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 12, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Satyavati Arvind Kotian, Mumbai vs Income Tax Officer-26(2)(2), Mumbai on 22 January, 2018

IN THE INCOME TAX APPELLATE TRIBUNAL "SMC", BENCH MUMBAI BEFORE SHRI R.C.SHARMA, AM ITA No.5036/Mum/2017 (Assessment Year :2011-12) Ms. Satyavati Arvind Kotian Vs. ITO - 26(2)(2) B-503, Matoshree Towers, Mumbai P.T.Marg, Shivaji Park Mahim, Mumbai - 400 016 PAN/GIR No. AAVPA0525F Appellant) .. Respondent) Assessee by Shri A.P. Sinha Revenue by Ms. N. Hemalatha Date of Hearing 11/01/2018 Date of Pronouncement 22/01/2018 आदे श / O R D E R PER R.C.SHARMA (A.M):

This is an appeal filed by the assessee against the order of CIT(A)-
46, Mumbai dated 20/01/2017 for A.Y.2011-12 in the matter of order passed u/s.143(3) of the IT Act wherein following grounds have been taken by the assessee:-
1-The Ld. C.I.T., (Appeals), Mumbai erred while not allowing the benefit of Rs. 22,65,274.00 which too was paid by the appellant.
l-(a)The Ld. C.I.T., (Appeals), Mumbai erred while not appreciating the bonafides of the appellant while disallowing the claim of Rs.22,65,274.00.
2-The appellant craves leave to add, alter, amend and / or rescind any ground of appeal during the course of hearing.
2 ITA No.5036/Mum/2017
Ms. Satyavati Arvind Kotian

2. Rival contentions have been heard and record perused. Facts in brief are that the assessee is an individual and had filed return of income on 25/03/2012 showing total income of Rs.8,57,020/-. The assessment was completed u/s. 143(3) determining the total income at Rs.41,35,975/- after making the additions of .long term capital gains of Rs.32,52,854/- .

3. The Assessing Officer stated that assessee had computed capital gains at Rs.32,52,854/- and the same was claimed as exemption u/s.54 of the Act. During the assessment proceedings, the Authorised Representative submitted that the assessee had invested in under construction house property at Matoshree Towers, Shivaji Park, Mumbai. However, on verification, the Assessing Officer noted that the assessee had booked a flat at Matoshree Towers and paid Rs.14 lacs but agreement for sale has not been executed. The Assessing Officer held that since the assessee paid Rs.14 lacs, and no agreement for sale has been executed, the right / title / interest over the property lie with the builder. Therefore, the assessee was not allowed deduction u/s 54 of Rs.32,52,854/- and the same was added to the total income of the assessee.

4. By the impugned order, CIT(A) confirmed the action of the AO against which assessee is in further appeal before me.

5. I have considered rival contentions and carefully gone through the orders of the authorities below. From the record, I found that the assessee enjoyed income from .capital gain. The assessee sold a house property No. A/506, Juhu Irla Parimal,C.H.S. Andheri, Mumbai for a consideration 3 ITA No.5036/Mum/2017 Ms. Satyavati Arvind Kotian of Rs.51,00,000.00. The said property was purchased for a consideration of Rs.14,00,000.00 vide agreement dated 18.2.2000. In the return of income the assessee had disclosed Rs.32,52,854.00 as capital gain and the same has been claimed as exempt. The assessee had invested Rs.14,00,000.00 in under construction house property at Matoshree Towers, Shivaji Park, Mumbai. As no agreement to sale was executed the Assessing Officer disallowed the entire claim of Rs.32,52,854.00 and assessed the income at Rs.41,35,980.00 which includes Rs.8,11,333.00 [salary] which was disclosed.

6. I also found that till the date of filing the return of income the assessee had paid the builder an amount of Rs.11,43,435.00. The municipal authorities stopped the construction activity of the builder in which the assessee had intended to take the flat. The balance was kept in fact by the assessee in his bank account ready. When the builder informed the assessee after a gap of 42 months that he has got all the clearances / permission from the competent authority, he immediately made the payment of Rs.22,65,274.00 from 17/02/2015 to 03/10/2016. As the circumstances were beyond his control he did not make the payment within the time allowed u/s.54, but the fund kept deposited in the bank amounting to Rs.22,65,274.00. He did not have any malafide intention.

7. Learned AR relied on the decision of the Co-ordinate Bench in case of Shri Satosh P. Malhotra in ITA No.6877/Mum/2014 order dated 29/11/2017 wherein the Tribunal held as under:- 4 ITA No.5036/Mum/2017

Ms. Satyavati Arvind Kotian
7. We have considered rival contentions and carefully gone through the orders of the authorities below and found from record that during the year the assessee derived long term capital gain of Rs.13,52,276/- on sale of flat. He invested Rs.30,40,000/- in purchase of a new flat within the prescribed time limit i.e. within two years from the date of sale of original assets and claimed exemption u/s.54 of the Income-tax Act, 1961. The Assessing Officer did not allow the exemption because prior to investment in flat, the assessee deposited sale proceeds of original assets in FDR account and not in capital gain account scheme as envisaged u/s.54. On plain reading of Sec.54, the following salient emerges :
(a) The section is applicable to individual or HUF only.
(b) The capital gain should arise from transfer of a long-term capital asset.
(c) Such long term capital asset (referred to as 'original asset') should be a residential house and the income from such house should be assessable under the head 'Income from House Property'.
(d) If the assessee has either purchased a residential house one year before the date of transfer of original asset or two years after the date of transfer of original asset or constructed a residential house within a period of 3 years from the date of transfer of original assets, the long term capital gain resultant from transfer of original asset shall be dealt with as follows:
(1) If the long term capital gain from transfer of original asset is more than the investment in new residential house, the difference between long term capital gain and investment in new residential house shall be taxable u/s.45.
(2) If the long term capital gain from transfer of original asset is less than investment in new residential house, the long term capital gain shall be NIL.
(e) However, if the assessee has sold the new house within 3 years from date of its construction or purchase, in the first situation described in (1) above, the cost of new asset shall be taken as NIL for computing capital gain on transfer of new asset and in the second situation described in (2) above, the cost of new asset shall be reduced by the amount of capital gain on transfer of original asset.
(f) If the capital gain on transfer of original asset is not appropriated towards purchase or construction of new asset before the due date of furnishing Return of Income u/s.139, the same shall be deposited with a scheduled bank or institution in 'Capital gain Account Scheme' before the due date of furnishing of Return of Income. For the purpose of this section, the investment made by the assessee in new 5 ITA No.5036/Mum/2017 Ms. Satyavati Arvind Kotian house and investment made in the capital gain account scheme shall be deemed to be cost of new asset.

8. Sec.54 is an incentive provision which has been brought to statute book to encourage the assessees to invest in house for their own residence as well as their parents' residence. The purpose of the section is to encourage investment in new residential house within specified period and not to encourage investment under 'Capital Gain Account Scheme, 1988'. As the purchase or construction of residential house is a difficult and time consuming decision, it may not be possible for the assessees to invest in new residential house before the due date of filing of Return of Income. Therefore, sub-section (2) was enacted to ensure that the proceeds of sale of original assets are available to the assessee in the intervening period for investment in residential house and are not frittered away. However, where the assessee invested the sale proceeds in FDR instead of the Capital Gain Account Scheme, 1988 and acquired the house within specified period by investing the sale proceeds, he has satisfied the spirit of Sec.54(1) and therefore, he should not be denied the benefit for technical violation as provided u/s.54(2) of the Act.

9. From the record, we found that the assessee sold his flat on 2nd April, 2008 for a consideration of Rs.30,40,000/-, The entire sale proceed was invested in term deposit on 07.04.2008 because he was under bonafide belief that it would meet the requirements of Sec.54 i.e. investment of sale proceeds in a bank account and its investment in a house within two years from the date of transfer of original asset. The Return of Income was filed on 22.07.2009 (Due date in terms of Sec. 139(1) and 139(4) was 31.07.2009 and 31.03.2011 respectively). He acquired a new flat on 21.11.2009 out of proceeds of term deposit and such acquisition was within two years from the date of sale of original capital asset. In other words, he satisfied the primary requirement of Sec.54(1) of the Income-tax Act, 1961. Although the failure of the assessee to deposit the sale proceeds in a Capital Gains Account Scheme, 1988 for intervening period was undoubtedly a technical default, he should not be penalized for the same because he satisfied the real intent as well as essence of the provisions by depositing the sale proceeds in FDR since beginning, not using it for any other purpose and investing the sale proceeds in acquisition of a new house within statutory period of 2 years.

10. As per our considered view Sec.54 is an incentive provisions and it should be interpreted and applied liberally as held by the honourable Supreme Court in the case of Bajaj Tempo Ltd. Vs. C.I.T. (196 ITR

188). The honourable Supreme Court also held in the case of C.I.T. Vs. Gwalior Rayon Silk Manufacturing Co. Ltd. (196 ITR 149) that the expression used in the taxing statutes would primarily be understood in 6 ITA No.5036/Mum/2017 Ms. Satyavati Arvind Kotian the sense in which it is harmonious with the object of the statute to effectuate the legislative intention.

11. Furthermore Hon'ble Supreme Court in case of Sanjeev Lal 365 ITR 389 observed as under:-

"Income-tax on the long-term Capital gain. The intention of the Legislature or the purpose with which the said provision has been incorporated in the Act is also very clear that the assessee should be given some relief. Though it has been very often said that common sense is a stranger and an incompatible partner to the Income-tax Act and it is also said that equity and tax are strangers to each other, still this court has often observed that purposive interpretation should be given to the provisions of the Act. In the case of Oxford University Press v. CIT [2001] 3 SCC 3591 this court has observed that a purposive interpretation of the provisions of the Act should be given while considering a claim for exemption from tax. It has also been said that harmonious construction of the provisions which subserve the object and purpose should also be made while construing any of the provisions of the Act and more particularly when one is concerned with exemption from payment of tax. Considering the aforestated observations and the principles with regard to the interpretation of statute pertaining to the tax laws, one can very well interpret the provisions of section 54 read with section 2(47) of the Act i.e., the definition of "transfer", which would enable the appellants to get the benefit under section 54 of the Act."

12. Respectfully following the proposition of law laid down by Hon'ble High Court and Supreme Court as stated above, we do not find any merit in the action of AO for declining assessee's claim of exemption u/s.54 of the IT Act.

8. It is clear from the above decision that amount invested in property as well as kept in bank account even though not in the capital gain tax account should be allowed as exemption deduction u/s.54F. Merely not keeping the amount in capital gain tax and keeping the same in the bank account and utilizing the same within the statuary period will not disentitle the assessee for claim of deduction u/s.54F. In the instant case before me, I found that assessee has already paid Rs.11.43 lakhs for booking of 7 ITA No.5036/Mum/2017 Ms. Satyavati Arvind Kotian the flat and the remaining payment was made when the builder has got clearance from the competent authority. Accordingly there is no reason to disallow Rs.11.43 lakhs paid by assessee towards booking of flat. Accordingly, AO is directed to allow the same as exempt u/s.54F. We direct accordingly.

9. In the result, appeal of the assessee is allowed in part in terms indicated hereinabove.

Order pronounced in the open court on this 22/01/2018 Sd/-

                                                       (R.C.SHARMA)
                                                       ACCOUNTANT MEMBER


Mumbai;         Dated                22/01/2018
Karuna Sr.PS



Copy of the Order forwarded to :
1. The Appellant
2. The Respondent.
3.   The CIT(A), Mumbai.
4.   CIT
     DR, ITAT, Mumbai
5.                                                                 BY ORDER,
6.   Guard file.
                        सत्यापित प्रतत //True Copy//
                                                                  (Asstt. Registrar)
                                                                     ITAT, Mumbai