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 14, Cited by 1]

Income Tax Appellate Tribunal - Amritsar

The Kot Ram Dass Coop. Thirft & Credit ... vs Income Tax Officer Ward-2 (4), ... on 13 June, 2023

             IN THE INCOME TAX APPELLATE TRIBUNAL
                   AMRITSAR BENCH, AMRITSAR.

         BEFORE DR. M. L. MEENA, ACCOUNTANT MEMBER
         AND SH. ANIKESH BANERJEE, JUDICIAL MEMBER
                           I.T.A. No.86/Asr/2021
                          Assessment Year: 2017-18


         The Kot Ram Dass Coop. Thrift Vs. ITO-Ward 2(4)
         & Credit Society Ltd. Jalandhar.  Jalandhar.
         [PAN:-AADAT9787B]
         (Appellant)                        (Respondent)


              Appellant by           Sh. J. S. Bhasin, Adv.
              Respondent by          Sh. Nakul Aggarwal, Sr. DR


              Date of Hearing              07.06.2023
              Date of Pronouncement        13.06.2023


                                   ORDER

Per:Anikesh Banerjee, JM:

The instant appeal of the assessee was filed against the order of the ld.
Commissioner of Income Tax (Appeals), NFAC, Delhi,[in brevity the 'CIT (A)'], order passed u/s 250 of the Income Tax Act 1961, [in brevity 'the Act'] for A.Y. 2017-18. The impugned order was emanated from the order of the ld. Income Tax I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 2 Officer, Wd-2(4), Jalandhar [in brevity 'the AO'] order passed u/s 143(3) of the Act. The assessee has taken the following ground:
"1. That having regard to the facts of the case, the NFAC has grossly erred in confirming the addition of Rs.21,05,192/- as wrongly made by the ld. ITO by disallowing deduction claimed u/s 80P(2)(a)(i) in respect net interest earned from two Cooperative Banks.
2. That while making the above disallowance, the authorities below failed to appreciate that the interest earned was an operational income from operational' funds and hence entitled to deduction u/s.80P(2)(a)(i).
3. That the impugned order, being de hors the facts and the legal position, is liable to be set aside and quashed."

2. Brief fact is that all the cooperative societies invested their surplus funds in Cooperative Bank and accordingly the interest was earned. The assessee claimed the interest as deduction u/s 80P but the Ld. AO disallowed the deduction for violation of Section 80P(2)(d) of the the Act. In relation to restriction u/s 80P(4) of the Act. The interest was added back with the total income as income amount of Rs.21,05,192/- as income from other sources. The Revenue authorities had relied I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 3 on the order of Hon'ble Supreme Court in the case of Totgar Cooperative Sales Society Ltd. V. ITO 188 Taxman 282 (SC). Accordingly the interest earned from Cooperative Bank was added back with the total income of the assessee society. The assessee filed an appeal before the ld. CIT(A) and the ld. CIT(A) upheld the assessment order. Being dissatisfied, the assessee filed the appeal for further adjudication before the ITAT.

3. The ld. AR filed a written submission which is kept in the record.According to the ld. AR the assessee invested his fund to the Cooperative Bank, so the interest earned from the bank is liable for the exemption u/s 80P of the Act. Section 80P(4) is not affected in this particular deduction. The Revenue is wrongly interpreted the section 80P(4) and the judgment of the Hon'ble Supreme Court in the case of Totgars Co-operative Sales Society Ltd, supra.

4. The ld. DR vehemently argued and relied that the assessee invested in Cooperative Bank and the interest earned from the Cooperative Bank is not eligible u/s 80P(4). Section 80P(4) only restricted investment in the Cooperative Society not in bank. So, the order of the Ld. CIT(A) is maintainable. The ld DR invited our attention in assessment order page 2 para 3.1 is reproduced as below:

I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 4 "3.1 From the assessment records, it was noticed that assessee had earned interest income from its members and as interest on savings account and FDRs made with other banks as under:
Particulars Interest on FDRs Saving Interest Interest from members The Jalandhar 10,33,074 Central Coop.
Bank, Patara, Jalandhar.
The Jalandhar      24,63,842             52,086
Central Coop.
Bank,     Rama
Mandi,
Jalandhar
The      Citizen   1,29,123              8982 -
urban     Coop.
Bank       Ltd.,
Jalandhar
Interest   from                                             2,68,544
members
Total              36,26,039/-           61,068/-           2,68,544/-

Thus, it is clear that the assessee has parked its surplus/idle funds with the aforesaid banks and is earning huge interest income on FDRs. The assessee has claimed its entire income as deduction under section 80P of the Income- tax Act, 1961. Vide Notice under section 142(1) of the Income-tax Act, 1961 issued on 07.12.2019, the assessee was show caused to explain which subsection of section 80P is applicable in its case under which it has claimed deduction under chapter VI-A and also to explain as to why interest I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 5 earned on FDRs should not be treated as income from other sources instead of business income and taxed accordingly."

5. The ld. AR further argued that the assessee is registered under Punjab Cooperative Society Act, 1961. The assessee is eligible for deduction of the interest or dividend derives by its investment which other Co-operative Society & also from co-operative bank. It was argued that the assessee has earned interest from Cooperative Bank which are primarily Cooperative society. Respectfully reliance was placed in the case of PCIT vs Totgars Coop Sale Society (2017) 392 ITR 74 (Kar). So, the assessee is rightly eligible for deduction u/s 80P(2)(d).

6. The ld. AR respectfully relied in the case of Commissioner of Income-tax v. Doaba Co-op. Sugar Mills Ltd, [1998] 96 Taxman 509 (PUNJ. & HAR.).

"6. Section 80P(2)(d) allows whole deduction of an income by way of interest or dividends derived by the co-operative society from its investment with any other co-operative society. This provision does not make any distinction in regard to the source of the investment because this section envisages deduction in respect of any income derived by the co-operative society from any investment with a co-operative society. It is immaterial whether any interest paid to the co-operative society exceeds the interest received from the bank on investments. The revenue is not required to look to the nature of investment whether it I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 6 was from its surplus funds or otherwise. The Act does not speak of any adjustment as sought to be made out by the learned counsel for the revenue. The provision does not indicate any such adjustment in regard to interest derived from the co- operative society from its investment in any other co-operative society. Therefore, we do not agree with the argument advanced by the learned counsel for the revenue. In our opinion, the Tribunal was right in law in allowing deduction under section 80P(2)(d) in respect of interest of Rs. 4,90,919 on account of interest received from Nawanshahr Central Co- operative Bank without adjusting interest paid to the bank. Therefore, the reference is answered against the revenue, i.e., in the affirmative, and in favour of the assessee."

7. We heard the rival submissions and perused the material available on record. Having discharge the matter in the issue of section 80P(2)(a)(i), the claim of assessee for deduction is viewed as follows:-

7.1. The Cooperative Bank wherein the assessee deposited out of its surplus funds for earning interest. Then, the only interest was earned by the assessee on the deposit would be eligible for deduction u/s 80P(2)(d). The definition of the Co-

operative Society is bought in larger umbrella under which the Cooperative Banks is performed. In this consideration we relied on the catena of judgments which are as follows: -

I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 7
a) In the case of Tumukur Merchants Souhard credit coop limited Vs. The income Tax officer ward-1 Tumkur, [2015] 55 taxmann.com 447 (Karnataka) "10. In the instant case, the amount which was invested in banks to earn interest was not an amount due to any members. It was not the liability. It was not shown as liability in their account. In fact, this amount which is in the nature of profits and gains, was not immediately required by the assessee for lending money to the members, as there were no takers. Therefore, they had deposited the money in a bank so as to earn interest. The said interest income is attributable to carrying on the business of banking and therefore it is liable to be deducted in terms of Section 80P(1) of the Act. In fact, similar view is taken by the Andhra Pradesh High Court in the case of CIT v. Andhra Pradesh State co-operative Bank Ltd., [2011] 200 Taxman 220/12 taxmann.com 66. In that view of the matter, the order passed by the appellate authorities denying the benefit of deduction of the aforesaid amount is unsustainable in law. Accordingly, it is hereby set aside. The substantial question of law is answered in favour of the assessee and against the revenue. Hence, we pass the following order"
b) In the case of The Commissioner of Income tax vs Gulshan Mercantile Urban Co-Operative Bank Ltd [2013] 29 taxmann.com 8 (All.) "10. The question as to whether the business is derived from or attributable to SLR or non-SLR funds would not make any difference for the purposes of qualifying the interest earned by the cooperative bank under Section 80P(2)(a)(i) as the deposits of surplus idle money available from working capital, including reserves, excess collection of interest tax and other incomes are all attributable to the business of banking. The interest from such deposits cannot be said to be beyond the legitimate business activities of the bank.
11.For the aforesaid reasons, we do not find that the Income Tax Appellate Tribunal committed any error in arriving at findings that the interest are not deposits of non-SLR funds and the cooperative bank will qualify for exemption under Section 80P(2)(a)(i) of the Act."

c) In the case of Kaliandas Udyog Bhavan Memises Co-op Society Ltd. v. Income-tax Officer-21(2)(1), 6547/MUM/2017, AY 14-15 (ITAT-Mumbai), Date of Order-25/04/2018.

I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 8 "9. We thus in the backdrop of our aforesaid observations are unable to persuade ourselves to be in agreement with the view taken by the lower authorities that the assessee would not be entitled for claim of deduction under Sec. 80P(2)(d), in respect of the interest income on the investments made with the co-operative bank. We thus set aside the order of the lower authorities and conclude that the interest income of Rs.27,48,553/- earned by the assessee on the investments held with the co-operative bank would be entitled for claim of deduction under Sec. 80P(2)(d)."

d) In the case of Tirupati Campus PH. II CO-OP HOUSING SOCIETY MARYADIT VERSUS THE NCOME TAX OFFICER WARD -7 (4), PUNE (ITAT_Pune)ITA No.1429/PUN/2018, AY-2015-16, Date of Order 28/02/2019.

"5. I have heard the rival submissions and perused the material on record. The issue in the present ground is with respect to denial of claim of deduction u/s 80P(2)(d) of the Act. The claim of deduction by the assessee was denied by the AO with respect to the interest income earned from Saraswat Co-operative Bank on the ground that the same is not a Co-operative Society. I find that the Co-ordinate Bench of the Delhi Tribunal in the case of M/s. The Veer Cooperative Group Housing Society Limited (supra) has held that Sarswat Co-operative Bank to be a Co- operative Society and the interest earned therein to be entitled to claim deduction u/s 80P(2)(d) of the Act. I further find that Co-ordinate Bench of the Mumbai Tribunal in the case of Lady Ratan Tower Cooperative Housing Society Ltd., (supra) and after relying on the decision in the case of Kaliandas Udyog Bhavan Premises Cooperative Society Ltd., (supra) has held that the interest earned on investments held with the Co-operative Banks would be eligible for deduction u/s 80P(2)(d) of the Act."

7.2. Thus, we also find that section 80P(2)(d) of the Act allows whole deduction of income by way of interest or dividend derived by Cooperative Society from its I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 9 investments with any other co-operative society. This provision does not make any distinction with regard to the source of investment because this section envisages deduction in respect of any income derived by co-operative society from in his investment with a co-operative society. So, the Revenue is not required to look another of investment whether it was formed as required within time or otherwise. 7.3. We have heard and respectfully considered of the case of Totagars Co- operative Sales Society Ltd. Supra which was relied by the ld. DR and find that the Hon'ble Apex Court has dilapidated on the issue of deduction u/s 80P(2)(a)(i) but not on section 80P(2)(d). We also observed that in the case of Totagars Cooperative Sales Society Ltd, [2017] 78 taxmann.com 169 (Karnataka) itself the Hon'ble High Court of Karnataka has allowed the claim of deduction u/s 80P(2)(d) vide order dated 05.01.2017.

7.4 Considering all the judgments of the different High Courts & Tribunals we hereby hold that the investment of assessee in cooperative bank is eligible investment u/s 80P(2)(d) of the Act. The interest of the said investment related to Cooperative Society; the assessee is eligible for deduction u/s 80P(2)(a)(i) of the I.T.A. No.86/Asr/2021 Assessment Year: 2017-18 10 Act. The addition amount to Rs. 21,05,192/- is quashed. Accordingly, the appeal of the assessee is allowed.

8. In the result, appeal of the assessee ITA No. 86/Asr/2021 is allowed.


Order pronounced in the open court on 13.06.2023

             Sd/-                                                    Sd/-

(Dr. M. L. Meena)                                 (ANIKESH BANERJEE)
 Accountant Member                                     Judicial Member

AKV

Copy of the order forwarded to:

  (1)The Appellant
  (2) The Respondent
  (3) The CIT
(4) The CIT (Appeals)
 (5) The DR, I.T.A.T.
                                         True Copy
                                           By order