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 1]

Bombay High Court

Commissioner Of Income Tax (Tds) - 1 vs Mumbai Metropolitan Regional ... on 6 September, 2018

Author: B. P. Colabawalla

Bench: S. C. Dharmadhikari, B.P.Colabawalla

                                                                    itxa.308.2016 (Colabawalla).doc

     dik
                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                ORDINARY ORIGINAL CIVIL JURISDICTION

                                 INCOME TAX APPEAL (IT) NO. 308 OF 2016

                      The Commissioner of Income Tax (TDS)-1    ]
                      K.G. Mittal Ayurvedic Hospital Building   ]
                      Charni Road (W) Mumbai 400 002            ]         ...Appellant.

                                 Vs.

                      M/s Mumbai Metropolitan Regional          ]
                      Development Authority, Bandra Kurla       ]
                      Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.


                               INCOME TAX APPEAL (IT) NO. 309 OF 2016


                      The Commissioner of Income Tax (TDS)-1    ]
                      K.G. Mittal Ayurvedic Hospital Building   ]
                      Charni Road (W) Mumbai 400 002            ]         ...Appellant.

         Digitally               Vs.
         signed by
         Dhanappa
Dhanappa Irappa
Irappa   Koshti
                      M/s Mumbai Metropolitan Regional          ]
Koshti   Date:        Development Authority, Bandra Kurla       ]
         2018.09.06
         12:34:30     Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.
         +0530

                               INCOME TAX APPEAL (IT) NO. 310 OF 2016

                      The Commissioner of Income Tax (TDS)-1    ]
                      K.G. Mittal Ayurvedic Hospital Building   ]
                      Charni Road (W) Mumbai 400 002            ]         ...Appellant.

                                 Vs.

                      M/s Mumbai Metropolitan Regional          ]
                      Development Authority, Bandra Kurla       ]
                      Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.



                                                                                    Pg 1 of 13
                                               itxa.308.2016 (Colabawalla).doc



         INCOME TAX APPEAL (IT) NO. 311 OF 2016

The Commissioner of Income Tax (TDS)-1    ]
K.G. Mittal Ayurvedic Hospital Building   ]
Charni Road (W) Mumbai 400 002            ]         ...Appellant.

           Vs.

M/s Mumbai Metropolitan Regional          ]
Development Authority, Bandra Kurla       ]
Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.

         INCOME TAX APPEAL (IT) NO. 312 OF 2016

The Commissioner of Income Tax (TDS)-1    ]
K.G. Mittal Ayurvedic Hospital Building   ]
Charni Road (W) Mumbai 400 002            ]         ...Appellant.

           Vs.

M/s Mumbai Metropolitan Regional          ]
Development Authority, Bandra Kurla       ]
Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.

         INCOME TAX APPEAL (IT) NO. 314 OF 2016

The Commissioner of Income Tax (TDS)-1    ]
K.G. Mittal Ayurvedic Hospital Building   ]
Charni Road (W) Mumbai 400 002            ]         ...Appellant.

           Vs.

M/s Mumbai Metropolitan Regional          ]
Development Authority, Bandra Kurla       ]
Complex, Bandra (E), Mumbai-400 051       ]         ...Respondent.


         INCOME TAX APPEAL (IT) NO. 373 OF 2016


The Commissioner of Income Tax (TDS)-1    ]
K.G. Mittal Ayurvedic Hospital Building   ]

                                                              Pg 2 of 13
                                                   itxa.308.2016 (Colabawalla).doc

Charni Road (W) Mumbai 400 002                ]         ...Appellant.

           Vs.

M/s Mumbai Metropolitan Regional              ]
Development Authority, Bandra Kurla           ]
Complex, Bandra (E), Mumbai-400 051           ]         ...Respondent.

                                 .....

Mr Suresh Kumar for the appellant in all appeals.
Mr R.S.Padvekar a/w Mr Tanzil Padvekar I/b Dave & Padvekar
Associates for the Respondent in all appeals.

                                 .....

                       CORAM : S. C. DHARMADHIKARI &
                               B.P.COLABAWALLA, JJ.

RESERVED ON : 23rd August, 2018 PRONOUNCED ON : 6th September, 2018 JUDGMENT [ Per B. P. Colabawalla J. ]:

1. By these appeals filed by the Revenue under section 260A of the Income Tax Act, 1961, exception is taken to the common order passed by the Income Tax Appellate Tribunal "B" Bench, Mumbai (for short the "ITAT") for Assessment Years (for short "A.Y.") 2000-01 to 2009-10 in relation to the very same assessee.

2. Mr Suresh Kumar, learned counsel appearing on behalf of the Revenue submitted that, as far as Income Tax Appeal Nos. 308, Pg 3 of 13 itxa.308.2016 (Colabawalla).doc 310, 312, 314 and 373 of 2016 are concerned, they give rise to three substantial questions of law which reads as under:

(a) Whether on the facts and in the circumstances of the case and in law, the Hon'ble ITAT was justified in confirming the order of the Ld. CIT (A) by holding that provisions of section 194LA are not applicable, without appreciating the fact that cost of construction incurred by the assessee is the consideration paid for acquiring such rights, interest and titles from such squatters/hutments ?.
(b) Whether on the facts and in the circumstances of the case and in law, the Hon'ble ITAT was correct in rejecting the stand of the revenue as the squatters/hutments were deemed owners of the property and the land or residental units/commercial establishments were compulsorily acquired/vacated and the squatters/hutments have been provided a tenements of 225 sq.feet as consideration, the compensation given in the form of 'free of cost construction of 225 sq.ft. As tenement' is squarely covered u/s 194LA of the IT Act, 1961.
(c) Whether on the facts and in the circumstances of the case and in law, the Hon'ble ITAT was right in holding that the consideration given by assessee to such squatters/ hutments was not in the nature of 'compulsory acquisition of land/ structure' as the land is not owned by squatters/ hutments, when section 194LA states that TDS is liable to be deducted for compensation given on compulsorily acquisition of 'immovable property - which includes land, any building or part of the building', wherein the squatters have rights, interest & title from such hutments on such immovable property.

3. As far as Income Tax Appeal Nos.309 of 2016 and 311 of 2016 are concerned, Mr Suresh Kumar would submit that over and above the three substantial questions of law reproduced above, an additional substantial question of law would arise in these two appeals as they relate to A.Y. 2008-09 and 2009-10. This additional Pg 4 of 13 itxa.308.2016 (Colabawalla).doc question of law that arises in these two appeals and as projected by Mr. Suresh Kumar as being substantial, reads thus:

(d) Whether on the facts and in the circumstances of the case and in law, the Hon'ble ITAT was correct in confirming the stand taken by the Ld. CIT (A) without appreciating the fact that to carry out the maintenance work of AC and Lift requires highly qualified specialized technical competency which falls within the purview of section 194J and not u/s 194C of the I.T.Act, 1961.

4. Since common questions of facts and law arise in all these appeals, they are being disposed of by this common order and Judgment. Before we advert to the legal submissions, it would be appropriate to set out some necessary facts.

5. In the present case, the Assessing Officer passed the impugned order of assessments under section 201(1)/201(1A) of the I.T.Act, 1961. The order of the assessments were passed as the Assessing Officer was of the firm opinion that there has been acquisition of immovable property for various projects by the assessee, for which the project affected persons were compensated as per the Land Acquisition Act, 1894. Since, the assessee had not deducted Tax at Source (for short "TDS") as per the provisions of section 194L/194LA, the Assessing Officer treated the assessee as an assessee in default and computed the payment of tax under section Pg 5 of 13 itxa.308.2016 (Colabawalla).doc 201(1) and that for interest under section 201(1A) of the Act.

6. Additionally, for A.Y. 2008-09 and 2009-10 the Assessing Officer noticed the assessee had made payment towards Annual Maintenance Contracts (AMCs) for Air Conditioners and Lifts on which TDS was deducted under section 194C of the Act when, according to the Assessing Officer, the same ought to have been deducted under section 194J. Since, the assessee had deducted TDS under section 194C, the Assessing Officer proceeded by levying the liability under section 201(1) of the Act and also held the assessee liable to pay interest under section 201(1A) of the Act.

7. Being aggrieved by the impugned assessments, the assessee carried the matter in appeal before the Commissioner of Income Tax (Appeals) [for short "CIT(A)"]. After considering the facts of the case and hearing the submissions of parties, in relation to section 194L/194LA, the CIT(A) was convinced that there was no payment of compensation for acquisition of any land or immovable property, and therefore, the said sections had no application to the facts of the present case. Accordingly, he deleted the demand raised by the A.O. under section 201(1) and 201(1A) of the I.T.Act, 1961.

Pg 6 of 13 itxa.308.2016 (Colabawalla).doc

8. Similarly, the CIT(A) also observed that the Annual Maintenance Contracts were contracts for periodical inspection and routine maintenance work along with supply of several parts. He was, therefore, of the belief that such services do not constitute technical services, and therefore, section 194J had no application to the facts and circumstances of the present case. To support his view, the CIT(A) also relied upon a decision of the Tribunal of the Gujarat Bench in the case of Gujarat State Electricity Corporation Vs. ITO, [3 SOT 468 (Ahd)] and also on another decision of the same Tribunal in the case of Nuclear Power Corporation Ltd. in ITA Nos. 3059 to 3061/Ahd./2009. In these circumstances, the CIT(A) held that the assessee had correctly deducted the TDS under section 194C of the I.T.Act, 1961 and was not required to deduct TDS as per the provisions of section 194J thereof. He, therefore, deleted the demand of tax/interest under section 201(1) and section 201(1A) of the I.T.Act, 1961.

9. Being aggrieved by the decision of the CIT(A) on the aforesaid mentioned issues, the revenue filed appeals before the ITAT. The ITAT, after hearing the parties, upheld the order of the CIT(A) and dismissed the appeals filed by the revenue. This is how all these appeals have come up before us.

Pg 7 of 13 itxa.308.2016 (Colabawalla).doc

10. On the applicability of section 194L/194LA of the I.T.Act, 1961, Mr Suresh Kumar submitted before us that the ITAT was not justified in confirming the order of the CIT(A) by holding that the provisions of section 194L/194LA of I.T.Act, 1961 were not applicable, without appreciating the fact that the cost of construction incurred by the assessee was the consideration paid for acquiring the rights, interest and titles from the squatters/hutment dwellers. He submitted that, in the facts of the present case it was not disputed that there were squatters/hutment dwellers on the property of the assessee who were rehabilitated and were provided tenements of 225 sq.ft. as consideration/ compensation. These 225 sq. ft. tenements were given to each squatter/hutment dweller free of cost by the assessee. He submitted that in these facts, section 194L/194LA of the I.T. Act, 1961 was squarely attracted, and therefore, a substantial question of law arose for determination of this Court.

11. Mr Suresh Kumar further submitted that the ITAT went completely wrong in rejecting the stand of the revenue that the squatters/ hutment dwellers on the property of the assessee were deemed owners thereof as their residential/commercial units were compulsorily acquired by the assessee by providing to each of them Pg 8 of 13 itxa.308.2016 (Colabawalla).doc 225 sq. ft. tenements free of cost. It was submitted by Mr Suresh Kumar that all this would clearly go to show that there was a compulsory acquisition of the land owned by the squatters/ hutment dwellers and hence section 194L/194LA of the I.T. Act, 1961 were squarely attracted in the facts and circumstances of the present case.

12. As far as A.Y. 2008-09 and A.Y. 2009-10 are concerned (subject matter of Income Tax Appeal No.309 of 2016 and Income Tax Appeal No.311 of 2016), Mr Suresh Kumar submitted that in these assessment years, the assessee had also engaged a third party for maintenance work of air conditioners and lifts which required highly qualified and specialized technical experts, and therefore, fell under "technical services". This being the case, Mr Suresh Kumar submitted that before making payment to these persons, the assessee was required to deduct TDS under section 194J of the I.T.Act, 1961 and not under section 194C of the Act. For all these reasons, Mr Suresh Kumar submitted that all these appeals gave rise to substantial questions of law (as reproduced above) which ought to be considered by us under section 260A of the Act.

13. On the other hand Mr R. S. Padvekar, learned advocate appearing on behalf of the assessee, submitted that there is Pg 9 of 13 itxa.308.2016 (Colabawalla).doc absolutely nothing wrong in the order passed by the CIT(A) or by the ITAT that required any interference by us in our appellate jurisdiction. He submitted that none of the questions as proposed by the revenue were substantial questions of law. The appeals, therefore, ought to be dismissed with costs, was the submission of the learned advocate appearing on behalf of the assessee.

14. We have heard the learned counsel for parties at length and have also perused the papers and proceedings in all the appeals. We will deal with both the issues separately.

15. Section194LA of the I.T.Act, 1961 inter alia deals with payment of compensation on acquisition of certain immovable property. Section 194LA of the I.T.Act, 1961 was brought into force with effect from 1st October, 2004. Section 194L of the I.T.Act, 1961 deals with payment of compensation on acquisition of a capital asset and was omitted with effect from 1st June, 2016. Basically, what both these provisions provide is that any person responsible for paying to a resident any sum in the nature of compensation or enhanced compensation or consideration or enhanced consideration on account of compulsory acquisition, under any law for the time being in force of any capital asset, at the time of payment of such sum in cash or by Pg 10 of 13 itxa.308.2016 (Colabawalla).doc issue of a cheque or Draft or by any other mode, whichever is earlier, is liable to deduct an amount equal to 10% of such sum as TDS on the income comprised therein. The provisos to said sections are not really relevant or germane for our purpose. What can be seen from the aforesaid provisions is that TDS is to be deducted when compensation is paid on account of compulsory acquisition under any law for the time being in force. In the facts of the present case, as correctly recorded by the ITAT, for the purpose of implementing the scheme of the Government relating to road widening near the railway track, the assessee evacuated the illegal/unauthorized persons who were squatters/hutment dwellers. The fact of the matter was that the possession of these persons was unauthorized and illegal and they were not the owners of the land on which they had squatted / built their illegal hutments. In fact, they were trespassers. This being the case, there was no question of the land being acquired by the assessee. In fact the ITAT, and in our view correctly, came to the conclusion that the land always belonged to the State; it was encroached upon, which encroachment was removed by the assessee; and the encroaching squatters / hutment dwellers were rehabilitated. This being the case, we find that section 194L or section 194LA of the I.T. Act, 1961 had absolutely no application to the facts and circumstances of the present case. We find that the revenue has Pg 11 of 13 itxa.308.2016 (Colabawalla).doc totally misunderstood the law when it assumes that the squatters / hutment dwellers are deemed owners of the land on which they squat or encroach upon. The squatters / hutment dwellers have absolutely no title in the land on which they squat or build their illegal and unauthorized hutments. This being the case, there is no question of there being any compulsory acquisition from them under any law either under the Land Acquisition Act, 1894 or any other enactments which permit compulsory acquisition of land. This being the case, we find that section 194L or section 194LA of the I.T. Act, 1961 has absolutely no application to the facts and circumstances of the present case. We, therefore, find that the first three questions of law [reproduced as questions (a) to (c)], do not give rise to any substantial question of law which would require us to admit these appeals.

16. Even as far as the additional question of law [qustion (d)], and which was projected as substantial by Mr Suresh Kumar, we find no merit in the same. In this regard the ITAT correctly held that the assessee had made payments only in respect of maintenance contracts which relate to minor repairs, replacement of some spare parts, greasing of machinery etc. These services do not require any technical expertise, and therefore, could not be categorized as Pg 12 of 13 itxa.308.2016 (Colabawalla).doc "technical services" as contemplated under section 194J of the I.T.Act, 1961. We must mention here that section 194J of the I.T.Act, 1961, deals with fees for professional or technical services. In contrast, section 194C of the I.T.Act, 1961 deals with payments to contractors. In the facts and circumstances of the present case, the assessee had correctly deducted TDS under the provisions of section 194C of the I.T.Act, 1961 and not as per the provisions of section 194J thereof. This being the case, we find that even the additional question of law [question (d)] as reproduced above (for the A.Y. 2008-09 and 2009-10) does not give rise to any substantial question of law which would require us to admit the present appeals.

17. Considering the discussion above, we find that no substantial question of law arises for our consideration in all these appeals. They are all, accordingly, dismissed. However, in the facts and circumstances of the case, there shall be no order as to costs. ( B.P.COLABAWALLA J. ) ( S.C.DHARMADHIKARI J. ) Pg 13 of 13