Income Tax Appellate Tribunal - Pune
Mukesh C. Shah, Pune vs Income-Tax Officer,, Pune on 8 August, 2019
आयकर अपीऱीय अधिकरण "सी" न्यायपीठ पण
ु े में ।
IN THE INCOME TAX APPELLATE TRIBUNAL "C" BENCH, PUNE
BEFORE SHRI R.S.SYAL, VP AND
SHRI PARTHA SARATHI CHAUDHURY, JM
आयकर अपीऱ सं. / ITA No.1707/PUN/2013
नििाारण वषा / Assessment Year : 2009-10
The Income Tax Officer,
Ward 3(2), Pune.
.......अऩीऱाथी / Appellant
बिाम / V/s.
Shri Mukesh Champaklal Shah,
594, Sadashiv Peth,
Laxmi Road,
Pune-411 030.
PAN : ADLPS5231M
......प्रत्यथी / Respondent
प्रत्याक्षेप सं./CO. No. 82/PUN/2014
नििाारण वषा/Assessment Year: 2009-10
(Arising out of ITA No.1707/PUN/2013)
Shri Mukesh Champaklal Shah,
712, Narayan Peth,
Laxmi Road,
Pune-411 030.
PAN : ADLPS5231M
..... प्रत्याक्षेऩक/ Cross objector
बिाम / V/s.
The Income Tax Officer,
Ward 3(2), Pune.
.........प्रत्यथी / Respondent
Assessee by : Shri Sunil Ganoo
Revenue by : Shri Vishwas Munde
2
ITA No. 1707/PUN/2013
CO No.82/PUN/2014
A.Y.2009-10
सुनवाई की तारीख / Date of Hearing : 07.08.2019
घोषणा की तारीख / Date of Pronouncement : 08.08.2019
आदे श / ORDER
PER PARTHA SARATHI CHAUDHURY, JM :
This appeal preferred by the Revenue and cross-objection by assessee emanates from the order of the Ld. CIT(Appeal)-II, Pune dated 28.03.2013 for the assessment year 2009-10 as per the grounds of appeal on record.
2. The brief facts in this case are that the assessee is an individual and carries business of retailer in readymade garments under the name and style of Ambar Collection. The assessee has earned income from the business, commission agency, other sources and capital gain. The assessee filed the return of income declaring total income of Rs.19,27,210/- and the same has been assessed u/s. 143(3) of the Income Tax Act, 1961 (hereinafter referred to as „the Act‟) determining total income of Rs.5,23,10,600/-. During the course of assessment proceedings, the Assessing Officer found that the assessee sold agricultural land which results in long term capital gain and after considering the exemption u/s.54B of the same was worked out to „Nil‟. The Assessing Officer however, held that the profits realized on sale of the land at S. No. 434 at Village Urawade, Tal. Mulshi constituted business income and also denied the exemption claimed u/s.54B of the Act.
3. The Assessee has challenged this treatment of the capital gain before the Ld. CIT(Appeals). A detailed written submission was filed by the assessee before the Ld. CIT(Appeals). The assessee had submitted that the agricultural 3 ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 land sold was not a capital asset within the meaning of Section 2(14) of the Act because it was situated at a distance of more than 10 kms from the limits of municipal corporation and the population of the Village Urawade was less than 10,000 as per the census of 2001 and the land was an agricultural land and was used as such by him. The assessee had filed certificate dated 29.11.2011 issued by the Gramsevak of Grampanchayat Urawade, Dist. Pune claiming that the gains realized on sale of land were exempt from taxation. The assessee has further stated that the Assessing Officer vide Para 11 of the assessment order accepted the fact that the said land is agricultural land and not a capital asset, however, rejected the contention that the gains realized on sale of the said land were exempted from taxation. It is the ground of the Revenue that they are accepting that the land sold as an agricultural land but since no agricultural activities were carried out in the said land and as such deduction u/s.54B could not have been given to the assessee. The assessee had also filed 7/12 extracts, revenue records to show that the land was an agricultural land. The Ld.CIT(Appeals) after considering the detailed submissions of the assessee and assessment order observed that the Assessing Officer has himself admitted that the land to be an agricultural and as mentioned in the 7/12 extracts produced before him. The Assessing Officer has only looked into the quantum of agricultural income mentioned in the return of income by the assessee as decisive factor on the issue instead of conducting any specific enquiry regarding nature and character of the land and also whether agricultural activities were conducted or not as in conformity with Section 54B of the Act. In absence of this exercise, the Assessing Officer did not accept the submissions of the assessee only on the premise that meager agricultural income was shown. The Ld. CIT(Appeals) was, therefore, of the opinion that in absence of any specific enquiry and 4 ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 definite reasons, the Assessing Officer though on one hand accepting the land to be an agricultural land as per 7/12 extract should have conducted an independent enquiry to find out whether agricultural activities were carried out or not before refusing to grant deduction u/s.54B of the Act.
4. The records further demonstrates that the 7/12 extract as produced by the assessee clearly recorded the crops grown in Kharif season such as paddy and fodder grass and some fruit plantation since long which clearly indicated that the land in question was an agricultural land and as recorded in the revenue records and the assessee has been paying the land revenue of the said land from time to time. The Assessing Officer has not been able to bring on record anything contrary to the submissions made by the assessee in this regard to show and justify the stand taken by him. In fact the classification and assessment of land by the Land Revenue Authorities clearly certifies that the land is being used for agricultural purposes. The assessee has placed reliance on the following decisions:
i) CIT Vs. Minguel Chandra Pais (2006) 282 ITR 618 (Bom.)
ii) CIT Vs. Smt. Debbie Alemao (2011) 331 ITR 59 ( Bom.)
5. The Ld. CIT(Appeals) further observed whether a particular land is agricultural land or not is essentially a matter decided on facts. Profit motive in selling the land would not make any difference as decided in Gopal C Sharma Vs. CIT (1994) 209 ITR 946 (Bom.). It is in the light of the guidelines available from the decisions that the Hon‟ble Bombay High Court upheld the findings of the Tribunal in respect of assessee‟s claim that the land was agricultural so that there is no liability for capital gains tax as held in CIT Vs. 5 ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 Minguel Chandra Pais & Others (2006) 282 ITR 618 (Bom.). That for the purposes of wealth tax or capital gains tax or even for the purposes of determination of the character of income from such land as to whether it is agricultural income or not, ultimately it is a question of inference to be drawn from all the facts. One such fact is classification of the land in the revenue records. In the present case, in the 7/12 extracts, it is clearly mentioned the land to be agricultural land and the assessee had been paying revenue on such land. The Hon‟ble Bombay High Court in the case of CIT Vs. Minguel Chandra Pais & Others (supra.) has held that land classified as agricultural land in the land records, subjected to land revenue, the Tribunal has rightly held the same to be an agricultural land. Section 2(14)(iii) of the Act exempts agricultural land from definition of capital assets. In the instant case, since facts clearly demonstrated that the land is an agricultural land and also for the fact that the Assessing Officer has not brought in any cogent material or evidences on record to negate assertions made by the assessee, the Ld. CIT(Appeals) provided relief to the assessee holding that the land in question is not a capital asset and therefore there arises no tax incident.
6. At the time of hearing, the Ld. DR has placed strong reliance on the findings of the Assessing Officer. The Ld. DR placed reliance on the decision of the Co-ordinate Bench of the Tribunal in ITA No.699/PN/2013, ITA No.700/PN/2013 and ITA No.701/PN/2013 for assessment year 2009-10. In these cases, the Tribunal had referred to the decision of the Hon‟ble Bombay High Court in the case of CIT Vs. V.A. Trivedi (1988) 172 ITR 95 ( Bom.) wherein it was held that " to ascertain the true character and nature of the land, it must be seen whether it has been put to use for agricultural purposes for a reasonable span of time, prior to the relevant date and further whether on 6 ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 the relevant date the land was intended to be put to use for agricultural purposes for a reasonable span of time in the future." The Hon‟ble Bombay High Court in the case of Gopal C. Sharma Vs. CIT, 209 ITR 946 (Bom.) has held that " merely because the land was shown as agricultural in the revenue records was held to be not the conclusive test to determine that the land as agricultural land." The Ld. DR vehemently argued that no evidences were brought on record by the assessee to show that agricultural activities were being carried out or the related expenses. Even, agricultural income was very meagere. The Ld. DR maintained in his submissions that the land was neither agricultural land nor any agricultural activities were carried out in that land in order to qualify for deduction u/s.54B of the Act.
7. Per contra, the Ld. AR invited our attention to the facts of the case relied upon by the Ld. DR as herein above mentioned. In that case, as per the 7/12 extracts, the land was Jirayat fallow land i.e. land being not capable of cultivation. However, in this case of the assessee, in the 7/12 extracts, it is clearly pointed out that the land is an agricultural land and even the revenue records shows that the revenue had been payed by the assessee on such land. Therefore, factually the case is substantially different from that of the assessee. In that case referred by the Ld. DR, apart from 7/12 extracts, no other evidences were brought on record and therefore, it was held that 7/12 extracts is not a decisive test in order to determine the nature and character of the land. However, in the case of the assessee, it is clear cut position that the 7/12 extracts directly states the land to be an agricultural land. In such situation, the assessee has placed reliance on the decision of the Hon‟ble Bombay High Court as have been mentioned in the submissions made before the Ld. CIT(Appeals) which also formed the part of the decision taken by the 7 ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 Ld. CIT(Appeals). That further, the Ld. AR emphasized that irrespective of having entire machinery, the Revenue Authority i.e. Assessing Officer has not conducted any specific enquiry nor has brought in any evidence on record to negate the assertions made by the assessee. The Assessing Officer has simply rejected the submissions of the assessee based on suspicion and guess work which is not permissible within the ambit of Income Tax Act. The Ld. AR of the assessee therefore, prayed that the relief provided to the assessee by the Ld. CIT(Appeals) may be sustained.
8. We have perused the case records and heard the rival contentions. We have also considered the judicial pronouncements placed on record. The definition of capital asset excludes agricultural land and certain criteria have been placed in this statue to qualify the land as agricultural land. The facts on records demonstrate that both the parties have accepted the land to be an agricultural land. The 7/12 extracts clearly demonstrates the fact that the land to be an agricultural land. The Assessing Officer though agreed the land to be an agricultural land but denied benefit of deduction u/s.54B of the Act to the assessee on the ground that the land was not used by the assessee for agricultural purposes for the preceding two years from the date of transfer of such land. The Assessing Officer has not conducted any specific enquiry to negate the assertions made by the assessee that the land was used for agricultural purposes. As per the 7/12 extracts, kharif season crops were grown on that land.
That matter in similar facts and circumstances had come up for adjudication before us in ITA No.1471/PUN/2013 for assessment year 2009- 10 decided on 31.07.2019 where the Co-ordinate Bench of the Tribunal, Pune has held and observed as under:
8ITA No. 1707/PUN/2013 CO No.82/PUN/2014
A.Y.2009-10 "7. We have perused the case records and heard the rival contentions.
We have also considered the judicial pronouncements placed on record. It is an undisputed fact that the 7/12 extracts were provided to the Revenue Authorities wherein clearly it is stated that the land in question was agricultural land. Even, there is certificate from Deputy Director, Town Planning, Pune stating that at the time of transfer the lands were agricultural land. Similarly, in the Sale Deed itself it is clear that the lands in question were agricultural land. On the contrary, though the Revenue is taking the transaction as business income they have not brought in any evidence on record neither they have conducted any specific enquiry to show that it is business transaction. The assessee through his Ld. AR claims that he was never cross examined by the Assessing Officer.
8. We find that the Hon'ble Bombay High Court in the case of Commissioner of Income Tax Vs. Smt Debbie Alemeo (supra.) has held that "land shown as agricultural land in revenue records, admittedly the land was shown in the revenue records as agricultural land and no permission was ever obtained for non agricultural use by the assessee. Permission for non agricultural use was obtained for the first time by the purchaser after it purchased the land. As regards the contention of the Revenue that no agricultural income was shown from this land, it was explained by the assessee that the agricultural income derived by sale of coconut grown on the land was just enough to maintain the land and there was no surplus. Therefore, land which was shown as agricultural land in the revenue records and never sought to be used for non agricultural purposes by the assessee till it was sold has to be treated as agricultural land, even though no agricultural income was shown by the assessee from this land and therefore, no capital gain was taxable on the sale of the said land."
Reverting to the facts of the present case, in the 7/12 extracts, it is clearly mentioned that the land in question is agricultural land. It is true that in the return of income, no agricultural income was shown by the assessee again since there was no surplus. Further, the assessee never obtained any permission regarding changing of agricultural land to non agricultural land. It was only for the first time after the land was sold by the assessee, it was converted from agricultural to non agricultural land on the basis of application made by the purchaser i.e. TATA International DLT P. Ltd. This permission was granted by Deputy Director, Town Planning, Junnar, Khed, Pune on 02.06.2010.
9. In the case of Commissioner of Income Tax Vs. Dhable, Bobde, Parose, Kale, Lute & Chowdhari, (1992) 202 ITR 98 (Bom.), the Hon'ble Bombay High Court has observed that "the case of the Revenue mainly appears that the intention of the assessee is to do business. However, no materials was brought in on record by the Revenue in support of this stand except the allegation that some of the members of the assessee AOP, had also entered into similar deals in their individual capacity and that the land in question was sold by the assessee within three months from the date of purchase. The Hon'ble Jurisdictional High Court further held that "the onus of proving that the land formed part of the business assets of the assessee is on the Department and in the absence of any evidence to that effect the presumption will be that the land was held as a capital asset by the assessee and the income from transfer thereof was not income from business."
9ITA No. 1707/PUN/2013 CO No.82/PUN/2014
A.Y.2009-10 In view of the matter and judicial pronouncements as referred hereinabove, we set aside the order of the Ld. CIT(Appeals) and direct the Assessing Officer to delete the addition from the hands of the assessee on this issue. Thus, ground No.1 raised in appeal by the assessee is allowed."
In view of the matter, we do not find any infirmity with the findings of the Ld. CIT(Appeals) and relief provided to the assessee by the Ld. CIT(Appeals) is hereby sustained.
9. In the result, appeal of the Revenue in ITA No.1707/PUN/2013 is dismissed.
10. Since appeal of the Revenue is dismissed, cross objection (CO No.82/PUN/2014) filed by the assessee being supportive of the order of Ld. CIT(Appeals) becomes infructuous and hence, is dismissed.
11. In the combined result, appeal of the Revenue in ITA No.1707/PUN/2013 and cross objection filed by the assessee in CO No.82/PUN/2014 are dismissed.
Order pronounced on 08th day of August, 2019.
Sd/- Sd/-
R.S.SYAL PARTHA SARATHI CHAUDHURY
VICE PRESIDENT JUDICIAL MEMBER
ऩुणे / Pune; ददनाांक / Dated : 08th August, 2019.
SB
10
ITA No. 1707/PUN/2013
CO No.82/PUN/2014
A.Y.2009-10
आदे श की प्रनिलऱपप अग्रेपषि / Copy of the Order forwarded to :
1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. The CIT(Appeals)-II, Pune.
4. The CIT-II, Pune.
5. ववभागीय प्रतततनधध , आयकर अऩीऱीय अधधकरण, "सी" बेंच, ऩण ु े / DR, ITAT, "C" Bench, Pune.
6. गार्ड फ़ाइऱ / Guard File.
// True Copy // आदे शानुसार / BY ORDER, तनजी सधचव / Private Secretary आयकर अऩीऱीय अधधकरण, ऩण ु े / ITAT, Pune.
11ITA No. 1707/PUN/2013 CO No.82/PUN/2014 A.Y.2009-10 Date 1 Draft dictated on 07.08.2019 Sr.PS/PS 2 Draft placed before author 08.08.2019 Sr.PS/PS 3 Draft proposed and placed JM/AM before the second Member 4 Draft discussed/approved by AM/JM second Member 5 Approved draft comes to the Sr.PS/PS Sr. PS/PS 6 Kept for pronouncement on Sr.PS/PS 7 Date of uploading of order Sr.PS/PS 8 File sent to Bench Clerk Sr.PS/PS 9 Date on which the file goes to the Head Clerk 10 Date on which file goes to the A.R 11 Date of dispatch of order