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 17, Cited by 0]

Income Tax Appellate Tribunal - Chennai

Gordhandas Bhagawandas Charitable ... vs Assessee on 30 April, 2012

          IN THE INCOME TAX APPELLATE TRIBUNAL
                    'B' BENCH, CHENNAI


      BEFORE Dr. O.K.NARAYANAN, VICE-PRESIDENT
AND SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER


                    I.T.A. No. 716/Mds/2011
                   Assessment Year : 2007-08
                               AND
                      C.O.No.68/Mds/2011


 The Income-tax Officer,             The Managing Trustee,
 Ward-1(4),                    Vs.   Gordhandas Bhagawandas
 Salem-7.                            Charitable Trust,
                                     16-15, Sahadevapuram,
                                     Salem - 636 007.
                                     PAN - AAATG 2114 M
    (Appellant)                      (Respondent/Cross Objector)



              Appellant by : Dr. Sibendu Moharana, IRS, CIT
              Respondent by : Shri V.S.Jayakumar, Advocate

              Date of hearing       : 30th April, 2012
              Date of pronouncement : 7th May, 2012


                           ORDER

PER Dr. O.K.NARAYANAN, VICE PRESIDENT The appeal is filed by the Revenue. The relevant assessment year is 2007-08. The cross objection is filed by the :- 2 -: ITA 716 & CO 68/11 assessee. The appeal and the cross objection are directed against the order of the Commissioner of Income-tax (Appeals) at Salem dated 19.1.2011. They arise out of the assessment completed under sec.143[3] read with sec.148 of the Income-tax Act, 1961.

2. The assessee is a trust enjoying registration under sec.12AA. The assessee filed its return for the impugned assessment year as "NIL".

3. On examination of the accounts of the assessee, the Assessing Officer found that the only major activity carried on by the assessee trust in the relevant previous year is running of a marriage hall against collecting of rent. The said marriage hall, the only property of the assessee trust, was sold for ` 75 lakhs on 26.2.2007, falling within the previous year. The assessee consisted of two trustees, father and son. The Assessing Officer found that as per the balance sheet a sum of ` 58,17,208/- was credited in SB Account with UTI bank out of the sale consideration of ` 75 lakhs.

:- 3 -: ITA 716 & CO 68/11

4. The Assessing Officer found that the sale proceeds of the property was not invested in accordance with sec.11(1A) and also the assessee has not paid any capital gains tax. As the assessee has not invested the sale proceeds in another capital asset nor the sale proceeds were applied towards the objects of the trust, the Assessing Officer held that computation of capital gains has to be made in accordance with sec.11(1A).

5. He also observed that the assessee has not filed Form 10 till the completion of the assessment and, therefore, the claim of exemption of the assessee is again fettered by sec.11(2).

6. When the Assessing Officer examined the minutes of the trust, it was found that the trust has resolved to sell this property for a proper and valuable consideration and invest the sale proceeds in properties, which are productive, so as to carry on the object of the trust in a better manner. The Assessing Officer found that the purpose of the sale of property being the reasons stated in the resolution, the assessee has disposed of the sale proceeds in a different manner. The assessee has disposed of the sale proceeds by way of interest free advances and deposits :- 4 -: ITA 716 & CO 68/11 given to other two trusts. He found that even this disposition was supported by the resolution of the trustees, the earlier resolution was not at all considered at that point of time.

7. For all the reasons stated above, the Assessing Officer held that the assessee has violated the rules relating to utilization and management of trust fund within the meaning of sec.11(1A) and also against the objects of the trust. He accordingly, brought to tax the sale proceeds at the maximum marginal rate.

8. In first appeal, the Commissioner of Income-tax(Appeals) has held that any of the findings of the Assessing Officer is not correct and anyhow the assessee had kept the amounts in SB account and FD account which are held to be invested in accordance with the provisions of sec.11(1A), in view of the decision of the Hon'ble Calcutta High Court in the case of CIT vs. Hindustan Welfare Trusts (111 CTR 284). The Commissioner of Income-tax(Appeals) has also found that the assessee had already intimated the Assessing Officer about its intention of accumulation of income towards the object of the trust and subsequently filed Form No. 10 on 28.1.2010. The trust has not :- 5 -: ITA 716 & CO 68/11 diverted any income for revenue earning activity. The funds after withdrawal from the Bank, were used for donation of ` 30 lakhs to a trust, M/s. Manaswini Foundation and to give interest free deposits to another trust, M/s. AVR Swarnamahal Educational Trust of ` 49,50,000/- and both those trusts are registered under sec.12AA. Therefore, the sale proceeds of ` 75 lakhs cannot be brought to tax. The Commissioner of Income-tax(Appeals), accordingly deleted the addition made by the assessing authority.

9. It is against the above that the Revenue has come in appeal before us.

10. The detailed grounds raised by the Revenue in the present appeal read as under :

"2. The C.I.T.(Appeals) failed to appreciate the import of provisions of section 11 of the I.T.Act fully. The Income-tax Act envisages that income of a particular year has to be utilized to the extent of 85% during the year or invested as per the provisions of the Act and if either of the two is not possible the Trust has to be make an application for accumulation with the Department in :- 6 -: ITA 716 & CO 68/11 Form 10 before the due date of filing of the return stating how in subsequent years (upto 5 years) the impugned income will be utilized or applied. The C.I.T.(Appeals) erred in granting relief to the assessee even when the provisions of section 11 were violated by the assessee trust.
3. The C.I.T.(Appeals) erred in appreciating the import of section 11(1A) of the Act which deals with capital gains arising from sale of capital asset. These capital gains arising from transfer of a capital asset held by Trust are required to be either applied for charitable purposes during the year or utilized for acquiring new capital asset. The C.I.T.(Appeals) erred in granting relief to the assessee even when the provisions of Section 11(1A) were violated by the assessee trust.
4. The C.I.T.(Appeals) erred in accepting belated filing of Form 10 nearly 3 years after the due date of filing of return for A.Y.2007-08 following the decision of C.I.T. vs. Nagpur Hotel Owners Association 209 ITR 441 :- 7 -: ITA 716 & CO 68/11 without noticing that this decision has been reversed by the Supreme Court and Apex Court has held that Form 10 has to be filed "before completion of assessment".

The C.I.T.(Appeals) erred in relying upon the case of Nagpur Hotel Owners Association even when it was reversed by the Apex Court. The CIT(A) held that filing of Form 10 after 2 months of the assessment enabled assessee Trust to accumulate income arising in form of capital gains for utilization subsequently in the following years.

5. The C.I.T.(Appeals) erred in treating deposit in Fixed Deposit with bank as investment in "capital" asset. The C.I.T.(Appeals) relied upon the decision of C.I.T. vs. Hindustan Welfare Trust 111 CTR 284(Cal.) in support of this.

6. Without prejudice to ground raised above, the C.I.T.(Appeals) failed to appreciate that decision of Hindustan Welfare Trust was rendered in the background of deduction u/s 54E and in that case the :- 8 -: ITA 716 & CO 68/11 sale proceeds were deposited in the Fixed Deposit in the same previous year in which the capital asset was sold. The facts of the present case are distinguishable.

7. The C.I.T.(Appeals) erred in not following the ratio of Trustees of Dr. Seth's Charitable Trust vs. I.T.O. 2 ITD 649(Bom) wherein it was held that Commissioner was right in refusing exemption and bringing to tax the unused capital to tax when the capital gain were not reinvested in another capital asset within the same accounting year even though the capital gains were received just 3 days before the end of the accounting year.

8. The C.I.T.(Appeals) failed to take income account the fact that donation given to M/s. Maheswari Foundation violated the provisions of section 13(1)(d) and erred in granting relief u/s 11 of the Act.

9. The C.I.T.(Appeals) erred in treating the loan given to A.V.R. Swarna Mahal Educational Trust which was not registered u/s 12AA of the Income-tax Act at the :- 9 -: ITA 716 & CO 68/11 time of giving loan. Even otherwise giving loan would not amount to application of the capital gains u/s 11(5) of the Act. The CIT (A) erred in granting relief u/s 11 of the Act."

11. We heard Dr. Sibendu Moharana, the learned Commissioner appearing for the Revenue and Shri V.S.Jayakumar, the learned counsel appearing for the assessee.

12. We considered the facts of the case available on record. The assessee is a trust by father and son. They have invested the trust money in constructing a Kalyana Mandapam. Kalyana Manadapam was being given on rent and that was the source of income of the trust. There is nothing available with the assessee to show that the income so earned by letting out from the Kalyana Mandapam was utilized for the objectives of the trust. The nominal amount of ` 9000/- is stated to be spent for certain charitable activities. Therefore, it is clear that the assessee has failed even to show that the income of the trust earned during the relevant previous year was applied for charitable purposes. The sale of the property is another issue. The property was sold for :- 10 -: ITA 716 & CO 68/11 `75 lakhs. It is true that the assessee has filed Form No.10 even though belatedly. It is also true that the assessee had kept the sale consideration in two bank accounts ; SB account and FD account and the assessee had disposed of the funds immediately after the sale proceeds even though falling the next previous year. All those matters may not go against the assessee.

13. But the crucial issue is that the assessee has given a donation of ` 30 lakhs to a trust, M/s. Manaswini Foundation. There is nothing on record to show that the objectives of that trust, M/s. Manaswini Foundation are the same as that of the assessee trust. An amount of ` 49.50 lakhs was given to another trust, M/s. AVR Swarnamahal Educational Trust as interest free deposits/advances. In that case also the question is whether that trust is carrying on the same objectives as that of the assessee trust. It is okay. But the question is regarding the genuineness of the activities carried on by those trusts. Mere registration under sec.12AA may not be decisive in the matter.

14. If we arrange the facts of the case in a logical manner, the picture emerging out is as follows:

:- 11 -: ITA 716 & CO 68/11

Father and son declared a trust and they are the only trustees. The assessee trust runs a marriage hall as income earning asset. The marriage hall was let out for rent. No other charitable activities were taken up by the trust during the relevant previous year. The trust passes a resolution to sell the property to raise funds for investing in better assets to earn more income so that it can carry on its activities. The property was sold. The earlier resolution was overlooked and the trust passes another resolution stating to donate a sum of `30 lakhs to Manaswini Foundation and the balance amount was given to AVR Swarnamahal Educational Trust as interest free advances. The main purpose of sale of the property was to reinvest the funds so that the assessee trust can carry on charitable activities in a more meaningful way but when the funds were given to another trusts, the assessee de facto stopped its activity. It does not speak what exactly it was going to do in future. It has abandoned its activities, but to retain the colour of a charitable institution, it gives a part of the :- 12 -: ITA 716 & CO 68/11 amount to Manaswini Foundation and the other part as interest free advances to AVR Swarnamahal Foundation Trust. Here also the proposed charitable activities are not pointed out by the assessee trust.

15. Therefore, we find, in the facts and circumstances of the case that all the transactions carried out by the trust are only to subserve the interest of the trustees. Therefore, even without asking the questions of reinvestment of the sale proceeds or application of sale proceeds for charitable purposes, it is seen that the assessee as such is not a charitable institution at all, even though technically it is having registration under sec.12AA. The assessee has failed in the fundamental test of carrying on charitable activity. Once the assessee has failed in the fundamental test, the case of exemption of the assessee is gone for ever and there is no need even to go to the procedural matters. The assessee is not entitled for any benefit under sec.11 at all.

16. Therefore, the Assessing Officer has rightly brought the sale consideration to tax. It is not sure that whether the sale proceeds :- 13 -: ITA 716 & CO 68/11 have been brought to tax as regular income or long term capital gains. The Assessing Officer may look into this matter and he should ensure that the sale proceeds need to be assessed as capital gains either as short term or long term.

17. With this observation, we find that the appeal filed by the Revenue is to be allowed.

18. In the cross objection, the assessee has raised the ground that the Commissioner of Income-tax(Appeals) has not adjudicated the validity of the assessment made under sec.143(3) read with sec.148 for the impugned assessment year. It is the case of the assessee that the Commissioner of Income- tax(Appeals) has failed to note that the assessing authority has not served any intimation under sec.143(1) as also no refund was issued. It is the case of the assessee that there is no escapement of income warranting reopening of the assessment, when the original return was not acted upon in the manner known to law. Another ground raised by the assessee is that the Assessing Officer is not correct in law in stating that Form No.10 ought to :- 14 -: ITA 716 & CO 68/11 have been filed by the assessee trust, when such a requirement is not envisaged under sec.11(1)(a).

19. Regarding the validity of the reopening of the assessment, the anchor of the argument of the assessee is that the assessing authority has not acted upon the return in any way under sec.143(1) and, therefore, no notice under sec.148 could have been issued. A plain reading of the statute provides that the authority may issue an intimation under sec.143(1) for the reason that there is a limitation of period of one year to serve intimation under sec.143(1) and what happens if no such intimation is received, is not stated in the statute. It makes it clear that the issue of such intimation is not mandatory. In the present case, since the time for issuing notice under sec.143(2) lapsed, the assessing authority has issued notice under sec.148. The case of not making the refund is not a point to be considered here as the assessee could have moved a petition before the Assessing Officer for the refund. The question of limitation is to be considered strictly in accordance with the provisions of statute. The assessee has filed a return, no intimation under sefc.143(1) was given within a period of one year, the time for issuing of :- 15 -: ITA 716 & CO 68/11 notice under sec,143(2) was already over and in such circumstances, the assessing authority is fully authorized to issue notice under sec.148. Therefore, the cross objection filed by the assessee is rejected.

20. Regarding Form No.10 etc., as we have decided the issue of question of applicability of sec.11 itself, such question regarding Form No.10 becomes infructuous.

21. We find that the cross objection is liable to be dismissed.

22. In result, the appeal filed by the Revenue is allowed and the cross objection filed by the assessee is dismissed.

Order pronounced on Monday, the 07th of May, 2012 at Chennai.

          Sd/-                                        Sd/-
(Challa Nagendra Prasad)                       (Dr. O.K.Narayanan)
    Judicial Member                               Vice-President

Chennai,
Dated the 7th May, 2012
mpo*

Copy to: Appellant/Respondent/CIT(A)/CIT/DR