Income Tax Appellate Tribunal - Jaipur
Akhil Bharatvarshiya Papeek Ashram ... vs Cit Exemption, Jaipur on 26 May, 2025
vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES,"B" JAIPUR
Jh jkBkSM+ deys'k t;UrHkkbZ] ys[kk lnL; ,o Jh ujsUnz dqekj] U;kf;d lnL; ds le{k
BEFORE: SHRI RATHOD KAMLESH JAYANTBHAI, AM & SHRI NARINDER KUMAR, JM
vk;dj vihy la-@ITA No. 1184 & 1185/JPR/2024
fu/kZkj.k o"kZ@Assessment Year : 2024-25
Akhil Bharatvarshiya Papeek cuke CIT Exemption,
Ashram Trust, Vs. Jaipur
Ajmer Road, Choti Basti, Ajmer
Pushkar, Ajmer
LFkk;hys[kk la-@thvkbZvkj la-@PAN/GIR No.: AAATA8639F
vihykFkhZ@Appellant izR;FkhZ@Respondent
fu/kZkfjrh dh vksj l@
s Assessee by : Sh. Nikhilesh Kataria, CA
jktLo dh vksj ls@Revenue by: Mrs. Alka Gautam, CIT-DR
lquokbZ dh rkjh[k@Date of Hearing : 26/05/2025
mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 26/05/2025
vkns'k@ORDER
PER: RATHOD KAMLESH JAYANTBHAI, AM These two appeals are filed by assessee and are arising out of the order of the Learned Commissioner of Income Tax (Exemption), Jaipur [for short 'CIT(E)] passed under section 12AB and 80G of the Income Tax Act, 1961 [ for short Act ] both dated 19.07.2024 respectively.
2ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust 2.1 In ITA No. 1184/JP/2024 the assessee has raised the following grounds: -
1. The order passed by Id. CIT Exemption in form no. 10AD is bad in law as well as on the facts of the present case and hence the same is liable to be quashed
2. The Id. CIT Exemption, Jaipur erred in law as well as on the facts of the present case in rejecting registration application made by the assessee u/s 12AB of the Act and accordingly it may be directed to grant exemption sought by the assesseee
3. The Id. CIT Exemption erred in law as well as on the facts of the present case in not giving full opportunity to the assessee before rejecting of application made by the assessee and hence the rejection of application is bad in law and on facts of the present case
4. The Id. CIT Exemption erred in law as well as on the facts of the present case in holding the objects of the assessee for the benefit of a particular community which is incorrect on facts and hence such findings may be quashed
5. The Id. CIT Exemption erred in law as well as on the 0 facts of the present case in holding the activities of the assessee as non-genuine which is incorrect on facts and hence such findings may be quashed
6. The Id. CIT Exemption erred in law as well as on the facts of the present case in holding the dissolution clause of the assessee as not being charitable which is based on misinterpretation of facts on record and hence such findings are prayed to be quashed
7. The assessee prays your goodself indulgence to add, amend, modify or delete all or any ground of appeal on or before the date of hearing 2.2 In ITA No. 1185/JP/2024 the assessee has raised the following grounds: -
"1. The order passed by ld. CIT Exemption in form no. 10AD is bad in law as well as on the facts of the present case and hence the same is liable to be quashed
2. The Id. CIT Exemption, Jaipur erred in law as well as 0 on the facts of the 3 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust present case in rejecting registration application made by the assessee u/s 80G of the Act and accordingly it may be directed to grant exemption sought by the assessee
3. The Id. CIT Exemption erred in law as well as on the 0 facts of the present case in not giving full opportunity to the assessee before rejecting of application made by the assessee and hence the rejection of application is bad in law and on facts of the present case.
4. The Id. CIT Exemption erred in law as well as on the facts of the present case in holding that the assessee violated conditions for granting of registration u/s 80G which is contrary to the law and facts on record and consequently rejection of application is also bad in law
5. The assessee prays your goodself indulgence to add, amend, modify or delete all or any ground of appeal on or before the date of hearing.
3. The assessee-applicant vide application in form no. 10AB sought registration u/s.12AB of the Act. In that proceeding ld. CIT(E) gave four opportunity to the assessee to substantiate their claim of registration. Vide letter dated 29.06.2024 the assessee was asked to resolve various queries raised by the ld. CIT(E) but the assessee - applicant did not file the complete details and therefore, the application for registration of the applicant-trust as was rejected for registration u/s 12AB of the Act was rejected on the following grounds recording the reasons thereof : -
• Discrepancies in dissolution clause • Object for the benefit of particular community • Non Genuineness of Activities.4
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust
4. Aggrieved from that order of rejection u/s 12AB of the Act, assessee preferred the present appeal before this Tribunal on the ground as reproduced hereinabove. To support the various grounds raised by the assessee, ld. AR of the assessee, has filed the written submissions in respect of the various grounds raised which reads as follows;
GOA 1,2,4,5,6: The order passed is bad in law Brief Facts: The assessee is a registered charitable trust under the Rajasthan Public Trust Act, 1959 (refer clause (iv) PB 4). The trust is established on dt.28- 11-1963 and the first trust deed is enclosed at PB 56-62.
The trust deed was modified in the year 2018 and the revised instrument dt.12-3- 2018 is placed at PB 63-69.
The assessee was also duly registered u/s 12A of the Income Tax Act since 10- 5-2002 and a copy of the certificate u/s 12A is placed at PB 52.
Later the assessee was again issued registration u/s 12A in form 10AC on dt.30- 3-2022 from AY 2022-23 to AY 2026-27 with unique registration no. AAATA8639FE20213.
In the new regime for charitable trusts, the assessee again filed form no. 10AB on dt.2-1-2024, a copy of which is placed at PB 32-40 for seeking registration u/s 12AB of the Act. The application was made under sub-section (iii) of clause (ac) of sub section (1) of section 12A. This application was rejected for three reasons as would appear from the last page of the order passed by the ld. CIT (Exemption) (herein after referred to as the CIT) precisely on the following three grounds:
a. Discrepancy in dissolution clause-trust is revocable b. Object for the benefit of the particular community c. Non genuineness of activities Now the assessee filed this appeal against the rejection of the application.
Our Submission:5
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust Assessee a very old trust: It is extremely relevant to mention that the assessee trust is a very old trust carrying out its activities since year 1969 and there is no finding of the ld. CIT that in the past years any of the activities of the trust were found non-genuine or the objects were not eligible for registration as charitable trust. There being no change in the activities of the trust in the year under consideration, prima facie the activities of the trust cannot be held to be non- genuine or objects non-charitable.
Without prejudice to above, at the outset it is submitted that the three grounds on which the application made by the assessee is rejected is misconceived and contrary to the facts and evidences on record and the same is being discussed herein below:
I. OBJECT OF THE TRUST NOT SOLELY FOR PAREEK SAMAJ Objects are not for benefit of particular community: The ld. CIT has stated that the trust has been established trust is actually meant for activity and assets are created for Pareek samaj only. We may submit that the observation of the ld. CIT is apparently incorrect. The objects of the assessee trust are duly appearing in modified trust deed at PB 63-64 which are as follows: 3(1) पारीक समाज के सामािजक, सां कृ ितक, शै िणक, आिथ क एवं नैितक उ थान हेतु यास करना। 3(2) समाज के सवा गीण िवकास हेतु यास करना 3(3) यथासभं व समाज के कमजोर वग िवशेषकर अनपढ़, बेरोजगार, िवधवाओ क) सहायता करना, उ*च िश ा ा, करने वाले वजातीय महा.भावो का सहयोग करना।
3(4) पु/कर म0 1मण, धािम क, व सामािजक काय2 से बहार से आने वाले महानभु ावो को आ3म म0 ठहरने क) सिु वधा उपल5ध करना।
3(5) सं था क) िविभ.न गितिविधय6 क) जानकारी समय समय पर प7 पि7काओ एवं अ.य काशन 8ारा समाज के सद य6 को उपल5ध करना।
3(6) उपरो: के साथ इन उदे<य6 क) ाि, के िलए िव=ीय साधन जटु ाना इस हेतु समाज के लोगो /बधं ओ ु से आव<यक सहयोग, चंदा, दान, आिद ा, करना।
3(7) यथा संभव गरीब व असहाय के िलए ?) मेिडकल कA प आयोिजत करना। From the above objects it is clear that the objects are not limited to the welfare of Pareek samaj but the trust is meant for activities for the entire society including the poor and helpless people and therefore the conclusion drawn by the ld. CIT is apparently incorrect.6
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust Ld. CIT has not considered all the objects: In the order passed, the ld. CIT has not reproduced object no. 3(4) and 3(7) as the same is not appearing in the order at page 5-6 of the order where this issue is considered. Apparently the ld. CIT has failed to take into consideration two vital clauses which were directly linked to the charitable activities for the entire society. Except in clause 3(1), there is nothing to suggest that the activities shall be for Pareek Samaj only.
Charitable activities carried out by the trust: The complete description of the charitable activities carried out by the trust is appearing in the reply submitted before the ld. CIT at PB 11:
We provide service of hospitality to pilgrims coming to Pushkar in our ashram including food at free of cost. We also provide ashram for marriage of poor girls at free of cost. However any other miscellaneous facility require for marriage are taken from outsiders and expenses of the same reimbursed by booking families like generator expenses, decoration and other related services. We also provide food without stay and without any charges to poor and needy people. We also held medical camp at our ashram for poor and needy people at free of cost. A 24*7 drinking water facility is also provided at our ashram through water cooler for every person. Every time we charge just nominal charges to stop misuse and undue advantage of ashram. Our ashram is always available for cultural activities without any charges like shiv katha, Ram Katha, Bhagwat Katha and other related cultural activity. This ashram is also meant for free of cost educational tour stays of students and at the mean time we have educational stationary for student's development at free of cost. It is a Ritual of Rajasthan that every person who have visited Char Dham Yatra, the Yatra will not be Completed without taking bath in Holy Pushkar Kund, and also after "Asthi Visarjan" in Haridwar people visit and take bath in Holy Pushkar Kund. We provide free of cost stay, food and guide to every above cited persons. A photo of board sign showing this charitable facility is attached for your kind perusal. Thus it is not a case that the assessee carried out activities for any specific caste Charitable activities carried out for the entire society and not just for pareek samaj: There is incorrect observation of the ld. CIT that the trust is working only for Pareek samaj which is apparently incorrect and contrary to the information and evidences brought on record by the assessee. 7
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust Some of the activities carried out by the trust are as follows which were submitted before the ld. CIT in its response PB 1-31 1 31 and the relevant reply is appearing at PB 12-13:
13:8
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust It is clear the assessee trust carried out activities for the entire society as well as needy and helpless and not ju just st for Pareek Samaj and the observation of the ld. CIT is incorrect and unjustified.
Bills, Images and evidences of the activities also submitted: The assessee has submitted bills and evidences and also images in support of the activities carried out by it.. Some of the relevant images are placed from PB 130-141 130 and 144 and further copies of forms and supporting have been submitted at PB 145-159. 145 Specific attention of the hon'ble Bench is invited to PB 130-134 130 134 showing that the activities were for the entire society and not just limited to Pareek Samaj Incorrect allegation on boarding and lodging arrangements of children: The ld.
CIT has also alleged at page 6 of the order that the trust has only made boarding and lodging arrangements for Pareek samaj childre children n only. However this allegation is factually incorrect in so far as the free facilities were available for the 9 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust entire society and not just limited to Pareek Samaj. The relevant forms and supporting are placed from PB 145-159 and specifically at PB 149-153,156-159 the forms of children of other caste are placed to whom financial and other assistances was given by the trust.
Thus the very observation of the ld. CIT is incorrect and consequent assumptions are also misplaced and uncalled for.
No 'specified violation' as defined u/s 12AB(4)(d) in the present case: The ld. CIT has referred to the provisions of clause (d) of sub section (4) of section 12AB which read as under:
Explanation.--For the purposes of this sub-section, the following shall mean "specified violation",--
(d) the trust or institution established for charitable purpose created or established after the commencement of this Act, has applied any part of its income for the benefit of any particular religious community or caste; or However as already explained with facts and evidences that in the case of the assessee the activities were not for any specific community but for the society as a whole and therefore, the registration cannot be denied by invoking of above clause Decisions quoted by ld. CIT distinguishable, not correctly interpreted and rather support the case of the assessee: The ld. CIT has referred to two decisions of Hon'ble Supreme Court on page 7 of its order in case of Dawoodi Bohara and also Palghat Shadi Mahal Trust. However, both the decisions do not support the case of the revenue.
Hon'ble ITAT Jaipur such interpretation incorrect in similar circumstances: The Hon'ble Jaipur ITAT has found similar interpretation made by the ld. CIT holding the trust for specific community as incorrect. Please refer to the decision in case of Porwal Yuvak Sangh, Kota vs. CIT Exemption ITA No.708/JPR/2024 dt.20-12- 2024, a copy of which is enclosed herewith.
Without prejudice to above Section 13(1)(b) cannot be made basis at the time of registration: In the instant case, the ld. CIT quoted provisions of section 13(1)(b) for coming to the conclusion that assessee is not eligible for registration as charitable trust. Though the object of the assessee were not for any specific community as has been discussed above still without prejudice to the same it is submitted that the 10 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust provisions of section 13(1)(b) will come into picture only when determining issue of allowing exemption u/s 11 r/w 12 of the Act and not at the time of registration.
Even the decision of Hon'ble Supreme Court in Dawoodi Bohara which is quoted by the ld. CIT is also in respect of exemption to the assessee and not in respect of registration. The decision itself talks of circumstances in which the decision was delivered. The relevant extract is being reproduced herein below:
COMMISSIONER OF INCOME TAX vs. DAWOODI BOHARA JAMAT (2014) 268 CTR (SC) 1
16. Therefore, under the scheme of the Act, ss. 11 and 12 are substantive provisions which provide for exemptions available to a religious or charitable trust. Income derived from property held by such public trust as well as voluntary contributions received by the said trust are the subject-matter of exemptions from the taxation under the Act. Secs. 12A and 12AA detail the procedural requirements for making an application to claim exemption under ss. 11 or 12 by the assessee and the grant or rejection of such application by the CIT. A conjoint reading of ss. 11, 12, 12A and 12AA makes it clear that registration under ss. 12A and 12AA is a condition precedent for availing benefit under ss. 11 and 12. Unless an institution is registered under the aforesaid provisions, it cannot claim the benefit of ss. 11 and 12.
Sec. 13 enlists the circumstances wherein the exemption would not be available to a religious or charitable trust otherwise falling under s. 11 or 12 and therefore, requires to be read in conjunction with the provisions of ss. 11 and 12 towards determination of eligibility of a trust to claim exemption under the aforesaid provisions.
Thus without prejudice to above submission the above decision clearly held that the application of section 13(1)(b) to be seen at the time of assessment for determining exemption Further the headnotes of the decision in case of Palghat Shadi Mahal Trust read as follows:
COMMISSIONER OF INCOME TAX vs. PALGHAT SHADI MAHAL TRUST (2002) 254 ITR 212 (SC) Charitable Trust--Exemption under s. 11--Disqualification under s.
13(1)(b)-- Trust for benefit of Muslims--Trust created for educational social, economic and religious development of Muslims as recognised by Muslim Law-- Extension of benefits to other communities impermissible-- Trust disqualified under s. 13(1)(b) from availing benefit of s. 11 11 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust The above decision is in respect of eligibility of exemption of the assesse u/s 11 r/w 12 and not registration and therefore, inapplicable on the fact of the present case In this regard, we may also refer to Hon'ble Gujarat High Court decision which is delivered on the new section 12AB of the Act COMMISSIONER OF INCOME TAX (EXEMPTION) vs. JAMIATUL BANAAT TANKARIA (2024) 8 NYPCTR 1456 (Guj)
7. In view of the findings recorded by the Tribunal, supported by decision of this Court in case of CIT vs. Bhaya Kutchhi Dasa Oswal Jain Mahajan Trust (2017) 8 IRT-OL 493 (Guj) that the objects of the trust are not wholly for the benefit of a particular religious community, but are largely charitable in character for general public at large and for the purpose of granting registration under s. 12A of the Act, the provision of s. 13(1)(b) cannot be referred to. Sec. 13(1)(b) is to be applied while granting exemption to the trust. In view of above finding, we do not 4 / 5 find any question of law much less any substantial question of law arises for consideration.
8. The appeal is accordingly dismissed.
The fact of the case of the assessee are identical and therefore, the findings of the above decisions are squarely applicable in the present case also and accordingly the provisions of section 13(1)(b) cannot be referred.
Reason for non-reply to the show cause notice: Though the issue is self- explanatory as the 'objects as a whole' do not lead to conclusion that the activities of the trust are for Pareek samaj only however still it is accepted that the reply could not be furnished to the show cause notice issued by the ld. CIT. The reason for non-reply to the notice was due to omission to file reply on the part of the consultant of the assessee CA Manish Pareek. The trust has duly forwarded the notice to the office of CA Manish Pareek however due to omission, the reply could not be made. However the ld. CIT has not allowed any further opportunity despite the case not time barring immediately.
All facts already on record-incorrect interpretation by ld. CIT-non reply not fatal to the case of the assessee: Though there was genuine omission in filing reply to the show cause notice still it was not fatal in as much as the complete information and evidences were already on record and it was only matter of incorrect interpretation by the ld. CIT which lead to rejection of application. Therefore, per se this issue can very well be decided by the hon'ble ITAT as all facts and evidences being on record.
II. LD. CIT INCORRECTLY HELD TRUST REVOCABLE 12 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust Incorrect facts considered by the ld. CIT in respect of dissolution clause: T The dissolution clause of the assessee is appearing at PB 69 and the same read as under:
Thus it is clear that on dissolution of the trust the assets will not go back to the founders or trustees of the trust. However the ld. CIT has observed as follows on page 5 of the order:
"The purpose of having dissolution clause in the constitution of a charitable institution is to ensure that even if the trust/institution is wound up, the assets/income of the trust/institution will not be used for any other purposes except for the purposes of the trust and the same can also be transferred to other similar charitable institution provided that the objects are similar in nature. While in instant case clause says that in event of dissolution, properties will go to founde founderr trustee or other trustees and they are free to use the same as per their will. Thus in case of assessee it is revocable trust, which can be used for benefit of trustees in event of dissolution. In view of the same, the applicant has failed to justify its irrevocable public charitable nature. Therefore, the application filed by the applicant is liable to be rejected. (page 5 of the order) Thus the ld. CIT incorrectly read the dissolution clause to hold that in the event of the dissolution the propertie propertiess will go to the founder trustee and they will III. ACTIVITIES OF THE ASSESSEE ARE GENUINE The ld. CIT has concluded on the page 12 of the order that the activities of the assessee are not verifiable and it cannot be determined whether the assessee is genuinely nuinely carrying out activities as per the objects. However this observation of the ld. CIT is incorrect as has been explained below: 13
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust Assessee provided complete details, bills, vouchers and evidences as desired: We may submit that the assessee has duly provided the details, information and books of accounts extracts as and when desired and its incorrect observation of the ld. CIT as is explained below.
The ld. CIT has given the summary of the information on page 12 of the order which was allegedly not provided in the proceedings. Now we are giving herewith the explanation thereof:
S.No. Issue Response PB
1 Not furnished details of activities as asked Complete details of charitable PB 11
vide this office letter dated 10.04.2024 activities were given alongwith the PB 12
amount expended on major activities (response dt.5-
5-2024)
2 Bills/vouchers of expenses, bank Assessee submitted bank statement PB 11 point
book/cash book, ledger a/c, payments of no.3
all payments
PB 15
PB 97-99
3 Not furnish details of donation of Rs. Appeallant donate amount Rs.11000 PB 13
11,000/- given to Mahrishi Parashar to Mahrishi Parashar trust for "Vivah PB 112
Pareek Sewa Samiti, Chomu, which is not Sammelan" which is cover under the
as per objects of the trust. trust objects and in support of our
context we submit the receipt of
Donee trust for the above mention
objects
4 Not furnish annual accounts for the F.Y. - Duly furnished financial PB 4
2023-24 statements for the Fy 2022- PB 160-171
23 and 2020-21
- FY 2023-24 were not audited
till the time of proceeding
-
5 No details furnish that the trust has done List of activities performed by trust in PB 12
beneficiary activities related to non- Pareek response submitted dt.05.05.2024 PB 13
and Pareek Samaj PB 149-153
PB 156-159
6 As per I/E account, ashram/bhawan No rental income as already PB 11 point
running on rent, not furnish any details of submitted before Ld. CIT (exemption) no.2
such expense.
7 Not furnish details of rental income from No rental income as already PB 11 point
Pareek Bhawan submitted before Ld. CIT (exemption) no.2
8 Not furnish details of 13(3) persons No payment made to such persons PB 11 point
no. 5
14
ITA No. 1184 & 1185/JP/2024
Akhil Bharatvarshiya Papeek Ashram Trust
The ld. CIT observed submission of bills and vouchers in order u/s 80G: It is notable that the ld. CIT himself has observed in the order passed in form no.10AD rejecting application u/s 80G of the Act. "3.1 On perusal of the details of charitable activities and bills/ vouchers, the trust society as organised--------" (page 3 of ld. CIT -form 10AD) Thus the ld. CIT has himself observed submissions of bills and vouchers by the assessee and therefore, subsequent allegation of not submitting bills/ vouchers is contrary to the facts on record Therefore, in the light of the above facts and circumstances of the case the assessee may please be directed Without prejudice to above GOA 3: The ld. CIT(Exemption) not provided proper opportunity of being heard Brief facts: In this case, the ld. CIT has passed the order after observing that no reply to the show cause notice has been received. Reason for non-reply to the show cause notice: The reason for non-reply to the notice was due to omission to file reply on the part of the consultant of the assessee CA Manish Pareek. The trust has duly forwarded the notice to the office of CA Manish Pareek however due to omission, the reply could not be made.
However the ld. CIT has not allowed any further opportunity despite the case not time barring immediately.
Had a proper opportunity in light of principle of natural justice be provided the assessee could have explained its stand on the issue raised in the show cause notice.
Therefore without prejudice to the ground that the ld. CIT is prayed to be directed to allow registration u/s 12AB of the Act, the application may please be restored back to 15 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust
5. To support the contention so raised in the written submission reliance was placed on the following evidence / records / decisions:
Sr. Particulars Pages
1. Copies of responses before ld.CIT(Exemption) 1-31
2. Copy of Form No. 10AB for registration under section 12AA 32-40
3. Copies of Hearing Notices issued by ld.CIT(Exemption) 41-51
4. Copy of order u/s 12A(a) dt.10.05.2002 52
5. Copies of Trust registration, trust deed and MOA and AOA 53-72
6. Copy of Form No. 10AB for registration under section 80G 73-81
7. Copies of responses before Ld. CIT (Exemption) 82-99
8. Copies of Hearing notices issued by Ld.CIT (Exemption) 100-102
9. Copy of declaration under section 13(1)(c) of The Act 103-105
10. Copy of Projected Receipts & payments account submitted before the 106
ld. CIT(Exemption)
11. Copy of List of corpus donations 107-111
12. Copy of relevant donation slip 112
13. Copies of Invoices in respect of expenditure incurred by the trust 113-119
14. Copies of land registration documents 120-129
15. Copies of photographs of social welfare events 130-141
16. Copies of demand notice and payment slip of Office of Nagar Palika, 142-143 Pushkar (Ajmer)
17. Copies of documents of free services of food and stay facilities for the 144-159 students and their parents
18. Copies of Form 10B along with Financials Statements for the FY 160-168 2020-21
19. Copy of Financial statements for the FY 2022-23 169-171 Case laws relied upon:
• CIT (Exemption) vs. Jamiatul Banaat Tankaria in Tax Appeal No. 968 of 2024 dated 9th Oct., 2024, (2024) 8 NYPCTR 1456 (Guj.)
6. The ld. AR of the assessee in addition to the above written submission so filed vehemently argued that so far as the reasons for discrepancies in dissolution clause, the assessee could not explain the same as the assessee could not reply to the last show cause notice in full. But in fact as per clause 17 of the trust deed already on record the 16 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust observations of the ld. CIT(E) and the clause which is available on record is contrary and needs to be explained before the ld. CIT(E). Therefore, in the interest of justice he submitted that the assessee be given a chance to cure that observation. As regards the other two observations, ld. AR of the assessee submitted that the assessee is registered and enjoining the benefit of section 11 & 12 since it inception from 28.11.1963 and in past, there was no observation of the kind that has been observed by the ld. CIT(E) and the activities are not for the benefit of any particular caste or community. In fact that observations and also curable as the assessee could not submit all the details and therefore, this observation. In the light of that argument he prayed that the matter be remanded back to the file of the ld. CIT(E) so as to clarify the issues raised in the application of registration u/s. 12AB of the Act.
7. As regards the application made for registration u/s. 80G of the Act the same was rejected on the ground that since the application for 12AB was rejected approval under section 80G cannot be granted and that the activities of the trust were considered as religious in nature, and therefore, that application so made on 03.01.2024 was rejected on 19.07.2024. 17
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust In that matter ld. AR of the assessee submission that since the matter for registration u/s. 12AB has been prayed to be restored, this is also required to be restored to the file of the ld. CIT(E) .
8. Per contra, the ld. DR relied upon the order of ld. CIT(E) and prayed that the rejection order are speaking and after giving sufficient opportunity to the assessee the finding of the ld. CIT(E) be sustained. She also submitted that observations for the dissolution clause was not got clarified and it is also correct observations of the ld. CIT(E) based on the reasons recorded in the order. It is also a finding of fact that the assessee working for the benefit of a particular community as is evident from the order and since the assessee could not clarify the complete details called for vide notice dated 29.06.2024, it was the assessee's noncompliance. Therefore, she submitted that in the absence of complete details, the observations of the ld. CIT(E) are to be considered. As regards the matter of recognition u/s 80G of the Act, ld. DR submitted that the observations of the ld. CIT(E) are also required to be sustained because the assessee could not submit the details called for.
9. We have heard the rival contentions and perused material available on record. The bench noted that the application u/s 12AB 18 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust of the Act was rejected on account of three reasons. The first reason was that there was discrepancy in dissolution clause. On the basis of the details available on record it is noted that the assessee much before changed that clause but could not so demonstrate before the ld. CIT(E), and the assessee has placed on record the modified trust deed. Based on this aspect of the matter, we feel that the observation so made is curable in nature and since the assessee admitted that in the last letter it could not file the complete details and that, the assessee be given a chance to rectify that observation. As regards the other two observations of ld. CIT(E) that the assessee works for the benefit of particular community and that its activities are not genuine, we find force that the assessee trust is working as a charitable trust since 1963 and has been assessed as such taking the benefit of sections 11 and 12 of the Act and therefore, the observations of the ld. CIT(E) that assessee works for a particular community and activities were not genuine come to be made as the assessee could not supply complete details in response to the letter issued on 29.06.2024. Based on the details placed on record in the paper book, we are of the considered view that the said observations also are curable in nature. Therefore, 19 ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust considering the reasons advanced the defects being curable in nature, we are of the considered view that the assessee applicant needs one chance to establish its stand on merits. Based on the overall facts as discussed herein above, bench adopts a lenient view and feels that the assessee should be given one more chance to produce documents before the ld. CIT(E) as regards application for registration u/s 12AB of the Act. In view of all facts and circumstances, the matter is restored to the file of ld. CIT(E) for afresh adjudication by providing by adequate opportunity of being heard to the assessee regarding the registration of the trust u/s 12AB of the Act. Thus, the appeal of the assessee i.e ITA No. 1184/JP/2024 is disposed off for statistical purposes.
10. Since we restore the appeal of the assessee regarding the registration u/s 12AB of the Act to the file of ld. CIT(E) for afresh adjudication as on outcome, the other appeal of the assessee u/s 80G of the Act is also restored the file of ld. CIT(E). Thus, the appeal of the assessee i.e ITA No. 1185/JP/2024 is also disposed off for statistical purposes.20
ITA No. 1184 & 1185/JP/2024 Akhil Bharatvarshiya Papeek Ashram Trust In the result, the appeals of the assessee in ITA No. 1184 & 1185/JP/2024 are disposed of for statistical purposes.
Order pronounced in the open court on 26/05/2025.
Sd/- Sd/-
¼ujsUnz dqekj½ ¼jkBkSM+ deys'k t;UrHkkbZ½
(NARINDER KUMAR) (RATHOD KAMLESH JAYANTBHAI)
U;kf;d lnL;@Judicial Member ys[kk lnL; @Accountant Member
Tk;iqj@Jaipur
fnukad@Dated:- 26/05/2025
*Ganesh Kumar, Sr. PS
vkns'k dh izfrfy fivxzfs 'kr@Copy of the order forwarded to:
1. The Appellant- Akhil Bharatvarshiya Papeek Ashram Trust, Ajmer
2. izR;FkhZ@ The Respondent- CIT, Exemption, Jaipur
3. vk;dj vk;qDr@ The ld CIT
4. vk;dj vk;qDr¼vihy½@The ld CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur
6. xkMZQkbZy@ Guard File (ITA Nos. 1184 & 1185/JP/2024) vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar