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 2, Cited by 9]

Income Tax Appellate Tribunal - Chandigarh

M/S Mala Builders Pvt. Ltd., Chandigarh vs Acit, Chandigarh on 9 March, 2017

      IN THE INCOME TAX APPELLATE TRIBUNAL
           DIVISION BENCH, CHANDIGARH

          BEFORE SHRI C.M. GARG, JUDICIAL MEMBER
      AND MS. ANNAPURNA GUPTA, ACCOUNTANT MEMBER


               ITA Nos.438 & 439/Chd/2014
           (Assessment Years : 2009-10 & 2010-11)

M/s Mala Builders Pvt. Ltd.,       Vs.                  The A.C.I.T.,
SCO 98-99, Sub City Centre,                             Central Circle-II,
Sector 34, Chandigarh.                                  Chandigarh.
PAN: AABCN0099B
(Appellant)                                             (Respondent)


       Appellant by            :   Shri Ashok Goyal
       Respondent by           :   Shri Sushil Kumar, CIT DR

       Date of hearing       :            24.01.2017
       Date of Pronouncement :            09.03.2017



                               O R D E R

PER ANNAPURNA GUPTA, A.M. :

Both the above appeals relate to the same assessee and have been filed against separate orders of the Commissioner of Income Tax (Appeals) (Central), Gurgaon dated 28-02-2014 relating to assessment years 2009-10 and 2010-11.

2. Both the parties agreed that the issue involved in both the appeals was common and therefore the appeals were heard together and are being disposed off by way of a common order.

2

3. For the sake of convenience we shall be dealing with the facts in the case of ITA No. 438/CHD/2014 relating to A.Y 2009-10.

ITA No. 438/CHD/2014:

4. The assessee has raised the following grounds of appeal:

"1. That the learned CIT (A) has erred on Facts and Law in Upholding that even in the absent of any incrementing material found during the course of search, addition is still good. Hence relief be allowed
2. The learned CIT (A) has erred in confirming the disallowance of interest on the basis that complete details were not submitted and books of accounts not produced, when complete details as required were submitted and books of accounts were produced during the assessment proceeding. The complete detail of loan raised for construction was filed.
3. The learned CIT (A) has erred in confirming the disallowance of interest on the ground that requisite certificate as required under the proviso, from the person to whom interest was paid was not submitted, when the certified copy of loan accounts to whom interest was paid, was filed during Asst proceeding. Hence relief be allowed.
4. That the appellant craves leave to add delete or modify any ground of appeal before the same is heard or disposed off."

5. At the outset it may be stated that Ground No. 1 was not pressed before us and the same may therefore be treated as dismissed. Ground No. 4, being general in nature, needs no adjudication.

3

6. Ground No. 2 and 3 relate to the common issue of disallowance of interest paid under section 24 (b) of the Income Tax Act, 1961.

7. Brief facts relating to the same are that, during assessment proceedings it was found that the assessee company had claimed deduction of interest of Rs.4,93,233/- while computing its income under the head Income from house property. The AO disallowed the claim since the assessee failed to file any certificate relating to the same as evidence, from the person to whom interest was payable on the capital borrowed. Before the Ld. CIT (Appeals), the assessee filed detailed submissions contending that the assessee company had taken a land on lease for 99 years on 20.4.1983 at a total cost of Rs.27,10,000/- and had further constructed a building on the same during the financial years 1985-86,1986-87, 1987-88, 1989-90 incurring a total cost of Rs.28,29,120/- The assessee further contended that it had taken loans to the tune of Rs.65,95,143/- for the same and was paying interest on the same which was claimed as deduction under section 24(b) of the Income Tax Act. As evidence of the same, the assessee filed Copies of Wealth Tax returns relating to assessment years 1989-90 to 1991-92, showing the impugned assets and the loans taken against the same as also the Balance Sheet of the assessee as on 31/03/1990, alongwith the assessment order for 4 assessment year 1994-95 passed under section 143(3) of the Act, accepting the assessee's claim of deduction under section 24(b) of the Income Tax Act. Ld.CIT (Appeals), after considering the submissions of the assessee, held that the assessee had not been able to give any plausible explanation with regard to the deduction of interest claimed amounting to Rs.4,93,233/- and had failed to file any certificate with evidence from the person to whom interest was payable on the capital borrowed. She therefore held that the claim of the assessee was not allowable and upheld the disallowance made by the AO in this regard.

8. Aggrieved by the same the assessee has now come up in appeal before us.

9. During the course of arguments made before us, Ld. Counsel for the assessee reiterated the submissions made before the Ld.CIT(Appeals) and stated that that the assessee had clearly demonstrated before the AO that the property on which it had earned rental income had been acquired and constructed out of loans taken on which it was paying interest, and which was therefore allowable under section 24(b) of the Act. Ld. Counsel for the assessee drew our attention to the Wealth Tax assessment orders and computation of wealth for the assessment year 1989-90 to assessment year 1991-92, as also the balance 5 sheet of the assessee as on 31-03-1990 and the Income Tax assessment order passed under section 143(3) for assessment year 1994-95 and computation of income in this regard. Ld. Counsel for the assessee submitted that it had amply proved that its claim of interest was allowable u/s section 24(b) of the Act.

10. Ld.DR on the other hand stated that since the assessee had not furnished any certificate relating to the claim of interest, the claim was not allowable.

11. We have heard the contentions of both the parties and gone through the orders of the authorities below as also the documents placed before us.

12. The issue before us is, vis a vis the claim of the assessee of interest paid on loans taken for acquiring a house property u/s 24(b), income from which has been claimed under the head house property. We find that the reason for disallowing the claim of the assessee is that • the assessee has not been able to give any plausible explanation of as to why the deduction of interest should be allowed to it, and • having not filed any certificate from the person to whom the interest was payable. 6

13. As for the denial of claim for the reason that no certificate was furnished by the assessee, we find that there is no such requirement under the Act for furnishing a certificate before claiming deduction under section 24(b) of the Act, in case the house property is let out. The said requirement is applicable only in case deduction of interest is claimed in respect of self occupied house property. In the present case since the assessee has undisputedly and admittedly been showing rental income, the said house property cannot be termed as self occupied and therefore there is, we hold, no requirement to furnish any certificate for the purpose of claiming deduction of interest u/s 24(b) of the Act.

14. Regarding absence of explanation as to why deduction should be allowed to it, we find that the assessee did explain to the authorities below that the said property had been constructed by taking loan and had filed copies of wealth tax returns relating to A Y 1989-90 to 1991-92 stating that they reflected the said property and loans taken for the same The assessee had also filed copy of assessment order passed u/s 143(3) of the Act, for A.Y 1994-95 and stated that its claim of deduction of interest u/s 24(b) of the Act for that year had been accepted. We find that the authorities below have not adverted on these documents placed before them but have summarily dismissed the contention of the assessee 7 and stated that no explanation has been offered by the assessee regarding its claim of interest. Since all these documents were there before the lower authorities, the claim of the assessee ought to have been considered in view of the documents filed by the assessee. We, therefore, consider it fit to restore the issue back to the file of the assessing officer to examine the claim of the assessee in the light of documents furnished by it and decide the issue thereafter in accordance with law. We may add that the assessee be given due opportunity of hearing in this regard.

15. In view of the same Ground Nos.2 and 3 raised by the assessee are allowed for statistical purposes.

16. In effect, the appeal of the assessee is partly allowed for statistical purposes ITA No. 439/Chd/2014

17. It is relevant to observe here that ground No.1 raised by the assessee in this appeal was not pressed before us and the same is, therefore, treated as dismissed.

18. As far as ground Nos.2 and 3, it was common ground between both the parties that the facts and circumstances of the issue raised in these grounds were similar to the facts and circumstances in ground Nos.2 and 3 raised in ITA No.438/Chd/2014. The findings given by us in ITA No.438/Chd/2014 shall, therefore, apply to 8 these grounds i.e. ground Nos.2 and 3 of the present appeal with equal force, which therefore are allowed for statistical purposes

19. In effect the appeal of the assessee is partly allowed for statistical purposes.

20. In the result, both the appeals of the assessee are partly allowed for statistical purposes.

Order pronounced in the open court.

       Sd/-                                  Sd/-
   (C.M. GARG)                        (ANNAPURNA GUPTA)
JUDICIAL MEMBER                      ACCOUNTANT MEMBER

Dated : 9 t h March, 2017

*Rati*

Copy to:
  1.     The Appellant
  2.     The Respondent
  3.     The CIT(A)
  4.     The CIT
  5.     The DR

                              Assistant Registrar,
                              ITAT, Chandigarh