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 1, Cited by 2]

Income Tax Appellate Tribunal - Ahmedabad

Shri Dhansukhbhai G. Shah, (Huf),, Vapi vs The Acit, Vapi Circle,, Vapi on 19 September, 2017

                                                                           ITA No.1237/Ahd/2014
                                                                       Assessment Year : 2006-07

                                                                                       Page 1 of 3



                   IN THE INCOME TAX APPELLATE TRIBUNAL
                      AHMEDABAD 'D' BENCH, AHMEDABAD

               [Coram: Pramod Kumar, AM and Mahavir Prasad, JM]

                               ITA No.1237/Ahd/2014
                             Assessment Year: 2006-07

Dhansukhbhai G Shah (HUF),                             ..............................Appellant
Near Customs Office,
Vapi - Daman Road,
Vapi.
[PAN : AAPHS 6063 O]

Vs.

Assistant Commissioner of Income Tax,
Vapi Circle, Vapi.                                      ............................Respondent

Appearances by:
Hardik Vora for the appellant
V.K. Singh for the respondent

Date of concluding the hearing : 12.07.2017
Date of pronouncing the order : 19.09.2017

                                  O   R   D   E   R


Per Pramod Kumar, AM:

1. This appeal, filed by the assessee against learned CIT(A)'s order dated 13th March, 2014, in the matter of penalty under section 271(1)(c) of the Income Tax Act 1961, for the assessment year 2006-07. The grievances raised are as follows :-

"1. On the facts and in circumstances of the case as well as law on the subject, the learned Commissioner of Income tax (Appeals) has erred in confirming penalty u/s.271(1)(c) of the act of Rs.5,87,330/-.
2. It is prayed that above penalty levied by Assessing Officer and confirmed by Commissioner of Income Tax (Appeals) may please be deleted."

2. To adjudicate on the above grievances, a few material facts need to be taken note of. During the course of scrutiny assessment proceedings, the Assessing Officer ITA No.1237/Ahd/2014 Assessment Year : 2006-07 Page 2 of 3 noticed that the fair market value as on 01.04.1981, in respect of a piece of land sold by the assessee, was taken at Rs.8,28,780/- but the assessee has not been able to prove the same "with evidences of sale instances". The Assessing Officer thus substituted the fair market value as on 01.04.1981, on the basis of comparable sale instances, at Rs.2,82,038/-. The taxable capital gains were, accordingly, recomputed. It was in this backdrop that as against returned taxable capital gain of Rs.16,00,000/- the Assessing Officer brought to tax capital gains at Rs.60,98,301/-. The matter did not rest there. The Assessing Officer also imposed the concealment penalty under section 271(1)(c) which has been confirmed by the learned CIT(A). The assessee is in further appeal before me.

3. We have heard the rival submissions, perused the material on record and duly considered facts of the case in the light of the applicable legal position.

4. We find that the only basis of fair market value of land as on 01.04.1981 is comparable sale instances registered with the authorities. It is a well known fact that at that point of time, i.e. late seventies and early eighties, use of unaccounted monies was so rampant in real estate transactions that registration value seldom provided safe and reasonable basis of real estate. In the case of Dilip N. Shroff vs. JCIT [(2007) 291 ITR 519 (SC)], Hon'ble Supreme Court was dealing with a case in which fair market value as on 01.04.1981, as per registrar's records, of a property was Rs.1,44,92,907/- but the market reports, based on rates published in 'Accommodation Times' was Rs.2,52,00,000/-. The huge variations between value at which sales were recorded and the market prices were thus, more often than not, a ground reality. There is nothing more than sale instances to substantiate the stand taken by the Assessing Officer. While these sale instances may or may not be sufficient basis for making quantum addition in the cost of acquisition, which is anyway not our concern at present. These inputs per se cannot constitute legally sustainable foundation for the impugned concealment penalty under section 271(1)(c). In this backdrop, we are of the considered view that impugned penalty, which rests on the reliability of registration value of property as on 01.04.1981, was not really justified. We, therefore, delete the impugned penalty.

ITA No.1237/Ahd/2014

Assessment Year : 2006-07 Page 3 of 3

5. In the result, the appeal is allowed. Pronounced in the open court today on the th 19 day of September, 2017.

          Sd/-                                                              Sd/-
Mahavir Prasad                                                     Pramod Kumar
(Judicial Member)                                              (Accountant Member)

Ahmedabad, the 19 th day of September, 2017

PBN/*

Copies to:       (1)   The appellant
                 (2)   The respondent
                 (3)   Commissioner
                 (4)   CIT(A)
                 (5)   Departmental Representative
                 (6)   Guard File
                                                                                   By order

TRUE COPY
                                                                    Assistant Registrar
                                                          Income Tax Appellate Tribunal
                                                       Ahmedabad benches, Ahmedabad