Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 4]

Income Tax Appellate Tribunal - Ahmedabad

Ahmedabad Urban Development Authority ... vs The Cit (Exemption),, Ahmedabad on 16 December, 2019

                  आयकर अपील य अ धकरण, अहमदाबाद यायपीठ
                IN THE INCOME TAX APPELLATE TRIBUNAL,
                        '' C'' BENCH, AHMEDABAD

      BEFORE SHRI MAHAVIR PRASAD, JUDICIAL MEMBER
                          And
        SHRI WASEEM AHMED, ACCOUNTANT MEMBER

                   आयकर अपील सं./ITA No. 978/AHD/2017
                      नधारण वष/Asstt. Year: 2012-2013

     Ahmedabad Urban Development Authority,               C.I.T(Exemption),
     Sardar Vallabhbhai Patel Bhavan,,            Vs.     Ahmedabad.
     Ashram Road,
     Usmanpura,
     Ahmedabad-380014.


     PAN: AAALA0233B




                (Applicant)                             (Respondent)


    Assessee by         :                 Shri S.N. Soparkar, &
                                          Shri Bandish Soparkar, A.Rs
    Revenue by          :                 Shri O.P. Sharma CIT. D.R

सुनवाई क तार ख/ Date of Hearing               :   09/10/2019
घोषणा क तार ख /Date of Prono uncement: 16/12/2019



                                आदेश /O R D E R

PER WASEEM AHMED, ACCOUNTANT MEMBER:

The captioned appeal has been filed at the instance of the Assessee against the order of the Learned Commissioner of Income Tax, Ahmedabad dated 10/03/2017 (in short "Ld.CIT(A)") arising in the matter of assessment order passed under s.263 of the Income Tax Act, 1961 (here-in-after referred to as "the Act") dt.16/03/2016 relevant to the Assessment Year 2012-2013.

ITA no.978/AHD/2017 Asstt. Year 2012-13 2 The assessee has raised the following grounds of appeal.

1. Ld. CIT erred in law and on facts invoking provisions of sec. 263 of the Act seeking to revise order passed u/s 143 (3) of the Act holding it as erroneous & prejudicial to the interest of revenue. The order of CIT directing AO.to make denovo assessment in the case of the appellant is unjust, untenable & against principles of Natural Justice.

2. Ld. CIT erred in law and on facts directing AO to frame fresh assessment by setting aside scrutiny assessment order granting adjustment of excess of expenditure against income of succeeding years is erroneous & unlawful.

3. Ld. CIT erred in law and on facts to hold the assessment order erroneous & prejudicial to the interest of revenue ignoring binding Jurisdictional High Court as well CBDT Circular but opting to follow decision of Delhi ITAT. The appellant craves leave to add, amend, alter, edit, delete, modify or change all or any of the grounds of appeal at the time of or before the hearing of the appeal.

2. The only issue raised by the assessee is that the learned CIT erred in holding the assessment framed under section 143(3) of the Act as erroneous insofar prejudicial to the interest of revenue.

3. The facts in brief are that the assessee is a trust and autonomous body governed under the provisions of the Gujarat Town Planning and Urban Development Act 1976. The assessee is engaged in infrastructure activities such as construction of roads, bridges, drainage system, water connection etc. for the benefit of public at large. The assessee is also registered under section 12AA of the Act. The assessee filed its return of income declaring total income at Rs. NIL dated 18 September 2012. Subsequently the case of the assessee was selected under scrutiny and accordingly the assessment was framed under section 143(3) of the Act at the total income of ₹ 1,98,48,79,000.00 3.1 Subsequently, the learned CIT observed that the AO in the assessment order made the disallowance of the carry forward losses to the tune of ₹ 2,77,29,078.00 but the same remained to be added back to the total income of the assessee. Accordingly the learned CIT proposed the assessment order as erroneous and prejudicial to the interest of revenue by issuing show cause notice to the assessee vide letter dated 2 March 2017.

ITA no.978/AHD/2017 Asstt. Year 2012-13 3

4. However, the learned AR for the assessee at the time of hearing before us submitted that the assessment order framed by the AO under section 143(3) of the Act dated 16 March 2015 has been set aside by this tribunal to the AO for fresh adjudication in accordance with the law vide ITA No. 1422/AHD/2017 order dated 9 October 2017.

4.1 Accordingly, the learned AR before us claimed that the order framed under section 263 of the Act holding the assessment order as erroneous insofar prejudicial to the interest of revenue becomes infructuous.

5. On the other hand, the learned DR agreed with the contention of the learned AR for the assessee.

6. We have heard the rival contentions of both the parties and perused the materials available on record. Admittedly, the assessment order framed under section 143(3) of the Act dated 16 March 2015 has been set aside to the file of the AO for re-adjudication as per the provisions of law as submitted by the learned AR for the assessee as discussed above. The relevant extract of the order is reproduced as under:

4. We have duly considered rival contentions and gone through the record carefully.

We find that the Hon'ble High Court has reversed the order of the Tribunal passed in earlier assessment years. Hon'ble High Court has held that proviso to section 2(15) of the Act will not applicable upon the assessee and thus entitles the assessee for exemption under section 11 of the Act. The concluding paragraph of the Hon'ble High Court's decision reads as under:

"15.1 Applying the aforesaid decision to the facts of the case on hand and the object and purpose for which the assessee is established/constituted under the provisions of the Gujarat Town Planning Act and collection of fees and cess is incidental to the object and purpose of the Act, even the case would not fall under the second part of proviso to section 2(15) of the Act.
15.2 Considering the aforesaid facts and circumstances of the case, we are of opinion that the learned Tribunal has committed a grave error in holding the activities of the assessee in the nature of trade, commerce or business and consequently holding that the proviso to section 2(15) of the Act shall be applicable and therefore, the assessee is not entitled to exemption under section 11 of the Act. For the reasons stated above, it is held that the proviso to section ITA no.978/AHD/2017 Asstt. Year 2012-13 4 2(15) of the Act shall not be applicable so far as the assessee-AUDA is concerned and as the activities of the assessee can be said to be providing general public utility services, the assessee is entitle to exemption under section 11 of the Act. Both the questions are therefore, answered in favour of the assessee and against the Revenue.
In view of the above and for the reasons stated above, the impugned order passed by the learned Tribunal in respective appeals for differ assessment year are hereby quashed and set aside. Accordingly, all these appeals are allowed and answered both the questions in favour of assessee and against the Revenue.
Respectfully following decision of the Hon'ble jurisdictional High Court, we allow these appeals of the assessee and set aside orders of the Revenue authorities below. We restore all these issues to the file of the AO for re-adjudication in accordance with law. The Id.AO shall keep in mind the judgment of the Hon'ble jurisdictional High Court in assessee!s own case in earlier years cited supra. He shall follow this judgment in the manner, as is being followed in earlier years i.e. Asstt.Year 2010-11 and 2011-12.
6. In the result, appeals of the assessee are allowed for statistical purpose.
6.1 In our considered view, the issue involved in the order of learned CIT under section 263 of the Act is dependent on the assessment order to be framed by the AO in accordance to the direction provided by the ITAT as discussed above. Therefore, we hold that the impugned order under section 263 of the Act does not require any separate adjudication at this stage. Accordingly, we conclude that the order framed under section 263 of the Act is infructuous.
7. Hence, the appeal of the assessee is disposed of in terms of the above.
Order pronounced in the Court on 16/12/2019 at Ahmedabad.
                -Sd-                                                              -Sd-
      (MAHAVIR PRASAD)                                               (WASEEM AHMED)
     JUDICIAL MEMBER                                            ACCOUNTANT MEMBER
                                       (True Copy)
Ahmedabad; Dated                 16/12/2019
manish