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 25, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Udai Singh Rathore, Jaipur vs Ito, Jaipur on 6 February, 2018

             vk;dj vihyh; vf/kdj.k] t;iqj U;k;ihB] t;iqj
IN THE INCOME TAX APPELLATE TRIBUNAL, JAIPUR BENCHES, JAIPUR

       Jh fot; iky jko] U;kf;d lnL; ,oa Jh Hkkxpan] ys[kk lnL; ds le{k
     BEFORE: SHRI VIJAY PAL RAO, JM & SHRI BHAGCHAND, AM

             vk;dj vihy la-@ITA No. 818/JP/2013
             fu/kZkj.k o"kZ@Assessment Year : 2006-07

Shri Udai Singh Rathore,         cuke   The ITO,
10, HH Flat, Tilak Marge,        Vs.    Ward-5(4),
C-Scheme, Jaipur.                       Jaipur.

LFkk;h ys[kk la-@thvkbZvkj la-@PAN/GIR No.: AECPR0417C
vihykFkhZ@Appellant                      izR;FkhZ@Respondent

    fu/kZkfjrh dh vksj l@
                        s Assessee by : Shri S. L.Poddar (Adv.)
    jktLo dh vksj ls@ Revenue by : Smt. Poonum Rai (DCIT)

      lquokbZ dh rkjh[k@ Date of Hearing         : 01/02/2018
      mn?kks"k.kk dh rkjh[k@Date of Pronouncement: 06/02/2018
                              vkns'k@ ORDER

PER: VIJAY PAL RAO, J.M. This appeal by the assessee is directed against order dated 03.09.2013 of CIT (A) for the assessment year 2006-07. The assessee has raised the following grounds:-

"1. Under the facts and circumstances of the case the Learned CIT(A) has erred in confirming the addition of Rs. 80,000/- by not accepting agriculture income and treated the same is income from undisclosed sources without considering the submissions and evidences produced by the assessee.
ITA No. 818/JP/2013
Shri Udai Singh Rathore vs. ITO, Jaipur
2. Under the facts and circumstances of the case the Learned CIT(A) has erred in sustained the addition of Rs. 21,43,470/- on account of capital gain on the basis of remand report as against original addition of Rs. 25,15,980/-.
3. The assessee craves your indulgence to add amend or alter all or any grounds of appeal before or at the time of hearing."

The assessee has also raised the additional ground:-

"Under the facts and circumstances of the case no capital gains are taxable on sale of land when the same was awarded free of cost by the Government and accordingly the Learned Assessing officer has also taken the cost of acquisition at nill. Thus both the Learned Assessing and the learned CIT(A) have erred in taxing capital gains."

2. Admission of Additional ground:- The ld. AR of the assessee has submitted that this additional ground has been raised first time before the Tribunal as the same goes to the root of the matter and it is also purely legal in nature. For adjudication of this issue no facts are required to be examined but the facts already available on records are sufficient to decide the issue raised in the additional ground. Thus, the ld. AR has submitted that the additional ground raised by the assessee may be admitted for adjudication on merit. In support of his contention, he has relied upon the decision of Hon'ble Supreme Court in case of National Thermal Power Co. Ltd. Vs. CIT 229 ITR 383 and submitted that when the question of law arising from the facts available on record 2 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur of the assessment proceedings the same should be considered for adjudication.

3. On the other hand, ld. DR has objected to the admission of additional ground and submitted that when the assessee has not explained the reason as to why this ground was not raised before the authorities below and further, the assessee has not brought on record the cause which has prevented the assessee from raising the same before the authorities below then, the new ground raised by the assessee at this stage should not be admitted.

4. We have considered the rival submissions as well as relevant material on record. The additional ground raised by the assessee is regarding the applicability of the provisions of capital gain when there is no cost of acquisition of the land in question. Thus, the additional ground of the assessee pertains to the question of charging of capital gain in respect of transfer of the land in question which was awarded to the assessee by the Government of Rajasthan and therefore the assessee claimed that in the absence of any cost of acquisition the computation of capital gain fails and consequently no capital gain can be charged to tax in view of the decision of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty 128 ITR 294. We find that for 3 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur deciding this issue raised in the additional ground no additional facts or record is required to be examined. Hence, no verification or inquiry is required to be conducted and the facts relevant to this issues are already on record are not in dispute. Accordingly, in view of the decision of Hon'ble Supreme Court in case of NTPC vs. CIT (supra), the additional ground raised by the assessee is admitted for adjudication on merits.

5. On merits of additional ground:- The ld. AR of the assessee has submitted that the land in question was allotted to the assessee by the Government of Rajasthan vide letter dated 10.06.1969 placed at page 1 to 5 of the paper book. He has further submitted that the assessee participated in the second world war, therefore, the Government has awarded the assessee by allotting this land in question and therefore, it is clear that the cost of acquisition of the land is nil and this fact has been accepted by the AO while computing the capital gain as he has taken the cost of acquisition as nil. Thus, the ld. AR as contended that it is settled proposition of law that where the cost of acquisition is nil then no capital gain is chargeable. In the absence of cost of acquisition the charge under the head capital gain cannot be fasten to the full value consideration as capital gain cannot be equity 4 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur with full value consideration. In support of his contention he has relied upon the decision of Hon'ble Supreme Court in case CIT Vs. B.C. Srinivasa Setty 128 ITR 294 as well as decision of Hon'ble Gujarat High Court in case of CIT vs. Mandharshingji P. Jadeja 281 ITR 19. The ld. AR has also relied upon the decision of Hon'ble MP High Court in case of CIT vs. H.H. Lokendra Singh 227 ITR 638 and submitted that the assessee being the original owner of land in question the machinery the provisions of capital gain fails and the receipt from the sale of land do not attract capital gain tax u/s 45 & 48 of the I.T. Act. The ld. AR has further submitted that relying on these decision of Hon'ble Supreme Court as well as Hon'ble High Courts the Coordinate Benches of this Tribunal in case of ITO vs. Achalanand vide order dated 03.11.2016 in ITA No. 901/JP/2012 has decided an identical issue in favour of the assessee. Thus, he has contended that the decision of the Coordinate Benches of this Tribunal is binding. He has also relied upon the decision of Pune Benches of the Tribunal in case of Manohar Lal Pyarelal Sadane vs. ITO 138 ITD 250. Hence, the ld. AR has submitted that in the absence of any cost of acquisition of the land in question no capital gain is chargeable.

5 ITA No. 818/JP/2013

Shri Udai Singh Rathore vs. ITO, Jaipur

6. On the other hand, ld. DR has submitted that the decisions relied upon by the ld. AR have been distinguished by the Full Bench of Hon'ble Punjab and Haryana High Court in case of CIT vs. Raja Malwinder Singh 334 ITR 48. The ld. DR has pointed out that the Hon'ble High Court has considered this issue of no cost of acquisition and held that even in a case where the cost of acquisition cannot be ascertained, section 55(3) prescribes the cost to be equal to the market value on the date of acquisition. Hence, the capital gain is not excluded even on the plea that value of the asset in respect of which capital gain is to be charged was incapable of being ascertained. The ld. DR has also relied upon the subsequent decision of Hon'ble Punjab and Haryana High Court in case of Thakur Dwara Shri Krishanji Maharaj Handiyaya, Barnala vs. CIT 366 ITR 381 and submitted that following the earlier decision in cost of CIT Raja Malwinder Singh (supra) the Hon'ble High court has again decided this issue against the assessee. The ld. DR has then relied upon the decision of the Coordinate Benches of this Tribunal dated 31.10.2017 in case of Ram Lal Sharma vs. ITO in ITA No. 522 to 528/JP/2017 and submitted that the tribunal after considering all the decisions of both sides has decided this issue by following the decision of full bench of Hon'ble Punjab and Haryana High Court in favour of the 6 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur Revenue and against the assessee. The ld. DR has also pointed out that in case of the assessee the provisions of section 55(2)(b) of the Act are applicable wherein it is provided that if the capital asset is required as per the mode of acquisition as provided u/s section 49(1) of the Act then, the cost of acquisition would be fair market value as on 01.04.1984. Thus, the ld. DR has submitted that even in case the cost of acquisition is nill in the hand of the assessee the capital gain has to be computed as per the provisions of sections 49(1) & 55(2)(b)(ii) of the Act.

7. We have considered the rival submissions as well as relevant material on record. There is no dispute that the land in question was awarded to the assessee by the Government of Rajasthan free of cost and therefore, the cost of acquisition in the hand of the assessee is nil. The ld. AR of the assessee has contended that since the cost of acquisition is nil, therefore, the computation of capital gain fails and no capital gain is chargeable on full receipt of sale of the land. He has relied upon the various decisions including the decision of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty (supra). It is pertinent to note that all these decisions as relied upon by the assessees were rendered prior to the full bench decision of Hon'ble 7 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur Punjab and Haryana High Court in case of CIT vs. Raja Malwinder Singh (supra) wherein the full bench of Hon'ble Punjab and Haryana High Court after considering the judgment of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty (supra) as well as the decision of Hon'ble Gujarat High Court in case of CIT vs. Mandharshingji P. Jadeja(surpa) and the decision of Hon'ble of MP High Court in case of CIT vs. H.H. Lokendra Singh (supra) has decided thisissue against the assessee. we has further noted that even the decisions relied upon by the assessee of Coordinate Benches of this Tribunal as well as Pune Bench of the Tribunal were without considering the decision of full bench of Hon'ble Punjab and Haryana High Court. Since, these decisions were prior to the decision of Hon'ble High Court, therefore, all these decisions relied upon the ld. AR of the assessee were rendered without having the benefit of the decision of full bench of Hon'ble Punjab and Haryana High Court in case of CIT vs. Raja Malwinder Singh (supra). Whereas the Coordinate Bench of this Tinunal in case of Shri Ram Lal Sharma vs. ITO(supra) had the benefit of full bench decision and has considered an identical issue in para 6 as under:-

"6. I have considered the rival submissions as well as relevant material on record. The land in question was acquired by the assessee by succession, therefore, the cost of acquisition of the 8 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur land in question in the hand of the assessee would be taken as the cost in the hand of the previous owner of the land. The ld. AR of the assessee has contended that the land was allotted under the Rajasthan Land Reforms and Resumption of Jagir Act, 1952 without any consideration, therefore, the cost of acquisition in the hand of the previous owner is nil. Thus the ld. AR of the assessee has submitted that in view of the decision of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty (supra), decision of Hon'ble Gujarat High Court in case of CIT vs. Mandharshingji P. Jadeja (supra) as well as CIT vs. H.H. Maharana Sahib Shri Lokendra Singhji the Jagir property gifted to the forefathers of the assessee has no cost of acquisition in the hand of the ancestors and therefore no capital gain accrued where the cost of acquisition is not ascertainable. It was also contended that the fair market price cannot be taken into consideration where the cost of acquisition was not ascertainable. On the other hand, the Full Bench decision of Hon'ble Punjab and Haryana High Court in case of CIT vs. Raja Malwinder Singh (supra) has held that even in a case where the cost of acquisition cannot be ascertained, section 55(3) prescribes the cost to the equal to the fair market value on the date of acquisition in case of acquiring the land either at some cost or without cost but there can be no situation when the cost is incapable of ascertainment. This view of the Hon'ble Punjab and Haryana High court was again reiterated in case of Thakur Dwara Shri Krishanji Maharaja Handiyaya, Barnala (Supra). Thus it is clear that there are divergent views of Hon'ble High Courts on this issue particularly the interpretation and understanding of the decision of Hon'ble Supreme Court in case of CIT vs. B.C. Srinivasa Setty (supra). The issue before the Hon'ble Supreme Court in case of CIT vs. B.C. Srinivasa Setty was the taxability of capital gain on transfer of goodwill of a newly commenced business. The Hon'ble Supreme Court has observed that no business commenced for the first time possesses goodwill from the start. It is generated as the business is carried on and may be augmented with the passage of time. Therefore, goodwill 9 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur in a newly commenced business is a self generated asset and in this said contest the Hon'ble Supreme Court has held that the cost of acquisition of self generated asset like goodwill is not possible. The relevant finding of the Hon'ble Supreme Court decision in case of CIT Vs. B.C. Shrinivasa Setty in paras 8 to 11 as held as under:-

"8 The mode of computation and deductions forth in s. 48 provide the principle basis for quantifying the income chargeable under the head "capital gain". The section provides that the income chargeable under that head shall be computed by deducting from the full value of the consideration received or accruing as a result of the transfer of the capital asset:

"(ii) the cost of acquisition of the capital..."

What is contemplated is an asset in the acquisition of which it is possible to envisage a cost. The intent goes to the nature and character of the asset, that it is an asset which possesses the inherent quality of being available on the expenditure of money to a person seeking to acquire it. It is immaterial that although the asset belongs to such a class, it may, on the facts of a certain case, be acquired without the payment of money. That kind of case is covered by s. 49 and its cost, for the purpose of s. 48, is determined in accordance with those provisions. There are other provisions which indicate that s. 48 is concerned with an asset capital of acquisition at a cost. Sec. 50 is one such provisions. So also is such s s. (2) of s. 55. None of the provisions pertaining to the head "Capital gain" suggests that they include an asset in the acquisition of which no cost at all can be conceived. Yet there are assets which are acquired by way of production in which no cost element can be identified or envisaged. From what has gone before, it is apparent that the goodwill generated in a new business has been so regarded. The elements which create if have already been detailed. In such a case, when the asset is sold and the consideration is brought to tax, what is charged is the capital value of the asset and not any profit or gain. 10 ITA No. 818/JP/2013

Shri Udai Singh Rathore vs. ITO, Jaipur

9. In the case of goodwill generated in a new business there is the further circumstance that it is not possible to determine the date when it comes into existence. The date of acquisition of the asset is a material factor in applying the computation provisions pertaining to capital gains. It is possible to say that the "cost of acquisition" mentioned in s. 48 implies a date of acquisition, and that inference is strengthened by the provisions of ss 49 and 50 as well as sub-s (2) of s. 55.

10. It may also be noted that if the goodwill generated in a new business is regarded as acquired at a cost and subsequently passes to an assessee in any of the modes specified in sub-s. (1) of s. 49, it will become necessary to determine the cost of acquisition to the previous owner. Having regard to the nature of the asset, it will be impossible to determine such cost of acquisition. Nor can sub-s. (3) of s. 55 be invoked, because the date of acquisition by the previous owner will remain unknown.

11. We are of opinion that the goodwill generated in a newly commenced business cannot be described as an "asset" within the terms of s. 45 and, therefore, its transfer is not subject to income tax under the head "Capital gains".

Thus it is clear that the ruling laid down by the Hon'ble Supreme Court is based on specific facts and nature of capital asset being goodwill which is self generated as it is not possible to determine the date when it comes into existence. The date of acquisition of the asset is a material factor as observed by the Hon'ble Supreme Court in applying the computation provisions pertaining to the capital gains. The Hon'ble Supreme Court has further observed that it is possible to say that the cost of acquisition as mentioned in section 48 implies a date of acquisition, and that inference is strengthened by the provisions of sub-section 49 and 50 as well as sub-section (2) of section 55. Thus while analyzing the term the cost of acquisition of capital asset as per section 48 of the Act the Hon'ble Supreme Court has held that what is contemplated is 11 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur an asset in the acquisition of which it is possible to envisage a cost. The intent goes to the nature and character of the asset, that it is an asset which possesses the inherent quality of being available on the expenditure of money to a person seeking to acquire it. It is immaterial that although the asset belongs to such as class it may, on facts of certain cases be acquired without the payment of money. Therefore, when a capital asset which possesses the inherent quality or monetary value at the time when the persons seeking to acquire it but it was acquired without the payment of money would not take such capital asset in the category that it will not possible to determine the cost of acquisition. Further, in case of self generated intangible asset like goodwill there is not acquisition by the transferor whereas in the case of land acquired by the transferor without any cost but is capable acquisition of cost and therefore the land which was acquired without cost cannot be put into category of the asset which is self generated and the determination of cost of acquisition is not possible. There may be two categories of capital asset where the cost of acquisition is nil. In first category no cost is paid by the person who has acquired it. In other case the asset is self generated in due course of time and it is not possible to ascertain the cost of acquisition and date of generation/acquisition. Therefore, the case of the assessee falls in the categories of the land in question carried/ possesses cost or monetary value though the forefathers of the assessee acquired it without any cost. In such a situation the provisions of section 55 (2)(b) would come into play. For reading reference section 55(2)(b) 55(3) are quoted as under:-

Section 55 (2(b) "(b) in relation to any other capital asset,--]
(i) where the capital asset became the property of the assessee before the [1st day of April, [1981]], means the cost of acquisition of the asset to the assessee or the fair market value of the asset on the [1st day of April, [1981]], at the option of the assessee ;
12 ITA No. 818/JP/2013

Shri Udai Singh Rathore vs. ITO, Jaipur

(ii) where the capital asset became the property of the assessee by any of the modes specified in [sub-section (1) of] section 49, and the capital asset became the property of the previous owner before the [1st day of April, [1981]], means the cost of the capital asset to the previous owner or the fair market value of the asset on the [1st day of April, [1981]], at the option of the assessee ;

(iii) where the capital asset became the property of the assessee on the distribution of the capital assets of a company on its liquidation and the assessee has been assessed to income-tax under the head "Capital gains" in respect of that asset under section 46, means the fair market value of the asset on the date of distribution ;

(iv) [***] [(v) where the capital asset, being a share or a stock of a company, became the property of the assessee on--

(a) the consolidation and division of all or any of the share capital of the company into shares of larger amount than its existing shares,

(b) the conversion of any shares of the company into stock,

(c) the re-conversion of any stock of the company into shares,

(d) the sub-division of any of the shares of the company into shares of smaller amount, or

(e) the conversion of one kind of shares of the company into another kind, means the cost of acquisition of the asset calculated with reference to the cost of acquisition of the shares or stock from which such asset is derived.

Section 55 (3) "Where the cost for which the previous owner acquired the property cannot be ascertained, the cost of acquisition to the previous owner means the fair market value on the date on which the capital asset became the property of the previous owner." 13 ITA No. 818/JP/2013

Shri Udai Singh Rathore vs. ITO, Jaipur Thus as per clause (b) sub-section (2) of section 55 read with section 49 (1)(iii)(a) of the Act the cost of acquisition of the asset acquired by succession or inheritance or devaluation shall be deemed to be the cost for which the previous owner of the property acquired it. Where the capital asset become the property of the assessee or previous owner before 01.04.1981 the cost of acquisition means the cost of acquisition of the asset to the previous owner or fair market value of the asset on 01.04.1981 at the option of the assessee. Even in case where the cost for which the previous owner acquired the property cannot be ascertained the cost of acquisition to the previous owner means the fair market value on the date on which the capital asset becomes the property of the previous owner as provided under sub-section (3) of section 55. Since this case of the assessee is covered by provisions of section 55(2)(b) read with section 49(1) of the Income Tax Act therefore, the cost of the acquisition of the property for the purpose of computing the capital gain would be fair market value as on 01.04.1981. The full bench of Hon'ble Punjab and Haryana High Court after considering the decision of the Hon'ble Supreme Court in case of CIT vs. B.C. Srinivasa Setty (supra) as well as other decisions relied upon by the ld. AR on this point has observed in paras 5 to 7 as under:-

"5. It is pointed out that the judgment in B.C. Shrinivasa Setty's case (supra) is distinguishable. It was observed therein that in a newly started business the value of goodwill was not ascertainable, and on sale of goodwill, capital gain was not attracted. It is submitted that in the case of acquisition of land, the same is either acquired at some cost or without cost and under the scheme of the Act, there can be no situation when the cost is incapable of ascertainment. Section 55(2) provides for taking the cost either equal to the market value as on January 1, 1954, or at the option of the assessee equal to the cost of acquisition of the previous owner. Section 55(3) provides that where the cost of acquisition of the previous owner cannot be 14 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur ascertained, it has to be taken to be equal to the market value on the date the asset was acquired by the previous owner. The Explanation to section 49(2), i.e., who acquires property otherwise than by way of gift, will or by succession.
6. In the present case, the assessee acquired the property by succession from the previous owner. According to the stand of the assessee, the cost of acquisition by the previous owner could not be ascertained. However, he failed to exercise the option of going either by the date of market value on the date of acquisition or by the cost of the previous owner in which case the only option available to the Assessing Officer was to proceed to compute capital gain by taking the cost of the asset to be the fair market value on the specified date, i.e., January 1, 1954 as per applicable provision for assessment year 1977-78 and as on January 1, 1964 for the assessment year 1978-79. Even in a case where the cost of acquisition cannot be ascertained, section 55(3) statutorily prescribes the cost to be equal to the market value on the date of acquisition. This being the position, capital gain is not excluded even on the plea that value of the asset in respect of which capital gain is to be charged was incapable of being ascertained. The view taken in Amrik Singh's case (supra) based on the assumption that where market value cannot be ascertained, capital gain cannot be applied, is not correct being against the statutory scheme. Similarly, the view taken by the Madhya Pradesh High Court in CIT v. H.H. Maharaja Sahib Shri Lokendra Singhji [1986] 162 ITR 93/25 Taxman 66 cannot be accepted. The said judgment also does not give effect to the mandate of section 55(3) which provides for a situation where the value of the asset acquired could not be ascertained. If the market value can be ascertained, it has to be taken to be equal thereto and if the value cannot be ascertained, it has to be equal to the market value on a specified date at the option of the assess. It is not the case of the assessee that land had no market value at all on the date of its acquisition. The contention that the 15 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur value was incapable of being ascertained, as already observed, the value in such case has to be taken as being equal to market value on a specified date.
7. We, thus, hold that even where the cost of acquisition of capital asset cannot be ascertained but the asset has a market value, capital gain will be attracted by taking the cost of acquisition to be fair market value as on January 1, 1954, or on date statutorily specified or at the option by the assessee, the market value on the date of acquisition.
The Hon'ble Punjab and Haryana High Court reiterated this view in case of Thakur Dwara Shri Krishanji Maharaj Handiyaya, Barnala vs. CIT (supra). In view of the facts and circumstances of the case as well as the above discussion and following the full bench decision of Hon'ble Punjab and Haryana High Court in case of Thakur Dwara Shri Krishanji Maharaj Handiyaya, Barnala vs. CIT (supra) I am of the considered opinion that the land in question does not fall in the category of the capital asset for which the cost of acquisition is not possible to be ascertained. Accordingly, the cost of acquisition in the hand of the assessee would be the fair market value as on 01.04.1981. Accordingly this issue is decided against the assessees."

Thus, it is clear that the Tribunal has analyzed various decisions relied upon the ld. AR of the assessee and was of the view that the decision of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty (supra) is based on specific fact of intangible asset being goodwill which is self- generated and therefore, it was not possible to determine the date when it came into existence. The Date of acquisition of the asset is a material factor as observed by the Hon'ble Supreme Court in applying 16 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur the computation provisions pertaining to the capital gain. Thus, as per the provisions of section 48 the cost of acquisition has to be taken on the date of acquisition and in case of goodwill in a newly set up business is considered as self-generated asset and it is not possible to envisage the cost of acquisition. Thus, the decision of Hon'ble Supreme Court in case of CIT Vs. B.C. Srinivasa Setty (supra) is based on peculiar facts where a self-generated intangible asset is not capable of ascertaining cost of acquisition and therefore, when the cost of acquisition is not conceivable then the computation provision in respect of capital gain fails. In view of taken by the Hon'ble Punjab and Haryan High Court in case of CIT vs. Raja Malwinder Singh (supra) was reiterated by the Hon'ble Court in case of Thakur Dwara Shri Krishanji Maharaj Handiyaya, Barnala vs. CIT (supra) in para 5 to 7 as under:-

"5. We are not impressed with the submissions of learned counsel for the appellant. The matter is no longer res integra. The Full Bench of this Court in Raja Malwinder Singh's case (supra) after considering the judgment of the Apex Court in B.C.Srinivasa Setty's case (supra) and the provisions of Sections 48, 49, 55(2) and 55 (3) of the Act under similar circumstances observed as under:--
"5. It is pointed out that judgment in CIT v. B.C.Srinivasa Setty, [1981] 128 ITR 294 (SC), is distinguishable. It was observed therein that in a newly started business the value of goodwill was not ascertainable, and on sale of goodwill, capital gain was not attracted. It is submitted that in case of acquisition of land, the 17 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur same is either acquired at some cost or without cost and under the scheme of the Act, there can be no situation when the cost is incapable of ascertainment. Section 55(2) provides for taking the cost either equal to the market value as on 1.1.1954 or at the option of the assessee equal to the cost of acquisition of the previous owner. Section 55(3) provides that where cost of acquisition of the previous owner cannot be ascertained, it has to be taken to be equal to the market value on the date the asset was acquired by the previous owner. Explanation to section 49 provides that previous owner is the person not covered by the clauses mentioned in section 49(2) i.e. who acquires property otherwise than by way of gift, will or by succession.
6. In the present case, the assessee acquired the property by succession from previous owner. According to the stand of the assessee, cost of acquisition by the previous owner could not be ascertained. However, he failed to exercise the option of going either by the date of market value on the date of acquisition or by the cost of the previous owner in which case only option available to the Assessing Officer was to proceed to compute capital gain by taking the cost of the asset to be fair market value on the specified date i.e. 1.1.1954 as per applicable provision for assessment year 1977-78 and as on 1.1.1964 for assessment year 1978-79. Even in a case where cost of acquisition cannot be ascertained, section 55(3) statutorily prescribes the cost to be equal to the market value on the date of acquisition. This being the position, capital gain is not excluded even on the plea that value of the asset in respect of which capital gain is to be charged was incapable of being ascertained. The view taken in Amrik Singh's case [2008] 299 ITR 14 (P&H) based on the assumption that where market value cannot be ascertained, capital gain cannot be applied, is not correct being against the statutory scheme. Similarly, the view taken by the Madhya Pradesh High Court in CIT v. H.H.Maharaja Sahib Shri Lokendra Singhji, [1986] 162 ITR 93 (MP) cannot be accepted. The said judgment also does not give effect to the mandate of section 18 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur 55(3) which provides for a situation where value of the asset acquired could not be ascertained. If market value can be ascertained, it has to be taken to be equal thereto and if the value cannot be ascertained, it has to be equal to market value on a specified date at the option of the assessee. It is not the case of the assessee that land had no market value at all on the date of its acquisition. Contention that value was incapable of being ascertained, as already observed, the value in such case has to be taken as being equal to market value on a specified date."

6. Further, while concluding, it was held :--

"Even where the cost of acquisition of capital asset cannot be ascertained but the asset has a market value, capital gain will be attracted by taking the cost of acquisition to be fair market value as on January 1, 1954, or on date statutorily specified or at the option by the assessee, the market value on the date of acquisition."

7. The Full Bench of this Court in Raja Malwinder Singh's case (supra) had dissented from judgment of the Madhya Pradesh High Court in CIT v. H.H.Maharaja Sahib Shri Lokendra Singhji, [1986] 162 ITR 93/25 Taxman 66 (MP), whereas the Gujarat High Court in Manoharsinhji P.Jadeja'scase (supra) had applied the principles enunciated therein. We are unable to subscribe to the view expressed in Manoharsinhji P.Jadeja's case (supra)." Accordingly, in view of the decisions of Full Bench of Hon'ble Punjab and Haryana High Court as well as subsequent decision in case of Thakur Dwara Shri Krishanji Maharaj Handiyaya, Barnala vs. CIT (supra) we do agree with the view taken by the Coordinate Bench of this Tribunal in case of Shri Ram Lal Sharma vs ITO (supra). The ld. AR had attempted to distinguish the case of the assessee on the ground that the assessee's case does not fall in the category of acquisition as 19 ITA No. 818/JP/2013 Shri Udai Singh Rathore vs. ITO, Jaipur provided u/s 49(1) of the Act and therefore, these decisions cannot be applied. We do not find any substance on this contention of the ld. AR as the issue has been thoroughly and issued by the Hon'ble High Court. Hence, in view of the above discussion we hold that the land in question does not fall in the category for which the cost of acquisition cannot be ascertained. Therefore, cost of acquisition of land in question would be fair market value as on 01.04.1981. Since, the AO has taken the cost of acquisition at nil. Therefore, we direct the AO to recomputed the capital gain by taking the cost of acquisition of the land as fair market value as on 01.04.1981.

8. As regards the original grounds the ld. AR of the assessee has stated at bar that the assessee does not press ground Nos. 1 to 3 of the original grounds and the same may be dismissed as not pressed. The ld. DR has no objection if the grounds of the assessee appeal are dismissed as not pressed. Accordingly, the original grounds Nos. 1 to 3 of the assessee appeal are dismissed being not pressed In the result, the appeal filed by the assessee is partly allowed. Order pronounced in the open court on 06/02/2018 Sd/- Sd/-

            ¼Hkkxpan ½                            ¼fot; iky jko½
          (Bhagchand)                            (Vijay Pal Rao)
ys[kk lnL;@Accountant Member               U;kf;d lnL;@Judicial Member
                                    20
                                                                       ITA No. 818/JP/2013
                                                     Shri Udai Singh Rathore vs. ITO, Jaipur



Tk;iqj@Jaipur
fnukad@Dated:- 06/02/2018.
*Santosh.

vkns'k dh izfrfyfi vxzfs 'kr@Copy of the order forwarded to:

1. vihykFkhZ@The Appellant- Shri Udai Singh Rathore, Jaipur.
2. izR;FkhZ@ The Respondent- ITO, Ward-5(4), Jaipur.
3. vk;dj vk;qDr@ CIT
4. vk;dj vk;qDr@ CIT(A)
5. foHkkxh; izfrfuf/k] vk;dj vihyh; vf/kdj.k] t;iqj@DR, ITAT, Jaipur.
6. xkMZ QkbZy@ Guard File {ITA No. 818/JP/2013} vkns'kkuqlkj@ By order, lgk;d iathdkj@Asst. Registrar 21