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 12, Cited by 1]

Income Tax Appellate Tribunal - Ahmedabad

The Dcit. Central Circle-1(2),, ... vs Shri Shantilal Prabhudas Patel,, ... on 18 March, 2021

          IN THE INCOME TAX APPELLATE TRIBUNAL
                   "B" BENCH, AHMEDABAD
           (CONDUCTED THROUGH VIRTUAL COURT)
     BEFORE SHRI WASEEM AHMED, ACCOUNTANT MEMBER &
           Ms. MADHUMITA ROY, JUDICIAL MEMBER
                  I.T(SS).A. No. 267/Ahd/2018
                  (Assessment Year: 2012-13)

     DCIT                               Vs. Shri Shantilal Prabhudas
     Central Cir.1(2),                      Patel, B-202, Maruti
     Ahmedabad                              Tower, Shivranjan Char
                                            Rasta, Satellite,
                                            Ahmedabad
     PAN No. ABXPP3041Q
             (Appellant)                ..            (Respondent)

       Appellant by :             Shri R. R. Makwana, Sr. DR
       Respondent by :            Shri S. N. Soparkar, AR

       Date of Hearing                          12.01.2021
       Date of Pronouncement                    18.03.2021

                                   ORDER

PER Ms. MADHUMITA ROY - JM:

The instant appeal filed by the Revenue is directed against the order dated 03.07.2018 passed by the Commissioner of Income Tax (Appeals) - 11, Ahmedabad arising out of the order dated 27.03.2015 passed by the DCIT, Central Circle-1(2), Ahmedabad under Section 143(3) of the Income Tax Act, 1961 (hereinafter referred as to 'the Act') for Assessment Year 2012-13.

2. The deletion of addition of Rs. 8,29,16,210/- on account of long term capital gain has been impugned before us.

3. The short fact leading to the case is this that the appellant along with co-owner entered into an agreement for sale of a plot of land admeasuring IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -2- 19628 sq. meter, lying and situated at Survey No. 255, F. P. No. 157 at Village Makarba in the district of Ahmedabad on 23.02.2011 for a consideration of Rs. 6,00,00,000/- upon making payment of Rs. 29,40,000/- as stamp duty in terms of Jantri value prevailing as on 23.02.2011. The purchaser received the sale consideration on various dates i.e. on 22.04.2010, 26.05.2010 and 09.06.2010 by cheques. The appellant herein declared the sale consideration of Rs. 3,00,00,000/- as received by him and computed long term capital gain for A.Y. 2011-12 against which exemption of Rs. 2,80,67,475/- was claimed under Section 54F of the Act on the basis of the construction of residential house. However, the Ld. AO took into consideration the date of deed of registration of the said sale deed as on 05.08.2011 when the said document was registered in the office of the sub- registrar upon making further payment of Rs. 52,82,600/- on 04.08.2011 towards the stamp duty in terms of the Jantri rate prevailing on that date. The Ld. AO taking into consideration this particular aspect of the matter adopted the sale consideration on land of Rs. 16,78,08,163/- as on 05.08.2011 under Section 50C of the Act and further computed the long term capital gain in A.Y. 2012-13 upon calculating the appellant's share at Rs. 8,39,04,081/-. Resultantly the exemption under Section 54F was denied since the construction was made for the period up to 30.09.2011. In appeal such contention of the Ld. AO has been rejected and the addition of Rs. 8,29,16,210/- towards capital gain was deleted. Hence, the instant appeal before us.

4. At the time of hearing of the appeal the Ld. DR submitted before us that the sale deed dated 23.02.2011 did not bear the signatures of the concerned parties or the witnesses therein; merely because stamp duty of IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -3- Rs. 29,40,000/- has been paid, the document cannot be considered to have been executed on 23.02.2011. It was further contended by the Ld. DR that since document was registered on 05.08.2011, the transfer, deemed to have taken place on that date and not on 23.02.2011 and therefore the long term capital gain as was rightly held by the AO to be chargeable in A.Y. 2012-

13. On the basis of the stamp duty valuation as on the date of registration of the said document on 05.08.2011 under Section 50 of the Act the full value of consideration of the property was further rightly adopted by the Ld. AO at Rs. 16,78,08,163/- and computed long term capital gain of Rs. 8,29,16,210/- of the share of the applicant at Rs. 8,39,04,081/- after taking index cost of Rs. 9,87,871/- as also the argument made by the Ld. DR. Since the capital gain has been computed for A.Y. 2012-13 the condition of completion of construction of residential house after the date of transfer was not fulfilled as the house was completed prior to the date of registration of the date and, thus, the exemption under Section 54F was finally denied by the Ld. AO as contended by the Ld. DR.

5. On the other hand, the Ld. Senior Counsel appearing for the assessee submitted before us that the fact that the deed of sale of the plot of land in question made on 23.02.2011 upon making payment of stamp duty of Rs. 29,40,000/- for the total consideration of Rs. 6,00,00,000/- ought to have been taken into consideration while assessing the long term capital gain in the hands of the assessee. It was further contended by the Ld. AR that the sale consideration was paid by cheques on 22.04.2010, 26.05.2010 and 09.06.2010 which is reflected in the deed of sale dated 23.02.2011 registered in the Office of the sub-registrar, Ahmedabad when the stamp duty of Rs. 82,22,600/- was paid on Jantri value. In fact, the possession of IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -4- right title interest of the said land was already handed over to the buyer as on 23.02.2011 which is also reflecting in the said deed of sale. Since the consideration received in full and possession therein was also handed over to the buyer on 23.02.2011 the transfer actually took place in the Financial Year 2010-11 i.e. A.Y. 2011-12 and the appellant rightly offered capital gain in A.Y. 2011-12 in terms of the provisions of the Act. The transfer since does not fall in A.Y. 2012-13 the addition on that basis is not sustainable in the eye of law as of the argument advanced by the Ld. Senior Counsel appearing for the assessee.

6. We have heard the rival submissions made by the respective parties and we have also perused the relevant materials available on records including the Deed of Sale dated23.02.2011. Upon perusal of the entire set of documents it appears that the deed of sale was made on 23.02.2011 upon making payment of Rs. 29,40,000/- towards the stamp duty for consideration of Rs. 6,00,00,000/-. It further appears that the payment of sale consideration was made through account payee cheques on 22.04.2010, 26.05.2010 and 09.06.2010 and the possession of the property was handed over to the buyer as on 23.02.2011 i.e. on the day when the Banakhat was executed. We, thus, find sufficient substance in the argument advanced by the Ld. Senior Counsel appearing for the assessee. On the contrary, as because the Banakhat dated 23.02.2011 did not contain signatures of the concerned parties or witnesses the same could not be taken into consideration as the valid document as contended by the Ld. DR could not be appreciated. Having regard to the fact that the said Banakhat have been franked by Kalupur Commercial Bank on the same date i.e. on 23.02.2011 for payment of stamp duty of Rs. 29,40,000/- which clearly shows there IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -5- cannot have any existence of any Banakhat later date than 23.02.2011. Franking by bank for payment of stamp duty of State Government Exchequer cannot be back dated which particular fact as also rightly been taken into consideration by the Ld. CIT(A) while deleting the addition against the appellant. Apart from that the document dated 23.02.2011 was duly stamped for Rs. 29,40,000/- at Sr. No. ASR 62794; moreso, the document is duly signed in each page by both the vendors and purchasers for the total aggregate consideration of Rs. 6,00,00,000/-. The payment of total consideration of Rs. 6,00,00,000/- was duly received as reflected in the schedule of payment in the said deed of sale dated 23.02.2011 at pages 15 to 17 thereof on three different dates i.e. 22.04.2010, 26.05.2010 and 09.06.2010 as the full settlement of the sale consideration. The vendor discharged the liabilities by transferring the right title and interest of the said plot of land by handing over possession of the property as on 23.02.2011 as appeared from the registered deed. Eventually the said document was registered on 05.08.2011 upon making further stamp duty of Rs. 52,82,600/- which can never be the condition of assessing the long term capital gain of the assessee considering the Jantri value of the property as on that date i.e. 05.08.2011 when the deed got registered in the office of the sub-Registrar. The test would be as to when the transfer takes place meaning thereby the transfer of possession of the property upon payment of consideration or transfer by way of ultimate registration of the deed of conveyance. Needless to mention that the owner transferred the right, tile and interest of the capital asset to the purchasers when the consideration is made. Simultaneously the purchaser started enjoying the possession of the property upon making payment for the same. Merely because the sale deed IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -6- was executed on a letter date only to invoke taxing statute the "transfer" of the property cannot be questioned when the right, title and interest in regard to the property already been transferred and/or devolved upon the purchaser by virtue of which the possession of the property had started to be enjoyed by the purchaser. Thus, the transfer in the instant case took place on 23.02.2011 i.e. in A.Y. 2011-12 and ultimately got registered on 05.08.2011 i.e. in A.Y. 2012-13.

7. In this respect we have considered the judgment passed by the Jurisdictional High Court in the case of Arundhati Balkrishna vs. CIT 138 ITR 245 (Guj.). Upon considering the provision of Sec. 47 of the Registration Act and Section 45 of the Income Tax Act, 1961 the Hon'ble Court has been pleased to hold as follows:-

"In so far as the expression 'transfer of capital asset effected in the previous year' occurring in section 45 is concerned, it is not possible to take the view that the transfer is effected on the date on which the document is copied out in the books of the Registrar. It could therefore be said that section 47 would be attracted even in respect of a transaction of sale when the question arises in the context of the decisive date for ascertaining the rate on which the transfer of a capital asset becomes effective under section 45. The transaction must be treated as having become effective from the date on which the document was executed in case its registration is subsequently admitted before the Registrar and eventually it is registered."

The said judgment has further been followed by the Jurisdictional High Court in the case of CIT vs. Hormasji Mandharji Vaid 250 ITR 542 (Guj.) as relied upon by the Ld. AR. The question arose before the Hon'ble Court as to whether the transfer in question was effected on 13.10.1973 in the A.Y. 1974-75 when the document in question was executed or in the Assessment Year 1975-76 when the same was registered before the office of the sub-Registrar. While addressing the issue the Hon'ble High Court has been pleased to observe as follows:-

"20. In our view, considering the aforesaid decisions and the object of the Act, definition given in the Act is required to be taken into consideration. When the document is executed, IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -7- the property passes and merely because there is no registration certificate, the State coffers should not suffer. If the view propounded that only on registration, act of transfer will be complete, then in that case, if the document is not registered, though the assessee will be enjoying the property, he will say that he is not liable to pay the tax. But that is not the intention of the Legislature. In our opinion, the word 'transfer' as indicated in the Income- tax Act is required to be considered and not 'sale' as indicated in the Transfer of Property Act. If the intention of the Legislature was different, then there would have been specific reference. Relevant provision of clause (47) of section 2 is as under: "Unless context otherwise requires, transfer is to be understood in the simple meaning as it is indicated which includes sale, exchange of relinquishment of the asset or the extinguishment of any rights there or the compulsory acquisition thereof under any law."

If the words are defined in the Act itself, then it is not proper to read the meaning of the similar words given in another statute unless otherwise expressly provided. In the Income-tax Act, wherever Legislature has thought fit to have the meaning of the word provided in different statute specific provision has been made. In our opinion, therefore, 'transfer' as defined in the Act is to be given simple meaning as indicated.

There are various methods by which there can be avoidance of tax. The tax evaders always keep faith in their counterparts. Even property is being transferred by merely executing special power of attorney on the stamp paper of Rs. 20 and the transfer deed is not executed as contemplated under the law. The transferor puts transferee in possession but in view of the document, namely, power of attorney executed by the transferor, it is said that the transferee is not the owner of the property though for all practical purposes transferee acts the owner, in view of irrevocable power of attorney. By this method tax evaders are securing double benefits, i.e., avoidance of income-tax and stamp duty. It seems that considering various devices which the tax evaders are applying, the Legislature, therefore, amended by inserting clauses in the definition of 'transfer' by clause (47) of section 2 which is as under:

"(47) 'transfer', in relation to a capital asset, includes,-
(i)      the sale, exchange or relinquishment of the asset; or
(ii)     the extinguishment of any rights therein; or
(iii)    the compulsory acquisition thereof under any law; or
(iv)     in a case where the asset is converted by the owner thereof into, or is treated by him
as, stock-in-trade of a business carried on by him, such conversion or treatment; or
(v) any transaction involving the following of the possession of any immovable 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); or
(vi) 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 or in any other manner whatsoever) which has the effect of transferring, or enabling the enjoyment of, any immovable property.

Explanation.- For the purposes of sub-clauses (v) and (vi), immovable property' shall have the same meaning as in clause (d) of section 269UA.

21. In case of ownership, there is a transfer of capital assets. This is a case of lease. The transferee was put in possession and was enjoying the property as a lease holder. There cannot be different criteria for transfer of capital asset. For the purpose of tax even if document, i.e., conveyance is not executed but the transferee exercises all the rights of the true owner, one cannot emphasize for the taxation purpose that unless and until the deed of IT(SS)A No.267/Ahd/2018 DCIT vs. Shri Shantilal Prabhudas Patel Asst.Year -2012-13 -8- conveyance transferring the rights in property is executed, the transferee is not liable though did everything which is required for acquiring a property. As pointed out, vendor is not permitted in law to disposes or question the title of the vendee."

We find that the Hon'ble Court has been pleased to give credence on the date of transfer of possession of the property by way of transferring the right, title and interest of the property and not the date of registration of the deed of conveyance.

Thus, we find that the ratio laid down in the above judgments passed by the Jurisdictional High Court has rightly been applied by the Ld. CIT(A) by holding the said transfer took place on 23.02.2011 when the possession was handed over to the purchaser relevant to the A.Y. 2011-12 and consequently deleting the addition of Rs. 8,29,16,210/- without any ambiguity so as to warrant interference. Hence, the appeal preferred by Revenue is found to be devoid of any merit and hence dismissed.

8. In the result, Revenue's appeal is dismissed.

This Order pronounced in Open Court on                                                      18/03/2021

            Sd/-                                                                    Sd/-
       (WASEEM AHMED)                                                        (Ms. MADHUMITA ROY)
     ACCOUNTANT MEMBER                                                         JUDICIAL MEMBER
Ahmedabad;               Dated           18/03/2021
TANMAY, Sr. PS                                             TRUE COPY
आदे श क    त ल प अ े षत/Copy of the Order forwarded to :
1.      अपीलाथ / The Appellant
2.        यथ / The Respondent.

3.      संबं धत आयकर आयु त / Concerned CIT

4.      आयकर आयु त(अपील) / The CIT(A)-

5. वभागीय त न ध, आयकर अपील!य अ धकरण, अहमदाबाद / DR, ITAT, Ahmedabad

6. गाड' फाईल / Guard file.

आदे शानुसार/ BY ORDER, उप/सहायक पंजीकार (Dy./Asstt. Registrar) आयकर अपील य अ धकरण, अहमदाबाद / ITAT, Ahmedabad