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 13, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Maruthi Educational Society,, ... vs Assessee

                 IN THE INCOME TAX APPELLATE TRIBUNAL

                  HYDERABAD      "A " BENCH, HYDERABAD
    BEFORE CHANDRA POOJARI, ACCOUNTANT MEMBER AND
           SHRI SAKTIJIT DEY, JUDICIAL MEMBER


   ITA No./        Asst.        Appellant/               Respondent
   C.O. No.        Year       Cross-Objector
 (in ITA No.)

1577/Hyd/2011 2003-04       M/s. MGR Educational Asstt. Commissioner of
1578/Hyd/2011 2004-05       Society, Hyderabad   Income-tax,        Central
                                                 Circle-I, Hyderabad
                            (PAN AAATM 8546 M)

1547/Hyd/2011     2003-04   Astt Commissioner of M/s. MGR Educational
1548/Hyd/2011     2004-05   Income-tax      Central Society, Hyderabad
1549/Hyd/2011     2005-06   Circle-I, Hyderabad.
1550/Hyd/2011     2006-07                          (PAN AAATM 8546 M)
1551/Hyd/2011     2007-08
1552/Hyd/2011     2008-09
1553/Hyd/2011     2009-10

1415/Hyd/2011 2005-06       Astt Commissioner of M/s.Maruthi      Educational
1416/Hyd/2011 2006-07       Income-tax      Central Society,        Dundigul,
1417/Hyd/2011 2007-08       Circle-I, Hyderabad     Qutubullapura    Mandal,
                                                    R.R.District.

                                                   (PAN AAATM 8546 M)


1537/Hyd/2011     2004-05   M/s.Maruthi    Educa- Astt   Commissioner    of
1538/Hyd/2011     2005-06   tional        Society, Income-tax       Central
1539/Hyd/2011     2006-07   Dundigul, Qutubulla- Circle-I, Hyderabad
1540/Hyd/2011     2007-08   pur           Mandal,
1308/Hyd/2011     2003-04   R.R.District.

                            (PAN AAATM 8546 M)


  58/Hyd/2011     2003-04   Astt Commissioner of M/s.Maruthi      Educational
(in ITA 1308/-              Income-tax      Central Society,        Dundigul,
   Hyd/2011)                Circle-I, Hyderabad     Qutubullapura    Mandal,
                                                    R.R.District.

                                                   (PAN AAATM 8546 M)
                                     2       ITA No.1577/Hyd/2011 & Others
                                        M/s.MGR Educational Society Hyd & Anr.


                      Assessee by       :      Shri T.Chaitanyakumar &
                                               Shri Ravi Seshagiri Rao

                  Department by         :      Shri V.Srinivas/
                                               Smt. Nivedita Biswas

                  Date of Hearing              3 .4.2012
                  Date of Pronouncement
                               ORDER

Per Chandra Poojari, Accountant Member
           This   a   bunch   of   17       appeals   and    a   cross-objection
concerning two educational institutions.          Since common issues are

involved, all these appeals and the only CO are being disposed off with this consolidated order for the same of convenience.

APPEALS CONCERNING M/s. MGR EDUCATIONAL SOCIETY, HYDERABAD:

Assessee's Appeals:
ITA No.1577/Hyd/201 1 Assessment year 2003-04 ITA No.1578/Hyd/2011 Assessment year 2004-05
2. These two appeals by the assessee are directed against similar but separate orders of the CIT(A)-I Hyderabad dated 24.6.2011 for the assessment year 2003-04 and 2004-05.
3. We may note at the outset that there is a delay of three days in the filing of these appeals. Assessee has filed condonation applications seeking condonation of delay. We are convinced with the reasons for the delay. We accordingly condone the same and proceed to dispose off these appeals on merits.
4. The only common effective grounds of the assessee in these appeals read as follows-
3 ITA No.1577/Hyd/2011 & Others

M/s.MGR Educational Society Hyd & Anr.

1. The order of the Commissioner of Income-tax(Appeals) is erroneous to the extent it is prejudicial to the appellant.

2. The learned Commissioner of Income-tax(Appeals) erred in confirming the action of the Assessing Officer in treating the contributions received of Rs.3,22,292 as the income of the appellant. The learned Commissioner of Income-tax(Appeals) ought to have considered the fact that the said amount was utilized for the purpose of objects of the society and, therefore, the receipt is exempt from tax.

5. We have heard both the parties and perused the material on record. The issue involved in this appeal relates to assessee's claim for exemption of its income under S.11 of the Act. We find that this main issue involved in the above grounds is covered by the order of the Hyderabad Bench 'A' of the Tribunal dated 15.4.2009 in the cases of Vasavi Academy of Education, Hyderabad in ITA No.1133/Hyd/2006 for the assessment year 2003-04 and order dated 17.4.2009 in ITA No.1206/Hyd/2007 for the assessment year 2004-05, wherein it was held that if donations are received compulsorily for the admission of students, by whatever name it may be called, i.e. donation, building fund, auditorium fund, etc. over and above the prescribed fee, from the students, the assessee would not be entitled for exemption either under S.10(23C) or under S.11 of the Act. Further, we find that the Constitutional Bench of Apex Court in the case of T.M.A. Pai Foundations and others Vs. State of Karnataka & Others (2002) 8 SCC 481 examined the issue of collection of capitation fees for the admission of students over and above fees prescribed by the private institution and held that the institution which are collecting capitation fees for admission of students over and above the fees prescribed cannot be construed as charitable/education institution. Apex Court further observed that the fees collected over and above the prescribed fee for admission of the student has to be constructed as capitation fee. The Apex Court, further observed that the concerned university and regulated body has to take action for withdrawal of the recognition in case it is found that the educational institution received any money over and above the fees prescribed for the 4 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

courses. Same view was taken by Apex Court in the case of Islamic Academy of Education and another Vs. State of Karnataka & another (2003) 6 SCC

697. If the donations were received compulsorily for admission of students, the assessee is not entitled for exemption either u/s 10(23C) or u/s 11 of the IT Act. Since the lower authorities have not examined the collection of capitation fees in this case, in our opinion, the matter requires to be examined by the assessing officer whether the assessee is collecting the capitation fees from students or not and it is necessary for bringing the actual facts on record for deciding the issue effectively. Similar view was taken by us in the case of M/s. Jamia Nizamia in ITA No.763/Hyd/2007 dated 30.6.2008, in the case of International Educational Academy, Hyderabad in ITA No.494/Hyd/2007 and 518/Hyd/2008 for the assessment years 2002- 2003 and 2004-05 and Sri Sai Sudhir Educational Society, Hyderabad in ITA No.999/Hyd/20-06 for the assessment year 2003-04. Therefore, we set aside the orders of the lower authorities and remit back the matter to the file of assessing officer with a direction to assessing officer that he shall reconsider the entire issue in the light of judgment of Supreme Court in the case of M/s Islamic Academy of Education & Another Vs. State of Karnataka and Another (supra), and in the cased of T.M.A. Pai Foundation and Others Vs. State of Karnataka and Others (Supra), and find out whether the assessee has received any money over and above the fees prescribed and thereafter decide the issue afresh in accordance with law after giving reasonable opportunity of hearing to the assessee. We make it clear that the assessee is not entitled for exemption u/s 11 in case it collected any money by whatever name it is called i.e., donation, building fund, auditorium fund etc. etc., over and above the prescribed fee for admission of students.

6. Before parting we may note that the learned counsel for the assessee submitted before us that only for quantification of the exemption under S.11, the issue may be set aside and not otherwise. On this issue, we find it appropriate to mention herein that the Hon'ble jurisdictional High 5 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

Court in the case of S.A. Rahim and Others V/s. CIT(333 ITR 379), held placing reliance on the earlier judgment of jurisdictional High Court in the case of CIT V/s. Krishna Mining Co. (107 ITR 702), that the Tribunal can go into the only issue raised before it and not on other issues. It was observed by the Hon'ble High Court that the expression 'such order as it thinks fit' in S.254(1) was wide enough to include the power of remand to the authority, competent to make the requisite order in accordance with law, even though the Tribunal could not have made an order enhancing the assessment. However, the Tribunal is not supposed to make out a third case arbitrarily. We have carefully gone through this judgment. This judgment is delivered in the context, wherein the issue is whether the sale transactions were genuine or not and not relating to the quantum of sale price. However, the Tribunal on appeal reduced the sale price to half of the amount claimed by the assessee, instead of deciding on the genuineness of the transaction, without any documentary evidence. In that circumstance, the Hon'ble High Court has held as above. In the present case, the issue is relating to allowability of exemption under S.11 or under S.10(23C), and while adjudicating on this issue one has to see the eligibility of claiming of deduction under S.11. This aspect has not been proper addressed by the CIT(A) while granting the alternative claim of the assessee for exemption under S.11. Since the Assessing Officer has no occasion to examine the claim of the assessee under S.11, we have given suitable directions, in the preceding para, to the Assessing Officer for verification. That being so, the ratio laid down by the jurisdictional High Court in the case noted above, has no application to the facts of the present case.

7. These two appeals of the assessee are allowed for statistical purposes.

6 ITA No.1577/Hyd/2011 & Others

M/s.MGR Educational Society Hyd & Anr.

Revenue's Appeals:

ITA Nos. 1547 to 1553/Hyd/2011 : A.Y.s - 2003-04 to 2009-10

8. The only common effective ground of the Revenue in all these appeals, separate orders of the CIT(A) I, Hyderabad dated 24.6.2011 for assessment year 2003-04 and 2004-05 and common order of the said CIT(A) dated 24.6.2011 reads as follows-

"1. Whether the CIT(A) erred in appreciating the fact that the purchase of capital asset that could be used to promote the objectives of the systems run by the trust is allowed as application of money. Therefore the depreciation is not allowable on the capital asset where entire cost of acquisition is either written off in the first year itself or the cost of acquisition is treated as application of income as has been held in ruling of H'ble Supreme Court of India in the case or Escorts Ltd. and Another Vs. Union of India (199 ITR 44).":

9. Thus, the issue involved in these appeals relates to the addition made on account of depreciation claimed by the assessee. The Assessing Officer has observed that the trust had claimed expenditure on account of depreciation. He was of the view that since the purchase of capital asset used to promote the objective of the trust is allowed as application of income, depreciation is not allowable on capital asset where the entire cost of acquisition is either written off in the first year itself or the cost of acquisition is treated as application of income. The Assessing Officer has drawn support from the decision of the Apex Court in the case of Escorts Ltd. (199 ITR 44). The CIT(A), on appeal, has allowed the claim of the assessee. Against the order of the CIT(A), Revenue is in appeal before us for all the years under consideration.

10. We heard both the parties on this issue. Similar issue came up for consideration before the Jaipur Bench of this Tribunal in the case of Jaipur Stock Exchange (108 TTJ 393)(Jp), wherein it was held that depreciation on fixed assets is an allowable deduction, which is necessary to arrive at the income available for application to charitable purpose. Further, 7 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

in the case of Mahila Sidh Nirman Yojna V/s. IAC (50 ITD 472), it has been held by the Delhi Bench of the Tribunal that merely because entire value of asset is allowable as expenditure under S.11, it is not sufficient to deny claim for depreciation unless the value of asset has been actually allowed as expenditure. If not so allowed in the year of acquisition, assessee will be entitled to depreciation. Further, it was held by the Cochin Bench of the Tribunal in the case of Dy. CIT V/s. Adi Sankara Trust (46 SOT 230) that where an assessee trust is claiming depreciation on assets where cost of the relevant assets stood claimed as an application of income for a preceding and/or the current year under S.11(1), its claim under S.32(1)is eligible only in respect of business assets and where entire cost of the asset stands allowed by way of application of income under S.11(1), the depreciation claimed by the assessee under S.32(1) is not allowable as the trust is not undertaking any business activity. In view of the above, the Assessing Officer is directed to verify in respect of each asset on which depreciation claimed, whether the value of such asset was in fact allowed under S.11, and if it was so allowed, the depreciation would not be allowed in respect of such asset. Only if the value of the asset was not allowed as expenditure under S.11, the Assessing Officer is required to allow depreciation thereon, as per the rate applicable to those assets, as held in the case of Mahila Sidh Nirman Yojna, cited supra. This issue raised by the Revenue is set aside to the file of the Assessing Officer for fresh consideration, in the light of the above observations. The Assessing Officer shall accordingly redecide the issue in accordance with law and after giving reasonable opportunity of hearing to the assessee.

11. In the result, Revenue's appeals are allowed for statistical purposes.

8 ITA No.1577/Hyd/2011 & Others

M/s.MGR Educational Society Hyd & Anr.

Appeals concerning Maruti Educational Society:

Revenue's Appeals:
ITA No.1415 to 1417/Hyd/2011 Assessment year 2005-06 to 2007-08

12. Now, we may take up the Revenue's appeals, ITA No.1415 to 1417/Hyd/2011, concerning Maruti Educational Society, which is directed against the common order of the CIT(A)-I, Hyderabad dated 24.5.2011 for the assessment year 2005-06 to 2007-08.

13. First issue involved in this appeal is whether recognition under S.10(23C) (vi) is mandatory when receipts exceed Rs.1 crore or whether alternative relief u/s. 11 is automatically available to assessee registered under S.12AA of the Act. We find that this main issue involved in the above grounds is covered by the order of the Hyderabad Bench 'A' of the Tribunal dated 15.4.2009 in the cases of Vasavi Academy of Education, Hyderabad in ITA No.1133/Hyd/2006 for the assessment year 2003-04 and order dated 17.4.2009 in ITA No.1206/Hyd/2007 for the assessment year 2004-05, wherein it was held that if donations are received compulsorily for the admission of students, by whatever name it may be called, i.e. donation, building fund, auditorium fund, etc. over and above the prescribed fee, from the students, the assessee would not be entitled for exemption either under S.10(23C) or under S.11 of the Act. Further, we find that the Constitutional Bench of Apex Court in the case of T.M.A. Pai Foundations and others Vs. State of Karnataka & Others (2002) 8 SCC 481 examined the issue of collection of capitation fees for the admission of students over and above fees prescribed by the private institution and held that the institution which are collecting capitation fees for admission of students over and above the fees prescribed cannot be construed as charitable/education institution. Apex Court further observed that the fees collected over and above the prescribed fee for admission of the student has to be constructed as capitation fee. The Apex Court, further observed that the concerned university and regulated 9 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

body has to take action for withdrawal of the recognition in case it is found that the educational institution received any money over and above the fees prescribed for the courses. Same view was taken by Apex Court in the case of Islamic Academy of Education and another Vs. State of Karnataka & another (2003) 6 SCC 697. If the donations were received compulsorily for admission of students, the assessee is not entitled for exemption either u/s 10(23C) or u/s 11 of the IT Act. Since the lower authorities have not examined the collection of capitation fees in this case, in our opinion, the matter requires to be examined by the assessing officer whether the assessee is collecting the capitation fees from students or not and it is necessary for bringing the actual facts on record for deciding the issue effectively. Similar view was taken by us in the case of M/s. Jamia Nizamia in ITA No.763/Hyd/2007 dated 30.6.2008, in the case of International Educational Academy, Hyderabad in ITA No.494/Hyd/2007 and 518/Hyd/2008 for the assessment years 2002- 2003 and 2004-05 and Sri Sai Sudhir Educational Society, Hyderabad in ITA No.999/Hyd/20-06 for the assessment year 2003-04. Therefore, we set aside the orders of the lower authorities and remit back the matter to the file of assessing officer with a direction to assessing officer that he shall reconsider the entire issue in the light of judgment of Supreme Court in the case of M/s Islamic Academy of Education & Another Vs. State of Karnataka and Another (supra), and in the cased of T.M.A. Pai Foundation and Others Vs. State of Karnataka and Others (Supra), and find out whether the assessee has received any money over and above the fees prescribed and thereafter decide the issue afresh in accordance with law after giving reasonable opportunity of hearing to the assessee. We make it clear that the assessee is not entitled for exemption u/s 11 in case it collected any money by whatever name it is called i.e., donation, building fund, auditorium fund etc. etc., over and above the prescribed fee for admission of students.

10 ITA No.1577/Hyd/2011 & Others

M/s.MGR Educational Society Hyd & Anr.

14. Before parting we may note that the learned counsel for the assessee submitted before us that only for quantification of the exemption under S.11, the issue may be set aside and not otherwise. On this issue, we find it appropriate to mention herein that the Hon'ble jurisdictional High Court in the case of S.A. Rahim and Others V/s. CIT(333 ITR 379), held placing reliance on the earlier judgment of jurisdictional High Court in the case of CIT V/s. Krishna Mining Co. (107 ITR 702), that the Tribunal can go into the only issue raised before it and not on other issues. It was observed by the Hon'ble High Court that the expression 'such order as it thinks fit' in S.254(1) was wide enough to include the power of remand to the authority, competent to make the requisite order in accordance with law, even though the Tribunal could not have made an order enhancing the assessment. However, the Tribunal is not supposed to make out a third case arbitrarily. We have carefully gone through this judgment. This judgment is delivered in the context, wherein the issue is whether the sale transactions were genuine or not and not relating to the quantum of sale price. However, the Tribunal on appeal reduced the sale price to half of the amount claimed by the assessee, instead of deciding on the genuineness of the transaction, without any documentary evidence. In that circumstance, the Hon'ble High Court has held as above. In the present case, the issue is relating to allowability of exemption under S.11 or under S.10(23C), and while adjudicating on this issue one has to see the eligibility of claiming of deduction under S.11. This aspect has not been properly addressed by the CIT(A) while granting the alternative claim of the assessee for exemption under S.11. Since the Assessing Officer has no occasion to examine the claim of the assessee under S.11, we have given suitable directions, in the preceding para, to the Assessing Officer for verification. That being so, the ratio laid down by the jurisdictional High Court in the case noted above, has no application to the facts of the present case.

11 ITA No.1577/Hyd/2011 & Others

M/s.MGR Educational Society Hyd & Anr.

15. The next issue involved in this appeal relates to the addition made on account of depreciation claimed by the assessee. We have dealt with this issue hereinabove, while dealing with the corresponding ground of the Revenue in the appeals ITA Nos.1547 to 1553/Hyd/2011 concerning MGR Educational Society. For the detailed reasons discussed in that context, in para 10 hereinabove, we set aside the impugned orders of the lower authorities on this issue and restore the matter to the file of the assessing officer for fresh consideration. The Assessing Officer is directed to verify in respect of each asset on which depreciation claimed, whether the value of such asset was in fact allowed under S.11, and if it was so allowed, the depreciation would not be allowed in respect of such asset. Only if the value of the asset was not allowed as expenditure under S.11, the Assessing Officer is required to allow depreciation thereon, as per the rate applicable to those assets, as held in the case of Mahila Sidh Nirman Yojna, cited supra. This issue raised by the Revenue is set aside to the file of the Assessing Officer for fresh consideration, in the light of the above observations. The Assessing Officer shall accordingly redecide the issue in accordance with law and after giving reasonable opportunity of hearing to the assessee.

16. In the result, appeals of the Revenue are allowed for statistical purposes.

Assessee's Appeals:

1537/Hyd/2011 to 1540/Hyd/2011 : A.Y.s 2004-05 to 2007-08 & ITA No.1308/Hyd/2011 : Assessment year - 2003-04 AND Revenue's C.O. No.58/Hyd/2011 (in ITA No.1308/Hyd/2011 :

17. Effective grounds of the assessee common in ITA No.1537 to 1540/Hyd/2011, which are directed against separate order of the CIT(A)-I, Hyderabad dated 24.5.2011 for assessment year 2004-05 and common 12 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

order of that CIT(A) dated 24.5.2011 for the assessment years 2005-06 to 2007-08 read as follows-

1. The order of the learned Commissioner of Income-tax(Appeals) is erroneous both on facts and in law.

2. The learned Commissioner of Income-tax(Appeals) erred in holding that the receipts towards contributions, donations for development fund constitute revenue receipt and is liable for taxation.

3. The learned Commissioner of Income-tax(Appeals) ought to have seen that the capital receipts do not form part of the income of the appellant herein and, therefore, ought to have excluded the said amount from being taxed.

In the appeal for the assessment year 2003-2004, viz. ITA No.1308/Hyd/2011, effective grounds of the assessee read as follows-

1. The order of the Learned CIT(A) is erroneous both on facts and in law.

2. The learned CIT(A) erred in holding that the receipts of the assessee exceeded RS. One crore by considering the fee receipts, donations, fee and lab hire charges without raising any query during the course of hearing failing to appreciate the fact that the fee received include fee received in advance which is to be excluded before arriving at the amount of RS. One crore.

3. The learned CIT(A) erred in holding that donations are revenue receipts in spite of fact that the assessee is not falling under any of the provisions of Sec.10(23C) or Sec.11 and even under provisions of Sec.115BBC anonymous donations could be taxed only in case of assessee failing under some of the clauses of the provisions of Sec.10(23C) and thereby erred in including the same for arriving at the receipts to be One crores.

4. The learned CIT(A) erred in holding that the assessee has not produced any documentary evidence in support of claim that the donations are towards corpus when the CIT(A) during the course of hearing has not raised any query nor the AO has given any finding that they are not towards corpus.

The only ground raised by the Revenue in its cross-objection for Assessment year 2003-04 reads as follows-

"1. The Supreme Court, in the case of T.M.A.Pai Vs. State of Karnataka (2002) 8 SCC 481, has held that the assessee is not eligible for exemption u/s. 11 or 10(23C) when the assessee has failed to prove that contributions received are not in the nature of capitation fees.

The ITAT "B" Bench, Hyderabad in the case of M/s. Chirec Educational 13 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

Society has paled reliance on the above judgment vide its order in I.T. No1728/Hyd/208, DDITE-1, Vs. M/s. Chirec Educational Society."

18. We have heard both the parties and perused the material on record. As may be seen from the grounds raised in these appeals of the assessee and Cross-Objection of the Revenue, the only issue involved in all these appeals relates to assessee's claim for exemption of its income under S.11 of the Act, and whether recognition under S.10(23C) (vi) is mandatory when receipts exceed Rs.1 crore or whether alternative relief u/s. 11 is automatically available to assessee registered under S.12AA of the Act. The learned Authorised Representative submitted before us that the contributions were received from outsiders and this fact was made known to the Assessing Officer and there is no contrary material brought on record or found during the course of search operations. Further, there is no evidence to show that donations were collected either from the students or from their parents in addition to the fee prescribed by the Government of Andhra Pradesh. According to him, the amount so collected was duly recorded in the books of account and spent for the purpose of objects of the society, which is in accordance with the provisions of S.11 of the Income-tax Act. According to him, provision of S.115BBC regarding taxing the anonymous donations at a particular rate, was introduced with effect from 1.4.2007 and therefore, for the assessment years under consideration, the said provision has no application.

19. On careful consideration of the matter, we have dealt with this issue hereinabove, while dealing with the corresponding grounds of the assessee, in appeals concerning Maruti Educational Society, and in assessee's own case while dealing with the appeals of the Revenue being ITA No.1415 to 1417/Hyd/2011 for assessment years 2005-06 to 2007-08. For the detailed reasons given in that context in paras 5 and 6 and in para-15 herein above, which in turn is in consonance with the consistent view taken by the Tribunal in similar matters, we set aside the impugned orders of the 14 ITA No.1577/Hyd/2011 & Others M/s.MGR Educational Society Hyd & Anr.

lower authorities in this case also for all the years under appeal and remit back the matter to the file of assessing officer with a direction to assessing officer that he shall reconsider the entire issue in the light of judgment of Supreme Court in the case of M/s Islamic Academy of Education & Another Vs. State of Karnataka and Another (supra), and in the cased of T.M.A. Pai Foundation and Others Vs. State of Karnataka and Others (Supra), and find out whether the assessee has received any money over and above the fees prescribed and thereafter decide the issue afresh in accordance with law after giving reasonable opportunity of hearing to the assessee. We make it clear that the assessee is not entitled for exemption u/s 11 in case it collected any money by whatever name it is called i.e., donation, building fund, auditorium fund etc. etc., over and above the prescribed fee for admission of students. While giving effect to this order, the Assessing Officer shall also consider the specific arguments of the learned counsel for the assessee before us, which we have summarized in the preceding para, and after due consideration/verification of the same, pass appropriate order in accordance with law.

20. In the result, appeals of the assessee as well as the Cross- Objection of the Revenue, are allowed for statistical purposes.

21. To sum up, all the appeals of the assessee as well as the Revenue, and the lone cross Objection of the Revenue are allowed for statistical purposes.



              Order pronounced in the Court on 4/5/2012


                  Sd/-                              Sd/-
            (SAKTIJIT DEY)                      (CHANDRA POOJARI)
           JUDICIAL MEMBER                     ACCOUNTANT MEMBER

Dated   the      4th May, 2012
                                  15 ITA No.1577/Hyd/2011 & Others
                                   M/s.MGR Educational Society Hyd & Anr.

Copy forwarded to:

1. M/s. MGR Educational Society, C/o., Shri S.Rama Rao, Advocate, 3-65-643, Shriya's Elegance, Flat No.102, St. No.9, Himayatnagar, Hyderabad.

2. M/s.Maruthi Educational Society, (Dundigul, Qutubullapura Mandal, R.R.District) C/o., Shri S.Rama Rao, Advocate, 3-65-643, Shriya's Elegance, Flat No.102, St. No.9, Himayatnagar, Hyderabad.

3. Asst. Commissioner of Income-tax, Central Circle-1, Hyderabad

4. Commissioner of Income-tax(Appeals) I, Hyderabad

5. Commissioner of Income-tax Central, Hyderabad

6. Departmental Representative ITAT, Hyderabad B.V.S.