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 0, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Mr. Mohammed Khan, Hyd, Hyderabad vs Assessee on 18 February, 2014

               IN THE INCOME TAX APPELLATE TRIBUNAL
                HYDERABAD BENCHES "A" : HYDERABAD

       BEFORE SHRI CHANDRA POOJARI, ACCOUNTANT MEMBER
                              AND
              SHRI SAKTIJIT DEY, JUDICIAL MEMBER

               ITA.No. 678, 679, 680 & 681/Hyd/2011
        Assessment Years 2001-02, 2002-03, 2003-04 & 2004-05

Mr. Mohd. Ahmed Khan L/R of late              ITO, Ward 4(4)
Meherunnisa Begum, Hyderabad              vs. Hyderabad
PAN AGBPB4837F
(Appellant)                                   (Respondent)

                    For Assessee      : Mr. S. Rama Rao
                    For Respondent    : Mr. P. Somasekhar Reddy

                  Date of Hearing : 18.02.2014
            Date of Pronouncement : 02.04.2014

                                   ORDER

PER SAKTIJIT DEY, J.M.

These appeals of the assessee are against separate orders of CIT-IV, Hyderabad passed under section 263 of the Act, pertaining to the assessment year 2001-02 to 2004-05. Since, common issues are involved in all these appeals, they are clubbed together and are being disposed of by this single consolidated order.

2. Since, facts are identical in all the appeals, for the sake of convenience, we will deal with facts as involved in ITA.No. 678/Hyd/2011 for the assessment year 2001-02.

2.1. Briefly stated, the assessee was an individual. Initially the assessee had not filed any return of income for the impugned assessment year. On receiving information that the assessee along with others had entered into a Memorandum of Understanding (MOU) for relinquishing her right in respect of a land inherited from her ancestors, the Assessing 2 Officer came to know that the assessee had capital gain of Rs.3,64,734/- in respect of her share for the impugned assessment year. He further noticed that assessment in respect of other legal heirs had been completed on the same basis. The Assessing Officer, therefore, issued a notice under section 148 of the Act on 07.03.2008 calling upon the assessee to furnish a return of income. In the meanwhile, since the assessee had died on 08.12.2007, her legal heir Sri Ahmed Mohd. Khan filed the return of income on 22.04.2008 declaring total income of Rs.19,320/- under the Head 'Income from House Property'. In course of re-assessment proceedings, the Assessing Officer noticed that the assessee along with 13 other family members had transferred the joint family property inherited by them at Miyapur admeasuring Ac.136.00. This property originally belonged to late Abdul Basith Khan who had two sons and three daughters. After the death of Sri Abdul Basith Khan some time in the year 1947, his eldest son Mr. Abdul Baquer Khan sold the entire land to one Mr. Ram Gnaneswar and 4 others in the year 1963. They in turn, sold the land to M/s. Matrusree Cooperative House Building Society in the year 1979. The society also allotted the land to its members. The other family members having become aware of the sale of land by Mr. Abdul Baquer Khan, filed cases before the Civil Court claiming their share in the joint family land. The 1st Additional District Judge, Ranga Reddy passed a preliminary decree on 29.12.2000 in O.S.No.38 of 1993 and confirmed the shares of the assessee along with 13 others to the extent of 12/28 portion of the land. The Assessing Officer further noticed that the land in question has already been sold to M/s. Matrusree Cooperative House Building Society and who in turn, has allotted it to their members who were in possession over the property. For settling the dispute with the members of the Matrusree Cooperative House Building Society and to dispose of their shares in the plots, the assessee along with other family members, had approached M/s. Sri Venkateswara Builders, Kukatpally to mediate on their behalf 3 and settle the dispute. An agreement was executed on 09.12.1997 by the assessee along with other co-owners with Sri Venkateswara Builders as per which, the assessee and other co-owners relinquished their rights over the said property for an agreed consideration of Rs.2.72 crores. The Assessing Officer further noticed that in cases of other co-owners, assessments have been completed by the concerned Assessing Officer by bringing to tax the capital gain arising out of the relinquishment of right over the said land in favour of the members of Matrusree Cooperative House Building Society. In terms of the assessment orders passed in case of other co-owners, the Assessing Officer ultimately completed the assessment under sec. 143(3) read with section 147 of the Act by computing capital gain of Rs.3,64,734/- for the impugned assessment year. The CIT while examining the assessment records of the assessee in exercise of power under section 263 of the Act, was of the view that the assessment order passed under section 143(3) read with section 147 of the Act is erroneous and prejudicial to the interests of Revenue as the Assessing Officer has brought to tax capital gain at the hands of the assessed in respect of 1/6th share. Whereas, since the assessee had received the share of Hafirunnisa Begum who died issue-less, the assessee's share in the property and consequential sale consideration should have been taken at 1/3rd. He further stated in the show cause notice that the cost of acquisition adopted by the Assessing Officer at Rs.2/- per sq. yard is not correct as the market value of dry agricultural land as on 01.04.1981 was Rs.2/- per acre as per the records of Joint Sub Registrar Office.

2.2. The third issue on which the assessment order was found to be erroneous and prejudicial to the interests of Revenue is, according to the CIT, the Assessing Officer had wrongly allowed the claim of deduction towards brokerage which is not supported by any evidence. On the aforesaid basis, the CIT noted that the correct long term capital gain for 4 assessment year 2001-02 is Rs.11,19,133/- being 1/3rd of the net capital gain of Rs.33,57,400/-. Since the Assessing Officer had computed the capital gains at Rs.3,64,734/-, the CIT directed the assessee to show cause as to why the assessment order passed should not be set aside being erroneous and prejudicial to the interests of Revenue. In response to the show cause notice issued by the CIT, the assessee appeared before the CIT and made his submissions objecting to the conclusion drawn by the CIT that the assessment order is erroneous and prejudicial to the interests of Revenue. It was contended by the assessee that as per the preliminary decree passed by the 1st Additional District Judge, Ranga Reddy District dated 29.12.2000, the assessee is entitled to only 1/9th share of the property as against 1/6th assessed by the Assessing Officer. Therefore, it cannot be said that the assessment order is erroneous and prejudicial to the interests of Revenue. The CIT, however, did not accept the contention of the assessee. The CIT was of the view that the entire calculation of long term capital gain was done by the Assessing Officer on the basis of the shares determined in the preliminary decree dated 29.12.2000 passed by the 1st Additional District Judge in O.S.No.38/93 which was suspended by the High Court of Andhra Pradesh in order dated 13.04.2001. He, therefore, held that as the order of the Additional District Judge has been stayed by the Hon'ble High Court, the assessee is entitled for 1/3rd of the share in the property including the share of her deceased sister Hafizunnisa Begum. He therefore, directed the Assessing Officer to charge capital gain tax on 1/3rd share in place of 1/6th share as done by the Assessing Officer. So far as the cost of acquisition of Rs.2/- per acre as on 01.04.1981 on the basis of Joint SRO rate is concerned, the assessee contended that the SRO cannot be taken as the fair market value. It was submitted that the actual fair market value is much more than the SRO guideline value. In support of such contention, the assessee furnished copies of sale deeds executed by the Matrusree Cooperative House Building Society on 17.07.1980 and 5 17.02.1981 in the same survey number where the value per sq. yard was worked out to Rs.6/-. The CIT again rejected the contention of the assessee on the ground that the assessee could not furnish the original sale deeds for inspection and has only submitted certified copies obtained from Sub Registrar Office. He further held that the comparable instances of sales relied by the assessee relate to fully developed plots whereas, the assessee sold undeveloped dry agricultural land. Accordingly, the CIT directed the Assessing Officer to adopt the cost of acquisition of the land as on 01.04.1981 at Rs.2/- per acre for computing capital gain. So far as the third issue of brokerage is concerned, the assessee contended that the brokerage was actually paid to the parties and in support of such contention, the assessee furnished copies of the confirmation letter dated 11.03.2011 from MB Krishna Reddy, Managing Partner of M/s. Venkateswara Builders confirming paying of commission through account payee cheques. The assessee also contended that Sri MB Krishna Reddy in his sworn statement recorded under section 131 on 23.01.2006 had also categorically stated about payment of commission. The CIT however, did not accept the contentions of the assessee and held that the Assessing Officer while completing the assessment has committed an error by not disallowing the commission / brokerage claimed by the assessee. On the aforesaid reasons the CIT, ultimately held that the assessment order passed under section 143(3) read with section 147 of the Act is erroneous and prejudicial to the interests of Revenue and while setting aside the assessment order so passed directed the Assessing Officer to re-do the same as per the directions contained in the order passed under sec. 263 of the Act. Being aggrieved by the order passed by the CIT, the assessee is in appeal before us.

3. The learned A.R. submitted that the exercise of jurisdiction under section 263 of the Act is totally untenable as the Assessing Officer 6 has completed the assessment after considering all the aspects, not only with proper application of mind but also by conducting necessary enquiry. Therefore, the order passed by the Assessing Officer cannot be held to be erroneous or prejudicial to the interests of Revenue. The learned A.R. submitted that so far as the direction of the CIT to assess 1/3rd share at the hands of the assessee is concerned, such direction is totally irrelevant and contrary to the materials on record. It was submitted that the preliminary decree passed by the Civil Court in the meanwhile has been confirmed by the Hon'ble High Court of Andhra Pradesh. Therefore, the reasoning of the CIT that, 1/6th share determined by the Assessing Officer on the basis of preliminary decree passed by the 1st Additional District Judge, Ranga Reddy District is erroneous, no more holds good. In this context the learned A.R. referred to the order of the Hon'ble High Court in Appeal Suit No.1008 and 1161 of 2001 confirming the preliminary decree. It was further contended by the learned A.R. that against the assessment order passed under section 143(3) read with section 147 of the Act, the assessee had preferred an appeal before the CIT(A). The CIT(A) had confirmed the assessment order passed by the Assessing Officer. Against the order passed by the CIT(A), the assessee had went in further appeal before the Tribunal. The Tribunal in its order passed in ITA.No.1112 to 1126/Hyd/2009 dated 30.09.2010 while confirming the order of the Assessing Officer on the chargeability of capital gain had only remitted the issue to the file of the assessee for the limited purpose of deciding the year of chargeability. It was therefore contended that the issue having already been decided by the CIT(A) and Tribunal, the CIT cannot exercise jurisdiction under section 263 of the Act to revise an assessment which has already merged with the order of the First Appellate Authority. So far as the direction of the CIT to adopt the cost of acquisition at Rs.2/- per acre as on 01.04.1981 and disallowance of brokerage, the learned A.R. submitted that both the issues are also covered by the decision of the CIT(A) and Tribunal. The 7 assessment order having merged with the orders of the Appellate Authorities, the CIT cannot exercise jurisdiction under section 263 of the Act.

4. The learned D.R. while supporting the order of the CIT submitted that the Hon'ble High Court while disposing of the appeal against the preliminary decree in para 19 of the judgment has observed that the preliminary decree continues till the final decree is passed. Therefore, the actual share of the parties cannot be determined on the basis of the preliminary decree. The learned D.R. submitted that the Assessing Officer having determined the share of the assessee at 1/6th of the total extent of land and also in the sale consideration, the assessment order passed has therefore, become erroneous and prejudicial to the interests of Revenue. So far as the issue of adopting of cost of acquisition and payment of brokerage is concerned, the learned Departmental Representative submitted that since the Assessing Officer while completing the assessment has not applied his mind to these issues. The CIT was justified in revising the assessment order under section 263 of the act.

5. We have heard the submissions of the parties and perused the orders passed by the Revenue authorities as well as other materials on record. As is apparent from the notice issued under section 263 of the Act as well as the revision order passed by the CIT, he has held the assessment order passed under section 143(3) read with section 147 of the Act, to be erroneous and prejudicial to the interests of Revenue due to the following three reasons :

(i) The Assessing Officer has taken 1/6th share in the property solely relying on the preliminary decree passed by the 1st Additional District Judge, Ranga Reddy District which has been stayed by the Hon'ble High Court of Andhra Pradesh.
8
(ii) The cost of acquisition as on 01.04.1981 has been erroneously adopted at Rs.2/- per sq. yard instead of Rs.2/ per acre.
(iii) Brokerage claimed has been allowed without any supporting evidence.

5.1. As can be seen from the facts and materials on record, the Additional District Judge, Ranga Reddy District has passed a preliminary decree on 29.12.2000 in OS.No.38 of 1993 partitioning the suit property to 28 shares and for allotment of 12 shares to plaintiffs, assessee being one of them. The Assessing Officer on the basis of the aforesaid preliminary decree, determined the share of the assessee at 1/6th of the total extent of land and also computed the capital gain accordingly. It also appears that assessment orders in case of other co owners were also completed on the basis of the preliminary decree passed by the 1st Additional District Judge. It is very much evident from the order passed under section 263 of the Act that the CIT has refused to accept the fact that the assessee is entitled to 1/6th share only on the ground that the preliminary decree has been suspended by the Hon'ble High Court of Andhra Pradesh. However, fact remains that Hon'ble High Court of A.P. has disposed of the appeal against the preliminary decree by dismissing it and confirming the preliminary decree passed by the civil Court. Therefore, the very basis on which the CIT has held the assessment order to be erroneous and prejudicial to the interests of Revenue has become redundant. That apart, it is a fact on record that the issue with regard to sharing of the property between the co-owners is still pending before the Civil Court. That being the case, the CIT cannot determine the share of the assessee in the disputed property when the matter is still pending for decision in Civil Court which alone is competent to decide the right, title and interest of the parties in respect of the property in question. Therefore, in our view, the CIT cannot direct the A.O. to determine assessee's share in property as well as in capital gain as 1/3rd.

9

Therefore, to that extent, CIT's direction cannot be sustained. However, if there will be any change in assessee's share as a result of the final decree to be passed by the Civil Court, the same has to be taken note by the A.O. and consequential action needs to be taken by him.

6. So far as the adoption of cost of acquisition as on 01.04.1981 at Rs.2/- per sq.yard by the Assessing Officer is concerned, it has to be noted that the assessee during the revision proceeding before the CIT had produced certified copies of the sale deeds in case of two comparable instances of sale of land in the same survey number at Rs.6/- per sq. yard. However, the CIT has refused to take cognizance of them on a flimsy ground that the assessee has failed to produce the original sale deeds. Such reasoning of the CIT in our view, is not at all acceptable. When the assessee is producing certified copies of the sale deeds, the CIT is bound to accept them and cannot insist upon the assessee to produce the original sale deeds which is an impossible act to do. Similarly, the CIT cannot determine the cost of acquisition solely relying upon the SRO rate as time and again it has been held by different Benches of the Tribunal as well as the jurisdictional High Court that SRO rate cannot be considered to be reflecting the fair market value.

7. Similarly, so far as the payment of brokerage is concerned, in our view the CIT was not justified in holding the assessment order to be erroneous and prejudicial to the interests of Revenue since the assessee has produced the necessary evidences in support of the brokerage claimed and the Assessing Officer has passed the order after applying his mind to the materials available on record as well as conducting necessary enquiry. A perusal of the assessment order clearly reveals the fact that the Assessing Officer has not only applied his mind but has also made necessary enquiry while bringing the capital gains to tax. It is also a fact that against the aforesaid assessment order the 10 assessee has preferred an appeal before the CIT(A). The CIT(A) has dealt in detail with the various issues relating to capital gain in course of disposal of the appeal preferred by the assessee and has ultimately passed an exhaustive order wherein he has considered all the aspects relating not only to the computation of capital gain but also with regard to the various expenses claimed by the assessee including brokerage. The aforesaid order of the CIT(A) was challenged before the ITAT in the appeals preferred by the assessee. A perusal of the order passed by the ITAT in ITA.No.1122 to 1126/Hyd/2009 dated 30.06.2010, a copy of which is placed at page 68 of the paper book, reveals the fact that the Tribunal has more or less confirmed the order of the CIT(A) except for the limited issue of year of assessability of capital gain and remitted the matter to the file of the CIT(A) to decide the same. For the sake of convenience, the finding of the Tribunal is extracted hereunder :

"8. We have carefully gone through the provisions of sec. 2(47) of the Act, which reads as follows:

"sec.2(47) "sec.2( 4 7): transfer in relation to a capital asset, includes,--
(i) the sale, exchange or relinquishment of the asset; or
(ii) the extinguishment of any rights therein or
(iii) the compulsory acquisition thereof under any law; or
(iv) in a case where the asset is converted by the owner thereof into, or is treated by him as, stock-in-trade of a business carried on by him, such conversion or treatment ; or
(v) any transaction involving the allowing of the possession of any immovable property to be taken or retained in part performance of a contract of the nature referred to in section53A of the Transfer of Property Act, 1882 ( 4 of 1882) or
(vi) any transaction (whether by way of becoming a member of, or 11 acquiring shares in, a co operative society, company or other association of persons or by way of any agreement or any arrangement or in any other manner whatsoever) which has the effect of transferring, or enabling the enjoyment of, any immovable property.

Explanation- For the purposes of sub clauses (v) and (vi), immovable property shall have the same meaning as in clause (d) of section 269UA)."

Clause (v) and (vi) clearly say that any transaction involving allowing of the possession to be retained in pursuance of a contract or allowing the enjoyment of the immovable property would also amounts to a transfer. We find that in respect of the very same property, in the case of other co-owners in ITA Nos. 1220 to 1236/Hyd/09, the Tribunal considered the year of assessability and remitted the matter to the file of the CIT(A) for consideration. Therefore, for the sake of consistency, we remit the issue of year of assessability to the file of the CIT(A). The CIT(A) shall decide the issue in accordance with law after giving reasonable opportunity to the assessee.

7.1. On a plain reading of the finding of the Tribunal extracted hereinabove, it becomes clear that except the year of assessability the other aspects of computation of capital gain has attained finality. That being the case, the assessment order on the issue of capital gain having merged with the order passed by the CIT(A) and ITAT, will not be amenable to revisionary proceeding under section 263 of the Act in view of the specific bar contained under section 263(1) Explanation (c). Therefore, considered in the aforesaid perspective the exercise of jurisdiction under section 263 of the Act in the present case, is not only contrary to law but against the statutory mandate. Therefore, in the facts and circumstances of the case, we have no hesitation to hold that the order passed under section 263 of the Act is legally unsustainable except to the extent of assessee's share in the property which will depend upon the final decree to be passed by the Civil Court. Accordingly, we set aside the order passed by the CIT under section 263 of the Act.

8. With respect to other ITA.No.679, 680 & 681/Hyd/2011, facts being identical, respectfully following our view in para no. 5 to 7.1.

12

hereinabove, we hold that the order passed by the CIT under section 263 of the Act is legally unsustainable. Accordingly, we set aside the same in these appeals also.

9. In the result, appeals of the assessee are allowed to the extent indicated above.

Order pronounced in the open Court on 02.04.2014.

 Sd/-                                               Sd/-
(CHANDRA POOJARI)                                  (SAKTIJIT DEY)
ACOUNTANT MEMBER                                  JUDICIAL MEMBER

Hyderabad, Dated 02nd April, 2014

VBP/-
Copy to :

1. Mr. Mohd. Ahmed Khan L/R of late Meherunnisa Begum, L/R of late Mrs. Meherunnisa Begum, H.No.3-6-176/1, Hyderguda, Hyderabad C/o. M/s. M.A. Mohiaddin & Co.

C.As. 307, Lenaine Estate, Abid Road, Hyderabad - 500 001.

2. ITO, Ward 4(4), Hyderabad

3. CIT-IV, Hyderabad.

4. Addl. CIT, Range-4, Hyderabad

5. D.R. ITAT, 'A' Bench, Hyderabad.