Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Principal Commissioner Of Income Tax vs M/S.Bhakthavatsalam Memorial Trust
2024 Latest Caselaw 21788 Mad

Citation : 2024 Latest Caselaw 21788 Mad
Judgement Date : 19 November, 2024

Madras High Court

Principal Commissioner Of Income Tax vs M/S.Bhakthavatsalam Memorial Trust on 19 November, 2024

Bench: R.Suresh Kumar, C.Saravanan

                                                                                   T.C.A.No.227 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                   DATED: 19.11.2024

                                                        CORAM

                                    THE HON'BLE MR.JUSTICE R.SURESH KUMAR
                                                     AND
                                     THE HON'BLE MR.JUSTICE C.SARAVANAN

                                           Tax Case Appeal No.227 of 2022


                   Principal Commissioner of Income Tax
                   (Exemptions-II/The ITO (Exemptions)
                   Ward-2, Ayakar Bhavan, Annexe Building
                   III Floor, 121, MG Road, Nungambakkam
                   Chennai 600 034.                                       ....     Appellant

                                                            Vs.

                   M/s.Bhakthavatsalam Memorial Trust
                   Plot No.14, 31st Street, Periyar Nagar
                   Korattur, Chennai 600 080.                             ....     Respondent
                                                            -----
                             Tax Case Appeal filed under Section 260A of the Income Tax Act, 1961
                   against the order of the Income Tax Appellate Tribunal, 'C' Bench Chennai,
                   dated 11.01.2018 made in I.T.A.No.971/Mds/2014.


                                   For Appellant       : Mrs.V.Pushpa
                                                         Senior Standing Counsel

                                                    JUDGMENT

(Delivered by R.SURESH KUMAR, J.)

This Tax Case Appeal has been filed by the Revenue calling in question

the correctness of the order passed by the Income Tax Appellate Tribunal,

Chennai by raising the following substantial questions of law:

https://www.mhc.tn.gov.in/judis

1. Whether on the facts and in the circumstances of the case, the appellate Tribunal was right in law in holding that the assessee is eligible for exemption u/s.11 of the IT Act, 1961 without appreciating the fact that there is a complete mismatch between the objects of the assessee trust and that of the recipient trust to which the assessee had advanced money?

2. Whether on the facts and in the circumstances of the case, the Hon'ble ITAT was right in law in holding that there was no violation u/s.13(1)(b) of the Income Tax Act, 1961 irrespective of the fact that the recipient trust is established for the welfare of a particular religious community?

3. Whether on the facts and in the circumstances of the case, the appellate Tribunal is right in not appreciating that standard assets are considered as performing and recoverable assets and are not in the nature of bad debts and hence the provision created for standard assets is not allowable as deduction under Section 36(I)(viia) of the Income Tax Act, 1961?

4. Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that there was no violation u/s.13(1)(b) of the Income Tax Act, 1961 without appreciating the fact that there is a complete failure on the part of the assessee to accumulate and invest the funds in terms of the provisions of Section 11(5) of the I.T.Act?

https://www.mhc.tn.gov.in/judis

2. It is brought to our notice by the learned Standing Counsel for the

appellant Revenue that in the instant case, as per the CBDT's Circular No.9 of

2024 dated 17.09.2024 the tax effect is said to be less than the monetary limit

imposed and therefore, the appeal can be disposed of, keeping the substantial

questions of law raised in this appeal open for adjudication at a later point of

time.

3. Recording the aforesaid submission made by the learned Standing

Counsel for the appellant Revenue, this Tax Case Appeal is dismissed for low

tax effect, keeping open the substantial questions of law for adjudication at

appropriate stage. No costs.

                                                                     (R.S.K.,J.)     (C.S.N.,J.)
                                                                           19.11.2024
                   NCS : Yes/No
                   KST

                   To

                   The Income Tax Appellate Tribunal
                   'C' Bench, Chennai.




https://www.mhc.tn.gov.in/judis

R.SURESH KUMAR, J.

AND C.SARAVANAN, J.

KST

19.11.2024

https://www.mhc.tn.gov.in/judis

 
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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter