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 9, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Chandrakant S. Choksi Huf, Mumbai vs Assessee on 26 November, 2014

                 आयकरअपी
                       लीय अि
                            धकर
                              ण, मु
                                  बई या
                                  ं     ठ'
                                      यपी   , मु
                                          सी'  बई ।
                                               ं
                IN THE INCOME TAX APPELLATE TRIBUNAL
                      MUMBAI BENCHES "
                                     C", MUMBAI
        ीसज
          ंय अर
              ो , लख
               ड़ा  ेासद य, एवं ीअि
                                 मत शुला
                                       , या
                                          ियक सद य केसम ।


           Before Shri Sanjay Arora, AM and Shri Amit Shukla, JM

              ITA No.3540/Mum/2013: Asst.Year 2009-2010

Shri Chandrakant S.Choksi HUF                The Asst.Commissioner of Income-tax
H-1, Eden Hall, 8th Floor             बना म/ Circle 18(1)
Dr.Annie Besant Road, Worli           Vs.    Mumbai.
Mumbai -400 018.
PAN : AAHC0350D.
        (अपीला  थ /Appellant)                          ( यथ/Respondent)

                अपी
                  लाथ क ओरसे
                           /Appellant by : Shri Vijay C.Kothari
              यथ क ओरसे
                      /Respondent by : Shri Sachchidanand Dubey

सन
 ुवा  ई क ता  रख /                          घोषणाक ता    रख/
Date of Hearing : 18.11.2014                Date of Pronouncement : 26.11.2014.

                                आदे
                                  श/ ORDER


Per Amit Shukla (JM) :

This appeal has been preferred by the assessee against the order dated 04.03.2013, passed by the Commissioner of Income-tax (Appeals)-29, Mumbai, for the quantum proceedings u/s 143(3) for the assessment year 2009-2010, mainly on the following grounds of appeal.
"1. On the facts and in the circumstances of the case and in law, the learned CIT erred in not allowing deduction of Rs.60,95,000/- under provision of section 54F of the Act.
2. On the facts and in the circumstances of the case and in law, the learned CIT(A) erred in dismissing the appeal and in ignoring the fact that the Appellant had rightfully claimed that it 2 ITA No.3540/Mum/2013. Shri Chandrakant S.Choksi HUF.
acquired one half share of the residential house owned by Mrs.Indrani Chandrakant Choksi and thus becoming the owner of the entire residential house in its own capacity and such acquisition of the one half share is entitled for deduction under provision of section 54F of the Act."

2. Brief facts of the case are that the assessee earned long term capital gain on account of sale of shares of Hindustan Platinum Private Limited for an amount of Rs.5,07,86,320. Out of the sale consideration, the assessee invested Rs.50,00,000 in Rural Electrification Bonds and claimed deduction u/s 54EC, which has been allowed by the Assessing Officer. The assessee also claimed deduction u/s 54F for a sum of Rs.60,95,000, which was invested for acquisition of rights in a property. The assessee had purchased 50% of the share of a farmhouse (used for residential purposes) constructed on the land belonging to the members of the HUF, from one of the members, Mrs.Indrani Chandrakant Choksi. From the records submitted before the Assessing Officer, he noted that a farmhouse has been constructed in the year 2001 on an agricultural land belonging to four members of the HUF in equal proportion. Though the land belongs to all the four members, however, the farmhouse was constructed by two members, namely, Smt. Indrani C.Choksi and Shri Chandrakant Choksi HUF for an amount of Rs.1,21,90,000. The farmhouse was constructed on the basis of Memorandum of Understanding (MoU) dated 31.01.1999 between the members of the family and HUF. There was a clause in MoU that Smt.Indrani C.Choksi had the right to withdraw herself from the ownership and in pursuance thereof, she had withdrawn the right and transferred the right to the assessee-HUF on a consideration made through cheque of Rs.60,95,000/- who had become the sole owner of the constructed property.

3 ITA No.3540/Mum/2013.

Shri Chandrakant S.Choksi HUF.

The Assessing Officer observed that how the property can be sold without the land on which it was constructed. The assessee has claimed deduction u/s 54F for buying the one half share, that is, the right in the property from Smt.Indrani C.Choksi, who was one of the members of the HUF. Thus, the entire arrangement was made to avoid tax on long term capital gain and to get benefit u/s 54F. Thereafter he discussed the intention and purpose of section 54F and also referred to the decision of the Hon' ble Madras High Court in the case of CIT v. V.Pradeepkumar, reported in 290 ITR page 90. After detailed discussion he denied benefit of deduction u/s 54F for Rs.60,25,000.

2.1 Before the CIT(A), the assessee submitted that it had fulfilled all the requirements for being eligible to claim deduction u/s 54F, inasmuch as the assessee has used the net consideration from transfer of long term capital asset for purchasing a residential house. The assessee has acquired one half share of the residential house from Smt.Indrani C.Choksi vide MoU dated 8th January, 2009 for a consideration of Rs.60,95,000. The assessee' s submission has been noted by the learned CIT(A) at pages 4 and 5 of the appellate order. However, the learned CIT(A) upheld the reasoning of the A.O. on the following grounds:-

(i) The MoU dated 08.01.2009 is only an internal document between the assessee-HUF and its members and has not been registered.
(ii) How the building can be constructed or sold without the ownership of the land being transferred.
4 ITA No.3540/Mum/2013.

Shri Chandrakant S.Choksi HUF.

(iii) No details have been filed that the house was constructed at Rs.1,21,90,000.

(iv) The intention of section 54F was to encourage in the acquisition of new residential house, who do not own any residential accommodation.

(v) The assessee was already 50% co-owners of the constructed property, which means that the assessee was already owning the house and no investment has been made for separate new residential unit.

2.2 Accordingly, on these reasoning, he confirmed the disallowance and claimed deduction u/s 54F.

3. Before us, the learned Counsel for the assessee submitted that, first of all, the ownership of superstructure house can be without land ownership and this issue has been settled by various High Courts, the few being as under:-

(i) CIT v. The Madras Cricket Club [2 ITR 209 (FB) (Mad.)]
(ii) CIT v. D.L.Ramachandra Rao [236 ITR 1 (Mad.)]
(iii) CIT v. Citibank N.A. [261 ITR 570 (Bom.)]
(iv) CIT v. M/s.I.K.International Pvt.Ltd.

[ITA No.791 of 2011) (Delhi High Court) dated 29.03.2012] 5 ITA No.3540/Mum/2013. Shri Chandrakant S.Choksi HUF.

3.1 He further submitted that the issue, whether purchase of a fractional interest is permissible for the purpose of claiming deduction u/s 54 or 54F or not, has been settled long time back by the Hon' ble Supreme Court in the case of CIT v. T.N.Aravinda Reddy reported in 120 ITR 46. This proposition has been reiterated by the Delhi High Court and Gujarat High Court in the case of Addl.CIT v. Vidya Prakash Talwar 132 ITR 661 (Del) and CIT v. Chandanaben Maganlal 245 ITR 182 (Guj.). Thus, on both the counts for which the A.O. and CIT(A) have rejected the assessee' s claim for deduction is no longer sustainable in view of the aforesaid decisions. He further submitted that even registration of MoU, sale agreement or purchase agreement, is not necessary and in support of this proposition he relied upon the following decisions:-

(i) CIT v. Dr.Laxmichand Narpal Nagda [211 ITR 804 (Bom.)]
(ii) Balraj c. CIT [254 ITR 22 (Del.)] Thus, he submitted that the assessee' s claim for deduction u/s 54F should be allowed.

3.2 On the other hand, the learned Departmental Representative strongly relied upon the reasoning given by the A.O. as well as CIT(A).

4. We have heard the rival submissions and perused the relevant finding given in the impugned orders and the material placed on record. The main issue involved in this case is, whether the assessee is entitled for claim of deduction u/s 54F for acquiring the rights / purchase of fractional interest in 6 ITA No.3540/Mum/2013. Shri Chandrakant S.Choksi HUF.

the property. From the facts as discussed above, it is seen that the department' s case for rejecting the assessee' s claim is mainly on following counts:-

(i) How the constructed building can be sold without ownership of the land being transferred;
(ii) Eligibility for claim of deduction u/s 54F is only on the purchase of a new and separate house rather than purchasing the shares / fractional interest in a property wherein the assessee himself is one of the co-sharers;
(iii) The MoU, through which the assessee had acquired the rights in the property, has not been registered.

The other factors as discussed by the A.O. and CIT(A) are not very relevant for the purpose of deciding this issue. Therefore, the same are not being discussed.

4.1 A residential house, or any house for that matter, cannot exist without or independent of land beneath, so that it (house) would include land or rights therein. The issue, however, before us, is if the owner of the superstructure has necessarily to be also the owner of the land, for his investment therein to qualify for deduction u/s 54 / 54F. In the present case, the co-owner of the land, being family members, holding 4/5th share therein, have given their consent for construction of the house. The assessee and his wife, who constructed the house in the first instance, can thus only be considered as having rights of user of land. It is this right of user which gets vested in the assessee on the purchase of the share in building / superstructure from his wife. After going through the decisions relied upon by the learned Counsel, we find that in the context of, whether surplus 7 ITA No.3540/Mum/2013. Shri Chandrakant S.Choksi HUF.

realized on sale of land, which was held for a period of 36 months will be treated as long term capital gain, when the building which was constructed and sold on the said land was held for less than the period of 36 months, and hence, should be treated as short term capital gain. In this context, the Courts have held that the land is an independent and identifiable capital asset and it continue to remain so even after the construction of the building thereon. If the land are held by the assessee for a period of more than six months, then it is not possible to say that by constructing of a building thereon, the land which was a long term capital asset, ceases to be a long term capital asset. The Madras High Court in the case of CIT v. D.L.Ramachandra Rao (supra) has held that there can be a bifurcation of a capital gain into long term capital gain pertaining to land and short term capital gain pertaining to superstructure. Similarly, Full Bench of Madras High Court in the case of CIT v. Madras Cricket Club (supra), held that a person may be assessed as an owner of a building and it is not necessary that he should also be an owner of the land on which the building stands. From the ratio as culled out in the aforesaid decisions, it is amply evident that the land is an independent and identifiable capital asset, which can be separate from superstructure built up on it. A person can be the owner of a superstructure and can earn income separately from such a superstructure, either in the form of rent or by gain on selling it. It is not necessary that the assessee should hold the exclusive right on the land while purchasing the house or vice versa. Such kind of arrangement always happen in the case of lease land. Therefore, we are unable to agree with the contention of the department that, simply because the property has been sold without the 8 ITA No.3540/Mum/2013. Shri Chandrakant S.Choksi HUF.

transferring the right in the land, the same cannot be held to be sale of property.

4.2 So far as the issue, whether the assessee can purchase fractional interest, that is, buying of share in the property and whether it can be held as purchase or not, we find that this issue, in principle, is settled by the decision of the Hon' ble Supreme Court in the case of CIT v. T.N.Aravinda Reddy (supra). In the case before the Hon' ble Supreme Court, four brothers were the members of HUF, who had partitioned a joint family property, leaving an undivided common house. The three brothers executed a release deed in favour of the elder brother for a consideration which was treated as purchase of the house by the elder brother. The elder brother had sold one of his houses and out of the sale proceeds, paid the consideration to his brothers to acquire their shares in the house. In this context it was held that the elder brother would be entitled to relief u/s 54(1). Similar view has been taken by the Hon' ble Delhi High Court in the case of CIT v. Chandanben Maganlal (supra), wherein the Hon' ble High Court held that sale proceeds invested for purchase of interest in the residential house owned by the assessee' s husband and son, amounts to purchase and hence entitled for exemption u/s 54F. Section 54F, per se, does not prohibit or bar that fractional interest or share in the property, which has been purchased, will not be entitled for deduction u/s 54F. Thus, following the said proposition laid down by the Hon' ble Court, we hold that the assessee is eligible for deduction u/s 54F on the amount spent on acquisition of rights in a property from the other members of the family or HUF.

9 ITA No.3540/Mum/2013.

Shri Chandrakant S.Choksi HUF.

4.3 Lastly, regarding whether registration of MoU is compulsory or not, we find that this issue is squarely covered by the decision of the Hon' ble Bombay High Court in the case of CIT v. Laxmichand Narpal Nagda (supra) and Delhi High Court in the case of Balraj v. CIT (supra). In the latter decision, the Hon' ble Delhi High Court held that for the purpose of attracting the provisions of section 54, it was not necessary that the assessee should become owner of the property on only through registration, as the section speaks of "

purchase"and registration of document was not imperative. Thus, on all counts, the reasoning given by the A.O. as well as CIT(A) cannot be sustained in view of the aforesaid legal proposition discussed above. Accordingly, we hold that the assessee is eligible for claim of deduction of Rs.60,95,000 u/s 54F in purchase of acquiring one half share of the residential house owned by Smt.Indrani Chandrakant Choksi, one of the members of the assessee-HUF. Therefore, the ground raised by the assessee stands allowed.

5. पर णामतःि नधार तीक अपी ल वी कृत क जा तीहै। In the result, assessee' s appeal is allowed.

Order pronounced on this 26th day of November, 2014.

आदे
  श क घो
       षणा दना
             क
             ंः                कोक गई ।




              Sd/-                                      Sd/-
         (Sanjay Arora)                             (Amit Shukla)
 ले
  खासद य/ ACCOUNTANT MEMBER                   या
                                               ियक सद य/ JUDICIAL MEMBER


मं
 ब
 ुईMumbai; दना
             क
             ं Dated : 26th November, 2014.
Devdas*
                                        10                        ITA No.3540/Mum/2013.
                                                         Shri Chandrakant S.Choksi HUF.

आदेशक ितिलप अ े    षत/Copy of the Order forwarded to :
1. अपी
     लाथ / The Appellant
2.     यथ / The Respondent.
3.   आयकरआयु(अपी
               ल) / The CIT, Mumbai.
4.   आयकरआयु / CIT(A)-29, Mumbai
5.    वभागी य ि तिनि
                   ध, आयकरअपीली
                              य अि
                                 धकर
                                   ण, मु
                                       बई / DR,
                                       ं
     ITAT, Mumbai
6.   गाड फा ईल / Guard file.
                                                              आदे
                                                                शानु
                                                                   सार
                                                                     / BY ORDER,
            स यापत ि
                   त//True Copy//


                                            उप/सहा
                                                 यक पं
                                                     जीका
                                                        र(Dy./Asstt. Registrar)
                                     आयकरअपी
                                           लीय अि
                                                धकर
                                                  ण, मु
                                                      बई/ ITAT, Mumbai
                                                      ं