Income Tax Appellate Tribunal - Hyderabad
Modi Builders & Realtors Pvt.Ltd., Hyd, ... vs Ito, Ward-16(1), Hyderabad, Hyderabad on 23 June, 2017
IN THE INCOME TAX APPELLATE TRIBUNAL
HYDERABAD BENCH "A", HYDERABAD
BEFORE SMT. P. MADHAVI DEVI, JUDICIAL MEMBER
AND SHRI S. RIFAUR RAHMAN, ACCOUNTANT MEMBER
ITA Nos. 1589 & 1590/Hyd/2016
Assessment Years: 2011-12 & 2012-13
Modi Builders & Realtors Pvt. Vs. Income Tax Officer, Ward -
Ltd., Hyderabad. 16(1), Hyderabad.
PAN - AACCM2490D
(Appellant) (Respondent)
ITA No. 1623/H/2016
AY 2012-13
Income Tax Officer, Vs. Modi Builders & Realtors Pvt.
Ward - 16(1), Hyderabad Ltd., Hyderabad.
PAN - AACCM2490D
(Appellant) ( Respondent)
Assessee by : Shri S. Rama Rao
Revenue by : Shri H. Phani Raju
Date of hearing : 19-06-2017
Date of pronouncement : 23-06-2017
ORDER
PER S. RIFAUR RAHMAN, A.M.:
Appeal in ITA No. 1589/Hyd/2016 by the assessee and the appeals in ITA Nos. 1590/Hyd/2016 and 1623/Hyd/16 are cross appeals, directed against the orders of the learned Commissioner of Income-tax (A) - 4 Hyderabad, all, dated 12/09/2016 for AY 2011-12 and 2012-13.
2ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
ITA No. 1589/Hyd/2016 for AY 2011-122. Briefly the facts of the case are that the assessee is engaged in the business of real estate development and filed its return of income for the AY 2011-12 admitting an income of Rs. Nil. The case was selected for scrutiny and the AO completed the assessment by making additions of Rs. 37,51,745/- towards deduction u/s 80IB(10) and Rs. 4,05,459/- towards disallowance of expenditure u/s 14A and assessed the income at Rs. 41,57,204/-.
2.1 The AO observed that as per the computation of eligible profits for the 80IB projects and other submissions made by the assessee, the assessee company had executed four projects viz., Greenwoods, Dindigul, Sunshine Park, Ghatkesar, Sunshine ParkAmzexe, Ghatkesar and Harmoney homes, Shameerpet. Though the assessee has executed 4 projects as mentioned above, the assessee had made profits only from the project Greenwoods to the tune of Rs. 64,83,406/- and as such has incurred losses from other projects.
2.2 The AO observed that the residential in the above projects are independent residential units/bungalows, which are duplexes surrounded by a compound wall. Each residential unit, inter-alia, consists of a portico and an open terrace. The assessee company claimed the above projects as eligible for deduction u/s 80IB(10) of the Act and accordingly claimed the deduction by offering profits under Percentage Completion Method.
2.3 From the information furnished by the assessee during the course of scrutiny proceedings, the AO noticed that the built up area of the projects Greenwoods and Sunshine Park are in excess of 1500 sft. During the course of scrutiny assessment completed in this case 3 ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
for the A.Yrs. 2008-09, 2009-10 and 2010-11 a detailed examination of this aspect has been done.
2.4 After going through the submissions and the case laws relied upon by the assessee, the AO concluded that the assessee's case appears to be one of project involving multiple floor construction. In the present case, the project involved construction of independent houses/units and also the projections and balconies are exclusive to each unit and are not common areas shared with other residential units. Considering the accepted rules of interpretation for an inclusive definition the portico and open terrace, whose areas are excluded for computing the built-up area in the case of Amaltas Associates vs. ITO(Supra), are not the common areas shared with other residential units in the present case. Instead these are the areas forming part of the individual residential units and available for exclusive habitation or enjoyment of the inhabitants of the individual residential units.
2.5 Further in the submissions made by the assessee vide letter submitted, the AO observed that the assessee has relied on the decision of Madras High Court in the case of M/s Ceebros Hotels Pvt. Ltd., stating that the definition of built up area has to have the meaning as has been given in the development control rules. In this regard, it is to state that in that case judgment as given by the High Court of Madras pertain to the time when the definition of built up area was not defined in the I.T. Act. Now as the definition of built up area is defined in the l.T. Act, 1961, the reliance made by the assessee on the said case law is not acceptable.
2.6 In view of the above observations, the AO held that since there is no change of facts for the A. Y. 2011-12 also, the four projects do not qualify for deduction u/e 80IB(10)of the Act. Accordingly, the AO disallowed the deduction of Rs. 37,51,745/- claimed by the assessee u/s 80IB(10).
4ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
3. Aggrieved by the order of the AO, the assessee preferred an appeal before the CIT(A) and submitted that since the portico and open terrace does not form part of Build-up area as per definition in 80IB(14), the assessee is eligible for deduction u/s 80IB(10) of the I.T. Act, 1961 and also relied on the of Hon'ble Madras High Court in the case of Ceebros Hotels Pvt. Ltd., wherein it was held that open terrace cannot form part of the built up area. The assessee also relied on the decision of Hon'ble Ahmadabad Bench in the case of Amaltas Associates Vs. ITO and CIT Vs. Sheth Developers Pvt. Ltd. and also on the decision of ITO Vs. AIR Developers.
4. After considering the submissions of the assessee, the CIT(A) following the decision of the ITAT in assessee's own case for AY 2009-10 and 2010-11 in ITA Nos. 1565 to 1567/Hyd/2013, confirmed the addition made by the AO.
5. As regards the disallowance of expenditure u/s 14A of Rs. 4,05,459/-, the CIT(A) following the decision of ITAT in assessee's own case for AY 2009-10, deleted the disallowance made u/s 14A.
6. Aggrieved by the order of the CIT(A) in confirming the addition made u/s 80IB(10), the assessee is in appeal before us raising the following grounds of appeal:
" 1. The order of the learned Commissioner of Income-Tax (Appeals) is erroneous to the extent it is prejudicial to the appellant.
2. The learned Commissioner of Income-Tax (Appeals) erred in confirming disallowance of deduction claimed u/s 80IB of Rs.37,51,745/- in respect of Housing Projects.
3. The learned Commissioner of Income-Tax (Appeals) erred in holding that the built up area of each house is more than 1500 sq. ft., when all the houses are of the area of less than 1500 sq. ft.5
ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
4. The learned Commissioner of Income-Tax (Appeals) ought to have seen that the open terrace and open portico cannot form part of the built up area for the purpose of Sec.80IB(10) and if the open terrace were to be excluded, the built up area is less than 1500 sq. ft each and the appellant is entitled for deduction u/s 80IB of the I.T. Act."
7. Considered the rival submissions and perused the material facts on record. We find that the issue in dispute is squarely covered by the decision of the ITAT, Hyderabad in assessee's own case for AYs 2009-10 and 2010-11 in ITA Nos. 1566/Hyd/2013 and others vide order dated 29/01/2016, wherein the coordinate bench has held as under:
8. We have heard the parties and perused the material on record, including the paper-books filed by the assessee. We have also gone through the written submissions filed by the assessee. The conditions tipulated in the Act so as to make an assessee eligible for relief under S.80IB(10), is that in the residential projects constructed, the residential unit has a built up area not exceeding 1000 sq. ft, where such unit is situated within the cities of Delhi or Mumbai or within 25 Kms of the municipal limits of these cities and 1,500 sq. ft. at any other place. It is the method of computation of each residential units which is under dispute in these cases. However, this issue is squarely covered in favour of the Revenue and against the assessee by the successive decisions of the Tribunal in similar matters, including in assessees' own cases for assessment year 2008-09, whereby the Tribunal vide order dated 22.3.2012 in ITA Nos.1457 and 1458/Hyd/2011, following the earlier decision of the Tribunal in the case of Modi Builders & Realtors Pvt. Ltd. in ITA No.1541/Hyd/2010 for assessment year 2007-08 vide order dated 31.3.2011, confirmed the disallowance made for the assessment year 2008-09. Relevant portion of the order of this Tribunal in the cases of these very assessees dated 22.3.2012 is extracted below "2. The first common ground in these appeals is with regard to allowability of deduction u/s. 80IB(10) of the Income-tax Act,1961.
3. After hearing both the parties, we are of the opinion that similar issue came for consideration before this Tribunal in the case of Modi Builders & Realtors Pvt. Ltd., in I.T.A. No.1541/Hyd/2010. The Tribunal vide order dated 31st March, 2011 held as follows:
"11. We have heard both the parties and also perused the material available on record. The main contention herein is with regard to inclusion of portico and balcony for the purpose of determining the built-up area as per clause (a) 6 ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
of subsection (14) of section 80IB of the Income-tax Act, 1961. As per this clause the definition of builtup area is as follows:
"80IB(14)[(a) - "built-up area" means the inner measurements of the residential unit at the floor level, including the projections and balconies, as increased by the thickness of the walls but does not include the common areas shared with other residential units;]
12. The above definition was introduced by Finance (No. 2) Act, 2004. This amendment starts with "inner measurement of residential unit". Even as per common parlance built-up area is the carpet area covered by thickness of wall + balcony + portico (projection). Thus, whether it is the inner measurement or outer measurement one thing is amply clear that, it should be actual measurement not any estimate. The dispute herein is with regard inclusion of portico and balcony for measuring the built-up area of each residential unit. If the portico and balcony area is added, the built-up area would exceed 1500 sq. ft. per unit. As per the definition as stated in section 80IB(14)(a) built-up area includes projection and balcony. Accepted rules of interpretation for and inclusive definition as elucidated by the Hon'ble Supreme Court in the case of CIT vs. Tajmahal Hotel (1973) CTR (SC) 480; AIR 1972 (SC) 168 is that if the word "include" is used in an interpretative clause, it must be construed as apprehending not only such as it signifies to its nature and merit, but also things which the interpretative clause declares what they shall include. So normal meaning of built-up area, but for the definition include projection and balcony, would definitely exclude the later. Therefore, there can be no doubt that prior to the introduction of the definition aforesaid clause built-up area would not include projections and balcony as normally understood. However, after the enactment itself clearly specifies that built-up area includes both projections and balconies as increased by the thickness of walls and does not include common area shared with others. This definition gives the enlarged meaning of built-up area which includes balcony and projection. After inclusion of balcony and projection if the total area of built-up area exceeds 1500 sq, ft. in this case the assessee is not entitled for deduction u/s. 80IB of the Act. The learned counsel for the assessee placed reliance on the judgement of Supreme Court in the case of Bajaj Tempo, 196 ITR 188 wherein it was held that a provision in a taxing statute granting incentives for promoting growth and development should be construed liberally; and since a provision for promoting economic growth has to be interpreted liberally, the restriction on it too has to be construed so as to advance the objective of the provision and not to frustrate it. In our opinion this case law has no application to the facts of the assessee's case. The argument of the learned counsel for the assessee is good in part but the inference does not logically follow. In our opinion, the legislative expedience adopted to achieve that objective in the provision requires to be given effect on it is own language. There is no ambiguity in clause (a) of subsection (14) of section 80IB of the Act. As there is no ambiguity in the statutory language, resort to interpretation process to unfold the legislative intent becomes impermissible. The supposed intention of the legislature cannot then be appealed to whittle down statutory language which is otherwise unambiguous. If the intendment is not in the words used, it is nowhere else. The need for interpretation arises when the words used in the statute are on their own terms ambivalent and do not manifest the intention of the legislature. The words in the statute must, prima facie, be given their ordinary meanings. Where the grammatical construction is clear, manifest and without doubt, that construction ought to prevail unless there are some strong and obvious reasons to the contrary. It has to be reiterated that the object of interpretation of a statute is to discover the intention of Parliament as expressed in the Act. The dominant purpose in construing a statute is to ascertain the intention of the Legislature as expressed in the statute, considering it as a whole and in its context. That intention, and, therefore, the meaning of the statute, is primarily to be sought in the words used in the 7 ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
statute itself, which must, if they are plain and unambiguous, be applied as they stand.
13. Being so, we cannot adopt meaning as contended by the learned counsel for the assessee. In our opinion, built-up area includes portico and balcony also and in this case it exceeds 1500 sq. ft. per residential unit. Accordingly the assessee is disentitled for the benefit u/s. 80IB of the Act. The order of the CIT(A) is upheld on this issue.
14. In the result, the appeal of the assessee is dismissed."
In the absence of any decision to the contrary brought to our notice by the Revenue, consistent with the view taken by the coordinate benches of this Tribunal in similar matters, including in the cases of the assessees herein as well, we find no infirmity in the impugned orders of the Revenue authorities on this issue. Even though learned counsel for the assessee reiterated the stand of the assessee and pleaded that car parking area and first floor terrace, which is open to sky should be excluded in computing the area of the residential unit, as is evident from the orders of the Tribunal, such arguments have been specifically considered and rejected by the Tribunal, while confirming disallowance of similar claims of the assessees under S.80IB(10) in earlier years on similar/same projects. We accordingly uphold the orders of the CIT(A) on this issue and reject the grounds for the assessee in these appeals."
7.1 As the issue under consideration is materially identical to that of earlier AYs, following the decision of the Coordinate bench in those years, we uphold the order of the CIT(A) in confirming the addition made by the AO u/s 80IB(10) and dismiss the ground raised by the assessee in this regard.
8. As the facts and ground raised in AY 2012-13 are materially identical to that of AY 2011-12, we dismiss the ground raised by the assessee in this AY.
ITA No. 1623/Hyd/2016 by the revenue for AY 2012-13.9. In this appeal, the revenue is against the action of the CIT(A) in deleting the disallowance made u/s 14A of the Act.
10. The AO observed that as per section 14A of the Act, where the assessee claims that no expenditure has been incurred by him in 8 ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
relation to income which does not form part of the total income under this, the AO shall determine the amount of expenditure incurred in relation to such income which does not form part of the total income under this Act in accordance with such method as may be prescribed. Rule 8D of the I.T. Rules 1962 lays down the method of calculating the expenditure incurred in relation to income which does not form part of total income. AO observed that the assessee has claimed that its own funds are always in excess of investments made. However, it has not denied the fact that there is income which does not form part of the total income and expenditure which is incurred in relation to income which does not form part of the total income. Further, as it can be seen from rule 8D, no evidence is required to be examined to that the expenditure has been actually incurred in relation to income not includible in total income. In case where no expenditure is said to have ben incurred or where the AO is not satisfied with the correctness of the claim of expenditure, the expenditure is required to be determined following the method laid down under rule 8D. In view of the above observations, the AO disallowed an expenditure of Rs. 42,70,961/- u/s 14A of the Act.
11. On appeal, the CIT(A) deleted the said disallowance following the decision of the ITAT in assessee's own case for AY 2009-10.
12. Aggrieved, the revenue is in appeal before us.
13. Considered the rival submissions and perused the material facts on record. We find that similar disallowance made by the AO, was deleted by the ITAT in assessee's own case for AY 2009-10 by observing as under:
15. We heard the parties and perused the material on record, including the written submissions filed by the assessee. It is the claim of the assessees that there is no income earned by the assessee which did not form part of the total income returned and no investment has been made from out of the borrowed funds.9
ITA Nos. 1589, 1590 & 1623/H/16 Modi Builders & Realtors Pvt. Ltd.
The CIT(A) also taken note of the borrowals made by the assessee and found that borrowals have been made by the assessee for specific purposes, such as working capital requirements, specific projects etc., and utilised for those specific purposes. In the absence of any material brought on record, to controvert the findings of the CIT(A) on factual aspects, as rightly held by the CIT(A) interest relatable to such loans cannot be attributed to the investments yielding interest-free income. The observation of the CIT(A) that unless nexus between the borrowals made by an assessee and the investments yielding exempt income made by the assessee is established, no disallowance under S.14A read with Rule 8D can be made is in consonance with the settled position of law laid down inter-alia by the Bombay High Court in CIT V/s. SBI DHFL Ltd. (376 ITR 296) and Punjab and Haryana High Court in the case of CIT V/s. Hero Cycles Ltd. (323 ITR 518) relied upon by the learned counsel for the assessees in the written submissions field before us and other case-law discussed by the CIT(A) in the impugned orders, besides consistent with the view taken by the coordinate benches of the Tribunal in similar matters. In this view of the matter, we find no infirmity in the impugned orders of the CIT(A) on this issue. We accordingly uphold the same and reject the grounds of the Revenue in its appeals."
13. We do not find any infirmity in the order of the CIT(A) in deleting the disallowance made by the AO u/s 14A of the Act following the decision of the ITAT in assessee's own case for AY 2009-10 and accordingly, we uphold the order of CIT(A) on this issue and dismiss the ground raised by the revenue.
14. In the result, appeals of Assessee are allowed and appeal of the revenue is dismissed.
Pronounced in the open court on 23 rd June, 2017.
Sd/- Sd/-
(P. MADHAVI DEVI) (S. RIFAUR RAHMAN)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Hyderabad, Dated: 23 rd June, 2017.
kv
10
ITA Nos. 1589, 1590 & 1623/H/16
Modi Builders & Realtors Pvt. Ltd.
Copy to:-
1) Modi Builders and Realtors Pvt. Ltd., C/o Shri S. Rama Rao, Flat No. 102, Shriya's Elegance, 3-6-643, Street No. 9, Himayat Nagar, Hyderabad - 500 029
2) ITO, Ward - 16(1), Income-tax Towers, AC Guards, Hyderabad
3) CIT(A) - 4, Hyderabad
4) Pr. CIT - 4, Hyderabad
5) The Departmental Representative, I.T.A.T., Hyderabad.
6) Guard File