Delhi High Court - Orders
S.R. Trust vs Union Of India & Anr on 18 April, 2023
Author: Prathiba M. Singh
Bench: Prathiba M. Singh
$~42
* IN THE HIGH COURT OF DELHI AT NEW DELHI
+ W.P.(C) 6511/2022 & CM APPL. 19717/2022
S.R. TRUST ..... Petitioner
Through: Mr Rakesh Karela, Advocate.
versus
UNION OF INDIA & ANR. ..... Respondents
Through: Mr Neeraj, SPC with Mr. Rudra
Paliwal, Mr. Sahaj Garg & Mr.
Vedansh Anand, Advocates. (M-
8076802450)
CORAM:
JUSTICE PRATHIBA M. SINGH
ORDER
% 18.04.2023
1. This hearing has been done through hybrid mode.
2. The present petition has been filed by S.R. Trust seeking directions to the Respondent No.1 - Ministry of Home Affairs, Union of India to allow the Petitioner to fill and upload Form FC-4 on the Respondent No.1's portal in order to enable it to file the annual returns for the financial year 2019- 2020.
3. The Foreign Contribution Regulation Act, 2010 (FCRA) was amended by the Foreign Contribution Regulation (Amendment) Act, 2020, under which substantial changes were brought. The same was notified with effect from 29th September, 2020. Section 17(1) of the FCRA was amended to provide as follows:
"17. (1) Every person who has been granted certificate or prior permission under section 12 shall receive foreign contribution only in an account designated as "FCRA Account" by the bank, which shall be opened by him for the purpose of remittances of foreign Signature Not Verified Digitally Signed By:RAHUL Signing Date:25.04.2023 12:30:06 contribution in such branch of the State Bank of India at New Delhi, as the Central Government may, by notification, specify in this behalf."
4. Pursuant to the said amendment of the FCRA, notification was issued by the Respondent on 7th October, 2020 specifying that the State Bank of India (SBI), New Delhi Main Branch, 11, Sansad Marg, would be the branch for opening of FCRA account as per amended Section 17 of the FCRA. Correspondingly, on November 10, 2020, the FCRA Rules were also amended vide Foreign Contribution (Regulation) (Amendment) Rules, 2020 such that the Form FC-4 (Annual Returns) reflected the amended Section
17. The said FCRA account was to be opened at the latest by March 31, 2021 which was extended till 30th June, 2021 by way of a notification dated 18th May, 2021.
5. The case of the Petitioner is that the SBI accounts with the SBI, Sansad Marg Branch was opened by the Petitioner on 2nd September, 2021. However, in view of the fact that the annual returns for the years 2019-2020 were to be uploaded in Form FC-4 for which SBI account as of 31st March, 2020 was needed, the details of the SBI bank accounts could not be given. The submissions of the Petitioner is that the FCRA amendment itself came into effect in September, 2020 and six months extension was also given for the purposes of opening the bank accounts in SBI. Thus, the SBI account opened later could not be filled by them 'as of 31st March 2020', which was the requirement as per the Portal.
6. Thus, the Form FC-4 had a technical deficiency as it was asking for the account number in SBI prior to the introduction of the amendment itself.
7. In the present petition, vide order dated 16th August, 2021, notice was issued in this matter and a direction was given to the Respondents that no Signature Not Verified Digitally Signed By:RAHUL Signing Date:25.04.2023 12:30:06 coercive action shall be taken against the Petitioner for non-filing of the returns.
8. Since then, short affidavit has been filed by the Respondent No.1. As per the Respondent No.1, the FCRA amendment required all organisations which were receiving foreign exchange to comply with the same. Pursuant thereto, in terms of the affidavit 826 NGOs of Gujarat have already filed their returns for 2019-2020 within the prescribed period. From all across the country, 14,775 NGOs have filed their annual returns for the said year. Therefore, according to the Respondents, there was no glitch or error in the Form FC-4 thus the writ petitions are not maintainable.
9. The Court has heard the ld. Counsels for the parties. The short issue is whether the SBI bank account could have been sought for 'as of 31st March 2020', when the amendment itself came into effect later i.e., in September 2020. It is noticed that the issues raised in this writ petitions are no longer res integra and have already been considered by this Court in various other cases including WNS Cares Foundation and Anr. v. Union of India, W.P.(C) 11360/2021 as also in Helping Hands Jaipur Society v. Union of India and Ors., W.P.(C) 948/2022.
10. In WNS Cares Foundation (Supra), the Court has observed as under:
10. A perusal of the record shows that the notice was issued in the writ petition and directions to file the counter affidavit was issued by this Court vide order dated 5th October, 2021 and more than one and a half years have passed since then.
The issue is very narrow in nature and relates to the Form FC - 4, which is to be filed by the Petitioners. A perusal of the said form at serial no.7 requires FCRA account to be filled up in the following terms.
"7. (a) Details of "FCRA Account" for receipt of foreign contribution (As on 31st March of the year Signature Not Verified Digitally Signed By:RAHUL Signing Date:25.04.2023 12:30:06 ending):
Name Branch Phone e-mail IFSC Account Date of of the address number Code Number account Bank (with opening PIN code) (1) (2) (3) (4) (5) (6) (7) State New SBIN00 Bank Delhi 00691 of Main India Branch 11, Sansad Marg, New Delhi-
111001.
11. The language used in the said form is that the receipt of foreign contribution "as on 31st March of the year ending"
has to be provided and the bank account has to be in the SBI, Sansad Marg branch. Since the Petitioner No.1 opened its account in August, 2021 and in any case, as on 31st March, 2020, the Foreign Contribution Regulation (Amendment) Act, 2020, had not come into effect, there appears to be some justification in the Petitioners' case.
12. The Petitioner No.1 having opened its FCRA account in August, 2021 is, accordingly, permitted to fill up the said details of its FCRA account in serial no.7 of the Form FC - 4 and submit the same.
13. No coercive steps shall be taken against the Petitioners for having opened the FCRA account belatedly, inasmuch as it is the case of the Petitioners is that no foreign contribution has been received by them in the FY 2019-2020 and FY 2020-21.
14. No penalty shall be imposed upon the Petitioners if the Signature Not Verified Digitally Signed By:RAHUL Signing Date:25.04.2023 12:30:06 returns for FY 2019-2020 and FY 2020-21 are filed within a period of one month. No further orders are called for by filling in the details of the bank account opened in August 2021, in SBI, Sansad Marg branch.
11. In view of the reasoning given in the said order in WNS Cares Foundation (Supra), the Petitioner also having already opened their bank account with SBI Sansad Marg Branch, is permitted to upload their annual returns for the year 2019-2020 by specifying the SBI account number of the account which was subsequently opened by them.
12. If the said annual returns are uploaded within one month from today, no penalty shall be charged qua the Petitioner.
13. This petition along with all pending applications is disposed of.
PRATHIBA M. SINGH, J.
APRIL 18, 2023 Rahul/Kt Signature Not Verified Digitally Signed By:RAHUL Signing Date:25.04.2023 12:30:06