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 5, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Paramjeet Singh Sehra, Gurgaon vs Acit, Circle- 6(1), New Delhi on 17 May, 2022

           IN THE INCOME TAX APPELLATE TRIBUNAL,
                 DELHI BENCH: 'F' NEW DELHI

            BEFORE SHRI SAKTIJIT DEY, JUDICIAL MEMBER
                             AND
            PRADIP KUMAR KEDIA, ACCOUNTANT MEMBER

                     ITA No.4598/Del/2018
                   Assessment Year: 2013-14
Paramjeet Singh Sehra, Vs. ACIT, Circle 6(1),
Villa No. 26, Block-2,           New Delhi.
Sector-48, Vipul World,
Gurgaon, Haryana
Pin: 122018



PAN :AJSPP1574F
       (Appellant)                                 (Respondent)

                Appellant by         Shri MK Bhatt, CA & Shri Malav
                                     Goswami, Adv.
                Respondent by        Mr. Shayam Manohar Singh, Sr. DR




                    Date of hearing                  02.05.2022
                    Date of pronouncement            17.05.2022

                                  ORDER

PER SAKTIJIT DEY, JUDICIAL MEMBER:

This is an appeal by the assessee against order dated 16.03.2018 of learned Commissioner of Income-Tax(Appeals)-2, New Delhi for the assessment year 2013-14.

2

ITA No.4598/Del./2018

2. The only point in dispute in the present appeal is in relation to disallowance of assessee's claim of deduction of Rs.63,52,787 under Section 54 of the Income-Tax Act, 1961.

3. Briefly, the facts are, assessee is a resident individual. During the year under consideration, assessee sold a house property and offered long term capital gain of Rs.74,62,695. Against such long term capital gain, assessee claimed deduction of Rs.63,52,787 under Section 54 of the Act towards investment made in another house property. While examining assessee's claim of deduction under Section 54 of the Act, Assessing Officer noticed that the new house property purchased by the assessee is located at Dubai. Referring to an amendment made under Section 54 of the Act by Finance Act, 2014, Assessing Officer held that claim of deduction under Section 54 of the Act will be available only if the new property, wherein, the investment was made is located in India. Accordingly, he disallowed assessee's claim of deduction under Section 54 of the Act. The aforesaid decision of the Assessing Officer was also upheld by learned Commissioner (Appeals).

4. Before us, learned counsel for the assessee submitted, the amendment to section 54 of the Act by Finance Act, 2014 restricting the investment in new house property located in India was made effective from 01.04.2015, hence, applicable to assessment year 2015-16 and subsequent assessment years. He 3 ITA No.4598/Del./2018 submitted, since the assessee had made investment in the house property prior to the amendment of Section 54 of the act, he is eligible to claim deduction under Section 54 of the Act. In support of such contentions, learned counsel for the assessee relied upon the following decisions:

i) Leena Jugal Kishor Shah vs. ACIT (2016) 72 Taxmann.com 185 Guj.);
ii) PCIT vs. Deepankar Mohan Ghose judgment dated 18.09.2019 & C.M App. 40767/2019;
iii) CIT vs. Amarjeet Pandit judgment dated 14.05.2019 [delivered in ITA No.1169/2018 (Hon'ble Delhi High Court).

5. He also relied upon a decision of co-ordinate bench in case of Sunandan Kumar Minocha vs. ITO, ITA No.3135/Del/2018 dated 23.12.2021.

6. Learned Departmental Representative strongly relied upon the observations of the Assessing Officer and learned Commissioner (Appeals).

7. We have considered rival submissions in the light of decisions relied upon and perused the material available on record. There is no dispute between the parties in so far as facts are concerned. The core issue arising for our consideration is whether investment made by the assessee in a residential house located outside India would qualify for deduction under Section 54 of the Act. Section 54 of the Income-Tax Act, 1961 as it existed prior to its amendment by 4 ITA No.4598/Del./2018 Finance Act, 2014, did not specify any restriction regarding the investment in the new house property, whether in India or abroad. Only by way of amendment by Finance Act, 2014, effective from 01.04.2015, restriction was imposed by specifying that the deduction would be available if the new asset is constructed or purchased in India. In the facts of the present case, admittedly, the investment was made by the assessee prior to the amendment of section 54 of the Act. In case of Leena Jugal Kishore Shah vs. ACIT, the Hon'ble Gujrat High Court after taking note of the amendment made to section 54 of the Act by Finance Act, 2014 has held that such amendment made effective from 01.04.2015 would apply prospectively from assessment year 2015-16. The court further held that since prior to the amendment, there was no restriction in the provision requiring the assessee to invest in the new house property located in India only, the assessee would be eligible to avail deduction under Section 54 of the Act, even if, the new house property wherein investment was made is located outside India. In case of PCIT vs. Dipankar Mohan Ghose (supra) and CIT vs. Amarjeet Pandit (supra), Hon'ble jurisdictional High Court has expressed identical view. No decision expressing contrary view was brought to our notice by learned Departmental Representative. Therefore, respectfully following the binding precedents of the Hon'ble jurisdictional High Court, we hold that the assessee is eligible to claim deduction under Section 54 of the Act qua the amount invested in house property purchased in Dubai. Accordingly, addition made is deleted. 5

ITA No.4598/Del./2018

8. In the result, appeal is allowed.

Order pronounced in the open court on 17th May, 2022.

                  Sd/-                                                  Sd/-
           ( PRADIP KUMAR KEDIA )                                   (SAKTIJIT DEY)
            ACCOUNTANT MEMBER                                    JUDICIAL MEMBER

Dated: 17th May, 2022.
Mohan Lal

Copy forwarded to:
1.     Appellant
2.     Respondent
3.     CIT
4.     CIT(A)
5.     DR
                                                             Asst. Registrar, ITAT, New Delhi



 Sl. No.                           Particulars                                Date

1. Date of dictation (Order drafted through Dragon software): 05.05.2022

2. Date on which the draft of order is placed before the 06.05.2022 Dictating Member:

3. Date on which the draft of order is placed before the .05.2022 other Member:

4. Date on which the approved draft of order comes to 16.05.2022 the Sr. PS/PS:

5. Date of which the fair order is placed before the 17.05.2022 Dictating Member for pronouncement:

6. Date on which the final order received after having 19.05.2022 been singed/pronounced by the Members:

7. Date on which the final order is uploaded on the .05.2022 website of ITAT:

8. Date on which the file goes to the Bench Clerk .05.2022

9. Date on which files goes to the Head Clerk:

10. Date on which file goes to the Assistant Registrar for signature on the order:

11. Date of dispatch of order: