Supreme Court - Daily Orders
M/S. Nahalchand Laloochand Pvt.Ltd. vs Asst.Commr.Of Income Tax Mumbai . on 24 September, 2014
Bench: Kurian Joseph, Rohinton Fali Nariman
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NOS.1930 of 2007
M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S)
VERSUS
ASSISTANT COMMISSIONER OF INCOME TAX,
MUMBAI & ORS. RESPONDENT(S)
O R D E R
One of the questions for consideration before the High Court was whether Income Tax Appellate Tribunal was in error in covering the income from house property named Kantilal House under Section 27(iiib) of the Income Tax Act, 1961 (For short, “Income Tax Act”). The High Court observed that tenants from month to month or which are for a period not exceeding one year are excluded from the definition. However, it held that the assessee was a tenant for a long period and let out the premises to Signature Not Verified Digitally signed by NEETU KHAJURIA Date: 2014.09.27 11:29:59 IST Reason: Bank of Baroda and, therefore, the income therefrom ...2/-
-2-would be covered by Section 27(iiib) and not the exclusion clause. Section 27(iiib) reads as under:-
27. “Owner of the house property”, “annual charge”, etc., defined.- For the purposes of sections 22 to 26— xxx xxx xxx (iiib) a person who acquires any rights (excluding any rights by way of a lease from month to month or for a period not exceeding one year) in or with respect to any building or part thereof, by virtue of any such transaction as is referred to in clause (f) of section 269UA, shall be deemed to be the owner.
2. For the purposes of Section 27 (iiib), it is necessary to understand the definitions of “immovable property” and “transfer” in Section 269UA (d) and (f), which read as under :-
269UA. xxx xxx xxx
xxx xxx xxx
(2)(d) “immovable property” means-
(i) any land or any building or part of
a building, and includes, where any land or any building or part of a building is to be transferred together with any machinery, plant, furniture, fittings or other things, such machinery, plant, furniture, fittings or other things also.
...3/-
-3-Explanation. —For the purposes of this sub-clause, “land, building, part of a building, machinery, plant, furniture, fittings and other things” include any rights therein ;
(ii) any rights in or with respect to any land or any building or a part of a building (whether or not including any machinery, plant, furniture, fittings or other things therein) which has been constructed or which is to be constructed, accruing or arising from any transaction (whether by way of becoming a member of, or acquiring shares in, a co-operative society, company or other association of persons or by way of any agreement or any arrangement of whatever nature), not being a transaction by way of sale, exchange or lease of such land, building or part of a building ;
(f) “transfer”-
(i) in relation to any immovable
property referred to in
sub-clause(i) of clause (d), means transfer of such property by way of sale or exchange or lease for a term of not less than twelve years, and includes allowing the possession of such property to be taken or retained in part performance of a contract of the nature referred to in section 53A of the Transfer of Property Act, 1882 (4 of 1882).
...4/-
-4-Explanation. —For the purposes of this sub-clause, a lease which provides for the extension of the term thereof by a further term or terms shall be deemed to be a lease for a term of not less than twelve years, if the aggregate of the term for which such lease is to be granted and the further term or terms for which it can be so extended is not less than twelve years ;
(ii)in relation to any immovable property of the nature referred to in sub-clause (ii) of clause (d), means the doing of anything (whether by way of admitting as a member of or by way of transfer of shares in a co-operative society or company or other association of persons or by way of any agreement or arrangement or in any other manner whatsoever) which has the effect of transferring, or enabling the enjoyment of, such property.
3. Sub clause (i) of Section 269UA(f) makes inter alia transaction of lease for a term of not less than twelve years, a transfer in relation to the immovable property referred to in sub-clause (i) of clause (d). The explanation appended to sub-clause (i) of Section 269UA (f) clarifies that a lease which provide for the extension of term by a further term or terms shall be deemed to be a lease if the aggregate ...5/-
-5-of the term for which such lease is to be granted and the further term or terms is not less than twelve years. The essential condition, therefore, for a transfer of an immovable property referred to in clause (d)(i) of Section 269UA is that lease must be for a term of not less than twelve years. For computing twelve years, it is not necessary that initial term of lease must be less of twelve years, but if the lease provides for extension of lease and such lease has been extended by a further term or terms and the aggregate of such term is not less than twelve years, it is deemed to be a transfer of immovable property and such transferee is deemed to be owner of such immovable property under Section 27(iiib) of the Income Tax Act.
4. Neither the order of the Income Tax Appellate Tribunal nor the order of the High Court indicate any consideration of the above aspects in respect of the house property named Kanti Lal House except observing that the assessee has been a tenant for a long period and that it had let out the premises. No definite ...6/-
-6-finding of fact about the pre-requisites of Section 269UA(f)(i) read with explanation as noted above has been recorded either by the Tribunal or by the High Court.
5. Having regard to the above flaw in consideration of the case, we are satisfied that the matter needs reconsideration by the Tribunal since the question involves determination of facts as indicated above. We, accordingly, deem it appropriate to remand the matter to the Income Tax Appellate Tribunal, Mumbai.
6. Consequently, civil appeal is allowed. The impugned order of the High Court dated 28.11.2005 in I.T.A. No.458 of 2004 and the order of the Income Tax Appellate Tribunal dated 03.11.2003 in I.T.A. No.6550/Bom/95 (Assessment Year 1991-1992) are set aside. I.T.A. No.6550/Bom/95 (Assessment Year 1991-1992) is restored to the file of the Income Tax Appellate Tribunal, 'I' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...7/-
-7-
7. The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25th November, 2014.
8. No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.1934 of 2007 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS ASSISTANT COMMISSIONER OF INCOME TAX, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 28.11.2005 in I.T.A. No.388 of 2004 and the order of the Income Tax Appellate Tribunal dated 03.11.2003 in I.T.A. No.4302/Mum/98 (Assessment Year 1992-1993) are set aside. I.T.A. No.4302/Mum/98 (Assessment Year 1992-1993) is restored to the file of the Income Tax Appellate Tribunal, 'I' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.1936 OF 2007 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS ASSISTANT COMMISSIONER OF INCOME TAX, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 28.11.2005 in I.T.A. No.389 of 2004 and the order of the Income Tax Appellate Tribunal dated 03.11.2003 in I.T.A. No.6549/Bom/95 (Assessment Year 1990-1991) are set aside. I.T.A. No.6549/Bom/95 (Assessment Year 1990-1991) is restored to the file of the Income Tax Appellate Tribunal, 'I' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5406 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS DEPUTY COMMISSIONER OF INCOME TAX, MUMBAI & ANR. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court High Court dated 10.07.2008 in I.T.A. No.369 of 2005 and the order of the Income Tax Appellate Tribunal dated 20.12.2004 in I.T.A. No.370/Mum/2000 (Assessment Year 1994-1995) are set aside. I.T.A. No.370/Mum/2000 (Assessment Year 1994-1995) is restored to the file of the Income Tax Appellate Tribunal, 'E' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5411 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS DEPUTY COMMISSIONER OF INCOME TAX, MUMBAI & ANR. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 08.10.2008 in I.T.A. No.115 of 2006 and the order of the Income Tax Appellate Tribunal dated 16.09.2005 in I.T.A. No.1662/Mum/2002 (Assessment Year 1998-1999) are set aside. I.T.A. No.1662/Mum/2002 (Assessment Year 1998-1999) is restored to the file of the Income Tax Appellate Tribunal, 'C' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5485 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS INCOME TAX OFFICER, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 22.07.2009 in I.T.A. No.1170 of 2009 and the order of the Income Tax Appellate Tribunal dated 17.12.2008 in I.T.A. No.4182/Mum/2005 (Assessment Year 2002-2003) are set aside. I.T.A. No.4182/Mum/2005 (Assessment Year 2002-2003) is restored to the file of the Income Tax Appellate Tribunal, 'D' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5464 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS INCOME TAX OFFICER, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 22.07.2009 in I.T.A. No.1169 of 2009 and the order of the Income Tax Appellate Tribunal dated 17.12.2008 in I.T.A. No.8242/Mum/2004 (Assessment Year 2001-2002) are set aside. I.T.A. No.8242/Mum/2004 (Assessment Year 2001-2002) is restored to the file of the Income Tax Appellate Tribunal, 'D' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5484 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS INCOME TAX OFFICER, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 22.07.2009 in I.T.A. No.1168 of 2009 and the order of the Income Tax Appellate Tribunal dated 17.12.2008 in I.T.A. No.7354/Mum/2003 (Assessment Year 2000-2001) are set aside. I.T.A. No.7354/Mum/2003 (Assessment Year 2000-2001) is restored to the file of the Income Tax Appellate Tribunal, 'D' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOS.5463 of 2011 M/S NAHALCHAND LALOOCHAND PVT. LTD. APPELLANT(S) VERSUS INCOME TAX OFFICER, MUMBAI & ORS. RESPONDENT(S) O R D E R In light of the order passed today in Civil Appeal No.1930 of 2007, civil appeal is allowed. The impugned order of the High Court dated 22.07.2009 in I.T.A. No.1171 of 2009 and the order of the Income Tax Appellate Tribunal dated 17.12.2008 in I.T.A. No.6206/Mum/2006 (Assessment Year 2003-2004) are set aside. I.T.A. No.6206/Mum/2006 (Assessment Year 2003-2004) is restored to the file of the Income Tax Appellate Tribunal, 'D' Bench, Mumbai, for fresh hearing and disposal in accordance with law.
...2/-
-2-The parties shall appear before the Income Tax Appellate Tribunal, Mumbai on 25 th November, 2014.
No costs.
........................CJI. ( R.M. LODHA ) ..........................J. ( KURIAN JOSEPH ) NEW DELHI; ..........................J. SEPTEMBER 24, 2014 ( ROHINTON FALI NARIMAN ) ITEM NO.103 COURT NO.1 SECTION IIIA S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS CIVIL APPEAL NO(S).1930 OF 2007 M/S. NAHALCHAND LALOOCHAND PVT.LTD. Appellant(s) VERSUS ASST.COMMR.OF INCOME TAX MUMBAI & ORS. Respondent(s) WITH C.A. No. 1934/2007 (With Office Report) C.A. No. 1936/2007 (With Office Report) C.A. No. 5406/2011 (With Office Report) C.A. No. 5411/2011 (With Office Report) C.A. No. 5485/2011 (With Interim Relief and Office Report) C.A. No. 5464/2011 (With Interim Relief and Office Report) C.A. No. 5484/2011 (With Interim Relief and Office Report) C.A. No. 5463/2011 (With Interim Relief and Office Report) Date : 24/09/2014 These appeals were called on for hearing today. CORAM :
HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE KURIAN JOSEPH HON'BLE MR. JUSTICE ROHINTON FALI NARIMAN For Appellant(s) Mr. Rashmikumar Manilal Vithlani,Adv.
For Respondent(s) Mr. Rajiv Dutta, Sr. Adv.
Mr. Rahul Kaushik, Adv.
Mr. Vikas Malhotra, Adv.
Ms. Niranjana Singh, Adv. Mr. Anil Gaur, Adv.
Ms. Gargi Khanna, Adv.
For Mr. B. V. Balaram Das,Adv.
...2/--2-
UPON hearing the counsel the Court made the following O R D E R Civil appeals are allowed in terms of the signed orders.
(Neetu Khajuria) (Renu Diwan)
Sr.P.A. Court Master
(nine separate signed orders are placed on the file.)