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 0]

Karnataka High Court

Pr. Commissioner Of Income Tax- vs Dr. Ranjan Pai on 15 December, 2020

Bench: Alok Aradhe, H T Narendra Prasad

                            1



     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 15TH DAY OF DECEMBER 2020

                        PRESENT

         THE HON'BLE MR. JUSTICE ALOK ARADHE

                           AND

     THE HON'BLE MR. JUSTICE H.T.NARENDRA PRASAD

                  I.T.A. NO.501 OF 2016
BETWEEN:

1.     PR. COMMISSIONER OF INCOME TAX
       CENTRAL, QUEENS ROAD
       BANGALORE.

2.    THE DEPUTY COMMISSIONER OF INCOME TAX
      CENTRAL CIRCLE 2(2), BANGALORE.
                                          ... APPELLANTS
(BY SRI. T.N.C. SRIDHAR, SR. COUNSEL FOR
    SRI. JEEVAN J. NEERALGI, ADV.,)

AND:

DR. RANJAN PAI
BLOCK NO.1B, JAKKUR
PLANTATION VILLAGE
YELAHANKA MAIN ROAD
BENGALURU-64
PAN: AGBPP2795G.
                                          ... RESPONDENT
(BY SRI. R.V. EASWAR, SR. COUNSEL FOR
    SRI. CHYTHANYA K.K. ADV.)
                            ---

     THIS ITA IS FILED UNDER SECTION 260-A OF I.T. ACT,
1961 ARISING OUT OF ORDER DATED 29.04.2016 PASSED IN ITA
NO.1290/BANG/2015 FOR THE ASSESSMENT YEAR 2012-13,
PRAYING TO DECIDE THE FOREGOING QUESTION OF LAW AND/OR
                             2



SUCH OTHER QUESTIONS OF LAW AS MAY BE FORMULATED BY
THE HON'BLE COURT AS DEEMED FIT AND SET ASIDE THE
APPELLATE ORDER DATED 29-04-2016 PASSED BY THE ITAT, 'C'
BENCH, BENGALURU IN APPEAL PROCEEDINGS IN ITA
NO.1290/BANG/2015 FOR ASSESSMENT YEAR 2012-13, AS
SOUGHT FOR IN THIS APPEAL AND TO GRANT SUCH OTHER
RELIEF AS DEEMD FIT, IN THE INTEREST OF JUSTICE.

     THIS ITA COMING ON FOR HEARING,           THIS      DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:

                      JUDGMENT

This appeal under Section 260A of the Income Tax Act, 1961 (hereinafter referred to as the Act for short) has been preferred by the revenue. The subject matter of the appeal pertains to the Assessment year 2012-13. The appeal was admitted by a bench of this Court vide order dated 24.10.2017on the following substantial questions of law:

"Whether under the facts and in the circumstances of the case, the Tribunal was right in law in holding that the assessing authority is not correct in determining the fair market value as per Rule 11A UA of the IT Rules at Rs.12,49,00,000/- on 1,00,00,000 bonus shares received by assessee and bring the same to tax under the head income from 3 other sources by holding that section 56(2)(v) and (vii) cannot be invoked by assessing authority even when the assessing authority has rightly invoked the said provision as all the ingredients are satisfied to invoke said provision?"

2. The factual background, in which the aforesaid substantial question of law arises for consideration needs mention. The assessee is an individual engaged in the business of medical profession. The assessee filed the return of income for Assessment Year 2012-13 on 28.09.2012 declaring total income of Rs.3,22,43,330/-. A search and seizure operation under Section 132 of the Act was conducted in the premises of the assessee on 12.04.2011 and during the course of the search, some books of accounts, notes and materials were seized. The statement of the assessee was also recorded on 10.06.2011 and after considering the seized material, the assessee admitted an amount of Rs.12.03 Crores as an undisclosed income 4 for the relevant years. However, the assessee incorporated the additional income disclosed in the return of income for Assessment Year 2011-12. Thereafter notice under Section 142(1) of the Act dated 30.07.2013 was issued to the assessee by which he was asked to file the return of income for the Assessment Year 2011-12. The assessee vide communication dated 03.09.2013 stated that the original return filed by him under Section 139(1) on 28.09.2012 be treated as return. The case was taken up for scrutiny and notice under Section 143(2) was served on the assessee on 22.08.2013. The Assessing Officer by an order dated 06.03.2014 inter alia held that the assessee had received 1,00,00,000/- bonus shares issued by M/s Manipal Education and Medical Group (India) Pvt. Ltd. The Assessing Officer invoked Section 56(2)(vii) of the Act and treated the receipt of bonus shares as income from other sources and assessed the fair market value of the bonus shares at Rs.12,49,00,000/-. 5

3. The assessee thereupon filed an appeal before the Commissioner of Income Tax (Appeals) who by an order dated 04.08.2015 allowed the appeal preferred by the assessee inter alia on the ground that conversion of reserve into capital did not involve release of profit and therefore, provisions of Section 56(2)(vii) of the Act are not applicable to the assessee and directed deletion of a sum of Rs.12.49 Crores. The revenue thereupon approached the Income Tax Appellate Tribunal (hereinafter referred to as 'the tribunal' for short) by filing an appeal. The tribunal vide order dated 22.10.2016 by placing reliance on the decision of the Supreme Court in 'CIT VS. DALMIA INVESTMENT CO. LTD.', 252 ITR 567 held that provisions of Section 56(2)(vii) of the Act are not attracted to the fact situation of the case and dismissed the appeal preferred by the revenue. In the aforesaid factual background, the revenue has approached this court.

6

4. Learned Senior counsel for the revenue submitted that the assessee had not paid any consideration for bonus shares and therefore, he was under an obligation in law to offer the market value as income from other sources under Section 56(2)(vii)(c) of the Act. It is also submitted that the tribunal erred in relying on the decision of the Supreme Court in DALMIA INVESTMENT CO. LTD. supra which is not applicable to the fact situation of the case. It is also contended that the tribunal erred in law in holding that the assessing authority is not correct in determining the market value as per Rule 11A UA of the Income Tax Rules at Rs.12,49,00,000/- on 1,00,00,000 bonus shares received by the assessee and bring the same to tax under the head 'income from other sources' by holding that Section 56(2)(v) and (vii) of the Act cannot be invoked by the assessing authority.

5. On the other hand, learned Senior counsel for the assessee submitted that there is no receipt in case 7 of allotment of bonus shares and when bonus shares are allotted, they are not received but are created in the hands of the allottees shareholders. It is also submitted that shares do not exist at all until they are allotted and there is a difference between creation of shares and transfer thereof. It is also urged that company cannot be regarded as holding its own shares and when the company issues for the first time, there is no question of property already possessed by the company being thereby transferred to the allottee. It is also argued that if an assessee subscribes to shares there can be no receipt from the company as there is no transfer when an allotment of share is made and in case of allotment of bonus shares, no benefit accrues to the shareholders. It is also argued that Section 56(2) of the Act is a part of anti abuse provision and has to be interpreted bearing in mind the object of the provision. It is also urged that the intention of the provision is to tax a benefit received by the shareholder and since, no benefit accrues to the 8 shareholder on issuance of bonus shares, the same cannot be taxed. It is also contended that if interpretation placed by the department is accepted, there would be conflict between Section 56(2)(vii) of the Act and Section 55 of the Act. In support of aforesaid submissions, reliance has been placed on decisions in 'KHODAY DISTELLERIES LTD. VS.

COMMISSIONEROF INCOME TAX', 307 ITR 312 (SC), 'THE SECRETARY TO THE BOARD OF REVENUE, SEPARATE REVENUE, MADRAS, REFERRING OFFICER VS. MADURA MILLS COMPANY LTD.', ILR 1937 MAD 559, 'HUNSUR PLYWOOD WORKS LTD. VS. COMMISSIONER OF INCOME-TAX', (1998) 229 ITR 112 (SC), 'WOOD CRAFT PRODUCTS LTD. VS. COMMISSIONEROF INCOME-TAX', (1993) 204 ITR 545 (CALCUTTA), 'COMMISSIONER OF INCOME-TAX, MADRAS VS.

ATHI     V.   RAMACHANDRA             CHETTIAR',        52   ITR

96,'K.P.VARGHESE         VS.    INCOME        TAX   OFFICER',
                                  9



(1981) 131 ITR 597 (SC) as well as CIRCULAR NO.6/2014, CIRCULAR NO.05/2005 DATED 15.07.3005, CIRCULAR NO.1/2011 DATED 06.04.2011.

6. We have considered the submissions made by learned counsel for the parties and have perused the record. The issue which arises for consideration in this appeal is 'as to whether the fair market value of bonus shares computed as per Rule 11U and Rule 11UA of the Income Tax Rules can be considered as income from other sources as per Section 56(2)(vii) of the Act. A careful scrutiny of Section 56(2)(vii) of the Act contemplates two contingencies firstly, where the property is received without consideration and secondly, where it is received for consideration less than the fair market value. The issue of bonus shares by capitalization of reserves is merely a reallocation of the companies funds. There is no inflow of fresh funds or increase in the capital employed, which remains the 10 same. The total funds available with the company remains the same and issue of bonus shares does not result in any change in respect of capital structure of the company. [See: 'GENERAL INSURANCE CORPORATION supra]. Thus, there is no addition or alteration to the profit making apparatus and the total funds available with the company remain the same. In substance, when a shareholder gets a bonus shares, the value of the original share held by him goes down and the market value as well as intrinsic value of two shares put together will be the same or nearly the same as per the value of original share before the issue of bonus shares. Thus, any profit derived by the assessee on account of receipt of bonus shares is adjusted by depreciation in the value of equity shares held by him. In the instant case, there is no material on record to infer that bonus shares have been transferred with an intention to evade tax, which is the object of the provision in question. Therefore, the Commissioner of Income Tax (Appeals) 11 as well as the tribunal have rightly held that when there is an issue of bonus shares, the money remains with the company and nothing comes to the shareholders as there is no transfer of the property and the provisions of Section under Section 56(2)(vii)(c) of the Act are not attracted to the fact situation of the case.

In view of preceding analysis, the substantial question of law framed by a bench of this court are answered against the revenue and in favour of the assessee. In the result, we do not find any merit in this appeal, the same fails and is hereby dismissed.

Sd/-

JUDGE Sd/-

JUDGE ss