Income Tax Appellate Tribunal - Pune
Deputy Commissioner Of Income-Tax, ... vs M/S. Magarpatta Township Development ... on 13 February, 2020
आयकर अपीऱीय अधिकरण "ए" न्यायपीठ पण
ु े में ।
IN THE INCOME TAX APPELLATE TRIBUNAL "A" BENCH, PUNE
BEFORE SHRI GEORGE MATHAN, JUDICIAL MEMBER
AND
SHRI ANIL CHATURVEDI, ACCOUNTANT MEMBER
आयकर अपीऱ सं. / ITA No.1734/PUN/2017
नििाारण वषा / Assessment Year : 2011-12
Deputy Commissioner of Income Tax,
Circle - 14, Pune
.......अऩीऱाथी / Appellant
बिाम / V/s.
M/s. Magarpatta Township Development
and Construction Company Limited,
Mega Space, 13, Solapur Bazar Road,
Off East Street, Camp,
Pune - 411001
PAN : AABCM2461K
......प्रत्यथी / Respondent
Assessee by : Shri Nikhil Pathak
Revenue by : Shri Alok Malviya
सुनवाई की तारीख / Date of Hearing : 13-02-2020
घोषणा की तारीख / Date of Pronouncement : 13-02-2020
आदे श / ORDER
PER GEORGE MATHAN, JM :
This is an appeal filed by the Revenue against the order of the ld. Commissioner of Income Tax (Appeals)-3, Pune in Appeal No. PN/CIT(A)- 3/Rg-3, Pn/145/2014-15 dated 27-02-2017 for the assessment year 2011-12.
2ITA No.1734/PUN/2017, A.Y. 2011-12
2. The Revenue has raised following grounds :
"1) Whether on the facts and in the circumstances of the case, the Hon‟ble CIT(A) was justified in upholding the rental income received from Cybercity project as Income from Business instead of income from House property of the Income Tax Act, 1961.
2) For the facts and such other reasons as may be urged at the time of hearing, the order of the Ld. Commissioner of (Appeals)-3, Pune may be vacated and that of the Assessing Officer be restored.
3) The appellant craves leave to add, amend or alter any of the above grounds of appeal."
3. Shri Nikhil Pathak represented on behalf of the assessee and Shri Alok Malviya represented on behalf of the Revenue.
4. It was submitted by the ld. DR that the assessee is a company which had undertaken development of integrated township. The assessee had claimed the license fees received from the persons for the use of the IT Parks provided along with various infra structural and other facilities and services under the head "Income from business". However, the AO had considered the same under the head "Income from house property". It was fairly agreed by both the sides that the ld. CIT(A) had followed the decision of Co-ordinate Bench of this Tribunal in assessee‟s own case for the assessment year 2010-11 wherein following the decision of Co-ordinate Bench of this Tribunal in respect of assessee‟s own case for assessment year 2007-08, it has been held that the income generated by letting out of the premises in cybercity was liable to be assessed only under the head "Income from business". It was further submitted by the ld. AR that the Revenue had not accepted the order of Tribunal and the issue had been raised before the Hon‟ble Jurisdictional High Court at Bombay in respect of assessment year 2009-10 and the question of law which has been raised by the Revenue had not been pressed and consequently the appeal of Revenue had been dismissed, thereby, the issue attaining finality. 3 ITA No.1734/PUN/2017, A.Y. 2011-12
5. We have considered the rival submissions. A perusal of decision of Co-ordinate Bench of this Tribunal in assessee‟s own case for assessment year 2007-08 in ITA No. 822/PN/2011 dated 18-09-2012 shows that the Co-ordinate Bench has held as under :
"In this background, it is clear that assessee has provided various complex integrated services as mentioned in Schedule-II to the lease agreement with the I.T. Company. The services are vast and the amenities provided were in the nature of plant and machinery as contended by the assessee and it has been established by the clauses of the agreements that the cost of providing these services was also included in the lease rent of Rs.14.30 per sq.ft.. The assessee also clarified that cost involved in the services provided to the particular company i.e., exl Services.com was Rs.2.83 crores which was almost 40% of the land and building cost of that tower. By no stretch of imagination such extensive and specialized services which could only be utilized by the IT/Software/BPOs businesses to be located in the I.T. Part could be treated as forming part of income from house property. It is certainly a constitution of organized structure for carrying out business activities. Section 22 provides only for rental income out of building or land appurtenant thereto, whereas in the case before us, complex and varied services provided and the huge investment therein were in the nature of plant and machinery which could be included within the expression building or land appurtenant thereto. Thus, the assessee has conducted systematic activity to earn profit and accordingly income was to be assessed as income from business. In view of the submissions made on behalf of the assessee, and analysis of various clauses and Schedule-II of the agreement entered with the I.T. Company, CIT(A) was justified in holding that in assessee‟s case the said income was to be assessed as business income. This reasoned factual finding need no interference from our side. We uphold the same."
6. Further, a perusal of the decision of Co-ordinate Bench of this Tribunal in assessee‟s own case for assessment year 2009-10 in ITA No. 2114/PN/2012 dated 27-05-2014 shows that the Co-ordinate Bench of this Tribunal has adjudicated the identical issue in favour of the assessee in para 13 of its order by following the decision of Co-ordinate Bench of this Tribunal in assessee‟s own case for assessment year 2007-08. A perusal of decision of Hon‟ble Jurisdictional of Bombay in assessee‟s own case in Income Tax Appeal No. 318 of 2015 dated 19-12-2017 shows that before the Hon‟ble Jurisdictional High Court of Bombay the question of law raised was :
"(b) Whether on the facts and in the circumstances of the case and in law, the Tribunal was justified in holding that income derived from letting out of the premises of the I.T. Park was to be assessed as „Business Income‟ when the true character of the income derived is income from property."4 ITA No.1734/PUN/2017, A.Y. 2011-12
7. The Hon‟ble High Court further held that the question was not pressed by the Revenue in view of the CBDT Circular No. 16 of 2017 dated 25th April, 2017 wherein it has been clarified that income arising from the letting out of the premises in an Industrial Park/SEZ, are to be charged under the head „Profits and gains of business‟ and not under the head „Income form house property‟. Thus, being so, respectfully following the decision of Co-ordinate Bench of this Tribunal in assessee‟s own case referred supra has also considered the facts that the Revenue has withdrawn its appeal before the Hon‟ble Jurisdictional High Court of Bombay on the question of law raised, we find no error in the order of CIT(A).
8. In the result, the appeal of Revenue is dismissed.
Order pronounced in the open court on 13th February, 2020.
Sd/- Sd/-
(Anil Chaturvedi) (George Mathan)
ACCOUNTANT MEMBER JUDICIAL MEMBER
ऩुणे / Pune; ददनाांक / Dated : 13th February, 2020
RK
आदे श की प्रनिलऱपप अग्रेपषि / Copy of the Order forwarded to :
1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. आयकर आयक् ु त (अऩीऱ) / The CIT(A)-3, Pune
4. The Pr. CIT-2, Pune
5. ववभागीय प्रतततनधध, आयकर अऩीऱीय अधधकरण, "ए" बेंच, ऩुणे / DR, ITAT, "A" Bench, Pune.
6. गार्ड फ़ाइऱ / Guard File.
//सत्यावऩत प्रतत// True copy // आदे शानुसार / BY ORDER, तनजी सधचव / Private Secretary, आयकर अऩीऱीय अधधकरण, ऩुणे / ITAT, Pune