Income Tax Appellate Tribunal - Pune
M/S Om Shriniwas Developers,Pune vs Ito Wared-6(3), Pune, Pune on 24 July, 2025
आयकर अपीलीय अिधकरण "एस एम सी" ायपीठ पु णेम।
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCHES "SMC" :: PUNE
BEFORE MS.ASTHA CHANDRA, JUDICIAL MEMBER
AND
DR.DIPAK P. RIPOTE, ACCOUNTANT MEMBER
आयकर अपील सं. / ITA No.1345/PUN/2025
िनधारण वष / Assessment Year: 2016-17
M/s.Om Shriniwas Developers, V The Income Tax Officer,
Off No.2 & 3, Vastusadan s Ward-6(3), Pune.
Bldg, 743, Guruwar Peth,
Pune - 411042. Maharashtra.
PAN: AABFO7491G
Appellant/ Assessee Respondent / Revenue
Assessee by Shri Bhuvanesh Kankani - AR
Revenue by Smt. N C Shilpa - Addl.CIT(DR)
Date of hearing 01/07/2025
Date of pronouncement 24/07/2025
आदेश/ ORDER
PER DR. DIPAK P. RIPOTE, AM:
This is an appeal filed by Assessee against the order of ld.Commissioner of Income Tax(Appeal)[NFAC] passed under section 250 of the Income Tax Act, 1961 for the A.Y.2016-17 dated 14.05.2025, emanating from order u/s.147 r.w.s 144 of the Income Tax Act, 1961, dated 09.05.2023. The Assessee has raised following grounds of appeal :
ITA No.1345/PUN/2025 [A]
"1. On the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act') it be held that the addition made u/s 43CA of the Act is incorrect and not in accordance with the provisions of that section. Accordingly, the addition so made be kindly deleted and Appellant be granted just and proper relief in this respect.
2. Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act') it be held that the Ld. AO has not taken requisite sanction u/s 151 r.w.s 148A(d) r.w.s 148 of the Act. Accordingly, the assessment proceedings so initiated be kindly quashed and the Assessment so made be kindly annulled and Appellant be granted just and proper relief in this respect.
3. Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act') it be held that the case so re- opened is against the provisions of section 149(1)(b) of the Act since the income alleged to have been escaped from assessment is below Rs.50,00,000/-. Accordingly, the assessment proceedings so initiated be kindly quashed and the Assessment so made be kindly annulled and Appellant be granted just and proper relief in this respect.
4. Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act') it be held that the notice issued u/s 148 of the Act is time barred. Accordingly, the assessment proceedings so initiated be kindly quashed and the Assessment so made be kindly annulled and Appellant be granted just and proper relief in this respect.
Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income- tax Act, 1961 ('the Act') it be held that the assessment proceedings initiated beyond 4 years is not in accordance with provisions of section 147 r.w.s 149 of the Act. Accordingly, the assessment proceedings so initiated be kindly annulled and Appellant be granted just and proper relief in this respect.2 ITA No.1345/PUN/2025 [A]
6. Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act') it be held that the Ld. AO has erred in completing the Assessment Proceedings u/s 144 of the Act. Accordingly, the assessment so completed be kindly annulled and appellant be granted just and proper relief in this respect.
7. Without prejudice to other grounds and on the facts and circumstances prevailing in the case and as per provisions and scheme of the Income-tax Act, 1961 ('the Act')it be held that the notice u/s 148A(b), order u/s 148A(d) and Notice u/s 148 of the Act issued/ passed by jurisdictional AO are in violation of the provisions of sec. 1448 r.w.s 151A of the Act since the same ought to have been issued/ passed by faceless AO. Accordingly, the assessment proceedings so initiated be kindly annulled and Appellant be granted just and proper relief in this respect.
8. The appellant prays to be allowed to add, amend, modify, rectify, delete, raise any grounds of appeal at the time of hearing."
Submission of ld.AR :
2. Ld.AR for the Assessee submitted one factual paper book and one legal paper book. Ld.AR submitted that the order u/s.148A(d) is bad in law as all the information was submitted during the original assessment, hence, it is nothing but change of opinion. Ld.AR invited our attention to the case laws.
2.1 Ld.AR submitted that Assessing Officer has invoked provisions of Section 43CA of the Act. However, the difference is less than 5% and therefore, within the allowable limit. Ld.AR relied on the following case laws :3 ITA No.1345/PUN/2025 [A]
"M/s Nisarg Developers Vs. DCIT Circle 7, Pune (ITA No. 744/Pun/2024)- AY 2017-18 Ms/ V K Developers Vs DCIT Circle 3, Pune (ITA No. 923/Pun/2019)- AY 2016-17 M/s. City Corporation Limited Vs. DCIT Circle 1(1), Pune (ITA No.619/PUN/2020)- AY 2015-16 M/s Buttepatil Properties Vs. ITO Ward 3(1), Pune (ITA No. 682/PUN/2018)- AY 2014-15 M/s Sai Bhargavanath Infra Vs. SCIT Circle 6, Pune (ITA No. 1332/PUN/2019)- ΑΥ 2015-16 M/s. OM Siddhakala Associates Vs. DCIT (Bombay HC- WP No. 14178 of 2023) as a matter of judicial discipline Ld.CIT was required to follow Appellate authorities order- in context of retrospective applicability of tolerance limit u/s 43CA."
Submission of ld.DR :
3. Ld.DR for the Revenue relied on the order of the AO and ld.CIT(A).
Findings & Analysis :
4. We have heard both the parties and perused the records. In this case, Assessee had filed Return of Income for A.Y.2016-17 on
15.10.2016. Assessee's case was selected for scrutiny, accordingly, 4 ITA No.1345/PUN/2025 [A] notice u/s.143(2) was issued on 12.07.2017. The Assessee filed all the necessary details. Assessee is a partnership firm, engaged in the business of builders and developers. As per the notice u/s.143(2), the assessee's case was selected for scrutiny for following reasons :
"i. Whether income from real estate business has been correctly offered for tax.
ii. Whether sundry creditors are genuine.
iii. Whether deduction claimed on account of interest expenses is
admissible."
5. Accordingly, the Assessee had made an elaborate submission vide his letter dated 09.10.2018. The Assessing Officer-ITO, Ward-
6(3), Pune passed an order u/s.143(3) on 19.12.2018 accepting the Return of Income. In para 5 of the said assessment order, Assessing Officer has stated as under :
"05. In the course of assessment proceedings, the assessee submitted the details as per the reasons for selection of case under limited scrutiny, which have verified and placed on record."
6. The Assessing Officer - ITO, Ward-6(3), Pune issued a notice u/s.148 on 28.06.2021 for A.Y.2016-17. As per the order u/s.148A(d) of the Act, the reasons for issuing notice u/s.148 were as under :
5 ITA No.1345/PUN/2025 [A]
"Scrutiny assessment in the case of assessee for A.Y. 2016-17 has been completed u/s 143(3) of the Act on 19/12/2018. On perusal of case records, it is seen that the assessee firm has sold four flats out of which two flats has been sold below Market Price during F.Y. 2015-16 relevant to A.Y. 2016-17. The assessee has sold two flats below market rate. In this case the provisions of section 43CA of the Act attracts for the transaction performed by assessee.
During the course of assessment proceedings, the details were verified by the then Assessing Officer. The assessment in this case was completed on 19.12.2018 and the income was assessed at Rs.6,14,720/-. From the perusal of the return of income for the A.Y. 2016-17 filed by the assessee on 15/10/2016, it is seen that the assessee has sold four flats during F.Y. 2015-16 relevant to A.Y. 2016-17. Out of the four flats sold, two flats i.e. Flat No. 101, was sold at transaction value of Rs. 23,00,000/- as against its Market Price of Rs.23,90,595/-, Further, flat no. 202, was sold at transaction value of Rs.27,10,100/- whereas its Market price is of Rs.28,38,000/-."
7. During the proceedings u/s.148A of the Act, Assessee submitted that only two flats have been sold at a price which is less than stamp duty value. However, the difference is less than 5%. The chart submitted by the assessee is reproduced by the Assessing Officer in the order u/s.148A(d), which is as under :
Flat No. Agreement Market Difference %
Value Price Difference
101 23,00,000 23,90,595 90,595 3.93%
202 27,10,100 28,38,000 1,27,900 4.72%
Total 2,18,495
6
ITA No.1345/PUN/2025 [A]
8. However, Assessing Officer rejected the contention of the assessee and held that Income chargeable to tax of Rs.2,18,495/- has escaped assessment. Accordingly, notice u/s.148 was issued.
9. In this case, admittedly, the Assessing Officer had issued notice u/s.148A based on the documents submitted by the Assessee during the original assessment proceedings. During the original assessment proceedings, the ITO, Ward-6(3), Pune had verified all these documents and passed the assessment order accepting the returned income. Therefore, issuing notice u/s.148 and 148A based on the same facts, documents is nothing but change of opinion. The Assessing Officer has not brought on record any new fact before issuing notice u/s.148A of the Act. In these facts and circumstances of the case, we agree with the submission of ld.AR that change of opinion is not permitted.
9.1 Hon'ble Bombay High Court in the case of First Source Solutions ltd v/s ACIT 438 ITR 139 (Bom) has held as under :
Quote, "11. Therefore, when the assessment is sought to be reopened after the expiry of period of four years from the end of the relevant year, the proviso to section 147 stipulates a requirement that there must be a failure on the part of the assessee to disclose fully and truly all material facts necessary for his assessment for that year. This stipulation does 7 ITA No.1345/PUN/2025 [A] not govern a notice for reopening within a period of four years. In the case at hand, as noted earlier, there is not even a whisper about what fact was not disclosed. In our view, therefore, the notice to reopen under section 148 of the said Act itself was issued without jurisdiction. Consequently, the order passed also cannot be sustained. " Unquote
10. Similarly, Hon'ble Bombay High Court in the case of Mira Bhavin Mehta Vs. ITO in Writ Petition No.3246 of 2022 vide order dated 13.02.2024 has held as under :
"8 In our view, it is clear case of change of opinion. We say this because the issue as to whether there was a short term capital gain with respect to the said flat, was the subject matter of consideration during the assessment proceedings. It is settled law that once a query is raised during the assessment proceedings and the assessee has replied to it, it follows that the query raised was a subject of consideration of the Assessing Officer while completing the assessment. In fact, the AO in the assessment order dated 28th April 2021 has noted that the issue of investment in immovable property and capital gain / income on sale of property was considered under limited scrutiny assessment and in view of the material on record no addition on the issue is made. The information relied upon while issuing notice under Section 148A(b) of the Act also relates to the said flat and entirely contradictory view is taken in the impugned order that the asset sold was short term capital asset and gain arising on transfer of the said flat is short term capital gain. In our view, the reopening of the assessment is purely on the basis of change of opinion of the AO from that held earlier during the course of assessment proceedings. This change of opinion does not constitute justification for assuming that income chargeable to tax has escaped assessment."8 ITA No.1345/PUN/2025 [A]
11. Respectfully following Hon'ble Bombay High Court, we hold that notice u/s.148 is bad in law. Accordingly, Ground No.5 raised by the Assessee is allowed.
12. We have observed that in the order u/s.148 dated 09.05.2023 Assessing Officer has made an addition of Rs.2,18,495/- u/s.43CA of the Act. The difference between the Stamp Duty Value and agreement value as mentioned by the Assessing Officer is as under :
Flat No. Agreement Market Difference %Difference Value Price 101 23,00,00 23,90,595/- 90,595/- 3.93% 202 27,10,100/- 28,38,000/- 1,27,900/- 4.72% TOTAL 2,18,495/-
13. Thus, it can be observed that the difference is less than 5%. ITAT Pune in the case of V.K.Developers Vs. ACIT in ITA No.923/PUN/2019 has held as under :
"4. We find no merit in the Revenue's instant arguments as the legislature has incorporated similar tolerance margin(s) of 5 and 10% in section 50C(1), third proviso by the very Finance Act, 2020 w.e.f 01.04.2021. Case law [2021] 187 ITD 738 (Mum) Maria Fernandes Cheryl Vs. ITO holds the same as having retrospective effect since curative in nature. We wish to clarify the only difference between section 43CA and section 50C is that the former is applicable in case of transfer of assets other than capital assets whereas the latter provision comes into play in case of transfer of a capital asset in the specified circumstances, respectively.9 ITA No.1345/PUN/2025 [A]
5. Faced with the situation, we accept the assessee's instant sole substantive grievance to delete the impugned section 43CA addition of Rs.12,50,490/-. Ordered accordingly.
14. Similar view has been taken by ITAT in following cases :
"M/s Nisarg Developers Vs. DCIT Circle 7, Pune (ITA No. 744/Pun/2024)- AY 2017-18 Ms/ V K Developers Vs DCIT Circle 3, Pune (ITA No. 923/Pun/2019)- AY 2016-17 M/s. City Corporation Limited Vs. DCIT Circle 1(1), Pune (ITA No.619/PUN/2020)- AY 2015-16 M/s Buttepatil Properties Vs. ITO Ward 3(1), Pune (ITA No. 682/PUN/2018)- AY 2014-15 M/s Sai Bhargavanath Infra Vs. SCIT Circle 6, Pune (ITA No. 1332/PUN/2019)- ΑΥ 2015-16 M/s. OM Siddhakala Associates Vs. DCIT (Bombay HC- WP No. 14178 of 2023) as a matter of judicial discipline Ld.CIT was required to follow Appellate authorities order- in context of retrospective applicability of tolerance limit u/s 43CA."
15. Respectfully following the decision of ITAT, we hold that the margin of 5% variation is applicable for A.Y.2016-17 also. Accordingly, we direct the Assessing Officer to delete addition of 10 ITA No.1345/PUN/2025 [A] Rs.2,18,495/-. Accordingly, Ground No.1 raised by the Assessee is allowed.
16. Since we have allowed the Ground No.1 of the Assessee, the Ground No.2, 3, 4, 6 and 7 are left open as unadjudicated. Accordingly, Ground No.2, 3, 4, 6 and 7 are dismissed.
17. In the result, appeal of the assessee is partly allowed.
Order pronounced in the open Court on 24 July, 2025.
Sd/- Sd/- MS.ASTHA CHANDRA Dr.DIPAK P. RIPOTE JUDICIAL MEMBER ACCOUNTANT MEMBER पुणे / Pune; दनांक / Dated : 24 July, 2025/ SGR
आदेशक ितिलिपअ ेिषत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The CIT(A), concerned.
4. The Pr. CIT, concerned.
5. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "एस एम सी" बच, पुणे / DR, ITAT, "SMC" Bench, Pune.
6. गाडफ़ाइल / Guard File.
आदेशानुसार / BY ORDER, // TRUE COPY // Senior Private Secretary आयकर अपीलीय अिधकरण, पुणे/ITAT, Pune.
11