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 15, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Shree Naman Hotel P.Ltd, Mumbai vs Department Of Income Tax on 6 August, 2013

                 आयकर अपील य अ धकरण "E "             यायपीठ मंब
                                                              ु ई म।

IN THE INCOME TAX APPELLATE TRIBUNAL "E"                       BENCH,   MUMBAI

    ी पी.एम. जगताप, लेखा सद य एवं             ी संजय गग,   या यक सद य के सम   ।

BEFORE SHRI P.M. JAGTAP, AM AND SHRI SANJAY GARG, JM आयकर अपील सं./I.T.A. No. 686 & 687 /Mum/2012 ( नधारण वष / Assessment Year : 2008-09 & 2009-10) Income Tax Officer बनाम/ बनाम Shree Naman Developers (TDS 3(2), Ltd., t h Vs. 9 Floor, 315, Parekh Market, Smt K.G. Mittal 39, J.S. Road, Ayurvedic Hospital Opera House, Building, Mumbai - 400 004.

Charni Road (W), Mumbai - 400 002.

      थायी ले खा सं . /PAN : AAACN2568H
    (अपीलाथ /Appellant)             ..                ( यथ / Respondent)

                         या ेप सं/C.O. No. 08 & 09/Mum/2013
                  Arising out of ITA No. 686 & 687/Mum/2012
      (    नधारण वष /   Assessment Years : 2008-09 & 2009-10)

  Shree Naman                       Income Tax Officer (TDS
                                     बनाम/
                                     बनाम
  Developers Ltd.,                  3(2),
                                      Vs.
  315, Parekh Market,               9 t h Floor,
  39, J.S. Road,                    Smt K.G. Mittal
  Opera House,                      Ayurvedic Hospital
  Mumbai - 400 004.                 Building,
                                    Charni Road (W),
                                    Mumbai - 400 002.
   थायी ले खा सं . /PAN : AAACN2568H
          Cross Objector                 ..           ( यथ / Respondent)
                                                             2                   ITA 686 & 687/M/12
                                                                                CO 08 & 09/M/13
                                                                                ITA 688 to 691/M/12
                                                                                CO 12 to 15/M/13




आयकर अपील सं./I.T.A. No. 688 to 691 /Mum/2012 ( नधारण वष / Assessment Years : 2008-09, 2009-10, 2010-11 & 2011-12) Income Tax Officer बनाम/ बनाम Shree Naman Hotels Pvt.

          (TDS 3(2),                            Ltd.,
           t h
                                           Vs.
          9 Floor,                              Naman Centre,
          Smt K.G. Mittal                       C-31, Bandra-Kurla
          Ayurvedic Hospital                    Coimplex,
          Building,                             Bandra (E),
          Charni Road (W),                      Mumbai - 400 051.
          Mumbai - 400 002.
               थायी ले खा सं . /PAN : AAJCS 7195L
               (अपीलाथ /Appellant)                ..             ( यथ / Respondent)

                                 या ेप सं/C.O. No. 12 to 15/Mum/2013
                           Arising out of ITA No. 688 to 691/Mum/2012
(   नधारण वष /    Assessment Years : 2008-09 & 2009-10, 2010-11 & 2011-12)

            Shree Naman Hotels                Income Tax Officer (TDS
                                                   बनाम/
                                                   बनाम
            Pvt. Ltd.,                        3(2),
                                                    Vs.
            315, Parekh Market,               9 t h Floor,
            39, J.S. Road,                    Smt K.G. Mittal
            Opera House,                      Ayurvedic Hospital
            Mumbai - 400 004.                 Building,
                                              Charni Road (W),
                                              Mumbai - 400 002.
             थायी ले खा सं . /PAN : AAACN2568H
                  Cross Objector                       ..        ( यथ / Respondent)


               अपीलाथ क ओर से / Assessee by   :         Shri J.D. Mistry
                                                        Shri A.T. Jain &
                                                        Shri Mahesh O. Rajora
                यथ क ओर से/ Respondent by :             Shri Javed Akhtar

             सनवाई
              ु    क तार ख / Date of Hearing                         : 06-08-2013

घोषणा क तार ख /Date of Pronouncement : 14-08-2013 3 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 आदे श / O R D E R PER BENCH. :

These six appeals preferred by the Revenue against two separate orders passed by the ld. CIT(A) -14, Mumbai dated 21-11-2011 in the case of two assessees involve a common issue and the same therefore have been heard together and are being disposed of along with the cross objections filed by the assessees by this single consolidated order for the sake of convenience.
2. Although the Revenue has raised as many as 12 identical grounds in all the six appeals, the solitary issue arising out of the same is whether the assessee is required to deduct tax at source from the payment of lease premium made to MMRDA during the years under consideration u/s 194-1 of the Income Tax Act, 1961 (the Act).
3. The relevant facts of the case giving rise to these appeals are that the assessees were allotted certain plots of land in the Bandra Kurla Complex on lease subject to payment of lease premium to MMRDA. In addition to such lease premium, the assessee made further payment of premium to MMRDA towards additional basement area and areas towards lifts, staircase & lift lobbies etc. during the years under consideration. According to the A.O., the assessees were required to deduct tax at source from the payment of lease premium made to MMRDA as per the provisions of section 194-1 of the Act and since no such tax was deducted by the assessees from the said payments, he issued notices to the assessees requiring them to show cause as to why they should not be treated as the assessees in default for their failure to deduct the tax at source from the payments of lease premium made to MMRDA The assessees filed their reply to show cause notices issued by the A.O. explaining their stand on the issue and after considering and discussing 4 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 the same in detail, the A.O. held that the assessees were liable to deduct tax at source from the payment made to MMRDA on account of lease premium and treated them as the assessees in default for failure to do so for the following reasons given in the orders passed u/s 201(1) and 201(1A) of the Act, which are identical in the case of both the assessees:
"At the outset, it needs to be mentioned that the Assessee has vehemently claimed that the payment referred in show cause does riot bear the character of Rent mentioned in Sect. 194 I and therefore there is no requirement of deduction of tax from such payment made to MMRDA. The entire emphasis of the assessee from getting away from the clutches of Section 194 I is that the payment has not been made for use of any land or building but the payments relates to approval to permit areas counted towards stair-case, lift, lift lobbies, etc. claimed free of FSI. This plea of the assessee is devoid of any merits from very fact that this additional payment of lease premium is extension of additional lease liability arisen out of original lease agreement entered between M/s. MMRDA and M/s. Naman Developers Ltd. The assessee is required to make a payment due to the fact that he being provided additional usage and amenity by the MMRDA in addition to what specified in the Original Lease Agreement. This being the extension of the original agreement the payment being made for granting of additional facilities such payment bears the very character which was owned by the original character i.e. Rent. Further, assessee's pleas that the payment of premium is not for use of any land does not hold any water from the very fact that the area used for stair-case, lifts, and lobbies should be allowed free of FSI whereby the assessee has became entitled for usage of such FSI for his fruitful purpose in as much as on such additional FSI enabled assessee to construct additional structure. Thus in lieu of such additional entitlement the assessee was required to make additional payment to the MMRDA than fixed by the original Lease Deed. Such payment being additional payment than what was fixed by the MMRDA is a lease payment and therefore the assessee was required to adhered to the provisions of Sect. 194 I. The land under question in respect of which now the assessee has got approval to permit areas counted towards stair-case, lift, lift lobbies, etc. claimed free of FSI has been given by the MMRDA (Lessor) to the Naman BKC Properties Pvt. Ltd. a Joint Venture promoted by M/s. Naman Developers Ltd. on Lease vide Lease Agreement for which lump sum Lease premium was charged. This lump-sum payment made at the time of original allotment of Plot on Lease by the Leasee has been made to avoid recurring payment by installments to the Lessor. The payment so made is a Rent for enjoyment and occupancy of the impugned land. The one time payment does not change the character of this payment and therefore it squarely falls within the parameter of section 1941. Howe ver the TDS was not deductible on the impugned premium paid 5 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 at the time of allotment of Plot of Land in respect of which now additional FSI is allotted was because the MMRDA was possessing Certificate u/s. 197 authorizing the payer (leasee) to make payment of lease premium without deduction of tax. However, this is not the situation now. The MMRDA is not having any such exemption certificate in possession hence the premium paid now for additional FST i.e. approval of permit areas counted towards stair-case, lift, lift lobbies, etc. claimed free of FSI for additional usage and amenity deserves deduction of tax u/s. 1941 of the I.T. Act.
This inference also gathers support from the judicial pronouncements of Hon'ble Karnataka High Court in the case of CIT v/s HMT Limited - 203 ITR 820 and that of Hon'ble Calcutta High Court in this case of Braithwoite & Co. (I) Ltd. v/s CIT - 111 ITR 542. Both the High Courts in these cases have ruled that lease premium paid in lump sum is nothing but the rent paid in advance to obviate periodical payments. Going by the verdict of these Hon' ble High Courts, the rulings are squarely applicable to the facts of the instant case. Therefore, the obligation was cast upon the Assessee to deduct tax at source from the lease premium paid to MMRDA as per the provisions u/s 194-I of the Income Tax Act, 1961."

It is further necessary to mention that admittedly vide original Lease Agreement for usage of land and subsequent approval of MMRDA to permit areas counted towards stair-case, lift, lift lobbies, etc. claimed free of FSI, the assessee has acquired right of occupancy and right of enjoyment of the impugned plot, and payment made for availment of such right is Rent and Rent only and nothing else. By calling it by some other name and nomenclature does not change its real character i.e. Rent. Therefore the sum so paid by the assessee is Rent and therefore squarely requires application of Sect. 194 I. At this juncture it is necessary to go through the explanation (i) to Sect. 194 I which provides defincation of word "rent" for the purpose of sect. 194 I. For sake of convenience and proper understanding the relevant part of explanation (i) to Sect. 194 I is reproduced hereinunder:

"(i) "rent" means any payment, by whatever name called, under any lease, sub-lease, tenancy or any other agreement or arrangement £91 the use of (either separately or togener) any --
(a) land; or
(b) to (h) whether or not any or all of the above are owned by the payee"

The Assessee conveniently ignored to read the crux of the definition of rent provided in explanation (i) to section 194-I of the Income Tax Act, 6 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 1961. The definition has clearly mentioned that the payment made by 'whatever name called' and for the use of gets covered by the provisions of Section 194-I of the Income Tax Act, 1961. As a result, by calling lease rent as lease premium, does not change its real character. The nomenclature used in respect of such lease premium payment is not decisive. Here it is necessary to mention that the Legislature has taken due care of such situations arising by usage of different terminology by providing a comprehensive definition of Rent in the section itself"

In the light of the facts of the case, statutory provisions of Sect. 194 I especially definition of Rent provided in explanation thereto and the case laws cited above the undersigned has no slightest hesitation in arriving at the conclusion that assessee was required to deduct tax u/s. 194 I and pay it to the Govt. Treasury within the stipulated time as required by provisions of chapter XVII B of the Income Tax Act. Admittedly assessee has not complied with the provisions of section 194 I and thereby chapter XVII B of the Income Tax Act by deducting the "TDS from the Lease Rent paid to the MMRDA and not paid it to the Government Treasury. As a result it has committed default within the meaning of section 201 (1) and thereby it is an assessee in default. Accordingly, assessee is treated as assessee in default and directed to make payment of interest u/s. 201 (1 A) along-with the TDS as worked out herein-under:
In the case of Shree Naman Hotels Pvt. Ltd.

Date       of Amount        of Rate of TDS Delay             in Interest u/s
payment       lease premium u/s 1941 @ payment               in 201(1A) @ 1%
lease                          22.66%        months             p.m.
premium
  23-10-2007     1,99,56,035       45,22,037                 41      18,54,035
  13-12-2008         7,82,925       1,77,410                 27         47,900
  31-12-2008     6,22,34,818     1,41,02,409                 27      38,07,650
  17-09-2009       56,82,406       12,87,633                 18       2,31,774
  30-06-2010     5,96,61,133     1,35,19,212                 09      12,16,729
      TOTAL     14,83,17,317     3,36,08,701                         71,58,087

In the case of Shree Naman Developers Ltd.


       Date  Amount      of Rate of TDS Delay    in Interest   u/s
of payment lease premium u/s 1941 @ payment in 201(1A) @ 1% lease 22.66% months p.m. premium 13-06-2007 72,31,80,150 16,38,72,621 45 7,37,42,679 31-12-2008 4,00,00,000 90,64,000 27 24,47,280 TOTAL 76,31,80,150 17,29,36,621 7,61,89,959

7 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13

4. Against the orders passed by the A.O. u/s 201(1)/201(1A) of the Act, both the assessees filed their appeals before the ld. CIT(A) and elaborate submissions were made on their behalf before the ld. CIT(A) in support of the stand that the lease premium paid to MMRDA not being in the nature of advance rent within the meaning of section 194-1 of the Act, these assessees were not liable to deduct tax at source and therefore they could not be treated as assessees in default u/s 201(1) & 201(1A) of the Act. The said submissions made on behalf of the assessee before the ld. CIT(A), as summarized by him in his impugned orders were as under:-

"The payment made by the Appellant (Lessee) to the MMRDA Lesser is for acquiring the right in the lease premises and not an advance rent for use of the lease premises over a period of 80 years.
ii) The lease premium has been paid for getting possession of the lease property before the lease agreement is entered into.
iii) The Appellant (Lessee) has a right to own and transfer the lease property for a consideration subject to compliance of conditions stipulated in the lease agreement. Clause 3 (p) of the lease agreement clearly recognizes the right to ownership of the Lessee over lease property.
iv) The lease property under the agreement can be inherited or succeeded by the legal heir or successor.
v) The clauses in the lease agreement refer to the payment made by the Appellant (Lessee) as a premium being consideration for acquiring the lease hold property. None of the clauses in the lease agreement refers to the premium paid by the Appellant (Lessee) as advance rent.
vi) The Appellant(Lessee) will have no right to get any refund of premium paid for acquiring the lease hold right on its surrender before the expiry date.
vii) The various clauses of the lease agreement which are referred by the AO in its submission before your Honour as restrictive clauses, are in fact regulatory clauses incorporated in the lease agreement for desired development of the leased area in a particular manner and a particular purpose as regulatory authority (MMRDA) provide complete infrastructure and give effect to the intention of the government to develop the area.

8 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13

viii) Karnataka High Court Judgement in the case of HMT Ltd. has been decided by the Hon'ble court on a finding of fact by the ITAT that the payment made by the Lessee constitutes an advance rent and hence the same shall be allowed as deduction u/s 3 7(1) of the I. T. Act. Moreover the various decisions of the Bombay High Court and the ITAT have clearly distinguished the HMT's case and its applicability to the premium paid for acquiring lease hold right. The Hon'ble ITAT Mumbai Special Bench, in the case of Mukund Ltd. has discussed in detail the judgement of HMT Ltd. and held that premium paid for acquiring the leasehold right does not constitute an advance rent. Hon'ble ITAT Mumbai, Speical Bench has followed the jurisdictional High Court's view in the case of Khimline Pumps Ltd. wherein the jurisdictional high court has held that premium paid for acquiring the lease hold right constitutes a capital expenditure and not an advance payment of rent for the lease period.

ix) Section 194-1 of the I. T. Act clearly provides that payment made by a person should be in the nature of "an income by way of rent". This expression expressly requires that the receipt in the hands of the Lesser/owner must constitute the income by way of rent in the hands of the recipient.

x) The definition of rent contained in explanation to section 1 94-I also clearly provides that the payment made must be "for the use of land" no where the definition of rent ropes in the consideration paid for acquiring leasehold right. The Appellant(lessee) reiterates its contention that the premium paid for acquiring leasehold right is not "an income by way of rent" of the recipient for use of land.

xi) The various judgments relied upon by the Appellant (Lessee) in support of its contention clearly confirms the view that the premium paid for acquiring leasehold rights in land constitutes a consideration of capital nature and not an advance rent for use of the land over the lease period.

On the plain reading of the lease agreement the prevailing facts of the case and taking a wholistic view of facts and circumstances of the case and the position in law, such lease premium paid can not be considered to be a rent within the meaning of section 194-I. The Appellant once again submits that its submission concerning lease premium paid is fully supported by various judicial pronouncements which are discussed in detail by the Hon'ble ITAT special bench, Mumbai in the case of Mukund Ltd..

xii) Recently the Hon'ble ITAT, Mumbai had an occasion to consider similar issue wherein the lease premium paid by National Stock 9 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 Exchange of India Ltd. to MMRDA for acquiring leasehold right in land at Bandra Kurla Complex was claimed to be a deductible advance rent over the lease period. The Hon'bel ITAT followed Mukund Ltd. 's case and clearly held that such payment of lease premium constitutes a capital expenditure for acquiring lease hold right and not an advance rent for a lease period".

5. In the light of the submissions made by the assessees as above as well as the material available on record, the ld. CIT(A) proceeded to examine the issue involved in the case of the assessees. In this regard, he noted that the lease premium charged by the MMRDA to the assessees was equal to the prevailing market rate for acquisition of commercial premises as per the valuation made for stamp duty purpose. He also noted that the rates so prescribed by the stamp duty authorities were for the acquisition of property and not for the use of let out property by the tenant. He further noted that even the additional premium was charged by the MMRDA to the assessee for the additional FSI as per the ready reckoner rate prescribed by the stamp duty authorities. The ld. CIT(A) held that the whole transaction involving grant of leasehold rights by the MMRDA to the assessees thus was nothing but the transaction of transfer of property and the lease premium agreed to be paid was the consideration for the acquisition of such leasehold rights in the property. In this regard, a reference was made by the ld. CIT(A) to the decision in the case of Raja Bahadur Kamakshya Narain Singh of Ramgarh v. Commissioner of Income-tax, (1943) 11 ITR 513 (PC) wherein it was held that the payment of salami under the lease agreement was a capital receipt being a single payment made for the acquisition of the right by the lessee to enjoy the benefits granted to them under the lease. He also relied on the decision of Hon'ble Supreme Court in the case of Member for the Board of Agricultural Income tax vs. Sindhurani Chaudhrani & Ors, 32 ITR 169 (SC) wherein it was held that salami as a lumpsum non-recurring payment made by a prospective tenant to the landlord which is not in the nature of rent within the definition of "agricultural income" given in the Income Tax Act. It was held that such 10 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 payment has all the characteristics of a capital payment and it is not revenue in nature. The ld. CIT(A) further relied on the decision of Hon'ble Bombay High Court in the case of Commissioner of Income-tax v. Khimline Pumps Ltd. (2002) 258 ITR 459 wherein it was held that amount of Rs. 45 lacs paid by the assessee to M/s APVE Ltd. for acquisition of leasehold land was a capital expenditure. The ld. CIT(A) also referred to the decision of Special Bench of ITAT in the case of Mukund Ltd., 106 ITR 231 wherein it was held that the premium paid for acquiring leasehold right in land was a capital expenditure. The ld. CIT(A) then discussed the case laws relied upon by the A.O. in his orders and recorded a finding after such discussion that in none of the said case laws, it was held that the lease premium paid in the similar circumstances was in the nature of advance rent and tax was deductible at source u/s 194-I of the Act. He held that the case laws relied upon by the A.O., therefore, were distinguishable on facts and in law and the same were not applicable to the facts of the assessees' case. The ld. CIT(A) finally referred to the decision of the Tribunal in the case of National Stock Exchange of India Limited (ITA No. 1955/Mum/99 and others) and noted that in the similar facts and circumstances involved in that case, it was held by the Tribunal that a consideration paid for acquiring leasehold rights in land was a capital expenditure and not rent. Accordingly, the ld. CIT(A) held that the payment made by the assessees to MMRDA on account of lease premium for acquiring leasehold rights and additional FSI in respect of the lease property was not in the nature of rent as contemplated in section 194-I of the Act and the assessees were not required to deduct tax at source from the said payment. Accordingly, the demand raised by the A.O. treating the assessees in default u/s 201(1) & 201(1A) was cancelled by the ld. CIT(A). Aggrieved by the orders of the ld. CIT(A), the Revenue has preferred these appeals before the Tribunal.

11 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13

6. We have heard the arguments of both the sides and also perused the relevant material available on record. The ld. representatives of both the sides have agreed that the common issue involved in these six appeals of the Revenue is squarely covered in favour of the assessee by the decision of the Tribunal rendered in the case of M/s Wadhwa & Associates Realtors Pvt. Ltd. vide order dated 3-7-2013 passed in ITA No. 695/Mum/2012 wherein a similar issue has been decided by the Tribunal in favour of the assessee for the following reasons given in para 9 & 10 of its order:-

"9. We have considered the rival submissions, perused the order of the lower authorities and the material evidence brought on record in the form of paper Book and the judicial decisions relied upon by the rival parties. The entire grievance revolves around the premium paid by the assessee to M/s. MMRDA Ltd. for the leasehold rights acquired by the assessee through the lease deed dt. 22nd November, 2004. It is the say of the Revenue that this lease premium was liable for deduction of tax at source failing which the assessee is to be treated as assessee in default. It is the say of the assessee that such lease premium is in the nature of capital expenditure and therefore there is no question of deduction of tax at source. Further, the said lease premium does not come within the purview of the definition of rent as provided u/s. 194-1 of the Act.
10. We have carefully perused the lease deed as exhibited from page- 1 to 42 of 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 MMRD is also for additional built up are and also for granting free of FSI area, such payment cannot be equated to rent. It is also seen that the MMRD in exercise of power u/s. 43 r.w. Sec. 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 plot. Thus the assessee has made payment to MMRD under Development Control for acquiring leasehold land and additional built up area. The decisions of the Tribunal in the case of M/s. National Stock Exchange (supra) and Mukund Ltd (supra) have been well discussed by the Ld. CIT(A) is his order. The decision of the Hon'ble 12 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13 Jurisdictional High Court in the case of 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 decisions vis-à-vis provisions of Sec. 194-1, definition of rent as provided under the said provision, we do not find any reason to tamper or interfere with the findings of the Ld. CIT(A) which we confirm".

7. As the issue involved in the present cases as well as all the material facts relevant thereto are similar to the case of Wadhwa & Associates Realtors Pvt. Ltd. (supra) decided by the Tribunal, we respectfully follow the said decision of the co-ordinate Bench of this Tribunal and uphold the impugned orders of the ld. CIT(A) holding that the lease premium paid by the assessees to MMRDA not being in the nature of rent as contemplated in section 194-I of the Act, they were not liable to deduct tax at source from the said payment and hence could not be treated as the assessees in default u/s 201(1) & 201(1A) of the Act. The appeals filed by the Revenue are accordingly dismissed.

8. In their Cross objections, the assessees have raised a solitary identical ground which reads as under:-

"The Commissioner of Income Tax (Appeals) -14, Mumbai [hereinafter referred to as CIT(A)] erred in not appreciating the fact that State Government and local authority have an overriding title on payment made to MMRDA and hence same does not require deduction of tax at source.
The Appellant submits that on the facts and circumstances of the case of the Appellant no TDS is required to be deducted on premium paid to MMRDA".

9. As a result of our decision rendered hereinabove while dismissing the appeals of the Revenue, the issue raised in the Cross objections filed by the assessees has become infructuous. The Cross objections filed by the assessee are, therefore, dismissed as infructuous.

13 ITA 686 & 687/M/12 CO 08 & 09/M/13 ITA 688 to 691/M/12 CO 12 to 15/M/13

10. In the result, appeals of the Revenue as well as Cross objections filed by the assessees are dismissed.

Order pronounced in the open court on 14th August, 2013. .

                 आदे श क घोषणा खले
                                ु             यायालय म दनांकः 14-08-2013 को क गई ।


                           Sd/-                                                              sd/-
                (SANJAY GARG)                                                     (P.M. JAGTAP)
            या यक सद य JUDICIAL MEMBER                                    लेखा सद य / ACCOUNTANT MEMBER


मंुबई Mumbai;           दनांक Dated 14-08-2013.
व. न.स./ RK , Sr. PS


आदे श क      त ल प अ े षत/Copy
                       षत      of the Order forwarded to :
1.    अपीलाथ / The Appellant
2.        यथ / The Respondent.
3.    आयकर आयु (अपील) / The CIT(A)- 35, Mumbai
4.    आयकर आयु         / CIT - 25, Mumbai

5. वभागीय त न ध, आयकर अपील य अ धकरण, मंुबई / DR, ITAT, Mumbai "E" Bench

6. गाड फाईल / Guard file.

                                                                                                           ु / BY ORDER,
                                                                                                    आदे शानसार

                 स या पत          त //True Copy//
                                                                                उप/सहायक पंजीकार (Dy./Asstt.
                                                                                उप/                            Registrar)
                                                                                आयकर अपील य अ धकरण,
                                                                                              धकरण, मंुबई / ITAT, Mumbai