Income Tax Appellate Tribunal - Pune
Prashant Prahlad Ashtekar,, vs Income-Tax Officer,, on 26 July, 2017
आयकर अपीलीय अिधकरण,
अिधकरण पुणे यायपीठ "ए
ए" पुणे म
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "A", PUNE
ी डी.
डी. क णाकरा राव , लेखा सद य
एवं ी िवकास अव थी,
अव थी याियक सद य के सम
BEFORE SHRI D.KARUNAKARA RAO, AM
AND SHRI VIKAS AWASTHY, JM
आयकर अपील सं. / ITA No. 28/PUN/2015
िनधा रण वष / Assessment Year : 2007-08
ITO, Ward-12(1), .......... अपीलाथ /Appellant
Pune
बनाम v/s
Shri Prashant Prahlad Ashtekar, .......... थ /Respondent
603, Sadashiv Peth,
Pune - 411 030
PAN : AAPPA3064K
C.O. No. 46/PUN/2016
(Arising out of ITA No.28/PUN/2015)
िनधा रण वष / Assessment Year : 2007-08
Shri Prashant Prahlad Ashtekar, .......... /Cross Objector
603, Sadashiv Peth,
Pune - 411 030
PAN : AAPPA3064K
बनाम v/s
ITO, Ward-12(1), .......... /Appellant in the
Pune appeal
Assessee by : Shri Hari Krishan
Revenue by : Shri Achal Sharma, Addl.CIT
सुनवाई क तारीख / घोषणा क तारीख /
Date of Hearing :13.07.2017 Date of Pronouncement: 26.07.2017
आदेश / ORDER
PER D. KARUNAKARA RAO, AM :
These are cross appeals filed by the Assessee and Revenue. They are against the order of CIT(A) Central, Pune dated 13-10-2014 for the Assessment year 2007-08.
2ITA No.28/PUN/2015 and CO No. 46/PUN/2016 ITA No.28/PUN/2015 (By Revenue) :
2. To start with we shall take up the Revenue's appeal. At the outset, Ld. Counsel for the assessee brought our attention that the tax effect involved in the appeal of the Revenue is below Rs.10 lakhs. Bringing our attention to the fact that the AO made disallowance of Rs.1.36 crores on account of certain expenses. Appeal of the assessee was partly allowed by the CIT(A) in the First Appellate proceedings. The relief granted to the assessee by the CIT(A) works out to tax effect of below Rs.10 lakhs.Ld. Departmental Representative did not have any data to rebut the same.
3. On hearing both the sides, we find the tax effect is certainly less than Rs.10 lakhs. Therefore, in view of Circular No.21/2015 dated 10-12-2015 of CBDT raising the monetary limit for filing of appeals by the Department before the Tribunal, which also applies to pending appeals filed by the Revenue, the appeal filed by the Revenue is not maintainable and has to be dismissed. In view of the above, the appeal filed by the Revenue is dismissed.
4. In the result, the appeal of the Revenue is dismissed.
C.O. No.46/PUN/2016 ( By Assessee) :
5. Now we shall take up the Cross Objections filed by the assessee.
6. In connection with the cross objections filed by the assessee, Ld. Authorised Representative for the assessee brought our attention to the solitary cross objection which is extracted as under :
"On the facts and in the circumstances of the case and in law, the learned CIT(Appeals) has erred in not allowing the entire expenditure of Rs.55,53,785/- and in restricting the allowance only to Rs.12,70,000/- in respect of expenditure incurred by assessee as cost of improvement, Advocate's fees, expenditure on removal of the defects in the title of the 3 ITA No.28/PUN/2015 and CO No. 46/PUN/2016 property and commission in respect of the capital assets/in connection with the transfer of the capital asset, that has given rise to capital gains charged to tax.
7. Narrating the background of the facts of the case, Ld. Authorised Representative for the assessee submitted that the assessee entered into the Development Agreement with the land owner from Dagade Family vide Registered document dated 23-05-2005. The said rights were sold for a sum of Rs.2.75 crores to Mr. David Koil Pillay. As per the statute, assessee computed short term capital gains and filed the return of income. Considering the fact that the assessee incurred expenditure of Rs.55 lakhs towards expenses in connection with the said transfer/sale of the rights, assessee claimed the same as deduction while computing the short term capital gains. During the assessment proceedings, said deduction was not allowed by the AO for the reasons given in the assessment order. CIT(A) confirmed the same allowing only a sum of Rs.12 lakhs (rounded off) out of the total claim of Rs.55 lakhs. Meanwhile, aggrieved with the assessee's sale/transfer of the said rights to Mr. David Koil Pillay who inturn transferred the rights to another concern named M/s. Suyog City (AOP), the Original land owner from Dagade Family filed a case against the assessee and others against transaction of sale by the assessee to Mr. David Koil Pillay and further sale to M/s. Suyog City. Assessee, Mr. David Koil Pillay and M/s. Suyog City were the respondents. Eventually, the Additional Judge, Small causes Court and Joint Civil Judge, Senior Division, Pune passed the decree against the assessee. Mr. David Koil Pillay and M/s. Suyog City vide the Special Civil Suit No.454/2009 Extn.111 dated 14-02-2017. As the fact stand today, the above referred sale transaction of the rights to Mr. David Koil Pillay, which gave raise to the capital gains, is considered as null and void by the Court. Of course, the assessee is contemplating to go to the higher court against the said decree. 4 ITA No.28/PUN/2015 and CO No. 46/PUN/2016
8. Further, other fact is that assessee offered short term capital gains and paid the relevant taxes as per the statute. The disallowance of legal expenses made by the AO in the assessment has only inflated the above referred taxes of short term capital gains. If in case, the said decree is affirmed by the higher judiciary in due course of time, it is likely that the entire tax paid by the assessee on the short term capital gains is required to be refunded by the Department in due course. It is in this context this issue of disallowance of Rs. 55 lakhs made by the AO has nexus to the transaction of sale of the Development rights which is under litigation as described above.
9. With the above background facts, Ld. Counsel for the assessee raised an oral additional ground stating that the chargeability of capital gains is incidental to the said sale of Development rights to Mr. David Koil Pillay constitutes the legal issue, and in all probability, the transaction may not result in generating any capital gains in view of the said decree (supra) which treated the said transaction as null and void. Fairly submitting, Ld. Counsel for the assessee submitted that this oral additional ground may kindly be remanded to the file of the AO for considering its legal nature as well as likely refund involved in the matter.
10. Further, the Ld. Counsel for the assessee referring to the delay of 29 days in filing of the cross objection appeal brought our attention to the Affidavit dated 05-07-2017 and mentioned that there was a reasonable cause for not filing the C.O. in 30 days time provided under the Rules. Referring to the said Affidavit, Ld. Counsel brought our attention to page 2 of the Affidavit and read out the relevant paragraphs which are extracted as under:
" I respectfully submit that as provided by section 254(4) of the Income Tax Act, the cross objections were required to be filed within 30 days of the receipt of the notice of appeal, i.e. on or before 27-10-2016. The cross 5 ITA No.28/PUN/2015 and CO No. 46/PUN/2016 objections however have been filed on 28-11-2016. Thus, there is a delay of 31 days in filing on the cross objections. The actual delay is of 29 days, as 26-11-2016 and 27-11-2016 were holidays being Saturday and Sunday.
I respectfully submit that, I am an ordinary business-man. I am not aware of the Income Tax laws and procedures. On receiving the notice of hearing of appeal of the Revenue, I contacted my Chartered Accountant, who advised me to appoint a counsel for the appeal before the Hon'ble Tribunal. Thereafter it took me some time to appoint the counsel for the appeal. On appraisal of the related documents my counsel advised me to file cross objections with respect to the Revenue's appeal. Accordingly the paper work was prepared for filing the cross objections. The cross objections were filed on 28-11-2016. By that time however the normal time of 30 days available u/s.253(4) of the Act, for filing the cross objections has already expired. Thus a delay of 29 days has occurred in filing the cross objections."
11. From the above, it is evidence, ignorance of the time limitations, assessee's failure to appoint a Chartered Accountant to advice him, smallness of 29 days of delay etc. are the reasons given by the assessee in the Affidavit.
12. After hearing both the parties and considering the smallness of the delay, we are of the opinion that the delay should be condoned and the Cross Objections filed by the assessee should be heard on merits.
13. Coming back to the oral additional ground raised before us, after hearing both the parties, we are of the opinion that the additional ground raised by the assessee has nexus to the cross objections raised by the assessee in the present C.O. Therefore, we are of the view that instead of deciding the allowability of expenditure directly on account of legal expenses, we are of the view that matter should be remanded to the file of the AO to decide the issue afresh taking into account the additional evidences by way of decree and others filed before us for consideration. AO is directed to admit the same and adjudicate the cross objections raised in the appeal by passing a speaking order in the matter. Accordingly, the cross objections filed by the assessee are allowed for statistical purposes.
6ITA No.28/PUN/2015 and CO No. 46/PUN/2016
14. In the result, the appeal of the Revenue is dismissed and the Cross Objection appeal filed by the assessee is partly allowed.
Order pronounced in the open court on this 26th day of July, 2017.
Sd/- Sd/-
(VIKAS AWASTHY) (D. KARUNAKARA RAO)
याियक सद य /JUDICIAL MEMBER लेखा सद य / ACCOUNTANT MEMBER
पुणे Pune; दनांक Dated : 26th July, 2017.
सतीश
आदेश क ितिलिप अ िे षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. The CIT(A) Central, Pune
4. CIT Central, Pune
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "A Bench"
Pune;
6. गाड फाईल / Guard file.
आदेशानुसार/ BY ORDER,स
स यािपत ित //True Copy//
//True Copy// Senior Private Secretary
आयकर अपीलीय अिधकरण ,पुणे / ITAT, Pune