Income Tax Appellate Tribunal - Mumbai
Naynish Harischandra ... vs Income Tax Officer Ward 22 2 1 Mumbai , ... on 27 February, 2026
IN THE INCOME TAX APPELLATE TRIBUNAL
"H(SMC)" BENCH, MUMBAI
BEFORE SHRI VIKRAM SINGH YADAV, ACCOUNTANT MEMBER
SHRI SANDEEP SINGH KARHAIL, JUDICIAL MEMBER
ITA No.317/MUM/2026
(Assessment Year : 2018-19)
Naynish Harishchandra Rahane,
K-4/323, MMRDA Colony, Station Road,
Kanjurmarg (West),
Mumbai - 400078
............... Appellant
PAN: AHYPR8453M
v/s
Income Tax Officer, Ward-22(2)(1)
.................. Respondent
Mumbai - 400022
Assessee by : Shri Mandar Vaidya, Adv.
Revenue by : Shri Pravin Salunkhe, Sr. DR
Date of Hearing - 25/02/2026 Date of Order - 27/02/2026
ORDER
PER SANDEEP SINGH KARHAIL, J.M.
The assessee has filed the present appeal against the impugned order dated 10/11/2025, passed under section 250 of the Income Tax Act, 1961 ("the Act") by the learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre, Delhi, ["learned CIT(A)"], for the assessment year 2018-19.
2. In this appeal, the assessee has raised the following grounds: -
"1. The Ld. CIT(A) misdirected himself in declining to make a reference to the DVO.ITA No.317/Mum/2026 (A.Y. 2018-19) 2
2. The Ld. CIT (A) ignored the third proviso to sec.56(2)(x) and fell in error of law in holding that there is no provision for reference to the DVO in the scheme of sec.56(2)(x).
3. The Ld. CIT (A) fell in error of law in not appreciating that the CIT(A) has power to make reference to the DVO for valuation, u/s. 250 of the Act."
3. The solitary grievance of the assessee is against the addition made under section 56(2)(x)(b) of the Act.
4. We have considered the submissions of both sides and perused the material on record. The brief facts of the case are that the assessee is an individual and for the year under consideration filed his return of income declaring a total income of Rs.4,25,340 from salary. The assessee was selected for scrutiny as per CBDT's instruction dated 05/09/2019, and statutory notices under section 143(2) and section 142(1) of the Act were issued and served on the assessee. Upon perusal of the response filed by the assessee, it was observed that during the year under consideration, the assessee purchased a property located at 517, 5th floor, New Samta CHSL, MMRDA Colony, Station Road, West Mumbai, for a total consideration of Rs. 24 lakh. However, as per the information filed by the Sub-Registrar Office, the Stamp Valuation Authority has determined the market value at Rs.33,32,919. As the market value determined by the stamp duty authority was higher than the purchase consideration, the assessee was asked to show cause as to why the difference, i.e. of Rs.9,22,919, should not be added to the assessee under section 56(2)(x)(b) of the Act. In response, the assessee submitted that he purchased the flat in the building which was redeveloped/developed by MMRDA for the persons whose houses were cut down by the road and the ITA No.317/Mum/2026 (A.Y. 2018-19) 3 persons were allocated the property. It was further submitted that the building was constructed in the year 2003, and occupation was given in the year 2005. It was submitted that in the year of purchase of the flat by the assessee, i.e. 2017, the building was 12 to 14 years old, and it was not a newly constructed building. The assessee also submitted that the market value of the flat purchased by him is a maximum of Rs.24 lakh only, as the building is 12 to 14 years old and not well-maintained. Furthermore, the families staying there are poor to average class, who cannot maintain the building in good condition.
5. The Assessing Officer ("AO"), vide order dated 16/04/2021 passed under section 143(3) read with sections 143(3A) and 143(3B) of the Act, disagreed with the submissions of the assessee and made an addition of Rs.9,22,919, being the difference between the purchase consideration of Rs.24 lakh and the market value determined by the Stamp Valuation Authority of Rs.33,22,990, under section 56(2)(x)(b) of the Act.
6. The learned CIT(A), vide impugned order, dismissed the appeal filed by the assessee and held that the AO made the impugned addition strictly following the ratio between the declared consideration and the stamp duty value as prescribed under 56(2)(x)(b) of the Act. The learned CIT(A) also rejected the submissions of the assessee regarding the distress sale or the old condition of the property on the basis that the same is unsupported by any independent documentary evidence contemporaneous to the transaction. Further, the learned CIT(A) also rejected the reliance placed by the assessee on section 50C(2) of the Act and held that the same applies only when the ITA No.317/Mum/2026 (A.Y. 2018-19) 4 assessee is the seller of the property. Accordingly, the learned CIT(A) upheld the addition of Rs.9,22,919 made under section 56(2)(x)(b) of the Act.
7. Having considered the submissions of both sides and perused the material available on record, we find that in the present case, the impugned addition under section 56(2)(x)(b) of the Act has been made as the assessee purchased immovable property for a consideration which was less than the value determined by the Stamp Valuation Authority. As per the assessee, the said property was purchased in the year 2017 in a building developed by MMRDA in the year 2003, and thus, the building was very old and not in good condition at the time of purchase. It was further claimed by the assessee that the building constructed by MMRDA is occupied by families of poor to average means and cannot maintain it in good condition. In support of its contention that the assessee purchased the property at the higher rate, it is evident from the record that the assessee furnished the valuation report before the learned CIT(A). However, the same was rejected by the learned CIT(A) as a self- procured document.
8. Before proceeding further, it is relevant to note the provisions of section 56(2)(x)(b) of the Act, which reads as follows: -
"(b) any immovable property,--
(A) without consideration, the stamp duty value of which exceeds fifty thousand rupees, the stamp duty value of such property;
(B) for a consideration, the stamp duty value of such property as exceeds such consideration, if the amount of such excess is more than the higher of the following amounts, namely:--
(i) the amount of fifty thousand rupees; and ITA No.317/Mum/2026 (A.Y. 2018-19) 5
(ii) the amount equal to five per cent of the consideration:
Provided that where the date of agreement fixing the amount of consideration for the transfer of immovable property and the date of registration are not the same, the stamp duty value on the date of agreement may be taken for the purposes of this sub-clause :
Provided further that the provisions of the first proviso shall apply only in a case where the amount of consideration referred to therein, or a part thereof, has been paid by way of an account payee cheque or an account payee bank draft or by use of electronic clearing system through a bank account, on or before the date of agreement for transfer of such immovable property:
Provided also that where the stamp duty value of immovable property is disputed by the assessee on grounds mentioned in sub-section (2) of section 50C, the Assessing Officer may refer the valuation of such property to a Valuation Officer, and the provisions of section 50C and sub-section (15) of section 155 shall, as far as may be, apply in relation to the stamp duty value of such property for the purpose of this sub-clause as they apply for valuation of capital asset under those sections;"
9. Thus, as per the provisions of section 56(2)(x)(b) of the Act, where any person receives any immovable property from any person or persons on or after 01.04.2017 either without consideration or for consideration, the stamp duty value of such property exceeding such consideration shall be considered as its income from other sources, if the amount of such excess is more than the amount mentioned in the section. The third proviso to section 56(2)(x)(b) provides that where the stamp duty of the immovable property is disputed by the assessee on the grounds as mentioned in section 50C(2) of the Act, the AO may refer the valuation of such property to a Valuation Officer. In this regard, it is relevant to note the provisions of section 50C(2) of the Act, which reads as follows: -
"(2) Without prejudice to the provisions of sub-section (1), where--
(a) the assessee claims before any Assessing Officer that the value adopted or assessed 16[or assessable] by the stamp valuation authority under sub-
section (1) exceeds the fair market value of the property as on the date of transfer;
ITA No.317/Mum/2026 (A.Y. 2018-19) 6
(b) the value so adopted or assessed or assessable by the stamp valuation authority under sub-section (1) has not been disputed in any appeal or revision or no reference has been made before any other authority, court or the High Court, the Assessing Officer may refer the valuation of the capital asset to a Valuation Officer and where any such reference is made, the provisions of sub-sections (2), (3), (4), (5) and (6) of section 16A, clause (i) of sub- section (1) and sub-sections (6) and (7) of section 23A, sub-section (5) of section 24, section 34AA, section 35 and section 37 of the Wealth-tax Act, 1957 (27 of 1957), shall, with necessary modifications, apply in relation to such reference as they apply in relation to a reference made by the Assessing Officer under sub-section (1) of section 16A of that Act. Explanation 1.-- For the purposes of this section, "Valuation Officer" shall have the same meaning as in clause (r) of section 2 of the Wealth-tax Act, 1957 (27 of 1957).
Explanation 2.-- For the purposes of this section, the expression "assessable" means the price which the stamp valuation authority would have, notwithstanding anything to the contrary contained in any other law for the time being in force, adopted or assessed, if it were referred to such authority for the purposes of the payment of stamp duty."
10. In the present case, it cannot be disputed that the value adopted by the Stamp Valuation Authority exceeds the value of the residential flat purchased by the assessee on the date of transfer, and the value so adopted is also not in dispute in any appeal, revision or reference before any Authority, Court or High Court. Thus, both the conditions of section 50C(2) of the Act are fulfilled in the present case. Accordingly, we are of the considered view that the AO erred in not referring the valuation of the residential flat to the DVO. Further, the impugned order also suffers from the same vice, as despite recording submission of the assessee in this regard, no reference was made to the DVO for the valuation as per the provision of the Act. Accordingly, in view of the facts and circumstances as noted above, we deem it appropriate to restore this issue to the file of the jurisdictional AO for de novo adjudication after seeking a valuation report from the DVO as per the provisions of the Act. ITA No.317/Mum/2026 (A.Y. 2018-19) 7 Needless to mention, no order shall be passed without affording a reasonable and adequate opportunity of hearing to the assessee. As a result, the impugned order is set aside, and the grounds raised by the assessee are allowed for statistical purposes.
11. In the result, the appeal by the assessee is allowed for statistical purposes.
Order pronounced in the open Court on 27/02/2026
Sd/- Sd/-
VIKRAM SINGH YADAV SANDEEP SINGH KARHAIL
ACCOUNTANT MEMBER JUDICIAL MEMBER
MUMBAI, DATED: 27/02/2026
Prabhat
Copy of the order forwarded to:
(1) The Assessee;
(2) The Revenue;
(3) The PCIT / CIT (Judicial);
(4) The DR, ITAT, Mumbai; and
(5) Guard file.
By Order
Assistant Registrar
ITAT, Mumbai.