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 3, Cited by 3]

Punjab-Haryana High Court

The Commissioner Of Income Tax vs Sewa Bharti Haryana Pradesh on 30 March, 2010

Author: Jitendra Chauhan

Bench: Jitendra Chauhan

ITA 707 of 2009                       1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                         ITA No.707 of 2009
                         Date of decision 30 .3.2010


The Commissioner of Income Tax, Rohtak                  ..Appellant

                         Versus

Sewa Bharti Haryana Pradesh                       ... Respondent

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE JITENDRA CHAUHAN

Present:     Mr. Aman Bansal ,Advocate for the appellant


  1.To be referred to the Reporter or not ?
   2.Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

The Revenue has approached this Court by filing the instant appeal under Section 260A of the Income Tax Act, 1961 (for brevity 'the Act') challenging order dated 8.4.2009 (A.2) passed by the Income Tax Appellate Tribunal Delhi Bench "G", Delhi (for brevity 'the Tribunal') in ITA No. 4272(Del) 2007 granting renewal of exemption under Section 80G of the Act upto 31.3.2007. The Tribunal has examined the different activities of the assessee- respondent showing imparting of education, running of Mahila Prashikshana Kendra (Female Education Centre) etc.. The other activities include health care and social welfare. There is a categorical finding that no payment was made by the assessee- respondent to any of its member on account of salary or wages and that the assessee is purely a social organisation carrying out social activities. The assessee has been found to running 295 centers which are devoted to various activities as is evident from the following table:

ITA 707 of 2009 2

" 1. Bal Sanskar Kendra 89 2. Mahila Sewing Centre 92 3. Balwari and Aganwari 3 4. Coaching Centre 10 5. Jhola Pustkalaya 16 6. Watchnalya 2 7. Primary Std.School 11 8. Adult Education Center 1 9. Day Care Centre 3 10.Dispensary 12 11.Free Milk Distributor Centre 3 12. Mahila Satsang Kendra 31

13. Medical Campus at different places 22 295 The Tribunal has also found that the assessee- respondent has filed certificate of registration, memorandum of association, its rules and regulations, initial certificate granting exemption under Section 80G of the Act, the renewals of exemption granted earlier, notes on activities annexed with Form 10G, consolidated audited balance sheet, receipts of payments etc. It has also filed income and expenditure account for the year ending 31.3.2001 and consolidated audited report for the years ending 31.3.2002, 31.3.2003, 31.3.2004, 31.3.2005 and 31.3.2006 alongwith computation of income for the assessment years 2004-05, 2005-06 and 2006-07. It has also filed notes on activities for the financial year 2003-04 and number of other things. The Tribunal after noticing all the activities and the documents, had concluded that the CIT was not justified in declining the renewal granted to the assessee under Section 80 G(5)(vi) of the Act and accordingly the ITA 707 of 2009 3 Tribunal found that the assessee- respondent was entitled for continuation of entitlement under Section 80(G)(5)(vi) of the Act.

We have heard learned counsel for the revenue at a considerable length and find that no violation of any provision has been pointed out warranting admission of the appeal. The activities of the respondent- society are devoted to charity and social welfare activities. Even in the earlier years similar activities have been accepted by the Revenue. Therefore, the Tribunal has rightly continued the benefits to the assessee- respondent under Section 80 G(5)(vi) of the Act. The appeal is wholly without merit and the same is accordingly dismissed.

(M.M.Kumar) Judge (Jitendra Chauhan) 30.3.2010 Judge okg