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 16, Cited by 3]

Income Tax Appellate Tribunal - Ahmedabad

The Dy. Commissioner Of Income Tax ... vs The Banaskantha District Kelvani ... on 22 March, 2018

                                                                        ITA No. 1908/Ahd/2016
                                                     DCIT Vs/ Banaskantha Dist. Kelavani Mandal
                                                                     Assessment year: 2012-13

                                                                                     Page 1 of 4


                  IN THE INCOME TAX APPELLATE TRIBUNAL
                    AHMEDABAD "A" BENCH, AHMEDABAD

               [Coram: Pramod Kumar AM and Rajpal Yadav JM]

                              ITA No. 1908/Ahd/2016
                            Assessment Year: 2012-13

Dy. Commissioner of Income-tax (Exemptions)           ..............................Appellant
Circle-1, Ahmedabad

Vs.

The Banaskantha District Kelvani Mandal               ...........................Respondent
C/o. College Campus,
Opp. S.T. Workshop,
Highway, Palanpur (BK)
[PAN : AAATB 1553 B ]

Appearances by:

Saurabh Singh for the Appellant
Manthan S. Khokhani for the Respondent

Date of concluding the hearing : 13.03.2018
Date of pronouncing the order : 22.03.2018

                                 O R D E R

Per Pramod Kumar, AM:

1. This appeal, filed by the Revenue, is directed against learned CIT(A)-9, Ahmedabad's order dated 20th May 2016 in the matter of assessment under Section 143(3) of the Income-tax Act, 1961, for the assessment year 2012-13.

2. The grievance raised by the Assessing Officer is as follows:-

"Whether on the facts and in the circumstances of the case the Ld. CIT(A) is justified in allowing the assessee's appeal neglecting the finding of Assessing Officer regarding addition of Rs.66,11,344/- being depreciation.."

3. The grievance raised by the revenue is no more res integra as the same is now well settled in favour of the assessee and against the revenue by the Hon'ble Supreme Court in a bunch of appeals in Civil Appeal No. 7186 of 2014. It would be appropriate to extract the judgment of the Hon'ble Supreme Court for the sake of the completeness of the adjudication.

"These are the petitions and appeals filed by the Income Tax Department against the orders passed by various High Courts granting benefit of depreciation on the assets acquired by the respondents-assessees. It is a matter of record that all the assessees are charitable institutions registered ITA No. 1908/Ahd/2016 DCIT Vs/ Banaskantha Dist. Kelavani Mandal Assessment year: 2012-13 Page 2 of 4 under Section 12A of the Income Tax Act (hereinafter referred to as 'Act'). For this reason, in the previous year to the year with which we are concerned and in which year the depreciation was claimed, the entire expenditure incurred for acquisition of capital assets was treated as application of income for charitable purposes under Section 11(1)(a) of the Act. The view taken by the Assessing Officer in disallowing the depreciation which was claimed under Section 32 of the Act was that once the capital expenditure is treated as application of income for charitable purposes, the assessees had virtually enjoyed a 100 per cent write off of the cost of assets and, therefore, the grant of depreciation would amount to giving double benefit to the assessee. Though it appears that in most of these cases, the CIT (Appeals) had affirmed the view, but the ITAT reversed the same and the High Courts have accepted the decision of the ITAT thereby dismissing the appeals of the Income Tax Department. From the judgments of the High Courts, it can be discerned that the High Courts have primarily followed the judgment of the Bombay High Court in 'Commissioner of Income Tax v. Institute of Banking Personnel Selection (IBPS)' [(2003) 131 Taxman 386 (Bombay)]. In the said judgment, the contention of the Department predicated on double benefit was turned down in the following manner:
3. As stated above, the first question which requires consideration by this Court is: whether depreciation was allowable on the assets, the cost of which has been fully allowed as application of income under section 11 in the past years? In the case of CIT v. Munisuvrat Jain 1994 Tax Law Reporter, 1084 the facts were as follows. The assessee was a Charitable Trust. It was registered as a Public Charitable Trust. It was also registered with the Commissioner of Income Tax, Pune. The assessee derived income from the temple property which was a Trust property. During the course of assessment proceedings for assessment years 1977-78, 1978-79 and 1979-80, the assessee claimed depreciation on the value of the building @2½% and they also claimed depreciation on furniture @ 5%. The question which arose before the Court for determination was : whether depreciation could be denied to the assessee, as expenditure on acquisition of the assets had been treated as application of income in the year of acquisition? It was held by the Bombay High Court that section 11 of the Income Tax Act makes provision in respect of computation of income of the Trust from the property held for charitable or religious purposes and it also provides for application and accumulation of income. On the other hand, section 28 of the Income Tax Act deals with chargeability of income from profits and gains of business and section 29 provides that income from profits and gains of business ahll be computed in accordance with section 30 to section 43C.

That, section 32(1) of the Act provides for depreciation in respect of building, plant and machinery owned by the assessee and used for business purposes. It further provides for deduction subject to section

34. In that matter also, a similar argument, as in the present case, was advanced on behalf of the revenue, namely, that depreciation can be allowed as deduction only under section 32 of the Income Tax Act and not under general principles. The Court rejected this argument. It was held that normal depreciation can be considered as a legitimate deduction in computing the real income of the assessee on general ITA No. 1908/Ahd/2016 DCIT Vs/ Banaskantha Dist. Kelavani Mandal Assessment year: 2012-13 Page 3 of 4 principles or under section 11(1)(a) of the Income Tax Act The Court rejected the argument on behalf of the revenue that section 32of the Income Tax Act was the only section granting benefit of deduction on account of depreciation. It was held that income of a Charitable Trust derived form building, plant and machinery and furniture was liable to be computed in normal commercial manner although the Trust may not be carrying on any business and the assets in respect whereof depreciation is claimed may not be business assets. In all such cases, section 32 of the Income Tax Act providing for depreciation for computation of income derived from business or profession is not applicable. However, the income of the Trust is required to be computed under section 11on commercial principles after providing for allowance for normal depreciation and deduction thereof from gross income of the Trust. In view of the aforestated judgment of the Bombay High Curt, we answer question No. 1 in the affirmative i.e., in favour of the assessee and against the Department.

4. Question No. 2 herein is identical to the question which was raised before the Bombay High Court in the case of Director of Income-tax (Exemption) v. Framjee Cawasjee Institute [1993] 109 CTR 463. In that case, the facts were as follows: The assessee was the Trust. It derived its income from depreciable assets. The assessee took into account depreciation on those assets in computing the income of the Trust. The ITO held that depreciation could not be taken into account because, full capital expenditure had been allowed in the year of acquisition of the assets. The assessee went in appeal before the Assistant Appellate Commissioner. The Appeal was rejected. The Tribunal, however, took the view that when the ITO stated that full expenditure had been allowed in the year of acquisition of the assets, what he really meant was that the amount spent on acquiring those assets had been treated as 'application of income' of the Trust in the year in which the income was spent in acquiring those assets. This did not mean that in computing income from those assets in subsequent years, depreciation in respect of those assets cannot be taken into account. This view of the Tribunal has been confirmed by the Bombay High Court in the above judgment. Hence, Question No. 2 is covered by the decision of the Bombay High Court in the above Judgment. Consequently, Question No. 2 is answered in the Affirmative i.e., in favour of the assessee and against the Department."

After hearing learned counsel for the parties, we are of the opinion that the aforesaid view taken by the Bombay High Court correctly states the principles of law and there is no need to interfere with the same.

It may be mentioned that most of the High Courts have taken the aforesaid view with only exception thereto by the High Court of Kerala which has taken a contrary view in 'Lissie Medical Institutions v. Commissioner of Income Tax'.

It may also be mentioned at this stage that the legislature, realising that there was no specific provision in this behalf in the Income Tax Act, has made amendment in Section 11(6) of the Act vide Finance Act No. 2/2014 which became effective from the Assessment Year 2015-2016. The Delhi High Court ITA No. 1908/Ahd/2016 DCIT Vs/ Banaskantha Dist. Kelavani Mandal Assessment year: 2012-13 Page 4 of 4 has taken the view and rightly so, that the said amendment is prospective in nature.

It also follows that once assessee is allowed depreciation, he shall be entitled to carry forward the depreciation as well.

For the aforesaid reasons, we affirm the view taken by the High Courts in these cases and dismiss these matters."

4. Respectfully following the views so expressed by the Hon'ble Supreme Court (supra), we confirm the order of the CIT(A) and decline to interfere in the matter.

5. In the result, the appeal is dismissed. Pronounced in the open court today on the 22nd March, 2018 Sd/- Sd/-

Rajpal Yadav                                                                     Pramod Kumar
(Judicial Member)                                                              (Accountant Member)
Ahmedabad, the 22nd day of March, 2018
**bt
Copies to:         (1)     The appellant
                   (2)     The respondent
                   (3)     Commissioner
                   (4)     CIT(A)
                   (5)     Departmental Representative
                   (6)     Guard File
                                                                                                 By order
TRUE COPY
                                                                            Assistant Registrar
                                                                  Income Tax Appellate Tribunal
                                                               Ahmedabad benches, Ahmedabad

1. Date of dictation: ..... 22.03.2018....covered matter......

2. Date on which the typed draft is placed before the Dictating Member: ..... 22.03.2018.......

3. Date on which the approved draft comes to the Sr. P.S./P.S.: ...22.03.2018....... .

4. Date on which the fair order is placed before the Dictating Member for Pronouncement: ... 22.03.2018....

5. Date on which the file goes to the Bench Clerk : .. 22.03.2018.

6. Date on which the file goes to the Head Clerk : ..................................

7. The date on which the file goes to the Assistant Registrar for signature on the order: ......

8. Date of Despatch of the Order: ........................