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 9, Cited by 5]

Income Tax Appellate Tribunal - Kolkata

Singhania Foundation Education Trust, ... vs Ddit (Exemptions)-1, Kolkata, Kolkata on 29 November, 2017

IN THE INCOME TAX APPELLATE TRIBUNAL "D", BENCH KOLKATA
           BEFORE SHRI A. T VARKEY, JM &DR. A.L.SAINI, AM
                     आयकरअपीलसं./IT A No.1368/Kol/2016

                   (िनधारणवष / Assessment Year: 2010-11
 Singhania               Foundation Vs. DDIT(Exempt)-1, Kolkata
 Education Trust

 E-12, 1st Floor, 75C, Park Street,               71, 10B, Midd leton Row, 5 t h
 Kolkata - 700 016.                               Floor, Kolkata.
  थायीले खासं . /जीआइआरसं . /PAN/GIR No. : AACTS 6459 B
           (APPELLANT)                      ..              (RESPONDENT)


Appellant by                                :Shri K. M. Roy & Anshuman Tiwari, AR
Respondent by                               :Shri Sallong Yaden, Addl. CIT
सुनवाईक तारीख/ Date of Hearing                      : 01/09/2017
घोषणाक तारीख/Date of Pronouncement                  : 29/11/2017
                                   आदेश / O R D E R
Per Dr. Arjun Lal Saini, AM:

The captioned appeal filed by the assessee, pertaining to assessment year 2010-11, is directed against the order passed by the ld. Commissioner of Income Tax (Appeals)-25, Kolkata, in Appeal No.143/2014-15, dated 15.04.2016, which in turn arises out of an order passed by the Assessing Officer under section 143(3)/11 of the Income Tax Act 1961, (hereinafter referred to as the 'Act'), dated 11.01.2013.

2. The assessee has raised the revised grounds of appeal as under:

"1.That ld. CIT(A) has erred in denying benefit u/s 11 of IT Act by applying explanation to Section 11(2) of the IT Act, 1961 without appreciating the fact that the sum of Rs.2283087/- has been applied /spent for educational purposes out of current year's income and there was no application for accumulation.
2.That ld. CI(TA) could not appreciate the precedents for earlier years under similar facts and circumstances and has dealt the issue which was not the subject matter of assessment in a altogether different manner.
3.That appellant reserves the right to raise additional grounds at the time of hearing."

3. The brief facts qua the issue are that return of income for A.Y 2010-11 was filed by the Trust on 28.09.2010 declaring total income of Rs.NIL. The Assessee's return of income was processed u/s 143(1) on 20.03.2012. Later, Singhania Foundation Education Trust ITA N o .1368 / Ko l/ 2016 As s e ss m e nt Y ea r : 2 010- 11 the assessee's case was selected for scrutiny u/s 143(2) of the Act. The Assessing Officer denied the exemption u/s 11 of the Act and made the addition. During the assessment proceedings, the AO observed that the assessee has applied an amount of Rs.22,83,087/- in the charitable objects via Singhania University. That is, the assessee, during the year under consideration has transferred Rs.22,83,087/- to Singhania University. During the scrutiny proceedings, it was notedby AO that Rs.22,83,087/- was directly deposited in the bank accounts of various persons without routing through assessee's accounts by separate organizations named International Legal Consultants Ltd. and Law Firm Management Services Ltd. These direct credits into the bank accounts of various persons were claimed as application in charitable activities. Assessing officer noted that Singhania Foundation Education 'Samity' is a society registered under Rajasthan Societies Registration Act, 1958 having seven Trustees of which Shri D.C. Singhania is the Chairman and Managing Trustees. The 'Samity' is running a number of educational institutions one of which is Singhania Institute of Law Management and Science. This institution was approved by the Govt. of Rajasthan by a notification dated 29.03.2008 in the name of "Singhania University". Therefore, the ''Samity'' is the creator of Singhania University. Shri D.C Singhania is the "Settlor" of the assessee trust. Based on the above facts, it was noted by the AO that the "'Samity'" was the interested person within the meaning of Section 13(3) of the IT Act. The AO noted that the fund so transferred of Rs.22,83,087/- from the 'Trust' to the 'Samity' was for the mutual benefit, as both the assessee 'Trust' & 'Samity' were claiming exemption u/s 11 on income of Rs.22,83,087/-. Therefore, the AO observed that the assessee is not entitled to the benefit of tax exemption u/s 11.

The AO after going through the records furnished by assessee concluded that the transactions between assessee 'Trust' and the 'Samity', which have been claimed by the assessee as application of its current year's income are held not bona fide. Also, there was clear falsification in the written submission as submitted by assessee. There was clear violation of the provision u/s Page | 2 Singhania Foundation Education Trust ITA N o .1368 / Ko l/ 2016 As s e ss m e nt Y ea r : 2 010- 11 13(1)(c). There was also no legal distinction between Singhania Foundation Education 'Trust' and Singhania Foundation Education 'Samity'. Hence, the AO disallowed the benefit u/s 11 of the Act.

4. Aggrieved by the order of the AO, the assessee filed an appeal before the ld. CIT(A), who has confirmed the addition made by the AO. We noted that the ld. CIT(A) took a different stand and confirmed the addition made by the AO, that is, denied the exemption U/s 11 of the Act. The stand taken by the ld. CIT(A) was that in assessee`s case, the Explanation below sub-section (2) of Section 11 is applicable. The CIT(A) observed that the assessee had made payments to a university approved u/s 10(23C)(vi), thus there cannot be claim of deduction at both ends: that is, i) as application by the assessee and, ii) as income by the recipient. Thus, the ld. CIT(A), did not treat such payment as application of income by relying Explanation below sub section (2) of section 11 of the Act. The CIT(A) noted that by virtue of explanation below sub-section (2) of Section 11 of the Act, such payments should not be treated as application of income and this way, the CIT(A) denied the exemption U/s 11 of the Act.

5. Not being satisfied with the order of ld. CIT(A), the assessee is in appeal before us. The ld. Counsel for the assessee has submitted before us that ld. CIT(A) was wrong in denying benefit u/s 11 of the Act by applying Explanation of section 11(2) of the I.T Act. The ld. CIT(A) ignored the fact that the sum of Rs.22,83,087/- has been applied/spent for educational purposes out of current year's income. The ld. Counsel also pointed out that ld. CIT(A) has dealt with the issue which was not the subject matter of the assessment order. Therefore, the ld. CIT(A) passed the order altogether on different footing and on different logic by applying the explanation of section 11(2), which is not acceptable. Whereas, the ld. AO denied the exemption, based on the stand taken by him, that the transactions between assessee 'Trust' and the 'Samity' were not bona fide and there was violation of the provision of 13(1)(c) of the Act. The AO also observed that there was no legal distinction between Singhania Foundation Education 'Trust' and Singhania Foundation Education 'Samity', there were common trustees and they were using the trust funds for personal benefits, that is, Singhania Foundation Education 'Samity', was Page | 3 Singhania Foundation Education Trust ITA N o .1368 / Ko l/ 2016 As s e ss m e nt Y ea r : 2 010- 11 the interested person within the meaning of section 13(3) of the I.T. Act, but the Counsel pointed out thatthe said observation of AO is factually incorrect. The ld. Counsel for the assessee pointed out that assessee made a payment to a university approved u/s 10(23C)(vi) of the Act, which is a donation for charitable purpose and falls in the definition of charitable activities. The assessee trust derived income from property held by the trust which was transferred to Singhania University which is run by Singhania Foundation Education Samity. The counsel stated that the amount of Rs.22,83,087/- have been applied for Charitable purpose viz. educational activities by Singhania Foundation Education Trust, through its service provider LFMS consultants. The said consultant was engaged by Singhania University to manage payment of its vendors, staff and employees payroll etc. The payments had been made through RTGS.

6. On the other hand, the ld. DR for the Revenue has submitted that it is not clear that which is the property from which the Trust had derived rental income. It is also not clear that why the assessee trust used the services of LFMS consultants for this small amount. The assessee trust did not submit the agreement copy with LFMS consultants. The assessee trust also did not submit agreement copy of rental income, that is, from whom the assessee trust is getting rental income. Whether assessee is the owner of rental income, and the property from whom the rental income was derived, had not been proved by the assessee, therefore these basic information was not available on the record of AO, hence order passed by AO should sustain.

7. We have head the rival submissions and perused the materials available on record, we note that Assessing Officer denied the exemption under section 11 of the Act, based on the reason that income of Rs.22,83,087/- of Singhania Foundation Education Trust (in brief 'Trust') was transferred to Singhania Foundation Education Samity (in brief 'Samity') for mutual benefit and both have a common key person namely Shri D.C. Singhania who have substantial interest in both, that is, in 'Trust' as well as in 'Samity'. The AO also noted that facts and circumstances of the case is not coming within the exceptional circumstances provided in the provisions of section 13(1) (c ) of the Act. Another stand taken by the Assessing Officer to deny the exemption Page | 4 Singhania Foundation Education Trust ITA N o .1368 / Ko l/ 2016 As s e ss m e nt Y ea r : 2 010- 11 under section 11 of the Act was that the said amount of Rs.22,83,087/- was directly deposited in the bank account of the various persons without routing through assessee's Trust accounts, that is, the said money was routed through separate organizations namely, International Legal Consultants Ltd. and Law Firm Management Services Ltd( LFMS).

We note that ld.CIT(A) took a different stand to deny the exemption which was not arising out of the assessment order passed by Assessing Officer under section 143(3)/11 of the Act. The ldCIT(A) held that in case of assessee trust under consideration, the explanation below sub-section (2) of Section 11 are applicable, as the trust made payments to a university approved under section 10(23C)(vi), therefore, there cannot be claim of deduction at both ends, that is, an application by the assessee and as income by the recipient. Therefore, CIT(A) held that such payments should not be treated as application of income as per explanation of section 11(2), and this way, he denied the exemption.

We note that as per submissions of ld DR for the Revenue, the basic information were not available on record such as:

(i)Property from which the rental income of the trust has derived, that is rental agreement and assessee`s Trust entitlement to receive rental income.
(ii) Agreement between Singhania Foundation Education 'Trust' and Singhania Foundation Education 'Samity' about use of services of service providers namely, International Legal Consultants Ltd. and Law Firm Management Services Ltd( LFMS).

Based on the factual position explained above, we are of the view that neither the stand taken by Assessing Officer nor the stand taken by CIT(A) is justifiable as per the provisions of law. We are of the view that donation given by assessee trust to a university approved under section 10(23C)(vi) is for charitable purpose subject to verification of the basic information which were not available on record, as per Ld. DR, such as:(i) Property from which Page | 5 Singhania Foundation Education Trust ITA N o .1368 / Ko l/ 2016 As s e ss m e nt Y ea r : 2 010- 11 the rental income of the trust has derived, that is rental agreement and assessee`s Trust entitlement to receive rental income. and (ii) Agreement between Singhania Foundation Education 'Trust' and Singhania Foundation Education 'Samity' about use of services of service providers namely, International Legal Consultants Ltd. and Law Firm Management Services Ltd( LFMS).

Therefore, we are of the view that this issue requires a fresh examination at the end of the Assessing Officer. Therefore, we set aside the order of the ld. CIT(A) and remand the matter back to the file of AO and direct him to examine the basic information like agreement of rental income and agreement between assessee and service provider, as discussed above, and adjudicate the issue afresh, in accordance with the provisions of law, after giving opportunity to the assessee of being heard.

8. In the result, the appeal filed by the assessee, is allowed for statistical purposes.

Order pronounced in the open court on this 29/11/2017.

                   Sd/-                                          Sd/-
          (A. T. VARKEY)                                (DR. A.L.SAINI)
 याियक सद य / JUDICIAL MEMBER                 लेखा सद य / ACCOUNTANT MEMBER
कोलकाता /Kolkata; दनांक
Dated 29/11/2017
RS,SPS

आदेशक ितिलिपअ िे षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant - Singhania Foundation Education Trust
2. यथ / The Respondent-D DIT ( Ex em pt )- 1, Ko lk at a
3. आयकरआयु (अपील) / The CIT(A), :Kolkata.
4. आयकरआयु / CIT
5. िवभागीय ितिनिध, आयकरअपीलीयअिधकरण, कोलकाता/ DR, ITAT, Kolkata
6. गाडफाईल / Guard file.

स यािपत ित //True Copy// By Order Senior Private Secretary, Head of Office/D.D.O, I.T.A.T, Kolkata Benches, Kolkata.

Page | 6