Income Tax Appellate Tribunal - Delhi
Vijay Kumar Wanchoo, New Delhi vs Ito Ward - 2(5), Noida on 7 July, 2020
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCHES "SMC-2" : DELHI
BEFORE SHRI BHAVNESH SAINI, JUDICIAL MEMBER
ITA.No.4210/Del./2019
Assessment Year 2009-2010
Shri Vijay Kumar Wanchoo, The Income Tax Officer,
New Delhi. PAN ABXPW5033F
Ward - 2 (5), Room
C/o. Pawan Kr. Gupta,
2nd Floor, C-8, Kalindi vs.
No.407, A-2D, Sector-24,
[
Colony, Ring Road,
Noida - 201 301. U.P.
New Delhi - 110 065.
(Appellant) (Respondent)
For Assessee : ShriAvineesh Mitta, C.A.
For Revenue : Shri R.K. Gupta, Sr. D.R.
Date of Hearing : 06.07.2020
Date of Pronouncement : 07.07.2020
ORDER
This appeal by the Assessee has been directed against the Order of the Ld. CIT(A)-1, Noida, Dated 29.11.2018, for the A.Y. 2009-2010.
2. I have heard the Learned Representative of both the parties through video conferencing and perused the material available on record.
2
ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
3. Learned Counsel for the Assessee did not press Ground Nos.1 and 2 with regard to reopening of the assessment and service of the notice under section 143(2) of the I.T. Act, 1961. These grounds are accordingly dismissed as not pressed.
4. On Ground No.3, assessee challenged the Orders of the authorities below in denying exemption under section 54 of the I.T. Act, 1961, to the assessee on the long term capital gains arising on transfer of residential house. 4.1. Briefly the facts of the case are that during the year under consideration, assessee sold two residential flats situated at Andheri, Mumbai and purchased one residential flat at Noida. The details filed on record shows that the assessee has modified the flats in two flats (units) and sold through two different registrations. The A.O. noted that assessee has sold flat A-401 and flat B-401, 4th Floor, Brighton Tower Cooperative Housing Society Ltd., Plot No.356, Cross Road No.2, Lokhanwala Complex, Andheri (West), Mumbai. The assessee purchased one flat at Noida 3 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
bearing flat No.Aster-1/902, 8th Floor, Super Tech Emerald Court, Sector-93A, Noida. Thus, the assessee calculated the gross amount of capital gain from the sale of two flats and claimed exemption under section 54 of the I.T. Act, 1961 in gross amount investment in one residential house. The A.O, however, noted that the exemption under section 54 in respect of the aggregate amount of capital gain and aggregate value of investment in residential value was not found allowable under section 54 of the I.T. Act. The A.O. was of the view that Section 54 makes it clear that the said Section speaks of exemption in respect sale of a residential house and purchase of a "residential house". As per the provisions of the said Section there is no restriction on sale of any number of houses, but, there must be purchase of a corresponding house on which exemption under section 54 could be taken. The A.O. further noted that there must be a set of sale and purchase of one residential house to claim exemption under section 54 of the I.T. Act. The A.O, therefore, held that the amount of capital gains in respect of sale of one property can be treated exempt against purchase 4 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
of one property purchased for Rs.52,02,800/-. However, in respect of property sold for Rs.28,65,000/-, on which capital gains of Rs.20,10,427/- has been worked-out and there is no corresponding purchase of residential house, therefore, no benefit could be allowable under section 54 of the I.T. Act, 1961. The A.O. accordingly made addition of Rs.20,10,427/-.
4.2. The Ld. CIT(A) noted in the impugned order that admittedly assessee has sold two residential units by two separate transfer deeds duly registered and in turn has purchased one residential flat in Noida within the permitted period from the sale of the residential flats. The Ld. CIT(A) confirmed the findings of the A.O. and dismissed the appeal of assessee.
5. Learned Counsel for the Assessee submitted that it is not in dispute that assessee used both the residential flats at Andheri for residential purposes and modified both the flats from two units to one unit only. Thus, the conditions of Section 54 are satisfied in the present case. He 5 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
has submitted that since out of the sale proceeds of the two flats, assessee has purchased one flat at Noida, therefore, assessee is entitled for exemption under section 54 of the I.T. Act. He has submitted that the issue is covered by the Orders of the Mumbai Bench of the Tribunal as under :
(i) Order of ITAT, Mumbai D-Bench, Mumbai in ITA.No.5547/Mum./2011 Dated 29.06.2012 in the case of ACIT 18(1), Mumbai vs., Sh Dinesh A Vora, Mumbai.
(ii) Order of ITAT, Mumbai A-Bench, Mumbai in ITA.No.7443/Mum./2002 Dated 22.06.2012 in the case of DCIT vs., Shri Ranjit Vithaldas.
6. On the other hand, Ld. D.R. relied upon the Orders of the authorities below.
7. I have considered the rival submissions and perused the material on record. The ITAT, Mumbai A-Bench, Mumbai in the case of DCIT vs., Shri Ranjit Vithaldas in ITA.No.7443/Mum./2002 vide Order Dated 22.06.2012 held as under :
"10. Having held that the two flats were two different residential houses, it is required to be examined whether the assessee is entitled for exemption u/s 6 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
54 of the Act in respect of the sale of more than one residential houses. We see no restriction placed in section 54 that exemption is allowable only in respect of sale of one residential house. Even if the assessee sells more than one residential houses in the same year and the capital gain is invested in a new residential house, the claim of exemption cannot be denied if the other conditions of section 54 are fulfilled. This aspect had been examined by the Mumbai Bench of the Tribunal in Rajesh Keshav Pillai v. Income- tax Officer [2011] 44 SOT 617 (Mum.) in which it has been held that exemption u/s 54 will be available in respect of transfer of any number of long-term capital assets being residential houses if other conditions are fulfilled. The Id. DR appearing for the Revenue has placed reliance on the judgment of the Hon'ble High Court of Punjab and Haryana in the case of Pawan Arya v. CIT (237 CTR 210) (supra) to argue that the claim of 7 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
exemption is not available in respect of sale of more than one residential house. On careful perusal of the said judgment, we find that no such proposition has been laid down in that case. The Hon'ble High Court in the said case, have only held that the capital gain arising from the transfer of a residential house is not admissible against the investment in second house. Thus, the only restriction is that the capital gain arising from the sale of one residential house must be invested in one residential house and not in two residential houses.
11. Another important aspect which needs to be examined is whether the exemption u/s 54 will be available, in case, capital gain arising from sale of more than one residential house, is invested in one residential house. The Id. counsel appearing for the assessee argued that there was no restriction under section 54 that capital gain arising from two residential houses cannot be invested in one 8 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
residential house. We find substance in the argument advanced by the Id. counsel for the assessee. No rulings have been brought on record by the Id. DR to show that the capital gain arising from sale of more than one residential houses cannot be invested in one residential house. The provisions of section 54 as pointed out earlier apply to transfer of any number of residential houses by the assessee provided the capital gain arising therefrom is invested in a residential house. The exemption u/s 54 is available if capital gain arising from transfer of a residential house is invested in a new residential house within the prescribed time limit. Thus there is an inbuilt restriction that capital gain arising from the sale of one residential house cannot be invested in more than one residential house. However, there is no restriction that capital gain arising from sale of more than one residential houses cannot be invested in one residential house. In case, capital 9 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
gain arising from sale of more than one residential houses is invested in one residential house, the condition that capital gain from sale of a residential house should be invested in a new residential house gets fulfilled in each case individually because the capital gain arising from sale of each residential house has been invested in a residential house. Therefore, even if two flats are sold in two different years, and the capital gain of both the flats is invested in one residential house, exemption u/s 54 will be available in case of sale of each flat provided the time limit of construction or purchase of the new residential house is fulfilled in case of each flat sold.
12. In relation to flat in Vishnu Villa, the AO has given a finding that the flat had been used for the purpose of business and, therefore, is not eligible for exemption u/s 54 which allows exemption only in respect of residential house income from which is chargeable under the head "income from house 10 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
property". The AO has drawn his conclusion based on the ground that the assessee had not returned any income from Vishnu Vila Flat. The AO had treated the Ramkrishna Sadan flat as self occupied property and, therefore, in his opinion, the income from Vishnu Vila property could be exempt from house property only if the same was used for business as only one flat could be treated as self occupied property. The CIT(A) has not accepted the finding given by the AO and we agree with the view taken by CIT(A). The assessee had shown no income from Vishnu Vila flat because the assessee had treated both the flats as one residential house which had been used as a self acquired property. Therefore, only on the ground that the assessee had not shown any income from the Vishnu Vila property, it cannot be concluded that the flat had been used for the purposes of business when there is no material to support the said conclusion. Even at the time of hearing before 11 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
the Tribunal, the Ld. DR did not produce any material to show that the Vishnu Vila flat had been used for the purposes of business. Therefore, the flat in Vishnu Vila had to be treated as residential house, the income from which is chargeable to tax under the head "income from house property". The only requirement of section 54 is that income should be chargeable to tax under the head "house property income" and it is not necessary that income should have been actually charged. Therefore, capital gain arising from the sale of the Vishnu Villa flat would be eligible for exemption u/s 54 subject to fulfilment of other conditions.
13. In view of the foregoing discussion, we direct the AO to allow the capital gain exemption u/s 54 of the Act after verifying that the new residential house had been constructed within prescribed time limit."12
ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
7.1. The ITAT, Mumbai D-Bench, Mumbai in the case of ACIT 18(1), Mumbai vs., Sh Dinesh A Vora, Mumbai in ITA.No.5547/Mum./2011 vide Order Dated 29.06.2012 held as under :
"This appeal by the revenue is directed against the order dated 5/5/2011 of Commissioner of Income Tax(Appeals) for the assessment year 2007-08. 2 The revenue has raised following grounds in this appeal :
i) On the facts and circumstances of the case and in law, the learned CIT(A) erred in holding that the assessee is entitled for relief of Rs.21,30,127/- u/s. 54 of the Income Tax Act 1961.
ii) On the facts and circumstances of the case and in law, the learned CIT(A) erred and failed to appreciate that the assessee purchased four separate flats by separate agreements and sold by a single agreement and is therefore ineligible for exemption u/s. 54 of the Income Tax Act, 1961.
iii) On the facts and circumstances of the case and in law, the learned CIT(A) failed to appreciate that in similar facts of the case the Hon'ble IT AT, Mumbai Bench in the case of Dr. P. S. Pashricha (20 SOT 468) has held otherwise. The judgment has been subsequently affirmed by the Hon'ble Bombay High Court vide their order dated 07/10/2009 in Appeal No. 1825 of 2009."13
ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
14ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
15
ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
7. In the result, the appeal of the revenue is dismissed."
7.2. Considering the facts of the case in the light of above decisions of the Tribunal, it is clear that assessee has purchased two residential flats at Andheri bearing flat A- 401 and flat B-401, 4th Floor, Brighton Tower Cooperative 16 ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
Housing Society Ltd., Plot No.356, Cross Road No.2, Lokhanwala Complex, Andheri (West), Mumbai and assessee modified both the flats and converted two units as one residential unit. This fact is also mentioned in statement of facts and by the A.O. in the assessment order. The assessee has further sold both the flats through two separate sale deeds. It is an admitted fact that assessee has purchased residential flat at Noida within the permitted time period from the sale of the residential flats. Thus, the above decisions of the ITAT, Mumbai Bench are squarely apply to the facts and circumstances of the case that assessee is entitled for exemption under section 54 of the I.T. Act, 1961. The issue is, thus, covered by the aforecited Orders of the ITAT, Mumbai Bench (supra). In view of the above, I set aside the Orders of the authorities below and delete the entire addition of Rs.20,10,427/-. In the result, Ground No.3 of the appeal of the Assessee is allowed.
8. In the result, appeal of the Assessee is partly allowed.
17
ITA.No.4210/Del./2019 Shri Vijay Kumar Wanchoo, New Delhi.
Order pronounced in the open Court.
Sd/-
(BHAVNESH SAINI) JUDICIAL MEMBER Delhi, Dated 07th July, 2020 VBP/-
Copy to
1. The appellant
2. The respondent
3. CIT(A) concerned
4. CIT concerned
5. D.R. ITAT 'SMC-2' Bench, Delhi
6. Guard File.
// BY Order // Assistant Registrar : ITAT Delhi Benches :
Delhi.