Delhi High Court High Court

Director Of Income-Tax … vs Sindhi Panchayat on 16 July, 2002

Delhi High Court
Director Of Income-Tax … vs Sindhi Panchayat on 16 July, 2002
Equivalent citations: 2002 258 ITR 259 Delhi
Author: D Jain
Bench: D Jain, S Aggarwal


JUDGMENT

D.K. Jain, J.

1. C. M. No. 59 of 2002 :

Allowed subject to just exceptions.

2. I. T. A No. 139 of 2002 :

This is an appeal under Section 260A of the Income-tax Act, 1961 (for short “the Act”), arising out of the order of the Income-tax Appellate Tribunal (for short “the Tribunal”), dated October 31, 2001 in I. T. A. No. 1243 (Delhi) of 1995, pertaining to the assessment year 1990-91.

3. Briefly stated the facts giving rise to the present appeal are :

While completing the assessment for the relevant assessment year, the Assessing Officer disallowed exemption to the assessed under Section 11 of the Act on the solitary ground that the audit report under Section 12A(b) of the Act was not furnished along with the return. The assessment was also completed under Section 144 of the Act.

4. Aggrieved by the said action of the Assessing Officer, the assessed-trust preferred appeal to the Commissioner of Income-tax (Appeals) (in short “the CIT(A)”). While holding that the assessed was entitled to exemption under Section 11 of the Act, the Commissioner accepted the stand of the assessed that a detailed audit report dated February 4, 1991, was in fact submitted. It is also recorded that on being asked, a copy of the said audit report was produced before the Commissioner of Income-tax (Appeals). Despite the said categorical finding of the Commissioner, for the reasons best known to the Revenue, it took the matter in appeal to the Tribunal. As expected, the Revenue’s appeal was dismissed by the Tribunal. While holding that there was no infirmity in the order of the first appellate authority, the Tribunal also made the following observations :

“Even if the audit report is not taken into consideration, then in that case also it is not a case of addition, as undisputedly the corpus donations during the year were to the tune of Rs. 4,03,243.30, against which the assessed had incurred expenditure during the year at Rs. 5,01,263, which clearly establishes that expenses were more than the corpus fund received as donation during the year. I have also seen the order of the immediately preceding year, i.e., assessment year 1989-90, and found that the Assessing Officer himself allowed the exemption under Section 11 to the assessed by observing that all the conditions are fulfillled by the assessed. Therefore, in view of these facts and circumstances and in view of the reasoning given by the Commissioner of Income-tax (Appeals), I confirm the order of the Commissioner of Income-tax (Appeals).”

5. Hence the present appeal.

We have heard Mr. R.D. Jolly, learned senior standing counsel for the Revenue. In the present appeal it is not the case of the Revenue that the aforesaid finding recorded by the Commissioner of Income-tax (Appeals) and affirmed by the Tribunal with regard to the existence of the audit report under Section 12A(b) of the Act and its production before the Commissioner of Income-tax (Appeals) is erroneous. Even the afore-extracted observations by the Tribunal are not under challenge.

6. The aforenoted findings are pure findings of fact and no question of law, much less a substantial question of law, arises out of the order of the Tribunal. The appeal is accordingly dismissed.