Income Tax Appellate Tribunal - Delhi
Dimple Bhatia Batta,Panipat, Haryana vs Assessing Officer, National ... on 24 February, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'B': NEW DELHI
BEFORE
SHRI SATBEER SINGH GODARA, JUDICIAL MEMBER
AND
SHRI MANISH AGARWAL, ACCOUNTANT MEMBER
ITA No.5002/Del/2024
(ASSESSMENT YEAR 2018-19)
Dimple Bhatia Batta, National Faceless
705 Sector-12, Panipat, Appeals Centre
Haryana-132103. Vs. (NFAC), Delhi
PAN- AOLPB9234N
(Appellant) (Respondent)
Assessee by Sh. Gagandeep, Adv.
Department by Sh. Rajesh Kumar, Sr. DR
Date of Hearing 24/02/2025
Date of Pronouncement 24/02/2025
ORDER
PER MANISH AGARWAL, AM:
This is an appeal filed by the assessee against the order of ld. CIT(A), National Faceless Appeal Centre (NFAC) Delhi in appeal No. NFAC/2017-18/10043252 dt. 27/08/2024.
2. The AR of the filed an adjournment application which is dismissed and the appeal is heard on the basis of material available on records. The ld. Sr. DR is also heard on merits.
3. The appeal filed by the assessee is delayed by three days. The assessee has filed an application for the condonation of delay duly 2 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC supported by an affidavit stating the reason that delay is caused due to technical glitches while filing the appeal. The explanation tendered by the assessee is considered and found reasonable, thus looking to the delay of short period of only three day, the same is hereby condoned and the appeal is taken up on merits.
4. Brief facts of the case are that the assessee is an individual and filed her return of income for A.Y. 2018- 19 on 12.07.2018 declaring total income at Rs. 4,40,330/-. The case was taken for complete scrutiny and the assessment was completed vide order passed u/s 143(3) r.w.s 143(3A) & 143(3B) of the Income Tax Act, 1961 (the Act, in short) by treating the interest on enhanced compensation as income of the assessee u/s 56(2)(viii) of the Act and after allowing deduction of deduction of 50% of such sum u/s 57(iv) of the I.T. Act, balance of 50% of interest i.e. Rs. 49,04,240/- was added to the income of the assessee under the head "Income from other sources.
5. In first appeal, ld. CIT(A) has dismissed the appeal of the assessee thus aggrieved, the appellant is in appeal before Tribunal on the strength of the following grounds of appeal:
"1. That the order under section 25 of the Income Tax Act, 1961 ("the Act") dated 27.08.2024 ("impugned order") passed by the National Faceless Appeals Centre, Delhi ("NFAC") is erroneous and bad in law.
2. That the NFAC erred in law and facts in passing the Impugned Order without appreciating the fact that the purported Assessment Order dated 19.03.2021 was never shared with the Appellant and the Impugned Order was passed basis the draft Assessment Order dated 15.03.2021 thus the Impugned Order passed on the basis of a non-est order is void-ab-initio.3 ITA No.5002 /Del/2024
Dimple Bhatia Batta vs. NFAC
3. That the NFAC erred in law and facts and circumstances of the case in confirming the assessment of income made by the learned Income Tax Officer, Ward-1, Panipat ("Ld. AO") to the income of the Appellant at Rs. 53,44,570/-.
4. That the NFAC erred in law and facts and circumstances of the case in affirming the addition to the tune of Rs. 49,04,240/- in complete disregard of the fact that the interest awarded under the provisions of the Land Acquisition Act, 2013 being in nature of compensation, is capital receipt and not exigible to tax under Section 56(2)(viii) of the Act.
5. That the NFAC erred in law and facts and circumstances of the case as it failed to consider the judgments passed by the Hon'ble Supreme Court in the case of Commissioner of Income Taх v. Ghanshyam (HUF) [2009] 182 Taxmann 368 (SC) and in the case of Union of India v. Hari Singh [2018] 91 Таxmann.com 20 (SC), where it is an admitted position that interest awarded u/s 23(1A) and 23(2) read with section 28 of the Land Acquisition Act, 2013 is in nature of solatium and integral part of compensation and hence exempted under section 10(37) of the Act.
6. That the NFAC, by implication, grossly erred in law and on facts and circumstances of the case in sustaining the initiation of penalty proceedings under section 270A of the Act.
7. That the Appellant craves for leave to add, amend, vary, omit or substitute any of the aforesaid grounds of appeal at any time before or at the time of hearing of the appeal."
6. From the facts it emerges that the sole substantive issue between the parties is that of correctness of the learned lower authorities action assessing the assessee's interest component of land acquisition compensation u/s 28 of the Land Acquisition Act, 1894, while invoking section 57(iv) r.w.s. 56(1)(a) r.w.s. 145A(b) of the Act.
7. Learned Sr. DR representing the department vehemently argued that the instant issue is no more res integra in light 4 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC of Mahender Pal Narang Vs. CBD T (2020) 423 ITR 13 (P&H) as well as PCIT Vs. Inderjit Singh Sodhi HUF (2024) 161 taxmann.com 301 (Del.) wherein the department has succeeded before their lordships that the impugned interest component ought to be assessed as income from "other" sources only.
8. We have given our thoughtful consideration to the assessee's pleadings and Revenue's foregoing vehement contention. It emerges that this tribunal's recent decision in Pawan Kumar Vs. PCIT (2024) 159 taxmann.com 61 (Del. - Trib.) has distinguished the said case law as under:
"3. Brief ly stated, the assessee is an individual. He f iled his return f or AY 2018 -19 on 29.08.2018 declaring income of Rs. 6,35,470/ -. His return was processed under section 143(1)(a) on 28.06.2019. His case was selected f or complete scrutiny assessment under the e - assessment Scheme, 2019 on two issues, namely ref und claim and winning f rom Lottery/cross word puzzle/horse race s. The Ld. Assessing Off icer ("AO") served notice under section 143(2) upon the assessee on 22.09.2019 f ollowed by issue of notice under section 142(1) of the Act on 23.11.2020. The Ld. AO completed the assessment on 22.01.2021 under section 143(3) r. w. se ction 143(3A) and 143(3B) of the Act on income returned with the observation that on af oresaid two issues no addition is made.
4. In exercise of his po wers vested in him under section 263 of the Act, the Ld. PCIT held the impugned order of the Ld. AO as e rroneous and prejudicial to the interest of Revenue. According to Ld. PCIT, the Ld. AO should have taken into consideration, the binding decision of Hon'ble Jurisdictional High Court i.e. Hon'ble Punjab & Haryana High Court dated 19.02.2020 in the case of Mahender Pal Narang vs. CBDT (2020) 423 ITR 13 (P&H) wherein the Hon'ble High Court has dealt with the controversy arising from the judgment of Hon'ble Supreme Court in the case of 5 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC CIT vs. Ghanshyam HUF dated 16th July, 2009 relating to the taxability of interest received on compensation or enhanced compensation and also the amendments/provisions of section 56(2)(viii) introduced through Finance Act, 2009 eff ective from 01.04.2010 on the above issue, which the Ld. AO f ailed to do. The Ld. PCIT pointed out that the SLP f iled against the order of the decision (supra) of the Hon'ble P&H High Court has been dismissed by the Hon'ble Supreme Court vide its order dated 4th March, 2021 in Mahender Pal Narang vs. CBDT (2021) 279 T axman 74 (SC). He, theref ore, set asi de the impugned assessment order with a direction to pass an order af resh af ter making requisite enquiries and proper verif ication with regard to taxability of interest on enhanced compensation.
5. Aggrieved, the assessee is in appeal bef ore the Tribunal and all the grounds relate thereto.
6. The Ld. AR submitted that the assessment order was neither erroneous nor prejudicial to the interest of Revenue because (i) the Ld. AO has passed the order af ter making proper enquiries during assessment proceedings; (ii) the Ld. PCIT has exercised the jurisdiction under section 263 merely based on audit objection, which is not permissible and (iii) the Ld. AO has validly held that interest under section 28 of Land Acquisition Act, 1894 granted by the court is an inte gral part of enhanced compensation and exempt under section 10(37) of the Act in case of the assessee.
6.1 Elaborating the above contentions, the Ld. AR pointed out that in notice under section 142(1) of the Act dated 23.11.2020 (copy at Paper Book page 1 -2), the Ld. AO required the assessee to f urnish documentary evidence in support of claim that the amount of Rs. 6,86,17,767/ - is received under section 28 of the Land Acquisition Act. The assessee responded vide letter (copy at pages 3 -58 of Paper Book) that the assessee received enhanced compensation on compulsory acquisition of his agricultural land by Haryana Govt. of Rs. 6,86,17,767/ - which included interest under section 28 of Land Acquisition Act of Rs. 3,97,56,460/ - which was part of enhanced compensation as held by the Hon'ble Supreme Court in CIT vs. Ghanshyam HUF (2009) 315 ITR 1 (SC). It was claimed 6 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC that the assessee was entitled to exemption under section 10(37) of the Act. The explanation of the assessee was accepted by the Ld. AO who passed th e impugned assessment order dated 22.01.2021 without making any addition. The assessment was completed af ter carrying out proper enquiries which he ought to have carried out in respect of the enhanced compensation received by the assessee. It is not a case of 'lack of enquiry'. Merely because in his order the Ld. AO did not make elaborate discussion but was satisf ied with the explanation of the assessee, the order could not be held to be erroneous. In support the decisions of Hon'ble Delhi High Court in CIT vs. Sunbeam Auto Ltd. (2011) 332 ITR 167 (Del) and decision of Hon'ble Rajasthan High Court in CIT vs. Ganpat Ram Bisnoi 296 ITR 292 (Raj.) were cited.
6.2 The Ld. AR invited our attention to Audit Memo at pages 399-402 of Paper Book in the case of the a ssessee wherein ITO (Audit) Hisar raised an audit objection observing that interest under section 28 of Land Acquisition Act of Rs. 3,97,56,460/- was chargeable to tax under section 56(2)(viii) of the Act and also ref erred to the decisions in the cases of Shri Manjeet Singh HUF v. UOI & Others in CWP No. 15506 of 2013; Shri Puneet Singh vs. CIT (2019) 110 taxman.com 116 and Shri Mahendra Pal Narang vs. CBDT in CWP No. 17971 of 2019. The Ld. AR contended that the order of the Ld. PCIT is merely based on the audit objection without applying his independent mind and without considering the subsequent decisions of Hon'ble Supreme Court in the cases of (i) CIT vs. Govindbhai Mamaiya (2014) 52 taxmann.com 270 (SC) ; (ii) UOI vs. Hari Singh (2018) 91 taxmann.com 20 (SC); and (iii) ITO, TDS v. Muktanangiri Maheshgiri in Civil Appeal No. 18475 of 20I7 dated 10.11.2017, wherein the ratio of decision of CIT vs. Ghanshyam (HUF) (2009) 181 T axman 368 (SC) has been aff irmed. The Ld. AR cited decisions wherein assumption of jurisdiction under section 263 on the basis of audit objection by the Audit wing of the Department has been held to be invalid.
6.3 The Ld. AR explained that the enhanced compensation awarded by the appellate authority/court to an assessee on acquisition of capital asset is chargeable to tax as capital gain in the year of receipt as per section 45(5) of the Act. Ho wever, in the case of an individual or HUF such 7 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC capital gain f rom compulsory acquisition of agricultural land being capital asset is exempt fro m tax under section 10(37) of the Act.
6.4 The Ld. AR pointed out the distinction between interest awarded under section 34 and interest paid on excess compensation under section 28 of Land Acquisition Act. Whereas interest under section 34 is payable f or delay in making payment af ter taking possession of the acquired land, interest under section 28 is awarded f or accretion in the value of land and is theref ore part of enhanced compensation.
6.5 In Ghanshyam's case (supra), the Hon'ble Supreme Court held that interest under section 28, unlike interest under section 34 is an accretion to the value and hence it is a part of enhanced compensation or consideration which is not the case under section 34 of the 1894 Act.
6.6 As to the alleged non -consideration of the decision of Hon'ble P & H High Court in Mahender Pal Narang's case (supra) by the Ld. AO, it is submitted that the Hon'ble Supreme Court dismissed the SLP of the assessee filed against the said decision of Hon'ble P & H High Court in limine and it is a settled law that the dismissal of SLP in limine does not amount to aff irmation of the vie w taken by the High Court. Unless the judgment of the High Court is aff irmed, at least, with short reasoning, the same would not amount to binding precedent.
6.7 The Ld. AR elaborated that the insertion of section 145A, section 145B, section 56(2)(viii) and section 57(iv) by the Finance (No.2) Act, 2009 w.e.f . 01.04.2010 does not change the character of interest under section 28 of the Land Acquisition Act granted by the court f rom 'capital receipt' f orming part of enhanced compensation as envisaged in section 45(5) of the Act to 'revenue receipt' chargeable to tax as income f rom other sources. The vie w taken by the Ld. AO that interest under section 28 of Land Acqu isition Act received by the assessee is exempt under section 10(37) of the Act is not contrary to law. His assessment order is, theref ore, not erroneous and not liable to be revised under section 263 of the Act.
8 ITA No.5002 /Del/2024Dimple Bhatia Batta vs. NFAC
7. The Ld. CIT -DR supported the order of th e Ld. PCIT. He placed on record a copy of the decision of Hon'ble Punjab & Haryana High Court in Mahender Pal Narang v. CBDT reported in (2020) 423 ITR 13 (P&H) wherein the Hon'ble High Court held that interest received on compensation or enhanced compensation under Land Acquisition Act, 1894 is to be treated as 'income f rom other sources' and not under the head 'capital gains'. The Ld. CIT -DR dre w our attention to para 9 and 10 of the decision (supra).
8. We have given our caref ul thought to the rival sub missions and perused the records. The f acts are not in dispute. The assessee received interest of Rs. 3,97,56,460/- on enhanced compensation f rom HUDA af ter the compulsory acquisition of his agricultural land on which TDS amounting to Rs. 39,75,646/ - @ 10% was also deducted. The assessee claimed the said interest as exempt. On perusal of case records, the Ld. PCIT gathered that the Ld. AO had completed the assessment without carrying out necessary and proper enquiry which should have been made regarding app licable judgments on the taxability of interest on enhanced compensation. The Hon'ble Punjab & Haryana High Court has given the f inding that interest received on compensation or enhanced compensation will be taxed as per amended provisions introduced throu gh Finance (No.2) Act, 2009 w.e.f. 01.04.2010 and the judgment of the Hon'ble Supreme Court in the case of CIT vs. Ghanshyam HUF would not come to the rescue of the assessee. The Ld. PCIT theref ore required the assessee to sho w cause as to why an appropria te order under section 263 of the Act be not passed. In response the assessee submitted that the amount received under section 28 of Land Acquisition Act is exempt f rom tax relying on the decision of Delhi Bench of the Tribunal in the case of Shri Puneet S ingh, Karnal vs. ACIT pronounced on 08.12.2022 f or AY 2011 -12 wherein placing reliance upon the decision of Hon'ble Supreme Court in the case of Ghanshyam HUF (supra) decided in f avour of the assessee. The submission of the assessee was not acceptable to t he Ld. PCIT in vie w of the decision of Hon'ble P&H High Court in Mahender Pal Narang vs,. CBDT and dismissal of SLP f iled against it by the Hon'ble Supreme Court. He, theref ore, set aside the assessment order and directed the Ld. AO to pass an order af resh .
9 ITA No.5002 /Del/2024Dimple Bhatia Batta vs. NFAC
9. As to the issue of lack of necessary and proper enquiry during assessment proceeding, the Ld. AR demonstrated that in response to notice under section 142(1) of the Act issued by the Ld. AO the assessee submitted that interest of Rs. 3,97,56,460/ - received by the assessee f ormed part of enhanced compensation as held by the Hon'ble Supreme Court in Ghanshyam HUF's case (supra) which the assessee claimed as exempt under section 10(37) of the Act. Pages 1 to 61 of the Paper Book ref er. In our opinion, in the light of evidence available on records, it cannot be alleged as done by the Ld. PCIT that it is a case of 'no enquiry' or 'lack of enquiry'. No doubt that the Ld. AO did not discuss elaborately in the assessment order but that alone cannot make the or der erroneous as held by the Hon'ble Delhi High Court in Sunbeam Auto Ltd.'s case (supra) and Hon'ble Rajasthan High Court in Ganpat Ram Bisnoi's case (supra). An incorrect assumption of f acts or an incorrect application of law will satisf y the requirement of the order being erroneous as held by the Hon'ble Supreme Court in Malabar Industrial Co. Ltd. vs. CIT 243 ITR 83 (SC). None of these elements exist in the case at hand.
10. Perusal of the order of the Ld. PCIT sho ws that he assumed the revisionary po wer under section 263 of the Act mainly on the ground that the Ld. AO passed the order not in accordance with the binding decision of Hon'ble P & H High Court in Mahender Pal Narang's case (supra) against which SLP stands dismissed by the Hon'ble Supreme Court. This is not so. During assessment proceedings in response to notice under section 143(2) and 142(1) of the Act, with ref erence to specif ic query on receipt of interest under section 28 of Land Acquisition Act, the assessee explained vide letter at pages 3 -5 of Paper Book that interest received under section 28 of the Land Acquisition Act has been held to be part of compensation by Apex Court in the case of CIT vs. Ghanshy am HUF reported as (2009) 315 ITR 1, the same being exempt under section 10(37) of the Act has not been included in the total income of the assessee while f iling return of income. The Ld. AO accepted the explanation of the assessee.
11. The issue of amend ed provisions of section 56(2)(viii) by the Finance Act, 2009 and the decision of Hon'ble P & H High Court in Mahender Pal Narang's case was raised 10 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC by the Ld. PCIT in notice under section 263 on the basis of audit objection (copy of audit me mo of ITO Hisar at pages 399-402 of Paper Book). Bef ore the Ld. PCIT the assessee explained that the amended provisions were not in connection with the decision of Hon'ble Supreme Court in Ghanshyam HUF's case but to make simple the taxation of interest income as earlier it was taxable on accrual/cash basis on the basis of accounting principles as held by the decision of Hon'ble Supreme Court in Rama Bai vs. CIT (1990) 181 ITR 400. It was also explained that insertion of section 145A, 145B, 56(2)(viii) and 57(iv) by the F inance (No.2) Act, 2009 did not change the character of interest under section 28 of the Land Acquisition Act f rom 'capital receipt' f orming part of enhanced compensation as envisaged in section 45(5) of the Act to 'revenue receipt' chargeable to tax as 'income f rom other sources'. It was also explained to the Ld. PCIT that af ter analysing the provisions of section 28 and 34 of Land Acquisition Act the Hon'ble Supreme Court held in the case of Ghanshyam HUF that interest is diff erent f rom compensation. Ho we ver, interest paid on the excess amount under section 28 depends upon a claim by a person whose land is acquired whereas interest under section 34 is f or delay in making payment. This vital difference needs to be kept in mind in deciding this matter. Inter est under section 28 is part of the amount of compensation whereas interest under section 34 is only f or delay in making payment af ter the compensation amount is determined. Interest under section 28 is a part of enhanced value of the land which is not the case in the matter of payment of interest under section 34. It is thus evident that the vie w taken by the Ld. AO that interest under section 28 of Land Acquisition Act received by the assessee is exempt under section 10(37) of the Act is not contrary to l aw.
12. We notice that in CBDT Circular No. 5, dated 03.06.2010 reported in (2010) 324 ITR (St.) 293, it is stated that the Hon'ble Supreme Court in the case of Rama Bai Vs. CIT (supra) has held that arrears of interest computed on delayed or enhanced compensation shall be taxable on accrual basis. This has caused undue hardship to the taxpayers. With a vie w to mitigate the hardship section 145A has been substituted and clause (viii) in sub - section (2) of section 56 has been inserted by the Finance (No.2) Act, 2009 so as to provide that the interest received on 11 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC compensation or on enhanced compensation ref erred to in clause (b) of section 145A shall be assessed as income from other sources in the year in which it is received. It is thus evident that the ame nded provisions of section 56(2)(viii) of the Act r. w. section 145A were brought on the statute to nullif y the effect of Hon'ble Supreme Court's ruling in the case of Rama Bai and not Ghanshyam HUF. Moreover, it is brought to our notice by the Ld. AR that the decision in Ghanshyam HUF was pronounced in July, 2016 and the Finance Bill proposing amendment to section 56 was laid in February 2016. So the intention of the legislature could never be the overruling of the ratio laid do wn in Ghanshyam HUF case. The issue in Rama Bai case involved the taxability in the year of receipt. The f acts and questions f or determination in Rama Bai's case were diff erent f rom those of Ghanshyam HUF's case. The position in Ghanshyam HUF'a case has been aff irmed by the Hon'ble Su preme Court in Hari Singh's case. Further, the Ld. AR submitted bef ore us that SLP f iled by the Revenue in Hari Singh's case has been withdrawn by the Revenue meaning thereby that no w the issue has attained certainty.
13. We have gone through the decision of the Hon'ble P & H High Court in the case of Mahender Pal Narang (supra). In that case the land of the assessee was acquired in AY 2007-08 and 2008-09. The enhanced compensation was received on 21.03.2016. In his return f iled f or AY 2016 - 17 he treated the interest received under section 28 of the 1894 Act as income f rom other sources and claimed deduction f or 50% as per section 57(iv) of the 1961 Act. The return was processed under section 143(1) of the Act. An application under section 264 was made cla iming that by mistake the assessee treated the interest income as income from other sources whereas the same is part of enhanced compensation. The revisional authority rejected the application under section 264 on 30.1.2019. It was in this f actual matrix that the assessee f iled writ petition bef ore the Hon'ble P & H High Court. The question f or consideration was " whether af ter the insertion of section 56(2)(viii) and 57(iv) of the Act w.e.f. 01.04.2010, can the assessee claim that interest received under se ction 28 of the Land Acquisition Act, 1894 will partake the character of the compensation and would f all under the head "capital gain" and not "income f rom other sources" ? It was argued 12 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC by the assessee that there is no amendment in section 10(37) and by insertion of sections 56(2)(viii) and 57(iv), the nature of interest under section 28 of the 1894 Act will remain that of compensation and decisions of the Hon'ble Supreme Court in the case of Ghanshyam (HUF) and the decision of Hon'ble Gujrat High Court in Movaliya Bhikhubhai Balabhai vs. ITO TDS (2016) 388 ITR 343 were relied upon.
14. It may be mentioned that the Hon'ble Supreme Court has aff irmed its vie w taken in Ghanshyam HUF's case and the decision of Gujrat High Court in Movaliya's case in its decis ion in the case of UOI vs. Hari Singh (2018) 91 taxmann.com 20 (SC). The decision of the Hon'ble Supreme Court in Hari Singh's case (supra) was not brought to the notice of Hon'ble P & H High Court while rendering decision in Mahender Pal Narang's case (su pra). Hon'ble P&H High Court has thus rendered the decision in Mahender Pal Narang's case in its peculiar f acts and circumstances. Accordingly, the opinion of the Ld. PCIT that the Ld. AO should have passed the assessment in accordance with the amended law and binding decision in Mahender Pal Narang's case (supra) overlooking the decision of Hon'ble Supreme Court in Ghanshyam's HUF's case is not sustainable. Reliance of the Ld. CIT -DR on the decision in Mahender Pal Narang's case is misplaced. Needless to e mphasis that in V.M. Salgaocar and Bros Pvt. Ltd. vs. CIT 243 ITR 383 (SC), the Hon'ble Supreme Court has held that an order dismissing the SLP at the threshold without detailed reasons does not constitute any declaration of law or a binding precedent. The ref ore, overemphasising the f act of dismissal of SLP in limine by the Hon'ble Supreme Court in Mahender Pal's case by the Revenue is not of any legal assistance to it.
15. Record reveals that the order of the Ld. PCIT was prompted solely by the audit obje ction. Hon'ble P & H High Court has held in CIT vs. Sohana Woollen Mills (2008) 296 ITR 238 (P&H) that mere audit objection cannot lead to an inf erence that the order of the Ld. AO is erroneous or prejudicial to the interest of the Revenue.
16. Since the order of the Ld. AO is based on the decision of the Hon'ble Supreme Court in Ghanshyam HUF (supra) on the issue of taxability of interest received by the 13 ITA No.5002 /Del/2024 Dimple Bhatia Batta vs. NFAC assessee under section 28 of Land Acquisition Act, it can at best be said to be a debatable issue on which two vie ws are possible and the Ld. AO accepts one of the vie ws. In this vie w of the matter too, the Ld. PCIT cannot assume revisional jurisdiction as held by the Hon'ble Delhi High Court in CIT vs. Hindustan Coca Cola Beverages P Ltd. (2011) 331 ITR 1 92 (Del.)
17. Accordingly, on the f acts and in the circumstances of the case as set out above, we hold that the order of the Ld. PCIT is not sustainable. Accordingly, we allo w the appeal of the assessee and quash the impugned order of the Ld. PCIT.
18. In the result, appeal of the assessee is allo wed."
9. We adopt the above extracted detailed reasoning mutatis mutandis to accept the assessee's instant sole argument in very terms. Ordered accordingly.
10. In the result, this appeal of the assessee is allowed.
Order is pronounced in the open court on 24/02/2025.
Sd/- Sd/-
(SATBEER SINGH GODARA) (MANISH AGARWAL)
JUDICIAL MEMBER ACCOUNTANT MEMBER
Dated: 24/02/2025
PK/Ps
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
ASSISTANT REGISTRAR
ITAT NEW DELHI