Income Tax Appellate Tribunal - Ahmedabad
Dawoodi Bohra Masjid,, Banaskantha vs The Pr. Cit (Osd) (Exemptions),, ... on 2 March, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
AHMEDABAD "A" BENCH
Before: Shri R. P. Tolani, Judicial Member
And Shri Amarjit Singh, Accountant Member
ITA No. 1626/Ahd/2015
Assessment Year N. P.
DawoodiBohra Masjid Principal Commissioner
Bohra Masjid, Post. of Income Tax
Totana, Via Unn, Dist. Vs (OSD)(Exemptions),
Banaskantha-385560 Ahmedabad
(Appellant) (Respondent)
Revenue by: Shri R.I. Patel, CIT-D.R.
Assessee by: Shri Hardik Vohra, A.R.
Date of hearing : 01-03-2017
Date of pronouncement : 02-03-2017
आदेश /ORDER
PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-
This assessee's appeal arises from order of the Principal CIT(OSD)(Exemptions), Ahmedabad dated 31-03-2015 in appeal no. Pr.CIT(E)/AHD/12AA/DBM/2014-15/11, in proceedings under section 12AA of the Income Tax Act, 1961; in short "the Act".
I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 2 DawoodiBohra Masjid vs. Principal CIT (OSD)(E)
2. The assessee has raised following ground of appeal:-
"1. On the facts and in circumstances of the case as well as law on the subject, the learned Director of Income Tax (Exemption) has erred in rejecting application for registration u/s 12AA of the Act."
3. In this case, assessee trust has submitted application for registration u/s. 12AA of the act in the office of DIT(E), Ahmedabad on 14th March, 2013. The DIT(E) has rejected the application of the trust as under:-
"4. In this case it is seen from the application/record that there is no trust deed filed by the assessee. The trust has furnished the copy of letter dated 20/11/1999 of Gujartat state Wakf Board, Gandhinagar, which they are calling as trust deed and as evidence of the trust and the copy of register of Gujarat Stat Wakf Board, Gandhinagar. The certificate of registration with Gujarat State Wakf Board, Gandhinagar with effect from 20/10/2001 is furnished. Therefore the trust was requested to filed the certified copy of the trust deed along with other required details. In response to query letter issued on 28/06/2013, the assessee has filed the reply on 25/07/2013 and again filed the copy of above mentioned documents. It is clear that the trust has no trust deed.
5. Further the trust has furnished the written submission on 16.08.2013 and argued that there is no specific clause of revocability or irrevocability as per trust deed. However, the trust is as per Mumbai Public Trust Act, 1950, hence the trust is irrevocable trust, and in any case if the trust is required to be dissolved, the same by default shall be governed by the provision of the Bombay Public Trust Act. For the proposition that incorporation of irrevocable clause is not mandatory in trust deed. ""6. The applicant's submission is considered but not accepted. As per IT. Rule inform 10A clause 5(1) says that certified copy of the instrument under which the trust was created/established together with the copy thereof must be enclosed with the application for registration, evidencing the creation of the trust or establishment of the trust. There must be written instruments by way of which the trust or instrument is created/established from which its objects can be seen. In the absence of the deed, it cannot be known what were the objects of the trust originally, Whether, the I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 3 DawoodiBohra Masjid vs. Principal CIT (OSD)(E) objects have since changed. If the trust changes its objects on future again it would not be verifiable. Whether the trust is far any particular caste, creed etc. cannot also be know. In the absence of deed, it cannot be known as to what will happen to assets upon its dissolution, and even its objects cannot be verified as required by section 12AA(1). Hence, the application filed in form no. 10A for registration u/s. 12AA of the IT. Act is rejected.
7. Moreover, the trust is very old and it is charitable and religious trust and the main activity of the trust is religious and for general public, utility. However, the trust even though registered with Gujarat State Wakf Board, Gandhinagar with effect from 20/01/2001 still it has simply stated, no substantial activity is started. It is not understood what it has been doing for last 14 years. Therefore, in the absence of trust deed no activity can be verified and no objects can be examined.
8. Looking to the above, I am unable to arrive at the satisfaction of the genuineness of the activities. In view of the above, the application flied in form no. 10A for the registration u/s. 12AA of the IT. Act, 1961 is rejected."
4. Aggrieved against the order of the DIT(E) the assessee trust filed appeal before the hon'ble ITAT, the Hon'ble ITAT vide its order 29th November, 2013 has restored this matter back to the assessing officer for fresh adjudication by observing as under:-
"2. At the time of hearing learned counsel of the assessee submitted that assessee vide its letter dated 25-07-2013 has filed the certified copy of waqf deed (trust deed) and also attached list of main objects of the trust. Though this letter has been acknowledged by the DIT(Exemption) in his order but even then he has rejected the application of the assessee. He therefore prayed that assessee be given one more opportunity to present his case before the Ld. DIT(Exemption). Ld. DR did not object to this prayer of the learned counsel of the assessee. Therefore, the matter is being restored back to the file of AO for fresh adjudication after giving proper opportunity of being heard to the assessee."
I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 4 DawoodiBohra Masjid vs. Principal CIT (OSD)(E) Subsequently the DIT(E) vide its order dated 31st March, has rejected the application u/s. 12AA by observing as under:-
"With the direction of 'ITAT, the office of the undersigned vide this office letters even number dated 17.03.2015 asked to produced: following details/ documents.
1. Please submit list of main objects of the trust as you have simply submitted unsigned piece of paper claiming therein objects of the trust. The same cannot be taken into contingence as it is not supported with any cogent evidence.
2. Please specify the clause in trust deed regarding revocability or irrevocability.
3. Please specify the clause in the trust deed which says that beneficiaries would be without discrimination on the basis of caste, creed, religion or sex.
4. Further, it is seen that as per trust deed the dissolution clause is not proper.
The above-mentioned inquiry about the actual activities of the Trust is necessary in view of the mandatory provisions of the procedure for registration u/s 12AA according to which the DIT (Exemption) "shall -
(a) call for such documents or information from the trust or institution as he thinks necessary in order to satisfy himself about the genuineness of activities of the trust or institution and may also make such inquiries as he may deem necessary in this behalf; and
(b) after satisfying himself about the objects of the trust or institution and the genuineness of its activities, he -
(c) shall pass an order in writing registering the trust or institution;
(d) shall, if he is not so satisfied, pass an order in rvnting refusing to register the trust or institution, and a copy of such order shall be sent to the applicant :
Provided that no order under sub-clause (ii) shall be passed unless the applicant has been given a reasonable opportunity of being heard."
In response to the aforesaid letter, the applicant trust vide its letter dated 25.03.2015 sought for an adjournment. Accordingly the case was relaxed for hearing on 30.03.2015. On a given date, the applicant trust submitted its inter alia which is re produced as under.
I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 5 DawoodiBohra Masjid vs. Principal CIT (OSD)(E)
2. Please note that there is no specific clause of revocability or irrevocability as per trust deed. However in the first para of deed attached herewith, please note that trust is as per Mumbai Public Trust Act, 1950 and hence irrevocable.
3. Please note that the trust is based on religious tenets under the Quran according to the religious faith of islam. The objects are both charitable and religious. The similar type of Wakf namely Dawoodi Bohra' Jamat was allowed the registration by ITAT, Ahmedabad and order allowing registration was confirmed by the Hon'bie Gujarat High Court (Tax Appeal 1187/2006 (Guj), order attached.
4. As stated in para 2 above, trust is irrevocable and separate dissolution clause is not required to be added. For this proposition, we are relying on decision of Ahmedabad ITAT in Shree Vanchhara Tirthadipati Chintamani Parswaprabhu Trust V/s ADIT(E) ITA No. 610/ Ahd/2013(order attached herewith.) It is pertinent to note that the said order is confirmed by Honorable Jurisdictional High court in Tax Appeal No. 548 of 2014. However as per the order copy is not available as on date, are attaching herewith question of law admitted by Honble High Court and the status of the appeal from the side of Hon'ble High Court which states appeal as dismissed. Accordingly issue is settled by Jurisdictional High Court in favour of assessee and no separate dissolution clause is required.
The above submission of the applicant is considered carefully and found not acceptable as applicant trust has not given any explanation in respect query raised. Instead of submitting copy of trust deed, the applicant trust submitted copy of Gujarat Wakf Board which cannot be said a trust deed at all."
5. During the course of appellate proceedings before us, the learned counsel stated that director of income tax(E) has erred in rejecting the application u/s. 12AA of the act as the assessee trust comes under the Gujarat State Wakf Board, Gandhinagar. He also I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 6 DawoodiBohra Masjid vs. Principal CIT (OSD)(E) furnished paper book containing order of ITAT in the first round (ITA No. 2411/Ahd/2013) , Reply to Pr. CIT(E) dated 28/02/2015, Objects of Waqf as certified by muntazeem, Wakf deed with English translation and register showing name of assessee wakf, Shree Prentij Dasha Shrimali Vanik Gyanti Trust (ITA No. 407/Ahd/2013) and Shiya Dawoodi Bohra Jamat Vs. CIT-1 (ITA No. 208/Ind/2011. On the other hand, ld. departmental representative supported the order of the DIT(E).
6. We have heard both the sides and perused the material on record. We noticed that the assesse trust is based on religious tenets under the Quran and according to the religious faith of Islam. Further we noticed that assessee trust has been reristered with the Gujarat State Wakf Board as per Bombay Public Trust Act, 1950. As per the object of the Wafk surplus income after meeting the administrative expensesand repair work of wakf assests would be used for all the purposes(Religious or charitable). We have noticed that The Wakf Act, 1950, applicable for all over Gujarat State and as per the provision of this act Gujarat state Wakf Board has registered the assessee trust since 1992 .We have gone through the registration detail mentioned under the particulars as wakf name and address, Shiya and Sunni, Mutvalli/Manager's name and address, Objects of the Waqf, how to appoint manager and address of Wakf etc.. We observed that the above mentioned information and documents indicate the existence of trust as per the registration certificate of Gujarat State Wakf Board which certify the object of the trust, I.T.A No. 1626/Ahd/2015 A.Y. N.A. Page No 7 DawoodiBohra Masjid vs. Principal CIT (OSD)(E) appointment of managers etc. as elaborated above in this order, therefore, we considered that looking to the nature of trust no separate trust deed is required. In view of above mentioned facts and legal findings, we do not justify the decision of DIT(E) to reject the application of the assessee trust u/s. 12AA of the act therefore, the appeal of the assessee is allowed.
7. In the result, the appeal of the assessee is allowed.
Order pronounced in the open court on 02-03-2017 Sd/- Sd/-
(R. P. TOLANI) (AMARJIT SINGH)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Ahmedabad : Dated 02/03/2017
आदेश क त ल प अ े षत / Copy of Order Forwarded to:-
1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.
By order/आदेश से,
उप/सहायक पंजीकार
आयकर अपील य अ धकरण,
अहमदाबाद