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 6, Cited by 5]

Calcutta High Court

Commissioner Of Income-Tax vs Sreelekha Banerjee on 9 December, 1988

Equivalent citations: [1989]179ITR46(CAL)

JUDGMENT


 

 Ajit K. Sengupta, J. 
 

1. At the instance of the assessee, the following question of law has been referred to this court under Section 256(1) of the Income-tax Act, 1961, for the assessment year 1971-72 :

"Whether the salary paid to the caretaker is an admissible deduction from the annual rent to determine the annual value of the property under Section 23 of the Income-tax Act, 1961 ?"

2. The facts shortly stated are that the assessee claimed deduction of Rs. 3,000 as her share of the expenditure towards the salary paid to the caretaker against the income from house property. The Income-tax Officer negatived this claim of the assessee.

3. The assessee appealed to the Appellate Assistant Commissioner who was of the opinion that engagement of a caretaker was necessary for the purpose of earning rent from the property and that the claim of the assessee was reasonable. He, therefore, directed the Income-tax Officer to allow the deduction claimed by the assessee.

4. Against the said order of the Appellate Assistant Commissioner, the Revenue preferred an appeal before the Tribunal. It was contended on behalf of the Department that the Appellate Assistant Commissioner was in error in allowing the claim inasmuch as Section 24 of the Income-tax Act, 1961, specified different items to be allowed as deduction in computing the rental income of the assessee. On behalf of the assessee, the order of the Appellate Assistant Commissioner was supported. The Tribunal, after hearing the submissions of both the parties, confirmed the order of the Appellate Assistant Commissioner by observing as under :

"We are of the opinion that the contention of the Revenue does not appear to be sound, because it is first of all necessary to compute the annual value of the property. Section 23(1)(a) provides that for the purpose of Section 22 of the Act, annual value of the property shall be deemed to be the sum for which the property might reasonably be let out from year to year. Thus, for the purpose of determining the bona fide annual value of the property, we are to see what rent the assessee would expect from the property and while earning rental income from big properties, it is necessary to maintain a caretaker for which there is no dispute by the Revenue. In other words, for earning rental income, the amount paid to the caretaker is to be deducted before the bona fide annual value of the property could be arrived at. When this is done, it is not necessary to look further and see whether the claim could be allowed under Section 24 of the Act. As the claim could be allowed under Section 23 of the Act, it is not necessary to consider the applicability of Section 24 of the Act. The Appellate Assistant Commissioner has nowhere stated that the claim is to be allowed in terms of Section 24 of the Act. Thus, in our opinion, the order of the Appellate Assistant Commissioner appears to be reasonable.
Accordingly, we confirm his order and dismiss the departmental appeal."

5. We are, however, unable to sustain the reasoning or conclusion of the Tribunal.

6. Section 22 provides that the annual value of a property consisting of any buildings or lands appurtenant thereto of which the assessee is the owner, other than such portions of such property as he may occupy for the purposes of any business or profession carried on by him the profits of which are chargeable to income-tax, shall be chargeable to income-tax under the head "Income from house property".

7. Section 23(1)(a) provides that, for the purposes of Section 22, the annual value of any property shall be deemed to be the sum for which the property might reasonably be expected to be let from year to year. The figure of annual value determined for municipal purposes, actual rent realised, existence of rent control legislation, etc., are all relevant factors to be taken into account in determining the municipal valuation. Service charges for lift, water pump, water tax, etc., may have to be deducted from the gross rent but not the salary of a caretaker which has nothing to do with the determination of municipal valuation. Where actual rent is taken as the basis for the determination of the annual value, salary of a caretaker cannot be deducted. The application of the provisions does not depend on the capacity of the owner to let the property out or on its own power to receive rent or income from bona fide annual value in determining the annual value. No expenditure which is allowable as deduction in computing the municipal valuation can be taken into account in the computation of annual value. The deductions under Sections 23(1) and 24(1) are exhaustive.

8. After the annual value is determined, the deductions as enumerated under Section 24(1) of the Act will be allowed from the annual value so determined. It may be noted that deduction for municipal taxes, where allowable, is given under Section 23(1), first proviso, in the course of the computation of the annual value of the property. The annual value will be reduced by the amount of municipal taxes if the property is let out. The deductions under Section 24(1) are to be made from and calculated on the basis of the annual value so determined. The deductions allowable are, inter alia, for repairs and collection charges. There is no specific item for deduction of the salary of a caretaker from the annual value of the property which is let out. It does hot, in any way, affect the determination of the annual value. In our view, in determining the annual value, the salary paid to the caretaker cannot be taken into account.

9. For the reasons aforesaid, the question in this reference is answered in the negative and in favour of the Revenue.

10. There will be no order as to costs.

J.N. Hore, J.

11. I agree.