Bombay High Court High Court

Commissioner Of Income-Tax, … vs K.H. Kusumgar on 16 April, 1987

Bombay High Court
Commissioner Of Income-Tax, … vs K.H. Kusumgar on 16 April, 1987
Author: Bharucha
Bench: Bharucha, T Sugla


JUDGMENT

Bharucha, J.

1. The reference is made at the instance of the Revenue. It raises the following question :

“Whether, on the facts and in the circumstances of the case, the Tribunal erred in holding that the property gifted to Shri Jain Dharmik Shikshan Society was exempt under section 5(1)(v) of the Gift-tax Act, 1958 ?”

2. The assessment year with which we are concerned is the assessment year 1968-69. The assessee, an individual, made a gift of immovable property to a public charitable trust called the Shri Jain Dharmik Shikshan Society, Bombay, on April 1, 1966. He claimed that it could not be subjected to gift-tax. The Gift-tax Officer rejected his claim. The Appellate Assistant Commissioner, in appeal, confirmed the order of the Gift-tax Officer. The Tribunal, in further appeal, upset the order.

3. The object of the charitable trust is, inter alia, the imparting of education and the encouragement and promotion of the study and practice of the Shwetamber Jain Murtipuja religion amongst students of asharms, boarding-houses, gurukuls, vidyalayas, pathshalas and shravikashramas and also amongst all persons without distinction of sex, caste, creed, place or religion. Section 5(1)(v) of the Gift-tax Act, 1958, stated that gift-tax shall not be charged in respect of any gifts made by any person to any institution or fund established for a charitable purpose to which the provisions of section 80G of the Income-tax Act, 1961, applied. Sub-section (1A) of section 5 stated, in relation to any gift made on or after April 1, 1964, with reference to the clause (v) aforementioned, that “charitable purpose” should be construed as not including a purpose “the whole or substantially the whole of which is of a religious nature”. Having regard to the object of the charitable trust to which we have just adverted, it cannot be said that the assessee’s gift was for a purpose the whole or substantially the whole of which was of a religious nature. Accordingly, the assessee is entitled to succeed.

It has been brought to our attention that upon the answer to the question posed depends the amount of Rs. 250. We express the hope that the Revenue shall take the amount involved into account before seeking a reference, especially when no really substantial question of law is involved.

4. The question is answered in the negative and in favour of the assessee.

5. The Revenue shall pay to the assessee the costs of the reference.