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 7, Cited by 0]

Income Tax Appellate Tribunal - Rajkot

Anandkumar Mansukhlal Patel, Rajkot vs Income Tax Officer, Ward-5(2),, Rajkot on 15 July, 2019

            IN THE INCOME TAX APPELLATE TRIBUNAL
                     RAJKOT BENCH, RAJKOT

          Before: Shri Mahavir Prasad, Judicial Member
          and Shri Amarjit Singh, Accountant Member

           [Conducted through E-Court at Ahmedabad]

                        ITA No. 146/Rjt/2018
                       Assessment Year 2007-08


     Shri Anandkumar                        The ITO,
     Mansukhlal Patel,                      Ward-5(2),
     C/O. M/s. Anand                   Vs   Rajkot
     Agencies, Dhebarbhai                   (Respondent)
     Road, Opp. Mehta Petrol
     Pump, Rajkot-360002
     PAN: ACGPP8605G
     (Appellant)


       Revenue by:          Shri Praveen Verma, Sr. D.R.
       Assessee by:         Shri Ranjit Lalchandani, A.R.

        Date of hearing                     :    03-07-2019
        Date of pronounce ment              :    15-07-2019



                              आदेश /ORDER

PER : AMARJIT SINGH, ACCOUNTANT MEMBER:-

This assessee's appeal for A.Y. 2007-08, arises from order of the CIT(A)-3, Rakot dated 16-02-2018, in proceedings under section 143(3) r.w.s. 147of the Income Tax Act, 1961; in short "the Act".

I.T.A No. 146/Rjt/2018 A.Y. 2007-08 Page No 2

Shri Anandkumar Mansukhlal Patel vs. ITO

2. The assessee has raised following grounds of appeal:-

"1. The CIT {A} erred in upholding the reopening the assessment under the provisions of section 147 of the Act. The reopening of the assessment is not justified.
2. Without prejudice to ground no 1, The CIT {A} erred in upholding the determining the long term capital gains at Rs 317517 as against Rs 119286 declared by the appellant."

3. The fact in brief is that assessee has filed return of income declaring total income at Rs. 2,56,480/-. Subsequently, the case was selected under scrutiny by issuing of notice u/s. 148 of the act on 27th December, 2013. The case was reopened on the reason that assesse has not shown long term capital gain from sale of commercial property as per the provision of section 50C of the act. The assessing officer stated that the assessee had sold an office space for sale consideration of Rs. 4 lacs, however, the stamp valuation authority has adopted the value of the sold property for the purpose of stamp duty at Rs. 5,79,911/-. The assessee has objected the reopening of assessment and the assessing officer has disposed the objection by a speaking order dated 9th June, 2014. During the course of reopened assessment proceedings, the assessee has contended that the fair value of the sold property was not more than amount of sale of Rs. 4 lac received from the buyer of the said property. The assessee has requested the assessing officer to refer the valuation of the sold property to the District Valuation Officer u/s. 50C(2) of the act. Accordingly, the assessing officer has referred the matter to the DVO for determining the fair market value of the impugned sold property u/s. 50C(2) of the act. As per the valuation report received from the DVO, the fair market value of the sold property was determined at Rs. 5,51,000/-. The assesse has objected the valuation report of the DVO on the ground that he has not considered other factors like average sale price in the comparable cases. The assessing officer has not I.T.A No. 146/Rjt/2018 A.Y. 2007-08 Page No 3 Shri Anandkumar Mansukhlal Patel vs. ITO accepted the explanation of the assesse stating that valuer has given an elaborate valuation report after considering various factors such as location of the property, amenities available and quality of construction etc. It is further stated that registered valuer valued the sold property at Rs. 5,51,000/- which was less than value of Rs. 5,79,911/- adopted by the stamp valuation authority. Therefore, the sale value of the property was adopted at Rs. 5,51,000/- as against sale value of Rs. 4 lacs shown by the assessee.

4. Aggrieved assesse has filed appeal before the ld. CIT(A). The ld. CIT(A) has dismissed the appeal of the assessee.

5. We have heard the rival contention and perused the material on record. After perusal of the material on record, we observe that assessee had not disclosed the sale value of property according to the value determined by the stamp valuation authority as contemplated u/s. 50C of the act. Therefore, the action of the assessing officer in reopening the assessment under the provision of section 147 of the act is justified. Accordingly, we do not find any error in the decision of the ld. CIT(A) in sustaining reopening assessment. Accordingly, this ground of appeal of the assesse is dismissed.

6. Regarding section ground of appeal against decision of ld. CIT(A) in upholding that determination of long term capital gain at Rs. 3,17,517/- as against Rs. 1,19,286/- declared by the assessee, it is noticed that as per request made by the assessee during the course of assessment proceeding, the matter was referred u/s. 50C(2) of the act to the valuation officer for determining the fair market value of the sold property. As per valuation I.T.A No. 146/Rjt/2018 A.Y. 2007-08 Page No 4 Shri Anandkumar Mansukhlal Patel vs. ITO report dated 20th August, 2014, the valuation officer has determined the fair market value of the sold property at Rs. 5,51,000/-. After perusal of the report, we observe that valuation officer has considered various factors i.e. size, shape, location situation, time gap, floor disposition, commercial utility etc. before computing the fair market value of the sold property in the case of the assessee as on 15 Jan, 2007 at Rs. 10586 per sq. mt. We do not find any relevancy in the plea of the assessee after considering the provision of section 50C(3) of the act that in case the value ascertained by the valuation officer u/s. 50C(2) of the act exceeds the value of adopted by the stamp valuation authority in such situation the value adopted by the stamp valuation authority shall be taken as the full value of the consideration. However, in case of the assessee, the fair market value for the sold property determined by the valuation officer u/s. 50C(2) of the act was less than the value of Rs. 5,79,911/- adopted by the stamp valuation for the purpose of payment of stamp duty, therefore, we do not find any infirmity in the decision of the lower authorities in adopting the fair market value of the property as determined by the valuation officer u/s. 50C(2) of the act as requested by the assessee. Therefore, the appeal of the assessee is dismissed.

7. In the result, the appeal of the assessee is dismissed.

         Order pronounced in the open court on 15-07-2019


         Sd/-                                         Sd/-
 (MAHAVIR PRASAD)                                (AMARJIT SINGH)
 JUDICIAL MEMBER                               ACCOUNTANT MEMBER
Ahmedabad : Dated 15/07/2019
 I.T.A No. 146/Rjt/2018 A.Y. 2007-08                    Page No          5
Shri Anandkumar Mansukhlal Patel vs. ITO


आदेश क त ल प अ े षत / Copy of Order Forwarded to:-
1. Assessee
2. Revenue
3. Concerned CIT
4. CIT (A)
5. DR, ITAT, Ahmedabad
6. Guard file.
                                                                 By order,

                                                      Assistant Registrar,
                                           Income Tax Appellate Tribunal,
                                                                  Rajkot