2000 INSC 1258 SUPREME COURT OF INDIA Commissioner of Income-tax Vs. Programme for Community Organisation (S.P.Bharucha and Ruma Pal JJ.) 28.11.2000 ORDER The Text below is only a summarized version of the order pronounced Whether amount of grant of exemption of twenty five percent should be income of trust or it should be included its total income. Charitable or religious trust is entitled to accumulate twenty five percent of its income derived from property held under trust.