High Court Punjab-Haryana High Court

Commissioner Of Income Tax-Ii- vs M/S Punjab Energy Development … on 1 December, 2009

Punjab-Haryana High Court
Commissioner Of Income Tax-Ii- vs M/S Punjab Energy Development … on 1 December, 2009
Income Tax Appeal No.588 of 2009                                         1

    IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
                HARYANA AT CHANDIGARH.



                                 Income Tax Appeal No.588 of 2009
                                 Date of Decision:-1.12.2009



Commissioner of Income Tax-II-, Chandigarh                ...Appellant


                                      Versus


M/s Punjab Energy Development Agency, Chandigarh ...Respondent

CORAM: HON’BLE MR.JUSTICE SATISH KUMAR MITTAL
HON’BLE MR.JUSTICE MEHINDER SINGH SULLAR

Present: Ms.Urvashi Dhugga, Advocate for the appellant.

Satish Kumar Mittal J. (Oral):

The Department has filed the instant appeal under

section 260-A of the Income Tax Act, 1961 (hereinafter to be referred

as “the Act”) against the order dated 29.4.2009 passed by the

Income Tax Appellate Tribunal, Chandigarh Bench-A (hereinafter to

be referred as “the ITAT”), in ITA No.764/Chandi/2008 in case of the

assessee for the assessment year 2005-2006 by raising following

substantial questions of law:-

i. Whether on the facts and in the circumstances of the

case, the Hon’ble ITAT was correct in holding that the

receipts of grants-in-aid by the assessee from

Central/State Govt. are not voluntary contributions for
Income Tax Appeal No.588 of 2009 2

the purpose of section 11 read with 12 of the Income

Tax Act and are thus, not required to be taken into

account as income of the assessee for the purpose of

ascertaining the amount expended or the amount to be

accumulated?

ii. Whether on the facts and the circumstances of the

case, the Hon’ble ITAT was right in holding interest

income to be exempt under section 11 of the Income

Tax Act, 1961?

In the aforesaid assessment year, the assessee received

grants to the tune of Rs.21,98,35,447/- from the Central and State

Governments and as per instructions, 85% out of the above said

amount which comes to Rs.18,68,60,130/- was required to be spent

but only an amount of Rs.13,02,12,366/- was spent leaving the

balance of Rs.5,23,55,740/-. During the course of arguments,

learned counsel for the appellant has stated that the ITAT has

wrongly mentioned in the order that the balance amount was

Rs.5,23,55,740/-. In fact, the balance amount comes to

Rs.5,66,47,764/- instead of Rs.5,23,55,740/- and the same should be

read as such. The Assessing Officer while invoking the provisions of

section 11 (1) read with section 12 (1) of the Act has held that since

the assessee has not spent 85% amount of above said grants

(i.e.Rs.18,68,60,130/-), therefore, the remaining amount of

Rs.5,66,47,764/- is liable to be assessed to tax as income of the

assessee. Assessing Officer also disallowed the interest income

earned on surplus funds by holding that the interest income cannot

be treated as income from voluntary contributions. Consequently, the
Income Tax Appeal No.588 of 2009 3

income of Rs.28,95,927/- was also held to be taxable.

The said order of the Assessing Officer was set aside in

appeal by the Commissioner of Income Tax (Appeals), Chandigarh

vide order dated 25.6.2008 while holding that these tied up grants

cannot be equated with the voluntary contributions and, therefore, it

would not be treated as the income of the assessee. While coming to

the said conclusion, the CIT(A) relies upon the decision of ITAT in

ITA No.904/Chandi/2006 dated 20.7.2007.

The second issue was also decided in favour of the

assessee while holding that the interest earned by the assessee on

the aforesaid surplus fund will be treated its income for the purpose

of sections 11, 12 and 13 of the Act. While deciding this issue, the

learned CIT(A) has again relied upon the aforesaid decision in ITA

No.904/Chandi/2006 dated 20.7.2007. Against the aforesaid decision

of the CIT(A), the Department filed the appeal, which was dismissed

by ITAT vide impugned order dated 29.4.2009. Against the said

order, the instant appeal has been filed.

Learned counsel for the appellant very fairly states that

both the aforesaid questions of law have already been answered by

this Court against the revenue. Question No.1 was answered against

the revenue by this Court in ITA No.190 of 2008 titled “Commissioner

of Income Tax, Chandigarh-II Vs. M/s Punjab State Sports Council,

SCO 116-117, Sector 34-A, Chandigarh”, which was arising from the

order of ITA No.904/Chandi/2006 dated 20.7.2007. The second

question has been decided against the revenue by this Court in ITA

No.666 of 2008 on 31.7.2009 in case of Commissioner of Income

Tax Chandigarh-II Vs. M/s Punjab Energy Development Agency, Plot
Income Tax Appeal No.588 of 2009 4

No.1-2, Sector 33-A, Chandigarh.

In view of the aforesaid factual position, we find no merit

in this appeal as both the questions of law have already been

decided against the revenue by this Court.

Dismissed.

(Satish Kumar Mittal)
Judge

(Mehinder Singh Sullar)
Judge
1.12.2009
AS