Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Director Of Income Tax ... vs Bharat Kalyan Pratishthan
2002 Latest Caselaw 1095 Del

Citation : 2002 Latest Caselaw 1095 Del
Judgement Date : 19 July, 2002

Delhi High Court
Director Of Income Tax ... vs Bharat Kalyan Pratishthan on 19 July, 2002
Equivalent citations: (2002) 176 CTR Del 541
Author: D Jain

JUDGMENT

D.K. Jain, J.

CM 48/02

Allowed subject to just exceptions :

ITA 125/02

2. This is an appeal under section 260A of the Income Tax Act, 1961 (hereinafter referred to as 'the Act'), against the order of the Income Tax Appellate Tribunal (hereinafter referred to as 'the Tribunal') dated 19-10-2001 in ITA No. 7156/Del/1994, pertaining to assessment year 1991-92.

2. This is an appeal under section 260A of the Income Tax Act, 1961 (hereinafter referred to as 'the Act'), against the order of the Income Tax Appellate Tribunal (hereinafter referred to as 'the Tribunal') dated 19-10-2001 in ITA No. 7156/Del/1994, pertaining to assessment year 1991-92.

3. The main ground on which the assessed had been denied exemption under section 11 of the Act was that the assessed-trust had allegedly made donations to an association which was involved in unlawful activities and had been declared to be so by the Central Government. While dealing with the said objection by the department, the Commissioner (Appeals) and the Tribunal have noticed that the stand of the assessing officer is not correct inasmuch as the notification declaring the association concerned as unlawful has been quashed by the Tribunal. This fact has not been controverter in the appeal.

3. The main ground on which the assessed had been denied exemption under section 11 of the Act was that the assessed-trust had allegedly made donations to an association which was involved in unlawful activities and had been declared to be so by the Central Government. While dealing with the said objection by the department, the Commissioner (Appeals) and the Tribunal have noticed that the stand of the assessing officer is not correct inasmuch as the notification declaring the association concerned as unlawful has been quashed by the Tribunal. This fact has not been controverter in the appeal.

4. It is contended by Mr. R.D. Jolly, learned counsel for the revenue, that the trust had also failed to produce the donors, as directed by the assessing officer and, therefore, having failed to establish the identity of the donors, the assessing officer was justified in refusing exemption under section 11 of the Act. On this aspect, the Commissioner (Appeals) has noticed that the trust has been granted exemption under sections 11 and 12 of the Act for the last several years, when similar donations were received by it and during the relevant previous year also it had carried out only charitable activities. The Commissioner (Appeals) has recorded a categorical finding that the trust has furnished all details required by the assessing officer and having done so it was not for the trust to produce the donors before the assessing officer, as desired by him. The said finding of the Commissioner (Appeals) has been confirmed by the Tribunal.

4. It is contended by Mr. R.D. Jolly, learned counsel for the revenue, that the trust had also failed to produce the donors, as directed by the assessing officer and, therefore, having failed to establish the identity of the donors, the assessing officer was justified in refusing exemption under section 11 of the Act. On this aspect, the Commissioner (Appeals) has noticed that the trust has been granted exemption under sections 11 and 12 of the Act for the last several years, when similar donations were received by it and during the relevant previous year also it had carried out only charitable activities. The Commissioner (Appeals) has recorded a categorical finding that the trust has furnished all details required by the assessing officer and having done so it was not for the trust to produce the donors before the assessing officer, as desired by him. The said finding of the Commissioner (Appeals) has been confirmed by the Tribunal.

5. Having perused the orders of both the appellate authorities, we are unable to read any perversity therein warranting interference. The findings recorded by the Tribunal are pure findings of fact and no question of law, much less a substantial question of law, arises there from.

5. Having perused the orders of both the appellate authorities, we are unable to read any perversity therein warranting interference. The findings recorded by the Tribunal are pure findings of fact and no question of law, much less a substantial question of law, arises there from.

The appeal is accordingly dismissed.

OPEN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter