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 1, Cited by 1]

Income Tax Appellate Tribunal - Chennai

Moon Star Beach Resorts Private ... vs Dcit Corporate Circle 4(1), Chennai on 14 October, 2022

                 आयकर अपीलीय अिधकरण, 'सी' ायपीठ, चे ई
      IN THE INCOME-TAX APPELLATE TRIBUNAL 'C' BENCH, CHENNAI
            ी वी दु गा राव   ाियक सद   एवं ी जी. मंजुनाथा, लेखा सद   के सम
                  Before Shri V. Durga Rao, Judicial Member &
                       Shri G. Manjunatha, Accountant Member

                      आयकर अपील सं./I.T.A. No. 893/Chny/2019
                     िनधारण वष/Assessment Year :2014-15

M/s. Moon Star Beach Resorts (P) Ltd.,              The Deputy Commissioner of
Flat No. 6, 14, Whannels Road,                Vs. Income Tax,
Egmore, Chennai 600 008.                            Corporate Circle 4(1)
[PAN:AAECM2763M]                                    Chennai.

          (अपीलाथ /Appellant)                                  (     थ /Respondent)

          अपीलाथ की ओर से / Appellant by       :   Shri N. Quadir Hoseyn, Advocate
                थ की ओर से/Respondent by       :   Shri P. Sajit Kumar, JCIT
       सु नवाई की तारीख/ Date of hearing       :   28.09.2022
घोषणा की तारीख /Date of Pronouncement          :   14.10.2022

                                 आदे श /O R D E R

 PER V. DURGA RAO, JUDICIAL MEMBER:

This appeal filed by the assessee is directed against the order of the ld. Commissioner of Income Tax (Appeals) 8, Chennai, dated 30.01.2019 relevant to the assessment year 2014-15.

2. Facts are, in brief, that the assessee filed its return of income for the assessment year 2014-15 on 30.10.2015 admitting total income of ₹.75,83,510/-. The assessee has offered long term capital gains of ₹.85,27,750/- arising out sale of 5 grounds of land. The sale consideration 2 I.T.A. No.893/Chny/19 received by the assessee was ₹.1,80,00,000/- and the Assessing Officer invoked section 50C of the Income Tax Act, 1961 ["Act" in short]. According to the Assessing Officer, as per section 50C of the Act, the value of the property is Rs. 3 crores and the same is considered for capital gains. According to the DVO value, the valuation of the property was ₹.2,52,14,400/-. The Assessing Officer adopted the same and accordingly calculated capital gains at ₹.1,57,42,150/- and brought to tax. On appeal, the ld. CIT(A) has considered the issue and held as under:

"7. The submission of the assessee is considered. It is seen that the Government of Tamil Nadu had raised the guideline value several times between 2012 to 2017. The guideline value of the property sold was at Rs.750/- per sq.ft. as on 31.3.2012. This has been increased several times to Rs.3,000/- per sq.ft. from 1.4.2012 onwards. This steep and unreasonable increase in the guideline value rate had been modified from 9.6.2017 to Rs.2000/- per sq.ft. in the same area. As per the valuation report given by the Learned Valuation Officer, the valuation of 12,000 sq.ft. of land has been taken at an average value of Rs.2100/- per sq.ft. However, it is seen that the revised valuation applicable from 9.7.2017 has not been given credence to. The valuation officer appears to have allowed discount over the valuation initially taken at Rs.3000/ sq.ft. The value of the land was expected to marginally increase from year to year and not decrease over the years. The fixation of guideline value as above is a classic case of unscientific fixation of guideline value by the local authorities. Considering the arbitrariness in the valuation fixed and any possible harm to the assessee on account of such whimsical and arbitrary fixation of guideline value, the Assessing Officer is directed to take the value at Rs.2,000/- per sq.ft. for 12,000/- sq.ft. with a gross value of Rs.2,40,00,000/- for the entire property. The assessee gets partial relief and the grounds of appeal of the assessee are partially accepted."

3. We have heard both the sides, perused the materials available on record and gone through the orders of authorities below. We find that the 3 I.T.A. No.893/Chny/19 DVO has considered value of the property at ₹.2,100/- per sq.ft. and the ld. CIT(A) has considered the value of the property at ₹.2,000/- per sq.ft. and accordingly relief was granted. We find that after DVO valuation report also, the ld. CIT(A) has granted relief to the assessee. The assessee has not been able to point out any mistake in the order passed by the ld. CIT(A). Accordingly, the ground raised by the assessee is dismissed.

4. In the result, the appeal filed by the assessee is dismissed.

Order pronounced on the 14th October, 2022 in Chennai.

Sd/-                                                                Sd/-
(G. MANJUNATHA)                                          (V. DURGA RAO)
ACCOUNTANT MEMBER                                      JUDICIAL MEMBER
Chennai, Dated, 14.10.2022

Vm/-

आदे श की      ितिलिप अ ेिषत/Copy to:        1. अपीलाथ /Appellant, 2.           थ/

Respondent, 3. आयकर आयु           (अपील)/CIT(A), 4. आयकर आयु           /CIT, 5.

िवभागीय ितिनिध/DR &       6. गाड फाईल/GF.