High Court Kerala High Court

The Commissioner Of Income Tax vs Sree Chitra Thirunal College Of on 27 October, 2009

Kerala High Court
The Commissioner Of Income Tax vs Sree Chitra Thirunal College Of on 27 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 1715 of 2009()


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

                        Vs



1. SREE CHITRA THIRUNAL COLLEGE OF
                       ...       Respondent

                For Petitioner  :SRI.JOSE JOSEPH, SC, FOR INCOME TAX

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :27/10/2009

 O R D E R
                                                                (C.R)

                C.N. RAMACHANDRAN NAIR &
                          V.K.MOHANAN, JJ.
                    ----------------------------------------
                   I.T.A No.1715 & 1732 OF 2009
                    ----------------------------------------
              Dated, the 27th day of October, 2009

                               JUDGMENT

Ramachandran Nair, J.

The connected appeals filed by the Revenue are against

the common orders of the Income Tax Appellate Tribunal

declaring eligibility mainly for the benefit of depreciation for the

respondent-assessee, a charitable institution, and granting

exemption to the assessee under section 12 of the Income Tax

Act.

2. We have heard the Standing counsel appearing for the

appellant and have gone through the impugned orders of the

Tribunal and that of the lower authorities.

3. The respondent is a Trust formed by the Government of

Kerala in coordination with the KSRTC, a Government of Kerala

undertaking (functioning under Government control). Since the

respondent Trust is engaged in conducting Engineering college

which claimed exemption under section 11 of the Act and the

ITA 1715 &1732/09
-:2:-

Trust was granted the benefit by issuing registration in it’s favour

under section 12 of the I.T.Act, in the returns filed for the

assessment years 2001-2002 and 2003-2004, respondent-assessee

claimed depreciation on buildings, furniture etc. However, the

assessing officer rejected the claim holding that since the income

received by the assessee is exempt under section 11 of the Act, the

assessee is not entitled to get depreciation. Besides denying

depreciation, the assessing officer made an addition of

Rs.84,96,000/- towards fees due from KSRTC. For the

assessment year 2003-2004, the additional issue raised was with

regard to carry forward of income, which according to the Assessing

Officer, was in excess to the limit prescribed under section 11(2)(a)

of the Act. However, in first appeal, the CIT(Appeals) allowed the

appeals on all the grounds raised and the Tribunal on second

appeals filed by the Revenue, confirmed the same against which

these appeals are filed.

4. The first contention raised by the Revenue is that the

assessee being a Trust enjoying exemption under section 11 of the

Act is not entitled to claim depreciation. The Standing counsel

submitted that the assessee was engaged only in running

ITA 1715 &1732/09
-:3:-

educational institution and, so much so, it’s activity cannot be

called business to qualify it for deduction for depreciation under

section 32 of the Act. Education carried on other than for profit, is

not treated as a business under the Act, and that is why, separate

exemption subject to conditions is provided to educational

institutions up to a certain limit under section 10(23C) (iiiad) of the

I.T.Act. Apparently, the respondent is running only an educational

institution and educational activities carried on by it does not

appear to be for profit, and so much so, it is entitled to exemption

up to the limit provided in the above provisions stated above. But

neither the assessing authority nor the Department has considered

the assessee’s entitlement for exemption under the above

provisions and so much so, we have to consider the case only with

respect to the assessee’s institution as a Charitable Trust enjoying

exemption under section 11 of the I.T.Act.

5. There is nothing to indicate that charitable institutions

enjoying income tax exemption should not carry on business or

their activities should not lead to any surplus to qualify it for

exemption. Any institution with Education, medical relief, relief of

the poor or the advancement of any other object of general public

ITA 1715 &1732/09
-:4:-

utility as it’s objects qualify it as a charitable institution for

exemption from income tax under section 2(15) of the I.T.Act. It is

very common that the net result of running of educational

institutions, hospitals etc. may result in surplus. However,

charitable institutions which carry on these activities enjoy

exemption under Section 11 if they carry over surplus in excess of

the income utilised for chartable purposes for application of

subsequent years subject to certain limit prescribed in the Act.

There is no bar against the charitable institutions claiming

deductions and rebate available under the Act which includes

depreciation under section 32 of the Act. Depreciation is nothing

but a deduction for wear and tear on the value of fixed assets like

buildings, furniture, plant and machinery etc. used for the

purposes of business or profession. We have already expressed

the view that educational institution is entitled to depreciation in

respect of fixed assets like building, furniture etc. because

educational activity in the strict sense has to be treated only as

business. It is also worthwhile to note that in Commissioner of

Income Tax v. Institute of Banking (264 ITR 110), it was held

that charitable institutions enjoying registration under Section 12A

ITA 1715 &1732/09
-:5:-

of the IT Act is entitled to deduction towards depreciation. Further,

real profit in a commercial activity has to be computed by following

normal accounting practices and policies and under sound

commercial accounting principles, in the computation of profits, an

establishment is entitled to depreciation for fixed assets used in

the business, no matter, the activity was carried on with profit

motive or not. In this view of the matter, we uphold the order of

the Tribunal declaring eligibility of the respondent for depreciation

benefits available under section 32 of the IT Act.

6. On the question raised pertaining to addition made in

the assessment deleted by the first appellate authority and

confirmed by the Tribunal, we find from the Tribunal’s order that

the amount representing fees receivable by the respondent from

KSRTC was written off by the respondent. It is not known

whether the fees shown as payable to the respondent by the

KSRTC for earlier years is towards the fee for training the

employees of the Corporation. In any case it is the finding of the

Tribunal that the amount was written off by the assessee in earlier

years, and, in fact, it is not seen in it’s balance sheet as

receivable from KSRTC. In view of this finding of the Tribunal,

ITA 1715 &1732/09
-:6:-

we do not find any justification for the Department treating this as

income of the assessee and we confirm the Tribunal’s order on

this issue as well.

7. The last ground raised in the appeal for the year 2003-04

is that the income carried forward is in excess of the limit which

was reduced from 25% to 15% with effect from assessment year

2003-04. The only reason for disallowance of the claim in the

assessment is that the assessee has not shown the purpose for

which the amount is carried over. However, it is the finding of the

Tribunal that the respondent-assessee has only one object, that is,

running of the educational institution which is a charitable

institution and, so much so, the Tribunal held that the amount

carried forward can be only for educational purpose which is

accepted by the department in the hands of the assessee as a

charitable object. We do not find any justification to take a view

different from what was taken by the Tribunal, because, the

revenue has no case that the assessee is likely to utilise the fund

for any other purpose in violation of the objects of the Trust. The

Trustees include the Minister for Transport as Chairman,

Secretaries of the Department of Transport, Finance, Managing

ITA 1715 &1732/09
-:7:-

Director of a Government Corporation like KSRTC etc.

Consequently, we dismiss both the appeals filed by the

Revenue.

C.N.RAMACHANDRAN NAIR
JUDGE

V.K.MOHANAN,
JUDGE

kvm/-

ITA 1715 &1732/09
-:8:-

V.K.MOHANAN, J.

O.P.No.

JUDGMENT

Dated:..