Andhra High Court High Court

Commissioner Of Income-Tax vs Social Service Centre on 9 February, 2001

Andhra High Court
Commissioner Of Income-Tax vs Social Service Centre on 9 February, 2001
Equivalent citations: 2001 250 ITR 39 AP
Author: B Nazki
Bench: B Nazki, S A Reddy

JUDGMENT

Bilal Nazki, J.

1. The assessee is a trust registered under Section 12A of the Income-tax Act, 1961, as a charitable trust. The assessee filed a return of income barring the income after claiming exemption under Sections 11 and 12. The return was processed under Section 143(1)(a). The case was selected for scrutiny. Notice under Section 143(2) was issued. The assessee filed the information called for and the books of account were examined by the Assessing Officer. He found that Clause (3) of the memorandum and articles of association spelt out the aims and objects of the society which were all charitable in nature but on verification of the return and other books and statements, the Assessing Officer found that the trust was mainly engaged in religious activities. The assessee had claimed that, it had incorporated the objects of religious purposes in its memorandum by passing the necessary resolution at an extraordinary general body meeting held on August 10, 1993. It was also pointed out that, at the time of submission of the application under Section 12A, the assessee had submitted the original printed copy of the memorandum which did not contain the said amendment to the objects clause. The assessee also filed copies of the resolution and certificate from the Registrar of Societies. The Assessing Officer rejected the contentions of the assessee and denied exemption under Sections 11 and 12 in respect of income applied or deemed to have been applied for religious purposes. An appeal was filed challenging the order of the Assessing Officer. The Commissioner (Appeals) dismissed the appeal and upheld the order passed by the Assessing Officer. On further appeal, the Appellate Tribunal allowed the appeal. Hence, this appeal.

2. Now the only question is, whether an institution which has been given exemption as a charitable institution can claim exemption for the activities which have been termed as religious by the Revenue ? The dispute is with regard to the following entries :

“Construction of Church : Rs. 40,000 Donation to Diocese of Srikakulam : Rs. 1,00,29,820”. It is not in dispute that the institution is given an exemption as a charitable institution. The assessment year in this case is 1995-96. Therefore, we have to take into consideration the definition as it exists today. In Section 2(15), “charitable purpose” is defined as :

“2. (15) ‘charitable purpose’ includes relief of the poor, education, medical relief, and the advancement of any other object of general public utility.”

3. We do not find that donation to a church or construction of a church is not a purpose which is not of general public utility. Therefore, the contention of the Department that the expenditure on religious activities could not be given exemption cannot be accepted particularly in the context of our polity. We are aware that most of the religious and charitable activities go together in this country.

4. Secondly, if we look at Section 11 which is reproduced below it becomes clear that it is not necessary that an institution which is dealing in charitable and religious activities should get a notification issued for both the purposes because the words used are “charitable or religious”.

“11. Income from property held for charitable or religious purposes.-(1) Subject to the provisions of Sections 60 to 63, the following income shall not be included in the total income of the previous year of the person in receipt of the income-(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 : . . ,”

5. Once an exemption is granted for charitable activities, the religious activities are also included. Two judgments of the Supreme Court, although they were pronounced before the amendment of the definition of “charitable purpose” are still relevant. The Supreme Court held that, if the primary or dominant purpose of an institution was charitable any other object which by itself might not be charitable but was merely ancillary or incidental to the primary or dominant purpose would not prevent the trust or institution from being a valid charity. This principle had been laid down by the Supreme Court in CIT v. Andhra Chamber of Commerce , then it was reiterated in CIT v. Bar Council of Maharashtra . Considering these judgments we are of the view that the Tribunal was right. Therefore, this appeal is dismissed.