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 11, Cited by 8]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Shiv Chand Satnam Paul on 19 May, 1997

Equivalent citations: [1998]231ITR663(P&H)

Author: Ashok Bhan

Bench: Ashok Bhan, Iqbal Singh

JUDGMENT
 

 Ashok Bhan, J. 
 

1. At the instance of the Commissioner of Income-tax, Jalandhar, the Income-tax Appellate Tribunal, Amritsar Bench, Amritsar (hereinafter referred to as "the Tribunal"), has referred the following questions of law along with the statement of the case to this court for its opinion ;

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is right in law in upholding the decision of the Appellate Assistant Commissioner, that capital gains arising from the transfer of agricultural land located within the municipal limit is not liable to capital gains tax ?"

2. The respondent-assesses is a dealer in petrol and diesel and is assessed in the status of a Hindu undivided family . The assessment year involved is 1971-72, the previous year of which ended on March 31, 1971. The agricultural land measuring 25 kanals, 1 marla, situated within the municipal limits of Muktsar was purchased by the assessee on January 1, 1957, for Rs. 8,000. This land was acquired by the Punjab Government for a public purpose, i.e., for construction of a water works by issuing notification under Section 4 of the Land Acquisition Act, 1894, published in the Gazette dated December 31, 1970. The Income-tax Officer assessed capital gains amounting to Rs. 26,650 arising out of this transaction while making the assessment for the year 1971-72. The case of the assessee was that capital gains was not exigible on the sale of agricultural lands which was not accepted. Aggrieved against the order of the Income-tax Officer, an appeal was filed by the assessee before the Appellate Assistant Commissioner. The appellate authority following the decision of the Bombay High Court in Manubhai A. Sheth v. N. D. Nirgudkar, 2nd 1TO [1981] 128 ITR 87, held that the profits and gains received from the agricultural land is revenue within the meaning of Section 2(1A) of the Income-tax Act, 1961 (hereinafter referred to as "the Act"), as the agricultural income was not taxable under the Act, capital gains tax on the sale of agricultural land could not be levied.

3. The Revenue aggrieved against the order of the appellate authority for not subjecting the sale of agricultural land to capital gains tax situated within the municipal area of Muktsar preferred an appeal before the Tribunal which was dismissed on June 13, 1986.

4. Section 2(14) of the Act which defines "capital asset" reads as under :

" 'capital asset' means property of any kind held by an assessee, whether or not connected with his business or profession, but does not include-- ...
(iii) agricultural land in India, not being land situate--
(a) in any area which is comprised within the jurisdiction of a municipality (whether known as a municipality, municipal corporation, notified area committee, town area committee, town committee, or by any other name) or a cantonment board, and which has a population of not less than ten thousand according to the last preceding census of which the relevant figures have been published before the first day of the previous year ; or
(b) in any area within such distance, not being more than eight kilometres, from the local limits of any municipality or cantonment board referred to in item (a), as the Central Government may, having regard to the extent of, and scope for urbanisation of that area and other relevant considerations, specify in this behalf by notification in the Official Gazette ;

5. The expression "capital asset" means property of any kind held by the assessee whether or not connected with his business or profession. It, however, does not include agricultural land in India except the classes of land included in items (a) and (b) of Section 2(14)(iii) of the Act. By the Finance Act, 1970, with effect from the assessment year 1970-71, certain specified lands situate in urban areas or semi-urban areas were brought within the definition of capital asset. Although the Tribunal and the appellate authority had noticed the change which has been brought about by the Finance Act of 1970, but they failed to comprehend its full scope and implication. For taking the view which has been taken by them reliance had been placed upon the decision in Manubhai's case [1981] 128 ITR 87 (Bom). The matter came up for consideration before this court in Tuhi Ram v. Land Acquisition Collector [1993] 199 ITR 490. The Division Bench, after noticing the change in law brought about by the Finance Act, 1970, held that Manubhai's case [1981] 128 ITR 87 (Bom) was rendered ineffective after amendment. It was held as under (headnote) :

"Compulsory acquisition of agricultural land under any law for the time being in force is a transfer within the meaning of Section 2(47) of the Income-tax Act, 1961. The expression 'capital asset' means property of any kind held by the assessee, whether or not connected with his business or profession. It, however, does not include agricultural land in India except the class of lands included in items (a) and (b) of Section 2(14)(iii). In order to qualify for such exemption, it is not enough that the land was once agricultural land. It must be agricultural land even at the time of sale or transfer. By the Finance Act, 1970, with effect from the assessment year 1970-71, certain specified lands situate in urban areas or semi-urban areas were brought within the definition of capital asset. When a capital asset is sold and if profit or gain results from such a sale, it is chargeable, not because it is revenue, but because the statute specifically charges the resulting capital gain by including it as income. Although land is the source of income, income is derived not by the use of the land, but by the sale of the land, that is, by conversion of the land into cash. The resultant income is not agricultural income. The Explanation inserted in Section 2(1A) by the Finance Act, 1989, with effect from April 1, 1970, makes the position clear when it declares that revenue derived from land shall not include and shall be deemed never to have included any income arising from the transfer of any land referred to in item (a) or item (b) of Sub-clause (iii) of Clause (14) of Section 2. The Explanation completely renders ineffective the ratio of the decision in Manubhai A, Sheih v. N. D. Nirgudhar [1981] 128 ITR 87 (Bom)."

6. Counsel for the Revenue as well as for the assessee are agreed that by the Finance Act, 1970, which came into effect with effect from the year 1970-71 and in view of the interpretation put by this court in Tuhi Ram's case [1993] 199 ITR 490 agricultural land which is comprised within the jurisdiction of a municipality or a cantonment board or any agricultural area having population of not less than ten thousand according to the last preceding census of which the relevant figures have been published before the first day of the previous year would be a capital asset the sale of which would attract capital gains tax. Before the said amendment, agricultural income arising from the transfer of the agricultural land was exempt from tax but by the amendment of 1970, agricultural land situated within the urban areas specified in Sub-clause (a) or in their vicinity notified by the Central Government became a capital asset bringing it within the purview of tax on "capital gains".

7. Three conditions, namely, (i) the land being agricultural situated within the municipal area ; (ii) having a population of not less than ten thousand according to the last preceding census ; and (iii) relevant figures of which had been published before the first day of the previous year were to be satisfied before the agricultural land could be treated as a capital asset. The Tribunal concluded that it was an agricultural land situated within the municipal area but did not record any finding regarding the population of the municipal area and the publication of the figures of the preceding census before the first day of the previous year.

8. Counsel for the assessee fairly concedes that the agricultural land comprised in a municipal area which satisfied the ingredients of Section 2(14)(iii) (a) and (b) would be an asset the sale of which would attract capital gains and, therefore, the question referred by the Tribunal to this court has to be answered in favour of the Revenue and against the assessee but as the Tribunal has failed to record a finding with regard to the population of the municipal area not being less than ten thousand according to the last preceding census the relevant figures of which had been published before the first day of the previous year, the case be either remanded to the Tribunal or in the alternative a direction be issued to the Tribunal to determine these two factors before holding the assessee to be liable 1o pay tax on capital gains.

9. We are not inclined to remand the case to the Tribunal or send for the additional statement of the case to avoid unnecessary delay in disposal of this case. The same has already been delayed much. The question referred to us is answered in the negative and it is held that Tribunal was not right in holding that capital gains could not be levied on transfer of agricultural land located within the municipal limit but with a rider that the Tribunal before giving effect to this order should satisfy itself regarding the remaining two ingredients mentioned in Section 2(14)(iii)(a) regarding population not being less than ten thousand according to the last preceding census of which the relevant figures had been published before the first day of the previous year relatable to the assessment year in question. If these two ingredients are satisfied then the assessee shall be liable to pay capital gains tax and not otherwise.

10. We are not concerned with Clause (b) of Section 2(14)(iii) as the same is not attracted in this case.

11. For the foregoing reasons, the question of law referred to this court is answered in favour of the Revenue and against the assessee but the same would be subject to the observations made in the order.