Income Tax Appellate Tribunal - Delhi
Smt. Anita Miglani, Ghaziabad vs Ito, Ghaziabad on 18 November, 2019
1 I.T.A No. 2235/Del/2016
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH: 'F' NEW DELHI
BEFORE MS SUCHITRA KAMBLE, JUDICIAL MEMBER
AND
SHRI O. P. MEENA, ACCOUNTANT MEMBER
I.T.A NO. 2235/Del/2016 (A.Y 2009-10)
Anita Miglani, Vs ITO,
KJ-2, Kavi Nagar, Ghaziabad. Ward - 1(1),
Gaziabad
(AAVPM 0623 N)
(APPELLANT) (RESPONDENT)
Appellant by Shri Ajay Wadhwa, Adv.
Ms. Vanshika Taneja, Adv.
Respondent by Shri Ragni Handa, C.A.
Shri Surendra Pal, Sr. D.R
Date of Hearing 14.11.2019
Date of Pronouncement 18.11.2019
ORDER
PER SUCHITRA KAMBLE, JM
This appeal is filed by the assessee against the order dated 29.03.2016 passed by CIT(A)-IV, Kanpur for Assessment Year 2009-10.
2. The grounds of appeal are as under:-
"1. That on the facts of the case and in law, the Commissioner of Income Tax (Appeal-IV), Kanpur erred to enhance and thus confirmed the addition of Rs. 64,07,515/- in place of an amount of Rs. 30,17,456/- as made to the income of the appellant in respect of long term capital gain derived on the sale of the property. The enhancement has been made without issuing any specific notice of enhancement by the Commissioner of Income Tax (Appeal-IV), Kanpur though earlier proposed by his predecessor and the same is unjustified, unwarranted, illegal, bad in law and in any case without merits.
2. That on the facts of the case and in law, the Commissioner of Income Tax (Appeal-IV), Kanpur misdirected him to calculate the long term capital gain on the sale of the property by adopting deemed sale 2 I.T.A No. 2235/Del/2016 value under section 50C of the Act at a figure of Rs. 64,07,515/- and further to calculate the long term capital gain of Rs. (-) 41,57,485 by adopting full value of consideration received thereby observing that the deduction under section 54F and 54(1 )(a) would be NIL resulting into net taxable long term capital gain of Rs. 64,07,515/- and as such confirmed the action of the assessing officer to assess the long term capital gain at Rs. 64,07,515/-. The confirmation of enhancement is unjustified, unwarranted without following the provisions contained under section 54F of the Act and thus bad in law.
3. That on the facts of the case and in law, the findings recorded and method adopted to work out long term capital gain and to deny exemption in respect of investment made in the purchase of the residential house as contained under section 54F(1)(a) of the Act is thus wrong, illegal and against the legal provisions contained under Section 54F(1)(a) of the Act. The CIT(A- IV), Kanpur misdirected him to simply calculate long term capital gain without considering the investment made in purchase of the residential house being the main issue and subject matter of the appeal and is thus illegal and bad in law the working adopted observation made are based on surmises, conjectures, hypothetical in nature, illegal, unwarranted, bad in law and in any case against the facts of the case.
4. That on the facts of the case and in law, the Commissioner of Income Tax (Appeal-IV), Kanpur erred in not allowing benefit of exemption from long term capital gain in respect of the investment made in the purchase of the residential house in view of the provisions contained in Section 54F(1)(a) of the Act
5. That the appellant craves, leave to modify/amend or add any one or more grounds."
3. The return declaring an income of Rs.7,01,200/- was filed on 12.08.2009. The case was selected for scrutiny and notice u/s 143(2) dated 25.08.2010 was issued and served on the assessee. Subsequently, notice u/s 142(1) dated 09.09.2011 along with questionnaire was issued. On 18.11.2011, CA of the assessee attended the assessment proceedings and filed written submissions and was asked to submit the details of property sold. As per AIR information two properties, one property for Rs.1,58,00,000/- and other property for Rs.3,14,67,000/- have been sold. The CA of the assessee attended the proceedings from time to time and replied to the queries raised by the Assessing Officer. The assessee is deriving income from salary from 3 3 I.T.A No. 2235/Del/2016 organizations. Income from business and profession was also declared and interest from M/s. Globe Construction was also declared under the head 'income from business', Long term Capital gain for Rs.49,54,576/- was shown and was claimed exemption u/s 54 by showing purchase of residential property for Rs.1,15,32,500/- and was also shown bank interest as well as other interest income of Rs.1,17,112/- from other sources, out of which interest paid on loans for Rs.1,35,656/- was deducted and income from other sources was shown in negative for Rs.18,544/-. The assessment was completed at Rs.38,55,743/- vide assessment order dated 30.12.2011.
4. Being aggrieved by the assessment order, the assessee filed appeal before the CIT(A) in this CIT(A) dismissed the appeal of the assessee.
5. The Ld. AR submitted that during the year under consideration, the assessee along with her husband sold two properties (each having 1/2 share) and the sale proceeds were invested in the purchase of residential house. The properties were sold for a total value of Rs.2,60,61,000/- while the stamp duty paid on a total value of Rs.4,71,91,000/-. The capital gain on the sale of the property was claimed as exempt by the assessee in view of the provisions contained in Section 54F(1)(b) of the Act. The Assessing Officer while not disputing the claim of the assessee for exemption u/s 54F(1)(b) of the Act in respect of investment of long term capital gain has calculated and worked out the addition of Rs.30,17,456/- to the income as per working considering the full value of consideration as per Section 50C while determining exemption. The assessee filed appeal before the CIT(A), Ghaziabad. The Ld. AR further submitted that pending the disposal of the appeal filed before the CIT(A), Ghaziabad, a search was conducted on 19.02.2013 by the department at the business premises of the company and also at the residences of the directors. As a result of which the cases were centralized with the ACIT, and likewise, the appeal which was pending with CIT(A), Ghaziabad was transferred to the CIT(A), Kanpur. The CIT(A), Kanpur vide order dated 29.03.2016 whereby the capital gain assessed by the Assessing Officer at Rs.30,17,056/- was enhanced to the Rs.64,07,515/- as per calculations given in the order. The CIT(A) held 4 I.T.A No. 2235/Del/2016 that no exemption would be available since the assessee has suffered capital loss, even though capital gain is being charged to tax after application of Section 50C of the Act. The addition of long term capital gain was enhanced by the CIT(A), Kanpur from the assessed Long Term Capital Gain of Rs.30,17,456/- to Rs.64,07,515/-. The Ld. AR submitted that the issue under consideration is relating to working adopted for calculating the benefit of exemption available to the assessee under Section 54F(1)(b) of the Act. The only dispute with the Assessing Officer is with the working of the exemption as claimed u/s 54 of the Act. The assessee calculated exemption u/s 54 for the investment made by the adopting the figure of actual sale consideration received and the Learned Assessing Officer calculated the exemption u/s 54 of the investment made by adopting the figure of the sale consideration by invoking Section 50C of the Act. The CIT(A) has misdirected and enhanced the addition. The investment made in the purchase of new residential house, the essential criteria for allowing benefit of deduction u/s 54F(1)(b) of the Act was ignored. The Ld. AR submitted that Section 54F clearly states that if the cost of new asset is less than the net consideration in respect of the asset transferred, so much of the capital gain as bears to the whole of the capital gain, the same proportion as the cost of the new asset bears to the net consideration, shall not be charged u/s 54F. Nowhere does it mention consideration as per section 50C. The fiction u/s 50C is extended only to the aspect of computation of capital gains and the same does not extend to the charging section or the exemptions to the charging section. The legislature consciously intended to apply the fiction under Section 50C only to the expression used in section 48 and not in any other place. Section 50C has no effect for calculating exemption u/s 54F. The long term capital gain exemption is admissible u/s 54F(1)(b) of the Act as per working provided by the assessee wherein total taxable gain is Rs.2,68,830/- only. Deeming fiction created in Section 50C is limited only to the extent and for the purpose of section 48 and this deeming fiction cannot be extended or interpreted as meant for the purpose of other provisions of the Act including Section 54F. The process of arriving at capital gains and exemptions are distinct and separate and one does not override the other. Section 54F is 5 I.T.A No. 2235/Del/2016 an exemption provisions and a complete code in itself and since it is a complete code in itself, computation of eligible exemption has to be worked out within its framework as far as possible and deeming fiction contained in any other provision cannot be brought into section 54F. Section 54F has to be applied only for the definite and limited purpose for which it is created. The Ld. AR submitted that it is not permissible to sub-join or track a fiction upon fiction. Thus, the Ld. AR submitted that as far as the exemption allowable u/s 54F, one has to strictly follow the provisions of the particular section and compute the exemption accordingly without imposing any section creating a legal fiction into the section. The Ld. AR relied upon the following decisions:
i. Smt. Sabita Devi Agarwal vs. ITO, Ward-2(3), Siliguri [2019] 69 ITR(T) 231 (Kolkata - Trib.) ii. Anant Chetan Agarwal vs. CIT, [2018] 172 ITD 525 (Lucknow - Trib.) iii. ITO vs. Raj Kumar Parashar [2017] 167 ITD 237 (Jaipur - Trib.) iv. DCIT vs. Dr. Chalasani Mallikarjuna Rao (2016) 161 ITD 721 (Visakhapatnam Trib.) v. Nand Lal Sharma vs. ITO [2015] 40 ITR(T) 518 (Jaipur - Trib.) vi. Dhanveer Singh Gambhir vs. ITO, 3(2), Indore [2015] 56 taxmann.com 205 (Indore - Trib.) vii. Prakash Karnawat vs. ITO (2011) 16 taxmann.com 357 (Jaipur) viii. Gyan Chand Batra vs. ITO [2010] 6 ITR(T) 147 (Jaipur) ix. Raj Babbar vs. ITO (2013) 29 taxmann.com 11 (Mumbai Trib.) x. Commissioner of Income Tax vs. George Henderson and Co. Ltd. [1967] 66 ITR 622 (SC) xi. CIT vs. Smt. Nilofer I. Singh (2008) 309 ITR 233 (Delhi HC) xii. ITO vs. Manjit Singh [2010] 128 TTJ 82 (Chandigarh) (UO) xiii. CIT, Panji vs. V. S. Dempo Company Ltd. [2016] 387 ITR 354 (SC) xiv. CIT vs. ACE Builders (P.) Ltd. (2005) 281 ITR 210 (Bom. HC) xv. CIT vs. Assam Petroleum Industries (P.) Ltd. (2003) 262 ITR 587 (Gau.
HC) 6 I.T.A No. 2235/Del/2016
6. The Ld. AR further submitted that the case laws relied by the Assessing Officer is not applicable to the facts of the assessee's case as judgment states that Section 50C will be applicable to determine sale consideration for the purpose of computation of capital gain and not for purpose of exemption. The judgment is not in respect of applicability of Section 50C on exemption claimed on capital gain. The Ld. AR further submitted that the case laws relied by the CIT(A) only supports the case of the assessee whereby it is held that the deeming fiction created by virtue of Section 50C in determining the capital gain cannot be extended to Section 54F and the capital gains arising from the transfer of any long term capital assets for the purposes of Section 54F has to be worked out the applying section 48 without imposing Section 50C into it.
7. The Ld. DR relied upon the order of CIT(A) and submitted that the CIT(A) has taken the cognizance of the Hon'ble Karnataka High Court's decision in case of M/s. Gauli Mahadevappa vs. ITO 259 CTR 579. The Ld. DR submitted that the enhancement is properly justified by the calculation given by the CIT(A) in the order.
8. We have heard both the parties and perused all the relevant materials available on records. It is pertinent to note that the Assessing Officer admitted the claim of the assessee for exemption u/s 54F(1)(b) in respect of investment on long term capital gain but instead of taking actual sale consideration received, has adopted the figure of sale consideration by invoking Section 50C. This is not in accordance with the provision of Section 50C which has created a deeming fiction. Section 54F is an exemption provision and it has given its applicability in itself, therefore, Section 50C will not come under picture. The Long Term Capital Gain exemption is admissible u/s 54F(1)(b) of the Income Tax Act, 1961 wherein total taxable gain comes to Rs.2,68,830/- only as the investment made by the assessee adopting the figure of the actual sale consideration received in consequence with Section 54F of the Income Tax Act. Therefore, the CIT(A) while enhancing the addition has ignored the very effect of the provisions of Section 54F. Besides this, the CIT(A) while enhancement has not given any reasons as to why the enhancement is necessary and why the 7 I.T.A No. 2235/Del/2016 assessee is not justified in adopting the figure of the actual sale consideration received. Thus the Assessing Officer as well as CIT(A) failed to justify the stand by making addition of Rs.30,17,456/- in respect of long term capital gain without granting exemption u/s 54F of the Income Tax Act. The appeal of the assessee is allowed.
9. In the result, appeal of the assessee is allowed.
Order pronounced in the Open Court on This 18th Day of November, 2019.
Sd/- Sd/-
(O. P. MEENA) (SUCHITRA KAMBLE)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Dated: 18/11/2019
Priti Yadav, Sr. PS *
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
ASSISTANT REGISTRAR
ITAT NEW DELHI