High Court Madras High Court

Estate Of Shri Audikesavalu Naidu vs The Commissioner Of Income-Tax on 14 December, 2009

Madras High Court
Estate Of Shri Audikesavalu Naidu vs The Commissioner Of Income-Tax on 14 December, 2009
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated :  14.12.2009

Coram :-

The Honourable Mr.Justice K.RAVIRAJA PANDIAN
and
The Honourable Mr.Justice M.M.SUNDRESH

			Tax Case (Appeal ) No.129 of 2008
		
Estate of Shri Audikesavalu Naidu
C/o.The Official Trustee of Tamil Nadu
High Court Campus
Chennai- 600 104. 		 				...	Appellant	

Vs.
The Commissioner of Income-tax
(Exemptions)-II
Chennai-34. 		 				       ...          Respondent
								         
	Appeal filed under Section 260-A of the Income Tax Act  against the order of the Income Tax Appellate Tribunal, Madras 'A' Bench, dated 20.7.2007 passed in I.T.A.No.1424/Mds/2006.

 		For Appellant         : Mr.R.Venkata Narayanan for 
					Mr.Subbaraya Aiyar
		For Respondent     : Mr.Patty B.Jegannathan

JUDGMENT

(Judgment of the Court was delivered by K.RAVIRAJA PANDIAN,J.)
The revenue has come up on appeal against the order of the Income Tax Appellate Tribunal, Madras ‘A’ Bench, dated 20.7.2007 passed in I.T.A.No.1424/Mds/2006 in respect of the assessment year 1997-1998 by formulating the following substantial questions of law:

“(1). Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the conditions stipulated for availing the benefit of accumulation of income under Section 11(2) are not satisfied?

(2). Whether on the facts and in the circumstances of the case, the Tribunal is justified in law in holding that for the purpose of accumulation of the income as provided under Section 11(2) of the Income Tax Act requires specification of the purposes?

3. Whether on the facts and in the circumstances of the case, the Tribunal was right in law in holding that the reasons stated in Form 10 are vague and not specific?”

2. The facts of the case are as follows:

The appellant is a Charitable Trust under the control and management of the Official Trustee of Tamil Nadu. The appellant trust filed its return of income for the assessment year 1997-98 on 30.9.1997 declaring “Nil” income after claiming exemption under Section 11 of the Income-tax Act. Assessment under Section 143(3) read with 147 was completed on 17.2.2005 determining the total income at Rs.1,54,025/-. The appellant filed form 10 for accumulating income under Section 11(2) specifying the purposes of payment to scholarship to students, payment to educational institutions, religious festival expenses, relief to poor affected by flood, famine and earthquake and other charitable payment as directed by the High Court. The assessing officer while deciding the application of income in Form No.10 was of the opinion that the purpose of accumulation mentioned therein are vague and not specific and hence declined the benefit of accumulation under Section 11(2) of the Act by following the decision of the jurisdictional High Court in the case of CIT Vs. M.Ct.M.Chettiar Family Trust (245 ITR 410). It is the contention of the appellant that it is charitable trust under the control and management of the Administrator General and Official Trustee of Tamil Nadu. The estates are being managed by the A.G.& O.T. appointed by the High Court of Madras and the major decisions in the matter relating to investment, payment, etc., of A.G. & O.T. in the matters of estates are being taken with the concurrence of the High Court. The appellant filed form 10 specifying the purpose for accumulation and there is no dispute that they are not charitable in nature. Aggrieved by the assessment order, the appellant filed appeal to the Commissioner of Income-tax (Appeals) and reiterated the submissions made before the assessing officer. The Commissioner of Income-tax (Appeals) vide his order dated 2.2.2006 accepted the contentions of the appellant and held that the purpose of accumulation delineated by the appellant does not tantamount to being general and vague and the purposes have an individuality and reversed the order of the assessing officer. Aggrieved by the same, the revenue filed an appeal to the Income-tax Appellate Tribunal. The Tribunal relying on its order in the case of Estate of Maligai Merchant in I.T.A.No.1524/04 dated 7.6.2005 and allowed the appeal filed by the Department. Aggrieved by the same, the present appeal is filed.

3. The learned counsel appearing for the appellant as well as the counsel for the respondent submits that the issue involved in this appeal is covered by the decision of this Court in the case of Estate of Kadapakam Charities Vs. The Asst.Director of Income Tax (Exemptions) II, Chennai 34 (T.C.(A) No.281 of 2004) dated 15.12.2008,wherein it was observed as follows:

“…. 8.The decision of the Calcutta High Court will not strictly apply to this case, since in that case in Form 10, all the objects of the trust had been enumerated and therefore, rejection of Form 10 was not justified. In this case, the purpose has been specified viz., repair and renovation of the building, and the difficulties in immediately starting the renovation have also been brought to the notice of the authorities. But at the same time, we also see that Form 10 has not been duly filled up. Even in the matter decided by the Calcutta High Court, the assessee was allowed to adduce fresh evidence to show the specific purpose for which the trust requires accumulation of the income. In this case too, especially in view of the fact that it is AG & OT who is administering the trust, we feel that the same indulgence could be shown. We are not answering the questions of law raised, however, we remand the matter to the Assessing Officer and the assessee shall specify the purpose in addition to renovation and repair of the building and also the amount and the period for which accumulation is required, and the Assessing Officer shall consider the same in accordance with law….”

4. Having regard to the submission made by the counsel on either side, the order of the Tribunal is hereby set aside and the matter is remitted back to the assessing officer in terms of the direction given in the order dated 15.12.2008 made in T.C.(A) No.281 of 2004 and the tax case is disposed of accordingly. Consequently, the connected miscellaneous petition is closed.

usk

Copy to:

1.The Income-tax Appellate Tribunal,
Madras A Bench, Chennai

2. The Commissioner of Income Tax (Appeals)-XI
Chennai

3.The Asst.Director of Income-tax (Exemptions)-II
Chennai