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 8, Cited by 2]

Income Tax Appellate Tribunal - Mumbai

Mumbai Pune Motor Malak Shramjivan ... vs Department Of Income Tax on 4 December, 2015

आयकर अपीलीय अधिकरण, मुंबई न्यायपीठ 'बी' मुंबई
IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, MUMBAI

श्री डी. करुणाकरा राव, लेखा सदस्य, एवं श्री अमरजीत सिंह, न्यायिक सदस्य, के समक्ष
BEFORE SHRI D. KARUNAKARA RAO, AM AND SHRI AMARJIT SINGH, JM

आयकर अपील सं/ I.T.A. No.3889/M/14
(निर्धारण वर्ष / Assessment Year: 2009-10)
Income Tax Officer (TDS)2(3),                                              R. No. 708, 7th Floor,        Smt. K.G.Mittal Ayurvedic Hospital Building, Charni Road, Mumbai 400 002

बनाम/ Vs.

Mumbai Pune Motor Malak Shramjivan Premises Co-op. Society Ltd.                             Building No.4/212, Abhyudaya Nagar, Kalachowki, Mumbai 400033

स्थायी लेखा सं./जीआइआर सं./PAN/GIR No. : AAAAM8387M

(अपीलार्थी /Appellant)

 ..

(प्रत्यर्थी / Respondent)

Assessee by:
Shri Mandar Vaidya
Department by:
Shri  Sumit Kumar

सुनवाई की तारीख  / Date of Hearing: 26.11.2015
घोषणा की तारीख /Date of Pronouncement:      04.12.2015
आदेश / O R D E R

PER AMARJIT SINGH, JM: 

The revenue has filed the appeal against the order of learned Commissioner of Income Tax (Appeals)-14, Mumbai [hereinafter referred to as the "learned CIT(A)"] dated 07.03.2014 relevant to the A.Y. 2003-04 passed u/s 201(1)/201(1A) of the Income Tax Act, 1961( in short "the Act").

2. The revenue has raised the following grounds of appeal:-

"(i) On the facts and in the circumstances of the case and in law, the Ld.CIT(A) has erred in holding that the amount paid by the Lessee (M/s. Mumbai Pune Motor Malak Shramivan Premises C.H.S. Ltd.) to the Lessor (MMRDA) was not in the nature of rent, as defined in the Explanation (i) to section 1941 of the Act for the purpose of deduction of tax at source."
"(ii) On the facts and in the circumstances of the case and in law, the Ld.CIT(A) has erred in accepting the claim of the assessee that no tax was deductible under section 1941 from the payment made by the assessee to MMRDA for acquisition of the plot of land on lease from MMRDA."
"(iii) On the facts and in the circumstances of the case and in law, the Ld. CIT(A) has erred in not confirming the order of the Assessing Officer treating the assessee as an assessee in default u/s. 201 (1) in respect of the amount of tax which has not been deducted under section.194I from the payment made to MMRDA and levyinq interest under section 201(1A)."
" (iv) On the facts and in the circumstances of the case and in law, the Ld.CIT(A) has erred in ignoring the definition of rent, as contained in section 194I and in resorting to interpretative reasoning whereas as per the settled principle of jurisprudence, this exercise is required only when the law is unclear."
"(v) On the facts and in the circumstances of the case and in law, the Ld.CIT(A) has erred in going into the question of taxability of the payment made by the assessee to MMRDA despite the decision of the Apex Court in the case of The Aggarwal Chambers of Commerce V. Ganpat Rai Hiralal, 33 ITR 245, where it has been held that the persons who are responsible for deduction of tax at source are not concerned with the ultimate result of assessment."

3. In brief, a survey proceeding u/s. 133A was carried out in the case of M/s.Mumbai Metropolitan Area Development authority (MMRDA) on 09.02.2011. In the course of survey proceedings, it was noticed that M/s. Mumbai Pune Motor Malak Shramjivan Premises Coop. Scty. Ltd.(the assessee) had entered into a lease agreement with MMRDA and the assessee paid Rs,20,25,416/- on 27.08.2008. The payment was in the nature of lease rent. However, in accordance with the provisions of section 194I of the Act, the assessee did not deduct of tax at source. Thereafter, giving proper opportunity of being heard the assessee was directed to pay the tax along with interest to the tune of Rs.5,96,204/- vide assessment order dated 30.03.2011. Being not satisfied with the order of Assessing Officer, the assessee filed the appeal before learned CIT(A) and learned CIT(A) accepted the appeal of the assessee and held that the assessee was not liable to deduct the tax u/s.194I on the lease premium paid to MMRDA. Aggrieved by the order, the assessee has filed the present appeal before the Tribunal.

4. We have heard the arguments advanced by the learned representative of the parties and have gone through the case files carefully. Mainly, the revenue has contended that assessee has paid lease premium in the nature of rent to MMRDA, therefore, the assessee was liable to deduct the income tax at source payable to the department. Lease agreement dated 17th January 2007 and lease agreement (rectification) dated 13th September 2007 lies in the paper book speaks about the lease agreement of the assessee firm with MMRDA. The receipt which also lies at page 28 in the paper book speaks about the payment to MMRDA to the tune of Rs.20,25,416/- on account of lease premium which had been paid by the assessee in view of receipt attached with the paper book at page 30. Whether the lease premium can be treated as rent or not, this question the come before the Mumbai, Tribunal in case of M/s. Wadhwa Associates Realtors (P) Ltd. (2013) 36 Taxman 526, Mumbai wherein it is held that the lease premium paid to the MMRDA is not liable to be taxed u/s 194I of the Act. On the basis of aforesaid order the learned CIT(A) has passed the order in question dated 07.03.2014. The relevant para in case of M/s. Wadhwa Associates Realtors (P) Ltd. (2013) 36 Taxman 526, Mumbai is hereby held as under:

We have carefully perused the lease deed as exhibited from page l to,42 o the Paper Book. A careful reading of the said lease deed transpires that the premium is not paid under a lease but is paid as a price for obtaining the lease, hence it precedes the grant of lease. Therefore, by any stretch of imagination, it cannot be equated with the rent which is paid periodically. A perusal of the records further show that the payment to MMRDA is also for additional built up area and also for granting free of FSI are, such payment cannot be equated to rent. It is also seen that MMRDS in exercise of power u/s.43 r.w.s. 37(1) of the Maharashtra Town Planning Act, 1966, MRTP Act and other powers enabling the same has approved the proposal to modify regulation 4A(ii) and thereby increased the FSI of the entire 'G' block of BKC. The Development Control Regulations for BKC specify the permissible FSI. Pursuant to such provisions, the assessee became entitled for additional FSI and has further acquired/purchased the additional built up area for construction of additional area on the aforesaid plant. Thus the assessee has made. payment to MMRDA under Development Control for acquiring leasehold land and additional built up area. The decision of the Tribunal in the case of National Stock Exchange [supra] and M/s. Mukund Ltd. [supra] have been well discussed by the ld. CIT(A) in his order. The decision of the Hon'ble jurisdictional High Court in the case of M/s.Khimline Pumps Ltd. [supra] squarely and directly apply on the facts of the case wherein the · Hon'ble jurisdictional High Court has held that payment for acquiring leasehold land is a capital expenditure. Considering the entire facts in totality in the light of the judicial decision vis a vis provisions of section 194I, definition of rent as provided under the said provisions, we. do not find any reason to tamper or interfere with the findings of the Ld CIT(A) which we confirm."

5. Subsequently, the matter was again considered by the Hon'ble Tribunal of Mumbai in ITA 1298/M/14 order dated 24.11.2015 in case titled as ITO(TDS) 2(5) Vs. Palton Yarn Pvt. Ltd., Mumbai vide which the order passed by the Mumbai Tribunal mentioned above has been followed. The learned CIT(A) has passed the order on the basis of Tribunal order and we are also by honoring the order of the Mumbai Tribunal, nowhere found any ground to interfere with.

6. Accordingly section 194I is not applicable to this case hence, the question of interest in view of the provision u/s. 201(1)/201(1A) also does not arise.

7. Accordingly, the appeal filed by the revenue is hereby dismissed.

Order pronounced in the open court on 4th December, 2015.

	Sd/-				Sd/-

                           	(D.KARUNAKARA RAO)			   (AMARJIT SINGH)                                      
लेखा सदस्य / ACCOUNTANT MEMBER 	  न्यायिक सदस्य/JUDICIAL MEMBER  


मुंबई Mumbai; दिनांक Dated :       4th December, 2015

MP

आदेश की प्रतिलिपि अग्रेषित/Copy of the Order forwarded  to :	 

1.

अपीलार्थी / The Appellant 

2.

प्रत्यर्थी / The Respondent.

3.

आयकर आयुक्त(अपील) / The CIT(A)-

4.

आयकर आयुक्त / CIT  

5.

विभागीय प्रतिनिधि, आयकर अपीलीय अधिकरण, मुंबई / DR, ITAT, Mumbai

6.

गार्ड फाईल / Guard file.

                     		आदेशानुसार/ BY ORDER,

सत्यापित प्रति //True Copy//

उप/सहायक पंजीकार           (Dy./Asstt. Registrar)

आयकर अपीलीय अधिकरण, मुंबई /  ITAT, Mumbai









     



Date

Initials





Original dictation pad is enclosed at the end of file







1.

Draft dictated on:

27.11.2015



Sr. PS/PS

2.

Draft placed before author:

30.11.2015



Sr. PS/PS

3.

Draft proposed & placed before the second member:





JM/AM

4.

Draft discussed/approved by Second Member:





JM/AM

5.

Approved Draft comes to the Sr. PS/PS:





Sr. PS/PS

6.

Order pronounced on:

04.12.2015



Sr. PS/PS

7.

File sent to the Bench Clerk:

04.12.2015





8.

Date on which file goes to the Head Clerk:





Sr. PS/PS

9.

Date on which file goes to AR







10.

Date of dispatch of Order:









ITA No. 3889/M/14                                                
A.Y. 2009-10
6