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 5, Cited by 2]

Punjab-Haryana High Court

Commissioner Of Income Tax-I vs Bhhola Bhandari Charitable Trust on 30 January, 2013

Bench: Hemant Gupta, Ritu Bahri

ITA No. 238 of 2012 (O&M)                                                 -1-


           IN THE HIGH COURT OF PUNJAB & HARYANA AT
                          CHANDIGARH

                                         ITA No. 238 of 2012 (O&M)

                                         Date of decision: 30.01.2013

Commissioner of Income Tax-I, Ludhiana                           ...Appellant

                               versus

Bhhola Bhandari Charitable Trust, Ludhiana                      ..Respondent

CORAM: HON'BLE MR. JUSTICE HEMANT GUPTA
       HON'BLE MS. JUSTICE RITU BAHRI

Present:- Mr. Rajesh Katoch, Advocate
          for the appellant.


HEMANT GUPTA, J. (Oral)

The Revenue is in appeal under Section 260A of the Income Tax Act, 1960 (for short 'the Act') against the order dated 17.05.2012 passed by the Income Tax Appellate Tribunal, Chandigarh Bench 'A', Chandigarh (for short 'the Tribunal) in ITA No. 140/CHD/2012 holding that the approval once granted to the assessee under Section 80G(5) of the Act shall continue in perpetuity as per circular No. 5 dated 03.06.2010 issued by Central Board of Direct Taxes (for short 'CBDT'). Our attention has been drawn to circular No. 7 of 2010 issued by CBDT wherein the circular issued earlier has been clarified and reiterated.

The Revenue has claimed the following substantial questions of law:-

"(i) Whether on the facts and circumstances of the case, Hon'ble the ITAT was justified in setting aside the order of CIT relying upon the assessee's version that the approval once granted u/s 80(G)(5) of I.T Act shall continue in perpetuity as per Circular No. 5/2010?
ITA No. 238 of 2012 (O&M) -2-
(ii) Whether on the facts and circumstances of the case, Hon'ble the ITAT was justified in not appreciating that the CIT was well within his right to withdrawn the exemption on finding that the activities of the trust were not charitable even though the petition of the assessee could not be rejected keeping in view the guidelines as mentioned in para 5 of Circular No. 7/2010 dated 27.10.2010?"

The assessee was granted exemption under Section 80(G) of the Act being the charitable trust. Such exemption was valid up to the financial year 2010-11 ending 31st March 2011. The assesee filed an application for renewal of exemption on 25.04.2011 which was withdrawn on 31.05.2011. It appears such request was withdrawn as by Finance Act No. 02 of 2009 and the Circular No. 5 of 2010, it was made explicit that the existing exemptions granted Section 80(G) of the Act as on 1.10.2010 would continue till perpetuity. But still the Commissioner of Income Tax withdrew the exemption vide order dated 05.12.2011. It is said order which has since been set aside by the Tribunal.

We find that the order of the Tribunal setting aside the order of Commissioner of Income tax is based on sound reasoning. The asseesse had valid exemption on 1.10.2010 when the provisions of Section 80G of the Act were amended so as to dispense the periodic renewal of the exemptions. Such statutory provisions were clarified by Circular No. 5 of 2010 and Circular No.7 of 2010 issued by CBDT. Once the statute has given perpetuity to the exemptions granted under Section 80(G)(5) of the Act, the same could not be withdrawn without issuing show cause notice in terms of the statutory provisions in the manner prescribed by law.

ITA No. 238 of 2012 (O&M) -3-

In view of the said fact, we do not find that any substantial question of law arises for consideration.

Dismissed.

(HEMANT GUPTA) JUDGE ( RITU BAHRI ) JUDGE January 30, 2013 G.Arora/Vimal