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 14, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Bhagwati Associates P.Ltd, Mumbai vs Assessee on 23 May, 2012

                   IN THE INCOME TAX APPELLATE TRIBUNAL
                        MUMBAI BENCHES "B", MUMBAI
BEFORE SHRI J. SUDHAKAR REDDY (AM) AND SHRI S.S. GODARA (JM)
                   ITA No.409/M/2010 (AY: 2004-05)
                   ITA No.410/M/2010 (AY: 2006-07)
M/s. Bhagwati Associates Pvt.   Vs.    Income Tax Officer,
Ltd.,                                  Range - 2(1)(1),
711/712, Dalamal towers,               Mumbai.
Free Press Journal Marg,
211, Nariman Point,
Mumbai - 400 021.
PAN: AAACB2917N
           (Appellant)                           (Respondent)



                             Appellant by : Shri K. Shivaram
                             Respondent by: Shri Pravin Varma

Date of hearing: 22.3.2012                          Date of Order:23.5.2012

                                       ORDER


PER S.S. GODARA, J.M:
ITA No.409/M/2010 (AY: 2004-05)

The assessee has filed the instant appeal against the order of Ld. CIT (A)-4, Mumbai dated 29.12.2009 for the assessment year 2004-05.

2. Brief facts of the instant case are that the assessee was carrying on the business of the structural engineer / consulting engineers by the name of M/s. Bhagwati Designs P. Ltd. In the AY 2001-02, it sold business to M/s. F.L. Smith A/s Trade Mark, vide agreement dated 4.4.2001.

3. In the said agreement, the assessee also executed / undertook a non-compete clause so as to restrain itself from carrying its engineering business for five years except 2 ITA Nos. 409 & 410/M/2010 that of leasing and investment. Meaning thereby, the right to carry out main business of structural / consulting engineering stood surrendered for the purpose of five years.

4. During the assessment year in hand, the assessee sold its Swastik Chambers property to its associate concern i.e., M/s. Bhagwati Designs Pvt. Ltd., for Rs. 3,76,67,000/-. Accordingly, it claimed long term capital gains as under:

       Cost / WDV of assets as on 1.4.2005                  -       Rs. 31,21,026/-

       Total Consideration in lieu of sale of property      -       Rs.3,36,67,000/-

                                                                    Rs.3,45,45,974/-

5. Along with the said capital gains, the assessee also claimed benefit u/s 54EC of the Income Tax Act, 1961 (hereinafter to be referred as the Act) qua property purchased (office premises) at Chembur, Mumbai for Rs. 3,35,00,000/- thereby declaring total investment Rs. 3,73,85,800/-.

6. In the return filed on 30.10.2004, the assessee declared loss of Rs. 17,66,097/- and computed Book profits u/s 115JB of the Act i.e. as per MAT (Minimum Alternate Tax). On 29.09.2006, the Assessing Officer passed order u/s 143(3) assessing the loss as Rs. 14,06,850/-.

7. After a period of one and half year, the Assessing Officer on 26.3.2008 served a notice of reopening to the assessee u/s 148 for the reasons as under:

"The return of income filed by assessee for AY 2004-05 was assessed u/s 143(3) on 29.09.2006 determining taxable income u/s 115JB. In the return of income, assessee claimed exemption on capital gain arising out of sale of office premises of Rs. 3,45,45,974/- on the ground that such capital gain is reinvested u/s 54EC. However, from schedule of investment, it is seen that no such investment has been made. Further in the depreciation schedule as per IT Act, assessee has deducted the sale consideration of Rs. 3,76,67,000/- from the block of assets. Assessee has also shown addition of Rs. 3,73,85,800/- being purchase of office premises. Due to non-compete clause assessee has not offered any income from business. Thus premises purchased during the year cannot be said to be put to use for the purpose of business. Consequently the assessee needed to offer entire capital gain to tax as the 3 ITA Nos. 409 & 410/M/2010 entire block of assets does not exist. However, this was not does, resulting in under assessment of income to the extent of Rs. 3,45,45,974/- in a short levy of tax of Rs. 69,09,195/-".

8. In response to the reopening notice, the assessee filed its revised return along with explanation. Thereafter, vide letter dated 11.10.2008, the assessee explained before the Assessing Officer that its business in furtherance to the non-compete clause had not been closed permanently. But, it was a temporary closure i.e., lullness in the business. Hence, per assessee, "block of assets" still existed so as to claim depreciation. The assessee further contended that in the AY 2007-08, it had started its business. Had also filed return declaring income from the same very business of engineering. Also explained before the Assessing Officer that during the non-compete clause period of 5 years, it had computed its income under various heads i.e., rental income, capital gains and dividend income as income from other sources.

8.1. So far as notice of reopening is concerned, the assessee explained before the Assessing Officer that it was by mistake only that the assessee had claimed exemption u/s 54EC of the Act. In this manner, the assessee took a stand before the Assessing Officer that it had been carrying business throughout except the period of five years in furtherance to the non-compete clause.

9. After hearing the assessee, the Assessing Officer passed reassessment order on 24.12.2008. Negated the assessee's contention that the block of assets still existed. Held that the assets were not in use in furtherance to the non-compete clause. Hence, the said block of assets had become capital assets. Therefore, the sale of the said assets only leads to capital gain. The Assessing Officer also observed as under:

"f) In this case, the assessee sold this property and there was a LTCG of Rs. 3,45,45,974/- which according to the assessee was reinvested in another property as per Sec.54EC. However, during the proceedings, the assessee changed its stand and claimed exemption on capital gain u/s 43(6)(c) instead 4 ITA Nos. 409 & 410/M/2010 of 54EC, Page 2 of the assessee letter dated 11.10.2008 reads inter alia as under:
"It is true that our clients had claimed exemption on capital gains by mistake u/s 54EC instead of Section 43(6)(c). This by itself cannot be taken advantage of by the department to tax the excess amount realized on the sale of immovable property but reinvested by purchase of new property in replacement of the same as business asset under the provision of Section 43(6)(c)."

g) Here, the moment the asset was not used for business, the same was to be bifurcated from the Block of assets, forming part of fixed assets for which depreciation was being claimed. So the question of claim exemption u/s 54EC by investing in a new property does not arise as the new property is classified as a business asset. Page 2 of assessee letter dated 11.10.2008 reads further as under:

"It is not correct to say that the new premises purchased by the company were not put to use for the purposes of business when the company was continuing in business except for five years period due to non compete clause and other activities. This fact of purchase of the new property as replacement and continuing other activities till the expiry of non-compete clause prove beyond doubt that company was conducting old business of consulting engineers but for the period of five years due to non-compete clause".

h) Similarly, following the same yard stick, the question of WDV will arise only in the case where the asset is a business asset. However, in this case, it is already proved beyond doubt that this asset which has been sold cannot be categorized as a business asset, but a capital asset, as no business is carried out from this premises, due to the non-compete agreement.

i) In brief, neither the provisions sec. 54EC non 43(6)(c) are applicable to this case for claiming exemption in respect of LTCG arising out of sale of the asset in question.

j) The assessee has correctly included the profit on sale of property in the P & L A/c, which resulted in the calculation of Book Profit as per the provisions of Sec. 115JA of the IT Act and paid taxes thereon. K) Based on this conclusion, this asset being a capital asset, when sold, will give rise to LTCG and since the assessee is not eligible for exemption u/s 54EC nor 43(6)(c), the total of Rs. 3,45,45,974/- is to be taxed under the head 'LTCG' instead of Rs. NIL as claimed by the assessee and included in the Block of Assets, for claiming depreciation.

l) In short, the assessee is not eligible to claim any exemption and therefore, the total LTCG of Rs. 3,45,45,974/- is taxed under the head 'Long Term Capital Gain'. Penalty proceedings u/s 271(1)(c) of the IT Act are initiated separately for furnishing inaccurate particulars and concealment of the income"

9.1. In this manner, the Assessing Officer recomputed the assessee's income as Rs.
3,10,64,903/-.
5
ITA Nos. 409 & 410/M/2010
10. In appeal, the assessee challenged the reassessment before the first appellate authority. The Ld. CIT (A), vide impugned order, upheld the validity of the reopening in question. Also rejected the assessee's contention regarding depreciation of block of assets by observing as under:
"I also do not agree with the submissions of the authorized representative that no capital gain is chargeable even when there is no business. In this case the assessee was barred from conducting any business as his business was sold and a non-compete clause was inserted in the sale of agreement for five years. Since there is no business there cannot be any block of asset. As 2(11) defines block of asset for the purpose of granting depreciation and depreciation is granted for use of assets for the purpose of business only. Admittedly, the assessee has not used these assets in this year but only let them out on rent. Hence on sale of property the assessee has to show capital gain on the excess amount realized by him over the cost of asset. In the case of CIT vs. Veekaylal Invt. Co. Pvt. Ltd. as reported in 249 ITR page 597 it was held that capital gain is chargeable even for determining book profit u/s 115JB. In the case of Cartini India Ltd. vs. Addl.CIT it was held that Sec. 50 would be applicable even though the asset was not used in the year in which the property was sold if it was proved that the asset was used previously for the business. Admittedly the assessee has used this asset in his business earlier. But when he has sold the property in this year there was no business. Still Sec. 50 would be applicable and Short term capital gain is chargeable on sale of property as the asset has been used for the business of the assessee in the earlier years. Accordingly, I hold that Short term capital gain is chargeable on sale of depreciable asset of the assessee u/s 50. The concept of Block of asset would not be applicable in this case as there was no business in this year and the concept of Block of asset u/s 2(11) would be applicable only in the case of business and not otherwise. Hence, the excess amount of sale of immovable property would not be added to the Block of Asset as there is no business. But short term capital gain is chargeable as the asset has been used for business and depreciation has been allowed to the assessee. The AO directed to charge short term capital gain u/s 50 on sale of property. This ground is dismissed."

11. Accordingly, in this background of facts, the assessee has preferred the present appeal before us raising 5 grounds. Ground no. 4 and 5 are general in nature. Ground no. 1 and 2 challenge the legality of the reopening in question. Ground no.3 is regarding assessee's claim of depreciation qua 'block of assets' in question. Since, ground no.1 and 2 are inter connected, we proceed to decide them together.

6

ITA Nos. 409 & 410/M/2010

12. In support of ground no.1 & 2, the learned AR has taken us to peruse the order of the Ld. CIT (A) as well the reassessment order (supra). Submitted that reasons stated in the same for reopening in question have been that the assessee's income from capital gains had escaped assessment. The learned AR has also referred to the paper book i.e., pages 22 & 26 (clause 9 containing details of fixed assets with Annexure II; clause 12 details of building with Annexure IV; clause 13 details of depreciation; clause 15 details of sale of agreement of premises, clause 17 pertaining to expenses; Page 27 clause 1 details of addition of property; Page 28 clause 4 depreciation breakup) and original assessment order dated 29.09.2006.

12.1. Taking cue from the paper book referred to above, the learned AR has vehemently argued that the material available at the time of initial assessment as well as reassessment is the same. Therefore, reopening in question is not valid as it is only based on mere change of opinion which is not permissible under the provisions of the Act and law. In this regard, he has placed reliance on the judgment of Hon'ble Supreme Court in the case of CIT vs. Kelvinator India 320 ITR 561.

13. Regarding sec. 50 of the Act, learned AR, he has relied on various case laws. 68 ITD 462, Artic vs. ACIT, ITAT Mumbai; 44 SOT 236 (Del.) DCIT vs. Ansal Properties & Infrastructure Ltd; 87 ITD 181 (SB) ITAT, Mumbai. Therefore, prayed for acceptance of the ground.

14. Replying to the arguments of learned AR, learned DR has referred before us the reasons reproduced hereinabove by the Assessing Officer. Submitted that, since, the assessee had admitted that there was a mistake in claiming exemption of capital gains u/s 54EC instead of sec. 43(6)(c), therefore, the Assessing Officer had correctly reopened the assessment. Hence prayed for rejection of the ground.

7

ITA Nos. 409 & 410/M/2010

15. We have heard both the learned representatives. The paper book has also been perused as referred to by them. Factual position is not in dispute. Assessment u/s 143(3) of the Act was completed on 29.9.2006. Before completing the said assessment, vide letter dated 16.9.2006, the assessee had furnished details of the computation coupled with other explanations which led to the assessment order u/s 143(3) (supra).

16. We have also seen the order. We find that, there is no opinion regarding investment u/s 54EC qua amount of Rs. 3,45,45,974/- arising out of sale of office premises by the assessee. It also transpires that in the order, there is no discussion even about the purchase of the office premises for Rs. 3,73,85,800/- included in the 'block of assets'. Meaning thereby that the said issues had in fact escaped the assessment; which ultimately led to the reopening notice for the reasons which have already been reproduced hereinabove.

17. The assessee's reliance on Kelvinator India case (supra), in our opinion, also does not apply qua the facts of the case. Because it is only when the AO already decides the issue that he cannot change his opinion since thereafter, he become functus officio. But when there are no details; particularly as stated by the AO in the reopening notice asking for details u/s 54EC, a fact admitted by the assessee in reply to the same makes it clear that the reopening in hand cannot be held to be suffering from any illegality. Therefore, we hold that the AO was justified in issuing notice of reopening as well as in passing re-assessment. Hence, we uphold the validity of the reassessment. Reject the ground nos. 1 & 2.

18. Ground No.3:- Back drop of this ground is that before the Assessing Officer, the assessee had claimed depreciation on the ground that non-compete clause incorporated in the agreement did not amount to permanent closure of the business as there was no evidence of permanent closure or lack of basic infrastructure. The assessee further contended before the Assessing Officer that in the assessment year 2007-08, i.e., 8 ITA Nos. 409 & 410/M/2010 immediately after expiry of five years of non-compete clause duration, it had filed its return declaring income from business. But, the Assessing Officer declined the assessee's claim of depreciation which has been upheld by the Ld. CIT (A). Hence the instant ground.

19. In support of the ground, the learned AR has referred to tax audit report of the assessee, column 14, containing details of depreciation as well as explanation in support thereto regarding depreciation of computers, other depreciation as well as that of vehicles belonging to the assessee. Total amount of Rs. 8,51,634/-.

20. Reiterating the submissions of the assessee, the learned AR has emphasized the factual position by submitting that once the assessee made a claim of depreciation resorting to 'block of assets' normally u/s 2(11), the said depreciation once allowed cannot be withdrawn in the subsequent years unless it is a case of permanent closure of business. Per learned AR, there is no such evidence available on record that either the block of assets in question had been disposed off or it ceased to exist business in question stood permanently closed. Therefore, taking support from the above referred record, the learned has prayed for acceptance of the ground.

21. Opposing the arguments, the learned DR has supported the impugned findings. Also relied on a report dated 3.3.2008 prepared by the Taxation Inspector namely K.K.V. Nair after visiting the spot. Relying on the said report, the learned DR stated before us that the business of the assessee's business stood closed. Hence, the assessee has foregone his entitlement of claiming depreciation. The learned DR has further argued in the same breath that there is no evidence that the assessee was carrying business in furtherance to the non- compete clause. Elaborating his arguments, the learned DR submitted that since the business remained closed, therefore, the assessee is not entitled for the depreciation in question. Hence, prayed for rejection of the ground.

9

ITA Nos. 409 & 410/M/2010

22. We have heard both the learned representatives. Also perused the record referred to. On the one hand, the assessee has relied on his return for the AY 2007-08 duly submitted before the Assessing Officer which has not been negated either by the Assessing Officer or by the Ld. CIT (A). On the other hand, the revenue has relied on the report dated 3.3.2008 to submit that the business in question claimed by the assessee is not on the spot. The perusal of the findings as well as analyses of the facts by the Assessing Officer and the Ld. CIT (A) makes it clear before us that the assessee was never afforded opportunity to be confronted with the same. In our opinion, the same is violation of the basic principles of natural justice i.e. 'audi alterm partem'.

23. Under the provisions of Income Tax Act, 1961, although detailed procedure has been prescribed both for the assessee as well as revenue to support their respective claims. But, at the same time, by no stretch of imagination, we can accept the plea of revenue that any document or evidence can be relied upon without even showing it to the assessee.

24. At the same time, so far as impugned findings of Ld. CIT (A) that in the absence of any business the assessee cannot claim depreciation also does not hold ground. The assessee has claimed that in the AY 2007-08 (after a period of five years from the non- compete clause) it has filed return claiming business income is itself conclusive proof, in our view of the business having been restarted. Even otherwise also, the block of assets regarding which once claim of depreciation is accepted, the same continues unless there is permanent closure of business. We have already held hereinabove that there is no permanent closure of business in question, therefore, as a necessary corollary of said finding, we are constrained to hold that in the said eventuality, the assessee is entitled for the claim of depreciation regarding 'block of assets' in question. 24.1. Hence, we accept this ground.

10

ITA Nos. 409 & 410/M/2010

25. Consequently, we uphold the reopening in question. Reject ground nos. 1 & 2. Accept ground no.3 on merits.

ITA No.410/M/2010 (AY: 2006-07)

26. In this case, the assessee has impugned the Ld. CIT (A) order dated 4.1.2010.

27. We find that in total there are six grounds. Ground nos. 5 & 6 are general in nature.

28. Regarding ground no. 1 to 4, both the learned representatives have very fairly stated that they are covered by findings qua ground no.3 in the appeal decided hereinabove.

29. Since, we have accepted, the assessee's ground no.3 raised in ITA No.409/M/2010, therefore, in this appeal also, we deem it appropriate to hold that the instant grounds stand decided accordingly i.e., accepted.

30. We order accordingly.

Order pronounced in the open court on 23.5.2012.

       Sd/-                                                                      Sd/-
(J. SUDHAKAR REDDY)                                                      (S.S. GODARA)
ACCOUNTANT MEMBER                                                       JUDICIAL MEMBER

Date : 23.5.2012
At :Mumbai
Okk
Copy to :
          1.    The    Appellant
          2.    The    Respondent
          3.    The    CIT(A), Mumbai concerned
          4.    The    CIT, Mumbai concerned
          5.    The    DR "B" Bench, ITAT, Mumbai


                      // True Copy//

                                                By Order
                                              Assistant Registrar
                                       ITAT, Mumbai Benches, Mumbai.