Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 9]

Madras High Court

Commissioner Of Income-Tax vs Aurobindo Memorial Fund Society on 25 March, 1999

Equivalent citations: [2001]247ITR93(MAD)

Author: R. Jayasimha Babu

Bench: R. Jayasimha Babu

JUDGMENT
 

 A. Subbulakshmy, J.
 

1. At the instance of the Revenue, the following questions of law have been referred to us for our consideration :

"(a) Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in holding that the donations of Rs. 7,25,000 made by the assessee to other institutions would tantamount to application of income for charitable purposes, thus, satisfying the requirements of Section 11 of the Income-tax Act, 1961 ? and
(b) Whether, on the facts and in the circumstances of the case, the Appellate Tribunal is right in law in holding that the capital gains of Rs. 28,000 arising out of sale of Bhagalpur garden should be exempted under Section 11(1A) ?"

2. During the assessment year 1984-85, the assessee-trust has donated funds amounting to Rs. 7,25,000 to Matriseva Trust, Aurobindo Action and Service Trust. The assessee-trust claimed deduction. The Income-tax Officer rejected the claim of the assessee-trust. On appeal, the Commissioner of Income-tax (Appeals) allowed the claim of the assessee-trust holding that the donations made by the assessee-trust were for charitable purposes. The Tribunal confirmed the order of the Commissioner of Income-tax (Appeals).

3. This court in the case of CIT v. Thanthi Trust [1982] 137 ITR 735 has held that the trust which has applied the money for charitable purposes was entitled to exemption under Section 11 of the Act. So, the assessee was entitled to claim exemption under Section 11 of the Act.

4. Following the aforesaid decision of this court and for the reasons stated therein, we answer the first question referred to us in favour of the asses-see and against the Revenue.

5. With regard to the second question, the assessee-trust during the assessment year 1984-85 sold the garden at Bhagalpur and obtained a sum of Rs. 28,000 and claimed exemption under Section 11(1A) of the Act. The Income-tax Officer rejected the claim of the assessee-trust. The appeal preferred by the assessee-trust was also dismissed by the Commissioner of Income-tax (Appeals). On further appeal, the Tribunal directed the Income-tax Officer to extend the benefit of exemption under Section 11(1A) of the Act to the assessee with regard to the amount of sale proceeds.

6. In the decision reported in CIT v. Ambalal Sarabhai Trust No. 3 [1988] 173 ITR 683, the Gujarat High Court has held that the assessee, being a charitable trust, was entitled to exemption from tax on the capital gains arising on the sale of the shares, as the provisions of Section 11(1A) of the Act were fully satisfied.

7. Following the aforesaid decision of the Gujarat High Court and for the reasons stated therein, we answer the second question in favour of the assessee and against the Revenue.