Gujarat High Court
Deepakbhai Ramjibhai Patel vs Income Tax Officer on 29 April, 2014
Author: Akil Kureshi
Bench: Akil Kureshi, Sonia Gokani
C/SCA/3890/2014 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION NO. 3890 of 2014
================================================================
DEEPAKBHAI RAMJIBHAI PATEL....Petitioner(s)
Versus
INCOME TAX OFFICER....Respondent(s)
================================================================
Appearance:
MR SN DIVATIA, ADVOCATE for the Petitioner(s) No. 1
MRS MAUNA M BHATT, ADVOCATE for the Respondent(s) No. 1
================================================================
CORAM: HONOURABLE MR.JUSTICE AKIL KURESHI
and
HONOURABLE MS JUSTICE SONIA GOKANI
Date : 29/04/2014
ORAL ORDER
(PER : HONOURABLE MR.JUSTICE AKIL KURESHI) Petitioner has challenged notice dated 21.8.2013 issued under section 148 of the Income Tax Act, 1961 ('the Act' for short). Under such notice, the Assessing Officer desired to reopen the assessment of the petitioner for the assessment year 2009-10 which was previously framed after scrutiny. The notice was thus issued within the period of four years from the end of relevant assessment year. The Assessing Officer supplied the reasons recorded by him for issuing such notice to the petitioner which read as under:
"The assessee Shri Deepakbhai R. Patel is assessed to tax in the status of Individual. The return of income for A.Y.2009-2010 was furnished on 18.09.2009 declaring taxable income of Rs.1,46,590/-. The assessment was finalised u/s.143(3) of I.T.Act, 1961 vide order dated 18.10.2011.Page 1 of 8 C/SCA/3890/2014 ORDER
The taxable income was determined at Rs.1,99,350/-.
2. It is seen from the records that the assessee was co-owner of land situated at Village: Chadiel, Tal. Daskroi, Dist. Ahmedabad bearing survey No.83 Block No.130. The land was purchased by the assessee and his co-owner Shri Dhirubhai Thakarshibhai on 28.05.1998 vide deed registration No.1556/1998 for Rs.33,385/-. The land was agricultural land as on the date of transfer i.e. 28.05.1998.
3. Thereafter the assessee started procedure to convert this agricultural land into non agricultural land and paid premium amount of Rs.16,02,480/- into Govt. account on 14.10.2008 as per order of District Collector Ahmedabad dated 30.09.2008. The said agricultural land was converted into non agricultural land vide State Govt.'s order dated 10.02.2009 after following statutory / administrative procedure/formalities.
4. The said N.A.land was sold by the assessee and his co-owner for Rs.36,66,180/- vide sale deed registered at Sr.No.1159/2009 on 17.02.2009. It is further seen from the records that the capital gain was worked out at Rs.9,84,302/- by the assessee for A.Y. 2009-2010 and claimed deduction u/s.54B of I.T.Act 1961 on the ground that said long term capital gain was invested in purchase of another agricultural land.
5. The scrutiny of details on records reveals that on the date of transfer, the land sold was not agricultural land, as discussed in foregoing paras. As such conditions laid down u/s. 54B of I.T.Act, 1961 are not satisfied and the assessee was not entitled to deduction u/s. 54B of I.T.Act, 1961.
6. The claim for deduction to the extent of Rs.9,84,302/- was erroneously allowed at the time of framing the assessment u/s. 143(3) of I.T.Act, 1961. I have therefore reason to believe that income chargeable to tax to the extent of Rs.9,84,302/- has escaped assessment within meaning of provisions of section 147 of I.T. Act, 1961.This is a fit case for issue of notice u/s.148 of I.T.Act,1961."
The petitioner raised objections to such notice for reopening under communication dated 22.1.2014. Such objections were rejected by the Assessing Officer by order dated 7.2.2014. The petitioner has, therefore, filed the present petition.
Page 2 of 8 C/SCA/3890/2014 ORDERCounsel for the petitioner drew our attention to the documents on record and pointed out that in the return filed by the petitioner on 18.9.2009, major claim of the petitioner was for exemption under section 54B of the Act. During the course of the original assessment, such claim was scrutinized thoroughly by the Assessing Officer. Only upon being satisfied about the validity of the claim, he framed assessment making no change. It is this assessment which the Assessing Officer desires to reopen on the basis that the petitioner sold the land which was converted into non-agricultural land and that therefore exemption under section 54B of the Act was not available. He submitted that such ground even otherwise lacked validity. The petitioner held agricultural land and used it for agricultural purpose right till the end it was sold. In order to sell the land to a non-agriculturist, the same had to be converted into a non-agricultural land. Such permission was granted by the Government on 10.2.2009 and the land was sold on 17.2.2009.
On the other hand, learned counsel Mrs.Bhatt for the Revenue opposed the petition contending that in the original assessment, the question of exemption under section 54B of the Act with respect to the land which was sold as non-agricultural land was never examined by the Assessing Officer. At this stage, sufficiency of reasons recorded by him cannot be gone into.
From the record, it emerges that in the return filed by the petitioner, the main claim was for exemption under section 54B of the Act on sale of his land. In the return itself, he appended a note stating that :
"4) Sale of land:Page 3 of 8 C/SCA/3890/2014 ORDER
The assessee was owner of land agri. Land situated at Chandiel village, Ta. Daskroi, Dist. Ahmedabad, Sur. No.83, Block No.130. The said land is joint property. Assessee is ½ holder of the said property. The said land is sold out on 17.02.2009 of Rs.20,63,700/- (Sale price Rs.3666180 - preimum paid conversion Rs.1602480) in which share of assessee was Rs.10,31,850/- (½ share of assessee of Rs.28,676/- (½ of Rs.57,352/-) .The land term capital gain is calculated as above computation."
From such note, it can be seen that the petitioner has paid premium for conversion of the land. Thus, even in the return, the petitioner pointed out out to the department that the land was converted from agricultural land. Additionally, during the course of assessment, further details were also brought to the notice of the Assessing Officer. On 9.8.2011, the Assessing Officer raised certain queries to the assessee with respect to his claim, which included following:
"i. Please furnish the complete details of the sources for the sums invested for purchase of agricultural land along with the proof.
ii. Please furnish the copy of the proof of the conversion premium paid to government.
iii. Please justify the capital gains ons ale of property with reference to provisions of section 50C of Income Tax Act, 1961.
iv. Please furnish detail copy of the account with Kirti Milk Bar. Also give details that the transaction with KIRTI MILK BAR is whether falls within the person cover u/s 40a(2)(b) of Income Tax Act, 1961 or not."
v.
The petitioner filed three replies. In his reply dated 7th February 2011 he pointed out as under:
Page 4 of 8 C/SCA/3890/2014 ORDER"Copy of sale deed of immovable property (Land) sold of Rs.36,66,180/-.
The Assessee was owner of the agricultural land situated at Chandeil village, Ta. Daskroi, Dist. Ahmedabad, Sur. No.83, Block No.130 since 28.05.1998. The said land is joint property. Assessee is having ½ holder of the said property. The said land is sold out on 17.02.2009 for net consideration of Rs.20,63,700/- (Sale price Rs.36,66,180/- less conversion premium paid to state government of Rs.16,02,480/-) in which share of assessee was Rs.10,31,850/- (½ of Rs.20,63,700/-). The said property was purchased on 28.05.1998 for Rs.57,352/- (including stamp, registration fee & premium) in which share of assessee of Rs.28,676/- (½ of Rs.57,352/-). The long term capital gain on sale of such land is already considered at the time of filing return of income for A.Y. 2009-2010.
(A) in respect of above mentioned transaction following enclosures are attached herewith.
1) Copy of sale deed of Rs.36,66,180/- is enclosed on poage No.12 to 22.
2) Copy of Bank statement for verification of receipt of sale proceed on sale of land is enclosed on page no.01 to 01.
(B) Enclosures regarding evidences for purchase of said property (sur.No.83 block No.130) are attached herewith as under:
1) Copy of Purchase deed is enclosed on page No.24 to 39.
2) Copy of premium paid Rs.16,693/- on page no.40 to 42.
(C) Working of long term capital gain:
Sr. Particulars Purchase Sale Net Sale Cost (½ Indexed L.T.C.G.
No. Date Date Value (½ share cost
share)
1 Non Agri. 28.05.98 17.2.09 1031850 28676 47548 984302
Land at
Chandial, Ta.
Daskroi, Dist.
Abad. S.
No.83, B.No.
130 (½)
share
Page 5 of 8
C/SCA/3890/2014 ORDER
Total 1031850 28676 47548 984302
* Indexed cost: 28,676 * 582/351 = 47548."
By his reply dated 2nd August 2011, he clarified that he was the owner of agricultural land having ½ share which was sold on 17.2.09 for a net consideration of Rs.20.63 lacs (rounded off) which included the sale price of Rs.36.66 (rounded off) less conversion premium of Rs.16.02 lacs (rounded off) paid to the State Government. He also pointed out that the sale deed was already on record. In his further reply dated 24 th August 2011, he further clarified as under:
"Justification of Capital Gain:
The proceeds of the sale of land was invested in purchase of another agricultural land and hence the same was claimed u/s.54B . The details of the same has been shown in the Statement of Total income attached with the Return of income filed in your office and the copy of the same is attached at page No. 6 - 10. The consideration of sale of the land as per Sale deed is credited in the assessee's Savings Bank Account No.27582 with the Saurashtra Coop Bank Ltd. Bapunagar - Ahmedabad Branch. The copy of the bank statement has been submitted vide submission dtd. 07.02.2011 page No.1. The conversion premium has been paid through the above bank account and the copy of the receipt showing the payment made is enclosed at page No.1 - 5.
It can thus be seen that in the original assessment, the claim of the assessee for exemption under section 54B of the Act was thoroughly scrutinized. The Assessing Officer had raised certain questions. The assessee gave detailed answers to such questions. It was made plain to the Assessing Officer that the petitioner as an agriculturist had purchased agricultural land in the year 1998 and sold the same on 17.2.2009 after converting the same into non-agricultural land on 10.2.2009. It was after Page 6 of 8 C/SCA/3890/2014 ORDER examination of such details, the Assessing Officer accepted the claim for exemption under section 54B of the Act. The issue was thus thoroughly scrutinized. Merely because during such scrutiny, the Assessing Officer did not look at the angle of denying exemption on the ground that what the assessee sold was not an agricultural land, would not permit him to reopen the assessment for denying the claim on a new ground. Any such exercise on his part would be a mere change of opinion inasmuch as having examined the claim at length, the claim which did not present any complex facts and which was virtually the sole claim made in the return filed and examined during the course of assessment proceedings, cannot now be revisited on a new ground which may have occurred to the Assessing Officer. The assessee had presented all facts before the Assessing Officer and on the basis of such facts during the original assessment if he was of the opinion that the claim was not acceptable for any reasons, he would have expressed such opinion. In any case, to permit him to reopen the assessment to press in service a new ground for denying the claim would not be permissible.
In the result, only on the first ground, the impugned notice dated 21.8.2013 is quashed. We, therefore, do not enter into the question of validity of the reasons recorded by the Assessing Officer to hold a belief that income chargeable to tax has escaped assessment. The petition is allowed and disposed of accordingly.
(AKIL KURESHI, J.) (MS SONIA GOKANI, J.) Page 7 of 8 C/SCA/3890/2014 ORDER (vjn) Page 8 of 8