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 15, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Prasang Steels Ltd. , Delhi vs Assessee on 30 July, 2010

        IN THE INCOME TAX APPELLATE TRIBUNAL DELHI 'F' BENCH
           BEFORE SHRI U.B.S. BEDI, JM & SHRI A.N. PAHUJA, AM

                                  ITA no.4258/Del/2010
                               Assessment Year:2007-08

M/s Prasang Steels Ltd.,            V/s.      Income Tax Officer,
14, Gian Park,                                W ard- 14(3),Room no.
Delhi-110051                                  218,CR Building,
                                              New Delhi-110001
                              [PAN: AAACP 4514 H]
(Appellant)                                       (Respondent)

             Assessee by           Shri Virendra Kumar,AR
             Revenue by            Shri Rohit Garg,DR

                 Date of hearing                       19-01-2012
                 Date of pronouncement                 25-01-2012


                                       ORDER

A.N.Pahuja:- This appeal filed on 16.09.2010 by the assessee against an order dated 30.07.2010 of the learned CIT(A)-XVII, New Delhi, raises the following grounds:-

1. "That the Hon'ble CIT(A)-XVII has not disposed ground No.1 of grounds of appeal placed before him, "That on the basis of facts and circumstances it cannot be concluded that the appellant could have sold the factory land at a price determined by the Assessing Officer and hence enhancement in the value of consideration for calculation of long term capital gain resulting from capital assets is wrong and bad in law."
2. That the Hon'ble CIT(A)-XVII has not disposed ground No.3 of grounds of appeal placed before him "That the findings of the Assessing Officer for the valuation are arbitrary whereas the material available on record has been ignored hence consequential additions deserves to be deleted."
3. That the Hon'ble CIT(A)-XVII has not disposed ground No.4 of grounds of appeal placed before him "That on the basis of facts and circumstances of the case the addition of

2 ITA no.4258/Del./2010 long term capital gain into the income of the assessee is incorrect and wrong and not permissible under the law."

4. That the Commissioner Appeals has erred holding that the provisions of section 50C(2) are applicable to the appellant company.

5. Your appellant craves leave to add, alter, amend or withdraw any of the grounds of appeal at the time of hearing."

2. Facts, in brief, as per relevant orders are that return declaring income of ``1,51,012/- filed on 08.10.2007 by the assessee, trading in DEPB licenses, was selected for scrutiny with the service of a notice u/s 143(2) of the Income-tax Act, 1961 (hereafter referred to as the Act). During the course of assessment proceedings, the Assessing Officer (A.O. in short) noticed that the assessee sold immovable property i.e. a factory shed for a consideration of ``25 lacs while stamp duty was paid on an amount of ``46,72,000/- in terms of sale deed executed on 14th August, 2007 in pursuance to an agreement to sell dated 8th January, 2007. The AO noticed that the assessee received an amount of ``4 lacs during the year under consideration while the remaining amount was received on execution of sale deed on 14th August, 2007. Since the stamp duty was paid on sale consideration determined at ``46,72,000/- in terms of the aforesaid sale deed dated 14th August, 2007, the AO added an amount of ``10,99,885/- (`46,72,000 - `35,72,115) as long term gain instead of loss of ``10,72,115/- returned by the assessee.

3. On appeal, the learned CIT(A) upheld the findings of the AO in the following terms:-

"3. I have carefully considered the submission made by the appellant and perused the assessment order passed by the AO. It is seen that the appellant entered into agreement to sale on 8.1.2007.It has been submitted by the Ld. AR that the appellant handed over the possession to the buyer on the date of agreement itself. Thus, admittedly the possession was handed over on 8.1.2007 itself during the assessment year under consideration.
3 ITA no.4258/Del./2010 The sale consideration as per this agreement was Rs.25 lacs. But the value of land for the purposes of stamp valuation was taken at Rs.46,72,000/- and the appellant paid a stamp duty of Rs.4,39,200/-.The Value of Rs.46,72,000/- adopted by the stamp valuation authority was not challenged by the appellant in any proceedings. Thus, the appellant has admitted that the market value of Rs.46,72,000/- adopted for the purposes of stamp valuation was correct. The appellant himself has submitted that it is the date of agreement which is important for recognizing a transaction and not the date of completion or execution of promise which gives creation of transaction in the eyes of law .In this regard, it will be relevant to reproduce the provisions of section 50C of the Act as under:
"[ 50C.Special provision for full value of consideration in certain cases (1) Where the consideration received or accruing as a result of the transfer by an assessee of a capital asset, being land or building or both, is less than the value adopted or assessed or assessable by any authority of a State Government (hereafter in this section referred to as the "stamp valuation authority") for the purpose of payment of stamp duty in respect of such transfer, the value so adopted or assessed or assessable shall, for the purposes of section 48, be deemed to be the full value of the consideration received or accruing as a result of such transfer."

A glance at the section 50C makes it clear that it is special provision for taking the full value of consideration in certain cases of transfer of property. It is a deeming provision which makes it mandatory to adopt the value of consideration which has been adopted or assessed by the stamp valuation authority for the purpose of computing the capital gains. The Ld. AR vide his written submission has admitted that the assessee had relinquished its right in the property on the basis of Agreement to sell, therefore, the appellant considered it to be the matter covered under section 2(47) of the I.Tax Act for the financial year 2006-07 relevant to the assessment year 2007-08 and considered it the transaction falling under the head income from capital Gain. Once it has been admitted that the transaction was completed on 08.01.2007 itself i.e. the date on which agreement to sale was executed ,possession was also handed over the same day and registration of the sale deed was only a formality, the appellant cannot claim that provisions of section 50C will not be applicable because the sale deed was executed next year. Therefore, I do not find any merit in the submission of the Ld. AR. Regarding the Ld. AR's submission that the AO should have referred the valuation of the property to the valuation officer u/s 50C(2), the said section does not make 4 ITA no.4258/Del./2010 reference mandatory. The legislature has used the word 'may' which indicates that the AO may make a reference to the valuation officer. However, the appellant's case is covered by the provisions of sub-section-1 of section 50C.Therefore, there was no need for the AO to refer the valuation of the property to the valuation officer. Hence, the contention of the appellant are rejected. In view of the above discussion, I am of the considered opinion that the AO was justified in making the addition. The additions made by the AO are confirmed. These grounds of appeal are rejected."

4. The assessee is now in appeal before us against the aforesaid findings of the ld. CIT(A). At the outset, the ld. AR on behalf of the assessee submitted that the AO was not justified in adopting sale consideration of ``46,72,000/- in terms of sale deed executed on 14th August, 2007 falling in the period relevant to the assessment year 2008-09, in the year under consideration. To a query by the Bench, as to whether capital gains are assessable in the period falling in the AY 2008-09, the ld. AR replied that the registration having not been done , the provisions of sec. 50C were not applicable in the year under consideration and the assessment for the AY 2008-09 was completed u/s 143(1) of the Act. While referring to amendment to the provisions of section 50C of the Act by the Finance Act, 2009 w.e.f 1.10.2009, the ld. AR added that the amended provisions were not applicable in the year under consideration.On the other hand, the ld.DR while carrying us through page 40, 41 and 46 of the paper book as also the impugned order submitted that either the impugned order should be upheld or suitable directions should be issued for assessing the capital gains in the AY 2008-09.The ld. DR pointed out that there is nothing to suggest that the possession was also given at the time of entering in to agreement to sell. In his rejoinder, the ld. AR submitted that despite request made by the assessee, the AO did not refer the matter to the valuation officer .Therefore, the assessee submitted valuation report of the registered valuer. Since the transaction was complete in the year under consideration and possession was also given, capital gains are assessable in the year under consideration. However, to a query by the Bench in the context of various clauses in the agreement to sell dated 8.1.2007 as also clause 3 & 5 of the sale deed dated 14.8.2007, the ld. AR did not refer 5 ITA no.4258/Del./2010 us to any document ,suggesting handing over of possession in the year under consideration. Instead, the ld. AR on behalf of the assessee referred to decisions in the case of Union of India Vs. Chaman Lal ,AIR 1957 SC 652; Carton Hotel Private Ltd. vs. ACIT dated 14.11.2008 and Meghraj Baid vs. ITO dated 14.2.2008 reported in TTJ and mentioned in the impugned order.

5. We have heard both the parties and gone through the facts of the case. As is apparent from the aforesaid facts, the AO ,without recording any findings as to when the transaction of sale of aforesaid immovable property was completed or when the possession of the said property was handed over and without even referring to provisions of the section 50C of the Act, added the amount of ``10,99,885/-,adopting sale consideration of 46,72,000/-.On appeal, the ld. CIT(A) without even referring to any evidence as to when the possession of immovable property was actually handed over to the buyer, accepted the submissions of the assessee that possession was handed over at the time of entering in to agreement to sell on 8.1.2007 and brought to tax long term capital gains in terms of provisions of sec. 50C of the Act. The ld. CIT(A) did not even refer to the relevant terms and conditions in the agreement to sell dated 8.1.2007 or sale deed dated 14.8.2007. Here we may have a look at the relevant clauses in the agreement to sell dated 8th January, 2007 entered into with Shri Sanjeev Mehndiratta ,wherein, inter alia, it is mentioned as under:-

"Whereas the first party seller will execute the sale deed in favour of the second party (Purchaser) with in the period of 3 months failing which he will return the amount of an advance with interest @12% per annum immediate without any excuse and he further agreed to give possession of the above said land immediately after execution of sale deed in favour of second party (Purchaser) on basis of "as is where is"

Whereas the second party (purchaser) is agreed to pay the remaining amount of ``21.00 lacs to the first party at the time of execution of the sale deed by Demand Draft before the sub- registrar of Gohad Distt. Bhind where sale deed has to be registered and executed. He further agreed that he will always ready to get executed the sale deed on his part failing which this 6 ITA no.4258/Del./2010 agreement to sale will not be in force and the amount of an advance will be returned by first party to second party with deduction 25% of amount of advance."

5.1 Now why the assessee did not adhere to the aforesaid terms and conditions and why the amount of advance of `4 lacs was not refunded to the buyer even when sale deed was not executed within a period of three months, has not been explained before us. Even when the aforesaid clauses were brought to the notice of the ld. AR, he did not reply nor brought to our notice any evidence as to when the possession was actually handed over to the buyer nor adduced any reasons as to non-adherence to the aforesaid terms and conditions of the agreement to sell dated 8.1.2007. In any case, sale deed was executed on 14th August, 2007 with M/s Kashish Rubber Pvt. Ltd. and the relevant clauses in respect of possession of the said property, read as under:

"3. That Vendee shall hereafter be entitled to the exclusive ownership and possession of the sold property and shall be entitled to all transferable and heritable rights in it. The Vendee shall further be fully entitled to sale, mortgage, lease, fits, exchange or in any manner alienate the sold property."

...................................................................................................

"5. That the vendor doth hereby assures and covenants with the vendee that the vendee shall henceforth quietly and peacefully possess, occupy and enjoy the sold property without and denial, demand, interruption or trouble of any kind whatsoever by the Vendor or any person lawfully and equitable claiming under the vendor."

5.2 It is stated in the aforesaid sale deed that the remaining amount of `21 lacs was paid only at the time of execution of the said sale deed. As already stated, neither the ld. CIT(A) in the impugned order nor the assessee before the ld. CIT(A) and even before us adverted to the aforesaid clauses in the agreement to sell and sale deed and nor even the assessee referred us to any evidence regarding the handing over of possession to the buyer. In order to bring the capital asset within the four corners of the provisions of section 45 of the Act, one has to determine whether in the relevant year, there was a transfer of a capital asset. Here we may point out that the provisions of section 53A of the Transfer of 7 ITA no.4258/Del./2010 Property Act, 1882, which was added in the statute book by the Transfer of Property (Amendment) Act, 20 of 1929, was analysed by the Hon'ble Apex court in the case of Nathulal v. Phoolchand, AIR 1970 SC 546, wherein it was held that (page 548) :

"The conditions necessary for making out the defence of part performance to an action in ejectment by owner are :
i. that the transferor has contracted to transfer for consideration any immovable property by writing signed by him or on his behalf from which the terms necessary to constitute the transfer can be ascertained with reasonable certainty ;
ii. that the transferee has, in part performance of the contract, taken possession of the property or any part thereof or the transferee being already in possession continues in possession in part performance of the contract ;
iii. . that the transferee has done some act in furtherance of the contract ; and iv.. that the transferee has performed or is willing to perform his part of the contract.
If these, conditions are fulfilled, then notwithstanding that the contract, though required to be registered, has not been registered or where there is an instrument of transfer, that the transfer has not been completed in the manner prescribed therefor by the law for the time being in force, the transferor or any person claiming under him is debarred from enforcing against the transferee any right in respect of the property of which the transferee has been taken or continued in possession other than a right expressly provided by the terms of the contract."

5.3. Section 53A does not provide that under the circumstances stated therein, a good title passes to the transferee. It only provides that the transferor shall be debarred from enforcing against the transferee and the person claiming under him, any right in respect of the immovable property of which the transferee has taken possession. In addition to a valid title, section 53A recognizes an equitable interest which might accrue to the transferee in the property on the fulfilment of the conditions mentioned therein. Under the Income-tax Act, the recognition of 8 ITA no.4258/Del./2010 conveyance of de facto ownership by way of handing over of possession of the property as per contract and part performance by the transferee without actual conveyance of title, was first time made by the Finance Act, 1987, by amending the definition of section 2(47)(v) of the Act.

6. In the instant case, the agreement to sell was entered in to on 8.1.2007 while the sale deed was executed on 14.8.2007 and registered. There is not even a whisper in the assessment order regarding handing over of the possession while the ld. CIT(A),without even referring to various terms and conditions in the agreement to sell or sale deed ,accepted the submissions of the assessee that possession was handed over on 8.1.2007 itself. However, the aforesaid clauses culled out by us speak otherwise and the ld. AR appearing before us did not refer us to any evidence regarding handing over possession. In these circumstances, especially when the assessee in his grounds of appeal before us contended that the ld. CIT(A) did not adjudicate their ground nos. 1,3 & 4 raised before him while the ld. CIT(A) did not allow any opportunity to the AO nor seems to have undertaken any independent exercise in order to verify the contention of the assessee that possession was handed over on 8.1.2007 and nor even adverted to various terms and conditions in the agreement to sell and sale deed , we consider it fair and appropriate vacate the findings of the ld. CIT(A) and restore the issues raised in various ground nos. 1 to 4 in the appeal before us to his file, with the directions to readjudicate the issues in the light of our aforesaid observations in accordance with law after allowing sufficient opportunity to both the parties, bringing out clearly as to when the possession of aforesaid immovable property was actually allowed to the buyer in the light of aforesaid terms and conditions mentioned the agreement to sell dated 8.1.2007 entered in to with shri Sanjeev Mehndiratta and sale deed executed on 14.8.2007 with M/s Kashish Rubber Pvt. Ltd.. With these directions, ground nos. 1 to 4 in the appeal are disposed of, as indicated hereinbefore.

7. No additional ground having been raised before us in terms of residuary ground no.5 in the appeal, accordingly, this ground is dismissed.

9 ITA no.4258/Del./2010

8. No other submission or argument was made before us.

9. In the result, appeal is allowed but for statistical purposes.


                   Order pronounced in Open Court


       Sd/-                                                Sd/-
  (U.B.S. BEDI)                                     (A.N. PAHUJA)
JUDICIAL MEMBER                                 ACCOUNTANT MEMBER



Copy of the Order forwarded to:-

     1.   Income Tax Officer, W ard 14(3), New Delhi.
     2.   M/s Prasang Steel Ltd.,14, Gian Park, Delhi-51
     3.   CIT(A)-XVII, New Delhi.
     4.   CIT concerned.
     5.   DR, ITAT,'F' Bench, New Delhi
     6.   Guard File.
                                                                        BY ORDER,

                                                             Deputy/Asstt.Registrar
                                                                       ITAT, Delhi