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 31, Cited by 0]

Madras High Court

Kalanjiam Development Financial ... vs The Income Tax Officer (Exemptions) on 9 May, 2025

Author: C.Saravanan

Bench: R.Suresh Kumar, C.Saravanan

    2025:MHC:1209




                                                                                           T.C.A.No.966 of 2015

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                           Reserved on                   12.11.2024
                                           Pronounced on                  09.05.2025

                                                          CORAM:

                             THE HONOURABLE MR.JUSTICE R.SURESH KUMAR
                                               and
                              THE HONOURABLE MR.JUSTICE C.SARAVANAN

                                                T.C.A.No.966 of 2015
                                                        and
                                                  M.P.No.1 of 2015


                    Kalanjiam Development Financial Services,
                    2nd Floor, 1-A, Vaidyanathapuram East,
                    Near Seventh Day Adventists School,
                    Kennet Road Cross,
                    Madurai – 625 016.                        ... Appellant / Respondent

                                                                 Vs.

                    The Income Tax Officer (Exemptions),
                    Madurai.                                                  ... Respondent / Appellant



                    Prayer: Appeal under Section 260A of the Income Tax Act, 1961, against
                    the order of the Income Tax Appellate Tribunal, “C” Bench, Chennai dated
                    7th August 2015 in I.T.A.No.625/Mds/2015.




                    1/29




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 26/05/2025 04:23:22 pm )
                                                                                            T.C.A.No.966 of 2015



                                  For Appellant           : Mr.R.V.Easwar
                                                            Senior Counsel
                                                            Assisted by Mrs.G.Vardini Karthik
                                                            and Mr.Bhardwaj Seshadri
                                                            for M/s.J.Sree Vidya

                                  For Respondent          : Mrs.V.Pushpa
                                                            Senior Standing Counsel


                                                          JUDGMENT

(Judgment of the Court was delivered by C.SARAVANAN, J.) This Tax Case Appeal is directed against the Impugned Order dated 07.08.2015 passed by the Income Tax Appellate Tribunal (hereinafter referred to as “Appellate Tribunal”) in I.T.A.No.625/Mds/2015.

2. By the Impugned Order, the Appellate Tribunal has allowed the appeal filed by the Respondent Income Tax Officer against the order dated 02.12.2014 passed by the Appellate Commissioner in I.T.A.No.0097/2011- 2012.

3. The Appellate Commissioner had earlier reversed the decision of the Assessing Officer in Assessment Order dated 30.12.2011 for the 2/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 Assessment Year 2009-2010 and had thereby allowed I.T.A.No.0097/2011-2012 of the Appellant vide order dated 02.12.2014.

4. The Assessing Officer had earlier passed an adverse Assessment Order dated 30.12.2011 for the Assessment Year 2009-2010 wherein the benefit of exemption under Section 11(4A) of the Income Tax Act, 1961 (hereinafter referred to as “IT Act”) was denied to the Appellant which decision now stands affirmed by the Appellate Tribunal vide the impugned Order dated 07.08.2015.

5. At the time of admission on 30.09.2015, following substantial questions of law were framed for being answered in this appeal:-

i. Whether on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that microfinance would fall under “any other object of general public utility” and not “relief of the poor”, even after giving a factual finding that the activities of the assessee take care of the poor?
ii. Whether on the facts and circumstances of the case, the Tribunal was right in holding that since interest was not subsidies, microfinance would amount to a business transaction? and iii. Whether on the facts and circumstances of the case, the Tribunal was right in not following the decision of the co-ordinate benches in the cases of Kurinji Social 3/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 Welfare Society Vs. ACIT and Socio Economic Development Association Vs. ITO, contrary to the ruling of the Supreme Court in the case of Honda Siel Power Products Ltd. Vs. CIT [(2007) 295 ITR 0466 (SC)]

6. The brief facts of the case are that the Appellant is a “Charitable Trust” engaged in lending money to self-help groups, claimed exemption under Section 11(4A) of the IT Act. The said activity of lending money carried out by the Appellant is recognized as a microfinance by the Finance Ministry.

7. The business model of the Appellant indicates that it borrows money from various Banks and in turn lends money to small borrowers through self-help groups.

8. The Appellant charged processing fees ranging between 2% to 2.5% on the amount lent to such borrowers who approached the Appellant through self-help groups. On the aforesaid income from processing fees collected, the Appellant claimed exemption under Section 11(4A) of the IT Act, which has been denied.

4/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

9. The Appellant was also issued with a registration under Section 12AA of the IT Act as a Trust under Section 12A of the IT Act by the Commissioner of Income Tax – I, Madurai vide proceedings dated 30.07.2003 bearing reference C.No.464/164/2002-03/CIT-I.

10. In this appeal, we are not concerned with the situation contemplated in Section 12 of the IT Act. The scope of enquiry is confined to Section 11(4A) of the IT Act.

11. The point for consideration in this appeal is whether in the facts of the present case, the Appellant was entitled to the benefit of exemption under Section 11(4A) of the IT Act or not?

12. To understand the lis, it will be very useful to refer to sub- section (4A) to Section 11 of the IT Act. Sub-section (4A) to Section 11 of the IT Act is reproduced hereunder:-

“(4A). Sub-section (1) or sub-section (2) or sub-section (3) or sub-section (3A) shall not apply in relation to any income of a trust or an institution, being profits and 5/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 gains of business, unless the business is incidental to the attainment of the objectives of the trust or, as the case may be, institution, and separate books of account are maintained by such trust or institution in respect of such business.”

13. Sub-section (4A) to Section 11 of the IT Act as extracted above was inserted into the IT Act vide Section 6 of the Finance (No.2) Act, 1991 (49 of 1991) with effect from 01.04.1992. Prior to the above amendment, sub-section (4A) to Section 11 of the IT Act read as under:-

“(4A) Sub-section (1) or sub-section (2) or sub-section (3) or sub-section (3A) shall not apply in relation to any income, being profits and gains of business, unless-
(a) The business is carried on by a trust wholly for public religious purposes and the business consists of printing and publication of books or publication of books or is of a kind notified by the Central Government in this behalf in the Official Gazette; or
(b) The business is carried on by an institution wholly for charitable purposes and the work in connection with the business is mainly carried on by the beneficiaries of the institution, and separate books of account are maintained by the trust or institution in respect of such business.”

14. We are not concerned with the sub-section (4A) to Section 11 of the IT Act as it stood prior to the amendment. The language in sub-section 6/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 (4A) to Section 11of the IT Act as it read as above in Paragraph 12 makes it clear that it is an exception to the sub-sections (1), (2), (3) and (3A) to Section 11 of the IT Act. It gives another avenue for exemption over and above exemption in sub-section (1) to Section 11 of the IT Act.

15. Sub-section (4A) to Section 11 of the IT Act states that provisions of sub-section (1) or sub-section (2) or sub-section (3) or sub-section (3A) shall not apply in relation to “any income of a trust or institution, being profits and gains of business, unless the business of such trust or institution is incidental to attainment of the objectives of the trust or institution as the case may be, institution and separate books of account are maintained by such trust or institution in respect of such business”.

16. Therefore, to understand the scope of sub-section (4A) to Section 11 of the IT Act, one has to read sub-section (1), sub-section (2), sub-section (3) and sub-section (3A) to Section 11 of the IT Act. They are to be read in conjunction with each other.

7/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

17. Sub-section 1 to Section 11 of the IT Act exempts the following categories of income from payment of tax. They are as follows:-

Income derived from property held under trust Income in the form of voluntary contributions
(a) (b) (c) (d) wholly for In part only for income in the charitable or such purposes, the i. Created on or form of religious trust having been voluntary created before the after the 1st day contributions purposes, to the of April, 1952, made with a extent to which commencement of for a charitable specific this Act, to the such income is purpose which direction extent to which that applied to such such income is tends to they shall form purposes in India; applied to such promote part of the and, where any purposes in India; international corpus of the such income is and, where any welfare in trust or accumulated or such income is which India is institution, set apart for finally set apart for interested, to subject to the the extent to condition application to application to such that which such such purposes in purposes in India, income such voluntary is contributions are India, to the to the extent to applied to such invested extent to which which the income purposes or the income so so set apart is not deposited in one excess of fifteen outside India, or more of the accumulated or and per cent of the forms or modes set apart is not in income from such ii. For charitable or specified in sub-

excess of fifteen property. religious section (5) per cent of the purposes, maintained income from such created before specifically for property. the 1st day of such corpus.

                                                                              April, 1952, to
                                                                              the extent to
                                                                              which     such
                                                                              income       is


                    8/29




https://www.mhc.tn.gov.in/judis                   ( Uploaded on: 26/05/2025 04:23:22 pm )
                                                                                                 T.C.A.No.966 of 2015


                                  Income derived from property held under trust                  Income in the
                                                                                                    form of
                                                                                                   voluntary
                                                                                                 contributions
                                                                               applied to such
                                                                               purposes
                                                                               outside India.
                                                                           Provided that the
                                                                           Board, by general
                                                                           or special order,
                                                                           has directed in
                                                                           either case that it
                                                                           shall    not    be
                                                                           included in the
                                                                           total income of
                                                                           the person in
                                                                           receipt of such
                                                                           income.




18. For the sake of clarity, sub-section (1) to Section 11 of the IT Act is reproduced below:-

“11. Income from property held for charitable or religious purposes.- (1) Subject to the provisions of sections 60 to 63, the following income shall not be included in the total income of the previous year of the person in receipt of the income—
(a) income derived from property held under trust wholly for charitable or religious purposes, to the extent to which such income is applied to such purposes in India; and, where any such income is accumulated or set apart for application to such purposes in India, to the extent to which the income so accumulated or set apart is not in excess of fifteen per cent of the income from such property;
(b) income derived from property held under trust in part only for such purposes, the trust having been created before the 9/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 commencement of this Act, to the extent to which such income is applied to such purposes in India; and, where any such income is finally set apart for application to such purposes in India, to the extent to which the income so set apart is not in excess of fifteen per cent of the income from such property;
(c) income derived from property held under trust—
(i) created on or after the 1st day of April, 1952, for a charitable purpose which tends to promote international welfare in which India is interested, to the extent to which such income is applied to such purposes outside India, and
(ii) for charitable or religious purposes, created before the 1st day of April, 1952, to the extent to which such income is applied to such purposes outside India:
Provided that the Board, by general or special order, has directed in either case that it shall not be included in the total income of the person in receipt of such income;
(d) income in the form of voluntary contributions made with a specific direction that they shall form part of the corpus of the trust or institution, subject to the condition that such voluntary contributions are invested or deposited in one or more of the forms or modes specified in sub-section (5) maintained specifically for such corpus.”

19. As per Explanations 1, 2, 3, 4 & 5 of sub-section (1) to Section 11 of the IT Act, if the income from the property is not applied or is not deemed to have been applied for charitable or religious purposes in India during the previous year and is accumulated or set apart, either in whole or in part, for application for such purposes in India, such income so 10/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 accumulated or set apart shall not be included in the total income of the previous year of the person in receipt of the income.

20. Explanations 1, 2, 3, 4 & 5 of sub-section (1) to Section 11 of the IT Act are reproduced below:-

Section 11(1) Explanation 1 of Explanation 2 of Explanation 3 of Explanation 4 of Explanation 5 of sub-section 1 to sub-section 1 to sub-section 1 to sub-section 1 to sub-section 1 to Section 11 Section 11 Section 11 Section 11 Section 11 Explanation 1.— Explanation 2.— Explanation 3.— Explanation 4.— Explanation 5.— For the purposes Any amount For the purposes For the purposes For the purposes of clauses (a) and credited or paid, of determining the of determining the of this sub-
(b),— out of income amount of amount of section, it is (1) in computing referred to in application under application under hereby clarified the fifteen per cent clause (a) or clause (a) or clause (a) or that the of the income clause (b) read clause (b), the clause (b),— calculation of which may be with Explanation provisions of sub- income required
(i) application for accumulated or 1, to any fund or clause (ia) of to be applied or charitable or set apart, any trust or clause (a) of accumulated religious purposes such voluntary institution or any section 40 and during the from the corpus as contributions as university or sub-sections (3) previous year referred to in are referred to in other educational and (3A) of shall be made clause (d) of this section 12 shall institution or any section 40A, without any set sub-section, shall be deemed to be hospital or other shall, mutatis off or deduction not be treated as part of the medical mutandis, apply or allowance of application of income; institution as they apply in any excess income for referred to in computing the application of (2) if, in the charitable or sub-clause (iv) or income any of the year previous year, the religious sub-clause (v) or chargeable under preceding the income applied to purposes:
sub-clause (vi) or the head "Profits previous year.
charitable or sub-clause (via) and gains of (ii) application for religious purposes of clause (23C) of business or charitable or in India falls short section 10 or profession". religious of eighty-five per other trust or cent of the income Explanation 3A. purposes, from institution any loan or derived during —For the registered under that year from purposes of this borrowing, shall section 12AA or not be treated as property held sub-section, section 12AB, as under trust, or, as where the application of the case may be, income for the case may be, property held being held under trust in under a trust or charitable or contribution with religious part, by any institution a specific 11/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 Section 11(1) amount— direction that it includes any purposes:
shall form part of temple, mosque,
(i) for the reason the corpus, shall gurdwara, church that the whole or not be treated as or other place any part of the application of notified under income has not income for clause (b) of sub-
                       been       received
                                           charitable      or section (2) of
                       during that year,
                                           religious          section 80G, any
                       or
                                           purposes.          sum received by
                       (ii) for any other                     such trust or
                       reason,                                institution       as
                                                              voluntary
                       then—
                                                              contribution for
                       (a) in the case                        the purpose of
                       referred to in sub-                    renovation        or
                       clause (i), so                         repair of such
                       much      of    the                    temple, mosque,
                       income applied to                      gurdwara, church
                       such purposes in                       or other place,
                       India during the                       may, at its option,
                       previous year in                       be treated by such
                       which the income                       trust or institution
                       is received or                         as forming part of
                       during          the                    the corpus of the
                       previous       year                    trust     or     the
                       immediately                            institution,
                       following as does                      subject to the
                       not exceed the                         condition that the
                       said amount, and                       trust     or     the
                                                              institution,—
                       (b) in the case
                       referred to in sub-                    (a) applies such
                       clause (ii), so                        corpus only for
                       much      of    the                    the purpose for
                       income applied to                      which            the
                       such purposes in                       voluntary
                       India during the                       contribution was
                       previous       year                    made;
                       immediately
                                                              (b) does not apply
                       following       the
                                                              such corpus for
                       previous year in
                                                              making
                       which the income
                                                              contribution      or
                       was derived as
                                                              donation to any
                       does not exceed
                                                              person;
                       the said amount,
                                                              (c)       maintains
                       may, at the option
                                                              such corpus as
                       of the person in
                                                              separately
                       receipt of the
                                                              identifiable; and
                       income        (such
                       option     to    be                    (d) invests or


                    12/29




https://www.mhc.tn.gov.in/judis                      ( Uploaded on: 26/05/2025 04:23:22 pm )
                                                                                        T.C.A.No.966 of 2015

                                                         Section 11(1)
                       exercised at least             deposits     such
                       two months prior               corpus in the
                       to the due date                forms and modes
                       specified] under               specified under
                       sub-section (1) of             sub-section (5) of
                       section 139 for                section 11.
                       furnishing      the
                                                      Explanation 3B.
                       return of income,
                                                      —For             the
                       in such form and
                                                      purposes          of
                       manner as may be
                                                      Explanation 3A,
                       prescribed)      be
                                                      where any trust or
                       deemed to be
                                                      institution      has
                       income applied to
                                                      treated any sum
                       such       purposes
                                                      received by it as
                       during          the
                                                      forming part of
                       previous year in
                                                      the corpus, and
                       which the income
                                                      subsequently any
                       was derived; and
                                                      of the conditions
                       the income so
                                                      specified         in
                       deemed to have
                                                      clause (a) or
                       been applied shall
                                                      clause (b) or
                       not be taken into
                                                      clause (c) or
                       account          in
                                                      clause (d) of the
                       calculating     the
                                                      said Explanation
                       amount of income
                                                      is violated, such
                       applied to such
                                                      sum shall be
                       purposes, in the
                                                      deemed to be the
                       case referred to in
                                                      income of such
                       sub-clause      (i),
                                                      trust or institution
                       during          the
                                                      of the previous
                       previous year in
                                                      year during which
                       which the income
                                                      the violation takes
                       is received or
                                                      place.
                       during          the
                       previous       year
                       immediately
                       following, as the
                       case may be, and,
                       in     the     case
                       referred to in sub-
                       clause (ii), during
                       the previous year
                       immediately
                       following       the
                       previous year in
                       which the income
                       was derived.




                    13/29




https://www.mhc.tn.gov.in/judis               ( Uploaded on: 26/05/2025 04:23:22 pm )
                                                                                               T.C.A.No.966 of 2015

21. As per Sub-section (4) to Section 11 of the IT Act, the expression “Income derived from property held under Trust” includes “Income from business undertaking” held by Trust.
22. For the sake of clarity, Sub-section (4) to Section 11 of the IT Act is reproduced below:-
“(4) For the purposes of this section "property held under trust"
includes a business undertaking so held, and where a claim is made that the income of any such undertaking shall not be included in the total income of the persons in receipt thereof, the Assessing Officer shall have power to determine the income of such undertaking in accordance with the provisions of this Act relating to assessment; and where any income so determined is in excess of the income as shown in the accounts of the undertaking, such excess shall be deemed to be applied to purposes other than charitable or religious purposes.”
23. Therefore, income from “business undertaking” or Trust so held by a Charitable or Religious Trust can also be exempted from payment of tax under Section 11 of the IT Act, provided, such business is incidental to the attainment of the objectives of the Trust or Institution, as the case may be and separate books of account are maintained by such trust or institution in respect of such business.
14/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015
24. As per sub-section (4) to Section 11 of the IT Act, where a claim is made by Trust or Institution that the income of such undertaking shall not be included in the total income of such Trust or Institution in receipt of such income, the Assessing Officer has the power to determine income of such undertaking in accordance with the provisions of the Act relating to Assessment.
25. Where any income so determined is found to be in excess of the income as shown in the accounts of the said undertaking, such excess income shall be deemed to be the income applied for the purposes other than for “charitable purposes” or “religious purposes”.
26. Similarly under Section 12 of the IT Act, “voluntary contributions” received by a Trust created wholly for charitable or religious purposes or by an institution established wholly for such purposes is deemed to be income derived from property held under trust wholly for charitable or religious purposes for the purpose of Section 11 of the IT Act.
15/29
https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015
27. Therefore, to claim the benefit of sub-section (4A) to Section 11 or 12 of the IT Act, the endeavor of the Appellant should be show that the income from its lending business or income from contribution was “Income derived from property held under Trust” within the meaning of sub-section (4) to Section 11 of the IT Act.
28. For the aforesaid purpose, the provisions of that Sections and Section 13 shall apply accordingly. For clarity, Section 12 of the IT Act is reproduced below:-
Section 12.- Income of Trust or Institution from Contributions.
(1) Any voluntary contributions received by a trust created wholly for charitable or religious purposes or by an institution established wholly for such purposes (not being contributions made with a specific direction that they shall form part of the corpus of the trust or institution) shall for the purposes of Section 11 be deemed to be income derived from property held under trust wholly for charitable or religious purposes and the provisions of that Section and Section 13 shall apply accordingly.
(2) The value of any services, being medical or educational services, made available by any charitable or religious trust running a hospital or 16/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 medical institution or an educational institution, to any person referred to in clause (a) or clause
(b) or clause (c) or clause (cc) or clause (d) of sub-section (3) of Section 13, shall be deemed to be income of such trust or institution derived from property held under trust wholly for charitable or religious purposes during the previous year in which such services are so provided and shall be chargeable to income-tax notwithstanding the provisions of sub-section (1) of Section 11.

Explanation.- For the purposes of this sub-

section, the expression “value” shall be the value of any benefit or facility granted or provided free of cost or at concessional rate to any person referred to in clause (a) or clause (b) or clause (c) or clause (cc) or clause (d) of sub-section (3) of Section 13.

(3) Notwithstanding anything contained in Section 11, any amount of donation received by the trust or institution in terms of clause (d) of sub-section (2) of Section 80G [in respect of which accounts of income and expenditure have not been rendered to the authority prescribed under clause

(v) of sub-section (5C) of that Section, in the manner specified in that clause, or] which has been utilised for purposes other than providing relief to the victims of earthquake in Gujarat or which remains unutilised in terms of sub-section (5C) of Section 80G and not transferred to the Prime Minister's National Relief Fund on or before the 31st day of March, 2004 shall be deemed to be the income of the previous year and shall accordingly be charged to tax.” 17/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

29. Merely because the Appellant had obtained registration under Section 12AA of the IT Act ipso facto does not mean that the Appellant is automatically entitled to the benefit of exemption either under Section 11 or under Section 12 of the IT Act.

30. Similarly, merely because a Certificate under Section 80G(5)(vi) of the IT Act was given to the Appellant on 07.04.2015 ipso facto would also not mean that the Appellant was exempt from payment of tax either under Section 11 or Section 12 of the IT Act. Approval under Section 80G(5)(vi) of the IT Act, merely entails a donee a deduction on the donations made to a “Charitable Institution”.

31. To avail the benefit under Section 11 and Section 12 of the IT Act, the Appellant/Assessee shall comply with the requirements of Section 12A of the IT Act by following the procedure under Section 12AA of the IT Act.

32. To claim the benefit of exemption under Section 11 of the IT Act, an Assessee shall satisfy that income was:

18/29

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 from property held by it as a “Charitable under Section Trust”; or 11(1)(a) to (c) of the IT Act from voluntary contributions made with a under Section specific direction that they shall form part 11(1)(d) of the IT Act of the corpus of the Trust or Institution, subject to the condition that such “voluntary contributions” are invested or deposited in one more of the forms or modes specified in sub-section (5) of Section 12 of the IT Act maintained specifically for such corpus; or from business of the Trust which was under Section 11(4A) incidental to the attainment of the of the IT Act objectives of the Trust or Institution, provided separate books of account were maintained by such Trust or Institution in respect of such business; or from voluntary contributions received by a under Section 12 of Trust created wholly for “Charitable the IT Act Purposes” or “Religious Purposes” or by an Institution established wholly for such purposes.

33. Apart from the above, the Appellant/Assessee has to comply with the procedural requirements stipulated in these provisions.

34. In the present case, the attempt of the Appellant/Assessee is to claim exemption on income derived from the processing fees collected by 19/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 the Appellant/Assessee from the small borrowers through self-help groups under Section 11 of the IT Act by applying the exception provided in sub- section (4A) to Section 11 of the IT Act to the facts of the case.

35. While dealing with the scope of sub-section (4A) to Section 11 of the IT Act, the Hon'ble Supreme Court in “New Noble Educational Society Vs. Commissioner of Income Tax”, (2023) 6 SCC 649, observed as under:-

“76. In view of the above discussion, it is held that charitable institutions and societies, which may be regulated by other State laws, have to comply with them just as in the case of laws regulating education (at all levels). Compliance with or registration under those laws, are also a relevant consideration which can legitimately weigh with the Commissioner or other authority concerned, while deciding applications for approval under Section 10(23-C).
77. This reasoning equally applies especially in Section 11(4-A) which speaks of profits incidental which specifies that exemption in relation to income or trust of an institution which are profits or means of business cannot be exempted “unless the business is incidental, trust or as the case may be institution and separate books of accounts are maintained by such trusts or institution in respect of such business”. Thus, the underlying objective of the seventh proviso to Section 10(23-C) and of Section 11(4-A) are identical. These have to be read in the 20/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 light of the main provision which spells out the conditions for exemption under Section 10(23-C) — the same conditions would apply equally to the other sub-clauses of Section 10(23-C) that deal with education, medical institution, hospitals, etc.”

36. The Impugned Order of the Tribunal has referred to the Definition of “Charitable Purpose”. The dispute in the present case pertains to the Assessment Year 2009-2010 for the relevant Previous Assessment Year 2008-2009. In other words, it pertains to the income of the Appellant/Assessee between 01.04.2008 and 31.03.2009 which was assessable during the Assessment Year 2009-2010 between 01.04.2009 and 31.03.2010 as per the limitation prescribed under Section 153 of the IT Act as it prevailed then.

37. The definition of “Charitable Purpose” as in Section 2(15) of the IT Act is relevant for the grant of Certificate under Section 12A of the IT Act following the procedure under Section 12AA of the IT Act. During the period in dispute, the expression, “Charitable Purpose” was defined in Section 2(15) of the IT Act as follows:-

21/29

https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 “2(15). “charitable purpose” includes relief of the poor, education, medical relief and the advancement of any other object of general public utility.”

38. However, by an amendment to the above definition vide clause (15) of Section 2 by the Finance Act, 2008 with effect from 01.04.2009, the above definition was altered to read as under:-

“2(15). “charitable purpose” includes relief of the poor, education, medical relief and the advancement of any other object of general public utility. Provided that the advancement of any other object of general public utility shall not be a charitable purpose, if it involves the carrying on of any activity in the nature of trade, commerce or business or any activity of rendering any service in relation to any trade, commerce or business for a cess or fee or any other consideration irrespective of the nature of use or application or retention of the income from such activity.”

39. Therefore, the Proviso to definition in Section 2(15) of the IT Act inserted with effect from 01.04.2009 which makes it clear that the advancement of any other object of general public utility shall not be considered as a charitable purpose, if it involves the carrying on of any activity in the nature of trade, commerce or business, or any activity of 22/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 rendering any service in relation to any trade, commerce or business, for a cess or fee or any other consideration, irrespective of the nature of use or application, or retention, of the income from such activity is not relevant.

40. The Tribunal has also referred to the above amendment brought to the definition of “Charitable Purpose” in Section 2(15) of the IT Act. The Tribunal has also referred to Paragraph 180 of the Finance Minister’s Budget Speech in Paragraph 8.2 of the Impugned Order wherein it has been stated as follows:-

“180. “Charitable Purpose” includes relief of the poor, education, medical relief and any other object of general public utility. These activities are tax exempt, as they should be. However, some entities carrying on regular trade, commerce or business or providing services in relation to any trade, commerce or business and earning incomes have sought to claim that their purposes would also fall under “Charitable Purpose”. Obviously, this was not the intention of Parliament and hence I propose to amend the law to exclude the aforesaid cases. Genuine charitable organizations will not in any way be affected.” (Emphasis supplied).”

41. As mentioned above, the Assessment Year in question is 2009- 2010. It would relate income earned by the Appellant/Assessee between 23/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 01.04.2008 and 31.03.2009. Such income is assessable during the Assessment Year 2009-2010 starting from 01.04.2009 and 31.03.2010.

42. Therefore, the amendment to the definition of “Charitable Purpose” which appears to have influenced the Tribunal while coming to a conclusion that the Appellant/Assessee was not entitled to exemption under Section 11(4A) of the IT Act is misplaced. The cardinal principle of law is that any amendment to any Act or provision is prospective unless it is made applicable retrospectively.

43. The above amendment which came into force with effect from 01.04.2009 vide clause (15) of Section 2 by the Finance Act, 2008 is relevant only for the income earned during the Previous Assessment Year 2009-2010 assessable during the Assessment Year 2010-2011. Therefore, reference to the above amendment vide Finance Act, 2008 with effect from 01.04.2009 is misplaced and is of no relevance to the facts of the case.

24/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

44. The question to be answered is whether the exceptions provided in sub-section (4A) to Section 11 of the IT Act is attracted or not?. As mentioned above, to claim exemption under sub-section (1) only if income is derived from the property held in Trust or income in the form of voluntary contributions made with a specific direction that they shall form part of the corpus of the Trust or institution, subject to the condition that such voluntary contributions are invested or deposited in one or more of the forms or modes specified in sub-section (5) maintained specifically for such corpus or the business is incidental to the object of the Trust or institution.

45. Sub-section (2), sub-section (3) and sub-section (3A) are to be read along with sub-section (1) to Section 11 of the IT Act.

46. A reading of sub-section (1), (2), (3), (3A) and the Explanation to sub-section (1) and sub-section (4A) indicates that although such Section (4A) to Section 11 of the IT Act is uninfluenced by sub-section (1), (2), (3) and (3A) of the IT Act, income of the Trust or an institution 25/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 can be exempted even if such income is from business incidental to the attainment of the objective of the Trust.

47. In this case, the main objective of the Appellant/Assessee itself is microfinance i.e., to do lending operation in the microfinance sector to earn commission ranging from 2% to 2.5%. It is not charitable in nature.

48. The business carried on by the Appellant/Assessee by lending operation is not incidental to the attainment of the objectives of the Appellant/Assessee as a “Charitable Institution”. Rather, it is main business object. Therefore, the Appellant/Assessee cannot claim the benefit of exemption either under Section 11(1) or under Section 11(4A) of the IT Act as held by the Hon’ble Supreme Court in “New Noble Educational Society Vs. Commissioner of Income Tax, (2023) 6 SCC 649.

49. In the present case, the income that is the subject matter of assessment is neither from property nor from contributions to be exempted under Sections 11 & 12 of the IT Act nor from a business of the Trust which is incidental to the object of the Trust.

26/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

50. In view of the above discussion, the decisions of the Appellate Tribunal in “Kurinji Social Welfare Society Vs. ACIT” in I.T.A.No.1594/Mds/2009 and “Socio Economic Development Association Vs. ITO”, 2011 TIOL 754-ITAT, Chennai are held irrelevant to the facts of this case. The ruling of the Hon'ble Supreme Court in “Honda Siel Power Products Limited Vs. CIT”, (2007) 295 ITR 0466 (SC) cannot be applied to the facts of this case. Merely because microfinance has emerged as an effective tool for alleviating poverty in many countries and further impetus was given in setting up such institutions ipso facto would not mean that the Appellant/Assessee was a “Charitable Institution” and income from lending business was incidental for its object.

51. Therefore, the claim of the Appellant has been rightly rejected by the Appellate Tribunal vide Impugned Order in I.T.A.No.625/Mds/2015 dated 07.08.2015.

52. We therefore answer the substantial questions of law against the Appellant/Assessee and in favour of the Respondent Income Tax Department.

27/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015

53. Accordingly, this Tax Case Appeal stands dismissed. No costs. Connected Miscellaneous Petition is closed.

                                                              [R.S.K., J.]                       [C.S.N., J.]

                                                                                    09.05.2025

                    Neutral Citation : Yes / No

                    jas / arb


                    To:

1.The Income Tax Officer (Exemptions), Madurai.

2.The Income Tax Appellate Tribunal, “C” Bench, Chennai.

28/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm ) T.C.A.No.966 of 2015 R.SURESH KUMAR, J.

and C.SARAVANAN, J.

jas / arb Pre-Delivery Judgment in T.C.A.No.966 of 2015 and M.P.No.1 of 2015 09.05.2025 29/29 https://www.mhc.tn.gov.in/judis ( Uploaded on: 26/05/2025 04:23:22 pm )