Income Tax Appellate Tribunal - Hyderabad
M/S. Prathima Educattional Society, ... vs Department Of Income Tax on 3 September, 2013
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH 'A', HYDERABAD
BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
AND SMT. ASHA VIJAYARAGHAVAN, JUDICIAL MEMBER
ITA No. 1767/Hyd/2011
Assessment year : 2003-04
The Asst. Commissioner of vs. Sri B. Srinivasa Rao
Income-tax, Central Circle Hyderabad
1, Hyderabad PAN : ADAPB 5985C
(Appellant) (Respondent)
ITA No. 1768/Hyd/2011
Assessment year : 2003-04
The Asst. Commissioner of vs. M/s. Prathima Educational
Income-tax, Central Circle Society, Hyderabad
1, Hyderabad PAN : AAATP3833E
(Appellant) (Respondent)
ITA No. 720/Hyd/2012
Assessment year : Not applicable
M/s. Prathima Educational vs. The Commissioner of
Society, Hyderabad Income-tax (Central)
PAN : AAATP3833E Hyderabad
(Appellant) (Respondent)
Assessees by: Sri K.C. Devadas
Revenue by: Sri P. Somasekhar Reddy
Date of hearing: 03.09.2013
Date of pronouncement: 08.11.2013
ORDER
Per Chandra Poojari, Accountant Member:
In this bunch there are three appeals. The first two appeals in ITA Nos. 1767 and 1768/Hyd/2011 are by the 2 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ Department and another appeal ITA No. 720/Hyd/2012 is by the assessee. First we will take up assessee's appeal in ITA No. 720/Hyd/2012.
Assessee's Appeal : ITA No.720/Hyd/2012 Assessee : M/s. Prathima Educational Society, Hyderabad
2. Effective grievance of the assessee in this appeal is against cancellation of the registration under S. 12AA(3) of the Act, by the CIT by the impugned order dated 22.3.2012.
3. Facts of the case, in brief, are that the main objects for which the assessee society was formed are as under-
(a) Medical relief to the poor and general public
(b) Advancement of medical education, para medical education, education of health sciences and research and development relating thereto.
4. The assessee is running a medical college at Karimnagar and has also established a 750 bedded hospital at Nanganur village of Karimnagar District.
5. The AO reported that the assessee-society has been collecting fees over and above the fees prescribed by Government from the students for granting admission under the management quota. He also referred to the various evidences relating to collection of donations/capitation fee that were found and seized during the course of search from the office premises of the assessee society. It was also reported that the fees collected over and above the prescribed fee has not been duly accounted in the regular books of account of the society and the 3 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ same have been utilised for the benefit of the interested persons of the society. The AO also reported about unexplained expenditure incurred by the society. In this view of the matter, the AO was of the view that due to the violations of the provisions of S. 11 and 13 of the Act, the assessee-society is not entitled for registration under S. 12A/12AA of the Act, and has suggested that the same should be cancelled. Considering the proposal of the AO in that behalf, the CIT issued a show cause notice to the assessee society, proposing cancellation of the registration granted earlier, by exercising the power conferred under S. 12AA(3) of the Act. In response to the show-cause notice, the AR of the assessee-society filed written submissions opposing the proposal of the CIT, on the ground that there has been no violation of Ss. 11, 12 or 13 of the Act. It was further submitted that before a conclusion is reached by the AO, it was necessary to examine whether the assessee was did not exist as per its objects or the activities of the Trust are not genuine. Reliance was placed on the decisions of Orissa High Court in the case of Kalinga Institute of Industrial Technology vs.CIT (336 ITR 389). The CIT after examining the various material found and seized at the time of search and the statements recorded at the time of search, observed that the conduct of the Society is not in accordance with the objects for which it was established. He noted that the assessee society admitted students under management quota in consideration of amounts over and above the prescribed fees by the Government, which clearly established the intention of the assessee to earn profit. He noted various discrepancies in the accounts, the analysis of which the CIT noted clearly established that the assessee society has directly 4 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ or indirectly collected substantially amounts which have not been recorded in the books and there are expenses which have also not been accounted for in the books of account. All these things, accordingly to the CIT clearly reveal that there is no transparency in the financial affairs of the society and to that extent, it can be said that the activities are not genuine and cannot be said for a charitable purpose. The CIT ultimately concluding that the assessee society has violated the provisions of S. 11 and 13 of the Act and has not conducted itself in accordance with the objects for which it was established and registration granted earlier u/s. 12A/12AA of the Act, vide order dated 4.10.2000 with effect from 1.4.2000, cancelled the registration so granted earlier, vide impugned order dated 22.3.2012 passed under S. 12AA(3) of the Act.
6. Aggrieved by the above order of the CIT, assessee preferred the present appeal before us.
7. The learned counsel for the assessee, reiterating the contentions urged before the Commissioner of Income-tax submitted that the assessee has not collected any capitation fee or any other levy by whatever name called, and therefore, the CIT was not justified in cancelling the registration granted earlier under S. 12A of the Act. He further submitted that all the findings given in the impugned order were subject matter of appellate/writ proceedings, and therefore, much reliance cannot be placed on the same. He further submitted in this behalf that the order rescinding the exemption granted under S. 10(23C)(vi) of the IT Act was stayed by the Hon'ble Andhra Pradesh high 5 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ Court in WP MP No. 1026 of 2012 in WP No. 811 of 2012 and, therefore, ought not have passed an order under S. 12AA (3) cancelling the registration earlier granted under S. 12A of the Act.
8. As for the first reason put forth for cancellation of registration, viz., collection of capitation fee, it is submitted that in the course of search, one Excel sheets were found containing the names of students, names of parents and the amount. In the course of search and, thereafter, statements of chairman of the assessee trust were recorded on a number of occasions, with reference to the entries in these Excel sheets. It was explained that circumstances in which the Excel sheets were found was not ascertainable. It was contended that uncorroborated notings in the Excel sheets should not be acted upon to derive any inference against the society. In support of this contention that the said Excel sheets are not reliable, the learned counsel for the assessee put forth the following reasons-
(a) The notings in the Excel sheets lacked corroboration of the notings although the department attempted in that direction.
(b) In course of search and post search investigation, in the statements recorded under S. 132(4)/131, Chairman of the assessee trust, Sri Srinivasa Rao expressed his inability to explain the circumstances in which those sheets were found from the premises of the assessee society.6 ITA No. 1768/Hyd/2011 & Ors.
M/s. Prathima Educational Society,& Anr.
================================
(c) Despite repeated questioning on various occasions, the said Srinivasa Rao denied that the assessee society has collected capitation fee from any student.
(d) The computer printout was not recovered/retrieved from any of the computers maintained in the society's office at the time of search, although the same were verified and that too with the recovery tool which is a usual method adopted by the department at the time of search.
(e) In the course of assessment proceedings, the seized hard disks were operated in the office of the AO with the help of IBM official but there was no impression in the hard disk that the same was typed and prepared in any of the computers belonging to the society. No data confirming to the notings in the Excel sheets could be found from the seized computer hard disks. He submitted that the only purpose of scanning the seized hard disk was intended for recovery of the Excel sheets so as to corroborate the same, as the assessee has denied to have generated the same. Since it resulted in a futile exercise, it was clearly established that the Excel sheets were not prepared by the assessee society. The assessment order passed by the AO makes no mention of any search recovery.
(f) The author of the Excel sheets could not be identified. In terms of S. 60 of the Indian Evidence Act, computerized information is within the realm of 7 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ hearsay evidence and therefore, not relevant at all by itself. In such cases either authority who has fed the information must be identified or he must appear personally and testify before the Court about the source of information. Hence, in the absence of any such corroboration, the evidence remained a hearsay evidence, carrying no evidentiary value, in the absence of any corroboration.
(g) At the time of seizure, the Excel sheets was not authenticated either by the assessee or by the witnesses or by an authorized officer. This is an unsigned document and as such it loses its evidentiary value for want of authentication. In support of this proposition reliance is placed on the decision of Ahmedabad Bench of the Tribunal in the case of Sanskruti Township Surat vs. Department of income-tax(ITA No. 1885/Ahd/2006 order dated 23.9.2011) and Hyderabad Bench of the Tribunal in the case of DCIT vs. Krishna Yadav (2011) 12 Taxman.com.4 (Hyd).
(h) There is evidence in the seized record that the Department has typed some information by making use of assessee's computer and made part of the Panchnama. This fact was pointed out by the Chairman of the assessee, Sri B. Srinivas Rao in the course of his statement recorded on 17.12.2009. This act on the part of the searched party raises an eye brow.
8 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
(i) The DDlT in course of post search investigation made extensive enquiries to corroborate the notings in the Excel sheets. One of the steps taken by him was that he summoned all the parents of the students under section 131 to take evidence. In course of assessment proceedings, the assessee made requests to supply the copies of these statements. Repeated requests made by the assessee fell in deaf ears and so far these statements have not been provided. On being directed by the AO in course of assessment proceeding, the assessee contacted the office of DGlT and reminded on a number of occasions but no information was supplied, despite the fact that this fact was also brought to the notice of DGIT. As a principle, neither the assessee can suppress the best evidence in his possession nor the department. It is settled principle that whenever the assessee desires, he can have access to all information, whether favourable or adverse to him as laid down in Suraj Mall Mohta and Co. v. A.V. Visvanathu Sastri [1954] 26 ITR 1, SMC Share Brokers Ltd v CIT 109 TTJ 700 Delhi, CIT v. Simon Carves Ltd. [1976] 105 ITR 212 (SC). In this case the assessee has every reason to believe that the evidences tendered by the parents, who were departmental witnesses, were all favourable to assessee and therefore, the department was apprehensive of providing these statements as the same would go against the department. The conduct 9 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ of the department is not fair as the notings in the Excel sheets formed the basis of addition and subsequent cancellation. Assessee is enclosing herewith some of the summons issued to the parents who appeared to give testimony.
(j) Even the AO failed to summon these witnesses in course of assessment proceedings for corroboration when the assessee was consistently denying collection of capitation fees and based his entire conclusion on the report of the DDIT which was based on suspicion. This shows total non application of mind by the adjudicating officer when the information supplied to him were disputed and not· corroborated by the DDlT. His attempt to verify the facts from two witnesses namely Sri Tirupathi Reddy and Madhav Reddy could not yield any further evidence.
(k) It was brought to the notice of authorities that notings in the loose sheet remained uncorroborated till end as the same was not a speaking document and no supporting evidence by way of money receipt and other evidences were found. It was pointed out that the same was a dumb document and therefore not to form the basis of cancellation of registration under section 12AA. With regard to evidentiary value of notings the loose sheet, the appellant relies on the following decisions:
10 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
a) DCIT Central V C Krishna Yadav 2011,12
Taxman.com 4 Hyd
b) Asst. CIT v. Satyapal Wassan [2007] 295 ITR (AT) 352 (Jabalpur),
c) ACIT V Dr Kamla Prasad Singh 3 ITR Trib 533 Patna,
d) CIT Vs. Khazan Singh & Brothers 2007,304 ITR 243 (P & H,)
e) CIT v. Girish Chaudhary [2007] 163 Taxman 608, Delhi
f) Bansal Strips (P.) Ltd. v. Asstt. CIT [2006],99 ITD 177 Delhi
g) CIT v Mauli Kumar K. Shah [2008] 307 ITR 137 (Guj.)
(l) As regards the presumption under section 132( 4A), it was submitted that a loose sheet is not a book/document so as to raise the presumption. For this proposition, reliance was placed in the decision of apex Court in the case of CBI vs. V.C. Shukla [1998] 3 SCC 410. Further the presumption in this section is not mandatory. This can supplement but cannot supplant evidence. Nothing was found by the department to support their suspicion.
(m) Therefore, the Excel sheets which are not speaking either by itself or in the company of others, or corroborated by enquiry, cannot be the basis of any inference that capitation fees were collected and not entered in the accounts to cancel registration.
11 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
9. The learned counsel for the assessee also pointed out that the procedure for admission is very strict, transparent and the same is supervised by NTR Health University and other regulatory authorities. The entire procedure was explained to the authorities in detail. This was done to bring home the fact that at no point of time any irregularity was found. The procedure is explained to the AO in the course of assessment proceedings, CIT and Director General of Income tax. It is submitted that there has never been any attempt by regulatory bodies including Government of Andhra Pradesh to raise any doubt about the functioning of the society and collection of capitation fees. The learned counsel also explained that collection of capitation fee cannot be presumed in the absence of cogent evidence particularly in matter of such vital importance which involves an educational institution and fate of students. It was also submitted that this being a serious allegation, the same deserved serious verification before reaching any conclusion. The entire assessment and the order of CIT is based on suspicion, surmises and conjectures. That no quasi-judicial order can be based on suspicion, is supported by the following decisions of Apex Court.
( i ) Dhirajpal Girdhari Lal v. CIT [1954] 26 ITR 726 (SC); ( ii ) Dhakeshwari Cotton Mills Ltd. v. CIT [1954] 26 ITR 775 (SC); ( iii ) Lalchand Bhagat Ambica Ram v. CIT [1959] 37 ITR 288 (SC); ( iv ) Umacharan Shaw & Bros. v. CIT [1959] 37 ITR 271 (SC);
10. As pointed out above, assessments have been made substantively in two hands -in the hands of the society and the Chairman Sri Srinivasa Rao. This is because of uncertainties in the minds of authorities about collection of capitation fees and 12 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ its beneficiary in the absence of evidence. Therefore, the inference derived by CIT from the assessment order of AO cannot sustain the cancellation.
11. It was pointed out that had the assessee earned a fortune by collection of capitation fees of such huge amount as alleged, the same would have been found in course of search either in the case of the society or its trustees. No such evidence was found regarding application. The cash found from the premises of the society is Rs. 8,09,526. This is as per books. This would show that the assessee society has not collected any capitation fees as alleged for the purpose cancellation of registration. Assessee society relies on the following decisions:
i) DCIT V Pramukh Builders 2008 112 ITD 179 Ahd TM.
ii) ACIT v Jorawar Singh M Rathod 2005 94 TTJ 867
iii) Sri Ganesh Trading Company vs. CIT(241 Taxman 264)-
Jharkhand
iv) Jyotichand Bhaichand Saraf & Co. P.Ltd. vs.DCIT(139 ITD
10)Pune
12. With reference to the seized document from the premises of hospital at Karimnagar, being Annex AA/PES/01,03,06,08,13, it is submitted that they are loose slips containing irregular notings about a number of small expenditure incurred by the society in the course of running the hospital at Karimnagar. With regard to these notings, it is submitted that there are two types of such expenditure- one relating to misc expenditure incurred by the hospital for the society and other relates to payment to doctors. As regards the misc payments, it is submitted by the learned counsel for the assessee that the same were duly recorded in the books, a fact brought to the notice of 13 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ the AO by giving sheet-wise details. He further pleaded that there is no mention in the assessment order about any incriminating aspect pertaining to these payments. As regards the second type of payments, it is submitted, the same were paid by the accountant as a temporary accommodation to doctors in a moffussil town, whenever they required cash and the same were recovered mostly on the date of salary payments or at the earliest. It was explained that payment to doctors are IOU(I owe you) payments which were given within the available cash balance. It was also explained that this is a usual feature and has no impact on the overall cash balance and no diversion of funds could be inferred from these notings. The statement of Sri K. Prahlada Rao, Accountant was recorded on the date of search and subsequently on 17.10.2010 by the AO in course of cross examination and re-examination. He confirmed the same fact as explained on the date of search. AO never extended any enquiry beyond what was stated by the assessee, did not make any independent enquiry from the doctors. Therefore utilization of the notings for the purpose of cancellation of registration is not called for. There is no corroboration in this regard. Therefore, the same cannot be a ground of cancellation 12AA.
13. The learned counsel for the assessee submitted with reference to the letters addressed to the society by some parents, that two/three such documents have been seized by the department. Dealing with three such letters, being one addressed by one Sri Tirupathi Reddy to the society, father of Swechha Reddy student of MBBS; letter by one Sri Madhav Reddy to the society for his son, K.Surya Reddy; and payment 14 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ by Nikhila, a student, it is submitted that the Department was not justified in utilizing the evidence in this behalf against the assessee. As for the letter of Sri Tirupathi Reddy, it is submitted that the said witness was a shifty witness, and hence, the assessee has requested the Department to provide an opportunity to the assessee to cross-examine the said witness. However, the same was not done by the Department. It is accordingly submitted that in the absence of cross-examination, the statement of the said witness cannot be utilized against the assessee. In support of this contention, reliance is placed on the decision of the Supreme Court in the case of Kishan Chand Chellaram vs. CIT(125 ITR 713)-SC; and of the Calcutta High Court in the case of CIT vs. Eastern Commercial Enterprises(210 ITR 103). As for the letter addressed by Sri Madhav Reddy, it is submitted that the said person has denied to have paid any fee over and above the prescribed fees. Although with regard to this witness, examination in chief, cross-examination and re- examination were complete and the evidence was closed in favour of the assessee, this was utilized against the assessee society, which according to the learned counsel was not justified. As for payment by Nikhila, an MBBS student, it is pleaded that the assessee has made a request of the assessee to provide corroborative evidence by way of testimony of her father, who was also examined by the DDIT, but the same was not provided to the assessee. With reference to the admission of the assessee under S. 132(4) of the Act, it is stated that the CIT has made use of the declaration of Rs. 5 crores made by Srinivasa Rao. From this declaration, the department presumes that this amount represents collection of capitation fees and faulted 15 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ Srinivasa Rao having not included the said amount in the returns of the society or in his individual returns. Taking us through the relevant portion of the statement of Sri Srinivas Rao, it is submitted that the said declaration was made in his individual hand, hands of his associate concerns, but not in the hands of the assessee society, which is a public charitable institution. It is submitted that the assessee society is for benefit of public and non-inclusion of Rs. 5 crores as declared at the time of search in the returns of the entities will in no way the prejudice the case of the society in the matter of cancellation of the registration, as no income was admitted in the hands of the society. It is further submitted that the officer taking the evidence, confined himself to bald declaration, and did not seek further clarification to fix the matter to decide to whom such declared income relates, and therefore, undue emphasis is made on the disclosure.
14. With regard to violation of provisions of S. 13, which is one of the points for cancellation of registration, it is submitted that there has been allegation that Sri Srinivasa Rao, Chairman of the assessee society enjoyed the benefit of capitation fee collected by the society, thus violating the provisions of S. 13. Not an iota of evidence was found in the course of search for such violation and there is no mention of any instance of such violation in the assessment order. The only action of the department in that direction is to treat the alleged capitation fees as income in both hands. Further, it is stated that the department having framed the assessment substantively in the hands of the society and Srinivasa Rao, seems to be undecided as to who is the 16 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ beneficiary of the alleged capitation fees, and consequently no violation of provisions of S. 13 be conclusively inferred.
15. Without prejudice, it is also submitted that minor violations/aberrations relating to the accounts of the Trust by the Trustees, if any could not be a ground to cancel the registration of the Trust and therefore, the order passed under S. 12AA(3) of the Act is wholly unsustainable both in law and on facts.
16. He also distinguished the decision of the Tribunal in the case of Joginpalli BR Educational Society
17. The learned Departmental Representative, strongly relying on the order of the CIT cancelling registration under S. 12AA of the Act, submitted that the activities of the assessee-trust are not being carried out in accordance with their objects. It was only after considering all the material /records available before him, including a proposal received from the AO before issue of show-cause notice to the assessee, giving opportunity to explain why the registration should not be cancelled, and after satisfying himself about the nature of the activities of the assessee, the CIT cancelled the registration by passing a speaking order. As is evident from the show cause notice dated 22.3.2012 issued to the assessee, the CIT mainly relied on the material seized during the course of search, which showed that the assessee-society has been collecting amounts over and above the prescribed fee, in cash from the students admitted under management quota and the amounts so collected are not being accounted for in the books of the assessee-society.
17 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
18. Referring to the argument of the assessee that the impugned order of the CIT is based on mere presumptions and assumptions and the decision to cancel the registration was based on a premature decision of the AO without concluding the assessment proceedings in progress, it is submitted by the learned Departmental Representative that the is no such requirement in the statute and the CIT's proceedings for cancellation of registration under S. 12A and the assessment proceedings can continue concurrently, and there is no bar as such on the powers of the CIT to arrive at an appropriate conclusion and pass appropriate order in accordance with law.
19. He also submitted that the seized material clearly established that collection of money over and above the prescribed fee by the assessee for admission of students under management quota, though the same is not expressly admitted by the management. The evidence regarding the collection of donations/capitation fee are available in the material seized from the office of the assessee trust at Plot Nos. 213, Road No. 1, Film Nagar, Jubilee Hills, Hyderabad during the course of search on 10.9.2009. It is further pointed out that during the course of search, when Sri B. Srinivasa Rao, Chairman of assessee-society was confronted with the seized material, when he clearly stated that the concerned seized material related to the society and they are found in the premises. During the course of search on 10.9.2009, when a statement was recorded, Sri Srinivasa Rao explained in detail with regard to many documents, but in the context of incriminating documents put to him, he only stated 18 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ that he would explain the contents later, since at that point of time, he was not in a position to comprehend what it is.
20. The learned Departmental Representative also submitted that the statement of Sri Srinivasa Rao was again recorded on 5.10.2009, and in the course of that statement also, when confronted with the said incriminating papers, he has not denied the ownership of the documents or any of the statements made earlier during the course of search, but stated on oath that he wanted to consultant with his employees and explain within a week.
21. In a still subsequent statement recorded on 6.11.2009, again, Sri Srinivasa Rao failed to explain the contents of the papers, and wanted the copies of the seized material to be given to him to explain the contents. It is stated at this juncture that though the assessee is entitled to copies of such documents, that point of time, it was premature to give copies of the seized material, as that would have interfere in the course of investigation. In a further statement recorded on 17.12.2009 also, the assessee did not explain the contents of the material, but only stated that they have not collected any capitation fee. He also evaded all along to explain the contents of the incriminating papers seized during the course of search.
22. The Learned Departmental Representative submitted that the contention of the learned Authorised Representative that the assessee has never accepted the receipt or collection of donations by is to be examined in the light of the sequence of 19 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ events explained above. It is further submitted that contents of any paper are to be considered in the same manner as a prudent person would understand them in normal circumstances, and the incriminating material seized, being produced even before this Tribunal, clearly reflect that the assessee-society was collecting monies over and above the prescribed fee. In the face of such incriminating documents, the registration under S. 12 of the Act has been correctly cancelled by the CIT.
23. He also further submitted that the seized material, as for example pages 53 to 56 of Annexure A/PES/13) contain details as to name of the student, father's name, total fee, cash/cheque, amount to be received, etc. All the details except the amount written in column 'cash' are recorded by the assessee's books and verifiable with reference to the entries in the books of account of the assessee. Hence, it cannot be said, when most of details in these materials related to the assessee and seized from their premises, one particular column alone does not relate to the business of the assessee. The overwhelming evidence brought on record clearly shows that the assessee has been clearly collecting amounts over and above the prescribed fee which has been credited in the books of account. In support of this contention, the learned Departmental Representative has placed reliance on the decision of the Delhi High Court in the case of Mahaveer Woollen Mills Ltd. (245 ITR
297).
24. As for the post search examination of parents of the students, it is submitted that the parents would not have given 20 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ any statement against the interests of the assessee, as it would be the future of their children which would be at stake. This fact has also been brought out by the DGIT(Inv) in the order cancelling the approval under S. 10(23C). In this view of the matter, it is submitted that much weightage cannot be given to the statements of the parents, considering the overwhelming and incriminating documents seized during the search, and the consistent evasive replies of the chairman of the assessee-trust. Further he submitted that in the matter of cancellation of registration, the onus is on the Department to prove that the activities carried on by the assessee are not genuine and the assessee has not function to advance its objects for which registration was granted to the assessee.
In reply to DR's arguments, the AR submitted that there is no evidence to show that any interested person have enjoyed the benefit of the funds of the society. He relied on the following judgements:
(i) Guru Govind Singh Educational Society vs. CIT (2009) (118 ITD (ASR) 207).
(ii) Director of Income-tax (Exemptions) vs. Sri Belimatha Mahasamsthana Socio, Cultural and Educational Trust (2011) (336 ITR 694) (Karn.)
(iii) Maharashtra Academy of Engineering & Educational Research vs. CIT (133 TTJ 706).
25. Further he submitted that evidence collected by the Department is not enough to cancel the registration granted u/s. 12AA of the Act. For this proposition, he relied on the judgement of Supreme Court in the case of Dhirajlal Giridharlal 21 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ vs. CIT (26 ITR 736) (SC), Shalini Soni vs. UOI (AIR 1981) 431, 434 (SC). Finally he submitted that the registration was cancelled on the basis of irrelevant material collected during the course of the search and it should be vacated.
Findings in respect of ITA No. 720/Hyd/2012:
26. We have heard both the parties and perused the material on record. In this case registration granted to the assessee w.e.f. 1.4.2000 u/s. 12AA of the Income-tax Act, 1961 was cancelled by the CIT vide order dated 22.3.2012. The reasons for cancellation of registration are that the assessee has violated the provisions of sections 11 and 12 of the Act and the assessee has not conducted itself in accordance with the object for which it was established and registered u/s. 12A of the Act. The basis for such conclusion are the materials collected by the Department in the course of search action conducted u/s. 132 of the Act on 10.9.2009. The CIT considered the following information to cancel the registration granted to the assessee u/s. 12A of the Act:
Seized material:
(1) Annexure A/PES/17: This annexure contains two loose sheets - page Nos. 3 and 4 which said to have contained details of fees collected from 45 MBBS students admitted in management quota for the academic year 2007-08. These pages contain details like name of the student, father's name, total fees per seat, fee received in cash, fee received through 22 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ cheque/DD, balance fee to be collected during the relevant 5 years. For example, Sl. No. 1 at page No. 4 shows the details of student by name M. Nikhila, father's name M. Ramgopal Reddy. She was admitted under management quota for a total consideration of Rs. 35 lakhs, out of which she paid Rs. 31 lakhs at the time of admission in cash and Rs. 4 lakhs in the form of cheques/DDs.
(2) Annexure A/PES/13: This annexure contains page Nos. 53 to 56. In this Annexure details of fee collected from 14 MBBS students under management quota for the academic year 2007-08. It contains details of 14 students name, father's name, total amount. At Sl. No. 6 in page No. 53, shows the details of student by name Abhiteja, s/o. Ashok Kumar. He was admitted under management quota for an amount of Rs. 30 lakhs and he has paid Rs. 20 lakhs at the time of admission and Rs. 10 lakhs is due. Page No. 54 of this annexure shows details of seven students such as name, father's name, amount paid and amount due. Sl. No. 3 in this page shows details of Ms. Reshma, d/o. Srinivas who has paid Rs. 20 lakhs previously and subsequently paid due amount of Rs. 15 lakhs. Total fee is Rs. 35 lakhs under management quota for MBBS course. Page No. 55 of this annexure shows details of 24 MBBS students admitted in academic year 2007-08. Same details like name, father's name, total fee, fee received in cash and fees received by cheque/DD and amount due to be 23 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ received in relevant years. Sl. No. 3 in this page shows name of the student, V. Shethya Rao, s/o. V. Madanmohan Rao who was given management quota seat for Rs. 37 lakhs and he has paid Rs. 33 lakhs in cash and Rs. 4 lakhs by way of cheque/DD. Page No. 56 in this annexure contains details of 21 MBBS students admitted under management quota and details of them relevant to the academic year 2007-11. For example Sl. No. 8 in this page shows the details of student by name Satla Rajkumar s/o. S. Chinna Mallaiah. He was admitted under management quota for a consideration of Rs. 30 lakhs and paid Rs. 15 lakhs in cash at the time of admission and balance Rs. 15 lakhs paid in the year 2008.
(3) Annexure A/PES/16: This annexure contains page Nos. 31 to 35, details of fee collected from 34 MBBS students under management quota for academic year 2009-10 and shows details of student name, total fee for management quota seat, total consideration (TC), dates on which these amounts paid, mobile phone numbers. As per this annexure, the lowest fees collected for MBBS course under management quota is Rs. 2,00,006 and the highest is Rs. 35 lakhs.
(4) Annexure A/PES/15: It contains page Nos. 56 to 82. Having post dated cheques and small slips with the details of total fee, payment thereof by cash and cheque with cheque Nos. and date issued by the 24 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ parents of the students who are admitted into MBBS course under management quota for academic year 2007-08.
(5) Annexure A/PES/15 (page No. 49): This is a letter written in Telugu in the hand writing of Sri E. Tirupathi Reddy, father of E. Swetha Reddy who was admitted for MBBS course under management quota for the academic year 2007-08 addressed to Managing Director of assessee trust. As per this letter Sri E. Tirupathi Reddy already paid Rs. 12 lakhs and he would pay another Rs. 8 lakhs on 29.9.2007 and balance amount of Rs. 10 lakhs would be paid within 6 months.
(6) Annexure A/PES/15 (Page No. 43): This is a letter dated 30.9.2006 written by Sri K. Madhav Reddy in his own handwriting and addressed to the Director of assessee society. As per this letter Sri K. Madhav Reddy, father of K. Surya admitted to MBBS course under management quota for academic year 2006-07 and agreed for payment of Rs. 26.75 lakhs, out of which he has paid Rs. 20 lakhs on 30.9.2009. Balance Rs. 1.5 lakhs is to be paid yearly after payment of Rs. 6.75 lakhs by cheque on 30.9.2009.
(7) Further, statement of the Managing Director of the assessee society was recorded on 10.9.2009 who has failed to explain the above seized material and stated that he will explain the same later. In respect of A/PES/16, page Nos. 1 to 35, A/PES/15 (page Nos. 50 25 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ to 82), he said that he will clarify the same later. In respect of A/PES/17 (page Nos. 23 to 24) he said that the handwriting does not belong to him and he said that he will explain it later. In respect of page No. 24 of A/PES/17 which is a copy of cheque received from Smt. A. Anuradha for repayment of loan advanced by Sri B. Srinivasa Rao. According to the Department, Sri B. Srinivasa Rao had given evasive reply. However, he admitted to disclose income of Rs. 5 crores in his hands to cover up the discrepancies found during the course of search.
27. In this case, Sri E. Tirupathi Reddy was examined by the Department on 4.11.2009. He stated in his answer to question Nos. 7, 8 and 10 that he has not paid any excess fees. However, finally he said that the contents in the letter are correct. The assessee asked for cross examination of him. No cross-examination opportunity has been given to the assessee. Sri E. Tirupathi Reddy has changed his stand. As held by the Calcutta High Court in the case of CIT vs. Eastern Commercial Enterprises (207 ITR 103) (Cal), Sri E. Tirupathi Reddy cannot be considered as a reliable person. He has changed his version and proved to be shifty person as a witness. At one stage he has claimed that he has not paid the amount over and above the prescribed fees, as evidenced by his statement placed on record at page Nos. 147 to 149 of Paper Book Vol. I. Later he has changed his version, being so, little value can be attached to his statement and his conduct neutralised his value as a witness. A man indulging in double speaking cannot be said by any means a 26 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ truthful man at any stage and we cannot decide on which occasion he was truthful. Further, the assessee was not given any opportunity to cross examine him. Therefore, the Department cannot consider his statement as an evidence against the assessee. Further the judgement of Supreme Court in the case of Kishan Chand Chellaram vs. CIT (125 ITR 713) also supports the assessee case, wherein held that evidence collected from witness cannot be considered without giving opportunity of cross-examination to the assessee.
28. Further, in the case of K. Madhav Reddy, he was examined on 5.12.2009. He was also cross-examined by the assessee. He had denied payment of excess fee more than what is prescribed fees and said that his son got admission in normal course.
29. Regarding payment by Ms. Nikita, the assessee asked corroborative evidence collected from them towards payment of excess fees for management quota seat which was not provided to the assessee. Father of Ms. Nikita who is a Government employee borrowed money from Union Bank of India ULC, Hyderabad Branch to meet the payment of fees. The assessee explained that to meet the requirement of loan, the evidence found during the course of search was furnished to the assessee by them. It was submitted before us that if the narration in Excel sheets is correct, the total fee of Rs. 35 lakhs was received by the assessee society by cheque and cash at the time of admission. There was no need to obtain loan from the bank. Being so, the version of the Department that cash of Rs. 30 lakhs and cheque of Rs. 5 lakhs was received from Kum. Nikita 27 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ for admission to MBBS course in the academic year 2007-08 does not hold merit.
30. Regarding the disclosure of Rs. 5 crores by the chairman of the trust towards undisclosed income on account of discrepancies found during the course of search in the case of the assessee, it was submitted that this disclosure does not disentitle the assessee for exemption u/s. 11 of the Act so as to cancel registration granted to the assessee us. 12A of the Act. The income was offered by B. Srinivasa Rao in his individual capacity in addition to his regular income which is one of the reasons given by the CIT for cancellation of registration granted to the assessee u/s. 12AA of the IT Act. Even if it is admitted that Sri B. Srinivasa Rao has offered additional income in his individual capacity, then also the assessee cannot be liable for cancellation of registration u/s. 12AA on the conclusion that the assessee has violated the provisions of sections 11 and 13 of the Act.
31. Further, from the argument of the assessee's counsel it is observed as follows:
a) Department despite its attempt failed to collect any information from any source corroborating payment of capitation fees except relying on uncorroborated entries in an Excel sheet, the discovery of which was seriously disputed.
b) All attempts for corroboration failed. Although all the parents were summoned, and their statements were recorded, the department has so far declined to give 28 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ copies of these statements Possible reason could be that these statements were favourable to society.
c) The letter supposed to have been addressed from two parents remained uncorroborated because of their denial, non-production of one of them (Tirupathi Reddy) for cross examination and admission by the department before High Court that statement of Madhav Reddy is not incriminating.
d) The society explained the rough notings in loose papers and the same were accounted for in the books. It also explained payments and recovery of the amounts from doctors through IOU payments. The department failed to demolish society's contention through cross examination of Sri Parahlada Rao, accountant, who made these payments, although he was examined, cross examined and re-examined. No enquiry has been made for corroboration.
e) The admission of Rs. 5 cores supposed to have been made by Srinivas Rao, chairman never pertained to society. Further it was a non specific and bald declaration.
f) There is nothing in the order that the society has deviated from the objects for which the registration was granted and not applied its funds towards its objects.
g) No evidence was brought out to show that the amount of capitation fees alleged to have been collected were 29 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ applied either by the society or by any interested persons. There is no instance of violation of the provisions of section 13.
h) No asset commensurate with the alleged estimated income by the AO was found.
32. Coming to the provisions of section 12AA of the IT Act, the Department can cancel registration granted to a society u/s. 12AA in the following circumstances:
(1) The activities of the trust are not genuine.
(2) The activities of the trust are not carried on in accordance with the object of the trust.
33. In the present case the CIT is not alleging that the assessee is not carrying on imparting of education. It is admitted fact that the assessee has been carrying on educational institution imparting medical education and it fulfilled the requirement of imparting education and the question of imparting education by the assessee has not been doubted or challenged by the Department. Being so, on this reason, registration cannot be cancelled.
34. The next question is whether the trust activities are carried out in accordance with the object of the trust. The CIT has relied on the materials that were discussed in earlier paragraphs to demonstrate that the activities of the trust are not being carried out in accordance with the object of the trust. He expressly referred to the seized material to hold that the assessee's activities cannot be said to be for charitable purpose.
30 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================ As we have discussed in earlier paras regarding the reliance placed on this material, these materials are independently not corroborated. Collection of capitation fee by the assessee was made out on the basis of Excel sheets found during the course of search. The Department is not conclusively sure whether the assessee has collected capitation fee or not so that it made assessment in the hands of the chairman, Sri B. Srinivasa Rao as well as the assessee. The cash found during the search action at Rs. 8,09,526 was tallied with the books of account. The document relating to Sri E. Tirupathi Reddy cannot be relied as this was not subject matter of cross-examination. Similarly, the evidence relating to Sri Madhav Reddy cannot be relied upon since he denied payment of any fees more than what was prescribed. He said that his son got admission in normal course. Similarly, in the case of Kum. Nikita, the evidence is demolished by the assessee, that the details cannot be used against the assessee as the papers submitted to the assessee by the parents of Kum. Nikita were for the purpose of facilitating the financial assistance from bank. Being so, the activities of the trust cannot be held as non-genuine or it can be said that the activities of the assessee are not being carried out in accordance with the object of the trust or institution. There cannot be any other legally sustainable reasons for cancelling or withdrawing the registration granted to the assessee on 4.10.2000 w.e.f. 1.4.2000.
35. To come to the above conclusion, we place reliance on the order of the Tribunal in the case of Maharashtra Academy of Engineering & Educational Research vs. CIT (133 TTJ 706) wherein held the Tribunal held as under:
31 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr. ================================ "Held :
In the recent past sub-s. (3) was inserted in s. 12AA w.e.f. 1st Nov., 2004 which gives power of cancellation of registration to the CIT, if he finds that the activities are not genuine or not being carried out in accordance with the object of the trust. These powers are conferred with a view to ensure that if once a registration has been granted under s. 12AA, a trust or institution may not take any such liberty of misuse of the registration or the provisions by going haywire rather furthering the objects of the trust or genuinely not pursuing the activities for which it was established. The most important feature of s. 12AA is as also referred in this appeal for adjudication, that this section has only laid down the procedure of registration and this section nowhere speaks that while considering the application of registration, the CIT shall also look into the procedure of earning of income and sources from where receipts are derived. The power of enquiry, in respect of sources of receipts and the utilization of income is entrusted in separate sections. The language thus used in this section only confines to enquire about the activities of the trust and its genuineness, which means, in consonance with the objects for which created and those objects as also activities should not be a camouflage but pure, sincere, charitable and for public utility at large. What is implicit is that the CIT has to sincerely examine that the objects as also the activities should not be prima facie against the basic structure for which beneficial law is made and also be not in conflict with the general public utility. Naturally an institution if established to carry out an illegal activity or activities are causing any type of nuisance not in the interest of the public at large should definitely lead to cancellation of registration. The scheme of the Act otherwise do not subscribe and allow a trust to take the benefit of the provisions of ss. 11 and 12 unless establish the prescribed utilization of the income, even if, at all the trust holds the registration in its hands. Therefore at the 32 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr. ================================ stage of granting registration the CIT is not expected to bother himself about the other provisions of the Act and supposed to confine himself to the procedure of registration as laid down therein.
(Paras 11.4 to 11.6) Nowhere the CIT has taken any objection to the charitable and educational nature of the institution. In fact, the objects of the institution as declared in the trust deed does reflect that all are philanthropic or benevolent in nature, precisely for the purpose of imparting education. Strange enough there is no finding recorded by the CIT contrary to this fact. Be that as it may, the real and the only substantial objection for refusal of registration was that the institution has collected donations thus adopted some wrong means of collection of fees. But whether at this preliminary stage he had the right to draw an adverse inference so as to refuse registration or alternatively confine himself to the enquiry about the objects and the activities of the trust as per the limits of the jurisdiction of s. 12AA. Rather this is also not the case of the CIT that the institution is doing some other activity of earning profit other than the activity of running educational institutions. The established factual position is that the institution is not doing in any other activity except running educational institutions. In such circumstances, the action of cancellation of registration cannot be upheld. As far as the objective of the appellant is concerned this is not the case of the Revenue that the assessee was not imparting education. Since the question about the imparting of education has not been doubted or challenged by the Revenue therefore, the impugned order passed by the respondent is unsustainable in law. Strange enough there is nothing on record to prove sightlessly that the purpose of imparting of education was not fulfilled by this institute thus the Revenue Department has hopelessly failed to establish that there was any illegal activity or infringement of any law so that to doubt the genuineness of the activities. If it was so then it can be held that the 33 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr. ================================ allegations of the Revenue remained unsupported thus deserves dismissal. The CIT's approach for deciding the eligibility of registration of a trust should be different from the angle by which an assessment of an income is made by the AO. What purpose does it serve to Revenue by cancelling a registration if the activities are in public interest because in case of any breach of the laws the same is subject to tax under ss. 11 and 12. These two provisions and few other provisions are competent enough to tackle firmly a defaulter of philanthropic application of income or funds of the trust. The other adverse side of cancellation is that on refusal of registration the entire receipts shall be subject to assessment without granting benefit of s. 11 and s. 12 to assess income which does not form part of total income though the factual position could be that major part might have been devoted towards achieving the objects i.e., imparting education, as in this case, but the AO shall be automatically forbidden to grant advantage of exemption consequent upon the cancellation as is mandatory in statute. The outcome of the deliberation made in detail hereinabove is that percurian opinion is to debar the CIT to enter into the area of investigation of source of income and also application of income, so that the amount of correct exempt income be not prejudged.
If the CIT had an information of some wrongful means of earning fees in the form of a donation or the information tells about excessive charging of fees; then the CIT in his rights can pass on the information to the concerned office bearers working under the Maharashtra Capitation Fees (Prohibition) Act. These authorities have enough power to deal with such nature of default, side by side the CIT is to limit his jurisdiction within the ambits of provisions of the Act and expected to give a finding on facts that either the objects are not for general public utility or not achieved as prescribed under law. However presently the situation is that the Revenue has not said about any immoral activity of the appellant or the collection of fees was by wrongful means. Prima facie no case was made out by the CIT so as to even 34 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ vaguely demonstrate that the activities of the appellant were not genuine or activity of imparting of education, for which the trust was created, were not carried out. Even the CIT has failed to establish that any part of the income/receipt of the trust was in any manner mis-utilized by the trustees for their personal benefit i.e., not in fulfilment of the object of the trust. Otherwise also there are three ways to look at this problem. One is, that the donations are raised but not utilized for achieving the objects i.e., towards imparting education; then such an institution must bear the consequence of cancellation of registration since ipso facto infringed s. 12AA(3) condition. Second aspect is, that though the donations received are meant to fulfil the objects but together with fees have infringed Anti Capitation Prohibition Act; that comes within the clutches of that Act but definitely not under s. 12AA(3) provisions. The third aspect is, that the donation plus fees do not exceed the prescribed limit of Anti Capitation Fee Act i.e., five times the normal fees; further that no evidence of mis-utilization other than the prescribed activity then no action can be suggested under s. 12AA(3). The assessee's case falls under the third category. With the result, totality of the circumstances thus warrants, in the light of the foregoing discussion, not to endorse the view of the CIT. The order of cancellation of registration is hereby revoked.-- Aggarwal Mitra Mandal Trust vs. Director of IT (Exemption) (2007) 109 TTJ (Del) 128, Kalinga Institute of Industrial Technology vs. CIT (2008) 113 TTJ (Ctk) 906 :
(2008) 1 DTR (Ctk) 273 and Himachal Pradesh Environment Protection & Pollution Control Board vs. CIT (2009) 125 TTJ (Chd) 98 : (2009) 28 DTR (Chd)(Trib) 289 relied on."
(paras 11.7 & 11.11 to 11.13)
36. The Karnataka High Court considered similar issue in the case of Director of Income-tax (Exemptions) & Anr. vs. Sri Belimatha Mahasamsthana Socio Cultural and Educational Trust 35 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ (336 ITR 694). In this case assessee the assessee, a social, cultural and educational trust, running educational institutions and running various professional courses, filed its return for the assessment year 2001-02. The AO denied the exemption under section 11 of the Income-tax Act, 1961, holding that the sums collected towards donations from students were contrary to the provisions of the Karnataka Educational Institutions (Prohibition of Capitation Fee) Act, 1984. The AO also disallowed a sum showed as corpus donations as the source of such donations had not been proved by the assessee and the amount was not allowed as deduction under section 11(1)(d). The CIT(A) confirmed the order of the AO. The Tribunal allowed the benefits under section 11. On appeal:
36.1 It was held that merely because the assessee is an institution which is running professional courses, the AO could not have presumed that the amount which were received as donations were attributable to the allotment of seats in the relevant assessment years. In the absence of there being any foundation for such a contention, the donations received during the period was not in violation of the Karnataka Educational Institutions (Prohibition of Capitation Fee) Act, 1984, and the assessee had not acted opposed to public policy.
37. We also place reliance on the orders of the Tribunal Bangalore Bench in the case of Venkatesh Education Society in ITA Nos. 100 to 106 of 2012 and M.J. Balachander in ITA Nos. 90 to 94 of 2012 dated 21.12.2012 where in similar circumstances it was held that M.J. Balachander was collecting 36 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ extra tuition fees on his own without any authority or consent of the society and conclusion of the CIT was that extra tuition fees was collected by M.J. Balachandran on his own and the society has nothing to do with the extra tuition fees collection. Being so, the assessee cannot be faulted and the registration granted to the assessee should not be withdrawn so as to deny the benefit of section 11 of the Act.
38. Similarly the co-ordinate Bench, consisting of the same members, in the case of Sree Educational Society in ITA No. 564 of 2012 for A.Y. 2011-12 vide order dated 31.7.2013 held as under:
"16. In the present case no material has been brought on record to show that the assessee solely exists for profit motive. The department has not been able to discharge its onus of showing as to how the conditions for grant of registration have been breached by the assessee. The registration has been granted to the society for many years in the past under the same facts and there is no change in the facts or in the activities of the society in the present year. It has also not been demonstrated by the Department as to how the object of the assessee has turned into a commercial one. The predominant object of the assessee is and remains to carry out charitable purpose of advancement of education and not to earn profit. In fact no profit has been established to have been earned by the assessee. The DIT has failed to specify as to how profit earning is the predominant activity of the assessee and the society has been pursuing its object of imparting education to students. Therefore, the assessee society cannot be deprived off of the benefit of registration granted by the DIT(E) u/s 11 of the Act. Being so, in our opinion, registration granted u/s 12AA of the Act cannot be cancelled. However, the 37 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr. ================================ aforesaid findings given by us are nothing to do with the allowability of exemption u/s 11 of the Act. In case any discrepancy or irregularity with regard to the allowability of exemption u/s 11 is noticed by the AO, he can make an independent enquiry/ examination at the time of assessment for each assessment year and decide in accordance with law."
39. In the case of Oxford Academy for Career Development v. Chief CIT and Others (315 ITR 382) (All), the issue relating to cancellation of registration granted u/s. 12A of the Act came for adjudication before the Hon'ble High Court. In that case, the assessee was granted registration u/s. 12A on 1st April, 1999. A search u/s. 133A was conducted. The petitioner, a registered society, was granted registration under section 12A on April I, 1999. A survey under section 133A was conducted at the business premises on September 20, 2002, from where documents were impounded. The registration was cancelled for the assessment years 2000-01 and 2001-02 on the ground that the surplus was quite heavy. In the order, the CIT mentioned that the petitioner was engaged in commercial activities rather than charitable. As per the balance-sheet, huge amount were charged from the students. The profit margin embodied in the charges taken from the students was huge and it proved the profit motive of the petitioner.
39.1 The expression "charitable purpose" is defined in section 2(15) of the Income-tax Act, 1961. It is of inclusive nature as revealed in the language. Earlier the words "the advancement of any other object of general public utility" in the definition were succeeded by the words "not involving the carrying on of any 38 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ activity for profit". These words were omitted by the Finance Act, 1983, with effect from April 1, 1984.
39.2 The order cancelling the registration granted to a trust or institution under section 12AA being a quasi-judicial order does not fall within the category of orders mentioned under section 21 of the General Clauses Act, 1897, which provides that the power conferred on an authority to issue orders includes the power to rescind such orders, and the CIT would not have power to rescind the order passed by the CIT earlier granting the registration to a trust or institution. Section 12AA(3) was incorporated with effect from October I, 2004, to empower the CIT to cancel the registration granted to a trust or institution. The object of this provision is not clarificatory or explanatory. So prior to that date, the authorities granting registration had no inherent power to withdraw or revoke the registration already granted.
39.3 Once an institution came within the phrase "exists solely for educational purpose and not for profit" no other condition like application of income was required to be complied with. The mere existence of profit/surplus did not disqualify the institution. Breach of the conditions of the trust deed would not disentitle the institution from getting the benefit which the institution had been granted earlier being a charitable trust. After registration, further probe into the objects is not permissible.
39.4 On a writ petition: Held, allowing the petition, (i) that even assuming that the CIT has power to rescind the order of 39 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ registration on the ground that the registration had been obtained by practising fraud or forgery, there was nothing in the show-cause notice or in the order cancelling registration alleging that the petitioner had obtained the registration by practising fraud or forgery.
40. In the case of Kalinga Institute of Industrial Technology vs. CIT and Another (336 ITR 389) (Orissa) it was held that the power under section 12AA(3) of the Income-tax Act, 1961, is exercisable by the CIT only on recording his satisfaction of the circumstances that may warrant the exercise of such power. The CIT has to record in the notice the basis, if at all for the initiation of such proceeding. A search and seizure had been conducted against the petitioner-institute Oil August 9, 2005. Without waiting for the conclusion of the assessment proceeding based on documents seized and information recovered in the course of such search and seizure an order dated December 15, 2006 was passed by the CIT under section 12AA(3) of the Act directing cancellation of the registration of the petitioner-institution. This order was quashed by the Tribunal. Notice was again issued for cancellation of registration. On a writ petition contending that while there had been a search and seizure operation carried out against the petitioner-institute on August 9, 2005, assessment proceedings followed and were completed but no adverse finding had been recorded against the petitioner-institution to form any fresh ground for issue of notice. Held that the notice was liable to be quashed.
40 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
41. In the case of CIT vs. Sarvodaya Ilakkiya Pannai (343 ITR
300) (Mad) the assessee was granted registration under section 12A(1)(a) of the Income-tax Act, 1961. When the returns filed for the assessment years 2008-09 to 2010-11 were scrutinised, it was found that the assessee was engaged in purchase and sale of books. On the ground that the activities of the assessee could not be considered to be charitable activities, a show-cause notice was issued by the CIT under section 12AA(3) and thereafter, the CIT revoked the registration on the ground that the assessee did not deserve exemption under section 11 (1)(a). The Tribunal found that the order of the CIT was not justified as the power to cancel could be only traced to section 12AA(3) and in the absence of any activity carried on by the assessee contrary to the objects, the registration could not be revoked.
41.1. On appeal: Held, that under section 12AA, the CIT is empowered to grant or refuse the registration and after granting registration, would be empowered to cancel it, but only on the two conditions laid down under section 12AA(3). Whether the income derived from such transaction would be assessed to tax and whether the trust would be entitled to exemption under section 11 are entirely the matters left to the AO to decide. The Tribunal had allowed the case of the assessee with the finding that none of the conditions under section 12AA(3) were violated and, therefore, the satisfaction which was arrived at by the CIT was not justified. Therefore, there was no reason to interfere with the order of the Tribunal.
41 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
42. In the case of Director of Income-tax (Exemptions) v. Mool Chand Khairati Ram Trust (339 ITR 622) (Delhi). In sub-section (1) clause (b) and sub-section (3) of section 12AA of the Income-tax Act, 1961, cancellation of registration was provided where the registration was granted under clause (b) of sub- section (1). Further, cancellation under sub-section (3) was also provided where the registration was obtained at any time under section 12A (whether under clause (a) or clause (aa) of sub- section (1) of section 12A). But this power of cancellation of registration under section 12A came to be incorporated by way of amendment introduced by the Finance Act, 2010, with effect from June 1, 2010. Now, with effect from June I, 2010, the power vests to the CIT to cancel the registration granted under any of the clauses of sub-section (1) of section 12A.
42.1 The assessee-trust obtained registration in December, 1974. Based on this, the assessee got exemption of income-tax in the assessments under section 143(3) for the assessment years 1996-97 to 2005-06. The Director of Income-tax cancelled the registration under section 12AA(3) with effect from assessment year 2002-03 by his order dated June 30, 2009. The Tribunal set aside the order of cancellation. On appeal to the High Court held, while dismissing the appeal, that the cancellation of registration was not valid.
43. Considering the above argument of the assessee's counsel, in our opinion, the seized material in the form of Excel sheets said to be recovered from the assessee's office cannot be considered as sufficient evidence so as to decide collection of 42 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ capital fees by the assessee as it lacked independent corroboration. The Department failed to collect sufficient evidence to show that the assessee has actually collected the amount mentioned in the Excel sheets and the statement of Sri B. Srinivasa Rao is also not supporting the collection of capitation fees by the assessee. Moreover, no data confirming the contents of Excel sheets were recovered from the seized computer hard disk. In the absence of corroborative material, the Excel sheets recovered from the computer cannot be considered as a sufficient evidence so as to confirm collection of capitation fee. The seized material being Excel sheets which is an unsigned document and not being identified by the Department regarding author of these Excel sheets and it cannot be considered as an independent evidence. Being so, it has no evidentiary value as held by the co-ordinate Bench in the case of Smt. K.V. Lakshmi Savitri Devi vs. ACIT (148 TTJ 517) (Hyd.) and in the case of CIT vs. Krishna Yadav (2011) 12 taxmann.com 4 (Hyd). Further, various judgements relied on by the assessee's counsel also support the assessee's case to hold that Excel sheets are dumb documents and therefore, do not form the reason to cancel registration granted to the assessee u/s. 12AA of the IT Act.
44. Further, in the case of Sri Chaitanya Educational Committee vs. CIT (106 ITD 256) (Hyd) it was held that amendment sub-section (3) in section 12AA by the Finance (No.
2) Act, 2004, w.e.f. 1st October, 2004, the CIT had no power to cancel registration u/s. 12A earlier granted and the order of the 43 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ CIT dated 26th July, 2004 cancelling registration granted u/s. 12A on 14th August, 1992 was, therefore, invalid.
45. The learned DR placed much reliance on the order of the co-ordinate Bench in the case of Joginpally BR Educational Society in ITA No. 585/Hyd/2012 and Ors. dated 31.8.2012 which is not applicable to the facts of the case on the following reasons:
(1) In the case decided by the Tribunal, the employees have deposed that capitation fees were collected and handed over to the management on the basis of evidences found. This statement was not controverted. In the case of the assessee there is no such admission by any one.
(2) It was admitted in the statement recorded u/s.
132(4) that the additional fees were collected and applied towards education by the assessee before the Tribunal. This influenced the decision. There is no such admission by the present assessee.
(3) An application was moved by JBIT before the Settlement Commission admitting collection of capitation fees which was not accepted by the Commission. There is no such admission by the assessee.
(4) The evidences were speaking in the case of the society regarding collection of capital fees which 44 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ prompted the society to admit the fact in the statement u/s. 132(4) as also in the application moved before the Settlement Commission. The evidence available in the case of the assessee were not of such nature to derive any adverse inference against the society. The observation of the CIT and AO are unilateral without any corroboration.
(5) The above evidences were clinching to show that capitation fees were collected and, therefore, the Tribunal sustained cancellation under section 12AA of the Act. There is no such evidence except suspicion in the present case before the Tribunal.
46. Being so, even if it is presumed that there is collection of capital fees by the assessee in relevant assessment year 2010- 11, it cannot be said by any stretch of imagination that the assessee has collected capitation fees in earlier assessment years commencing from 2000-01 so as to cancel the registration granted to the assessee u/s. 12AA with effect from 1.4.2000.
47. Considering entire facts and circumstances of the case, we are of the opinion that the evidence collected by the Revenue authorities is not sufficient to establish the stand that the assessee has collected the capitation fee/excess fee for admission under management quota seats in assessee society. We are aware that the entire evidence has to be appreciated in a wholesome manner and even where there is documentary evidence the same can be overlooked if there are surrounding circumstances to show that the claim of the assessee is opposed 45 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ to the normal course of human thinking and conduct and human probability. Even applying this principle to the present case, we have difficulty in rejecting the assessee's plea as opposed to the normal course of human conduct. The circumstances surrounding the case also not strong enough to reject the assessee's plea. We have considered all the material available on record and also statements of the parties concerned as discussed in earlier paras and we are of the opinion that the Department cannot rely on those statements, more so, when it was not confronted to the assessee for cross examination, the same cannot be relied upon. Being so, considering the above precedents, in our opinion, the assessee society cannot be deprived of the registration granted to the assessee us. 12AA of the Act. Accordingly, we vacate the order of the CIT dated 22.3.2012. However, the aforesaid findings given by us are nothing to do with the allowability of exemption u/s. 11 of the Act. In case of discrepancy or irregularity with regard to allowability of exemption u/s. 11 is noticed by the AO, he can make independent enquiry or examination at the time of assessment for each assessment year in accordance with law. Accordingly, the registration granted to the assessee u/s. 12AA of Income-tax Act, 1961 is hereby restored back. In the result, ITA No. 720/Hyd/2012 is allowed. ITA No. 1768/Hyd/2011 (A.Y. 2003-04) - By Revenue Assessee : M/s. Prathima Educational Society ITA No. 1767/Hyd/2011 (A.Y. 2003-04) - By Revenue Assessee : Sri B. Srinivasa Rao, Hyderabad.
46 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
48. The two appeals filed by the Revenue, concerning related assessees, are directed against separate orders of the CIT(A)-I, Hyderabad, dated 5.8.2011 for the assessment year 2003-04. The lone appeal by the assessee, M/s. Prathima Educational Society, Hyderabad, is directed against the order of the CIT (Central), Hyderabad dated 22.3.2012, passed under S. 12AA(3) of the Act cancelling the registration granted in favour of the assessee under S. 12A by the CIT, under proceedings dated 4.10.2011 with effect from 1.4.2000. Since factual back ground leading to the filing of the present appeals is common, and the issues involved in these appeals are also inter-related, these appeals are being disposed of, with this common order for the sake of convenience.
ITA No. 1768/Hyd/2011 (A.Y. 2003-04) - By RevenueAssessee : M/s. Prathima Educational Society
49. Facts of the case in brief, in relation to the Revenue's appeal relating to M/s. Prathima Educational Society are concerned, are that the assessee society, which has been running a medical college under the name Prathima Institute of medical Sciences at Karimnagar, Andhra Pradesh, having started the same in the academic year 2002-03, filed return of income for the assessment year under consideration on 31.10.2003, admitting NIL income after claiming exemption under S. 11 of Rs. 16,74,068. A search and seizure operation under S. 132 was conducted in the premises of the assessee, during which apparently, evidence relating to collection of amounts over and above these prescribed fee from students seeking admission for 47 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ medical courses, were found, particularly in respect of students admitted in the academic years 2006-07, 2007-08 and partly for 2009-2010. Consequent upon search action, assessment was reopened by the AO under S. 147 of the Act for the year under appeal, and in response to the notice issued for reopening the assessment, the assessee filed a letter stating that the return filed on 31.10.2003 may be treated as the one filed in compliance to the notice under S. 18 of the Act. Notwithstanding the fact that the evidences found at the time of search were in relation to the amounts collected over and above prescribed fee, from students especially for academic years 2006-07, 2007-08 and partly for 2009-10, based on such evidence, the AO extrapolated the same to the assessment year 2003-04 also, applying the ratio of the decision of the A.P. High Court in the case of Rajnik & Co. vs. ACIT(251 ITR 561). The AO further observed that in the case of an educational society collecting capitation fee, Society would not be eligible for exemption under S. 11 and/or u/s. 10(23C)(vi) of the Act. Accordingly, the AO treated the excess of income over expenditure admitted in the return as income of the assessee, and also quantified the unaccounted receipts for the financial year 2002-03, based on the extrapolation of the evidence found during the academic years 2006-07, 2007-08 and 2009-10 at Rs. 38,28,000. He accordingly, determined the total income of the assessee at Rs. 7,51,10,275, raising a tax demand of Rs. 5,36,87,886, vide order of assessment dated 30.11.2010 passed under S. 14(3) read with S. 147 of the Act.
48 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
50. Aggrieved by the order of re-assessment, assessee preferred appeal before the CIT(A), contesting not only the merits of the addition of Rs. 38,28,000 made on account of amounts collected over and above the prescribed fee and denial of exemption to the assessee under S. 11 and/or 10(23C) of the Act, but also the very legality and validity of the reopening of assessment by the AO. The CIT(A) after elaborate discussion of the various arguments of the assessee before him, in the light of the ratio of the decision of the Ahmedabad Bench of the Tribunal in DCIT vs. Royal Marwar Tobacco Products (120 TTJ 387); and Pune Bench of the Tribunal in ACIT vs. S.R.J. Peety Steels (137 TTJ 627); and Hyderabad Bench 'B' of the Tribunal in the case of Vishnu Agarwal vs. ACIT (45 DTR 223), and he observed that in the absence of any incriminating material in relation to the assessment year 2003-04, i.e., the year under appeal, the AO is not justified in extrapolation of the material found in the course of search action which is relating to the subsequent years, and estimating the unaccounted receipts for the year under consideration without any seized material and also without correlating the same to any undisclosed investments specifically made by the assessee in the assessment year under consideration, the addition of Rs. 38,28,000 made by the AO by reopening the assessment under S. 147 was not justified.
51. The CIT(A) also held further that since the very receipt of capitation fee/amount over and above the prescribed fee, is not proved, the question of utilization for the benefit of any of the member of the Society or any other interested person enumerated in S. 13(1)(c) is consequently ruled out. Therefore, 49 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ he held that the AO's stand that the assessee has violated the provisions of S. 13(1)(c) does not stand on a sound footing. He noted that there was no specific material for the year under consideration relating to collection of capitation fee or any amount over and above the prescribed fee, and the AO has simply extrapolated the evidence available for academic years 2006-07, 2007-08 and 2009-10, that too to arrive at the estimated undisclosed capitation fee for assessment year 2003- 04, which according to him cannot be considered as cogent evidence or information warranting reopening of assessment.
52. The CIT(A), dealing with the objections of the assessee with regard to legality and validity of the reopening of the assessment under S. 147 of the Act, while in the first place noting that in view of his decision in favour of the assessee on the merits of the addition and denial of assessee's claim for exemption by the AO, the decision on the legality of reopening has become academic, decided the issue also in favour of the assessee observing in para 06.0 of his impugned order as follows-
"06. ....However, I may add that even on the ground of legality of reopening the case there is force in the contention raised by the appellant. Especially the appellant's contention that any information for reopening must be concrete not speculative and it must relate to the assessment year in question for which assessment is sought to be reopened is not without basis. Admittedly there was no specific material for the year under consideration relating to collection of capitation fee or any amount over and above the prescribed fee. The AO has simply extrapolated the evidence 50 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr. ================================ available for academic years 2006-07, 2007-08 and 2009-10 that too to arrive at the estimated capitation fee for A.Y. 2003-04. The same cannot be considered as cogent evidence or information warranting reopening of the assessment."
53. Aggrieved by the order of the CIT(A), the Revenue is in appeal before us.
54. The learned Departmental Representative, strongly supporting the order of the AO, submitted that the extrapolation of the material found at the time of search action under S. 132, can be made even for the years not covered by the period of search. In support of this proposition, he relied on the decision of the A.P. High Court in the case of Rajnik & Co. vs. ACIT (251 ITR 561). He further submitted that the assessee society has collected capitation fees/donation and as such it exists for profit and not solely for charitable purpose, and that being so, it is not eligible for exemption under S. 10(23)(c). Similarly, activity of the assessee trust cannot thus remain a charitable activity under S. 2(15)and as such it is not eligible for exemption under S. 11 of the Act. He further submitted that since the monies collected over and above the prescribed fees are handed over to the trustees, it is a clear cut case where the monies of the assessee- society are used directly or indirectly for the benefit of a person as prescribed in S. 13(1)(c) of the Act. He also submitted that reopening of assessment under S. 147 is simply based on the evidence seized and not on any estimation, and the CIT(A) was not justified in holding to the contrary, without proper reasoning.
51 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
55. The learned counsel for the assessee, reiterating the contentions urged before the lower authorities submitted that the satisfaction expected of the AO for reopening of the assessment for a particular year is with regard to escapement of income from tax for such specific year, and as such, the material which enables him to arrive at such a satisfaction should be specifically in relation to such specific year. Based on the material found at the time of search, which relates to a particular year, in the absence of any corroborative evidence, one cannot venture into any area of speculation with regard to other years. That being so, the AO was not justified in extrapolating the material found at the time of search for other years, and arriving at the satisfaction with regard to income escaping from tax, and consequently reopening the assessment, and completing the re-assessment making additions, denying exemption under S. 11 of the Act. He strongly supported the order of the CIT(A) and submitted that the appeal of the Revenue is devoid of merits not only on the issue of legality and validity of the reopening, but also on the merits of re- assessment made, and consequently, the same is liable to dismissed.
56. We have considered the rival submissions and perused the impugned orders of the lower authorities and other material available on record. Let us first consider the issue relating to legality and validity of the reopening of assessment by the AO. It is pertinent to note at this stage, the relevant provisions of S. 147, which read as follows-
52 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================ "147. If the Assessing Officer has reason to believe that any income chargeable to tax has escaped assessment for any assessment year, he may, subject to the provisions of sections 148 to 153, assess or reassess such income and also any other income chargeable to tax which has escaped assessment and which comes to his notice subsequently in the course of the proceedings under this section, or recompute the loss or the depreciation allowance or any other allowance, as the case may be, for the assessment year concerned (hereafter in this section and in sections 148 to 153 referred to as the relevant assessment year) :
Provided that where an assessment under sub-section (3) of section 143 or this section has been made for the relevant assessment year, no action shall be taken under this section after the expiry of four years from the end of the relevant assessment year, unless any income chargeable to tax has escaped assessment for such assessment year by reason of the failure on the part of the assessee to make a return under section 139 or in response to a notice issued under sub-section (1) of section 142 or section 148 or to disclose fully and truly all material facts necessary for his assessment, for that assessment year:
Provided further that nothing contained in the first proviso shall apply in a case where any income in relation to any asset (including financial interest in any entity) located outside India, chargeable to tax, has escaped assessment for any assessment year:
Provided also that the Assessing Officer may assess or reassess such income, other than the income involving matters which are the subject matters of any appeal, reference or revision, which is chargeable to tax and has escaped assessment.
Explanation 1.--Production before the Assessing Officer of account books or other evidence from which material evidence could with due diligence have been discovered by the Assessing Officer will not necessarily amount to disclosure within the meaning of the foregoing proviso.53 ITA No. 1768/Hyd/2011 & Ors.
M/s. Prathima Educational Society,& Anr. ================================ Explanation 2.--For the purposes of this section, the following shall also be deemed to be cases where income chargeable to tax has escaped assessment, namely :--
(a) where no return of income has been furnished by the assessee although his total income or the total income of any other person in respect of which he is assessable under this Act during the previous year exceeded the maximum amount which is not chargeable to income-tax ;
(b) where a return of income has been furnished by the assessee but no assessment has been made and it is noticed by the Assessing Officer that the assessee has understated the income or has claimed excessive loss, deduction, allowance or relief in the return ;
(ba) where the assessee has failed to furnish a report in respect of any international transaction which he was so required under section 92E;
(c) where an assessment has been made, but--
(i) income chargeable to tax has been under assessed ;
or
(ii) such income has been assessed at too low a rate ; or
(iii) such income has been made the subject of excessive relief under this Act ; or
(iv) excessive loss or depreciation allowance or any other allowance under this Act has been computed;
(d) where a person is found to have any asset (including financial interest in any entity) located outside India.
Explanation 3.--For the purpose of assessment or reassessment under this section, the Assessing Officer may assess or reassess the income in respect of any issue, which has escaped assessment, and such issue comes to his notice subsequently in the course of the proceedings under this section, notwithstanding that the reasons for such issue have 54 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ not been included in the reasons recorded under sub-section (2) of section 148.
Explanation 4.--For the removal of doubts, it is hereby clarified that the provisions of this section, as amended by the Finance Act, 2012, shall also be applicable for any assessment year beginning on or before the 1st day of April, 2012."
57. It is, no doubt, evident from a close reading of the above provisions of S. 147 that it is only satisfaction of the AO with regard to escapement of income from assessment to tax in a particular year which is an essential element and pre-requisite for reopening of the assessment, and the basis/material which prompted the AO to arrive at such a satisfaction is of no relevance. However, the action of the AO to derive at such a satisfaction from the specified material/basis, has to be logical and should stand to the test of scrutiny. It is an undisputed fact that the material found at the time of search action under S. 132 of the Act on the premises of the assessee on 10.9.2009, which prompted the AO in the instant case to reopen the assessment proceedings for the assessment year 2003-04. The said search has unearthed material which revealed collection of amounts by the assessee over and above the fee prescribed by the Government for admission into medical courses particularly in respect of students admitted in the academic years 2006-07, 2007-08 and partly for 2009-2010. The said material found at the time of search did not reveal anything specifically relating to assessment year 2003-04, which is the year under appeal. In that circumstances, based on that material alone, the AO cannot reasonably believe that the assessee collected amounts over and 55 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ above the fee prescribed by the Government even during the year under appeal. It is pertinent to note at this juncture that the assessee started its college in the academic year 2002-03. So, the AO based on the material found at the time of search in 2009 in relation to the academic years 2006-07, 2007-08 and partly for 2009-10, proceeded to make imputations almost right from the beginning of the commencement of activities by the assessee. The ultimate fact that the AO in the re-assessment proceedings made addition, estimating, based on the material found at the time of search for other years, the amounts that the assessee must have collected by way of capitation for year under appeal, over and above the prescribed fee. In the absence of any specific and concrete material possessed by the assessee to suggest collection of amounts over and above the prescribed fee, at the time of initiating proceedings under S. 147, the reopening of assessment cannot be held to be legal or valid, and it has to be held to be just based on the suspicion that the assessee might have collected such amounts even in the year under appeal. The ultimate action of estimation of such capitation fee collected during the year under appeal, based on the material found at the time of search, which relate to other years, clearly establishes the absence of any concrete material to indicate the actual collection of capitation fee by the assessee. In these facts and circumstances of the case, the decision of the jurisdictional High Court in the case of Rajnik and Company (supra) relied upon by the learned counsel for the AO, cannot come to the rescue of the Department, in the absence of any clinching evidence to suggest collection of capitation fee in the year under appeal. In this view of the matter, the CIT(A), in our considered 56 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ opinion is justified in holding the issue relating to the legality and validity of the reopening of assessment under S. 147 in favour of the assessee. We accordingly uphold the order of the CIT(A) on this issue and reject the grounds of the Revenue in this behalf.
58. The Revenue raised the ground with regard to merit that the CIT(A) failed to appreciate the fact that extrapolation can be made for other years on the basis of material found during the course of search relating to some other year as it is supported by the judgement of Hon'ble A.P. High Court in the case of Rajnik & Co. (supra). The Revenue also raised the ground that the CIT(A) erred in holding that the assessee is entitled for exemption u/s. 10(23C)/11 of the IT Act, though the assessee collected capitation fees.
59. We have heard both the parties and perused the material on record. The first objection of the assessee's counsel is with regard to estimation of unaccounted receipt collected from students towards management quota fees. The learned AR submitted that there is no evidence in the form of seized material for the AY 2003-04.
60. It is an admitted fact that while estimating the above excess fees collection, the AO based his conclusion on the basis of seized material available for subsequent assessment year. He relied on the judgement of jurisdictional High Court in the case of Rajnik & Co. (cited supra). The Supreme Court in the case of 57 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ Commissioner of Sales Tax, Madhya Pradesh v. H.M. Esuf Ali H.M. Abdul Ali (90 ITR 271) (SC) held as under:
"Held, that the reassessments were valid. From the circumstance that the assessee had dealings outside the accounts of the value of Rs. 31,171.28 for 19 days, it was open to the officer to infer that the assessee had large- scale dealings outside the accounts. In such a situation, it was not possible for the officer to find out precisely the turnover suppressed and he could only make an estimate of the suppressed turnover on the basis of the material before him. So long as the estimate made by him was not arbitrary and had a reasonable nexus with the facts discovered, it could not be questioned. It 'was wrong to hold that the officer must have material before him to prove the exact turnover suppressed.
In estimating any escaped turnover, it is inevitable that there is some guess-work. The assessing authority while making the best judgment assessment, no doubt, should arrive at his conclusion without any bias and on a rational basis. That authority should not be vindictive or capricious. If the estimate made by the assessing authority is a bona fide estimate and is based on a rational basis, the fact that there is no good proof in Support of that estimate is immaterial. Prima facie, the assessing authority is the best judge of the situation. It is his best judgment and not anyone else's. The High Court cannot substitute its best judgment for that of the assessing authority."
61. As seen from the above judgement, there was unreported sales detected for a period of 19 days in a year. The AO estimated the turnover for the entire period of one year on the basis of unreported sales for the period of 19 days in a year. The question that arose before the Apex Court is as to whether the AO was right in doing so. It was held by the Apex Court that in a matter involving unreported sales, the AO has to proceed on 58 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ the basis of estimation which involves some amount of guess work. The Apex Court, accordingly, upheld the order of the AO in estimating the turnover on the basis of the unreported sales for a short period. However, in the present case, we are concerned with the estimation of income for assesment year 2003-04, where there is no seized material for this assessment year and material is available only for subsequent assessment years other than the year under consideration. Ultimately, the said judgement of Supreme Court must be seen in the context of the facts of each case. In the present case, the assessee is a medical college. It is highly improbable to estimate collection of fees for management quota seats in the assessment year under consideration on the basis of seized material available for subsequent assessment years. The estimation of income of the assessee is not proper as it is not based on any seized material recovered during the search action relevant to the assessment year under consideration, more so, the seized material which itself is not conclucive evidence to rely thereon. Being so, the ratio of Supreme Court judgement in the case of Commissioner of Sales Tax, Madhya Pradesh v. H.M. Esuf Ali H.M. Abdul Ali (90 ITR 271) (SC) cannot be applied to the facts of the present case.
62. Coming to the judgement of jurisdictional High Court in the case of Rajnik & Co. (cited supra) wherein the High Court held that estimation of undisclosed income is based on relevant material and there is absolutely no reasonableness or arbitrariness while making such estimation. Though there is no material for the A.Ys. 1986-87 to 1995-96, but it is an admitted fact by the partner of the assessee firm that the assessee had 59 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ practiced suppression of sales turnover. Taking the quantum of business that was carried on by the assessee firm, the AO estimated the suppression at 20% and adopted the gross profit rate that was returned by the assessee. The evidence of the partner clearly showed that the firm has suppressed the turnover even in those years also. Being so, there was no case to the assessee to contend that the estimation is not based on any material. However, in the present case, admittedly, there is no evidence for collection of excess fees in the AY 2003-04. There is no admission by the assessee. Being so, the ratio laid down by the jurisdictional High Court in the case of Rajnik & Co. (cited supra) also cannot be applied.
63. Now coming to the latest judgement of jurisdictional High Court in the case of Gopal Lal Bhadruka & Ors. vs. DCIT (346 ITR 106) wherein their Lordships held as under:
"By virtue of section 158BI of the Act, the various provisions of Chapter XIV-B of the Act are made inapplicable to proceedings under section 153A/153C of the Act. The effect of this is that while the provisions of Chapter XIV - B of the Act limit the inquiry by the Assessing Officer to those materials found during the search and seizure operation, no such limitation is found in so far as section 153A/153C of the Act are concerned. Therefore, it follows that for the purposes of section 153A/153C of the Act the Assessing Officer can take into consideration material other than what was available during the search and seizure operation for making an assessment of the undisclosed income of the assessee."60 ITA No. 1768/Hyd/2011 & Ors.
M/s. Prathima Educational Society,& Anr.
================================
64. In the above case, there was collection of on-money with reference to the real estate dealt by the assessee firm. The partners had admitted the on-money in their hands in the return of income. The AO rejected their plea and assessed the on- money receipts for all the plots in the firm hand i.e., M/s. Ahura Holdings. On the basis of evidence collected during the course of search it shows 3 persons admitted payment of on-money, 5 persons denied the payment of on-money and no evidence with regard to payments of on-money for remaining 24 plots. However, the partners Gopal Lal Bhadruka and Avadesh Bhadruka confirmed the receipt of on-money. However, in the present case, there is no admission by the assessee for collection of excess fees for management quota seats for the assessment year 2003-04. Further, unless there is evidence or material indicating any suppression of collection of fees towards management quota seats for the assessment year 2003-2004 having been found during search, and no admission from the assessee, AO was not justified in estimating the same on the materials seized relating to subsequent assessment years indicating suppression of collection of fees for management seats, in assuming suppressed/unaccounted receipts of fees for the year under consideration. The calculation of unaccounted income from collection of fees from management seats should be based on materials relevant to the assessment year under consideration and it should be on scientific basis and cannot be merely on assumptions. Considering the facts of the present case, we are inclined to uphold the order of the CIT(A) on this issue. For this purpose, we place reliance upon the Orders of the Tribunal in the case of DCIT vs. Royal Marwar Tobacco Product 61 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ (P) Ltd. (2009) 120 TTJ (Ahd.) 387, CIT vs. Anil Bhalla (322 ITR
191) (Del). In this case search and seizure was carried out in the premises of the assessee and the premises of a company of which the assessee was a director. The AO made additions under the head of unexplained expenditure under section 69C of the Income-tax Act, 1961. The CIT(A) and the Tribunal examined the entire evidence on record including the statements made by the assessee in the proceedings as well as before the AO and then came to the conclusion that the additions could not be sustained in the absence of any other corroborative evidence. The CIT(A) deleted the additions and this was confirmed by the Tribunal. On appeal, it was held that there should be independent corroborative material to support the additions. In the case of Dr. R.M.L. Mehrotra vs. ACIT (1999) 68 ITD 288 (All.) which has been affirmed by Allahabad High Court in 320 ITR 403 with detailed reference to Supreme Court Ruling in H.M. Esufali H.M. Abdulali's case and observed as follows :
"One should not forget that it is a search case in which a search party is supposed and expected to find out all the incriminating documents, material as also undisclosed assets. A search assessment, much less a block assessment, therefore, stands on a footing different than a normal assessment much less an assessment based on the best judgment of an A.O. During search, firstly, no other diary or other record comparable to the notebook marked as 'B-1/23' were found by the search party for the remaining period, which normally could have been, were it being maintained and kept. Though such a record could have been destroyed also from time to time, but in such a situation also, if the assessees had actually made a fortune of similar receipts in respect of the remaining part of the year, they 62 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr. ================================ must be reflected by certain assets, movable or immovable ought to have been found during the course of search. No such assets, despite the extreme step of search which amounts to a serious invasion on the rights of subjects and which is perhaps the last weapon in the arsenal of the Department, were found, which could be attributed to any such patently hypothetical receipts. In view of this the multiplication formula adopted by the A.O. was not valid.
65. Being so, extrapolation of income cannot be made for the assessment year in question on the basis of seized material relating to some other assessment years.
66. Relating to exemption u/s. 11, this issue stands decided in favour of the assessee in view of our findings in ITA No. 720/Hyd/2012 in this order. Regarding exemption u/s. 10(23C), the withdrawal of the approval granted u/s. 10(23C)(vi) of the IT Act in the case of the assessee was with effect from AY 2007-08 only vide cancellation order dated 19.12.2011 in F. No. DGIT(Inv)/Hyd/App & Renewal u/s. 10(23C)(vi)/PES/2011-12. Being so, we do not find any infirmity in the order of the CIT(A) on this issue.
67. In the result, Revenue's appeal ITA No. 1768/Hyd/2011 is dismissed.
ITA No. 1767/Hyd/2011 (A.Y. 2003-04) :Assessee : Sri B. Srinivasa Rao, Hyderabad
68. Effective grounds of the Revenue in this appeal read as follows-
63 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
1. Whether the CIT(A) was justified is not appreciating the fact that extrapolation can be made for others years based on material found in some other years, as has been held by the Hon'ble AP High Court in the case of Rajnik & Co. Vs. ACIT(251 ITR 561).
2. Whether the CIT(A) failed to appreciate the fact that reopening the assessment u/s., 147 is based on the evidence seized and not on estimation as held by him.
69. Facts of the case and the material background leading to the filing of the appeal by the Department in the case of this assessee, who is M.D. of M/s. Prathima Educational Society, respondent-assessee in ITA Nos. 1768/Hyd/2011, are almost identical. It is the reopening of the assessment in the case of the assessee, based on the material found at the time of search action under S. 132 of the Act, which has taken place in his premises also in 2009, and the protective addition of Rs. 38,28,000 made in the hands of this assessee, consistent with the substantive addition made in the assessment of the said society, which have been decided by the CIT(A) in favour of the assessee, which prompted the Revenue to file the present appeal before this Tribunal. For the detailed reasons discussed in para 9 of this order, in the context of Revenue's appeal, ITA No. 1768/Hyd/2011 in the case of M/s. Prathima Educational Society, we find no justification for the reopening of the assessment in this case as well. We accordingly uphold the impugned order of the CIT(A) on this aspect, in the case of this assessee as well, rejecting the grounds of the Revenue on this issue.
64 ITA No. 1768/Hyd/2011 & Ors.M/s. Prathima Educational Society,& Anr.
================================
70. The Revenue raised one more ground that the CIT(A) failed to appreciate the fact that extrapolation can be made for other years on the basis of material found during the course of search relating to some other year as it is supported by the judgement of Hon'ble A.P. High Court in the case of Rajnik & Co. vs. ACIT (251 ITR 561).
71. In view of our decision on the same issue in ITA No. 1768/Hyd/2011 in the earlier portion of this order, this ground is decided against the Revenue and confirm the order of the CIT(A).
72. In the result, Revenue's appeal ITA No. 1767/Hyd/2011 is dismissed.
73. To sum up, Revenue appeals in ITA Nos. 1767 and 1768/Hyd/2011 are dismissed and assessee's appeal in ITA No. 720/Hyd/2012 is allowed.
Order pronounced in the court on 8th November, 2013 Sd/- Sd/-
(Asha Vijayaraghavan) (Chandra Poojari)
Judicial Member Accountant Member
Hyderabad, the 8th November, 2013
Copy forwarded to:
1. Asst. Commissioner of Income-tax, Central Circle 1, 7th Floor, Aayakar Bhavan, Basheerbagh, Hyderabad-500 004.
2. Sri B. Srinivasa Rao, 172/A MLA Colony, Road No. 12, Banjara Hills, Hyderabad.
3. M/s. Prathima Educational Society, Plot No. 213, Road No. 65 ITA No. 1768/Hyd/2011 & Ors. M/s. Prathima Educational Society,& Anr.
================================ 1, Film Nagar, Hyderabad.
4. The Commissioner of Income-tax (Appeals)-I, Hyderabad
5. The Commissioner of Income-tax (Central), Hyderabad
6. The DR-A Bench, ITAT, Hyderabad.
BVS/tprao