Income Tax Appellate Tribunal - Mumbai
Asst Cit 19(3), Mumbai vs Upendra C. Parekh, Mumbai on 4 September, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
"G" Bench, Mumbai
Before Shri P K Bansal, Vice President
and Shri Pawan Singh, Judicial Member
ITA No.3351/Mum/2017
(Assessment Year: 2013-14)
Asst. C.I.T. -19(3) Shri Upendra C. Parekh
Matru Mandir Shop No. 14, Parekh Market
Tardeo Road Vs. 39, Kennedy Bridge
Mumbai 400007 Opera House, Mumbai 004
PAN - ACWPP6762A
Appellant Respondent
Appellant by: Shri V. Vidhyadhar
Respondent by: Shri B.V. Jhaveri
Date of Hearing: 04.09.2017
Date of Pronouncement: 04.09.2017
ORDER
Per P.K. Bansal, Vice President This appeal has been filed by the Revenue against the order of the CIT(A)-29, Mumbai dated 13.02.2014 for A.Y. 2013-14 on the following effective grounds of appeal: -
"1. On the facts and circumstances of the case and in Law, whether the Ld. CIT(A) erred in allowing the claim u/s 54EC of the Act, of making investment in RECL Bonds of Rs.50,00,000/- each in 2 financial years without considering the duly the provisions of the IT Act 1961 that the total exemption allowed is Rs.50 Lacs only and that the second proviso to section 54EC is clarificatory in nature.
2. The Appellant prays that the order of the CIT(A) on the above ground be set aside and that of the Assessing Officer be restored.
2. The brief facts of the case art ht the assessee being an individual filed the return of income on 30.07.2013 declaring total income of Rs.58,60,850/-. The AO noted that the assessee received capital gains of 2 ITA No. 3351/Mum/2017 Shri Upendra C. Parekh Rs.7,65,20,244/- from sale of tenancy rights during the year under consideration. The assessee claimed deduction under section 54EC amounting to Rs. 1 crore from the investment in RECL Bonds. The investment of Rs.50 lakhs each were made in the month of March 2013 and May, 2013 falling within the stipulated period of six months but in two different financial years. The AO disallowed Rs.50 lakhs under section 54EC as in his opinion the deduction under section 54 EC by making an investment cannot exceed Rs.50 lakhs in the assessment year. The assessee went in appeal before the CIT(A). Relying on the decisions of various Tribunals and after interpreting the provisions of Section 54EC the CIT(A) allowed the ground of appeal of the assessee and directed the AO to allow the deduction under section 54EC amounting to Rs.1 crore. Aggrieved by the order of the CIT(A), the assessee is in appeal before us.
3. We have heard the rival submissions and carefully considered the same. We noted that this issue is duly covered in favour of the Assessee by the decision of the Bangalore Bench in case of Vivek Jairazbhoy Vs. Dy. Commissioner of Income-tax, ITA No. 236/Bang/2012 and Ahmedabad Bench in the case of Aspi Ginwala, Shree Ram Engg. & Mfg. Industries Vs. Asst. Commissioner of Income-tax, 20 taxmann.com 75 (Ahd.). In the case of Aspi Ginwala, the co-ordinate bench has held as under: -
"7. We have heard both the parties and perused the records and find that the assessee and his brother Shri Rustom Ginwala sold a property on 22-10-2007 for Rs. 6.21 Crores. The assessee and his brother had 50% share in this property. The assessee made investment of Rs. 50 lakhs on 31 - 12-2008 in REC Bonds and Rs. 50 lakhs on 26-05-2008 in NHAI Bonds and claimed exemption of Rs. 1 Crore u/s 54EC of the Act. The investment in REC Bonds was allowed by the AO as it was within the time limit of six months prescribed in section 54EC of the Act, while the investment in NHAI Bonds which was made only on 26-05-2008 was not allowed as according to the lower authorities the assessee is only entitled for exemption u/s 54EC upto Rs. 50 lakhs only. The assessee's case, however, is that as per the proviso to section 54EC, investment made on or after 1st April, 2007 in the Long Term Specified Asset by an assessee during any financial year should not exceed Rs. 50 lakhs. The assessee's case is that since the property was sold on 22-10-2007 he could have invested in eligible investment within six months i.e. on or before 21-04-2008 in order to avail exemption u/s 54EC of the Act. There is no dispute about Rs. 50 lakhs 3 ITA No. 3351/Mum/2017 Shri Upendra C. Parekh invested on 31-12-2007 in REC Bonds. The dispute is only about further investment of Rs. 50 lakhs in NHAI Bonds made on 26-05-2008. Since six months in this case involves two financial years, the assessee's case is that if he had deposited another Rs. 50 lakhs from 1st April, 2008 to 21- 04-2008, he was entitled for exemption u/s 54EC of the Act. As during this period from 01-04-2008 to 26-05-2008 subscription in eligible investment was closed, the investment made by the assessee on 26-05-2008 i.e. 1st day of the reopening of the subscription of eligible investment in NHAI Bonds should be treated in time. There is also no dispute about the fact that subscription to the eligible investment was closed during the period 01-04-2008 to 26-05-2008. The dispute which remains to be decided by us in this case is whether as per the provisions of section 54EC the assessee is entitled for exemption of Rs. 1 Crore as six months period for investment in eligible investment involves two financial years. If the answer to this question is "yes", whether investment made by the assessee on 26-05- 2008 beyond six months period is eligible for exemption in view of the fact that no subscription for eligible investment was available to the assessee from 1st April, 2008 to 26-05-2008.
8. While going through the proviso of section 54EC, we find that the proviso to section reads as under. -
"[Provided that the investment made on or after the 1st Day of April, 2007 in the long term specified asset by an assessee during any financial year does not exceed fifty lakh rupee]"
It is clear from this proviso that where assessee transfers his capital asset after 30th September of the financial year he gets an opportunity to make an investment of Rs. 50 lakhs each in two different financial years and is able to claim exemption upto Rs. 1 Crore u/s 54EC of the Act. Since the language of the proviso is clear and unambiguous, we have no hesitation in holding that the assessee is entitled to get exemption upto Rs. 1 Crore in this case. This view of ours gets support from the following finding of the Hon'ble Supreme Court in the case of IPCA Laboratory Ltd. v. Dy. CIT[2004] 266 ITR 521 /135 Taxman 594 (SC), wherein it has been held by the Hon'ble Supreme Court that -
"even though a liberal interpretation has to be given to such a provision the interpretation has to be as per the wording of the section. If the wording of the section is clear, then benefits which are not available cannot be conferred by ignoring or misinterpreting words in the section"
Here the situation is reverse. Since the wording of the proviso to section 54EC is clear, the benefits which are available to the assessee cannot be denied. In view of above, it is hereby held that the assessee is entitled for exemption of Rs. 1 crore as six months' period for investment in eligible investments involved is two financial years.
9. Now, coming to the second aspect of the matter, whether investment of Rs. 50 lakhs made in NHAI Bonds on 26-05-2008 can be 4 ITA No. 3351/Mum/2017 Shri Upendra C. Parekh considered to be made within six months period as per the proviso to sec. 54EC, we find that the assessee was to make investment in such Bonds between 01-04-2008 to 21-04-2008. There is no dispute about the fact that subscription of eligible Bonds was closed during this period till 26-05-2008 and on the 1st day of the reopening of the subscription, the assessee made this investment. Under the circumstances, we are of the considered opinion that the assessee was prevented by sufficient cause which was beyond his control in making investment in these Bonds within the time prescribed. We further find that various judicial authorities have taken a view that exemption should be granted in such cases where there is a delay in making investment due to non-availability of the bonds and have held that it is a reasonable cause and the exemption should be granted. In the case of Ram Aganval v. Jt. CIT [2002] 81 ITD 163 (Mum), it has been held as under:
"In regard to claim of exemption under section 54F we may mention that it is found by the learned CIT(A) that the bank was closed on 31 -8-1995 on account of strike as certified by the officials of the concerned bank. From the certification given by the bank officials, the assessee had approached the bank officials with the cheque for the amount of deposit on 30-8-1995. The assessee remained unable to obtain receipt on 31-8-1995 due to bank strike and the cheque was cleared on 1-9-1995. In this view of the situation, it can well be said that the deposit of the assessee was in accordance with the provisions of statute as on the last date i.e. the 31-8- 1995, the deposit could not be made due to the reason which was beyond the control of the assessee particularly in view that the efforts were made by the assessee a day prior to last date to deposit the requisite amount in the bank to make him entitle for exemption under sec 54F. As mentioned earlier, this position has also been accepted by the learned CIT(A). Therefore, we direct the Assessing officer to allow the necessary exemption to the assessee.
Before parting we may observe that section 54F is a beneficial provision to encourage assessee to invest in house properties, Keeping in mind the above object behind the insertion of section 54F and considering the fact that the assessee was not at fault in not depositing the amount before 31-8- 1995, we hold that the deposit made on 1-9-1995 satisfies the condition laid down in section 54F of the Act." Since no contrary decision was cited on behalf of the Revenue, we are left with no option but to hold that the investments made by the assessee on 26-05-2008 beyond six months is eligible for exemption in view of the fact that no subscription for eligible investment was available to the assessee from 1st April, 2008 to 26-05- 2008.
10. In the result, both the appeals are allowed."
4. We have also noted that subsequently, a contrary view has been taken by Jaipur bench in Asst. Commissioner of Income-tax vs. Raj Kumar Jain & Sons (HUF), 19 taxmann.com 27 (Jp.). Subsequent to that decision, 5 ITA No. 3351/Mum/2017 Shri Upendra C. Parekh the Bangalore bench in the case of Vivek Jairazbhoy Vs. Dy. Commissioner of Income-tax vide order dated 14.12.2012 took view in favour of the assessee. From the provisions of Sec. 54EC we noted that the limit of Rs. 50,00,000/- as given under the proviso is per person per financial year. The plain reading of the section as well as the proviso clearly suggests the same interpretation. There is no ambiguity in the interpretation. Had there been an intention of the legislature to restrict the exemption to Rs.50,00,000/-, the legislature would have provided the embargo in this regard. Restriction relates only to the investment made in any financial year by the assessee. Making of the investment is a condition for availing of the exemption. Condition for availing of the exemption requires that the investment can be made within a period of 6 months. If 6 months falls within a different financial year, as has happened in this case, in our opinion, this Tribunal cannot add the embargo that the assessee cannot make the investment to avail of the exemption under Section 54EC in the different financial year if he had already made the investment in the financial year in which the capital asset is transferred. In our opinion, the language of Section 54EC is clear and unambiguous and it leads to the interpretation that the assessee can make the investment in two different financial years provided in a financial year the investment made did not exceed Rs.50,00,000/-. We have also gone through the circular no. 3/2008 dtd. 12.3.2008 issued by the CBDT being an explanatory note on the provisions relating to direct taxes in Finance Act, 2007. In para 28.2 thereof the reason for it to set the limit on the quantum of the investment by a person in a financial year are given as under :
"28.2 The quantum of investible bonds issued by NHAI and REC being limited, it was felt necessary to ensure that the benefit was available to all the investors. For this purpose, it was necessary to ensure that the limited number of bonds available for subscription is also available for small investors. Therefore, with a view to ensure equitable distribution of benefits amongst prospective investors, the government decided to impose a ceiling on the quantum of investment that could be made in such bonds. Accordingly, the said section has been amended so as to provide for a ceiling on investment by an assessee in such long-term specified assets. Investments in such 6 ITA No. 3351/Mum/2017 Shri Upendra C. Parekh specified assets to avail exemption under Section 54EC, on or after 1st day of April, 2007 will not exceed fifty lakh rupees in a financial year."
From this circular also, it is apparent that the Government only intended to restrict the investment in a particular financial year and accordingly has fixed the limit of Rs. 50,00,000/- as permissible limit in a particular financial year. The Government did not intend to restrict the maximum amount of exemption permissible under Section 54EC. Legislature in our opinion has consciously used the words "in a financial year" in the proviso to Sec. 54EC of the Act. If the legislature wanted to restrict the exemption itself to Rs. 50,00,000/-, it could have have simply dispensed with using the words 'in a financial year'. The Hon'ble Supreme Court while deciding the case of Vikrant Tyres Ltd. Vs. First ITO, 274 ITR 821 laid down law of interpretation of the statute by holding therein as under :
"It is settled principle of law that the courts while construing Revenue Acts have to give a fair and reasonable construction to the language of a statute without leaning to one side or the other, meaning thereby that no tax or levy can be imposed on a subject by an Act of Parliament without the words of the statute clearly showing an intention to lay the burden on the subject. In this process, the courts must adhere to the words of the statute and the so called equitable construction of those words of the statute is not permissible. The task of the court is to construe the provisions of the taxing enactments according to the ordinary and natural meaning of the language used and then to apply that meaning to the facts of the case and in that process if the tax payer is brought within the net he is caught, otherwise he has to go free."
5. Even in the case of CIT vs. Vegetable Products Ltd., 88 ITR 192 the Hon'ble Supreme Court has taken view that if there are two views possible, the view favourable to the subject should be taken. We also noted that the second proviso has been inserted in section 54EC sub-section (1) w.e.f. 01.04.2005 which reads as under: -
Provided further that the investment made by an assessee in the long-term specified asset, from capital gains arising from transfer of one or more original assets, during the financial year in which the original asset or assets are transferred and in the subsequent financial year does not exceed fifty lakh rupees.
This proviso has been inserted to take care of the situation as in this case but this proviso is not retrospective and came into effect from 01.04.2005.7 ITA No. 3351/Mum/2017
Shri Upendra C. Parekh Therefore, this amendment, in our view, will not come to the rescue of the Revenue.
6. In view of the aforesaid discussion, we are of the view that no interference is called for in the order of CIT(A) and CIT(A) has rightly deleted the addition made by the Assessing Officer. We, accordingly, dismiss the appeal filed by the Revenue.
Order pronounced in the open court on 4th September, 2017.
Sd/- Sd/-
(Pawan Singh) (P.K. Bansal)
Judicial Member Vice President
Mumbai, Dated: 4th September, 2017
Copy to:
1. The Appellant
2. The Respondent
3. The CIT(A) -29, Mumbai
4. The CIT - 19, Mumbai
5. The DR, "G" Bench, ITAT, Mumbai
By Order
//True Copy//
Assistant Registrar
ITAT, Mumbai Benches, Mumbai
n.p.
8 ITA No. 3351/Mum/2017
Shri Upendra C. Parekh
S.No. Details Date Initials Designation
1 Draft dictated on 04.09.17 Sr. PS/PS
2 Draft placed before author 04.09.17 Sr. PS/PS
Draft proposed & placed before
3 JM/AM
the Second Member
Draft discussed/approved by
4 AM/AM
Second Member
Approved Draft comes to the
5 Sr. PS/PS
Sr. PS/PS
6 Kept for pronouncement Sr. PS/PS
7 File sent to Bench Clerk Sr. PS/PS
Date on which the file goes to
8
Head Clerk
9 Date on which file goes to A.R.
10 Date of Dispatch of order
Dictation pad attached