Income Tax Appellate Tribunal - Mumbai
Dawat Institute Of Dawoodi Bohra ... vs Income Tax Officer on 17 April, 2008
Equivalent citations: (2008)116TTJ(MUM)673
ORDER
Sunil Kumar Yadav, J.M.
1. This appeal by the assessee is preferred against the order of the CIT(A) on a solitary ground that the CIT(A) has erred in upholding the AO's order of not allowing statutory deduction at 25 per cent of the gross total income even though the same was a legitimate claim of accumulation of income, disregarding the previous orders of the CIT(A) and the judgment of the Hon'ble Supreme Court in the case of CIT v. Programme For Community Organisation .
2. We have heard the rival submissions and carefully perused the orders of the authorities below and the documents placed on record.
3. The facts relating to the impugned issue borne out from the record are that the assessee is a religious and charitable trust for the benefit of Dawoodi Bohara community and its objects are religious and charitable in nature. The total income of the assessee is Rs. 35,60,82,101 which is comprised of income from 'house property' of Rs. 3,94,45,845, voluntarily contribution Rs. 31,60,13,264 and miscellaneous income Rs. 5,62,992. The assessee had applied for charitable and religious purposes amounting to Rs. 58,09,87,048 which is more than the total income. The assessee's claim of 25 per cent accumulation on the deficit was not allowed by the lower authorities.
4. The assessee preferred an appeal before the Tribunal with the submissions that while disallowing the claim of the assessee, the CIT(A) did not properly examine the relevant provisions of Section 11(1)(a) of the IT Act, 1961 (hereinafter referred to as the "Act") and the judgments referred to by the assessee. He further contended that as per Section 11(1)(a) where any such income is accumulated or set apart for application to such purposes in India, to the extent to which the income so accumulated or set apart is not in excess of 25 per cent of the income from such property, the accumulated income shall not be included in the total income of the previous year. After the said accumulation the balance amount of income derived from property may be applied to the purposes of the trust. If entire remaining income is applied for the purposes of the trust the assessee would be entitled to 100 per cent deduction and if the assessee has applied more than the surplus amount the deficit would be carried forward to the succeeding year and the assessee would get the benefit of set off in succeeding year against the income of the trust. In support of this proposition, the learned Counsel for the assessee has placed reliance upon the judgment of the apex Court in the case of CIT v. Programme For Community Organization (supra) and the Board's circulars. He has also placed reliance upon the following judgments in support of his contentions:
(1) CIT v. Munisuvrat Jain 1994 Tax LR 1084;
(2) CIT v. Institute of Banking Personnel Selection (2003) 185 CTR (Bom) 492 : (2003) 264 ITR 110 (Bom); (3) CIT v. Bhoruka Public Welfare Trust ;
(4) CIT v. Birla Janahit Trust ;
(5) CIT v. Sheth Manilal Ranchhoddas Vishram Bhavan Trust ;
(6) CIT v. Society of The Sisters of St. Anne ;
(7) CIT v. St. George Forana Church ;
(8) CIT v. Rao Bahadur Calavala Cunnan Chetty Charities .
5. The learned Departmental Representative, on the other hand, has submitted that the provision of Section 11(1)(a) of the Act is unambiguously clear and there is no doubt therein. This provision deals with regard to deduction of the income while computing the income from property held for charitable purposes. According to Sub-clause (a) of Sub-section (1) of Section 11 income derived from the property held under trust wholly for charitable or religious purposes to the extent to which such income is applied to such purposes of the trust shall not be included in the total income of the previous year of the person in receipt of such income. If income is not applied for the purpose of the trust and if it is accumulated or set apart for application to such purposes of the trust in India, to the extent to which the income so accumulated or set apart is not in excess of 25 per cent of the income from such property shall not be included in the total income of the previous year of the person in receipt of the income, meaning thereby that this clause deals with two types of deductions from the total income of the property held for charitable or religious purposes. First category of deduction is the income of the property which Is applied to the purposes of the trust in India and the second category is with regard to the income which is accumulated or set apart for application to the purposes or object of the trust in India, but to the extent of 25 per cent of the income from such property. Nowhere, it has been mentioned in this clause that first of all 25 per cent of the total income of the property is to be set apart or accumulated for its application for the purposes of the trust in succeeding year and thereafter remaining -amount is to be applied for the purposes of trust and if application of money is more than the surplus income the deficit would be carried forward in succeeding year and would be set off against the income of the trust. This clause basically deals with the exemption of income of the trust if applied to the purposes of the trust. It is not the case of carry forward of losses of the trust for its set off in succeeding year. The object of this clause is to allow exemption of those incomes which were applied or accumulated upto a particular limit for its application to the purposes of the trust.
6. The learned Departmental Representative further invited our attention to the judgment referred to by the assessee with the submissions that those judgments are rendered under different circumstances and have not dealt with the controversial issues raised in the present appeal. As such, the ratio laid down in those judgments cannot be applied to the present case.
7. Having heard the rival submissions and from careful perusal of the record, we find that Section 11 relates to the computation of income from property held for charitable or religious purposes. In order to support a claim for exemption of income under the provisions of this section, the following conditions must be satisfied:
(1) The income must be derived from property;
(2) Such a property should be held under trust or other legal obligations;
(3) Such trust or legal obligations should be wholly for religious or charitable purposes; (4) Such income is applied or accumulated for the application to such religious or charitable purposes in India.
8. Unless the above conditions are fulfilled, the assessee cannot successfully claim exemption under Section 11 of the Act. The exemption under this section is subject to the provisions of Sections 60 to 63 of the Act which deal with the situations where income from estate is not liable to tax in the hands of the recipient of that income but in the hands of another person. We have also carefully examined the provisions of Sub-section (1)(a) of Section 11 and the controversy involved before us and we find that Clause (a) of Sub-section (1) of Section 11 deals with the exemption of income in two situations; (1) where the income derived from such property is applied to the purposes of the trust in India, the entire income shall be exempted or shall not be included in the total income of the previous year of the person in receipt of the income; (2) where the entire income derived from the property could not be applied for the purposes of the trust but such income is accumulated or set apart to the extent of 25 per cent of such income for application to such purposes, the said accumulated or set apart income shall not be included in the total income of the previous year. The total limit of exemption is 100 per cent of the income derived from the property. It has not been mentioned anywhere in this clause that first of all 25 per cent of the total income is to be accumulated or set apart for application to the purposes of the trust in India in succeeding year and then the remaining income is to be applied for such purposes and in case the application of income is more than the remaining income i.e. 75 per cent of the total income the deficit would be carried forward for its set off in succeeding year against the income of the trust. If this interpretation is to be accepted it would result into an exemption more than the income derived from the property held by the trust and this cannot be the intention of the legislature. These provisions are brought to the statute to encourage the trust to apply its income derived from property for the religious or charitable purposes of the trust in the same year and if not possible they can accumulate or set apart the income but it is restricted to 25 per cent of the total income for its application for the religious and charitable purposes of the trust. If entire income is applied for the purpose of the trust and nothing is left out, nothing can be accumulated or set apart for its application for the purposes of the trust in succeeding year. We, however, for the sake of reference extract the provisions of Section 11(1)(a) of the Act as under:
11. Income from property held for charitable or religious purposes: (1)(a) Income derived from property held under trust wholly for charitable or religious purposes, to the extent to which such income is applied to such purposes in India, and where any such income is accumulated or set apart for application to such purposes in India, to the extent to which the income so accumulated or set apart is not in excess of twenty-five per cent of the income from such property.
9. We have carefully examined the judgments referred to by the parties and we find that the judgments referred to before us were rendered on different issues and as such the ratio laid down therein cannot be applied to the present case. In the case of CIT v. Programme For Community Organisation (supra) the issue in dispute was with respect to the percentage of accumulation of income; whether it should be 25 per cent of the total income or 25 per cent of the balance amount/remainder after application of the income for charitable purposes of the trust. The facts of that case are that the assessee trust received donations in the aggregate of Rs. 2,57,376. It applied for its charitable purposes the aggregate sum of Rs. 1,70,369 leaving a balance of Rs. 87,010. The dispute arose whether the assessee is entitled to accumulate 25 per cent of Rs. 2,57,376 or 25 per cent of the balance amount of Rs. 87,010. The apex Court has categorically held that the charitable or religious trust is entitled to accumulate 25 per cent of its income derived from the property held under the trust. Their Lordships further held that for the present purposes, the donations, the assessee received in a sum of Rs. 2,57,376 would constitute its property and is entitled to accumulate 25 per cent thereof.
10. In Board's Circular No. 2-P(LXX05) dt. 15th May, 1963 it was explained that the religious or charitable trust, claiming exemption under Section 11(1) must spend at least 75 per cent of its total income for religious or charitable purposes. In other words, it was not permitted to accumulate more than 25 per cent of the total income. The total income of the trust for the purposes of Section 11(1) was explained by the Board by another Circular No. 5-P(LXX-6) of 1968, dt. 19th June, 1968.
11. In the case of Munisuvrat Jain (supra) the issue arose with regard to the allowability of depreciation under Section 32 of the Act and their Lordships of the Bombay High Court have held that in such type of cases, Section 32 of the Act providing for depreciation for computation of income derived from business or profession in respect of assets specified therein which are used for business or profession is not applicable; Nevertheless, the income of the trust must be computed under Section 11 of the Act after providing for allowance of normal depreciation and deduction thereof from the gross income of the trust. Similar view was again expressed by the Hon'ble Bombay High Court in the case of Institute of Banking (supra). One more issue has been raised before the jurisdictional High Court with regard to the carry forward of the excess of the expenditure for its set off against the surplus of the subsequent years. The Hon'ble High Court has examined this issue in the light of the Revenue's argument that the expenditure incurred in earlier years cannot be met out of the income of the subsequent years and that utilization of such income for meeting the expenditure of earlier year would not amount to application of income for charitable or religious purposes. In that case, the AO did not allow carry forward of the excess of expenditure to be set off against the surplus of the subsequent years on the ground that in the case of a charitable trust, their income was assessable under self-contained code mentioned in Sections 11 to 13 of the Act and that the income of the charitable trust was not assessable under the head "Profits and gains of business" under Section 28 of the Act under which the provision for carry forward of losses was relevant. Their Lordships did not agree with the Revenue's contentions and have held that the income derived from the trust property has also got to be computed on commercial principles and if commercial principles are applied then adjustment of expenses incurred by the trust for charitable and religious purposes in the earlier years against the income earned by the trust in the subsequent year will have to be regarded as application of income of the trust for charitable and religious purposes in the subsequent year in which adjustment has been made having regard to the benevolent provisions contained in Section 11 of the Act and that such adjustment will have to be excluded from the income of the trust under Section 11(1)(a) of the Act.
12. The other judgments in the cases of Bhoruka Welfare Trust (supra), Sheth Manilal Ranchhoddas Vishram Bhavan Trust (supra) and Society of The Sisters of St. Anne (supra) are rendered with regard to the claim of depreciation while computing the income of charitable institutions. The issue in dispute is entirely different, and as such these judgments cannot be applied to the present case. The other judgment in the case of Birla Janahit Trust (supra) is also rendered in different context holding therein that the expenditure on salary and miscellaneous expenditure for the purposes of carrying out the object or purposes of the trust must be considered as application for charitable purposes. Likewise, the other judgments referred to by the assessee are also rendered in different context. None of the judgments referred to by the assessee is on the issue in dispute.
13. The issue in dispute is whether the assessee is entitled to first accumulate or set apart 25 per cent of the total income of the trust and then claim a carry forward of the excess amount, incurred on application for purposes of the trust, over and above the remaining income i.e. 75 per cent of the total income for its set off against the income of the trust in succeeding year. The carving of the funds to the extent of 25 per cent of the total income is hypothetical situation and it was not envisaged by the legislature. The Hon'ble Bombay High Court in the case of Institute of Banking (supra) have examined the situation where the assessee has incurred or applied the expenditure more than the total income of the trust in a particular year and claimed carry forward of the excess expenditure to succeeding year for its set off against the income of the trust and their Lordships have held that the income derived from the trust property has also got to be computed on commercial principles and if the commercial principles are applied then the adjustments of expenses incurred by the trust for charitable and religious purposes in earlier years against the income earned by the trust in the subsequent year will have to be regarded as application of income of the trust for charitable and religious purposes in subsequent years in which the adjustments have been made having regard to the benevolent provisions contained in Section 11 of the Act, but in the instant case, the assessee has claimed the accumulation or set apart of 25 per cent of total income first and thereafter carry forward of the excess expenditure incurred for charitable purposes to succeeding year for its set off against the income of the trust. This proposition of the assessee cannot be accepted as the exemption is to be allowed on application of the income of the assessee and not for its accumulation. The accumulation of 25 per cent of the total income is permissible when the assessee failed to apply the total income of the trust in a particular year. If the assessee applies the entire income of the trust he is entitled to claim 100 per cent exemption and there is no question of further accumulation of 25 per cent of the total income of the assessee. If the assessee incurs more expenditure than the total income of the trust the expenditure over and above to the income can be carried forward and is allowed to be set off against the income in succeeding year. In the instant case, the assessee has incurred expenditure or applied for charitable religious purposes Rs. 58,09,87,048 against the total income of Rs. 35,60,82,101. In this case, he is entitled to claim the carry forward of the excess expenditure but he will not be allowed to accumulate 25 per cent of the total income first and then claim the excess expenditure for its carry forward to subsequent years. We accordingly set aside the order of the CIT(A) and restore the matter to the file of the AO with a direction to allow the carry forward of the excess expenditure incurred by the assessee to subsequent year for its set off only in terms indicated above.
In the result, the appeal of the assessee is partly allowed for statistical purposes in the manner as indicated above.