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 11, Cited by 0]

Income Tax Appellate Tribunal - Indore

Krishi Upaj Mandi Samiti, Indore vs Department Of Income Tax on 23 September, 2011

                           1




    IN THE INCOME TAX APPELLATE TRIBUNAL,
             INDORE BENCH, INDORE
 BEFORE SHRI JOGINDER SINGH, JUDICIAL MEMBER
                      AND
     SHRI R.C. SHARMA, ACCOUNTANT MEMBER


                 ITA No.175/Ind/2011
                     AY: 2008-09

Income Tax Officer
Dhar                              .....Appellant

V/s.

Krishi Upaj Mandi Samiti
Dhamnod
PAN - AAALK 0257D                 .....Respondent



                     ITA No.182/Ind/2011
                       AY: 2007-08

Dy. CIT
1(1), Indore                      .... Appellant

Vs

Krishi Upaj Mandi Samiti
Manavar
PAN AAALK 0527E                   .... Respondent
                            2


                     ITA No.177/Ind/2011
                       AY: 2008-09

ITO, Dhar                         .... Appellant

Vs
Krishi Upaj Mandi Samiti
Manavar
PAN - AAALK 0527E                 .... Respondent

     Department by    : Shri Arun Dewan, Sr. DR
     Assessees by     : Shri C.P. Rawka, FCA

                     ITA No.192/Ind/2011
                       AY: 2005-06

ACIT-2(1), Ujjain                 .... Appellant

Vs

Krishi Upaj Mandi Samiti
Machalpur, Rajgarh
PAN - AAALK 0349 L                .... Respondent

                     ITA No.193/Ind/2011
                       AY: 2007-08

ITO-2(1), Ujjain                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Dewas
PAN - AAALK 0247 M                .... Respondent
                            3


                     ITA No.194/Ind/2011
                       AY: 2007-08

ITO-2(1), Ujjain                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Mahidpur
PAN - AAALK 0258 N                .... Respondent

                     ITA No.195/Ind/2011
                       AY: 2005-06

ITO-2(1), Ujjain                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Tarana
PAN - AAGFR 5734 R                .... Respondent


     Department by    : Shri Arun Dewan, Sr. DR
     Assessees by     : Shri Ajay Tulsiyan &
                        Shri Manish Vaidya, CAs

                     ITA No.185/Ind/2011
                       AY: 2006-07

DCIT-1(1), Indore                 .... Appellant

Vs

Krishi Upaj Mandi Samiti
Laxmibai Nagar, Indore
PAN - AAALK 0190 K                .... Respondent
                             4




                    ITA No.186/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                  .... Appellant
Vs
Krishi Upaj Mandi Samiti
Laxmibai Nagar, Indore
PAN - AAALK 0190 K                 .... Respondent


                    ITA No.187/Ind/2011
                        AY: 2008-09

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Laxmibai Nagar, Indore
PAN - AAALK 0190 K                 .... Respondent


                    ITA No.180/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Rajgarh
PAN - AAATK 7797 A                 .... Respondent
                             5




                    ITA No.178/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Dashahra Road, Sanwer
PAN - AAALK 0492 L                 .... Respondent


                    ITA No.179/Ind/2011
                        AY: 2008-09

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Dashahra Road, Sanwer
PAN - AAALK 0492 L                 .... Respondent


                    ITA No.181/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Kukshi, Dhar
PAN - AAALK 0259 P                 .... Respondent
                             6




                    ITA No.176/Ind/2011
                        AY: 2008-09

ITO-Dhar                           .... Appellant

Vs

Krishi Upaj Mandi Samiti
Kukshi, Dhar
PAN - AAALK 0259 P                 .... Respondent


                    ITA No.183/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Dhareshwar Road, Dhar
PAN - AAALK 7997 A                 .... Respondent


                    ITA No.173/Ind/2011
                        AY: 2008-09

DCIT-1(1), Indore                  .... Appellant

Vs

Krishi Upaj Mandi Samiti
Dhareshwar Road, Dhar
PAN - AAALK 7997 A                 .... Respondent
                               7


                    ITA No.184/Ind/2011
                        AY: 2007-08

DCIT-1(1), Indore                      .... Appellant

Vs

Krishi Upaj Mandi Samiti
Badnawar
PAN - AAALS 0497 H                     .... Respondent

                    ITA No.174/Ind/2011
                        AY: 2008-09

ITO-Dhar                               .... Appellant

Vs

Krishi Upaj Mandi Samiti
Badnawar
PAN - AAALS 0497 H                     .... Respondent

     Date of hearing       :      23.9.2011
     Date of pronouncement :      23.9.2011

     Department by      : Shri Arun Dewan, Sr. DR
     Assessees   by     : None

                          ORDER

PER BENCH This bunch of 19 appeals by the revenue pertaining to different assessees is filed against different orders of the learned Commissioner of Income Tax (Appeals). In 8 these appeals, the revenue has challenged the deletion of additions made by the Assessing Officer on account of Arakshit Nidhi, Krishi Anusandhan Nidhi, Kisan Sadak Nidhi and Mandi Board Shulk, Gau Sanvardhan Nidhi, Board fee (shulk), Donation made to Krishak Suchana Kendra, Kisan Adhosarrachana Nidhi, Pension fund, Mando Board Development Fund, Reserve Nidhi, Sthai Nidhi (as in applicable in respective appeal) in spite of the fact that the impugned respective amounts paid are a contribution and not be treated as expenditure u/s 36(1)(xii) or u/s 37(1) of the Act as revenue expenditure or charitable expenditure.

2. We have heard the rival submissions of the parties and have gone through the material available on the file.

The crux of arguments on behalf of the revenue is that the ld. first appellate authority has merely deleted the addition without application of mind as registration u/s 12A was not available with the respective Mandi Samities 9 at the time of finalisation of assessment and in the absence of such registration, such expenses cannot be allowed as charitable expenses. On a query from the Bench, the Ld. Counsels for assessee fairly agreed that while framing the assessments, the registration u/s 12A of the Act was not available with the assessee and was granted later on. In view of this fact, it was submitted by the learned Sr. DR that these appeals may be remanded back to the file of the learned Assessing Officer.

3. We have considered the rival submissions of ld.

representatives of both sides and perused the material available on record. We find that on the similar facts and circumstances, the similar issues involved in the present appeals have already been decided by the Tribunal in case of Krishi Upaj Mandi Samiti, Barwah (ITA Nos.279 & 308/Ind/2010 for the assessment year 2006-07) vide order dated 4th July, 2011. The relevant portion of the same is reproduced hereunder:

10
"The revenue as well as the assessee are in cross appeals against the order of the learned Commissioner of Income Tax (Appeals) dated

4.2.2010. The revenue has challenged the deletion of addition made by the Assessing Officer on account of Arakshit Nidhi (Rs. 2,65,330/-), Krishi Anusandhan Nidhi (Rs. 5,32,895/-), Kisan Sadak Nidhi (Rs. 43,89,598/-) and Mandi Board Shulk (Rs. 3,99,391/-) whereas the assessee is in appeal against the same order of the learned Commissioner of Income Tax (Appeals) in not allowing depreciation as claimed by the assessee on WDV as on 1.4.2005 by holding that the assessee Samiti is not entitled to exemption u/s 11(a) to (d) without considering the revised return filed by the assessee and also in opining that no proper and valid claim u/s 11 was lodged before the Assessing Officer.

2. We have heard the rival submissions of the parties and have gone through the material available on the file. The crux of arguments on behalf of the revenue is that the ld. first appellate authority has merely relied upon the decision of the Tribunal and decided on the basis that the issues are covered by the decision of the Tribunal in the case of KUMS, Sanawad. On the other hand, the ld. Counsel for the assessee contended that the assessee was granted registration u/s 12AA of the Act for which our attention was invited to page 10 of the paper book.

3. We have considered the rival submissions of ld. representatives of both sides and perused the material available on record. We find that the learned Commissioner of Income Tax (Appeals) has decided the issues broadly on the basis of the order of the Tribunal as claimed before us. However, we find that since the assessee was granted registration u/s 12A vide order dated 19.7.2007 by the learned Commissioner of Income Tax, Indore, pursuant to the direction of the Tribunal, dated 6.6.2007 with effect from the creation of the assessee Samiti, therefore, the whole issue needs re-examination at the level of the Assessing Officer. The Assessing Officer is supposed to examine whether the income has been applied for charitable purposes as prescribed under the Act. As far as the benefit u/s 11 of the Act is concerned, a conjoint reading of sections 11, 12 and 12A makes it clear that registration u/s 12A is a condition precedent for availing benefit u/s 11 and 12 of the Act. The accumulated or set apart income should not 11 be in excess of 15% of the total income and 85% of the income should be applied for charitable purposes. Likewise, in the appeal of the assessee the assessee is aggrieved by the decision of the learned Commissioner of Income Tax (Appeals) by holding that the income of the Samiti is not entitled to exemption u/s 11(a) to (d) of the Act. The impugned order is dated 4.2.2010 whereas the assessee was granted registration u/s 12A vide order dated 19.7.2007. It seems that this fact was not brought to the notice of the learned Commissioner of Income Tax (Appeals), consequently, through cx e impugned order is set aside and the Assessing Officer is directed to re- examine the issues involved in these appeals in the light of the registration granted to the assessee u/s 12A/12AA of the Act and decide the issues in accordance with law for which due opportunity of being heard be provided to the assessee.

Finally, the appeal of the revenue as well as of the revenue are allowed for statistical purposes.

Order pronounced in the open court in the presence of learned representatives of both the sides at the conclusion of hearing on 4th July, 2011."

4. Before coming to any conclusion, we are reproducing hereunder section 11 of the Act which deals with income from property held for charitable or religious purposes :-

35
11. (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--
36

[(a) income derived from property 34 held under trust wholly for charitable or religious purposes, to the extent to which such income34 is applied 34 to such purposes in India; and, where any such income34 is accumulated 34 or set apart for application to such purposes in India, to the extent to which the income so accumulated or set apart37 is not in excess of 38 [fifteen] per cent of the income from such property;

(b) income derived from property held under trust in part37 only for such purposes, the trust having been created before the commencement of this 12 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 38[fifteen] per cent of the income from such property;

(c) income 39[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;
40
[(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.] 41 [Explanation.--For the purposes of clauses (a) and (b),--
(1) in computing the 42 [fifteen] per cent of the income which may be accumulated or set apart, any such voluntary contributions as are referred to in section 12 shall be deemed to be part of the income; (2) if, in the previous year, the income applied to charitable or religious purposes in India falls short of 43[eighty-five] per cent of the income derived during that year from property held under trust, or, as the case may be, held under trust in part, by any amount--
(i) for the reason that the whole or any part of the income has not been received during that year, or
(ii) for any other reason, then--
(a) in the case referred to in sub-clause (i), so much of the income applied to such purposes in India during the previous year in which the income is received or during the previous year immediately following as does not exceed the said amount, and
(b) in the case referred to in sub-clause (ii), so much of the income applied to such purposes in India during the previous year immediately following the previous year in which the income was derived as does not exceed the said amount, may, at the option of the person in receipt of the income (such option to be exercised in writing before the expiry of the time allowed under sub-

section (1) 44 [* * *] of section 139 45[* * *] for furnishing the return of income) be deemed to be income applied to such purposes during the previous year in which the income was derived; and the income so deemed to have been applied shall not be taken into account in calculating the amount of income applied to such purposes, in the case referred to in sub- clause (i), during the previous year in which the income is received or during the previous year immediately following, as the case may be, and, 13 in the case referred to in sub-clause (ii), during the previous year immediately following the previous year in which the income was derived.] 46 [(1A) For the purposes of sub-section (1),--

(a) where a capital asset, being property held under trust wholly for charitable or religious purposes, is transferred and the whole or any part of the net consideration is utilised for acquiring another capital asset to be so held, then, the capital gain arising from the transfer shall be deemed to have been applied to charitable or religious purposes to the extent specified hereunder, namely:--

(i) where the whole of the net consideration is utilised in acquiring the new capital asset, the whole of such capital gain ;
(ii) where only a part of the net consideration is utilised for acquiring the new capital asset, so much of such capital gain as is equal to the amount, if any, by which the amount so utilised exceeds the cost of the transferred asset;
(b) where a capital asset, being property held under trust in part only for such purposes, is transferred and the whole or any part of the net consideration is utilised for acquiring another capital asset to be so held, then, the appropriate fraction of the capital gain arising from the transfer shall be deemed to have been applied to charitable or religious purposes to the extent specified hereunder, namely:--
(i) where the whole of the net consideration is utilised in acquiring the new capital asset, the whole of the appropriate fraction of such capital gain;
(ii) in any other case, so much of the appropriate fraction of the capital gain as is equal to the amount, if any, by which the appropriate fraction of the amount utilised for acquiring the new asset exceeds the appropriate fraction of the cost of the transferred asset.
Explanation.--In this sub-section,--
(i) "appropriate fraction" means the fraction which represents the extent to which the income derived from the capital asset transferred was immediately before such transfer applicable to charitable or religious purposes;
(ii) "cost of the transferred asset" means the aggregate of the cost of acquisition (as ascertained for the purposes of sections 48 and 49) of the capital asset which is the subject of the transfer and the cost of any improvement thereto within the meaning assigned to that expression in sub-clause (b) of clause (1) of section 55;
(iii) "net consideration" means the full value of the consideration received or accruing as a result of the transfer of the capital asset as reduced by any expenditure incurred wholly and exclusively in connection with such transfer.] 47 [(1B) Where any income in respect of which an option is exercised under clause (2) of the Explanation to sub-section (1) is not applied to charitable or religious purposes in India during the period referred to in sub-clause
(a) or, as the case may be, sub-clause (b), of the said clause, then, such 14 income shall be deemed to be the income of the person in receipt thereof--
(a) in the case referred to in sub-clause (i) of the said clause, of the previous year immediately following the previous year in which the income was received; or
(b) in the case referred to in sub-clause (ii) of the said clause, of the previous year immediately following the previous year in which the income was derived.] 48 [(2) 49[Where 50 [eighty-five] per cent of the income referred to in clause
(a) or clause (b) of sub-section (1) read with the Explanation to that sub-

section is not applied, or is not deemed to have been applied, to charitable or religious purposes in India during the previous year but is accumulated or set apart, either in whole or in part, for application to such purposes in India, such income so accumulated or set apart shall not be included in the total income of the previous year of the person in receipt of the income, provided the following conditions are complied with, namely:--]

(a) such person specifies, by notice in writing given to the 51[Assessing] Officer in the prescribed 52 manner53, the purpose for which the income is being accumulated or set apart and the period for which the income is to be accumulated or set apart, which shall in no case exceed ten years;

54

[(b) the money so accumulated55 or set apart is invested or deposited in the forms or modes specified in sub-section (5)]:] 56 [Provided that in computing the period of ten years referred to in clause

(a), the period during which the income could not be applied for the purpose for which it is so accumulated or set apart, due to an order or injunction of any court, shall be excluded:] 57 [Provided further that in respect of any income accumulated or set apart on or after the 1st day of April, 2001, the provisions of this sub- section shall have effect as if for the words "ten years" at both the places where they occur, the words "five years" had been substituted.] 58 [Explanation.--Any amount credited or paid, out of income referred to in clause (a) or clause (b) of sub-section (1), read with the Explanation to that sub-section, which is not applied, but is accumulated or set apart, to any trust or institution registered under section 12AA or to any fund or institution or trust or any university or other educational institution or any hospital or other medical institution referred to in sub-clause (iv) or sub- clause (v) or sub-clause (vi) or sub-clause (via) of clause (23C) of section 10, shall not be treated as application of income for charitable or religious purposes, either during the period of accumulation or thereafter.] 59 [(3) Any income referred to in sub-section (2) which--

(a) is applied to purposes other than charitable or religious purposes as aforesaid or ceases to be accumulated or set apart for application thereto, or 60 [(b) ceases to remain invested or deposited in any of the forms or modes specified in sub-section (5), or] 15

(c) is not utilised61 for the purpose for which it is so accumulated or set apart during the period referred to in clause (a) of that sub-section or in the year immediately following the expiry thereof, 62 [(d) is credited or paid to any trust or institution registered under section 12AA or to any fund or institution or trust or any university or other educational institution or any hospital or other medical institution referred to in sub- clause (iv) or sub-clause (v) or sub-clause (vi) or sub-clause (via) of clause (23C) of section 10,] shall be deemed to be the income of such person of the previous year in which it is so applied or ceases to be so accumulated or set apart or ceases to remain so invested or deposited or 62[credited or paid or], as the case may be, of the previous year immediately following the expiry of the period aforesaid.] 63 [(3A) Notwithstanding anything contained in sub-section (3), where due to circumstances beyond the control of the person in receipt of the income, any income invested or deposited in accordance with the provisions of clause (b) of sub-section (2) cannot be applied for the purpose for which it was accumulated or set apart, the 64[Assessing] Officer may, on an application made to him in this behalf, allow such person to apply such income for such other charitable or religious purpose in India as is specified in the application by such person and as is in conformity with the objects of the trust; and thereupon the provisions of sub-section (3) shall apply as if the purpose specified by such person in the application under this sub-section were a purpose specified in the notice given to the 64 [Assessing] Officer under clause (a) of sub-section (2):] 65 [Provided that the Assessing Officer shall not allow application of such income by way of payment or credit made for the purposes referred to in clause (d) of sub-section (3) of section 11:] 66 [Provided further that in case the trust or institution, which has invested or deposited its income in accordance with the provisions of clause (b) of sub-section (2), is dissolved, the Assessing Officer may allow application of such income for the purposes referred to in clause (d) of sub-section (3) in the year in which such trust or institution was dissolved.] (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 67[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 68[* * *].

69

[(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 gains of business, unless the business is incidental to the attainment of the objectives of the trust or, as the case may be, institution, 16 and separate books of account are maintained by such trust or institution in respect of such business.] 70 71 [ (5) The forms and modes of investing or depositing the money referred to in clause (b) of sub-section (2) shall be the following, namely :--

(i) investment in savings certificates as defined in clause (c) of section 2 72 of the Government Savings Certificates Act, 1959 (46 of 1959), and any other securities or certificates issued by the Central Government under the Small Savings Schemes of that Government;
(ii) deposit in any account with the Post Office Savings Bank;
(iii) deposit in any account with a scheduled bank or a co-operative society engaged in carrying on the business of banking (including a co-operative land mortgage bank or a co-operative land development bank).

Explanation.--In this clause, "scheduled bank" means the State Bank of India constituted under the State Bank of India Act, 1955 (23 of 1955), a subsidiary bank as defined in the State Bank of India (Subsidiary Banks) Act, 1959 (38 of 1959), a corresponding new bank constituted under section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1970 (5 of 1970), or under section 3 of the Banking Companies (Acquisition and Transfer of Undertakings) Act, 1980 (40 of 1980), or any other bank being a bank included in the Second Schedule to the Reserve Bank of India Act, 1934 (2 of 1934);

(iv) investment in units of the Unit Trust of India established under the Unit Trust of India Act, 1963 (52 of 1963);

(v) investment in any security for money created and issued by the Central Government or a State Government;

(vi) investment in debentures issued by, or on behalf of, any company or corporation both the principal whereof and the interest whereon are fully and unconditionally guaranteed by the Central Government or by a State Government;

(vii) investment or deposit in any 73[public sector company]:

74
[Provided that where an investment or deposit in any public sector company has been made and such public sector company ceases to be a public sector company,--
(A) such investment made in the shares of such company shall be deemed to be an investment made under this clause for a period of three years from the date on which such public sector company ceases to be a public sector company;
(B) such other investment or deposit shall be deemed to be an investment or deposit made under this clause for the period up to the date on which such investment or deposit becomes repayable by such company;]
(viii) deposits with or investment in any bonds issued by a financial corporation which is engaged in providing long-term finance for industrial development in India and 75[which is eligible for deduction under clause
(viii) of sub-section (1) of section 36];
17
(ix) deposits with or investment in any bonds issued by a public company formed and registered in India with the main object of carrying on the business of providing long-term finance for construction or purchase of houses in India for residential purposes and 75 [which is eligible for deduction under clause (viii) of sub-section (1) of section 36];
76

[(ixa) deposits with or investment in any bonds issued by a public company formed and registered in India with the main object of carrying on the business of providing long-term finance for urban infrastructure in India. Explanation.--For the purposes of this clause,--

(a) "long-term finance" means any loan or advance where the terms under which moneys are loaned or advanced provide for repayment along with interest thereof during a period of not less than five years;

(b) "public company" 77 shall have the meaning assigned to it in section 3 of the Companies Act, 1956 (1 of 1956);

(c) "urban infrastructure" means a project for providing potable water supply, sanitation and sewerage, drainage, solid waste management, roads, bridges and flyovers or urban transport;]

(x) investment in immovable property.

Explanation.--"Immovable property" does not include any machi-nery or plant (other than machinery or plant installed in a building for the convenient occupation of the building) even though attached to, or permanently fastened to, anything attached to the earth;] 78 [(xi) deposits with the Industrial Development Bank of India established under the Industrial Development Bank of India Act, 1964 (18 of 1964);] 79 [(xii) any other form or mode of investment or deposit as may be prescribed.80] As per sub-section (2) which was substituted by the Finance Act, 1970 with effect from 1.4.1971 the assessee is supposed to apply 85% of the income referred to in clause (a) or clause (b) of sub-section(1) read with Explanation to that section to charitable or religious purposes during the previous year. There is no finding in the impugned orders whether the assessee has applied the income for charitable purposes or not. Therefore, in 18 view of the above and the aforesaid order of the Tribunal, the impugned orders are set aside and the Assessing Officers are directed to re-examine the issues involved in these appeals in the light of the registration granted to the assessees u/s 12A/12AA of the Act. The Assessing Officer is further directed to examine the extent of application of income by the assessee as required u/s 11(2) of the Act and then to decide the issues in accordance with law for which due opportunity of being heard be provided to the assessee.

Finally, the appeals of the revenue are allowed for statistical purposes only.

O rd e r p ro n o un c e d in th e open court in th e p re se n c e o f l e a r n e d re p re s e n t a t i v e s o f b ot h th e s i d e s a t th e c o n c l u s i o n o f h e a ri n g o n 2 3 r d S e p te mb e r , 2 0 1 1 .

                    Sd                                               sd
   (R.C. SHARMA)                                 (JOGINDER SINGH)
ACCOUNTANT MEMBER                               JUDICIAL MEMBER

Date: 23rd September, 2011

Copy to: Appellant/Respondent/CIT/CIT(A)/DR/Guard File Dn/-

19