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 8, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Dhirajlal Kalyanji Gala , Navi Mumbai vs Assessee on 4 November, 2015

                        आयकर अपील
य अ धकरण,"डी"  यायपीठ, मबुं ई
              IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH, MUMBAI
                            ी बी. आर. बा करन, लेखा सद य यवं
                          ी अमरजीत !संह,  या#यक सद य, के सम$
        BEFORE S/SHRI B.R.BASKARAN, ACCOUNTANT MEMBER

                 AND AMARJIT SINGH, JUDICIAL MEMBER

                       आयकर अपील सं/ I.T.A. No.4970/Mum/2013
                        ( नधा रण वष  / Assessment Year: 2005-06)

  Shri. Dhirajlal Kalyanji Gala          बनाम/     Income Tax Officer 22(3)(1)
  27,Mathadi Bhavan, Plot No.             Vs.      Room No. 306, 3 r d Floor,
  14A, Sec. 19, Vashi, Navi                        Tower No. 6, Vashi Station
  Mumbai - 400703                                  Complex, Vashi, Navi
                                                   Mumbai

                  थायी लेखा सं./जीआइआर सं./PAN/GIR No. : AEGPG2849M
  (अपीलाथ' /Appellant)                      ..     (()यथ' / Respondent)
                  Assessee by:                   Shri. Jitendra Singh
      Department by:                             Shri. Love Kumar

                    सन
                     ु वाई क5 तार
ख / Date of Hearing: 31.08.2015
                घोषणा क5 तार
ख /Date of Pronouncement:        04.11.2015

                                   आदे श / O R D E R

PER AMARJIT SINGH, JM:

The assessee has filed an present appeal against the order dated 01/04/2013 of the learned Commissioner of Income Tax (Appeals)-19, Mumbai [hereinafter referred to as the "learned CIT(A)"] passed in appeal No.CIT(A)- 19/IT.T.443/2012-13 pertaining to the assessment year 2005-06. The assessee has raised the following grounds of appeal:-

"1. The Ld. Commissioner of Income Tax(Appeals)[hereinafter referred to as" Ld. CIT(A)"]erred in passing the order dated 1st April, 2013 confirming the action of the Assessing Officer in determining the total income of the Appellant at 13,09,960/- as against returned income of 1,80,125/-
ITA No.4970/Mum/2013
Assessment Year: 2005-06 without appreciating the facts and circumstance of the case. The Appellant, therefore, prays that the order dated 1st April 2013 passed under section 250 of the Act is without any basis and the same may be quashed.
2. The Ld. CIT(A) erred in confirming the action of the Assessing Officer in making an addition of 11,28,000/- under the head Long Term Capital Gain invoking the provisions of section 50C of the Act without appreciating the facts and circumstance of the case. The Appellant prays that the addition of 11,28,000/- under section 50C of the Act is without any basis and hence, the same may be deleted.
3. The Ld. CIT(A) failed to appreciate that the Appellant had sold the property in the capacity of the Power of Attorney holder only and the sale consideration received by the Appellant was handed over to the Maharashtra Raja Mathadi Transport and General Kamgar Union (Regd.). Therefore, the addition of 11,28,000/- invoking the provisions of section 50C of the Act in the hands of the Appellant is unjustified and the same may be deleted.
4. The Appellant denies any liability to pay interest under section 234B and 234C. Hence, the same is not leviable."

2. The facts of the case are that the assessee was an individual and was deriving income as Commission agent. Assessee filed the return of income on 30.08.2005, declaring the total income of Rs.1,80,125/-. The return was processed u/s. 143(1) of the Income Tax Act, 1961( in short "the Act") on 24.11.2005. However, the assessment was reopened under section 147 of the Act by issue of a notice under section 148 dated 03.07.2008 which was served upon the assessee on 10.07.2008. Subsequently notice u/s. 143(2) of the Act dated 25.11.2009 was issued and served upon the assessee. Notice u/s. 142(1) of the Act was also issued on 25.11.2009. The following reasons were recorded for reopening of the case:-

"The ITO 24(2)(4) Mumbai vide his letter No. IT024(2)4/Misc./2006-07 dt.21.09.2007 has intimated that during the course of assessment proceedings for the assessment year 2005-06 in his assessee's case i.e. Shri Timin N. Desai, it is noticed that my assessee Shri Dhiraj Kalyanji Gala has sold gala to Shri Timir N. Desai for Rs.8,00,000/- and the said gala is at 34, Mathade Bhavan, Plot No.14A, Sec.19, Vashi, Navi Mumbai. On perusal of stamp duty paid by the purcheser on the said property, it is noticed that the stamp duty office adopted the value of the said property at Rs.11,28,.000/- instead of the value declared of Rs.8,00,000/- in the agreement.
On perusal of the return of income of the assessee for the A. Y.2005-03, it is noticed that the assessee has not declared any long term capital gain on sale of the above said gala. I have, therefore, reason to believe that the income chargeable to tax has escaped assessment for the assessment year 2005-06. Issue notice u/s.148."
2 ITA No.4970/Mum/2013

Assessment Year: 2005-06 Thereafter, an opportunity of being heard was given to the Assessee and it was noticed that the assessee has sold a Gala at 34, Mathade Bhavan, Plot No.14A, Sec.19, Vashi, Navi Mumbai and received an amount of Rs. 8 lakhs. However, on verification of the sale agreement, it was seen that the value adopted by the stamp duty authorities is more than the sale value i.e. at Rs.11,28,000/- and notice was given for the assessment of the assessee in view of the provision of section 50C of the Act. However, the assessee has not declared any capital gain in his return of income. After the receipt of the notice, the assessee replied that he was only an Attorney holder of Maharashtra Rajya Mathadi Transport and General Kamgar Union(Regd.) and according to him, this Gala was sold on behalf of the Mathadi Union and he has filed a copy of the power of Attorney. Thereafter, on the basis of the agreement wherein the capacity of the assessee was as "Vendor/Seller" the sale of the Gala was assessed to the tune of Rs.11,28,000/- and accordingly, the long term capital gain of the assessee was assessed towards his taxable income. Thereafter, the assessee filed the appeal before the CIT(A), Mumbai and the Ld CIT has also arrived at this conclusion that the assessee could not furnish any evidence to prove that the entire consideration was passed to the Kamgar Union. The assessee has also failed to substantiate that he was not interested in the ownership of the property. The Ld. CIT(A) interpreted the section 50(C) of the Act and also has relied upon some case laws quoted in his order and dismissed the appeal of the assessee. Feeling aggrieved the assessee is before the Tribunal.

3. We have heard the representatives of the parties and have gone through the materials filed. The assertion of the assessee is that he is not the owner of the property in question and in support of his contention he placed reliance upon Irrevocable Power of Attorney dated 12.10.2003, registered in his favour with regard to the property in question. In brief the assessee has contended that he is not the owner of the property nor sold by him. Therefore, long term capital gain which has been shown in the order of the Ld. CIT(A) is not pertaining to him and the same is not required to be considered as taxable income. On perusal of both the orders, it came into the notice that the Assessing Officer as well as the 3 ITA No.4970/Mum/2013 Assessment Year: 2005-06 Ld. CIT(A) only considered the agreement which was registered in favour of the assessee by Maharashtra Rajya Mathadi Transport and General Kamgar Union(Regd.). Document of title was not considered nor seen and discussed. Anyhow, the paper book filed by the assessee contained power of attorney dated 12.10.2003 which states that the assessee was not the owner of the property. The sale consideration of the sale deed has been added with the income of the Assessee as long term capital gain. Certainly when the ownership was not with the Assessee then the sale consideration of the said property is not liable to be considered as income of the assessee as long term capital gain. We are, therefore, of the view that the matter on the above said point is liable to be considered afresh. Therefore, the Ld. CIT(A)'s order dated 01/04/2013 under question is hereby ordered to be set aside and the appeal is restored back to the Assessing Officer to consider afresh above said points regarding the title of the property as well as power of attorney and to decide the matter afresh.

4. In the result, the present appeal of the assessee is hereby allowed for the statistical purposes.

Order pronounced in the open court at the time of hearing on 4th November, 2015 Sd/- Sd/-

             (B.R.BASKARAN)                              (AMARJIT SINGH)
      लेखा सद य / ACCOUNTANT MEMBER                या#यक सद य/JUDICIAL MEMBER


मुंबई Mumbai; :दनांक Dated : 4th November, 2015

MP




                                                                                    4
                                                                           ITA No.4970/Mum/2013
                                                                         Assessment Year: 2005-06




आदे श क    त ल प अ े षत/Copy of the Order forwarded to :

1.   अपीलाथ' / The Appellant

2.   ()यथ' / The Respondent.

3.   आयकर आय;
            ु त(अपील) / The CIT(A)-

4.   आयकर आय;
            ु त / CIT

5.   <वभागीय (#त#न ध, आयकर अपील
य अ धकरण, मुंबई / DR, ITAT, Mumbai

6.   गाड? फाईल / Guard file.

                                                                            आदे शानस
                                                                                   ु ार/ BY ORDER,

                स)या<पत (#त //True Copy//

                                                      उप/सहायक पंजीकार       (Dy./Asstt. Registrar)

                                                    आयकर अपील#य अ$धकरण, मुंबई / ITAT, Mumbai




                                                                                                  5