Income Tax Appellate Tribunal - Indore
Abundant Life Society , Bhopal vs Assessee on 19 October, 2011
IN THE INCOME TAX APPELLATE TRIBUNAL,
INDORE BENCH, INDORE
BEFORE SHRI JOGINDER SINGH, J.M. AND SHRI R.C.SHARMA, A.M.
PAN NO. : AABAA3253D
I.T.A.No. 601/Ind/2010
Abundant Life Society, CIT,
MIG 352, vs Bhopal
9B,Saket Nagar,
Bhopal.
Appellant Respondent
Appellant by : Written submissions
Respondent by : Shri Arun Dewan, Sr. DR
Date of Hearing : 19.10.2011
Date of : 31.10.2011
pronouncement
ORDER
PER R. C. SHARMA, A.M.
This is an appeal filed by the assessee against the order of ld. Commissioner of Income-tax, Bhopal dated 30.08.2010 passed u/s 12AA of the Income-tax Act, 1961.
-: 2: -
2. We have heard the ld. Senior D.R. and gone through the written submissions filed by the assessee which is placed on record.
3. The facts, in brief, are that the assessee i.e. ABUNDANT LIFE SOCIETY is a charitable society registered with the Registrar of Societies, Madhya Pradesh. It was created on 28.10.1997 under the provisions of the Societies Registration Act, 1973. The assessee had applied for registration u/s 12A of the Income-tax Act, 1961, but the CIT, Bhopal, through his order dated 30.8.2010 held that the registration u/s 12AA of the Act cannot be granted to the assessee because only such individual can become the member of society who follows the basic principle of Bible and Society has not submitted original copy of instrument creating the Institution i.e. Trust Deed and accordingly rejected the same.
4. Against the above order, the assessee is in further appeal before us. We have gone through the orders of the authorities below and found from record that sub clause 5 of clause 7 of the Bye laws of Society prescribes that only such 2
-: 3: -
individual can become a member of the applicant society who has devoted his whole life to the service of Lord Jesus Christ and who follow the basic religious principles of the applicant Society i.e. Bible. It is true that one of the basic conditions for grant of membership of society is that only such individual can become a member of the applicant society who has devoted his whole life to the service of Lord Jesus Christ and who follows the basic religious principles of the applicant Society i.e. Bible but as per the objects of the society it is created for charitable work for all and without any discrimination on the basis of cast, religion & color. As per the objects of the society it is created for the upliftment of the weaker section of the society, work for literacy mission for poor children and rural public, to provide school, hostel, hospital, library and education facility to poor and illiterate children, to give higher education and also help poor and eligible children through books, uniforms and economic help and thus, work for the relief of poor and the general public and there is no discrimination on the basis of cast, religion & color. 3
-: 4: -
5. From the record, we found that the assessee had submitted details of three years charitable work done by the society in financial year 2006-07, 2007-08 and 2008-09 to CIT, Bhopal, in response to his notice dated 26.7.2010 as well as to ACIT, 1(1), Bhopal in response to his notice dated 5.7.2010. Hon'ble both the authorities have not objected on the charitable work of society that means they are satisfied about the charitable activities of society. The ld. CIT in his order has not doubted the objects of the society and also has not stated that the society was not created for public charity and its income had not been utilized for that purpose or the property held by it was used for the benefit of the trustees or their families but the objection of CIT was that only such individual can become a member of the applicant society who has devoted his whole life to the service of Lord Jesus Christ and who follows the basic religious principles of the applicant society i.e. Bible. That reason cannot be a valid ground for refusing registration to a society which is created having the main object of charitable purpose. Registration u/s 12AA cannot be refused to a society on the basis that there is a 4
-: 5: -
clause in the bye laws of the society that only such individual can become a member of the applicant society who has devoted his whole life to the service of Lord Jesus Christ and who follows the basic religious principles of the applicant Society i.e. Bible.
6. The assessee trust could not be debarred and excluded form registration u/s 12A as its objects were both charitable and religious. A trust which is for religious purposes only is excluded and debarred from registration.
7. With regard to the observation of the CIT that the assessee trust has not submitted the original copy of instrument creating the institution i.e. Trust deed, we found that the assessee society has only one original copy of instruments creating the Institutions i.e. bye laws, therefore, it has submitted certified copy of instruments creating the Institutions i.e. bye laws to CIT, Bhopal as well as ACIT, 1(1), Bhopal. Apart from submitting certified copy of instruments creating the Institutions i.e. bye laws to CIT, Bhopal as well as ACIT, 1(1), Bhopal, assessee society has submitted various other documents required by CIT, Bhopal, in response to his 5
-: 6: -
notice dated 26.7.2010 as well as to ACIT, 1(1), Bhopal, in response to his notice dated 5.7.2010. However, both the authorities have not objected on the certified copy of bye laws of society in case of any doubt they could had asked the original copy of bye laws of assessee society through their above mentioned notices.
8. In view of the above discussion, we do not find any merit in the action of the CIT for refusing grant of registration u/s 12A of the Income-tax Act, 1961.
9. In the result, the appeal of the assessee is allowed.
This order has been pronounced in the open court on 31st October, 2011.
Sd/- Sd/-
(JOGINDER SINGH) ( R.C.SHARMA)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated : 31st October, 2011.
CPU*
2010
6