Income Tax Appellate Tribunal - Mumbai
Synergy Properties & Investment India ... vs Dcit Cir 3(3)(2), Mumbai on 21 April, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL "E" BENCH, MUMBAI
BEFORE SHRI D. KARUNAKARA RAO, ACCOUNTANT MEMBER
AND SHRI SANDEEP GOSAIN, JUDICIAL MEMBER
ITA No.683/M/2017 (AY 2013-2014)
M/s. Synergy Properties & फनाभ/ DCIT, Circle - 3(3)(2),
Investment India Pvt Ltd., Mumbai.
Vs.
6/19, II Floor, Grants Building,
Arthur Bunder Road, Colaba,
Mumbai - 400 005.
स्थामी रेखा सं ./ PAN : AAACS5222P
(अऩीराथी /Appellant) .. (प्रत्मथी / Respondent)
अऩीराथी की ओय से / Appellant by : Shri J. Prabhakar
प्रत्मथी की ओय से/ Respondent by : Shri Vishwas Mundhe, DR
सुनवाई की तायीख / Date of Hearing : 02.03.2017
घोषणा की तायीख /Date of Pronouncement : 21.04.2017
आदे श / O R D E R
PER D. KARUNAKARA RAO, AM:
This appeal filed by the assessee on 31.1.2017 is against the order of the CIT (A)-8, Mumbai dated 28.11.2016 for the assessment year 2013-2014.
2. In this appeal, assessee raised eight grounds in toto. Bringing our attention to the grounds, Ld Counsel for the assessee demonstrated that the Ground nos. 1 to 5 relate to the invoking of the provisions of section 50 of the Act when the assets in question is not a depreciable one. Regarding the allowability of the PMS of Rs. 12,38,612/- and the additional grounds furnished by the assessee before the CIT (A). It is the submission of the Ld AR that the grounds no.6 to 8 are required to be remanded to the file of the AO for fresh adjudication.
3. Referring to the first issue, Ld Counsel for the assessee submitted that the assessee owns a residential house on land and the same was sold in the year under consideration. The said asset was never claimed as depreciable asset as evident from the depreciation schedule prepared for income tax purposes. A copy of the same is placed at page 21 of the paper book. As per the said page only the furniture 2 and the motor cars are the depreciable assets and nothing else. However, the Assessing Officer borrowed the data available in the fixed assets schedules prepared for meeting the requirement under the Company Act and considered the said property for the purpose of section 50 of the Act. In the process, AO ignored the fact that the assessee never claimed depreciation on this asset u/s 32 of the Act. It is also a fact that the Assessing Officer never thrust the depreciation on the assessee in any of the assessment years in the past commencing from the AY 2001-2002 onwards. In this factual matrix of the assessee, Ld AR mentioned that the gains earned on such sale of the property should not be taxed applying the provisions of section 50 of the Act. It is a straight case of computing the capital gains applying the lower tax rate of 20% and not 30% tax rate which is applicable to the short term capital gains.
4. After hearing both the parties, we find, the asset in question is long term capital asset and the same was never treated or assessed as depreciable asset in the past or now. Therefore, we are of the opinion, invoking the provisions of section 50 of the Act relating to "Special Provisions for computation of capital gains in case of depreciable assets' is not proper and valid. Further, it is a decided issue that the applicable tax rate, if any, in respect of the assets sold is dependent on the period of holding of such asset by the assessee. If the asset in question is long term capital asset, the tax rate applicable to the long term capital gains should only be applied. In our view, the CIT (A) missed this part of the adjudication. Therefore, we direct the CIT (A) to readjudicate the issue afresh after considering the above settled legal proposition. CIT (A) should note that this is a case of non-depreciable asset which does not attract the provisions of section 50 of the Act. CIT (A) shall grant a reasonable opportunity of being heard to the assessee as per the set principles of natural justice. Thus, relevant grounds are allowed for statistical purposes.
5. Regarding the other issue relating to the allowabiliy of the PMS payments to Alchemy Capital Management (P) Ltd and the related additional evidences, we find it is an undisputed fact that the CIT (A) did not remand these additional evidences to the file of the AO before the same were rejected and ignored while adjudicating the issue. We find, it is in the interest of justice, an opportunity should be granted to the assessee and call for remand report on the additional evidences furnished by the assessee. We order accordingly. Thus, relevant grounds raised by the assessee 3 (Grounds no.6 to 8) are allowed for statistical purposes. Regarding Grounds no. 9 and 10, the said grounds are general in nature and they are dismissed as such.
6. In the result, appeal of the assessee is allowed for statistical purposes.
Order pronounced in the open court on 21st April, 2017.
Sd/- Sd/- (SANDEEP GOSAIN) (D. KARUNAKARA RAO) JUDICIAL MEMBER ACCOUNTANT MEMBER भंफ ु ई Mumbai; ददनांक 21.04.2017 व.नन.स./ OKK , Sr. PS
आदे श की प्रतिलऱपि अग्रेपिि/Copy of the Order forwarded to :
1. अऩीराथी / The Appellant
2. प्रत्मथी / The Respondent.
3. आमकय आमुक्त(अऩीर) / The CIT(A)-
4. आमकय आमक् ु त / CIT
5. ववबागीम प्रनतननधध, आमकय अऩीरीम अधधकयण, भुंफई / DR, ITAT, Mumbai
6. गार्ड पाईर / Guard file.
सत्मावऩत प्रनत //True Copy// आदे शानुसार/ BY ORDER, उि/सहायक िंजीकार (Dy./Asstt. Registrar) आयकर अिीऱीय अधिकरण, भुंफई / ITAT, Mumbai