Income Tax Appellate Tribunal - Pune
Anil Murlidhar Deshmukh,, Nashik vs Income-Tax Officer,, on 30 June, 2017
आयकर अपील य अ धकरण] पण
ु े यायपीठ "ए" पण
ु े म
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCH "A", PUNE
BEFORE MS. SUSHMA CHOWLA, JM AND
SHRI ANIL CHATURVEDI, AM
आयकर अपील सं
. / ITA No.361/PUN/2016
नधा रण वष / Assessment Year : 2010-11
.......... अपीलाथ /
Shri Anil Murlidhar Deshmukh,
Plot No.80A, Behind Essar Petrol Pump, Appellant
Mahatma Nagar,
Nashik - 422007.
PAN - ADWPD4520B.
बनाम v/s
Income Tax Officer, .......... यथ /
Ward - 3(2), Nashik.
Respondent
अपीलाथ क ओर से / Appellant by : Shri Sanket Joshi.
यथ क ओर से / Respondent by : Shri Anil Kumar Chaware.
सन
ु वाई क तार ख / घोषणा क तार ख /
Date of Hearing : 25.05.2017 Date of Pronouncement: 30.06.2017
आदे श / ORDER
PER ANIL CHATURVEDI, AM :
This appeal filed by the assessee is emanating out of the order of Commissioner of Income Tax (A)-1, Nashik, dt.01.12.2015 for the assessment year 2010-11.
2. The relevant facts as culled out from the material on record are as under :-
2
2.1 Assessee is an individual stated to be having income from salary. Assessee electronically filed his return of income for A.Y. 2010-11 on 26.11.2010 declaring total income of Rs.4,13,720/-
which was initially processed u/s 143(1) of the Act. Subsequently, the case was re-opened by issuing notice u/s 148 of the Act and notice was served on the assessee on 20.02.2013. Thereafter the assessment was framed u/s 143(3) r.w.s. 147 of the Act vide order dt.26.03.2014 and the total income was determined at Rs.34,84,770/-. Aggrieved by the order of AO, assessee carried the matter before Ld. CIT(A), who vide order dt.01.12.2015 granted partial relief to the assessee. Aggrieved by the order of Ld. CIT(A) assessee is now in appeal before us and has raised the following grounds :
"1. The learned CIT(A) erred in confirming the addition of Rs. 25,22,549/- made by the A.O by disallowing exemption u/s 54F claimed in respect of long term capital gains arising on sale of plot.
2. The learned CIT(A) erred in denying the benefit u/s 54F on the ground that the plot purchased by the assessee for construction of residential house out of sale proceeds of the original asset was sold within a period of three years without undertaking any construction thereon.
3. The learned CIT(A) ought to have appreciated that the assessee had to sell the said plot due to mitigating factors on account of impending litigation and the entire consideration on sale of original asset was invested in construction of residential house on another plot within three years from transfer of original asset and therefore, the exemption u/s 54F should have been allowed to the assessee.
4. The learned CIT(A) failed to appreciate that section 54F is a beneficial provision granting incentive for promoting housing sector and hence, the same should have been interpreted liberally so as to promote the object for which it was introduced and therefore, the said exemption should not have been denied when the entire consideration on sale of original asset was invested by the assessee in construction of residential house on another plot within the stipulated time limit of three years."3
3. Before us, at the outset, Ld.A.R. submitted that though the assessee has raised various grounds but the sole controversy is with respect to denial of claim of deduction u/s 54F of the Act.
4. AO noticed that a jointly held residential plot at Nashik was sold on 15.12.1990 for Rs.1,80,00,000/- in which assessee's share was Rs.40,00,000/-. Assessee had claimed deduction of Rs.25,22,549/- u/s 54F of the Act. The assessee was asked to substantiate its claim. Assessee submitted copy of purchase deed dt.03.06.2010 in respect of plot No.16 of S.No.726/1B Yeolekar Mala, Nashik in support of exemption u/s 54F of the Act which was purchased for Rs.32,63,930/-. AO gathered information from Talati, Nashik wherein he was informed that the aforesaid plot was sold by the assessee on 23.07.2012 and assessee had not constructed any house on the said plot. AO was therefore of the view that the claim of deduction u/s 54F was inadmissible. According to AO, for claiming deduction u/s 54F the condition was the purchase of house within one year or prior or after two years or within 3 years after transfer of Long Term Capital Gains other than the residential house. According to AO, the conditions of Sec.54F was not fulfilled by the assessee. AO also noticed that assessee had claimed expenses on account of improvement cost at Rs.4,00,000/- for construction of compound wall. AO noticed that there was no mention of the compound wall in the sale deed and that assessee had also not furnished any evidence to prove that the compound wall was constructed on the plot. He therefore held that 4 the assessee has wrongly claimed the indexed cost of improvement on account of construction of compound wall expenses. He accordingly disallowed the cost of improvement. He also disallowed the claim of deduction u/s 54F of the Act. Aggrieved by the order of AO, assessee carried the matter before Ld. CIT(A) who upheld the order of AO with respect to denial of claim on deduction u/s 54F by holding as under :
"5.2 I have considered the facts of the case, submission of the appellant the remand report and rejoinder to the remand report. A bare reading of section 54F clearly shows that the assessee is entitled for exemption in case he/she purchase/ constructs a residential house within a period of two/three years after the sale of the capital asset provided that the new residential house property purchased or constructed is not transferred within a period of three years from the date of acquisition. If the new property is sold within a period of three years from the date of acquisition, then for the purpose of computing the capital gain on this transfer, the cost of acquisition of this house property shall be reduced by the amount of capital gain exempt under section 54 earlier. The capital gain arising from this transfer will always be short term capital gain. 5.3 In the instant case the assessee sold the jointly held plot on 12/11/2009 for Rs.1,80,00,000/-. The assessee's share on the same was Rs. 40,00,000/- The assessee invested the sale proceeds on transfer of capital asset and purchased the plot on 03.06.2010 for consideration of Rs.32.63 lacs and claimed 54F exemption on the same. The AO gathered information that the said plot was sold on 23/11/2012 without constructing any residential house for Rs.42 lacs. Hence the AO denied the deduction claimed under section 54F as no residential house was constructed and the plot was also sold within 3 years.
5.4 The Ld. AR of the assessee stated that the sale proceed of Rs.42 lacs from the plot purchased for Rs. 32.63 lacs was invested in another plot of land which was purchased for Rs. 60.61 lacs. The construction of residential bunglow was completed on 31.12.2013 and substantial portion was completed before three years of sale of original plot. Hence 54F deduction should be allowed. The facts on record demonstrates that the proceeds from capital asset was invested in plot which was subsequently sold without building house. Therefore, the AO has rightly denied the deduction under section 54F on the same.
5.5 The subsequent sale of this plot cannot be termed as transfer of capital asset as this plot was held for less than three years. Therefore, no deduction under section 54F is applicable on reinvestment in another plot and subsequent construction of house 5 on the same. The profit arising on the sale of this plot is to be taxed as short term capital gain. The assessing Officer is directed to take necessary action to bring the same to tax if not already done. The argument to the Ld. AR that construction of residential house cannot be done on first plot due to mitigating circumstances like litigation; non-vastu compliant etc cannot come to its rescue as there is no clause in the act under which it can be considered. Hence stands rejected."
With respect to the improvement cost, the issue was decided in favour of the assessee by holding as under :-
"4.4 I have considered the facts of the case, submission of the appellant the remand report and rejoinder to the remand report. The AO has not allowed the cost of improvement claimed by the appellant as no tangible evidence was produced before him to depict the construction of boundary wall on the plot that is sold. Even the sale deed of the plot does not mention the compound wall. At the time of remand proceedings to the AO has reiterated on the original findings of the AO. In rejoinder to the remand report the appellant has not made any submission on the findings of the AO. The appellant has stated that in the property description inadvertently it remained to be mentioned that the property was surrounded by compound wall. However the contractor examined by AO on oath who constructed the wall has accepted the construction of compound wall. He has also stated that the payment received is offered for taxation by him. The Assessing Officer has not given any adverse findings on the statement of contractor nor on bills either at the time of assessment proceedings not at the time of remand proceedings. It is settled law that the same amount cannot be taxed twice. Thus, if the contractor has offered the receipt from appellant for taxation the appellant cannot be taxed on the same. The AO is free to inform assessing officer of Shri Raju Dengale , the contractor, to tax the same if it has not been offered for taxation by him. Meanwhile the appellant cannot be denied the benefit of expenditure incurred on construction of compound wall only because it was not mentioned in property description. There is third party evidence available to prove that the compound wall was constructed on the property before its sale. There is no adverse finding on record to contradict the statement of contractor. Therefore in my considered view the assessee is to be allowed cost of improvement as claimed of Rs. 5,48,000/- and capital gain to be computed accordingly."
Aggrieved by the order of Ld. CIT(A) assessee is now in appeal before us.
5. Before us, Ld.A.R. reiterated the submissions made before AO and Ld. CIT(A) and further submitted that assessee had sold a plot at Nashik on 15.12.2009 for Rs.40,00,000/-. Assessee purchased a plot at Yeolekar Mala, Nashik for construction of 6 residential house vide Purchase Deed dt.03.06.2010 and had claimed exemption u/s 54F in respect of the said investment against the Long Term Capital Gains arising on the sale of original asset. He submitted that the said plot was under litigation due to which it was not possible to undertake construction on the said plot. Hence, the assessee has to sell the plot for Rs.42,00,000/- vide sale deed dt.23.11.2012 and the sale consideration received was immediately invested for purchase of plot of land for construction of house at Mahatma Nagar, Nashik vide purchase deed dt.13.12.2011 for Rs.60.61 lakhs. He further submitted that assessee had started construction of house in the said plot vide commencement certificate dt.16.06.2012. The application for completion of certificate was made on 24.10.2013 and the completion certificate was received on 31.12.2013. He further submitted that assessee had also received certificates from architect to prove that the entire RCC works were completed prior to 14.12.2012 i.e., 3 years from the date of transfer of original asset. He further submitted that the new plot at Nashik was purchased for Rs.60.61 lakhs and the assessee had completed substantial construction work prior to 14.12.2012 by incurring construction cost of Rs.3.28 lakhs and thus the entire sale consideration of Rs.40,00,000/- received on sale of land has been invested in construction of house within three years and therefore the exemption u/s 54F is allowable and for this proposition, he placed reliance on the decision of CIT Vs. Sambandham Udaykumar [72 DTR 232 (Kar)], CIT Vs. Mrs. Hilla J.B. Wadia [216 ITR 376 (Bom)] and other decisions. He further submitted that the 7 entire consideration on sale of original asset was invested in construction of residential house prior to 31.03.2012 which was the last date for furnishing return u/s 139(4) of the Act for A.Y. 2010-11 and therefore the assessee was not required to deposit any amount in Long Term Capital Gain Scheme of Nationalised Bank and submitted that deduction under Sec.54 F is allowable if the constructions are made within the extended due date prescribed u/s 139(4) for filing the return of income and in support of the proposition, he relied on decision in case of CIT Vs. Rajesh Kumar [286 ITR 274 (Gau)], Pune Tribunal decision in the case of DCIT Vs. Ashok Bhutada in ITA No.966/PN/2011 and other decisions. He further submitted that Sec.54F is a beneficial provision and therefore it has to be construed liberally and for this proposition, he placed reliance on the decision of Hon'ble Karnataka High Court in the case of CIT Vs. B.S. Shanta Kumari in ITA No.165/2014 dt.13.07.2015. He also placed on record the copy of the aforesaid decision. He therefore submitted that the assessee had fulfilled all the conditions laid down u/s 54F and therefore the assessee is eligible for deduction. Ld.D.R. on the other hand supported the order of AO.
6. We have heard the rival submissions and perused the material on record. The issue in the present case is with respect to denial of claim of deduction u/s 54F of the Act. It is an undisputed fact that the original asset was sold by the assessee on 15.12.2009 and the assessee's share of total consideration was Rs.40,00,000/-. On 03.06.2010 assessee purchased a plot at 8 Yeolekar Mala, Nashik for Rs.32,63,930/- for construction of residential house was under litigation and the assessee could not construct any house therein. Assessee had purchased a new plot at Mahtma Nagar, Nashik on 30.10.2011 for Rs.57,00,000/- for construction of residential bunglow. The plot at Yeolekar Mala, Nashik was sold for consideration of Rs.42,00,000/- and the consideration was received in advance in September and November 2011 and the same was invested for purchase of plot at Mahtma Nagar, Nashik. The entire consideration on sale of original asset was invested in purchase of plot at Mahtma Nagar prior to the due date u/s 139(4) dt.31.03.2012. It can be thus seen that the total sale consideration of Rs.40,00,000/- assessee had invested in purchase of plot at M.G. Nagar and had invested Rs.28.25 lacs on 14.12.2012 for construction of a house and the amount invested for construction of house within three years is 85,25,000/-. The aforesaid facts with respect to dates and amounts had not been controverted by the Revenue.
7. We find that the Hon'ble Karnataka High Court in the case of CIT Vs. B.S. Shantakumari (supra) at Para 8 has noted as under :
"8. Section 54F of the Act is a beneficial provision which promotes for construction of residential house. Such provision has to be construed liberally for achieving the purpose for which it is incorporated in the statute. The intention of the legislature, as could be discerned from the reading of the provision, would clearly indicate that it was to encourage investments in the acquisition of a residential plot and completion of construction of a residential house in the plot so acquired. A bare perusal of said provision does not even remotely suggest that it intends to convey that such construction should be completed in all respects in three (3) years and/or make it habitable. The essence of said provision is to ensure that assessee who received capital gains would invest same by constructing a residential house and once it is established that consideration so received on transfer of his Long Term capital asset 9 has invested in constructing a residential house, it would satisfy the ingredients of Section 54F. If the assessee is able to establish that he had invested the entire net consideration within the stipulated period, it would meet the requirement of Section 54F and as such, assessee would be entitled to get the benefit of Section 54F of the Act. Though such construction of building may not be complete in all respect "that by itself would not disentitle the assessee to the benefit flowing from Section 54F". In fact, appellate Commissioner has not only taken note of the judgment of the co- ordinate bench of this Court in Sambandam's case referred to supra, but had also taken note of the judgment of High Court of Madras in the case of CIT Vs Sardarmal Kothari reported in (2008) 302 ITR 286, which was on similar facts as obtained in Sambandam Udaykumar's case and as such in the instant case, Appellate Commissioner allowed assessee's appeal noting that the appeal filed by the revenue against the order of High Court of Madras before Apex Court in CC No.3953-3954/2009 had been dismissed on 06.04.2009."
Provisions of Sec.54F of the Act are beneficial provisions as noted by Hon'ble Karnataka High Court. With respect to the proposition that the unutilized portion of sale proceeds of the original asset can be utilized upto the time limit and reported to be filed u/s 139(4) of the Act. We find that the Co-ordinate Bench of the Tribunal in the case of DCIT Vs. Ashok D. Bhutada (supra) at Para 7 has noted as under :
"7. In the present case, the assessee entered into purchase agreement of the flat with the builder on 30-12-2009 and availed the loan from the HDFC Bank to the extent of Rs.50,00,000/- and bank paid Rs.47,00,000/- directly to the builder in the month of March, 2010 on 31-03-2010. The assessee has made the total payment to the builder to the extent of Rs. 55,91,740/-, therefore, the issue before the Ld.CIT(A) was whether the assessee has fulfilled the condition of the time limit. Admittedly, the assessee made the payment beyond the period of 2 years from the date of sale of original asset i.e. 25-11-2007 but within 3 years he has made the investment by availing the loan from the HDFC Bank to the extent of Rs. 47,00,000/-. We find that the assessee's case is identical to that of Mukesh G. Desai (HUF) Vs. ITO, (2009) 18 DTR 71 (Mum). Another aspect to be considered here is in respect of one of the conditions that unutilized portion of the sale proceeds of original asset is to be deposited in the notified scheme up to the time limit for filing of the return of income u/s.139 of the Act. The assessee contended that the time limit up to which the return can be filed u/s.139(4) is to be considered as it is no where mentioned that in the said scheme that amount is to be deposited within the time limit prescribed in Sub-sec.(1) of Section 139. The Ld. CIT(A) accepted the said plea of the assessee and held that the assessee has fulfilled the condition as in the case of the assessee's time limit 10 for filing the belated return u/s.139(4) was up to 31-03-2010 and before that period the assessee has invested amount of Rs.55,91,740/- for acquiring the flat and hence, there is no need to deposit the amount in any notified scheme as to that extent sale proceeds of the original asset are utilized. We find that the said contention of the assessee is well supported by the following decisions:
a. CIT Vs. Rajesh Kumar Jalan [286ITR 274 (Gau)] b. Fathima Bai Vs. ITO [32 DTR 243(Kar)] c. CIT Vs. Ms. Jagriti Aggarwal [339 ITR 610 (P&H)] d. ITO Vs. Sapna Dimri [50 SOT 96 (Del)] e. Kishore H. Galaiya [137 ITD 229 (Mumbai)] f. P. thirumoorthy Vs. ITO [7 ITR 10 ( Chennai)] g. Nipun Mehrotra Vs. ACIT [110 ITD 520 (Bang)] In our opinion, the Ld. CIT(A) is rightly applied the law to the facts of the assessee's case and no interference is called for is in order. Accordingly, the same is confirmed."
8. We further find that in the case of CIT Vs. Jagriti Aggarwal [339] ITR 610 (P&H) the issue has been decided in favour of the assessee. The head note of the decision is as follows:
"Capital gains - Exemption under s.54 - Time-limit for making deposit under the scheme vis-à-vis purchase of new house property
- As per sub-s (2) of s.54, the amount of capital gains is required to be deposited by the assessee before furnishing the return not later than the due date under s.139(1) in a specified account only if such amount is not appropriated by the assessee towards the purchase or construction of new asset before the date of furnishing the return under s.139-Sub-s.(4) of s. 139 is in fact, a proviso to sub-s. (1) and provides for extension of period of due date for filing the return in certain circumstances - Such provision is not an independent provision but relates to the time contemplated under sub-s. (1) of s.139-Due date for furnishing the return of income as per s.139(1) is subject to the extended period provided under sub-s. (4) of s.139 - In the instant case, assessee with her father-in-law on 2nd June, 2007, and filed her return on 28th March, 2007, i.e., before the extended due date of filing of return under s.139(4) for the relevant asst. yr. 2006-07 - Therefore, assessee is entitled to exemption under s.54."
Considering the aforesaid facts and in view of the decisions cited herein above and more so where the provisions of Sec.54F are held to be beneficial provisions and therefore to be interpreted liberally, we are of the view that the assessee is eligible for deduction 11 u/s 54F of the Act and therefore hold that assessee is eligible for deduction u/s 54F. Thus, the grounds of the assessee are allowed.
9. In the result, the appeal of the assessee is allowed.
Order pronounced on 30th day of June, 2017.
Sd/- Sd/-
(SUSHMA CHOWLA) (ANIL CHATURVEDI)
या यक सद!य / JUDICIAL MEMBER लेखा सद!य / ACCOUNTANT MEMBER
पुणे Pune; दनांक Dated : 30th June, 2017.
Yamini
आदे श क# $ त&ल'प अ(े'षत/Copy of the Order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. CIT(A)-I, Nashik.
4. Prl.CIT-1, Nashik.
5. #वभागीय &त&न'ध, आयकर अपील य अ'धकरण, "ए" / DR, ITAT, "A" Pune;
6. गाड, फाईल / Guard file.
आदे शानस ु ार/ BY ORDER,स // या////// True Cop // /// True // //Copy // True Copy // सहायक रिज12ार/ Assistant Registrar, आयकर अपील य अ'धकरण ,पुणे / ITAT, Pune.