High Court Kerala High Court

The Commissioner Of Income Tax vs Shree Vidyadhiraja Vidya Samajam on 23 October, 2008

Kerala High Court
The Commissioner Of Income Tax vs Shree Vidyadhiraja Vidya Samajam on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 107 of 2008()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. SHREE VIDYADHIRAJA VIDYA SAMAJAM,
                       ...       Respondent

                For Petitioner  :SRI.GEORGE K. GEORGE, SC FOR IT

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :23/10/2008

 O R D E R
                     H.L.Dattu,C.J. & A.K.Basheer, J.
                      -------------------------------------------
                    I.T.A.No.107 of 2008, 10 of 2006,
                          51 of 2008 & 110 of 2008
                     --------------------------------------------
                       Dated, this the 23rd October, 2008

                                  JUDGMENT

H.L.Dattu,C.J.

Since the assessee is common and the legal issues involved are

also identical, these appeals are clubbed, heard and disposed of by this

common order.

(2) For the purpose of narrating the facts, we refer to

I.T.A.No.107 of 2008.

(3) The assessee is a Society, registered under the provisions

of Travancore Cochin Literary Scientific and Charitable Societies Act. The

assessee runs 16 educational institutions in different parts of the State.

(4) For the assessment year 1995-96, the assessee had not filed

its return of income before the assessing authority. Therefore, the assessing

authority had issued a notice under Section 148 of the Income Tax Act

(“Act” for short). After receipt of the notice, the assessee had filed its return

of income and also had claimed exemption from payment of tax under

Section 10(22) of the Act.

(5) The assessing authority has completed the assessments

under Section 144 of the Act, denying the exemption claimed by the assessee

I.T.A.No.107 of 2008 &
connected cases. – 2 –

under Section 10(22) of the Act, on the sole ground that the assessee did not

produce enough evidence to prove that the income was exclusively used by

the assessee for the educational purpose.

(6) The findings and conclusions reached by the assessing

authority was called in question by the assessee before the first appellate

authority. The first appellate authority’s view is, that, the burden is on the

assessee to prove that the income of the assessee is primarily used for

educational purpose and since the assessee had not discharged its burden, the

thinking of the first appellate authority is, that, the assessing authority is

justified in passing the assessment order under Section 144 of the Act,

denying the exemption claimed by the assessee under Section 10(22) of the

Act.

(7) The assessee had carried the matter by filing the second

appeal before the Tribunal. The Tribunal is of the view, that, the burden of

proof is on the Department, to prove that the assessee had utilised the

income derived from the educational institutions for any purpose other than

the educational purpose. Since the assessing authority has not discharged its

burden, the assessee is entitled to the exemption as provided under Section

10(22) of the Act. The reasoning of the Tribunal in this regard is as under:

“A plain reading of the above (Aims and Objects)

makes it clear that whatever income or financial gain

I.T.A.No.107 of 2008 &
connected cases. – 3 –

acquired from the normal course of activity of the society was

to be utilised only for fulfilling the aims and objects of the

society which were educational and other related activities. It

is not the case of the Department that the assessee-society was

not running the educational institutions. They had only a

doubt that since some properties were sold during the year

1996, a profit motive cannot be ruled out. Since the assessing

officer has not specifically pointed out any instance of the

funds of the society being used for any other activity than

educational activity, we are not inclined to agree with the

finding of the assessing officer. The CIT(Appeals) was wrong

in saying that it was the duty of the assessee to prove that it is

not indulging in any profit making activity. It was the

assessing officer who issued notice u/s 148 to the assessee-

society to file its return of income on the ground that

exemption u/s 10(22) is available to it only if it is running the

educational institutions without any profit motive, and hence,

the onus was on the Department to prove that the assessee is

indulging in any profit making activity. This onus has not

been discharged by the Department. In the circumstances, in

the light of the Board’s Circulars and the case laws relied on

by the ld. representative of the assessee, we deem it necessary

to set aside the orders of the lower authorities and direct the

assessing officer to grant exemption u/s 10(22) of the I.T. Act

to the assessee for all these years under appeal. We do so.”

(8) Revenue, being aggrieved by the orders so passed by the

Tribunal, is before us in these appeals.

I.T.A.No.107 of 2008 &
connected cases. – 4 –

(9) The Revenue has framed the following questions of law

for our consideration and decision. They are as under:

“1. Whether, on the facts and in the circumstances

of the case and by placing the burden on the Revenue the

Tribunal is right in law and fact in holding that “unless it is

proved that any institution or society was running for profit

making and not for educational purposes the exemption under

section 10(22) cannot be denied” and is not the finding wrong

and to be ignored, the same being one wrongly placing the

burden on the Revenue?

2. Whether, on the facts and in the circumstances

of the case did the assessee discharge the burden of proof that

lay on it?

3. Whether, on the facts and in the circumstances

of the case the Tribunal is right in law and fact in finding that

since the Assessing Officer has not specifically pointed any

instance of the funds of the society being used for any other

activity than educational activity” and is not the finding in the

light Parimseth Seetharamamma (57 ITR 532) wrong and to

be ignored in view of the same being formed by putting the

burden on the Revenue?

4. Whether, on the facts and in the circumstances

of the case, the Tribunal is right in law and fact in holding

that the onus was on the Department to prove that the

assessee is indulging in any profit making activity” and is not

the approach and the conclusion of the Tribunal vitiated?

5. Whether, on the facts and in the circumstances

I.T.A.No.107 of 2008 &
connected cases. – 5 –

of the case, is not for the assessee who claims the exemption

to prove the same and is not the very approach of the Tribunal

wrong and the conclusion vitiated and nonest?”

(10) It is the case of the assessee, that, it is managing sixteen

educational institutions. It is its further case that the entire income derived is

primarily used for the educational purpose and, therefore, entitled for

exemption under Section 10(22) of the Act. The assessing authority, while

completing the assessment proceedings under Section 144 of the Act, has not

stated that the income of the assessee has been utilised for any purpose other

than the educational purpose. In order to deny the claim/benefit under

Section 10(22) of the Act, the assessing authority is expected to give a

finding that the income of the assessee has been utilised for a purpose other

than the educational purpose. In the instant case, the assessing authority

merely proceeds on an assumption that the assessee has purchased some

property sometime in the year 1992-93.

(11) The Tribunal, in our opinion, having carefully perused the

orders of assessment passed by the assessing authority and the orders passed

by the first appellate authority, has, rightly, reversed those findings and has

come to the conclusion that the income of the assessee is primarily used for

the educational purpose and, therefore, it is entitled for exemption under

Section 10(22) of the Act. In our view, the Tribunal has not committed any

I.T.A.No.107 of 2008 &
connected cases. – 6 –

error, whatsoever, which would call for our interference in these appeals.

Therefore, while answering the questions of law framed by the Revenue

against the Revenue and in favour of the assessee, we reject these appeals.

Ordered accordingly.

H.L.Dattu
Chief Justice

A.K.Basheer
Judge
vku/dk