Income Tax Appellate Tribunal - Cochin
M/S.Punnol Service Co-Op Bank Ltd, ... vs Assessee on 31 July, 2014
IN THE INCOME TAX APPELLATE TRIBUNAL
COCHIN BENCH, COCHIN
BEFORE S/SHRI N.R.S.GANESAN, JM and CHANDRA POOJARI, AM
I.T.A. Nos. A.Y. Appellant Respondent
1.123/Coch/2012 2009-10 Pinarayi Service Co-operative The Income Tax Officer,
Bank Ltd., Pinarayi, Tellicherry, Ward-2, Kannur.
Kannur-670 741.
[PAN: AAJFP 7993E]
2.124/Coch/2013 2009-10 M/s. Punnal Service Co- The Income Tax Officer,
operative Bank Ltd., P.O. Ward-2, Kannur
Kurichiyil, Kannur-670 102.
[PAN:AAGFP 3042D]
3.133/Coch/2013 2009-10 The Madikai Service Co- The Income Tax Officer,
operative Bank Ltd., Madikai, Ward-2, Kasargod.
Kasargod-671 531.
[PAN:AAAAT 7221K]
4.134/Coch/2013 2009-10 The Kotacherry Service Co- The Income Tax Officer,
5.719/Coch/2013 2010-11 operative Bank Ltd., Ward-2,Kasargod.
Kanhangad,
Kasargod-671 315.
[PAN: AAAAT 3164F]
6.135/Coch/2013 2009-10 The Nileshwar Service Co- The Income Tax Officer,
7.720/Coch/2013 2010-11 operative Bank Ltd., Nileshwar, Ward-2, Kasargod.
Kasargod-671 314.
[PAN:AAAAT 3163C]
8.325/Coch/2012 2009-10 The Payyannur Service Co- The Income Tax Officer,
operative Bank Ltd. Main Road, Ward-4, Kannur
Payyannur,
Kannur-7[PAN:AAEFT 2178E]
9.660/Coch/2013 2008-09 Mavilayi Service Co-operative The Income Tax Officer,
Bank Ltd., Moonapalam, Ward-1,Kannur
Mavilayi P.O., Kannur.
[PAN:AAAAM 8091L]
10.680/Coch/2013 2007-08 The Chirackal Service Co- The Income Tax Officer,
11.681/Coch/2013 2008-09 operative Bank Ltd., P.O. Ward-1, Kannur
12.682/Coch/2013 2010-11 Chirackal,
Kannur-670 001.
[PAN:AAAAC 0458M]
13.683/Coch/2013 2007-08 The Kappad Service Co- The Income Tax Officer,
14.684/Coch/2013 2008-09 operative Bank Ltd., P.O. Ward-1, Kannur.
15.685/Coch/2013 2010-11 Kappad,
Kannur-670 006.
[PAN:AABAK 4922D]
2 I.T.A. Nos. 325 etc./Coch/2013 .
16.739/Coch/2013 2007-08 Cherukunnu Service Co- The Income Tax Officer,
17.740/Coch/2013 2008-09 operative Bank Ltd., P.O. Ward-1, Kannur.
18.741/Coch/2013 2009-10 Cherukunnu,
Kannur.
[PAN:AAAAC 5016F]
19.742/Coch/2013 2007-08 The Kannapuram Service Co- The Income Tax Officer,
20.743/Coch/2013 2008-09 operative Bank Ltd., P.O. Ward-1, Kannur.
21.744/Coch/2013 2010-11 Cherukunnu, Kannur.
[PAN:AABAT 3964G]
22.745/Coch/2013 2007-08 The Madai Co-operative Bank The Income Tax Officer,
23.746/Coch/2013 2008-09 Ltd., Vengara P.O., Ward-1, Kannur.
24.747/Coch/2013 2010-11 Kannur-670 305.
[PAN:AAAJM 1064A]
25.800/Coch/2013 2008-09 The Kuttikakam Service Co- The Income Tax Officer,
26.801/Coch/2013 2009-10 operative Bank Ltd., Ward-1, Kannur.
Kuttikakam Post, Kannur.
[PAN: AAAAK 4614M]
Revenue by Shri K.K. John, Sr. DR
Assessee by Shri Vedanga Prabhu, Sri K.P.
Pradeep and Shri Mathew
Joseph, CAs & Smt. Divya
Ravindran, Adv.
I.T.A. No.770 /Coch/2013
Assessment Year: 2009-10
The Income Tax Officer, Ward-4, Vs. The Chirakkadavu Service Co-op
Kottayam. Bank Ltd.,
Chirakkadavu, Kanjirapally,
Kottayam-686 520.
[PAN: AAABT 2064P]
(Revenue -Appellant) (Assessee-Respondent)
Revenue by Shri K.K. John, Sr. DR
Assessee by Shri Prasanth Srinivas, CA
3 I.T.A. Nos. 325 etc./Coch/2013 .
C.O. No. 05/Coch/2014
(Arsg. out of I.T.A. No.770 /Coch/2013)
Assessment Year: 2009-10
The Chirakkadavu Service Co-op Vs. The Income Tax Officer, Ward-4,
Bank Ltd., Kottayam.
Chirakkadavu, Kanjirapally,
Kottayam-686 520.
[PAN: AAABT 2064P]
(Assessee-Appellant) (Revenue-Respondent)
Assessee by Shri Prasanth Srinivas, CA
Revenue by Shri K.K. John, Sr. DR
Date of hearing 26/06/2014
Date of pronouncement 31/07/2014
ORDER
Per CHANDRA POOJARI, Accountant Member:
These cross appeals filed by different assessees and revenue are directed against the orders of the Ld. CIT(A), Kozhikode for different assessment years.
2. The common ground in all these appeals and C.O. No. 05/Coch/2014 is with regard to allowability of deduction u/s. 80P(2) and 80P(2)(d) of the I.T. Act.
2. 1 The brief facts of the cases are that the lower authorities denied the claim of the assessees for deduction u/s. 80P of the Act. The primary 4 I.T.A. Nos. 325 etc./Coch/2013 . object or principal business of the assessee is to provide financial accommodation to its members for agricultural purposes or for the purposes connected with agricultural activities. Since the assessees provided only nominal amount of loan for agricultural purposes; these assessees are not treated as primary agricultural credit societies (PACS). Since the assessee are doing banking business and these assessee are treated as co-operative banks, the assessees are not granted deduction u/s. 80P of the I.T. Act. Against this all these assessees are in appeal before us.
3. The Ld. AR submitted that in the return of income filed, the assessee had claimed deduction u/s. 80P(2)(a)(i) on income earned by the assessee in the activity of providing credit facility to members. The Assessing officer disallowed the claim of deduction. According to the Assessing officer the assessee is a co-operative bank and at the same time it is not a Primary Agricultural Credit Society and therefore the provisions of sub-section (4) of sec. 80P would apply. Accordingly he denied the benefit of deduction u/s. 80P to the assessee. On appeal CIT(A) confirmed the decision of the Assessing officer.
4. Section 80P as amended by Finance Act 2006 reads as under: 5 I.T.A. Nos. 325 etc./Coch/2013 .
"Deduction in respect of income of co-operative societies 80P.
(1) where, in the case of an assessee being a co-
operative society, the gross total income includes any income referred to in sub-section (2), they shall be deducted, in accordance with and subject to the provisions of this section, the sums specified in sub- section (2), in computing the total income of the assessee.
(2) The sums referred to in sub-section(1) shall be the following, namely:-
(a) in the case of a co-operative society engaged in -
(i) carrying on the business of banking or providing credit facilities to its members, or
(ii) a cottage industry, or
(iii)the marketing of agricultural produce grown by its members, or
(iv)the purchase of agricultural implements, seeds, livestock or other articles intended for agriculture for the purpose of supplying them to its members, or
(v)the processing, without the aid of power, of the agricultural produce of its members, or
(vi) the collective disposal of the labour of its members, or
(vii)fishing or allied activities, that is to say, the catching, curing, processing, preserving, storing or marketing of fish or the purchases of materials and equipment in connection therewith for the purpose of supplying them to its members the whole of the amount of profits and gains of business attributable to any one or more of such activities:
(3).......6 I.T.A. Nos. 325 etc./Coch/2013 .
(4) The provision of this section shall not apply in relation to any co-operative bank other than a primary agricultural credit society or a primary co-operative agricultural and rural development bank Explanation. - For the purposes of this sub-
section,-
(a) "co-operative bank" and "primary agricultural credit society" shall have the meanings respectively assigned to them in Part V of the Banking Regulation Act, 1949 (10 of 1949);
(b) "primary co-operative agricultural an rural development bank" means a society having its area of operation confined to a taluk and the principal object of which is to provide for long-
term credit for agricultural and rural
development activities.
5. The sub clause (i) of clause (a) of sub section 2 of section 80P given above speaks of two incomes i.e., income from banking and income from providing credit facility to members. As per the newly introduced sub section 4, the provision of section 80P shall not apply in relation to any co- operative bank other than a primary agricultural credit society, or a primary co-operative agricultural and rural development bank. Thus the restriction u/s. 80P(4) is applicable only to co-operative banks and what has become taxable as per the amendment is the income from banking mentioned in the first part of 80P(2) a(i). The restriction in subsection 4 does not apply to any other Co-operative Institutions which are not banks. Hence all other co-operative societies such as consumer co-operatives, housing co- operatives etc. are still eligible for deduction u/s. 80P(2) (a) (i) for their 7 I.T.A. Nos. 325 etc./Coch/2013 . income from providing credit facility to their members. Now the question is whether the assessee is a bank other than primary agricultural credit society.
6. The assessee is a primary agricultural credit society not a co- operative bank for the following reasons:
7 a) Classified as PACS by the Co-operative department:
The assessee is a co-operative society registered under the co-operative society registered under the Co-operative Societies Act, with the Registrar of co-operative societies, Govt of Kerala. The co-operative department has classified the assessee as a Primary Agricultural Credit Society. The area of operation of this society is limited to a Village. This society is formed mainly for providing credit facility to the members for carrying out their agricultural and allied activities. The fund is mobilized mainly through deposits from members. The money is advanced or lent only to members and not to public mostly for agricultural, animal husbandry and other agro based activities as per the objects of the Society. The Co-operative department has classified the assessee as a primary agricultural credit society.
b) Definition of primary agricultural credit society.
Definition in Banking Regulation Act.
8 I.T.A. Nos. 325 etc./Coch/2013 .
8. As per the explanation 'a' to section 80P(4),"Co-operative bank" and "primary agricultural credit society" shall have the meaning respectively assigned to them in part V of the Banking Regulation Act, 1949 Part V of the Banking Regulation Act as referred to in the above explanation defines a primary agricultural society as "a Co-operative society, -
(1) the primary object or principal business of which is to provide financial accommodation to its members for agricultural purposes or for the purposes connected with agricultural activities (including marketing of crops); and (2) the bye-laws of which do not permit admission of any other Co- operative society as a member;
9. The Ld. AR submitted that on a perusal of the bye-laws of the society, the primary object of the society is to provide financial accommodation to its members for agricultural purposes or for the purposes connected with agricultural activities (including marketing of crops). It may also please be noted that the society can give membership only to individuals and certain other specified entities like state co- operative banks, district co-operative banks and the Government of Kerala. The bye-laws do not permit admission of any other co-operative society as a member. It is on fulfilling the above two conditions that the society is rightly classified as a primary agricultural credit society by the Registrar of Co-operatives. The authority to assign the status of a society being Registrar of Co-operatives, the contention of the Assessing officer that the 9 I.T.A. Nos. 325 etc./Coch/2013 . society is not a primary agricultural credit society is beyond his powers and is invalid.
10. The principal business of the society is to provide financial accommodation to its members for agricultural purposes and for the purposes connected with agricultural activities. The society is situated in a place/village mostly inhabited by agriculturists. Since the area of operation of the bank is also restricted by bye-laws, thesoci8ety can lend mostly to agriculturists only and not others. A major portion of the advances by the society is gold loans. A gold loan taken by an agriculturist will be for agricultural purposes only, though it gets wrongly classified under other heads due to technical reasons. The observation by the Assessing officer in this regard is that the agricultural finance by the society is only a small percentage of the total loans sanctioned is not true to facts. Though majority of the advances are agricultural in nature, the circumstances under which the assessee society and other societies are forced to classify them as non agricultural should also been considered in the right perspective. The main source of funds of the assessee society is collection of fund by way of fixed deposits, the rate of interest which will come to 8.5% to 10.5%. But for agricultural advances the assessee can collect interest at the rate of 7% only from the borrowers as per law. Since there is no effective mechanism for refinancing the agricultural loans of the 10 I.T.A. Nos. 325 etc./Coch/2013 . societies by the apex banks, the assessee society will not be in a position to lend to agriculturists classifying the loan as agricultural per se, as fund collected at 10% will have to be lent for 7%. This is the situation which compels a primary agricultural society to classify a part of the agricultural loans lend by it as non agricultural. Hence the assessee is a primary agricultural credit society factually and theoretically.
11. The alternative "or" in the term 'primary" object or principal business" is quite relevant. Once the primary object of the society is providing financial accommodation to members for agricultural purposes it satisfies the condition to be a Primary Agricultural Credit Society. In the case of the assessee its principal business also is lending for agricultural purposes. All the facts pointed out clearly indicate that the assessee society is a primary agricultural society as prescribed in Banking Regulation Act.
Status of PACS recognized by RBI
12. In section 3 of the Banking Regulation Act it is clearly specified that the Banking Regulation Act is not applicable to a primary agricultural society. The Reserve Bank of India is treating the assessee as a primary agricultural credit society recognizing the status assigned to it by the Reg. of Co-operatives. That is why the assessee society is capable of engaging in trading activity which is not allowed to a banking company as per Banking Regulation Act.
11 I.T.A. Nos. 325 etc./Coch/2013 .Banking license refused by RBI
13. According to the Ld. AR, the Madai Co-operative Rural Bank Ltd., The Kadirur Service Co-operative Bank Ltd. Etc. which are co-operative Banks functioning at par with the assessee and having much higher volume of business had applied to the Reserve Bank of India for banking license. But the license was denied to them as according to the Reserve Bank of India the applicants are Primary Agricultural Credit Society. Thus according to the Reserve Bank of India also the assessee is a Primary Agricultural Credit Society. As per explanation below section 56 of Banking Regulation Act, if any dispute arises as to the primary object or principal business of any co-operative society a determination there of by the Reserve Bank of India shall be final. As the RBI has recognized the assessee as a Primary Agricultural Credit Society, the Assessing authority is bound to accept it.
14. According to the Ld. AR, the assessee is not a co-operative bank for the following reasons.
As per the section 80P(4) of Co-operative bank and primary agricultural credit society shall have the meaning respectively assigned to them in part V of the Banking Regulation Act, 1949.
Part V of the Banking Regulation Act defines a Co-
operative bank as given below:
"Section 5(ci) "Co-operative bank" means a state co-operative bank, a central co-operative bank and a primary Co-operative bank."12 I.T.A. Nos. 325 etc./Coch/2013 .
14.1 From the definition of Co-operative Bank it is apparent that Co- operative bank means state Co-operative bank, a Central Co-operative bank and a Primary Co-operative Bank. The assessee is not a state Co- operative bank or Central Co-operative bank. So it is to be found out whether the assessee is a primary co-operative bank. The Primary Co- operative Bank is defined u/s. 5 clause (ccv) of Banking Regulation Act, 1949 as under:
"(ccv) ":primary co-operative bank" means a co-
operative society, other than a primary agricultural credit society".
(1) the primary object or principal business of which is transaction of banking business"
(2) the paid-up share capital and reserves of which are not less than one lakh of rupees: and (3) the bye-laws of which do not permit admission of any other co-operative society as a member:
(4) Provided that this sub-clause shall not apply to the admission of a co-operative bank as a member by reason of such co-operative bank subscribing to the share capital of such co-operative society out of funds provided by the State Government for the purposes"
15. From the expression in clause (ccv) quoted above "primary co- operative bank means a co-operative society, other than a primary agricultural credit society," it is doubtlessly clear that a primary agricultural 13 I.T.A. Nos. 325 etc./Coch/2013 . society cannot be a co-operative bank as the definition is mutually exclusive one. The assessee being a primary agricultural credit society is not a co-operative bank.
16. Without prejudice to the assessee's contention that assessee is a primary agricultural credit society, the Ld. AR contended that it is not a co- operative bank even if it is not held to be primary agricultural credit society for arguments sake.
17. The first condition for a co-operative society to become a co- operative bank as per the definition in section 5(cc(v) of the Banking Regulation Act is that "the primary object or the principal business of it should be transaction of banking business."
Primary Object
18. The objects of the society are prescribed in the bye laws. Banking business is not an object of the society. The object clause in the bye laws clearly indicates that the society is formed mainly for providing credit facility to the members for carrying out their agricultural activities and also to promote other agro based activities.
Principal business
19. As per the second part of sub clause (1) of clause (ccv) quoted above, in order to become a Co-operative society a bank, its principal 14 I.T.A. Nos. 325 etc./Coch/2013 . business should be transaction of banking business. The principal business of the assessee is not doing banking business for the following reasons:
The assessee does not have a banking license from the RBI.
20. The first and foremost requisite in India to do the business of banking is to obtain a license from RBI. Without a valid license from the RBI nobody can do the business of banking. In this regard it may please be noted that the mere activity of collecting deposits and lending it will not constitute banking. If it were so, the multi crore finance companies (even listed in stock exchanges) like Reliance Capital and LIC Housing Finance need not have been called "non banking" finance companies. Many such multi crore Companies are collecting deposits and lending for home finance, vehicle finance and other infrastructural activities. The Ld. AR submitted that the requirement of obtaining a license being that much important, and the matter of obtaining it being that much difficult, it cannot be said that what the assessee is doing is banking business. According to the Ld. AR banking business has been defined under section 5(b) of the Banking Regulation Act as under:
"Sec. 5(b) "banking" means the accepting, for the purpose of lending or investment, of deposits of money from the public, repayable on demand or otherwise, and withdrawal by cheque, draft, order or otherwise."15 I.T.A. Nos. 325 etc./Coch/2013 .
21. The Ld. AR contended that from the said definition, it is clear that the banking means accepting the deposits of money from the public which is repayable on demand or otherwise and withdrawal of these deposits by cheque, draft or otherwise and these deposits are accepted for the purpose of lending or investment. In the case of the assessee, the deposits are mostly accepted from the members and the deposits from public individuals are negligible. The money is advanced or lent only to members and not to public mostly for agricultural purposes. Hence the principle of mutuality is applicable in the case of the assessee which means that the activity of the assessee is not of banking but is that of providing credit facility to only members.
22. The Ld. AR submitted that the assessee is not a scheduled bank and hence not a member of the clearing house. According to the Ld. AR a bank cannot do the business of banking without being a member of the clearing house. The assessee has saving bank accounts with cheque facility. But these cheques are in effect only withdrawal slips as any cheque issued outside the district will not be accepted by anybody.
23. The Ld. AR also submitted that the assessee is not allowed to open NRE/NRO/FCNR accounts, issue drafts RTGS, NEFT transfer and thereby not allowed to transfer funds through RTGS. Similarly, he submitted that 16 I.T.A. Nos. 325 etc./Coch/2013 . facilities like use of pass books has no connection with the business of banking and the cheques issued are only withdrawal slips.
24. The Ld. AR drew our attention to s. 43D and submitted that the assessee is not eligible to the benefits of s. 43D as per which scheduled banks, financial institutions etc. need not account interest non performing assets on accrual basis Interest on NPA is accounted for banks on receipt basis. But the assessee not being a bank is not eligible for the benefits of sec. 43D.
25. The Ld. AR submitted that such banks are not allowed to do trading. As per sec. 8 of the Banking Regulation Act, a banking company may engage only in any one or more of the business as specified in clause 6 Part II of the Banking Regulation Act, 1949 which does not include trading activity. Thus the Ld. AR contended that it is clear that out of the three conditions prescribed for a Primary Co-operative Bank as defined under section 5 clauses (ccv) of Banking Regulation Act, 1949, the most important clause no. 1 is not being applicable to the assessee. Hence the assessee does not fall under the definition of co-operative bank as defined in Part V of the Banking Regulation Act, 1949 and therefore, sub-section 4 of section 80P of the Act is not applicable to it.
17 I.T.A. Nos. 325 etc./Coch/2013 .
26. Alternatively, the Ld. AR contended that even if it is held to be a bank for arguments sake, still it is eligible for the deduction of 80P(2)(a)(i) since the intention of law as per explanatory note to Finance Bill, 2006, under the head withdrawal of tax benefits available to certain co-operative banks are rightly quoted by the Assessing officer is given below:
"The co-operative banks are functioning at par with other commercial banks, which do not enjoy any tax benefits. It is, therefore, proposed to amend section 80P by inserting a new sub- section (4) so as to provide that the provisions of the said sub- section shall not apply in relation to any co-operative bank other than a primary agricultural credit society or a primary co-operative agricultural and rural development bank."
27. Thus the Ld. AR submitted that from the above it is very clear that the intention of law was only to tax co-operative banks like District Co- operative Bank, State Co-operative Bank and Urban Co-operative Bank which are functioning at par with other commercial banks.
28. The Ld. AR drew our attention to the interpretation of section 2(24) (viia) of the Act. For denying the claim of deduction u/s. 80P the Assessing officer has also relied on the insertion of clause (viia) of sub section (24) of section 2 by which 'the profits and gains of any business of banking (including providing credit facilities) carried on by a co-operative society with its members' is included in the definition of income. The Ld. AR submitted that the earned Assessing officer has failed to appreciate the 18 I.T.A. Nos. 325 etc./Coch/2013 . fact that the income referred to in section 2(24) is gross total income and the assessee is free to claim the eligible deductions provided under the Act.
29. The Ld. AR also drew our attention to the relief provided u/s. 43D of the Act. In the Income Tax Act, a differential treatment is meted out to primary agricultural societies in the matter of revenue recognition on non- performing assets u/s. 43D. While all financial institutions including nationalized banks and scheduled banks are allowed to account income by way of interest on non performing assets on receipt basis, such a benefit is not given to the primary co-operative banks. Definitely the reason why the co-operative banks which do not come under the definition of scheduled banks are left out of section 43D must definitely be because of the exemption that they enjoy u/s. 80P. According to the Ld. AR, now if these banks are not allowed the benefit of section 43D, it will be a great injustice to them. Those banks will be liable to pay tax even on interest charged on non-performing assets.
29.1 The Ld. AR also made a comparative study of the net profit, income assessed and tax liability of the assessees to show that the tax liability assessed is much more than the net profit. Such a situation could not be the consequence of the implementation of any prudent law as survival of the entity is at stake in the long run.
19 I.T.A. Nos. 325 etc./Coch/2013 .
30. The Ld. AR drew our attention to the sub-section 80P(4) of the Act which is reproduced below:
"(4) The provisions of this section shall not apply in relation to any co-operative bank other than a primary agricultural credit society or a primary co-
operative agricultural and rural development bank." The Ld. AR submitted that even on a simple reading of sub-section, the usage of the words "other than a primary agricultural credit society or a primary co-operative agricultural and rural development bank" implies that statute intends to exempt a certain category of co-operative banks from the adverse impact arising on implementation of the amended law. Otherwise it would have been sufficient to say that "the provision of this section shall not apply in relation to any co-operative bank". Now the assessing authorities, may be out of their enthusiasm to achieve collection target, are not allowing exemption to any category of co-operative banks as intended in the sub-section 80P(4), instead are trespassing legal boundaries of the related section to bring into tax net the co-operative societies which are not even banks.
The Ld. AR relied on the following case law:
(i)The Hon'ble ITAT Panaji Bench in the case of Jayalakshmi Mahila Vividodeshagala Souharda Sahakari Ltd., wherein it was held as under:20 I.T.A. Nos. 325 etc./Coch/2013 .
"From the aforesaid objects, it is apparent that none of the aims and objects allows an assessee co-operative society to accept deposits of money from public for the purpose of lending or investments. In our opinion until and unless that condition is satisfied, it cannot be said that the prime object or principal business of the assessee is banking business Therefore the assessee will not comply with the first condition as laid down in the definition as given under section 5(ccv) of the Banking Regulation Act, 1949 for becoming "primary co-operative bank".
The assessee, therefore, cannot be regarded to be a primary co-operative bank and in consequence thereof, it cannot be a co-operative bank as defined under Part V of the Banking Regulation Act, 1949. Accordingly, in our opinion, the provisions of sec. 80P(4) read with explanation thereunder will not be applicable in the case of the assessee. The assessee, therefore, in our opinion, will be entitled for the deduction u/s. 80P(2)(a)(i). We accordingly confirm the order of CIT(A) allowing deduction to the assessee."
(ii) Recently in the case of CIT Vs. Sri Biluru Gurubasava Pattina Sahakari sangha Niyamitha, Bagalkot, wherein the Hon'ble Karnataka High Court has held has under:
"the assessee is not a co-operative bank carrying on exclusively banking business and as it does not possess a license from Reserve Bank of India to carry on business, it is not a co-operative bank. It is a co-operative society which also carries on the business of lending money to its members which is covered u/s. 80P(2)(a)(i) i.e., carrying on the business of banking for providing credit facilities to its members. The object of the aforesaid amendment is not to exclude the benefit extended u/s. 80P(1) to such society."
(iii)The Hon'ble Gujarat High Court in the cases of(a) Surat Vankar Sahakari Sangh Ltd. and (b) Jafari Momin vikas Co-op Credit Society Ltd. has held as under:
"From the above classification, it can be gathered that sub- section (4) of section 80P will not apply to an assessee which is 21 I.T.A. Nos. 325 etc./Coch/2013 . not a co-operative bank. In the case clarified by CBDT, Delhi Coop Urban Thrift & Credit Society Ltd. was under
consideration. Circular clarified that the said entity not being a co-operative, section 80P(4) of the Act would not apply to it. In view of such clarification, we cannot entertain the Revenue contention that section 80P(4) would exclude not only the co- operative banks other than those fulfilling the description contained therein but also credit societies, which are not co- operative banks. In the present case, respondent assessee is admittedly not a credit co-operative bank but a credit co- operative society. Exclusion clause of sub-section(4) of section 80P, therefore would not apply."
(iv)The Hon'ble Kerala High Court has held in Moolamattom Electricity vs. Unknown on 10 July, 199 - Equivalent citations :
(1999) 238 ITR 630 (Ker) has held as under:
" The exemption clause in reference to the co-operative society calls for a liberal interpretation. that apart, a plain interpretation of the relevant clauses would go to show that there is a clear exemption in favour of a primary credit society. It may not be possible or open for the Revenue to dissect and find out the object of the primary credit society and share limit of the primary credit society so as to classify them as a co-operative bank and remove them out of the purview of the exemption clause. That is a matter to be decided under the Banking Regulation Act. As rightly contended by the petitioner, they are not controlled or governed by the RBI and they are registered and are bound by the provisions of the Co-operative Societies Act."
(v) The Hon'ble Madras High Court in 188 ITR 671 (Mad.) has held as under:
"U/s. 80P (2)(a)(i) of the Income Tax Act, 1961, in order to claim the benefit of deduction under section 80P(1) of the Act, the cooperative society should be engaged in carrying on the business of banking or providing credit facility to its members. As the provision is intended to encourage co- operative societies, a liberal construction should be given to the language employed in the provision. Hence, if a co-22 I.T.A. Nos. 325 etc./Coch/2013 .
operative society is engaged in carrying on business of providing credit facilities to its members, that would suffice to attract the benefit of deduction u/s. 80P(1) and (2)
(a)(i)."
31. Thus the Ld. AR concluded that it is doubtlessly clear that a primary agricultural credit society providing credit facility to its members is not a bank coming under the control of Reserve Bank of India and is eligible for deduction u/s. 80P. It is not open for the revenue to dissect the operations of the society to remove it out of the exemption clause as observed by the Hon'ble High Court of Kerala in the case of Moolamattom Electricity employees Credit Society (supra). The intention of law was also to tax only the state and district co-operative banks and operate at par with the other commercial banks and not to deprive the benefit of deduction under section 80P (2)(a)(i) to the small co-operative societies of the assessees nature for their income from the activity of providing credit facility to members.
32. On the other hand, the Ld. DR submitted that deduction u/s. 80(P) of the I.T Act was denied to the above societies since it was found that the Societies were not fulfilling their primary object or principal business of providing financial accommodation to its members for agricultural purposes. The assessee societies were providing only meager percentage of their total loans disbursed towards agricultural purposes. 23 I.T.A. Nos. 325 etc./Coch/2013 .
33. The Ld. DR submitted that apart from this, it was found that the principal business of the above societies was banking business. Hence the assessee societies/bank were treated as Co-operative banks. Since after the insertion of section 80P(4) w.e.f. 1-4-2007, co-operative banks are not eligible for any deduction u/s. 80P of the I.T. Act, 1961, deduction u/s. 80P was denied to them on this ground also.
34. The Ld. DR submitted that the orders of the respective Assessing officers denying deduction u/s. 80P for the service co-operative banks was upheld by the CIT(A), Calicut . While upholding the orders of the Assessing officers, the CIT(A), Calicut relied on his own order in the case of Karivellur Service Co-operative Bank Ltd. for the A.Y. 2009-10. The CIT(A)'s order was also confirmed by the Hon'ble ITAT Cochin vide order dated 22/03/2013 in I.T.A. No. 311/Coch/2012 in the case of The Karivelloor Service Co-Op Bank td.
35. The Ld. DR also placed reliance on the recent decision of the ITAT, Panaji Bench dated 14-03-2014 in the case of Shri Chandraprabhu Urban Co-operative Society Ltd. (45 taxmann.com 14(Panaji-trib) and also on the decision of the Hyderabad 'B' Bench of the ITAT in the case of the Citizen Co-op Society, Hyderabad, which was authored by the Hon'ble Accountant Member.
24 I.T.A. Nos. 325 etc./Coch/2013 .
36. In this case, the CIT(A)-IV, Kochi having jurisdiction over the files of Kottayam allowed the deduction u/s. 80P(2)(a)(i) of the I.T. Act mistakenly holding that it was admitted by the Assessing officer in the assessment order that 91% percentage of the loans were given for agricultural purposes. The CIT(A) also erred in holding that certificate from the Registrar of Co-operative Societies categorizing the assessee as a primary agricultural credit society is sufficient to claim deduction u/s. 80P. This finding of the CIT(A) is against the finding of the Hon'ble High Court of Kerala in WP(C) No. 14226 of 2012(C) dated 14th September 2012 in the case of Thathamangalam Service Co-operative Bank Ltd. and others, wherein their Lordships have observed as under:
"True, some of the petitioners have obtained a certificate as to the classification/registration as Primary Agricultural Credit Societies. But by virtue of the amendment to section 2(oa) of the Kerala Co- operative Societies Act, if the Society does not continue to fulfill the obligation, it will lose the color and characteristics of a Primary Agricultural Credit Society, except for the purpose of staff strength. Thus it is very much obligatory for the petitioners societies, who claim the status and the benefits of Primary Agricultural Credit Societies to substantiate that their main object of incorporation is being continued to be fulfilled as well."
37. The ld DR submitted that it is for the petitioners to establish their status as Primary Agricultural Credit Societies by obtaining and producing the relevant certificate from the competent authority, as mentioned hereinbefore. It is also open for the petitioners to opt to produce the 25 I.T.A. Nos. 325 etc./Coch/2013 . relevant records before the income tax authorities as well, to establish their status and credentials, that there is no lapse in fulfilling the objective as Primary Agricultural Credit Societies so as to absolve from further proceedings at the hands of the income tax Department. He submitted that the Hon'ble High Court of Kerala in I.T.A. No. 4 of 2014 dated 31-01- 2014 in the case of Perinthamanna Service Co-operative Bank has observed as under:
"The revisional authority was justified in saying, with the introduction of section 80P(4), necessarily, an enquiry has to be conducted into the factual situation whether co-operative bank is conducting the business as Primary Agricultural Credit Society or a primary co-operative agricultural and rural development bank and depending upon the transactions, the Assessing officer has to extend the benefits available and not merely looking at the registration certificate by the Kerala Co-operative Societies Act or the nomenclauture."
38. The Ld. DR further submitted that it is pertinent to note that the President of The Kizhathadiyoor Service Co-op Bank has vide letter dated 13-11-2010 written to the Hon'ble Finance Minister of India stated that the PACS in Kerala are doing banking business and providing credit facilities to member and non-members and that they are given non-agricultural loans as well as non-credit services to members and non-members. 39 After hearing both the parties, we are of the opinion that similar issue came for consideration before this Cochin Bench of the Tribunal on 26 I.T.A. Nos. 325 etc./Coch/2013 . the earlier occasion in the case of Kunnamangalam Co-operative Bank in I.T.A. No. 156/Coch/2014 vide order dated 25/07/2014 decided the issue against the assessee. The relevant portion of the said order is as follows:
"8.10 We have gone through the decision of the Hyderabad bench of this Tribunal in the case of The Citizen Cooperative Society vs. Addl. CIT, 41 305 (Hyd). We notice that this decision is applicable to the facts of the case before us. In that decision, under para 23 the Tribunal has given a finding that the Assessee is carrying on banking business and for all practical purposes it acts like a co-operative bank. The Society is governed by the Banking Regulations Act. Therefore, the society being a co-operative bank providing banking facilities to members is not eligible to claim deduction u/s 80P(2)(a)(i) after the introduction of sub-section (4) to section 80P. In view of this finding, the Assessee was denied deduction u/s 80P(2)(a)(i). We have also gone through the decision of the Bangalore Bench of the Tribunal in the case of ITO vs. Divyajyothi Credit Co-operative Society Ltd. (supra) in ITA No. 72/Bang/2013. In this case, we notice that the Hon'ble Tribunal confirmed the order of CIT(A) following the decision of the Tribunal in the case of ACIT, Circle 3(1), Bangalore vs. M/s. Bangalore Commercial Transport Credit Co-operative Society Ltd. in ITA No. 1069/Bang/2010 holding that Sec. 80P(2)(a)(i) is applicable only to a co-operative bank and not to credit co-operative society. With due regards to the Bench, we are unable to find any term„credit co- operative society u/s 80P(2)(a)(i) or u/s 80P(4), therefore, this decision cannot assist us. We noted that the Hon'ble Gujarat High Court in the case of CITvs. Jafari Momin Vikas Co-op. Credit Society Ltd. in Tax Appeals no 442 of 2013, 443 of 2013 and 863 of 2013 (supra) vide order dt. 15.1.2014 took the view that Sec. 80P(4) will not apply to a society which is not a co-operative bank. In the case of Vyavasaya Seva Sahakara Sangha vs. State of Karnataka &Ors. (supra) we notice that the issue before the Hon'ble High Court in the Writ Petition filed by the Petitioner related to the legislative competence of the State Legislature for issuing a circular. The issue does not relate to the claim of deduction u/s 80P(2)(a)(i). While dealing with this issue, the Hon'ble High Court under para 12 observed as under :
"12. It is not possible to accept this contention. The petitioners are not the banking institutions coming under the purview of the Banking Regulation Act. They are the co-27 I.T.A. Nos. 325 etc./Coch/2013 .
operative societies registered under the Act, and as such they are governed by the provisions of the Act passed by the State Legislature. Consequently, the State Government has control over them to the extent the Act permits. Major activities of the petitioners are to finance its members. For the purpose of financing its members, they borrow money from the financing agencies and repay the same. Merely because the petitioners- the co-operative societies in question-are required to advance loans to their members, they do not cease to be co-operative societies governed by the Act nor can they be treated as banking companies. It is also not possible to hold that these activities of the petitioners amount to "banking" as contemplated under the Banking Regulation Act, 1949, inasmuch as these co-operative societies are not established for the purpose of doing "banking" as defined in section 5(b) of the Banking Regulation Act, 1949."
This decision, in our opinion, is not applicable to the case before us because the provisions of Sec. 80P(2)(a)(i), as we have already held in the preceding paragraphs, are applicable to a co-operative society which is engaged in carrying on banking business facilities to its members if it is not a co-operative bank. We have also gone through the decision of this Bench in the case of DCIT vs. Jayalakshmi Mahila Vividodeshagala Souharda Sahakari Ltd. in ITA No. 1 to 3/PNJ/2012 dt. 30.3.2012 (supra). While discussing this issue, after analysing the aims and objects of the co-operative society under para 12 of its order, this Tribunal has held as under :
"12.From the aforesaid objects, it is apparent that none of the aims and objects allows the assessee cooperative society to accept deposits of money „from public for the purpose of lending or investment. In our opinion until and unless that condition is satisfied, it cannot be said that the prime object or principal business of the assessee is banking business. Therefore, the assessee will not comply with the first condition as laid down in the definition as given u/s. 5(ccv) of the Banking Regulation act, 1959 for becoming "primary cooperative bank". The assessee, therefore, cannot be regarded to be primary cooperative bank and in consequence thereof, it cannot be a co-operative bank as defined under part V of the Banking Regulation Act 1949. Accordingly, in our opinion the provisions of section 80P (4) read with explanation there under will not be applicable in the case of the assessee. The assessee, therefore, in our opinion will be 28 I.T.A. Nos. 325 etc./Coch/2013 . entitled for the deduction u/s 80P(2)(a)(i). We accordingly confirm the order of CIT(A) allowing deduction to the assessee."
The other decisions also relied on are not applicable to the facts of the case of the assessee.
8.11. In view of our aforesaid discussion, we hold that the assessee is a primary cooperative bank and therefore hit by the provisions of section 80P(4).
9. On the other hand, the assessee made an alternative plea that the assessee is lending money only to its members. Being so, applying the concept of mutuality, the total income of the assessee has to be exempt from tax. However, we find that this argument of the assessee is also devoid of merits. The Hon'ble Supreme Court had an occasion to consider this mutuality concept. Similar issue came up for consideration of the Hon'ble Supreme Court in the case of CIT vs. Kumbakonam Mutual Benefit Fund Ltd., 53 ITR 241 (SC) wherein it was held that if the profits are distributed to shareholders as shareholders, the principle of mutuality is not satisfied. A shareholder in the assessee-company is entitled to participate in the profits without contributing to the funds of the company by taking loans. He is entitled to receive dividend as long as he held shares. He did not have to fulfil any other condition. His position is in no way different from a shareholder in a banking company, limited by shares. Indeed, the position of the assessee is no different from an ordinary bank except that it lends money and receives dividend from its shareholders which does not by itself make its income any the less income from business. The same judgment was followed in the case of CIT vs. Arcot Dhanasekhara Nidhi Ltd., 59 ITR 480 (Mad.), CIT vs. Dharmavaram Mutual Benefit Permanent Fund Ltd., 67 ITR 673 (AP) and CIT vs. Bhavnagar Trust Corporation (P) Ltd., 69 ITR
278. Further, the Hon'ble Kerala High Court in the case of Kottayam Co-operative Land Mortgage Bank Ltd. vs. CIT, 172 ITR 443(Ker.) where it was held as under:
"The Income-tax Officer held the view that the assessee is not entitled to claim any further exemption under clause (c) as the assessee is entitled to exemption u/s. clause (a) in respect of the banking activities. The Appellate Assistant Commissioner, in allowing the assessee's appeal, held that exemption under clause (c) is in addition to the exemption allowable under clauses (a) and (b) and directed the Income-29 I.T.A. Nos. 325 etc./Coch/2013 .
tax Officer to allow a deduction of Rs. 20,000 separately, taking into consideration the property income earned by the assessee. The Revenue carried the matter in appeal before the Appellate Tribunal. The Tribunal held that the rule of construction of ejusdem generis applies to the construction of clause (c), which results in profits and gains, that the income from house property has been dealt with in sections 22 to 27 as income and not as profits and gains and that the assessee is not, therefore, entitled to any exemption under clause (c). The Tribunal did not accept the alternative contention raised by the assessee for the first time before the Tribunal that the letting out of surplus space should be treated as a business activity under clause (a) of sub-section (2) of section 80P of the Act. The appeals were accordingly allowed. The question of law arises out of the order of the Tribunal.
Section 80P of the Income-tax Act, 1961, allows a straight deduction, in the computation of the total income of a co-operative society, to the extent mentioned. Clause(c) of section 80P(2) provides that in the case of a co-operative society engaged in activities other than those specified in clause (a) or clause (b) either independently of, or in addition to, all or any of the activities so specified, so much of its profits and gains attributable to such activities as does not exceed Rs. 20,000 shall be deducted in computing the total income.
The co-operative society engaged in carrying on the business of banking or providing credit facilities to its members falls under clause (a) of section 80P(2). The claim for exemption under clause
(c) is in addition to the exemption provided under clause (a). The provisions are cumulative and mutually supplementing. The limits specified in clause(c) are in relation to the profits and gains attributable to the activity other than that specified in clause (a). If the rental income received by the society is attributable to any activity of the society, clause (c) would be attracted. It is then necessary that the co-operative society must prove that it has engaged itself in carrying on the activity giving rise to profits or gains. Such activity of the assessee must have a direct or proximate connection with or nexus to the earning in order that the assessee may enjoy the exemption.
Section 80P(2)(c) of the Act exempts income of co-operative societies to the extent mentioned therein if the profits or gains are attributable to the activity in which the co-operative society is 30 I.T.A. Nos. 325 etc./Coch/2013 . engaged. The expression "attributable to" is much wider than the expression "derived from" and it covers receipts from sources other than the actual conduct of the business of the assessee. In this view of the matter, interest earned by a co-operative society, which was carrying on the business of supplying surgarcane on statutory investment in Government securities, was held profit attributable to the carrying on of the activity of supplying sugarcane (CIT vs. Co- operative Cane Development Union Ltd. (1979) 118 ITR 770 (All.) The profits and gains from such investments were connected with or incidental to the carrying on of the actual business. Where, however, the assessee as owner of certain property lets out that property and receives rental income, the income thus received cannot partake of the character of profits and gains attributable to an activity carried on by the society. The building let out is not a commercial asset or the rent received is not profit or gain arising from the exploitation of a business asset. The word "activity" is wider than the word "business". It connotes a specified form of supervised action or 0field of action. Read in the context of the profit earning activity of a co-operative society, it means the corporate activity of the society, that is to say, whether or not they amount to a business, trade or profession in the ordinary sense. Clause (c) of section 80P(2) is intended to cover receipts from sources other than the actual conduct of the business but attributable to an activity which results in profits and gains. Letting out of surplus space in the building owned and used by the assessee is not such an activity falling under clause (c). The rent thus received by the assessee is not eligible for the exemption provided thereunder. In this view, the Appellate Tribunal was justified in rejecting the assessee's claim."
10. In view of the above discussions, we are inclined to hold that the assessee is not entitled for deduction u/s. 80P of the Act on any reasoning."
40 In view of the order or the Tribunal, we are inclined to dismiss this ground of the assessee in all the appeals. However, in the case of revenue appeal in I.T.A. No. 770/Coch/2013, the CIT(A) has brought on record that the primary object or principal business of the assessee is to provide 31 I.T.A. Nos. 325 etc./Coch/2013 . financial accommodation to its members for agricultural purposes or for the purposes connected with agricultural activities and being so, the CIT(A) allowed the claim of the assessees in respect of deduction u/s. 80P of the Act. Hence the ground in revenue appeal is also dismissed and also CO No.05/Coch/2014 is dismissed as infructuous.
41. Next ground in I.T.A. Nos. 135/Coch/2013, 720/Coch/2013, 134/Coch/2013, 719/Coch/2013, 660/Coch/2013, 745/Coch/2013, 746/Coch/2013, 747/Coch/2013, 800/Coch/2013, 133/Coch/2013, 124/Coch/2013, 123/Coch/2013, 683/Coch/2013, 684/Coch/2013, 685/Coch/2013, 739/Coch/2013, 740/Coch/2013, 741/Coch/2013, 743/Coch/2013 & 744/Coch/2013 is with regard to deduction of 7.5% provision for bad and doubtful debts u/s. 36(1)(viia) of the Act. 41.1 After hearing both the parties, we are of the opinion that similar issue came up for consideration in the case of Kannur Co-operative Bank Ltd. in I.T.A. Nos. 182&183/Coch/2014 dated 27/06/2014 wherein the Tribunal held as under:
"3. The assessee raised the ground in both the appeals that the Ld. CIT(A) erred in holding that the assessee was not entitled to deduction of 10% of the aggregate average advances made by its rural branches u/s. 36(1)(viia) of the I.T. Act.32 I.T.A. Nos. 325 etc./Coch/2013 .
4. After hearing both the parties, we are of the opinion that an identical issue was considered by the Hon'ble Jurisdictional High Court in the assessee's own case in I.T.A. Nos. 179/2012, 33,37,238,241,243,254&258 of 2013 vide its judgment dated 3rd April, 2014. The Hon'ble Jurisdictional High Court held as under:
"8. Section 36 of the Act deals with various deductions that could be allowed in computing the income referred to in Section 28 of the Act. Section 36 has various clauses and each clause refers to deduction allowable to a particular assessee like amount of premium paid in respect of insurance against risk of damages, federal milk co-operative society, general insurance etc. We are concerned with sub-clause (a) of clause (viia) to Section 36(1). This clause makes provision for bad and doubtful debts. In other words, deduction could be claimed by banks referred to in clause (viia) in respect of bad and doubtful debts. It provides certain terms and conditions under which such deductions could be claimed by a particular bank. Section 36(1)(viia) commences with following words "in respect of any provision for bad and doubtful debt made by" and sub-clause (a) reads as under:
"A scheduled bank not being a bank approved by Central Government for the purposes of clause (viiia) or a bank incorporated by or under the laws of a country outside India or a non-scheduled bank or a co-operative bank other than a bank or a co-operative bank other than a primary agricultural credit society or a primary co-operative agricultural and rural development bank, an amount not exceeding seven and one-half percent of the total income (computed before making any deduction under this clause and Chapter VIA) and an amount not exceeding ten percent of the aggregate average advances made by the rural branches of such bank computed in the prescribed manner."
Under explanation to Section 36 for better understanding of certain terms used in sub-clause (a) of clause (viia) definitions are provided. For the purpose of the above appeals, we need to know what exactly non-scheduled bank, rural branch co-operative bank and scheduled bank mean as per the explanation which read as under:
"Non-scheduled bank" means a banking company as defined under clause (c) of section 5 of the Banking Regulation Act, 1949, which is not a scheduled bank.33 I.T.A. Nos. 325 etc./Coch/2013 .
"Rural branch" means a branch of a scheduled bank or a non-scheduled bank situated in a place which has a population of nor more than ten thousand according to the last preceding census of which the relevant figures have been published before the first day of the previous year".
"Co-operative bank", primary agricultural credit society" and "primary co-operative agricultural and rural development bank" shall have the meanings respectively assigned to them in the Explanation to sub-section (4) of Section 80P.
"Scheduled bank" means a bank for the time being included in the Second Schedule to the Reserve Bank of India Act."
In order to understand what is a banking company, one has to refer to Banking Regulation Act and to understand whether a particular bank is a scheduled bank, one has to see whether such bank finds a place in the Second Schedule to Reserve Bank of India Act. Co- operative Bank means a bank as explained under sub-section (4) of Section 80P of the Act. Section 5(c) of Banking Regulation Act defines banking company as under:
"Banking company means any company which transacts the business of banking in India."
U/s. 80P, it again refers to Section 56 of Banking Regulation Act. U/s. 56, falling under Chapter V of Banking Regulation Act, entire provisions deal with co-operative societies. Section 56 says, after clause (cc) clause (cci), definition of co-operative bank, is to be included. Section 56(c) of Banking Regulation Act says:
"In section 5:-
(i) after clause (cc), the following clause shall be inserted, namely:-
(cci) "Co-operative bank" means a state co-operative bank, a central co-operative bank and a primary co-
operative bank."
Meaning of different terms useful for the purpose of deciding the controversy, one has to see how presence of a particular term in a particular provision and 34 I.T.A. Nos. 325 etc./Coch/2013 . simultaneously being absent in the explanation to the said provision would change the position of the appellate banks with reference to the context.
9. Admittedly, appellants/assessees are co-operative banks. With introduction of Finance Act of 2007, coming into effect from 01.04.2007, one has to understand what was the position prior to 01.04.2007 and after 01.04.2007, they were enjoying the benefits provided u/s. 80P. With the introduction of Finance Act 2007 with effect from 01.04.2007, they could claim deductions as provided u/s. 36(1) of the Act. We are concerned with sub-clause(a) of clause (viia) to Section 36(1). Prior to Finance Act of 2007, co-operative bank was not included in sub- clause (a) so far as provisions for bad and doubtful debts. With effect from 01.04.2007, co-operative bank was included under sub-clause (a) of clause (viia) of Section 36(1). It is further clarified that only such co-operative bank other than a primary agriculture credit society, etc. is included in sub-clause (a) of clause (viia). The provision is a beneficial one. No doubt, plain reading of main Section 36(1) (viia)(a) and Explanation under said section present certain difficulties, but situation is not without possibilities. The object and intention of the legislature is to be understood by harmonious construction of the provisions. The policy was to include Co-operative Banks as well, as they could not take shelter u/s. 80P of the Income Tax Act any more. By restricting the scope of the provisions, the very purpose of inclusion of Co-operative Bank would be lost. Sub-clause 9a) consists of two types of deductions. One refers to deduction of an amount not exceeding 7.5% of the total income. Only condition is, there should be a provision for bad and doubtful debts. Till 01.04.2007, there was no need to make any provision for bad and doubtful debts under this clause so far as co-operative bank and they were claiming benefits applicable to them u/s. 80P. During the assessment year in question they claimed deductions u/s. 36(1)(viia)(a) of the Act. Only with reference to the assessment year in question appellants/assessees have created provision for bad and doubtful debts in the books of accounts. So far as this issue is concerned, opinion of the assessing officer and two appellate authorities is justified and we need not interfere with the opinion of the authorities in restricting deductions only to 7.5% of the total income as provided under sub-clause (viia) of Section 36(1).
35 I.T.A. Nos. 325 etc./Coch/2013 .
10. Then coming to the other controversial issue whether a co- operative bank, irrespective of having rural branch as explained under Explanation, is entitled to have the benefit of second part of Section 36(1)(viia)(a), we have to see, in the absence of co- operative bank in the definition of rural branch under explanation to Section 36(1) would it make any difference. Learned counsel appearing for appellants tried to convince the court that adjective of rural would mean in relation to or characteristic of the countryside rather than the town; remote rural areas. Urban, no doubt, is opposite to rural. Urban is in relation to or characteristic of a town or city.
11. According to us, there is no necessity to find out the generic meaning of either urban or rural for the simple reason that explanation under Section 36(1) itself defines what could be considered as a rural branch so far as Section 36(1) of the Act. In the light of giving a particular definition for the purpose of understanding rural branch with reference to sub-clause (a) of clause (viia) to Section 36(1) one need not to go in search of the meaning of rural or what exactly would constitute rural branch. This Court had an occasion to decide the said controversy pertaining to bad and doubtful debts of a rural branch. While explaining the meaning of 'place' in Explanation (ia) to Section 36(1)(viia), their Lordships opined as under:
"Next question raised pertains to the assessee's claim for deduction of provision for bad debts in terms of section 36(1) (viia) of the Income-tax Act. Here the only question raised is as to basis of classifying branches of the bank as rural branches and other branches. Rural branch is defined under Explanation (ia) to section 36(1)(viia) as follows:
"rural branch" means a branch of a scheduled bank or a non- schedules bank situated in a place which has a population of nor more than ten thousand according to the last preceding census of which the relevant figures have been published before the first day of the previous year.".
What is clear from the above is that the classification between rural and other branches of a bank is made based on the population in the place where the concerned branch is located. While the assessee's case that found acceptance with the Tribunal is that "place" referred to in the above definition clause is the ward of a panchayat or 36 I.T.A. Nos. 325 etc./Coch/2013 . municipality, the Assessing officer took the view that "place" contained in the definition clause should mean a revenue village. No doubt," as such is not defined in the definition clauses and so much so, we have to find out the scope and meaning of "place" referred to in the section. Standing counsel for the Department produced before us last published Census Report of 2001. Even though the previous Census Report may be the relevant one, we feel the scope of "place" as referred to in the Census Report produced could be adopted for the purpose of this case. What is written in the Census Report 2001 is as follows:
"The basic unit for rural areas is the revenue village with definite surveyed boundaries. The rural area is, however, taken as the residual portion excluding the urban area and for that no strict definition is followed."
In our view, the definition clause does not exclude the literal meaning of rural branch which necessarily excludes urban areas. If the assessee's case accepted by the Tribunal that population in a ward has to be reckoned for deciding as to whether the location of a panchayat is in a rural area or not is accepted, then probably even in municipal areas there may be wards with less than 10000 population thereby answering the branch located in such municipal area also as a rural branch. Going by the ordinary meaning of rural branch, we feel only branches of the bank located in rural areas are covered. When the Legislature adopts population as the basis for classification of rural branches, that too, with reference to the last Census Report, we feel the basic unit as available for identification of rural area in the Census Report can be legitimately adopted. So much so, we feel the above meaning of rural area contained in the Census Report wherein revenue village is treated as a unit of rural area, can be rightly adopted. So much so, "place" referred to in the above definition clause for the purpose of identifying the branch of a bank as a rural branch with reference to its location is the revenue village. Therefore, in our view, the finding of the Tribunal that "place" referred to in the definition is the ward of a local authority like panchayat or municipality is incorrect and, in our view, a rural branch has to be always in rural areas and the place referred can easily be taken as a village. Several wards may come within a village, whether it be in corporation, municipality or panchayats. There can be no village in a municipal or corporation area where the population is less than 10000. So much so, rural branches are such of the branches located in a village where the population in the village as a unit is less than 10000."
37 I.T.A. Nos. 325 etc./Coch/2013 .It is clear from the above judgment that this Court had already an occasion to consider the meaning of place with reference to above section. Therefore, rural branch is a branch which falls under Explanation (ia) to Section 36(1) (viia). Tribunal had to reverse the judgment of CIT(appeals) in the light of the decision in Lord Krishna Bank's case (supra).
12. Then coming to the controversy whether co-operative bank could claim deduction of 10% of the aggregate average advances while computing the income irrespective of falling under rural branch as per Explanation, in order to consider a company as a banking company it must transact business of banking in India as defined u/s. 5(c) of Banking Regulation Act. Explanation to Section 5(c) clearly indicates which are the transactions which would not come within the meaning of banking business. Non-schedule bank means a banking company as defined u/s. 5(c) which is not a scheduled bank. As already stated above, co-operative bank cannot be considered as a scheduled bank as Second Schedule to Reserve Bank of India Act does not include any of the co-operative banks. Reading of Section 5(c) along with explanation, clearly indicates though any company which transacts business of banking in India would come within the meaning of non-scheduled bank, by virtue of Explanation (1) under this clause scheduled bank is excluded. So far as sub-clause(a) of clause (viia) to Section 36(1), two types of deductions are provided to non-scheduled bank, a scheduled bank and a co-operative bank other than a primary agricultural credit society, etc. It is to be noted that appellants/assessees are not primary agricultural credit co- operative society or other kind of bank so as to go out of the definition of co-operative bank under sub-clause (a) to clause (viia) of Section 36(1). No doubt, Explanation (ia) to Section 36(1)(viia) defines what is a rural branch. It is with reference to a place and certain number of population. It refers to branch of a scheduled bank or a non-scheduled bank. Apparently, we do not find the term co-operative bank. Section 5(cci) of Banking Regulation Act though has brought in definition of co-operative bank, virtually every bank which is not a scheduled bank would fall under the definition of non- schedule bank. Reading of definition of non-schedule bank along with meaning of rural branch under Explanation to Section 36(1) of the Act, clearly indicate that co-operative bank also falls under the category of non-schedule bank for the purpose of this Section. Therefore, reading of entire Section 36(1)(viia)(a) along with explanation would mean two kinds of deductions referred to in the 38 I.T.A. Nos. 325 etc./Coch/2013 . section will be allowed to all those banks only if they satisfy the terms and conditions referred to in the provision.
13. Therefore, we are of the opinion, authorities below were justified in opining that benefit of deduction of 10% of the aggregate average advances is applicable to co-operative bank also provided their rural branches have advanced such amounts. Such rural branch means a branch as explained under Explanation (ia), as opined in the decision of Lord Krishna Bank's case (supra).
In the light of above observations and reasoning, none of the contentions raised by appellants are sustainable. Hence, these appeals are dismissed answering substantial questions of law in favour of Revenue."
41.2 In view of the above order of this Tribunal, we are inclined to decide the issue against the assessee. Accordingly, this ground raised by the assessees in all the appeals is dismissed.
42. Next ground No in I.T.A. Nos. 325/Coch/2012, 660/Coch/2013, 680/coch/2013, 681/Coch/2013, 682/Coch/2013, 745/Coch/2013, 746/Coch/2013, 747/Coch/2013, 801/Coch/2013, 123/Coch/2013, 683/Coch/2013, 684/Coch/2013, 685/Coch/2013, 739/Coch/2013, 740/Coch/2013, 742/Coch/2013, 743/Coch/2013 and 744/Coch/2013 is with regard to disallowance of interest paid without deducting tax to non members u/s. 40(a)(ia) of the Act.
42.1 We have heard both the parties. We find a similar issue came up for consideration of the Cochin Bench of Tribunal in the case of 39 I.T.A. Nos. 325 etc./Coch/2013 . Karivelloor Service Co-operative Bank Ltd. vs. ITO in I.T.A. No. 311/Coch/2012 vide order dated 22-03-2013 wherein it was held as under:
"11. We have considered the rival submissions on either side and also perused the material available on record. In the case of Kadachira Service Co-operative Bank Ltd. (supra), this Tribunal found that the taxpayers were not carrying on any banking activity and, therefore, they are agricultural co- operative societies. In view of the specific provisions exempting the agricultural co-operative societies from deduction of tax in respect of agricultural co-operative societies this Tribunal found that section 194A(3)(viia) is not applicable to agricultural co-operative societies. In this case, it appears that the taxpayer was accepting deposits and maintaining savings bank account and current bank account. The taxpayer is providing cheque facilities to its customers. Apart from this, the taxpayer is engaged in the business of purchase and sale of cement, hardware, medicine and home appliances. The loan appears to have been given on pledging of gold jewellery and mortgage of land. In view of the admitted fact that the taxpayer is maintaining savings account, current account and providing cheque facility to its customers, it is obvious that the taxpayer is engaged itself in the business of banking apart from other trading activities. Exemption u/s. 194A(3)(viia) is applicable only in respect of agricultural cooperative societies. The agricultural co- operative banks are bound to deduct tax. In this case, admittedly, the tax payer is engaged in the banking activity and maintaining savings bank account, current account and providing cheque facility to its customers. Therefore, the taxpayer is bound to deduct tax in respect of interest on the deposits. Therefore, this Tribunal is of the considered opinion that the decision in the case of Kadachira Service Co- operative Bank Ltd.(supra) may not be applicable to the facts of the present case. Accordingly, the orders of the lower authorities are confirmed."40 I.T.A. Nos. 325 etc./Coch/2013 .
42.2. Being so, this issue is identical and the facts are also similar to the one considered by this Bench of the Tribunal in the earlier occasion, we are inclined to decided the issue against the assessee. This ground in all the assessee's appeals is dismissed.
43. Next ground in I.T.A. Nos. 325/Coch/2012, 680/Coch/2013, 681/Coch/2013, 683/Coch/2013 684/Coch/2013 and 685/Coch/2013 is with regard to disallowance of contribution to the employees pension fund/gratuity fund.
43.1 We have heard the parties. We find a similar issue came up for consideration of this Bench of the Tribunal in the case of Kadachira Service Co-operative Bank in I.T.A. No. 251/Coch/2012 & Ors. dated 31-01-2013 and I.T.A. No. 85/Coch/2013 in the case of The Madai Co-operative Rural Bank Ltd. dated 07-06-2013 wherein the issue was remitted back to the file of the Assessing officer to offer one more opportunity to the assessee to prove that the payment made to approved gratuity fund or LIC Pension Fund was within the time limit for filing return of income u/s. 139(1) of the Act. On the similar line, we are inclined to remit the issue back to the file of the Assessing officer for fresh examination. Being so, this ground is allowed for statistical purposes.
41 I.T.A. Nos. 325 etc./Coch/2013 .
44. The next ground in I.T.A. Nos. 325/Coch/2012, 720/Coch/2013 and 719/Coch/2013 is with regard to disallowance of unrealised interest on overdue loans. In earlier paragraph, we have decided the issue against the assessee which deciding the ground relating to deduction of provision for bad and doubtful debts u/s. 36(1)(viia) of the Act. More so, the judgment of the Delhi High Court in the case of CIT vs. Talangang Co-op Group Housing Society Ltd. reported in 339 ITR 518 is also against the assessee.
45. To sum-up, all the appeals filed by the assessees as well as the Cross Objection in C.O No. 05/Coch/2015 are dismissed except the appeal Nos.325/Coch/2012;680/Coch/2013;681/Coch/2013;683/Coch/2013; 684/Coch/2013 and 685/Coch/2013 are partly allowed for statistical purpose. The appeal filed by the Revenue in I.T.A. No. 770/Coch/2013 is dismissed.
Pronounced accordingly on 31-07-2014.
sd/- sd/- (N.R.S.GANESAN) (CHANDRA POOJARI) JUDICIAL MEMBER ACCOUNTANT MEMBER Place: Kochi Dated: 31st July, 2014 GJ Copy to:
1. Pinarayi Service Co-operative Bank Ltd., Pinarayi, Tellicherry, Kannur-670 741.
2.M/s. Punnal Service Co-operative Bank Ltd., P.O. Kurichiyil, Kannur- 670 102.
3.The Madikai Service Co-operative Bank Ltd., Madikai, 42 I.T.A. Nos. 325 etc./Coch/2013 . Kasargod-671 531.
4.The Kotacherry Service Co-operative Bank Ltd., Kanhangad, Kasargod-671 315.
5. The Nileshwar Service Co-operative Bank Ltd., Nileshwar, Kasargod-671 314.
6. The Payyannur Service Co-operative Bank Ltd. Main Road, Payyannur, Kannur-7.
7. Mavilayi Service Co-operative Bank Ltd., Moonapalam, Mavilayi P.O., Kannur.
8. The Chirackal Service Co-operative Bank Ltd., P.O. Chirackal, Kannur-670 001.
9. The Kappad Service Co-operative Bank Ltd., P.O. Kappad, Kannur- 670 006.
10. Cherukunnu Service Co-operative Bank Ltd., P.O. Cherukunnu, Kannur.
11.The Kannapuram Service Co-operative Bank Ltd., P.O. Cherukunnu, Kannur.
12.The Madai Co-operative Bank Ltd., Vengara P.O., Kannur-670 305.
13.The Kuttikakam Service Co-operative Bank Ltd., Kuttikakam Post, Kannur.
14.The Chirakkadavu Service Co-operative Bank Ltd., Chirakkadavu, Kanjirapally, Kottayam-686 520.
15.The Income Tax Officer, Ward-2, Kannur.
16.The Income Tax Officer, Ward-4, Kannur.
17.The Income Tax Officer, Ward-1, Kannur.
18.The Income Tax Officer, Ward-2, Kasargod.
19.The Income Tax Officer, Ward-4, Kottayam.
20.The Commissioner of Income-tax(Appeals), Kozhikode.
21.The Commissioner of Income-tax, Kozhikode.
22.The Commissioner of Income-tax(Appeals)-IV, Kochi.
23.The Commissioner of Income-tax, Kottayam.
24. D.R., I.T.A.T., Cochin Bench, Cochin.
25. Guard File.
By Order (ASSISTANT REGISTRAR) I.T.A.T, COCHIN