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 5, Cited by 2]

Punjab-Haryana High Court

Commissioner Of Income Tax-I vs Ved Niketan Dham on 21 August, 2013

Author: Rajive Bhalla

Bench: Rajive Bhalla

            Income Tax Appeal No.70 of 2013                          1

            IN THE HIGH                 COURT     OF   PUNJAB     AND     HARYANA AT
            CHANDIGARH.


                                                Income Tax Appeal No.70 of 2013
                                                Date of Decision: 21.08.2013


            Commissioner of Income Tax-I, Ludhiana                         ..Appellant

            versus

            Ved Niketan Dham, Public Charitable Trust, Ludhiana ..Respondent


            CORAM:             HON'BLE MR. JUSTICE RAJIVE BHALLA
                               HON'BLE MR. JUSTICE DR. BHARAT BHUSHAN PARSOON


            Present:           Mr. Rajesh Katoch, Advocate, for the appellant.


            RAJIVE BHALLA, J.

CM No. 9341-CII of 2013 Allowed as prayed.

Income Tax Appeal No.70 of 2013 The revenue challenges order dated 22.6.2012 passed by the Income Tax Appellate Tribunal, Chandigarh Bench `B' Chandigarh on the following substantial questions of law:-

" i) Whether on the facts and law, the Hon'ble Income Tax Appellate Tribunal was justified in holding that the satisfaction of condition of section 11 to 13 of the Act is not to be gone into by the Commissioner of Income-tax while granting registration u/s 12AA of the Act, whereas such examination would allow Commissioner of Income Tax to satisfy himself about the genuineness of the aims and objects of the Trust/Society and genuineness of its Varinder Kumar 2013.09.09 16:04 I attest to the accuracy and integrity of this document High Court Chandigarh Income Tax Appeal No.70 of 2013 2 activities as enumerated in Sub-clause (b) of clause (1) of Section 12AA?
(ii) Whether on the facts and in law, the Hon'ble Income Tax Appellate Tribunal was justified in directing the Commissioner of Income Tax to grant Registration to the Trust u/s 12AA of the Act, where the funds of the trust are utilized for the benefit of the trustee while the funds was supposed to be invested in the modes specified in Section 11(5)?"

(iii) Whether on the facts and in law, the Hon'ble Income Tax Appellate Tribunal was justified in holding that the activities of the Trust are genuine even the trustee and their successor were long life members while being a public Trust, it can not opt for life long status for one single trustee or his heir?"

(iv) Whether on the facts and in law, the Hon'ble Income Tax Appellate Tribunal was justified in accepting that the assessee is a Trust and also a Society and is governed by different laws whereas the Commissioner of Income-tax has concluded that the status of the assessee is very ambiguous as it is a Trust and it is also a society."

The facts that have given rise to this appeal are that the assessee-trust was granted registration under Section 12AA of the Income Tax Act, 1961 (hereinafter referred to as the "Act") on 17.10.2003. The assessee, thereafter, filed an application in Form No.10G for approval Varinder Kumar under Section 80G(5)(v) of the Act on 2013.09.09 16:04 I attest to the accuracy and integrity of this document High Court Chandigarh Income Tax Appeal No.70 of 2013 3 19.02.2009.

The Commissioner of Income Tax, Ludhiana, directed the Assessing Officer to submit a report with respect to the activities of the trust. The Assessing Officer submitted a report that expenses incurred by the assessee are primarily religious in nature. The Commissioner of Income Tax issued a show cause notice to the assessee for cancellation of registration. After considering the reply, the Commissioner cancelled the registration by holding that as the assessee publishes a monthly magazines to propagate the ideology of Vedas etc. for advancement of Hindu religion, it does not fall within the expression "general public utility". Aggrieved by this order, the assessee filed an appeal. The Income Tax Appellate Tribunal allowed the appeal, set aside order passed by the Commissioner by holding that as no finding has been recorded that activities of the trust are not genuine, the Commissioner was not empowered to cancel registration.

We have heard counsel for the appellant and are of the firm opinion that questions of law framed by the revenue do not arise for adjudication.

A trust is registered under Section 12AA of the Act after due consideration of its activities. Section 12AA(3) of the Act empowers the Commissioner to cancel registration if the activities of the trust or institution are not genuine or are not being carried out, in accordance with the objects of the trust or the institution. Section 12AA(3) of the Act reads as follows:-

Varinder Kumar

" Procedure for registration.
2013.09.09 16:04
I attest to the accuracy and integrity of this document High Court Chandigarh Income Tax Appeal No.70 of 2013 4
                               12AA        XX           XX           XX

                               (1)         XX           XX           XX

                               (2)         XX           XX           XX

                               (3)    Where a trust or an institution has been granted

registration under clause (b) of sub-section (1) [or has obtained registration at any time under section 12A [as it stood before its amendment by the Finance (No.2) Act, 1996 (33 of 1996)] and subsequently the Commissioner is satisfied that the activities of such trust or institution are not genuine or are not being carried out in accordance with the objects of the trust or institution, as the case may be, he shall pass an order in writing cancelling the registration of such trust or institution:
Provided that no order under this sub-section shall be passed unless such trust or institution has been given a reasonable opportunity of being heard."

A perusal of Section 12AA(3) of the Act, reveals that a precondition to cancellation of registration are findings that activities of the trust are not genuine or are not being carried out, in accordance with objects of the trust. Thus, before cancelling registration, a Commissioner is required to record a finding that activities of the trust are not genuine or are not being carried out, in accordance with objects of the trust. A perusal of the order passed by the Commissioner reveals that he did not record any finding as required by Section 12AA(3) of the Act. The Income Tax Appellate Tribunal, therefore, rightly reversed the order passed by the Varinder Kumar 2013.09.09 16:04 I attest to the accuracy and integrity of this document High Court Chandigarh Income Tax Appeal No.70 of 2013 5 Commissioner. We find no reason arising whether from arguments advanced or from the order passed by the Commissioner to take a different view.

In view of what has been stated hereinabove, we find no merit in the appeal and dismiss the same.




                                                         ( RAJIVE BHALLA )
                                                                JUDGE




            21.08.2013                         ( DR. BHARAT BHUSHAN PARSOON )
            VK                                                 JUDGE




Varinder Kumar
2013.09.09 16:04
I attest to the accuracy and
integrity of this document
High Court Chandigarh