Income Tax Appellate Tribunal - Delhi
Jamiat Ulma-I-Hind (Arshad Madani) ... vs Cit(E), Delhi, on 12 March, 2025
1
THE INCOME TAX APPELLATE TRIBUNAL,
DELHI BENCH C: DELHI
BEFORESHRI SHAMIM YAHYA, ACCOUNTANT MEMBER
AND
SHRI SUDHIR KUMAR, JUDICIAL MEMBER
ITA No.5134/Del/2024
Assessment Year: 2024-25
Jamiat Ulma-I-Hind Vs. CIT(Exemption) Delhi
(Arshad Madani) Public
Trust 242 Bahadur Shah
Zafar Marg Opp link
House New Delhi 110002
PAN No. AABTJ7482J
(Appellant) (Respondent)
Assesseeby Shri Dishant Sethi, Advocate
Sh. Shyam Sunder, Advocate
Sh. Jagvir Singh, Advocate
Department by Sh.Dayainder Singh Sidhu CIT DR
Date of hearing 25.02.2025
Date of pronouncement 12.03.2025
ORDER
PER SUDHIR KUMAR, JM:
The assessee preferred the captioned appeal, challenging the order dated 11.09.2024 passed by the Ld. CIT(Exemption) (in short 2 "Ld. CIT (Exemption") Delhi pertaining to Assessment year 2024- 2025.
2. The assessee has raised the following ground of appeal:
1. That the Ld. CIT(Exemption), Delhi has grossly erred in law as well as on facts in rejecting the application for registration of trust filed by assessee u/s 12A(1)(ac)(iii) of the Act and also cancelling provisional registration issued earlier, by passing an impugned order u/s 12AB(1)(b)(ii)(B) of the Income Tax Act, 1961.
2. That the Ld. CIT(Exemption), Delhi has grossly erred in law as well as on facts in ignoring facts and circumstances of the case and rejecting the application for registration of trust on frivolous and unreasonable grounds.
3. That the order passed by the Ld. CIT(Exemption), Delhi is bad in law and required to be quashed as no reasonable and sufficient opportunity of being heard was provided to assessee during the course of proceeding and thereby violating the Principles of Natural Justice.
3. The brief facts of the case are that the assessee trust {Jamiat Ulma-I- Hind (Arshad Madani)} registered on 12-03-2013 under the Indian trust Act1882 with sub - Registrar -III New Delhi applied on 13-03-2024 in Form No. 10AB for approval under clause (iii) of first proviso to sub section 80 G of the Income Tax Act, 1961(here in 3 referred "the Act"). A questionnaire on 16-04-2024 was issued to the assessee to furnish certain details and documents in support of its claim for registration by 01-0-2024. In the response of the notice assessee made the part compliance vide letter dated 13-08-2024 and filed some details and documents and requested for more time to file the documents. The assessee did not file the documents in the extended time. The Ld. CIT(exemption) considering the documents submitted by the assessee dismissed the application of the assessee. Ld. CIT(Exemption) has observed in his order as under:
"6. In reply to column No. 6 of Form 10A and 10AB, the applicant has replied in affirmative with regard to its trust deed having 'irrevocable' clause. However, it may be mentioned that the trust deed does not contain such clause, thus the case of applicant is hit by provision/conditions as mentioned in column No. 9 and 10 of Form 10AC, which are reproduced as under :-
This order is liable to be withdrawn by the prescribed authority if it is subsequently found that the activities of the applicant are not genuine or if they are not carried out in accordance with all or any of the conditions subject to which it is granted, if it is found that the applicant has obtained the registration by fraud or misrepresentation 4 of facts or it is found that the assessee has violated any condition prescribed in the Income Tax Act...."
7. In view of the above facts, the genuineness of the activities of the applicant trust could not be established. Besides, its application for registration u/s 12A has already been rejected on identical grounds. Therefore, the conditions for grant of approval are not satisfied and hence the application filed on 13.03.2024 in Form 10AB for grant of approval under clause (iii) of first proviso to sub section 5 of section 80G of the Income Tax Act, 1961 is hereby rejected."
4. Aggrieved by the order of the Ld. CIT(Exemption) the assessee has filed this appeal.
5. The Ld. Counsel for assessee has submitted that trust was registered vide registered trust deed dated 12-03-2013. The trust is engaged in the social and charitable activities related to assistance to large number of orphans, widows, poor persons. The trust also provided the assistance and scholarship to students and aid for medical facilities to the poor persons. The trust was earlier granted registration u/s 12 A and 80G of the Act and subsequently provisional registration u/s 12A was also granted on 07-10-2022 for the A.Y. 2023-24 to 2025-26. Ld. counsel for assessee has submitted that he sought the time to file the 5 documents but without giving the sufficient opportunity of being heard the Ld. CIT(A) dismissed the application of the assessee. Ld. counsel for assessee has moved an application to file the additional evidence under rule 29 of the Act. Reliance has placed on the following decisions:
1. Radha Madhav Nishkam Seva Samiti Vs. Commissioner of Income-tax (Exemption) [2024] 158 taxmann.com 598 (Delhi-Trib.) [17-01-2024]
2. GIIR Communications India (P) Ltd. vs. Deputy Commissioner of Income-tax [2024] 162 taxmann.com 598 (Delhi-Trib.) [09-05-2024]
3. Yum ! Restaurants Marketing (P) Ltd. vs. Income Tax Officer, Ward- 18 (4) New Delhi [019] 109 taxmann.com 130 (Delhi-Trib.) [09-09-2024]
6. The Learned Authorized Representative for Department of Revenue supported the impugned order of the Departmental Authority.
7. We have heard the parties and gone through the material available on record.
6
8. The Ld. Counsel for assessee has submitted that relevant documents could not be filed during the course of proceedings regarding the trust before the Ld. CIT(Exemption). ). In the interest of justice and fair play the application of the assessee to file the additional evidence under Rules -29 of Income Tax Appellate tribunal Rules, 1963 is allowed. The documents filed by the assessee is to be verified by the Ld. CIT (E ). In the interest of justice and fair play, we deem it fit to remand the matter to the file of the Ld. CIT(Exemption) with direction to consider the documents produced by the assessee and passed the order accordance to law. The appeal of the assessee is liable to be allowed.
9. In the result, the appeal of the assessee allowed for statistical purposes.
Order pronounced in the open court on 12/03/2025.
Sd/- Sd/- (SHAMIM YAHYA) (SUDHIR KUMAR) ACCOUNTANT MEMBER JUDICIALMEMBER Dated:12 March,2025 "Neha, Sr. PS"