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 28, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Nandlal Tolani Charitable Trust, ... vs Ito (E)2(1), Mumbai on 29 March, 2019

                                        1
                                                                 ITA 106/Mum/2016


                IN THE INCOME TAX APPELLATE TRIBUNAL
                     MUMBAI BENCH "B", MUMBAI


             Before Shri Sandeep Gosain (JUDICIAL MEMBER)
                                  AND
               Shri G Manjunatha (ACCOUNTANT MEMBER)

                          ITA No 106/Mum/2016
                        (Assessment year : 2012-13)

Nandlal Tolani Charitable vs             ITO (E)-2(1), Mumbai
Trust, 10-A, Bhkhtawar,
Nariman Point, Mumbai
400 021
PAN : AAATN0043Q
       APPELLANT                                     RESPONDEDNT



Appellant by                                Shri Rajiv Khandelwal
Respondent by                               Shri Suman Kumar

Date of hearing                              02-01-2019
Date of pronouncement                        29-03-2019

                                   ORDER
Per G Manjunatha, AM :

This appeal filed by the assessee is directed against the order of the CIT(A) -1, Mumbai dated 27-10-2015 and it pertains to AY 2012-

13. The assessee has raised the following grounds of appeal:-

"1. The Learned A.O. as well as Learned CIT(A) have erred in not allowing deduction of 30% allowable as standard deduction amounting to Rs.76,04,8497- u7s.24(a) of the Income-tax Act, 1961 overlooking that if tax is chargeable to Assessee Trust, the same has to be charged on TOTAL INCOME computed as per the provisions of the Act and erred in overlooking that there is no provision in the Act as not to 2 ITA 106/Mum/2016 allow standard deduction u/s.24(a) if the income is computed in the case of a charitable trust granting exemption u/sl 1 of the Act on the portion of income utilized for objects of the Trust.
2. The Learned A.O. as well as Learned CIT(A) have erred in not following the principles settled by Hon'ble Bombay High Court in the case of Vodafone India Services Pvt. Ltd. 368 ITR 531 (Bom) (Page
544) which is binding on Department in Mumbai as law of the land wherein it is held that income chargeable to tax has to be computed u/s.l4 of the Act and therefore income from property has to be computed allowing deduction u/s.24(a) of the Act in the case of all assesses including charitable trusts.
3. The Learned A.O. as well as Learned CIT(A) have erred in not following judgement of Hon'ble Bombay High Court in the case of Director of Income-tax (Exemption) vs. Jasubhai Foundation (2015) 374 ITR 315 wherein it is held that income which is not to be included in Total Income as per the provisions of Act cannot be included in Taxable Income of the Trust entitled to exemption of certain income u7s,10 and u/s.ll of the Act and therefore 30% of income excluded from Income from Property u/s.24(a) of the Act cannot be charged to tax in the case of charitable trust for computing taxable income of CHARITABLE TRUST.

4. The Learned CIT(A) has erred in not allowing the ground raised before him vide ground no.l 1 of the detailed grounds of appeal and ground no.4 of the concise grounds wherein the Appellant claimed that while computing capital gain included in Total Income deduction should be allowed u7s.11(lA) for amount utilized in purchasing another capital assets and therefore amount of Rs.49,22,3167- on account capital gains included in Income & Expenditure Account should be allowed as deduction from Total Income as the Appellant has utilized the same in purchase of another capital asset during the year.

5. The Learned CIT(A) has erred in not allowing deduction of Rs.13,00,6357- incurred as expenditure for Repairs and Maintenance as shown in Income and Expenditure Account and claimed as deduction vide ground no.5 of Concise grounds of appeal.

6.The Learned CIT(A) has erred in not considering that Appellant has made an application u/s.l 1(2) of the Act for accumulation of income for the year and therefore full amount of income remaining after deduction u/s.l 1(1 )(a) and 11(1 A) should be allowed as accumulated u/s 11(2) instead of allowing sum of Rs.2,10,00,000/- in Assessment Order as per Form 10 filed overlooking that if Taxable Income is increased due to disallowance then full deduction should be allowed on account on account of surplus u/s 11(2)."

3

ITA 106/Mum/2016

2. The brief facts of the case are that the assessee trust is a charitable trust registered with Charity Commissioner as well as with Commissioner of Income-tax u/s 12A of Income-tax Act, 1961. The assessee trust is earmarking and spending funds for maintenance of college at Andheri, Mumbai as well as facilities at the Maritime Engineering College at Induri, Pune. The assessee has filed its return of income for AY 2012-13 on 28-09-2012 declaring total income at Nil after claiming exemption u/s 11 of the Income-tax Act, 1961. The case has been selected for scrutiny and during the course of assessment, the AO noticed that the assessee has computed income received from property held under trust under the normal provisions of the Act, instead of commercial principles in respect of 'Income from house property'. Therefore, called upon the assessee to explain us to why standard deduction claimed u/s 24(a) of the I.T. Act at 30% of Rs.76,04,849/- in respect of rental income derived from property shall not be disallowed. The AO after considering submissions of the assessee and also by following the decision of ITAT, Mumbai Bench in assessee's own case for earlier year in ITA Nos. 6970 & 199/Mum/2011 it shall our standard deduction claimed u/s 24(a) of the Act and recomputed income available for application u/s 11 of the I.T. Act, 4 ITA 106/Mum/2016 1961. Finally, the AO as determined total income of the assessee at Rs.63,81,840/- after considering accumulation of income u/s 11(2) of the I.T. Act for Rs.2.10 crore as per Form 10 filed by the assessee along with the return of income.

3. Aggrieved by the assessment order, the assessee preferred appeal before the CIT(A). The assessee has contested disallowance of deduction u/s 24(a) of the I.T. Act on the ground that income of a trust claiming exemption u/s 11 shall be computed in accordance with provisions of the Act, as applicable to other assessees. Therefore, there is no error in the computation of income arrived at by the assessee in respect of rental income after claiming standard deduction u/s 24(a) of the Act. The assessee further contended that while determining the income, the AO has not allowed actual repairs and maintenance expenses incurred by the assessee in respect of property from which rental income has been derived. Therefore, even if income is computed under normal commercial principles, expenditure incurred towards repairs and maintenance shall be allowed as application of income before arriving at income of the assessee. The assessee also made an alternative claim inasmuch as, if the disallowance is necessary in respect of deduction claimed u/s 24(a), an amount equal to deduction 5 ITA 106/Mum/2016 claimed u/s 24(a) may be allowed to carry forward and utilized for the objects of the trust as per the provisions of section 11(2) of the Act.

4. The Ld. CIT(A) after considering the relevant submissions of the assessee and also by following the decision of ITAT, in assessee's own case for AY 2004-05 held that deduction u/s 24(a) of the Act against rental income in not in accordance with the scheme of taxation provided for computation of income in respect of trust/institution claiming exemption u/s 11 of the Income Tax Act. Accordingly, he rejected the ground taken by the assessee and affirmed the findings of AO. Insofar as alternative ground taken by the assessee regarding deduction towards actual expenditure incurred on repairs and maintenance for accumulation of income, the CIT(A) held that on perusal of assessment order it is noticed that the issue was not raised during the course of assessment proceedings nor deduction has been claimed in the computation of income. Accordingly, same does not arise from the findings of the AO therefore, there is no merit in the alternative argument taken by the assessee. With these findings, the Ld. CIT(A) dismissed appeal filed by the assessee. Aggrieved by the CIT(A)'s orde, the assessee is in appeal before us.

6

ITA 106/Mum/2016

4. The first issue that came up for our consideration from grounds 1 to 3 is deductibility of standard deduction amounting to Rs.76,04,849 claimed u/s 24(a) of the Act, in respect of rental income derived from property and consequent deduction on actual expenditure incurred towards repairs and maintenance of the property. The Ld.AR for the assessee, although admitted the fact that the issue has been decided against the assessee by the Tribunal for earlier years, argued that principles settled by Hon'ble Bombay High Court in the case of Vodafone India Services Ltd vs CIT 368 ITR 531 (Bom) which is binding on department as law of the land wherein it is held that income chargeable to tax has to be computed under the provisions of the Act, and therefore, income from property has to be computed allowing deduction u/s 24(a) of the Act, in the case of all assessee's including charitable trust. The Ld.AR further submitted that the Hon'ble Bombay High Court in the case of DIT (Exemption) vs Jasabai Foundation 374 ITR 315 (Bom) held that income which is not included in total income as per the provisions of the Act, cannot be included in taxable income of the trust entitled to exemption of certain income u/s 10 and section 11 of the Act and, therefore, 30% of income excluded from income from 7 ITA 106/Mum/2016 property u/s 24(a) of the Act, cannot be charged to tax in the case of charitable trust for computing taxable income.

5. The Ld.DR, on the other hand, submitted that the issue is covered against the assessee by the decision of ITAT for earlier years, where the Tribunal, after considering relevant facts held that standard deduction on rental income @30% u/s 24(a) of the I.T. Act, 1961 cannot be allowed while computing income of a trust / institution claiming exemption u/s 11 of the Income-tax Act, 1961.

6. We have heard both the parties, perused the material available on record and gone through the orders of authorities below. We find that the issue involved in the present appeal, i.e. deductibility of deduction u/s 24(a) against rental income in case of a trust / institution claiming benefit of exemption u/s 11 is a recurring issue in assessee's case for earlier period. The co-ordinate bench of ITAT, Mumbai Bench "B" in assessee's own case for AY 2005-06 in ITA No.200/Mum/2011 had considered similar issue in the light of provisions of section 24(a) and also section 11 of the Income-tax Act, 1961, and held that income of a trust / institution shall be computed under normal commercial principles without resorting to computation mechanism as provided under respective head of income while determining income available 8 ITA 106/Mum/2016 for application u/s 11 of the Act. The relevant observations of the Tribunal are as under:-

"8. We have heard the rival parties and gone through the material available on record. On a perusal of the Tribunal order dated 30.09.2013 in ITA Nos.6970 & 199/Mum/2011 & ITA No. llll/Mum/2011 for assessment year 2004-05, we find that on identical issue has been decided against the assessee by observing as under:
3.2 The first issue arising in the instant appeals is the validity in law of the assessee's claim toward repairs and maintenance u/s. 24 of the Act in computing the income from house property let out assesse, and toward which it has (subsequently) a single precise ground. The claim is, by all counts, without merit. This is for the simple reason that the income of a charitable trust or institution, subject to its application for charitable purposes, for which it has been in fact formed (per its Constituting charter) is exempt from tax under Chapter III (ss.10 to 138) of the Act The said income does not form part of the total income of the entity to which it arises or accrues or is received by. It is only the income forming part of the total income u/s. 2(45) of the Act, which is to be classified under the various heads of the income u/s. 14 and, accordingly, subject to the computation provisions of Chapter IV (ss. 14 to 59)of the Act. The expenditure incurred in earning the same is, likewise, and only understandably, not to be taken into account in computing the total income under the Act, which represents trite law, and toward which a separate section (sec. 14 A) has since been inserted by Finance Act, 2001 with retrospective effect from 01.04. 1962. This aspect stands abundantly clarified by the hon'ble apex court in the case of CIT vs. Harprasad & Co. (P.) Ltd. [1975] 99 ITR 118 (SC)t explaining that an income to come within its purview must satisfy the definition of total income u/s. 2(15) (of the Income-tax Act, 1922, which is para material with section 2(45) of the Act), prescribing two conditions. Firstly, it must comprise the total amount of income, profits and gains referred to in section4(l) and, two, must be computed in the manner laid down under the Act.

The capital gain being not chargeable u/s.128 of the 1922 Act during the relevant period, the same would not enter the computation mechanism of the total income. This is as the capital gain or loss (which is only negative income) did not form part of the total income of the assessee which could be brought to charge, so that it was not required to be computed. Reference in this context may also be made to the following observation by the tribunal in the case of Pravin Shah Trust vs. Dy.

CIT(in ITA No. 4782/Mum/2010 dated 05. 07. 2013):

9

ITA 106/Mum/2016 3.3.... That is, an income exempt u/c. HI of 'the Act, not forming of the total income, would not enter the computation process determine the quantum of income under the relevant head of each of which has its own computation provisions. ' To the same effect and purport are its observationsin the case of LKP Securities Ltd.(in ITA Nos. 638 & W93/Mum/20l2 dated 17.05.2013):
'14 ....... The income (and loss, which is only negative income) failing under chapter in of the Ad d/iu, uius, exempt from the levy of the tax, would not form part of the computation of the income under Chapter IV of the Act. That in fact is a fundamental premise; the basis of sec. HA of the Act. The Revenue's case in this regard is unexceptional, and we confirm the same. ' In both the decisions, the tribunal relied on the decision in the case of Harprasad & Co. (P.) Ltd. (supra). The reliance by the id. CIT(A) on the Circular issued by the Board (No. 5P(LXX6) dated 19.06.1968), explaining the position In the matter, is also apposite. It stands explained that only the income as reflected in the accounts of the trust/institution that is to be applied or deemed to have been applied for charitable purposes, and which, therefore, has to be computed in the commercial sense. The said Circular has been found by the hon'ble courts of law as representing the correct interpretation of the relevant provisions and the requirement of the la w, as in the case of CIT vs. Programme for Community Organisation [1997] 228 ITR 620 (Ker), since approved by the apex court (reported at [2001] 248 ITR 1 (SC), to which (latter) decision reference stands also made by the Id. CIT(A). This aspect of the matter, i. e., the manner of computation of income of a charitable or religious trust/institution which has to be applied for the said purposes, has been a subject matter of a number of decisions, as by the hon'ble jurisdictional High Court in the case of CIT vs. Institute of Banking Personnel Selection (IBPS) [2003] 264 ITR 110 (Bom). This is even otherwise patent inasmuch as a trust could only apply the income as available with it, i.e., as arrived at following the accepted principles of commercial accounting. The computation provisions of the Act do not come into play, so that the said computation of the would be de hors the same. This would of course be subject to the specific provisions of the Act, so that where specifically provide for, the income would be computed in the manner as provided; for example ss. 11(4) and 11(4A) specifically provide for the computation of income of a business t/i(/forming part of the property held under trust by charitable trust/institution in accordance with the provisions of the Act, even as pointed out by the hon'ble court in Rao Bahadur Calavala Cunnan Chetty 10 ITA 106/Mum/2016 Charities (supra). The Special Bench of the tribunal in Scientific Atlanta India Technology (P.) Ltd. vs. ACIT [2010] 2 ITR 66 (Trib) (Chennai) (SB) held that the profits of a unit eligible for deduction u/s.10A of the Act, i.e., to the extent not covered by the deduction there-under, would stand to be taxed directly and not enter the computation mechanism inasmuch as the same do not form part of the gross total income, as section 10A falls under Chapter HI of the Act, so that the provisions of Chapter Vl-A and, consequently, s.

80AD would not be applicable thereto.

Before parting with the matter, we may also add that the assessee has been allowed ad the expenditure on repairs and maintenance as debited in its accounts, i.e., on actual basis (Rs. 11.97 lacs/PB 1 pg.

39), even as directed by the Id. CIT(A), and which fact was also clarified by us during hearing. Accordingly, the assessee fs ground/s for the claim of the standard deduction u/s.24 fail. We decide accordingly.

Finally, the reliance by the assessee on the decision in the case of IAC, Mumbai vs. Saurashtra Trust [2007] 1061TO 1 (Mum) (SB) is, under the circumstances, misplaced. The said decision is, firstly, sansany reference to any precedents; nay, even without a discussion of the law in the matter. This aspect would in fact become clear in view of the questions referred to and answered by tribunal. As a reading of its order would show (refer para 1), are not directly connected with the issue before us. decision, thus, would be of no assistance to the assessee, w/jffi fve having even otherwise decided the matter following the precedentsin the matter, so that the decision in the case of of Baroda v. H.C Shrivastava[2002] 256 TTR 385 (Bom), advocating judicial discipline with reference to the decision by the apex court in CCE v. Dunlop India Ltd. AIR 1985 SC 330, only supports the same. The decision in the case of Ameen Education Society v. DIT (Exemption) (in IT A No. 575/Bang./2011 dated 28/9/2012, also at [2012] 26 taxmann.com 250 (Bang.)) is again only in respect of the specific provision of sec. 11(1 A) of the Act, i.e., qua capital gain, and, thus, not applicable. We have already clarified that our decision is based on and represents the general position of law, so that it would be subject to the specific provisions of the Act, giving example of ss. 11(4) and 11(4A). It may be relevant to state that the decision by the apex court in Harprasad & Co. (P.) Ltd. (supra), referred to earlier, is also in respect of capital gains."

9. No contrary decision was brought to our notice by the learned AR. In view of this fact, we confirm the order of the CIT(A) disallowing the claim of the assessee u/s. 24(a) of the Act. Thus, the ground taken by the assess fails."

11

ITA 106/Mum/2016

7. In this view of the matter and consistent with the view taken by the co-ordinate bench, we are of the considered view that there is no error in the orders of authorities below and hence, we are inclined to uphold the findings of Ld.CIT(A) and reject ground taken by the assessee.

8. Coming to the issue of actual repairs and maintenance claimed by the assessee in the P&L account. The assessee has incurred actual repairs and maintenance expenses of Rs.13,00,635, as per its financial statements. However, while arriving at income available for application u/s 11, it has claimed standard deduction @30% of gross rental income u/s 24(a) of Income-tax Act, 1961. The AO has disallowed standard deduction claimed u/s 24(a) of the Act. However, expenditure incurred as per the books of account of the assessee has not been allowed while determining income available for application. It is the settled position of law that once income of a trust / institution is computed under the provisions of section 11 of the Act, whatever income derived from the property held under trust is to be taken into account and against which actual expenditure incurred for the objects of the trust has to be considered as application of income. Therefore, while arriving at income u/s 11, the AO needs to allow deduction towards actual repairs and maintenance expenses incurred for Rs.13,00,635. Therefore, we direct 12 ITA 106/Mum/2016 the AO to allow deduction towards actual repairs and maintenance expenditure incurred for Rs.13,00,635 before arriving at income available for accumulation u/s 11(2) / taxable income of the trust / institution.

9. The next issue that came up for our consideration from ground 4 of the appeal is computation of income of a trust in respect of income derived from capital gain u/s 11(1)(a) of the Income-tax Act, 1961. The factual matrix of the impugned dispute are that the assessee has sold certain investments during the year and computed long term capital gain from sale of such investments. The assessee further claimed that it has re- invested sale consideration from sale of bonds / debenture for acquiring mutual funds. Therefore, while computing income of a trust / institution in respect of capital gain, amount invested for purchase of new capital asset needs to be allowed as deduction u/s 11(1)(a) of the Act.

10. Having heard both the sides and considered material available on record, we find that the issue raised by the assessee in respect of deduction towards re-purchase of mutual funds purchased out of sale consideration received from sale of investments u/s 11(1)(a) is either not discussed by the AO in his assessment order nor emanating from the records furnished by the assessee before the lower authorities. Although, the assessee has disclosed profit on sale of investments in the P&L 13 ITA 106/Mum/2016 Account, other facts with regard to the re-investment on sale consideration for purchase of mutual funds is not clear. Further, the assessee neither made any claim in the return of income filed for the year nor sought to include such claim by way of revised return or revised statement of total income before the AO. When there is no claim with regard to deduction towards re-investment u/s 11(1)(a) of the Act, before the AO and also the facts with regard to the issue is not placed at the time of assessment proceedings, the Ld.CIT(A) had no option but to proceed on the basis of materials brought out by the AO during assessment proceedings. Accordingly, we find no infirmity in the finding recorded by the Ld.CIT(A) in dismissing ground taken by the assessee regarding deduction towards capital gain income derived from sale of investments u/s 11(1)(a) of the Act.

11. The next issue that came up for our consideration from ground 6 of assessee's appeal is accumulation of income u/s 11(2) of the Income-tax Act, 1961. The assessee has accumulated a sum of Rs.2.10 crores u/s 11(2) of the Act, in respect of income available for application for which necessary form 10 alongwith other details including copy of resolution has been filed before the AO. The AO while completing assessment, has allowed amount of income accumulated u/s 11(2), as per form 10 filed by 14 ITA 106/Mum/2016 the assessee for Rs.2.10 crores. The assessee now claims for accumulation of income u/s 11(2) of the Act for Rs.2,73,81,840 as against earlier accumulated income of Rs,.2.10 crores. The assessee has filed necessary revised form 10 alongwith copy of resolution passed by the Board of Trustees on 16-08-2018. According to the assessee, the trust has accumulated an additional amount of Rs.63,81,840 for acquisition of land, building, and structure for educational activities and the same to be utilised in the next five financial years commencing from 01-04-2019. In this regard, the Ld.AR for the assessee relied upon the decision of Hon'ble Gujarat High Court in the case of CIT vs Mayur Foundation (2005) 274 ITR 562 (Guj).

12. We have heard both the sides, perused the material available on record and gone through the orders of authorities below. It is an admitted fact that the assessee has filed form No.10 alongwith return of income filed for the year and accumulated a sum of Rs.210 lakhs for the objects of the Trust to be utilised in next five financial years. It is also an admitted fact that the AO has allowed accumulation of income u/s 11(2) as per the details filed by the assessee alongwith form 10. Now, the assessee has revised its claim and filed a revised form 10 alongwith copy of board resolution vide its from 10 dated 07-09-2018. We find that the assessee 15 ITA 106/Mum/2016 has passed a resolution to accumulate additional income of Rs.63,81,840 for acquisition of land, building, structure for educational activities in additional to earlier accumulated income of Rs.210 lakhs vide its resolution dated 20-09-2012. The reason for filing revised form, alongwith board resolution is to overcome taxable income computed by the AO on account of disallowance of standard deduction claimed u/s 24(a) of the Income-tax Act, 1961 in respect of rental income from house property. No doubt, the assessee can accumulate excess income for subsequent period to be used for the objects of the trust by filing necessary form 10 alongwith return of income. Such accumulation of income is further followed by other formalities including investment of accumulated funds in the forms and modes specified u/s 11(5) of the Act. In this case, initially the assessee has accumulated a sum of Rs.210 lakhs and such accumulation has been allowed by the AO. The subsequent accumulation of the remaining income has been made after a gap of six years, that too, after exhausting all options open to the assessee to challenge disallowance of standard deduction made by the AO u/s 24(a) of the Income-tax Act, 1961. Although, there is no bar under the Act to file a revised form 10 for accumulation of income to subsequent period u/s 11(2), but such accumulation cannot be stretch to a period of six years, 16 ITA 106/Mum/2016 that too, to overcome taxable income computed by the AO by disallowing standard deduction claimed u/s 24(a) of the Act. The benefit of accumulation of income u/s 11(2) has been provided to trusts / institutions claiming exemption considering the fact that where it is not possible to utilise the amount of income within the financial year due to various reasons including non receipt of income for that year, although income is computed under mercantile principles and for paucity of time, after fulfilling certain conditions. Therefore, such benefit cannot be used to overturn taxable income computed by the AO, more particularly, after availing all possible options to the assessee before the appellate authorities. While providing the benefit of accumulation, the legislature would not have intended to give the benefit of accumulation to trust where the AO has computed taxable income of the trust in accordance with the provisions of the Act. Therefore, if we analyse the legislative intend behind enactment of provisions of section 11(2), it is very clear that the trust / institutions are allowed to accumulate income for specified purposes which needs to be specified in the resolution passed by the trust. Unless, the trust specifies the purpose for which the income is accumulated, then the benefit cannot be allowed. In this case, the assessee has tried to use the benefit of accumulation after exhausting all 17 ITA 106/Mum/2016 possible options available to it to contest the issue of deduction u/s 24(a). Further, no doubt, the Hon'ble Gujarat High Court has considered revised form 10 filed by the assessee accumulating additional income after a gap of six years, but on perusal of the ratio rendered by the Hon'ble Gujarat High Court, we find that in that case, there was no dispute with regard to availability of funds for accumulation u/s 11(2) and investment of such funds in the investments specified u/s 11(5) of the Income-tax Act, because, the disputed issue in that case is taxability of corpus donation received by the asasessee under the provisions of section 11 of the Act. In this case, the facts with regard to the availability of funds for making investments are under dispute. The assessee failed to file any details with regard to the availability of funds for making investments in the modes specified u/s 11(5) of the Income-tax Act, 1961. Therefore, we are of the considered view that there is no merit in the argument of the assessee that it has accumulated income u/s 11(2) of the Act, for the purpose of object of the trust in compliance with provisions of section 11(5) of the Income-tax Act, 1961. Therefore, we reject the ground taken by the assessee.

13. In the result, appeal filed by the assessee is dimissed. 18

ITA 106/Mum/2016 Order pronounced in the open court on 29-03-2019.

           Sd/-                                    sd/-
        (Sandeep Gosain)                    (G Manjunatha)
       JUDICIAL MEMBER                   ACCOUNTANT MEMBER

Mumbai, Dt : 29th March, 2019
Pk/-
Copy to :
   1. Appellant
   2. Respondent
   3. CIT(A)
   4. CIT
   5. DR
/True copy/                                               By order

                                     Asstt. Registrar, ITAT, Mumbai