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 22, Cited by 3]

Income Tax Appellate Tribunal - Indore

Yash Shikshan Sansthan Evam Gramin ... vs Cit Exemption, Bhopal on 29 August, 2020

                                 Yash Shikshan Sansthan Evam Gramin Vikas Samiti



         आयकर अपील य अ धकरण, इ दौर  यायपीठ, इ दौर

      IN THE INCOME TAX APPELLATE TRIBUNAL
               INDORE BENCH, INDORE

    BEFORE SHRI KUL BHARAT, JUDICIAL MEMBER
                      AND
     SHRI MANISH BORAD, ACCOUNTANT MEMBER

                   ITA No.106/Ind/2019
                   Assessment Year:

  Yash Shikshan Sansthan               CIT-Exemption
 Evam Gramin Vikas Samiti बनाम/            Bhopal
   40, Badi Chopati Road
                             Vs.
      Shikshak Colony
       Badnawar M.P.
         (Appellant)                     (Revenue )
P.A. No.AAAAY0574C
Appellant by S/Shri Ashish Goyal & N.D. Patwa,
              Advs.
Revenue by    Shri S.B. Prasad, CIT- DR
Date of Hearing:                   16.07.2020
Date of Pronouncement:             29.07.2020

                       आदे श / O R D E R

PER KUL BHARAT, J.M:

This appeal is filed by the assessee against the order of ld.

CIT(Exemption), Bhopal dated 26.12.2018. The assessee has raised following grounds of appeal:

1
Yash Shikshan Sansthan Evam Gramin Vikas Samiti "1. That the Ld. CIT(Exemption) erred in facts and in law in not granting the exemption to the appellant society u/s 12AA of the Act by holding that the income/funds of the society have been diverted for the benefit of interested parties i.e. the members and not for the charitable activities for public at large and attract proviso to section 13(1)©.
2. That the ld. CIT(Exemption ) before refusing to grant the registration u/s 12AA must consider all the objects and activities undertaken by the society, as the society is formed for education purpose only, which is charitable in nature, and hence entitled for registration u/s 12AA of the Income Tax Act.
3. That the order passed by the Ld. CIT(E) is unjust, unfair and bad in law."

2. Facts in brief are that the assessee filed an application u/s 12AA of the Income Tax Act, 1961( hereinafter referred to as the 'Act') in form No.10A on 05.06.2018, seeking registration. Therefore, to verify the genuineness of the activities of the assessee. Ld. CIT(E) issued a notice dated 02.11.2018, in response thereto, the assessee made submission before the Ld. CIT(E) who observed that the assessee society had made payments to the specified persons covered u/s 13(3) of the Act, thereby proviso to section 13(1)(c) of the Act is violated. Ld. CIT(E) rejected the application by observing as under:

"3.1 On going through the written submission of following facts are noticed accordingly the assessee was informed the same through e-mail and asked to submit/clarity by 13.12.2018:-

(i) Amit Jain, Secretary:- F.Y. 2017-18: 240000 (Salary) F.Y.2017-18 :150000(Vehicle Rent)
(ii) Sweta Jain, Treasurer:F.Y.2016-17 :300000 (Salary)
(iii) P. C.Jain, Vice President:- F.Y.2017-18 180000(House rent)F.Y.2017-18:72000(Salary)
(iv) Madhulika Jain, President F.Y.2016-17 : 240000 (Salary) 2 Yash Shikshan Sansthan Evam Gramin Vikas Samiti 3.2 In view of above facts the assessee was asked to furnish clarification and justification regarding the above by 13.12.2018 and the assessee has complied the above vide letter dated 14.12.2018 as under:-
1.As regards reasonability of payments Salary paid to Smt. Madhulika Jain(President), Prakash Chand Jain(Vice President)Shri Amit Jaih(Secretary) and Smt.Shweta Jain(Treasurer) are for Liasoning work with various governments department to run institution smoothly. They are engaged in administration work also and submitted that the reasonability of house rent and vehicles are given on prevailing market rate.
2.The college maintains two vehicle, one for teaching staff purpose and one for guest and administrative/management staff purpose. One vehicle is owned by institution and another vehicle is taken on monthly rent. The vehicle rent is paid as per the rate prevailing to the market.
3.For staff residential purpose the institution has taken a staff quarter on rent which owned by Prakash Chand Jain(Vice President).As the house is situated near to college hence taken on rent from said person. The same rent is payable if similar house taken on rent from another person. lt is not higher from market rate.
3.3 The above submissions of the assessee regarding reasonability of salary, house rent, vehicle rent have been considered but not found acceptable in the light of below mentioned facts:
1. It is noticed that all the above persons are members of a single family who are stated to be residing at Badi Chopati,40,Shishshk colony, Badnawar. All of them are either member of the Society or relative of the members as defined u/s 13(3) of the Act. Furthermore, no educational qualifications, work experience certificate etc of the persons to whom such salary payments are made have been provided. Similarly copies of agreement, rate, justification, ownership of property etc. were also not produced/filed regarding the payment of house rent to such persons or vehicle rent. In view of the above and in the absence of any proper evidence there is no doubt that substantial payments are being made to the persons who are either members or relative of the members of the Society out of the funds/income of the Society, without any proper justification. 3.4 On foregoing facts, it is established that the income/funds of the society have been diverted and its activities are carried out 3 Yash Shikshan Sansthan Evam Gramin Vikas Samiti for the benefit of interested parties. Therefore, clearly attracts proviso to section 13(1)(c) of the Act. In other words the society is existing for the benefit of members and not for the charitable activities for public at large.
4. In the light of aforesaid fact sand circumstances and the legal position, it is held that the applicant society is not entitled for registration u/s 12AA of the I.T. Act,1961. Accordingly the application in form No.10A, received in this officer on 05.06.2018 seeking registration 12AA is hereby rejected and registration sough u/s 12AA is refused.
3. Aggrieved against this order assessee preferred the present appeal. Ld. counsel for the assessee vehemently argued that the ld.

CIT(E) was not justified in rejecting the application of the assessee. Ld. counsel further reiterated the submissions as made in the written synopsis. For the sake of clarity submissions of the assessee are reproduced as under:

Society made payment to specific person covered u/s 13(3) and attract proviso to section 13(1)© Chart-1 Particulars Amount(in Rs) 2017-18 Amit Jain (Secretary) 2,40,000(Salary 150,000(Vehicle Rent)-12500 p.m P.C. Jain, Vice President 1,80,000(House Rent)-15,000pm 72,000(Salary) Total=6,42,000/-
2016-17
Madhulika Jain, President         2,40,000(Salary)
Sweta Jain, Treasurer             3,00,000(Salary)
                                  Total=5,40,000/-

     Alleging the following:-
     a.    Above persons are members of single family and residing
                                                                                  4
Yash Shikshan Sansthan Evam Gramin Vikas Samiti at Badi Chopati,40 shikshak Colony, Badnawar. All are covered u/s 13(3) b. No educational qualification, work experience, certificate provided.
c. Copies of rent agreement, rate justification, ownership of property etc. not provided Thus alleging that substantial income/funds of the society have been diverted and activities carried out for benefit of interested parties.
SUBMISSIONS A. While Granting Registration u/s 12AA, sec 13 cannot be questioned.
The main object of the society is Education and the activities are undertaken for the attainment of its objects only. There is no doubt on the educational objects of the society and the activities are also undertaken for attainment of its object. The following proofs were submitted:
i. Membership of federation of M.P Minority Educational Institutions certificate (PB 85- 89).
ii. Affiliation of various courses by DAVV (PB 85-89}.{.. P B 90 -
105) iii. Newspaper Cutting and Press release as proof of educational activities undertaken. {PB 106-120} As the language of section 12AA of the Act provides that while granting registration, the C1T(A) is only empowered to satisfy himself about the objects of the- Trust and the genuineness of its activities. Once The CIT(A) has not doubted either the genuineness of the activities of the assessee or its objects, his power u/s. 12AA ends The provisions of section 12AA of the Act are reproduced below:
"12AA. (1) The Commissioner, on receipt of an application for registration of a trust 0 r institution made under clause (a) [for 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 made 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 5 Yash Shikshan Sansthan Evam Gramin Vikas Samiti refusing to register the trust or institution, and a copy of such order shall be sent to the applicant."

Reliance is placed on Hon'ble Supreme Court in case of Dawoodi Bohara Jamat [2014J 43 taxmann.com 243 (SC(Pg no.5-17) held that "unless an institution is registered under the aforesaid provisions, it cannot claim the benefit of sections 11 and 12. Section 13 enlists the circumstances wherein the exemption would not be available to a religious or charitable trust otherwise falling under section 11 or12 and, therefore, requires to be read in conjunction with the provisions of sections 11 and 12 towards determination of eligibility of a trust to claim exemption under the aforesaid provisions." Thus, the section 13 is applicable only when exemption will not be available to trust otherwise falling under sec 11 and 12.

At the time of registration, invoking sec 13is unjustified. •the ITAT JODHPUR BENCH in case of: Modern Defence Shikshan Sansthan (2008) 26 SOT 21 (Jodhpur)(PB 134-135 wherein it was held that:

"We are totally in agreement with learned Authorised Representative, because at the stage of consideration of the issue of registration under section 12AA, it is not a sine gua non to examine the aspect of the application of income. Until registration is granted the question of application of fund does not arise at all. The learned CIT has not given any other reasons, say, the objects etc., which according to him violates the provisions of granting the registration. In these circumstances, when the learned CIT has not doubted the aims and objects of the society, he cannot throwaway the application of registration on this pretext. Therefore, in our view, the registration sought for under section 12AA by the applicant society should have been granted by him. The question of application of the funds, which has been discussed by the learned CIT which attracts the provisions-of sections 13(l)(c}( i), 13(l)(c )(ii) and 13(3)(b) as mentioned above have to be considered only thereafter. Accordingly, we direct the learned CIT to grant registration to the society under section 12AA of the Act.
B Genuineness of Payments a.The Salary to Management Staff is given in lieu of their services in managing the affairs of the society and that does not make the payment for the benefit of specified person. The salary chart is on PB 20. The salary is reasonable and fully justifiable.
6
Yash Shikshan Sansthan Evam Gramin Vikas Samiti b.The Society has also made payment of House rent to Shri Prakash Chand Jain for his Property located at Ward no 6, House no 20, Bhagatsingh Marg, Badnawar . This property is located near the college and thus it was used as staff quarter. The area of this property is 1598 Sq ft and the rent paid is Rs. 15,000/- p.m which is quiet reasonable. This fact is also reconfirmed by the Society in its letter head. (Refer Pg notS) c.The Vehicle Rent of Rs. 1,50,000/ for renting the Car Swift dZire to Shri Amit Jain is paid. The society owns only one vehicle i.e Innova Car which is normally used for college work. (Fixed Asset Schedule-PB29) Thus, on rental basis at market rate the car of Shri Amit Jain is used at Rs. 12,500/ p.m which is normally used for guest faculty and administrative staff work.
d.Reliance is placed on the Bombay High court in case of:
Manekji Mota Charitable Trust[2019j 109 taxmann.com 258 (Bombay)(PB 136-137) held that "We note that undisputedly 71% of the receipts of the Trust are being spent in accordance with its objects. Therefore, this itself would establish that the Trust is in existence. A partial expenditure which is not authorized by the Trust would not be itself lead to the Trust becoming non-genuine. The consequence would be that the benefit of Section 11 of the Act will not be available to that extent. At the stage of registration, this issue is premature e.In present case also, the payments made to specified persons in F.Y.2017-18 was Rs.6,42,000/- and in F.Y. 2016-17 is Rs.5,40,000/- (Refer Chart 1 above) and Total receipts were Rs.1,47,63,500/- (PAPER BOOK 38) and Rs.96,43,380/-. Thus only 4-5.5% of payment was alleged to be diversion of income in benefit of interested persons. As held in above case, the alleged expenditure being very nominal does not make the activities of the trust non-genuine and at the most it can be disallowed from the benefit of section 11 of the Act. "

4.Ld. counsel for the assessee has also placed reliance on various case laws. Ld. counsel placed reliance on judgment of Hon'ble Supreme Court rendered in the case of CIT, Ujjain vs. Dawoodi Bohara Jamat (2014) 43 taxmann.com 243(SC). Ld. counsel also placed reliance on the decision of Coordinate Benches of this 7 Yash Shikshan Sansthan Evam Gramin Vikas Samiti Tribunal rendered in the case of Dawoodi Bohara Jamat (2010) 123 ITD 452(Indore) and the decision of Coordinate Bench rendered in the case of Modern Defence Shikshan Sansthan (2008) 26 SOT 21 (Jodhpur) and reliance is also placed on the judgment of Hon'ble Bombay High Court rendered in the case of CIT(Exemption) Manekji Mota Charitable Trust (2019) 109 taxmann.com 258 (Bom) to buttress the contention that at the time of considering the application for registration Ld. CIT(E) cannot go into question of application of funds. Further, it is contended that so far questions of reasonability of payments to the specified persons is concerned, no notice was issued calling upon the assessee regarding reasonability of payments and also the requisite qualification of specified persons.

5. On the contrary, Ld. CIT-DR opposed the submissions and supported the impugned order.

6. Ld. CIT-DR submitted that there was a categorical query by the Ld. CIT(E) regarding the payments made to the specified persons. He submitted that the case laws as relied by the ld. counsel for the assessee are distinguishable, as the facts are different from the facts that were before the Hon'ble Supreme Court and the Coordinate Bench of this Tribunal. He submitted that there is no ambiguity under the law while considering application for registration u/s 12AA of the Act. It is incumbent upon the Ld. CIT(E) to make enquiry regarding the genuineness of the activities.

8

Yash Shikshan Sansthan Evam Gramin Vikas Samiti He submitted that one of the factors regarding genuineness of the activities would be application of funds, to verify whether much funds have been utilized for the objective of society.

7. We have heard rival submissions and perused the material available on record and gone through the orders of lower authorities. We find that Ld. CIT(E) has rejected the application purely on the ground that certain payments on account of salary, vehicle rent, house rent were made by the assessee society to the specified persons. So far making payments to the specified persons there is no bar under the law. However, such payments should be tested on the reasonability whether such payments were made for the services related to the society and were commensurate with the prevailing market rates. In the present case, the assessee society has carried out certain activities. During the course of such activity it made certain payments to the specified persons as prescribed u/s 13(3) of the Act. The ld. CIT(E) was not satisfied with regard to reasonability of the payments so made. There is no material on records suggesting that the Ld. CIT(E) made inquiry regarding payments of salary etc. and how such payments are not in commensurate with the services rendered by the specified persons. In our considered view there is no prohibition under the law to hire services of related persons. But under the guise of hiring services the funds of society should not be diverted. It would be incumbent upon the Ld. CIT(E), while considering the application for registration under section 12AA of the Act to make such enquiries 9 Yash Shikshan Sansthan Evam Gramin Vikas Samiti to satisfy himself regarding genuineness of activity of the trust, whether the activity so carried out are as per objective of trust and such activity is in conformity with provision of law. In the case in hand ld. CIT(E) had not given any finding regarding activity of the society. For the sake of clarity section 12AA of the Act is reproduced as under:

The Principal Commissioner or Commissioner, on receipt of an application for registration of a trust or institution made under section 12A(1)(aa) or (ab), shall--
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 a. 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:
However, no order refusing to register the trust shall be passed unless the applicant has been given a reasonable opportunity of being heard.
[(1A) All applications, pending before the 2a[Principal Chief Commissioner or] Chief Commissioner on which no order has been passed under clause (b) of sub-section (1) before the 1st day of June, 1999, shall stand transferred on that day to the 2a[Principal Commissioner or] Commissioner and the [Principal Commissioner or] Commissioner may proceed 2a with such applications under that sub-section from the stage at which they were on that day.] 10 Yash Shikshan Sansthan Evam Gramin Vikas Samiti (2) Every order granting or refusing registration under clause (b) of sub-section (1) shall be passed before the expiry of six months from the end of the month in which the application was received under clause (a) 4[or clause (aa) of sub-section (1)] of section 12A.] 5[(3) Where a trust or an institution has been granted registration under clause (b) of sub-section (1) 6[or has obtained registration at any time under section 12A [as it stood before its amendment by the Finance (No. 2) Act, 1996 (33 of 1996)]] and subsequently the 6a[Principal Commissioner or] Commissioner is satisfied that the activities of such trust or institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution:
Provided that no order under this sub-section shall be passed unless such trust or institution has been given a reasonable opportunity of being heard.] 6b[(4) Without prejudice to the provisions of sub-section (3), where a trust or an institution has been granted registration under clause (b) of sub-section (1) or has obtained registration at any time under section 12A [as it stood before its amendment by the Finance (No. 2) Act, 1996 (33 of 1996)] and subsequently it is noticed that the activities of the trust or the institution are being carried out in a manner that the provisions of sections 11 and 12 do not apply to exclude either whole or any part of the income of such trust or institution due to operation of sub-section (1) of section 13, then, the Principal Commissioner or the Commissioner may by an order in writing cancel the registration of such trust or institution:
Provided that the registration shall not be cancelled under this sub-section, if the trust or institution proves that there was a reasonable cause for the activities to be carried out in the said manner.]

8. Now coming to the finding of the Ld. CIT(E) the basis of rejection of application is that while making payments to specified persons it 11 Yash Shikshan Sansthan Evam Gramin Vikas Samiti attracted provision to section 13(1)(c) of the Act. Section 13 of the Act is reproduced herein below:

Nothing contained in section 11 3 or section 12] shall operate so as to exclude from the total income of the previous year of the person in receipt thereof-
(a) any part of the income from the property held under a trust for private religious purposes which does not enure for the benefit of the public;
(b) in the case of a trust- for charitable purposes or a charitable institution created or established after the commencement of this Act, any income thereof if the trust or institution is created or established for the benefit of any particular religious community or caste;
(c) in the case of a trust for charitable or religious purposes or a charitable or religious institution, any income thereof-
(i) if such trust or institution has been created or established after the commencement of this Act and under the terms of the trust or the rules governing the institution, any part of such income enures, or
(ii) if any part of such income or any property of the trust or the institution (whenever created or established) is during the previous year used or applied, directly or indirectly for the benefit of any person referred to in sub- section (3): Provided that in the case of a trust or institution created or established before the commencement of this Act, the provisions of sub-

clause (ii) shall not apply to any use or application, whether directly or indirectly, of any part of such income or any property of the trust or institution for the benefit of any person refer- red to in sub- section (3), if such use or application is by way of compliance with a mandatory term of the trust or a mandatory rule governing the institution: Provided further that in the case of a trust for religious purposes or a religious institution (whenever created or established) or a trust for charitable purposes or a charitable institution created or established before the commencement of this Act, the provisions of sub- clause (ii) shall not apply to any use or application, whether 12 Yash Shikshan Sansthan Evam Gramin Vikas Samiti directly or indirectly, of any part of such income or any property of the trust or institution for the benefit of any person referred to in sub- section (3) in so far as such use or application relates to any period before the 1st day of June, 1970 ;

(d) in the case of a trust for charitable or religious purposes or a charitable or religious institution, any income thereof, if for any period during the previous year--

(i) any funds of the trust or institution are invested or deposi- ted after the 28th day of February, 1983 otherwise than in any one or more of the forms or modes specified in sub-section (5) of section 11; or

(ii) any funds of the trust or institution invested or deposited before the 1st day of March, 1983 otherwise than in any one or more of the forms or modes specified in sub-section (5) of section 11 continue to remain so invested or deposited after the 30th day of November, 1983; or

(iii) any shares in a company, other than--

(A) shares in a public sector company;

(B) shares prescribed as a form or mode of investment under clause (xii) of sub-section (5) of section 11, are held by the trust or institution after the 30th day of November, 1983:

Provided that nothing in this clause shall apply in relation to--
(i) any assets held by the trust or institution where such assets form part of the corpus of the trust or institution as on the 1st day of June, 1973;
(ia) any accretion to the shares, forming part of the corpus mentioned in clause (i), by way of bonus shares allotted to the trust or institution;
(ii) any assets (being debentures issued by, or on behalf of, any company or corporation) acquired by the trust or institution before the 1st day of March, 1983;
(iia) any asset, not being an investment or deposit in any of the forms or modes specified in sub-section (5) of section 11, where such asset is not held by the trust or institution, otherwise than in any of the forms or modes specified in sub-section (5) 13 Yash Shikshan Sansthan Evam Gramin Vikas Samiti of section 11, after the expiry of one year from the end of the previous year in which such asset is acquired or the 31st day of March, 1993, whichever is later;
(iii) any funds representing the profits and gains of business, being profits and gains of any previous year relevant to the assessment year commencing on the 1st day of April, 1984 or any subsequent assessment year.

Explanation.--Where the trust or institution has any other income in addition to profits and gains of business, the provisions of clause (iii) of this proviso shall not apply unless the trust or institution maintains separate books of account in respect of such business.

Explanation.--For the purposes of sub-clause (ii) of clause (c), in determining whether any part of the income or any property of any trust or institution is during the previous year used or applied, directly or indirectly, for the benefit of any person referred to in sub-section (3), in so far as such use or application relates to any period before the 1st day of July, 1972, no regard shall be had to the amendments made to this section by section 7 [other than sub-clause (ii) of clause (a) thereof] of the Finance Act, 1972.

(2) Without prejudice to the generality of the provisions of clause

(c) and clause (d) of sub-section (1), the income or the property of the trust or institution or any part of such income or property shall, for the purposes of that clause, be deemed to have been used or applied for the benefit of a person referred to in sub- section (3),--

(a) if any part of the income or property of the trust or institution is, or continues to be, lent to any person referred to in sub- section (3) for any period during the previous year without either adequate security or adequate interest or both;

(b) if any land, building or other property of the trust or institution is, or continues to be, made available for the use of any person referred to in sub-section (3), for any period during the previous year without charging adequate rent or other compensation;

14

Yash Shikshan Sansthan Evam Gramin Vikas Samiti

(c) if any amount is paid by way of salary, allowance or otherwise during the previous year to any person referred to in sub-section (3) out of the resources of the trust or institution for services rendered by that person to such trust or institution and the amount so paid is in excess of what may be reasonably paid for such services;

(d) if the services of the trust or institution are made available to any person referred to in sub-section (3) during the previous year without adequate remuneration or other compensation;

(e) if any share, security or other property is purchased by or on behalf of the trust or institution from any person referred to in sub-section (3) during the previous year for consideration which is more than adequate;

(f) if any share, security or other property is sold by or on behalf of the trust or institution to any person referred to in sub- section (3) during the previous year for consideration which is less than adequate;

(g) if any income or property of the trust or institution is diverted during the previous year in favour of any person referred to in sub-section (3):

Provided that this clause shall not apply where the income, or the value of the property or, as the case may be, the aggregate of the income and the value of the property, so diverted does not exceed one thousand rupees;
(h) if any funds of the trust or institution are, or continue to remain, invested for any period during the previous year (not being a period before the 1st day of January, 1971), in any concern in which any person referred to in sub-section (3) has a substantial interest.
(3) The persons referred to in clause (c) of sub-section (1) and sub-section (2) are the following, namely :--
(a) the author of the trust or the founder of the institution;
(b) any person who has made a substantial contribution to the trust or institution, that is to say, any person whose total contribution up to the end of the relevant previous year exceeds fifty thousand rupees;
15

Yash Shikshan Sansthan Evam Gramin Vikas Samiti

(c) where such author, founder or person is a Hindu undivided family, a member of the family;

(cc) any trustee of the trust or manager (by whatever name called) of the institution;

(d) any relative of any such author, founder, person, member, trustee or manager as aforesaid;

(e) any concern in which any of the persons referred to in clauses (a), (b), (c), (cc) and (d) has a substantial interest. (4) Notwithstanding anything contained in clause (c) of sub- section (1) but without prejudice to the provisions contained in clause (d) of that sub-section, in a case where the aggregate of the funds of the trust or institution invested in a concern in which any person referred to in sub-section (3) has a substantial interest, does not exceed five per cent of the capital of that concern, the exemption under section 11 or section 12 shall not be denied in relation to any income other than the income arising to the trust or the institution from such investment, by reason only that the funds of the trust or the institution have been invested in a concern in which such person has a substantial interest.

(5) Notwithstanding anything contained in clause (d) of sub- section (1), where any assets (being debentures issued by, or on behalf of, any company or corporation) are acquired by the trust or institution after the 28th day of February, 1983 but before the 25th day of July, 1991, the exemption under section 11 or section 12 shall not be denied in relation to any income other than the income arising to the trust or the institution from such assets, by reason only that the funds of the trust or the institution have been invested in such assets if such funds do not continue to remain so invested in such assets after the 31st day of March, 1992.

(6) Notwithstanding anything contained in sub-section (1) or sub-section (2), but without prejudice to the provisions contained in sub-section (2) of section 12, in the case of a charitable or religious trust running an educational institution or a medical institution or a hospital, the exemption under section 11 or section 12 shall not be denied in relation to any income, 16 Yash Shikshan Sansthan Evam Gramin Vikas Samiti other than the income referred to in sub-section (2) of section 12, by reason only that such trust has provided educational or medical facilities to persons referred to in clause (a) or clause (b) or clause (c) or clause (cc) or clause (d) of sub-section (3). (7) Nothing contained in section 11 or section 12 shall operate so as to exclude from the total income of the previous year of the person in receipt thereof, any anonymous donation referred to in section 115BBC on which tax is payable in accordance with the provisions of that section.

(8) Nothing contained in section 11 or section 12 shall operate so as to exclude any income from the total income of the previous year of the person in receipt thereof if the provisions of the first proviso to clause (15) of section 2 become applicable in the case of such person in the said previous year.

(9) Nothing contained in sub-section (2) of section 11 shall operate so as to exclude any income from the total income of the previous year of a person in receipt thereof, if--

(i) the statement referred to in clause (a) of the said sub-section in respect of such income is not furnished on or before the due date specified under sub-section (1) of section 139 for furnishing the return of income for the previous year; or

(ii) the return of income for the previous year is not furnished by such person on or before the due date specified under sub- section (1) of section 139 for furnishing the return of income for the said previous year.

Explanation 1.--For the purposes of sections 11, 12, 12A and this section, "trust" includes any other legal obligation and for the purposes of this section "relative", in relation to an individual, means--

(i) spouse of the individual;

(ii) brother or sister of the individual;

(iii) brother or sister of the spouse of the individual;

(iv) any lineal ascendant or descendant of the individual;

(v) any lineal ascendant or descendant of the spouse of the individual;

17

Yash Shikshan Sansthan Evam Gramin Vikas Samiti

(vi) spouse of a person referred to in sub-clause (ii), sub-clause

(iii), sub-clause (iv) or sub-clause (v);

(vii) any lineal descendant of a brother or sister of either the individual or of the spouse of the individual. Explanation 2.--A trust or institution created or established for the benefit of Scheduled Castes, backward classes, Scheduled Tribes or women and children shall not be deemed to be a trust or institution created or established for the benefit of a religious community or caste within the meaning of clause (b) of sub- section (1).

Explanation 3.--For the purposes of this section, a person shall be deemed to have a substantial interest in a concern,--

(i) in a case where the concern is a company, if its shares (not being shares entitled to a fixed rate of dividend whether with or without a further right to participate in profits) carrying not less than twenty per cent of the voting power are, at any time during the previous year, owned beneficially by such person or partly by such person and partly by one or more of the other persons referred to in sub-section (3);

(ii) in the case of any other concern, if such person is entitled, or such person and one or more of the other persons referred to in sub-section (3) are entitled in the aggregate, at any time during the previous year, to not less than twenty per cent of the profits of such concern.

9. From the above provision, it is clear that benefit of section 11 & 12 would not be available if any part of such income or any property of the trust or the institution (whenever created or established) is during the previous year used or applied directly indirectly for the benefit of any person referred to sub-section (3) of section 13 of the Act.

It is therefore, can be safely construed that where the revenue authority finds that during the previous year, the assessee has 18 Yash Shikshan Sansthan Evam Gramin Vikas Samiti applied any part of its income or any property of the trust or the institution directly or indirectly for the benefit of any person referred to in sub-section (3). It can decline the assessee society benefit of section 11 & 12 of the Act. The person referred to sub- section (3) of section 13 of the Act is as under:

(3) The persons referred to in clause (c) of sub- section (1) and sub- section (2) are the following, namely:-
(a) the author of the trust or the founder of the institution;
(b) any person who has made a substantial contribution to the trust or institution, 2 that is to say, any person whose total contribution up to the end of the' relevant previous year exceeds 3 fifty] thousand rupees];
(c) where such author, founder or person is a Hindu undivided family, a member of the family;
(CC) 4 any trustee of the trust or manager (by whatever name called) of the institution;]
(d) any relative of any such author, founder, person, 5 member, trustee or manager] as aforesaid;
(e) any concern in which any of the persons refer- red to in clauses (a), (b), (c) 6 , (cc)] and (d) has a substantial interest.

10. The contention of the Ld. counsel for the assessee is that the issue of payments could be examined by the assessing officer while making assessment. It is submitted that issue is well settled that at the stage of considering application for registration. The Ld. CIT(E) need not to go in question of application of funds by the Trust. For this proposition, he heavily relied on the judgment of Hon'ble Bombay High Court rendered in the case of CIT(E) vs. Moekji Mota Charitable Trust (supra). Further reliance has been placed on the Coordinate Bench of this Tribunal rendered in the case of Modern Defence Shikshan Sansthan vs. CIT (supra) wherein the Coordinate 19 Yash Shikshan Sansthan Evam Gramin Vikas Samiti Bench held as under:

"4. It has been contended before us by the Ld. Authorized Representative that the ld. CIT invoked the provision of section 13(1)©(i), 13(1)©(ii) and 13(3)(b) of the Act on a wrong premise, for considering the grant of non-grant of registration under section1 2AA of the Act. We are totally in agreement with Ld. Authorized Representative, because at the stage of consideration of the issue of registration under section 12AA, it is not a sine qua non to examine the aspect of the application of income. Until registration is granted the question of application of fund does not arise at all. The ld. CIT has not given any other reasons, say, the objects etc, which according to him violates the provision of granting the registration. In these circumstances, when the Ld. CIT has not doubted the aims and objects of the society, he cannot throw away the application of registration on this pretext. Therefore, in our view, the registration sought for under section 12AA by the applicant society should have been granted by him. The question of application of the funds, which has been discussed by the Learned CIT which attracts the provisions of sections 13(1)(c)(i), 13(1)(c)(ii) and 13(3)(b) as mentioned above have to be considered only thereafter. Accordingly, we direct the Ld. CIT to grant registration to the society under section 12AA of the Act.

11. Considering the submissions of the assessee material placed on record and respectfully following the decision of the Coordinate Bench. We set aside the impugned order of Ld. CIT(E) and restore the application for seeking registration u/s 12AA to the file of Ld. CIT(E) considered in the light of the case laws as relied by the assessee. Further, we make it clear that it will be open to the revenue to examine the issue of reasonability of payments made to the specified persons at appropriate stage. Thus, Grounds raised in this appeal are allowed for statistical purposes.

20

Yash Shikshan Sansthan Evam Gramin Vikas Samiti

12. In result, appeal filed by the assessee is allowed for statistical purposes.

Order was pronounced in the open court on 29.07.2020.

        Sd/-                                       Sd/-
  (MANISH BORAD)                            (KUL BHARAT)
ACCOUNTANT MEMBER                         JUDICIAL MEMBER

Indore;  दनांक Dated : 29/07/2020
Patel/PS

Copy to: Assessee/AO/Pr. CIT/ CIT (A)/ITAT (DR)/Guard file.

By order Assistant Registrar, Indore 21