Income Tax Appellate Tribunal - Pune
Tribhuvanlal Kalya & Co.,, Nashik vs Department Of Income Tax on 5 July, 2016
आयकर अपील
य अ धकरण "बी" यायपीठ पण
ु े म ।
IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, PUNE
ी वकास अव थी, या यक सद य एवं ी #द
प कुमार के$डया, लेखा सद य के सम' ।
BEFORE SHRI VIKAS AWASTHY, JM AND SHRI PRADIP KUMAR KEDIA, AM
आयकर अपील सं. / ITA No. 991/PN/2010
नधा*रण वष* / Assessment Year : 2006-07
Asstt. Commissioner of Income Tax,
Circle - 2, Nashik
.......अपीलाथ / Appellant
बनाम / V/s.
M/s. Tribhuvanlal Kalya and Company,
3-4, Tarakunj Apartment, 1st Floor,
Adgaon Naka, Nashik-422003
PAN : AACFT7304E
......
यथ / Respondent
Assessee by : Shri C.H. Naniwadekar
Revenue by : Shri D.N. Parakh
सन
ु वाई क तार ख / Date of Hearing : 09-05-2016
घोषणा क तार ख / Date of Pronouncement : 05-07-2016
आदे श / ORDER
PER VIKAS AWASTHY, JM :
This appeal by the Department is directed against the order of Commissioner of Income Tax (Appeals)-II, Nashik dated 21-04-2010 for the assessment year 2006-07.
2. The brief facts of the case as emanating from records are: The assessee firm is engaged in the business of wholesale trading of high 2 ITA No. 991/PN/2010, A.Y. 2006-07 explosive blasting and excavation contracts. The assessee filed its return of income for the impugned assessment year on 31-10-2007 declaring total loss of `51,73,986/-. During the course of scrutiny assessment proceedings the Assessing Officer observed that the assessee has claimed business loss of `67,22,876/- on sale of Development Rights over land. The assessee along with one Mrs. Vasanti Shankar had entered into Development Agreement on 08-04-2002 in respect of land admeasuring 10,355.85 Sq. Mtrs. comprising in S. No. 17, Pot hissa No. 5, 6 & 7 at village Deolali, Distt.- Nashik for total consideration of `4,40,00,000/-. The share of the assessee in the joint venture was 45% and the investment made by the assessee in the said joint venture was `2,00,24,000/-. Subsequently, the project did not take off and the land along with Development Rights was sold on 15-09-2005 for `3,54,00,000/-. The assessee claimed the loss from sale of Development Rights in the land as 'business loss'. The Assessing Officer held that the loss on sale of Development Rights is 'Long Term Capital Loss' and not 'Business Loss' as claimed by the assessee.
Aggrieved by the assessment order dated 05-12-2008, the assessee preferred an appeal before the Commissioner of Income Tax (Appeals). The Commissioner of Income Tax (Appeals) accepted the claim of the assessee and allowed the sale of Development Rights in land as Business Loss. Against the findings of Commissioner of Income Tax (Appeals), the Revenue is in appeal before the Tribunal.
3. Shri D.N. Parakh representing the Department submitted that the Commissioner of Income Tax (Appeals) has erred in coming to the conclusion that the loss on sale of Development Rights in land is 3 ITA No. 991/PN/2010, A.Y. 2006-07 business loss. The co-owner of the assessee in her return of income has claimed the loss on sale of Development Rights as 'Capital Loss'. The present land transaction was the only transaction involving sale and purchase of land entered into by the assessee. Prior to this transaction or thereafter, the assessee has not entered into any transaction with respect to sale and purchase of land. The assessee is engaged in the business of wholesale trading of explosive products and not in the business of land development. The ld. DR further submitted that the assessee has not been able to show from records that any development activity was carried out on the land in question. The ld. DR prayed for reversing the findings of Commissioner of Income Tax (Appeals) on this issue.
4. On the other hand Shri C.H. Naniwadekar appearing on behalf of the assessee vehemently supported the findings of Commissioner of Income Tax (Appeals) on this issue. The ld. AR submitted that the Development Agreement was entered into between Mrs. Vasanti Shankar and Mr. Tribhuvanlal (Proprietor of assessee firm) on the one hand as 'Developers' and the owners of the land on the other. The Nashik Road Devlali Vyapari Sahakari Bank (hereinafter referred to as "Bank") was the confirming party. The owners of the land had taken loan from the aforesaid Bank and accordingly the land in question was mortgaged with the Bank. The owners promised to discharge their liability. On the assurance of owners of land, the Bank gave consent for entering into the Development Agreement. Later on no payment was made by the owners of the land to the Bank and the Bank withdrew its consent. The assessee along with Mrs. Vasanti Shankar had intention to construct residential-cum-commercial complex on the 4 ITA No. 991/PN/2010, A.Y. 2006-07 land in question. The assessee right from the beginning had shown the land as stock in trade in its books. The ld. AR contended that the Assessing Officer has erred in holding that the assessee was not engaged in land Development Business. In the notes to the computation of income and also in Form 3CD i.e. Tax Audit report it is clearly mentioned that the assessee is in land business. Further, the Proprietor of firm is a promoter Director of T.K. Infrastructure Pvt. Ltd., a company incorporated under the provisions of Companies Act, 1956. One of the main objects of the said company is land development. The ld. AR in support of his submissions placed on record a copy of Memorandum and Article of Association of the aforesaid company. The ld. AR further submitted that the assessee had also borrowed funds from the bank to purchase Land Development Rights and the interest on the funds borrowed was also capitalized to the stock in trade. The assessee had carried out certain development activities such as leveling of land. The expenditure on leveling of land was also capitalized by the assessee in stock in trade. The construction/development work could not take off on the land primarily for two reasons :
i. The land was mortgaged with the Bank. After initially giving the consent, the Bank had withdrawn the consent as the owners of land failed to repay the loan amount.
ii. The total area of land under Development Agreement was 10,355.85 Sq. Mtrs. out of which 2156 Sq. Mtrs. was agricultural land. The owners of the land had agreed to convert the agricultural land into non-agricultural within two months from the execution of Development Agreement, which they failed to comply with.5
ITA No. 991/PN/2010, A.Y. 2006-07 4.1 The ld. AR submitted that the facts and the documents on record would clearly show that the intention of assessee right from the beginning was to hold the land as business asset and not as investment. Once, a particular asset is qualified to be a business asset by applying purpose test, the asset does not cease to be a business asset merely because the asset could not be used for the intended purpose due to reasons beyond the control. The ld. AR submitted that the treatment given by the other co-owner is not binding on the assessee. If the other co-owner treated the loss as capital loss then it is not necessary that the assessee should also treat loss as capital loss.
The Revenue's reliance on the other co-owner's case is totally misplaced.
4.2 The ld. AR submitted that the assessee's treatment of land as stock-in-trade has never been disturbed by the Revenue in the past. In the assessment year 2005-06, the assessment order was passed u/s. 143(3). It was categorically submitted to the Assessing Officer that the assessee is also engaged in the land business. Even in the subsequent assessment year i.e. assessment year 2008-09 the Assessing Officer has himself admitted in order passed u/s. 143(3), that the assessee is engaged in the land business. It is only in the impugned assessment year that the Assessing Officer has disputed the fact merely for the reason that the assessee has claimed loss. The ld. AR prayed for applying the 'Principle of Consistency'. To buttress the contentions, reliance was placed on the decision of Hon'ble Supreme Court of India in the case of Radhasoami Satsang Vs. Commissioner of Income Tax reported as 193 ITR 321 (SC). The ld. AR to assert his submission 6 ITA No. 991/PN/2010, A.Y. 2006-07 that a single transaction can be treated as adventure in the nature of trade placed reliance on the following case laws :
i. Khan Bahadur Ahmed Alladin & Sons Vs. CIT, 68 ITR 573 (SC); ii. G. Venkataswami Naidu & Co. Vs. CIT, 35 ITR 594 (SC); iii. P.M. Mohammed Meerakhan Vs. CIT, 73 ITR 735 (SC);
iv. Bhogilal H. Patel Vs. CIT, 74 ITR 692 (Bom); v. Tribhuvandas Vallabhdas Vs. CIT, 61 ITR 518 (Bom); vi. Gurdial Narain Das & Co. Vs. CIT, 50 ITR 633 (Bom); vii. V. Ramanathan Vs. CIT, 51 ITR 640 (Mad);
viii. DCIT Vs. Rajesh Builders in ITA No. 3980/Mum/2009.
5. We have heard the submissions made by the representatives of rival sides and have perused the orders of the authorities below. The only issue raised by the Department in appeal is, whether the loss of `67,22,876/- on sale of land is a 'Business Loss' or 'Capital Loss'. The facts narrated above are not in dispute. The assessee has claimed the loss on sale of Development Rights as 'Business Loss'. The contention of the assessee is that the assessee had acquired the Development Rights in land as a business venture. The assessee right from the beginning has shown the land as stock in trade in books of account. The expenditure incurred by the assessee for leveling of land etc. have been capitalized. In the earlier assessment years the Assessing Officer has accepted the treatment given by the assessee in treating the land as stock in trade. During the period relevant to the assessment year under appeal the assessee sold the Development Rights in the land and suffered loss. The Assessing Officer rejected the contentions of the assessee and held the loss as 'Long Term Capital Loss' on two grounds : 7 ITA No. 991/PN/2010, A.Y. 2006-07
i. The assessee is not engaged in the land development business this is the sole transaction entered into by the assessee. ii. The co-owner of the assessee has treated the loss arising from sale of Development Rights as 'Capital Loss'. In first appeal, the Commissioner of Income Tax (Appeals) has reversed the findings of Assessing Officer and held the loss on sale of land Development Rights as business loss. The Revenue in appeal has assailed the findings of Commissioner of Income Tax (Appeals) and the ld. DR has prayed for restoring the order of Assessing Officer on this issue.
6. After perusing the documents on record and appreciating the facts of the case we are of the considered view that the Assessing Officer has erred in holding the loss arising on sale of Development Rights as capital loss.
7. A perusal of the Development Agreement dated 08-04-2002 at pages 1 to 30 of the paper book clearly shows that the intention of the assessee was to develop the land and exploit it for commercial purpose. Clauses 6 and 10 of the agreement clearly spell out that the assessee intended to construct commercial and residential building on the land in question. A further perusal of Clause 7 of the Development Agreement reveal that part of the land for which Development Rights were acquired by the assessee jointly with Mrs. Vasanti Shankar was agricultural land. The owners of the land had agreed to obtain necessary permissions for conversion of land from agricultural to non- agricultural. Thus, the Development Agreement itself shows that the 8 ITA No. 991/PN/2010, A.Y. 2006-07 rights in land are transferred for exploiting the same for commercial purpose.
8. Further, the Revenue has not disputed the fact that the assessee in its books of account right from beginning has shown the land as stock in trade. During the scrutiny assessment proceedings for the assessment year 2005-06 the Assessing Officer accepted that the assessee is engaged in land development business and no query was raised for treating the land as stock in trade. The principle of consistency in treating the land as stock in trade has to be followed. The ld. AR of the assessee has placed on record a copy of the Memorandum and Article of Association of M/s. T.K. Infrastructure Pvt. Ltd., a sister concern of the assessee. A perusal of Memorandum & Articles of Association show that one of the main objects of the company was land development. The proprietor of the assessee firm is one of the promoter Director of the aforesaid company. Thus, the findings of the Assessing Officer that the assessee is not engaged in the land development business are not based of proper appreciation of the facts. The present land transaction may be the first transaction of the assessee firm but the sister concern of the assessee is already engaged in similar business. Therefore, it cannot be said that the assessee was not connected in any way with land development activities.
9. The second ground for making addition by Assessing Officer was that the co-owner of the assessee in its return of income has declared loss as capital loss. As has been stated earlier that a close scrutiny of Development Agreement clearly shows that the assessee had entered into Development Agreement for construction of residential and 9 ITA No. 991/PN/2010, A.Y. 2006-07 commercial building on the land in question. The co-owner of the assessee may have shown the loss arising from sale of Development Rights as capital loss inadvertently or out of ignorance, but it would not bind the assessee to give the same treatment in its books of account, when the facts on record distinctly indicate that the Development Rights were acquired by assessee as business venture. We do not find any infirmity in the findings of Commissioner of Income Tax (Appeals) admitting the claim of the assessee on this issue. Hence, no interference is called for in the impugned order.
10. In the result, the appeal of the Revenue is dismissed being devoid of any merit.
Order pronounced on Tuesday, the 05th day of July, 2016.
Sd/- Sd/-
(Pradip Kumar Kedia) (Vikas Awasthy)
लेखा सद य / ACCOUNTANT MEMBER या यक सद य / JUDICIAL MEMBER
पुणे / Pune; !दनांक / Dated : 05th July, 2016
RK
आदे श क- # त/ल प अ0े षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. आयकर आयु$त (अपील) / The CIT(A)-II, Nashik
4. आयकर आयु$त / The CIT-I, Nashik
5. 'वभागीय त न*ध, आयकर अपील य अ*धकरण, "बी" ब-च, पुणे / DR, ITAT, "B" Bench, Pune.
6. गाड0 फ़ाइल / Guard File.
//स या'पत त // True Copy// आदे शानस ु ार / BY ORDER, नजी स*चव / Private Secretary, आयकर अपील य अ*धकरण, पुणे / ITAT, Pune