, the ld. Commissioner of Income Tax 2 ITA No.2900/PUN/2017 (Exemptions) rejected the grant of registration primarily on two grounds i.e. (1) the appellant society had failed to get amended trust deed registered with the Charity Commissioner and (2) the objects of the trust are partly religious in nature and the absence of Dissolution Clause in trust deed.

3. Being aggrieved by the above action of the ld. Commissioner of Income Tax (Exemptions), the appellant is before us in the present appeal praying that the ld. Commissioner of Income Tax (Exemptions) ought to have granted the registration u/s 12AA of the Act.

4. Before us, when the appeal was called, none appeared on behalf of the appellant society despite due service of notice.

5. On the other hand, ld. CIT-DR placed heavily reliance on the order passed by the ld. Commissioner of Income Tax (Exemptions).

6. We heard the ld. CIT-DR and perused the impugned order. On mere reading of the impugned order, we find that the ld. Commissioner of Income Tax (Exemptions) had called upon the appellant to amend the trust deed to incorporate the Dissolution Clause, an opportunity to comply with direction was given on 11.09.2017 and the impugned order was passed on 29.09.2017. In our considered opinion, the time granted to the appellant society to comply with as the direction of the ld. Commissioner of Income Tax (Exemptions) may not be sufficient and reasonable having regard to the nature of compliance. In the circumstances, we are of the considered opinion that interest of justice would be met if the matter is restored to the file of the ld. Commissioner of Income Tax (Exemptions) to decide the matter afresh in accordance with law after affording due opportunity of being heard to the appellant society. 3 ITA No.2900/PUN/2017 Accordingly, we remand the issue back to the ld. Commissioner of Income Tax (Exemptions) for deciding the issue afresh in accordance with law.

7. In the result, the appeal of the assessee is allowed for statistical purposes.

Order pronounced on this 08th day of January, 2021.

              Sd/-                                         Sd/-

(PARTHA SARATHI CHAUDHURY)                          (INTURI RAMA RAO)
  याियक सद य/JUDICIAL MEMBER                लेखा सद य/ACCOUNTANT MEMBER

पुणे / Pune; दनांक / Dated : 08th January, 2021.

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

1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The CIT Exemptions, Pune.
4. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "ए" बच, पुणे / DR, ITAT, "A" Bench, Pune.
5. गाड फ़ाइल / Guard File.

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