Mobile View
Main Search Forums Advanced Search Disclaimer
Cites 11 docs - [View All]
Section 13(1)(c) in The Income- Tax Act, 1995
Section 13(1)(c)(ii) in The Income- Tax Act, 1995
Section 11 in The Income- Tax Act, 1995
Section 13 in The Income- Tax Act, 1995
Section 13(2)(c) in The Income- Tax Act, 1995

Loading...
User Queries
Income Tax Appellate Tribunal - Hyderabad
Ntr Memorial Trust, Hyderabad vs Department Of Income Tax on 18 March, 2011

IN THE INCOME TAX APPELLATE TRIBUNAL

HYDERABAD BENCH 'B', HYDERABAD

BEFORE SHRI G.C. GUPTA, VP & SHRI CHANDRA POOJARI, AM

I.T.A. No. 461/Hyd/2010

(Assessment year 2003-04)

I.T.A. No. 462/Hyd/2010

(Assessment year 2005-05)

Dy. Director of I.T. (E)-II Vs. M/s. N.T.R. Memorial Hyderabad Trust, Hyderabad PAN: AAATN 2108 G

Appellant Respondent Appellant by: Shri K.E. Sunil Babu

Respondent by: Shri P. Murali Mohana Rao ORDER

PER CHANDRA POOJARI, AM:

The above two appeals of the Revenue are directed against the common order of the CIT(A)-IV, Hyderabad dated 29.12.2009 for the assessment years 2003-04 and 2004-05. Since common issues are involved in both these appears, these were heard together and are disposed of by this common order, for the sake of convenience.

2. The assessee is a charitable trust registered u/s. 12A of the Income-tax Act, 1961 and filed its returns of income for the A.Ys. 2003-04 and 2004-05 claiming exemption u/s. 11 of the Act, which were accepted. Subsequently, the assessments were reopened by issuing notices u/s. 148 dated 18.10.2007 as the Assessing Officer found that the assessee had made a wrong claim 2 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

of double deduction by claiming both depreciation and total cost of additions to assets as application of income. During the assessment proceedings, the Assessing Officer noticed that one Shri M. Venkat Rao, engineering contractor, had donated Rs. 5 lakhs in favour of the assessee trust by cheque on 3.7.2002. It was found by the Assessing Officer that during the year relevant to A.Y. 2003-04 Sri Venkat Rao got a building contract for Rs. 8 lakhs for construction works of the trust and for the A.Y. 2004-05 contract of civil construction to the tune of Rs. 23,47,200. The Assessing Officer held that any person who makes a total contribution exceeding Rs. 50,000 to the trust up to the end of the relevant previous year is covered u/s. 13(3)(d) of the Act.

3. During the course of assessment proceedings, it was argued before the Assessing Officer that the consideration paid to Mr. Venkat Rao for the contract work was lower than the arm's length price. With regard to the position in A.Y. 2004-05, it was contended by the assessee that the donation of Rs. 5 lakhs from Mr. Venkat Rao was relevant to the A.Y. 2003-04 and not to the A.Y. 2004-05. The Assessing Officer did not agree with the assessee and observed that the provisions refer to the total consideration up to the end of the relevant previous 3 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

year i.e., donations taken cumulatively and not limited to any particular year. He further pointed out that it is not the net benefit but it is any benefit, direct or indirect, that is hit by the provisions of section 13(1)(c)(ii). He felt that in respect of assessment year 2003-04, the assessee had notionally worked out the profit of Mr. Venkat Rao u/s. 44AD @ 8% at Rs. 64,000 whereas the profits for A.Y. 2004-05 were estimated at Rs. 2.56 lakhs. The Assessing Officer held that the benefit of Rs. 64,000 is hit by the provisions of section 13(1)(c)(ii) as the size of the benefit whether direct or indirect is immaterial unless it is less than Rs. 1,000 if the case is covered under one of the deemed situations u/s. 13(2)(g) of the Act.

4. In respect of A.Y. 2004-05 the Assessing Officer noted that the assessee had failed to establish that the consideration paid to Mr. Venkat Rao was less than the market consideration as the assessee could not adduce any supporting evidence or comparable cases. He did not accept the argument that Mr. Venkat Rao was known to the assessee and is expected to deliver quality work which he felt is against the normal principles of awarding contracts by open invitation where the works will be awarded to the lowest bidder. With regard to the explanation on reasonableness, the Assessing Officer felt 4 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

that the reasonableness or adequacy of payments made to interested persons listed u/s. 13(3) is limited only to the deemed transactions specified u/s. 13(2) spread over the eight clauses, (a) to (h) and none of those situations are related to the payments on account of contracts.

5. Before the CIT(A), the learned counsel for the assessee reiterated the same arguments as made before the Assessing Officer. The learned counsel for the assessee contended that the "benefit means passing on something without consideration or for inadequate consideration, which does not include transactions in the normal course at arms length or at fair market values with adequate consideration" and since the contract was awarded at a price less than the market price, no benefit had passed on to the contractor. The learned counsel for the assessee maintained that the concept of reasonableness or adequacy of payments made to the interested persons is an important criteria to be taken into consideration for invoking the provisions of section 13(1)(c) of the Act. It was also argued that the Assessing Officer was not right in holding that the transaction under consideration did not fall under any of the specific clauses mentioned in section 13(2) and, therefore, the provisions of section 13(1)(c) were attracted. The learned counsel for 5 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

the assessee argued that sufficient opportunity was not granted to the assessee to prove that the contracts were awarded at arms length price and less than the market value. He also submitted that the arithmetic example working out of profits @ 8% was only an illustrated example to demonstrate that no benefit has been passed on.

6. The CIT(A) observed that the purpose of section 13(1)(c) is to deprive a religious or charitable trust of exemption, if it is found that its income is used or applied, directly or indirectly, for the benefit of the specified persons. However, whether any income has been so used or applies is to be decided on the facts and circumstances of the case. Section 13(1)(c), therefore, carves out a general exception wherein the provisions of section 11 and 12 will not operate on account of user or application of any 'income' of the trust for any direct or indirect benefit of any specified persons. Apart from this general provision, certain circumstances have been enumerated in clauses (a) to (h) of subsection (2) of section 13, creating a fiction wherein the 'income' or the 'property of the trust of institution' or 'any part' thereof shall be deemed to have been used or applied for the benefit of a person referred to in subsection (3). The CIT(A) observed 6 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

that the only question to be answered in this case is whether 'any income' of the assessee trust was used or applied directly or indirectly for the benefit of any person referred to in subsection (3). The CIT(A) observed that the view of Assessing Officer that because 'any sum' was paid to the specified person, even as a payment for certain contract work on commercial basis it would amount to a benefit cannot be considered as correct.

7. The CIT(A) narrated the case of Kohinoor Charitable Trust vs. ITO (37 ITD 406) wherein the assessee trust had taken a premises on lease on rental basis from another trust created for the benefit of the children of one of the trustees of the assessee trust. The said premises was given by the lessee trust to a school being run by the trustees for the lessee trust and applying the provisions of section 13(3) the assessee trust was denied exemption u/s. 11 of the Act. The ITAT examined the issue whether section 13 prohibits or prescribes a total ban of any transaction by a charitable trust with the family members of the trustees or concerns in which the trustees are partners, directors, proprietors, etc. The ITAT observed that the circumstances between persons related to each other is not barred under the Act. The restrictive conditions are provided so as to segregate the non- 7 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

genuine trusts from genuine trusts and non-genuine transactions from genuine-transactions, etc. The ITAT held that since the assessee trust had taken the premises on rent slightly lower than the market rate, which could not be said to excessive, the exemption could not have been denied.

8. For the proposition that transactions with specified persons alone will not attract the provisions of section 13(1)(c) of the Act, the CIT(A) relied on the decision of Delhi High Court in the case of DIT vs. Pariwar Seva Sansthan (118 Taxman 587) wherein the Delhi High Court held that since the rent so paid was reasonable, considering the location of the house, and not excessive, the exemption u/s. Could not be denied. The CIT(A) also cited the decision of Delhi High Court in DIT(E) vs. Span Foundation order dated 4.11.2008 in ITA Nos. 767 and 789 of 2008 wherein the High Court opined that with regard to the benefit being derived by interested persons, adequacy is the only question of relevance.

9. The CIT(A) held that the provisions of section 13(1)(c) do not restrict any commercial transactions even with the specified persons, if such transactions are at an arm's length and no 'benefit' is passed on by the trusts on account of such transactions. For this proposition the 8 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

CIT(A) relied on the case in Shubhram Trust vs. DIT(E) [317 ITR (AT) 65] wherein the trustee had leased out a land to the assessee trust on rent. The assessee trust constructed a community hall (Kalyana Mantapam) on the said land at a substantial cost and leased back the land along with the building to the said trustee on a monthly rent. The ITAT felt that in case only the building was being leased out, as the land belonged to Shri Ramamurthy, the assessee had not taken adequate steps to protect its investments and, therefore, the provisions of section 13(10(c) were attracted. This decision of the Bangalore ITAT brings out that it is not the only fact that some rent was paid by the trust to the trustee which will disentitle the trust from exemption, but that the exemption can be forfeited only if such payment is established as unreasonable and in the nature of passing of any benefit to the specified person.

10. The CIT(A) observed that commercial transactions at arm's length with the specified persons are not barred. For this proposition the CIT(A) relied on the decision of Delhi Bench of this Tribunal in Little Tradition vs. DDIT(E) [312 ITR (AT) 147] wherein the assessee trust had given an amount of Rs. 11 lakhs to M/s. Indigo Publishing P. Ltd., a company in which two of the 9 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

members of the assessee society were substantially interested, for printing of magazines. Since the assessee received magazines of the value of Rs. 3,69,369 only, the ITAT held that the assessee trust had diverted and misutilised the funds and violated the provisions of section 13(1)(c)(ii) r.w.s. 13(2)(b) of the Act. The provisions of section 13(1)(c) were found applicable as the commercial transaction between the two was not at arm's length and 'benefit' had been passed on to the specified persons in the form of more than adequate commercial consideration. The CIT(A) observed that the situation would have been different had the consideration for getting the magazines printed from the same publishers been adequate.

11. The CIT(A) was of the view that despite the generality of clause (c) of the provisions of section 13(1), the forfeiture of exemption can be invoked only if a 'benefit', directly or indirectly, enured to the specified persons out of any income of the trust or any part of trust's income or property is used or applied for the 'benefit' of such specified person. He did not find any merit in the view of the Assessing Officer that the question of reasonableness is to be answered only in respect of the eight specific deemed situations of section 13(2)(a) to (h). 10 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

The term 'benefit' implies something over and above what is reasonable and adequate and for the purpose of section 13(1)(c), there should be a case of any 'benefit' beneficially being passed on to the specified persons.

12. The CIT(A) also cited the decision of Mumbai bench of this Tribunal in Smt. Chandarkala Somani Charitable Trust vs. ITO (30 ITD 70) wherein the Tribunal observed that the word 'benefit' has to be interpreted as an advantage, profit, fruit or privilege and, in the context in which it is used in the present section, it has to be treated as an advantage of a pecuniary nature. Referring to the decision of Madras High Court in the case of Manickvasagam Chettiar (53 ITR 292) the Tribunal observed that the characteristic of a benefit is that it is real and not notional, concrete and not abstract, certain and not conjectural. The Tribunal held that in normal and popular conception, an advance of loan on commercial terms would not amount to a conferment of benefit.

13. As regards the reliance of the Assessing Officer on the decision in the case of Agappa Child Centre vs. CIT (226 ITR 211) , the CIT(A) observed that the facts of the said case are not similar to those obtaining in the present case. The assessee case, however, does not involve any 11 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

case of user of the property/ fund of the assessee trust for the personal benefit of any of the specified persons. The question regarding whether contract price paid to Shri Venkat Rao for the contract work done by him was adequate and reasonable, he observed that the Assessing Officer did not address this issue in the assessment order.

14. The CIT(A) held that the assessee had all along contended that the contract had been awarded to Mr. Venkat Rao at less than the market price. Therefore, there could not have been any normal benefit or even any benefit embedded therein. Even if the assessee notionally worked out the profit u/s. 44AD in respect of the said contracts, it is clear that the basic purpose of such arithmetical presentation was to demonstrate that the assessee could have at best earned a profit of Rs. 64,000. In respect of the contract for A.Y. 2003-04 and Rs. 2.56 lakhs in A.Y. 2004-05 which even taken together would be less than the donation of Rs. 5 lakhs made by Mr. Venkat Rao and, therefore, even after considering the same no benefit could be said as having accrued to him. The Assessing Officer, however, could not bring any evidence on record to establish as to how the awarding of contract on commercial basis could have amounted to passing of any income of the assessee trust as a benefit to the 12 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

specified / interested person. Accordingly the CIT(A) held that under the circumstances, it is to be held that the mere fact of awarding of such contracts to Shri Venkat Rao cannot press the provisions of section 13(1)(c) in to service and debar the assessee from claiming exemption u/s. 11 of the Act. The CIT(A) directed the Assessing Officer to grant exemption u/s. 11 and recomputed the total income, accordingly. Aggrieved by such a decision of the CIT(A), the Revenue is in appeal before this Tribunal with the following effective ground of appeal: "The learned CIT(A) failed to appreciate the strict legal implication laid down in the case of Agappa Child Centre cited in 226 ITR 211 delivered by Hon'ble High Court and also that of Aware, 263 ITR 43 delivered by

jurisdictional High Court that for the purpose of section 13(1)(c) the word benefit is not limited to advantage of pecuniary nature alone but extends to any intangible and indirect benefit also."

15. We have heard the submissions of both the sides and also perused the material on record. The only issue arising herein for our consideration is with regard to denial of exemption u/s. 11 of the Act in view of the applicability of section 13(1)(c) of the Income-tax Act, 1961. Section 13(1)(c) explains where section 11 is not applicable in certain cases. The relevant section reads as follows:

Sec. 13: (1) Nothing contained in section 11 [or section 12] shall operate so as to exclude 13 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

from the total income of the previous year of the person in receipt thereof--

(a) ......

(b) ......

(c) in the case of a trust for charitable or religious purposes or a charitable or religious institution, any income thereof--

However, the operation of section 13(1)(c) is restricted by the conditions provided under section 13(2) are stated as follows:

Sec. 13(2): Without prejudice to the

generality of the provisions of clause (c) [and clause (d)] of sub-section (1), the income or the property of the trust or institution or any part of such income or property shall, for the purposes of that clause, be deemed to have been used or applied for the benefit of a person referred to in sub-section (3),-- (a) .....

(b) .....

(c) if any amount is paid by way of salary, allowance or otherwise during the previous year to any person referred to in sub-section (3) out of the resources of the trust or institution for services rendered by that person to such trust or institution and the amount so paid is in excess of what may be reasonably paid for such services;

(d) .....

(e) .....

(f) .....

16. Now the issue before us is whether payment to the donor of the assessee trust towards civil contract at Rs. 8 lakhs in the A.Y. 2003-04 and Rs. 23,47,200 in the A.Y. 2004-05 will lead to withdrawal of exemption u/s. 11 of 14 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

the Income-tax Act, 1961. In our opinion, as rightly contended by the learned counsel for the assessee, even if section 13(1)(c) applied but it is restricted by section 13(2) which is reproduced herein above. Section 13(2)(c) stipulates that if an amount is paid by way of salary, allowance or otherwise during the previous year to any person referred to in subsection (3) out of the reserves of the trust or institution for the services rendered by that person to such person or institution and the amount paid is in excess of amount may be used/paid for such services, then the benefit of exemption u/s. 11 is not available to the assessee. The exemption u/s. 11 can be denied only when the conditions laid down in section 13(2)(c) are attracted. In the present case, there is nothing on record to show that the amount paid to the donor of the assessee is unreasonable or excessive as compared to prevailing market conditions. The Department has to be specific about the excess amount paid or with regard to unreasonableness in the payment made to donor towards civil contract work assigned to him. No such attempt has been made by the assessing authority. He has not even brought on record the reasonableness of payment to be paid towards the civil contract work assigned to the donor of the assessee. The onus lies on the Revenue to bring on record cogent 15 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

material/evidence to establish that the assessee is hit by the provisions of section 13(2)(c) of the Act. Since the Assessing Officer has not brought anything on record to establish the excessiveness/unreasonableness in the payment made towards the civil contract to the donor though he was specified person u/s. 13(2)(c) of the Act. Under these circumstances the CIT(A) is justified in deleting the addition.

17. The cases relied on by the learned DR reported in Action for Welfare and Awakening in Rural Environment (Aware) v. DCIT, 263 ITR 13 and Agappa Child Centre v. CIT, 226 ITR 211 are not applicable to the facts of the present case. Hence we are not considering these cases.

18. In the result, both the appeals of the Revenue are dismissed.

Order pronounced in the open court on 18th March, 2011. Sd/- Sd/-

(G.C. GUPTA) (CHANDRA POOJARI) VICE PRESIDENT ACCOUNTANT MEMBER Hyderabad, dated 18th March, 2011

tprao

16 I.T.A. Nos. 461&462/Hyd/2010

M/s. NTR Memorial Trust

=======================

Copy forwarded to:

1. The Dy. Director of Income-tax (E)-II, Room No. 307A, 3rd Floor, Aayakar Bhavan, Basheerbagh, Hyderabad.

2. M/s. N.T.R. Memorial Trust, Banjara Hills, Hyderabad.

3. The CIT(A)-IV, Hyderabad.

4 The Director of Income-tax (E), Hyderabad

5. The DR - B Bench, ITAT, Hyderabad