Income Tax Appellate Tribunal - Bangalore
Basaveshwaranagar Credit ... vs Income Tax Officer, Ward-6(2)(1), ... on 24 March, 2026
IN THE INCOME TAX APPELLATE TRIBUNAL
'A' BENCH : BANGALORE
BEFORE SHRI PRASHANT MAHARISHI, VICE - PRESIDENT
AND
SHRI KESHAV DUBEY, JUDICIAL MEMBER
ITA No. 2460/Bang/2025
Assessment Year : 2014-15
M/s. Basaveshwaranagar Credit Co-
operative Society Ltd.,
No. 159/J, 4th Main Road, The ITO,
3rd Stage, 3rd Block, Ward - 6(2)(1),
Basaveshwaranagar, Vs. Bengaluru.
Bengaluru - 560 079.
PAN: AAAJB0390C
APPELLANT RESPONDENT
Assessee by : Ms. Sahana THM, Advocate
Revenue by : Shri Balusamy N, JCIT
Date of Hearing : 18-02-2026
Date of Pronouncement : 24-03-2026
ORDER
PER PRASHANT MAHARISHI, VICE - PRESIDENT
1. This appeal is filed by the assessee/appellant against the appellate order passed by National faceless appeal Centre, Delhi (the learned CIT - A) for assessment year 2014 - 15 on 6 August 2025 wherein the appeal of the assessee against the assessment order passed under section 143 (3) of The Income tax Act [ The Act] dated 3 November 2016 by The Income Tax Officer Ward 6 (2) (1), Bangalore (the learned AO) determining the total income of the assessee at ₹ 6,302,920 , was dismissed.
2. The solitary ground raised by the assessee in substance is with respect to not allowing the assessee deduction under section 80 P (2) (a) (i) of the income tax act on the interest income earned from the bank which was claimed by the assessee as income attributable to the business of the assessee but treated by ITA No. 2460/Bang/2025 Page 2 of 5 the learned assessing officer and confirmed by the learned CIT - A as income from other sources and thereafter also denied the deduction to the assessee under section 80 P (2) (d) of the act relying on the decision of the honourable Karnataka High Court in 83 taxmann.com 140 despite assessee showing the decision of the honourable Karnataka High Court in case of Tumkur merchants credit cooperative Ltd versus income tax officer 55 taxmann 447 and also the decision of the same bank as well as citing several judicial precedents of the coordinate benches.
3. The brief fact of the case shows that the assessee is a credit cooperative society who filed its return of income on 22 November 2014 claiming deduction under section 80 P (2) (a) (i) of the act of ₹ 6,302,924 and declaring a total income of ₹ 73,010. The return of income was picked up for scrutiny and the learned assessing officer applying the provisions of section 80 P (4) denied the assessee deduction of ₹ 6,229,912 and determined the total income of the assessee at ₹ 6,302,920 by passing an assessment order under section 143 (3) of the act on 3 November 2016.
4. Assessee preferred an appeal before the learned CIT - A showing that the provisions of section 80 P (4) does not apply to the facts of the case as assessee is not a cooperative bank and further the claim of the assessee is a deduction of its income under section 80 P (2) (a) (i) of the act and the interest income earned by the assessee is chargeable to tax as business income and not income from other sources.
5. The learned CIT - A did not consider the explanation of the assessee and confirmed the action of the learned assessing Officer stated that the income of bank interest earned by the assessee cannot be considered as income from business but it is income from other sources and therefore the assessee cannot claim deduction under section 80 P (2) (a) (i) of the act because of the decision of the honourable Karnataka High Court in case of Totagars cooperative sale society. Thus, the appeal of the assessee was dismissed.
6. The learned authorized representative Ms. Sahana THM (Advocate) vehemently submitted that assessee is a credit cooperative society, it is eligible for deduction under section 80 P (2) (a) (i) of the act. The claim of the assessee is not hit by the provisions of section 80 P (4) of the act and further ITA No. 2460/Bang/2025 Page 3 of 5 the claim of the assessee is covered in favour of the assessee by the decision of the honourable Karnataka High Court in case of Tumkur merchants and in case of Totagara cooperative sale society Ltd. The claim of the assessee is not covered by the decision of the honourable Karnataka High Court in another decision of the Totagars cooperative sale society Ltd which was referred by the ld AO and CIT (A) because the assessee's income from the bank is depositing the members surplus funds available for a short time. It was further stated that the learned assessing officer has not given any direction or findings at all with respect to the fact that the income of the assessee from the above bank is not income from business. Thus, the case of the assessee is covered by the decision of the honourable Karnataka High Court in favour of the assessee.
7. The learned departmental representative Shri Baluswamy The Joint Commissioner of income tax vehemently supported the decisions of the lower authorities and submitted that the issue is squarely covered in favour of the revenue and against the assessee by the decision of the honourable Karnataka High Court which has been relied upon by the lower authorities. Therefore, the appeal of the assessee may be dismissed.
8. We have carefully considered the rival contention and perused the orders of the learned lower authorities. We find that the assessee is a cooperative society carrying on the business of providing credit facilities to its member and therefore the interest income earned by the assessee from its deposit with the other banks which are also cooperative societies are claimed by the assessee as business income and as such interest income is also attributable to the business of the assessee of providing credit facilities to its members claimed its deduction under section 80 P (2) (a) (i) of The Income Tax Act .
9. Honourable Karnataka High Court in Tumkur Merchants Souharda Credit Cooperative Ltd. vs. Income-tax officer Word-V, Tumkur [2015] 55 taxmann.com 447 (Karnataka)/[2015] 230 Taxman 309 (Karnataka)[28-10- 2014] has held that where co-operative society was engaged in business of providing credit facilities to its members, deposited excess amount for short term in bank, interest earned was entitled to be deducted under section 80P because In the instant case, the amount which was invested in banks to earn ITA No. 2460/Bang/2025 Page 4 of 5 interest was not an amount due to any members. It was not the liability. It was not shown as liability in their account. In fact, this amount, which is in the nature of profits and gains, was not immediately required by the assessee for lending money to the members, as there were no takers. Therefore, they had deposited the money in a bank so as to earn interest. The said interest income is attributable to carrying on the business of banking and therefore it is liable to be deducted in terms of section 80P (1). It considered decision of the honourable Supreme Court in Totgars Co-operative Sale Society Ltd. v. ITO [2010] 322 ITR 283/188 Taxman 282 (SC)
10. Further honourable Karnataka High Court in Principal Commissioner of Income- tax, Hubli vs. Totagars Co-operative Sale Society [2017] 78 taxmann.com 169 (Karnataka)/[2017] 392 ITR 74 (Karnataka)[05-01-2017] is held that " the case of Totgars Co-operative Sale Society Ltd. v. ITO [2010] 322 ITR 283/188 Taxman 282 (SC). However, the said case dealt with the interpretation, and the deduction, which would be applicable under Section 80P(2)(a)(i) of the I.T. Act. For, in the present case the interpretation that is required is Section 80P(2)(d) of the I.T. Act and not Section 80P(2)(a)(i) of the I.T. Act. Therefore, the said judgment is inapplicable to the present case. Thus, neither of the two substantial questions of law canvassed by the learned counsel for the Revenue even arise in the present case."
11. Further the honourable Karnataka High Court Principal Commissioner of Income-tax, Hubballi vs. Totagars Co-operative Sale Society [2017] 83 taxmann.com 140 (Karnataka)/[2017] 395 ITR 611 (Karnataka)/[2017] 297 CTR 158 (Karnataka)[16-06-2017] was concerned with deduction under section 80 P (2) (d) of the act and not the case before us this is for the reason that there is no finding in the assessment order that the interest income earned by the assessee is chargeable to tax under the head income from other sources and not the business income. More so ever for the reason that the amount invested is also out of the statutory reserve of the bank which cannot be considered as not related to the business of the assessee. Therefore, the decision of the honourable Karnataka High Court mentioned in this paragraph does not apply to the facts of the case.
ITA No. 2460/Bang/2025 Page 5 of 512. In view of the above facts, we hold that the assessee is entitled to deduction under section 80 P (2) (a) (i) of the act and the learned lower authorities of wrongly denied the same to the assessee. The learned AO is directed to grant deduction to the assessee as claimed. We reverse the orders of the learned lower authorities and allow the appeal of the assessee.
13. In the result appeal filed by the assessee is allowed.
Order pronounced in the open court on 24th March, 2026.
Sd/- Sd/-
(KESHAV DUBEY) (PRASHANT MAHARISHI)
JUDICIAL MEMBER VICE-PRESIDENT
Bangalore,
Dated, the 24th March, 2026.
*TNTS*
Copy to:
1. Appellant 2. Respondent
3. CIT 4. DR, ITAT, Bangalore
5. CIT(A)
By order
Assistant Registrar,
ITAT, Bangalore