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 10, Cited by 0]

Income Tax Appellate Tribunal - Pune

Income-Tax Officer,, vs M/S. Kundan Real Estate,, Pune on 22 March, 2017

             आयकर अपील य अ धकरण] पण
                                  ु े  यायपीठ "ए" पण
                                                   ु े म 
          IN THE INCOME TAX APPELLATE TRIBUNAL
                   PUNE BENCH "A", PUNE

                  स 
                   ु ी सष
                        ु मा चावला,  या यक सद य एवं
                   ी अ नल चतव
                            ु द
                              " , लेखा सद य के सम%
              BEFORE MS. SUSHMA CHOWLA, JM AND
                  SHRI ANIL CHATURVEDI, AM

              आयकर अपील सं. / ITA No.2292/PUN/2014
               नधा'रण वष' / Assessment Year : 2010-11

 The Income Tax Officer,                                .......... अपीलाथ  /
 Ward 8(2), Pune,
                                                             Appellant
 Pratyakshakar Bhavan,
 Dr. Ambedkar Marg,
 Near Akurdi Railway Station,
 Pradhikaran, Pune - 411044.
                                 बनाम v/s
 M/s. Kundan Real Estate,
 206, Chadha Mansion,
 Pimpiri, Pune.                                          .......... यथ  /
                                                          Respondent
 PAN : AAGFK5996F


       अपीलाथ  क  ओर से / Appellant by : Shri Rishi V. Lodha
         यथ  क  ओर से / Respondent by : Shri Suhas Kulkarni


सन
 ु वाई क  तार ख /                   घोषणा क  तार ख /
Date of Hearing : 09.03.2017        Date of Pronouncement: 22.03.2017
                              आदे श / ORDER

 PER ANIL CHATURVEDI, AM :

This appeal filed by the Revenue is emanating out of the order of Commissioner of Income Tax (A) - V, Pune dt.15.09.2014 for the assessment year 2010-11.

2. The relevant facts as culled out from the material on record are as under :-

2.1 Assessee is a partnership firm stated to be engaged in the business as Builder and Developer. Assessee filed its return of income for A.Y. 2010-11 on 06.10.2010 declaring total income of 2 ITA No.2292/PUN/2014 AY.No.2010-11 Rs.1,86,880/-. The case was selected for scrutiny and thereafter assessment was framed u/s 143(3) of the Act vide order dt.25.03.2013 and the total income was determined at Rs.85,84,720/- by denying the claim of deduction of Rs.83,97,838/- u/s 80IB(10) of the Act. Aggrieved by the order of AO, assessee carried the matter before Ld. CIT(A), who vide order dt.15.09.2014 granted substantial relief to the assessee.

Aggrieved by the order of Ld. CIT(A), Revenue is now in appeal before us and has raised the following grounds :

" 1. Whether on the facts and circumstances of the case and in law, the Ld. CIT(A) was justified in deleting the disallowance of deduction u/s 80IB(10) when the housing project under consideration was completed later than the statutory period admissible for completion of project as prescribed in sub-clause (ii) of clause (a) to Sec. 80IB (10) of the I.T Act, 1961?
2. Whether on the facts and circumstances of the case and in law, the Ld. CIT(A) was justified in accepting the date of approval by local authority in respect of housing project 'Kundan Real Estates' as 31.07.2004 even though the project was first approved by the local authority on 23.06.2003?

3. Whether on the facts and circumstances of the case and in law, the Ld. CIT(A) was justified in considering the completion of the project before due date when the completion certificate was not issued before 31.03.2008 as per the provisions contained in explanation (ii) to clause (a) of sub-section of Sec.80IB(10) of the I.T Act?

4. Whether on the facts and circumstances of the case and in law, the ld. CIT(A) was justified in ignoring that the deduction and all compliance requirements are to be examined in respect to a " Housing Project" as understood by the local Authority without regard to the owner/developer of the project at different stages of development."

3. Before us, at the outset, Ld.D.R. submitted that though Revenue has raised various grounds but the sole controversy is with respect to allowing deduction u/s 80IB(10) of the Act.

3 ITA No.2292/PUN/2014

AY.No.2010-11

4. During the course of assessment proceedings, AO noticed that assessee had undertaken housing project by name and style "Kundan Real Estate" at Pune which consisted of building having 126 flats and 13 row houses and assessee had claimed deduction of Rs.83,97,838/- u/s 80IB(10) of the Act. AO noticed that the claim of deduction u/s 80IB(10) of the Act for A.Ys. 2006-07, 2007-08 and 2009-10 was disallowed by the Department. AO noted that the approval for project was granted by PCMC on 23.06.2003 and the revised plan was approved on 31.07.2004. He was of the view that as per the provisions of Sec.80IB(10) Explanation (a), when the approval in respect of housing project was obtained more than once, such housing project shall be deemed to have to be approved on the date on which the building plan was first approved by the local authority.

According to AO, since the first plan was approved by the PCMC on 26.03.2003 the assessee should have completed the project on or before 31.03.2008 for being eligible for deduction u/s 80IB(10) of the Act. In the case of assessee since the completion certificate was issued by PCMC on 31.03.2011, he held that assessee was not eligible for deduction u/s 80IB(10) of the Act and accordingly denied the claim of deduction. Aggrieved by the order of AO, assessee carried the matter before Ld. CIT(A) who decided the issue in favour of the assessee by following the decision of Tribunal in assessee's own case and by holding as under :

6. I have carefully considered the facts of the case as well as reply of the appellant. It is seen that the claim of the appellant 4 ITA No.2292/PUN/2014 AY.No.2010-11 u/s.80IB(10) of Income-tax Act was allowed by me in A.Y. 2008-

09, following Hon'ble Pune Tribunal's order in appellant's own case for A.Y. 2006-07 & 2007-08 pertaining to the same project. The relevant portion of the order reads as under.

"7. I have carefully considered the facts of the case as well as reply of the appellant. In this case, the appellant had originally made claim u/s. 80IB(10) of Income-tax Act amounting to Rs.85,06,7508/-. Subsequently, the claim was withdrawn by way of filing revised return. Thereafter, during the course of assessment proceedings, the appellant revived the claim. Technically speaking no such claim could have been made before Assessing Officer otherwise than filing revised return of income as held by Hon'ble Supreme Court in the case of Goetz India Ltd. Vs. CIT 284 ITR 323 (SC). The Assessing Officer had not touched this aspect in the assessment order. However, since the fetter put by Hon'ble Supreme Court in the above case is not applicable to appellate authorities, the claim of the appellant can be examined even if it is not supported by way of filing of revised return of income. In this case, it is seen that the present assessment year i.e. A.Y. 2008-09 is the third year of claim u/s. 80IB(10) of Income-tax Act. Earlier the claim was made for A.Y. 2007-08 and 2008-09. For both the assessment years, the claim was disallowed by the Assessing Officer which was upheld at the level of CIT(A) too. The matter went up before the ITAT and the Hon'ble ITAT in ITA No.1216/PN/10 & 1057/PN/11 for A.Y. 2006-07 & 2007-08 dated 26.06.2012, decided the issue in favour of the appellant. The relevant portion of the ITAT order is reproduced as under :
"10 On this aspect, we have carefully considered the rival stands. From the relevant provisions of section 80-IB(10) of the Act, which we have extracted in the earlier part of this order, it emerges that the date of approval of the project is relevant to ascertain the permissible period of completion of construction or in other words, the prescribed condition of completion of construction of the project is to be reckoned from the date of approval by the local authority. In terms of sub-clause(i) and (ii) of clause (a) to section 80-IB(10) of the Act, the ascertainment of date of completion of construction is liable to be determined with reference to the date of approval by the local authority. The Explanation below clause(a) section 80-IB(10) of the Act prescribes that in a case where the approval in respect of the housing project is obtained more than once, such housing project shall be deemed to have been approved on the date on which the building plan of such housing project is first approved by the local authority. Clause (ii) of the Explanation further clarifies that date of completion of construction of the housing project shall be deemed to have been approved on the date on which the building plan of such housing project is first approved by the local 5 ITA No.2292/PUN/2014 AY.No.2010-11 authority. Clause (ii) of the Explanation further clarifies that date of completion of construction of the housing project shall be taken to be the date on which the completion certificate in respect of such housing project is issued by the local authority. On the strength of clause(i) of the Explanation, the Revenue contends that in this case the first approval is dated 23.06.2003 and it is with reference to such date, the date of completion of construction with reference to sub-clause
(i) and ii) of clause (a) section 80-IB(10) of the Act is to be ascertained. In our considered opinion, the position canvassed by the Revenue misses a pertinent point as we proceed to explain. The clarification in clause (i) of the Explanation is to be applied in a case where in respect of the housing project the approval has been obtained more than once. In the instant case, the moot point is, can it be said that in respect of the housing project in question, has approval been obtained more than once? In order to answer such question, it would be relevant to examine the project which has been approved by PCMC on 31.07.2004 and for that matter, we refer to page 77 of the Paper Book wherein is placed the certificate of commencement of construction dated 31.07.2004. As per the said certificate, the sanction is granted for construction on survey No.61/2+3+4+5+6 of Pimple Saudagar, Pimpri Chinchiwad Municipal Corporation/City Survey No. 772 as per Maharashtra State Regional and City planning code year 1966 section 44 and provisions of Mumbai Municipal Corporation code 1949 section 253 and 254. The corresponding sanction on the building lay-out plan of even date also contains reference to the building lay -out S.No. 61/2+3+4+5+6, C.T.S No.772 & 773 Pimple Saudagar, Tal. Haveli, Pune. Now, we may contrast this with the certificate to commence construction dated 23.06.2003 placed at pages 63 to 72 of the Paper Book. Clearly, in terms of the said certificate permission for construction is on survey 61/2+3+5+6 of Pimple Saudagar, Pimpri Chinchiwad Municipal Corporation/City Survey no.

772 as per Maharashtra State Reginal and city Planning code year 1966 section 44 and provisions of Mumbai Municipal Corporation code 1949 section 253 and 254. The corresponding sanction of the lay-out plan of even date also contains reference to S.No.61/2+3+5+6, C.T.S No. 680, 681, 682 & 772, Pimple Saudagar Tal. Haveli, Pune. The aforesaid clearly shows that the housing project under consideration reflected by the sanction dated 31.07.2004 is different than the project contemplated under PCMC sanction dated 23.06.2003. The later sanction was in relation to a land area of 104R reflected by survey No. 61/2+3+4+5+6, whereas the former was the 6 ITA No.2292/PUN/2014 AY.No.2010-11 reference to survey No. 61/2+3+5+6 constituting 84R of land alone. Secondly, the former sanction was as per the plan formulated by the earlier person, i.e. M/s.Ganesh Constructions who had ultimately sold the development rights in such land of 84 R to the assessee. The following clauses of the Agreement dated 09.07.2004 with M/s.Ganesh Constructions support the position canvassed by the assessee that the construction was not commenced, rather the project reflected by the sanction dated 23.06.2003 could not be developed by the erstwhile holder, namely, M/s. Ganesh Constructions :

"AND WHEREAS the party of the first part- assignor got the building plan sanction from Pimpri Chinchiwad Municipal Corporation under Commencement Certificate bearing No. dt. Obtained ULC order from the Competent Authority, Pune Unban Aggiomeration, on 30.3.1999 in case No ULC/Desk-II/1999 and also obtained N.A. order bearing No.PRH/NA/SR/158/III/2003 dt. 24.07.2003 ; AND WHEREAS due to other business activities, the first part could not develop the said properties and as such intended to assign the development rights in pursuance of the terms and conditions of the aforesaid development agreement; AND WHEREAS the second part-assignee approached the assignor with a proposal of acquiring the development rights in respect of the said property which the Assignor has accepted on certain mutually agreed terms and conditions; AND WHEREAS, the parties hereto are desirous of recording the aforesaid terms and conditions in respect of the assignment of development rights between them in the manner hereinafter appearing;"

Therefore, it is the assessee who acquired the rights of development and after having acquired further land of O.H 20 R out of survey No. 61/4, amalgamated the two plots and sought sanction for housing project, which is reflected by PCMC sanctioned dated 31.7.2004. Factually, there is no material on record to say that the seller m/s Ganesh Constructions had commenced the development and construction of the housing project as sanctioned by PCMC on 26.3.2003. In fact, it is quite clear that the land of 84 R with M/s.Ganesh Constructions was acquired by the assessee in the month of July, 2004 and till the date of such purchase, there was no construction activity stated to have been commenced by the erstwhile person. As a matter of fact, the assessee firm acquired further land of 20 R on the same date and revised the building lay-out, which were originally prepared by the erstwhile holder of rights and the plan so revised (inclusive of the additional land of 20R) got sanctioned by the PCMC on 31.7.2004 only. It is only after that date, the assessee thus commenced 7 ITA No.2292/PUN/2014 AY.No.2010-11 the development and construction of the housing project in question. Quite clearly, the project in question is quite distinct and separate from the project reflected by the PCMC sanction dated 23.6.2003, in view of the above features, which we have noted, the Assessing Officer, in our view, has been unduly influenced by the remark 'revised sanction' contained in PCMC approval dated 317.2004. In fact, the Explanation to section 80- IB(10)(a) of the Act pressed into service by the Revenue refers to the approval granted to the same housing project more than once and the said Explanation is not relevant in a case where he approval is granted to different housing projects. The aforesaid proposition is in the line with the following pronouncements of the Hon'ble jurisdictional Help Court in the case of CIT v. Vandana Properties 19 Taxmann.com 316(Bom) :

"Reliance placed to the Revenue on the Explanation to section 80IB(10)(a) which was introduced with effect from 1st April 2005 is also misplaced. What the said Explanation contemplates is that where the approval in respect of a housing project is granted more than once, then, that housing project shall be deemed to have been approved on the date on which the building plan of such housing project is first approved by the local authority. For example, in respect of a housing project, the assessee may seek amendment of the building plan at several stages of the construction and the same maybe approved. In such a case, the explanation provides that for the purpose of section 80IB(10) the housing project shall be deemed to have been approved on the date on which the first approval was granted by the local authority. Thus, the Explanation to section 80IB(10)(a) refers to the approval granted to the same housing project more than one and the said Explanation would not apply where the approval is granted to different housing project. In the present case, as noted earlier, construction of 'E' building constitutes an independent housing project and, therefore, the date on which the earlier housing project have also been made applicable to the housing project in question."

11. Quite clearly in the present case, factually it is found that the project in question reflected by the sanction of PCMC dated 31.7.2004 is different than the project intended under PCMC approval dated 23.6.2003, which in any case has not fructified. Therefore, in this manner, the Explanation to section 80-IB(10) of the Act cannot be invoked so as to recon the period of completion of construction as contained in clause(i) or (ii) clause (a) to section 80-IB(10) of the Act. In this view of the matter, in our view, the appellant is justified in asserting that it commenced development and construction of housing project on 31.7.2004 and not on 23.6.2003 and 8 ITA No.2292/PUN/2014 AY.No.2010-11 accordingly, the last date for completion of construction has to be calculated as per sub-clause(ii) of clause(a) to section 80-IB(10) of the Act in terms of which the assessee is required to complete the construction by 31.3.2009.

12. Before parting, we may refer to the issue of development charges levied by PCMC in this case, on the basis of which it sought to be canvassed that the latter sanction dated 31.7.2004 has been considered by PCMC merely a revision of earlier one, because the development charges paid on a latter date is only Rs. 11,819/- as against payment of Rs.2,01,150/- in respect of the first plan. Secondly, it is also canvassed that in the agreement entered into by the appellant with the buyer, it contains reference to the PCMC sanction of 23.6.2003 also. On these aspects, the learned Counsel for the assessee submitted that the same are governed by the requirements of the local laws and are not relevant for the present purpose. In our considered opinion, both these aspects are not determinative of the question before us. As per relevant provisions of section 80IB(10) deduction is allowable in the case of an undertaking engaged in developing and building housing projects. If such undertaking meets with the condition prescribed in the section. In the present case, assessee firm is such an undertaking which has undertaken the development and construction of the housing project at Pimple Saudagar, Pimpri, Tal. Haveli, Dist, Pune. The stated objections of the Revenue, in our view, are not germane to support its stand qua the date of completion of construction envisaged in clause(a) section 80-IB(10) of the Act.

13. Apart therefrom, the Assessing Officer has also referred to statement of a partner of the assessee recorded during the course of a survey action under section 133A of the Act. As per the Assessing Officer, the partner was questioned to the effect that the Assessee was not entitled to deduction under section 80-IB(10) 80-IB(10) of the Act because the first plan was approved on 23.6.2003 and the project has not been completed before 31.3.2008 as per sub-clause(i) section 80-IB(10) of the Act. The Assessing Officer pointed out that in the answer to such question, the partner was ready to pay tax on such amount and, therefore, it is sought to be made out that the assessee admitted that its claim was untenable. In our considered opinion, the aforesaid situation cannot be a ground to decide the merits of the issue. In any case, the assessee had claimed the deduction under section 80-IB(10) of the Act in the return of income filed and being an issue involving a point of law, the same in our considered opinion is liable to be decided in view of the prevailing legal position and not as understood by the assessee at certain point of time alone. Moreover even the answer of the partner which had been referred by the Assessing Officer also contains an observation that the readiness to pay the tax was subject to the right to appeal. This itself shows that the assessee at no stage had given up its right 9 ITA No.2292/PUN/2014 AY.No.2010-11 to claim deduction under section 80-IB(10) of the Act. Therefore, this aspect of the matter, in our view, is also not germane to decide the controversy in question.

14. Considered the aforesaid discussion, in our view, the stand of the Assessing Officer as manifested in the assessment order in order to deny assessee's claim for deduction under section 80-IB(10) of the Act is not right and is accordingly turned down. In the result, the order of the Commissioner of Income-tax (Appeals) is set aside the Assessing Officer is directed to allow the claim of the assessee under section 80-IB(10) of the Act as per law. Thus the assessee succeeds on this Ground of appeal.

15. In the result, the appeal of the assessee for assessment year 2006-07 is allowed.

16. The issue, facts and circumstances of the case for the assessment year 2007-08 being identical to those for the assessment year 2006-07, our findings given above would mutatis mutandis apply to the assessment year 2007-08 also. In this view of the matter, the order of the Commissioner of Income-tax(Appeals is set aside the Assessing Officer is directed to allow the claim of the assessee under section 80-IB(10) of the Act as per law.

17. In the result, the appeal of the assessee for the assessment year 2007-08 is allowed."

8. Since, the deduction u/s. 80IB(10)of Income-tax Act is claimed for A.Y. 2008-09 in respect of the same project on the same set of facts, therefore following the decision of Hon'ble ITAT, the Assessing Officer is directed to allow the claim of deduction u/s. 80IB(10) of Income-tax Act amounting to Rs.85,06,750/-. Thus, the ground is allowed.

7. Since, the facts being identical and project being same, I do not find any necessity to differ from view taken in A.Y. 2008-09. Accordingly, following my appellate order for A.Y. 2008-09 which is based on the decision of Hon'ble Tribunal in appellant's own case for A.Y. 2006-07 and 2007-08, the Assessing Officer is directed to allow deduction u/s. 80IB(10) of Income-tax Act amounting to Rs.83,97,838/-. Thus, the ground is allowed.

Aggrieved by the order of Ld. CIT(A), Revenue is now in appeal before us.

5. Before us, Ld.D.R. took us through the findings of AO and supported the order of AO. Ld.A.R. on the other hand, reiterated the submissions made before AO and Ld. CIT(A) and supported the order of Ld. CIT(A).

10 ITA No.2292/PUN/2014

AY.No.2010-11

6. We have heard the rival submissions and perused the material on record. The issue in the present case is with respect to allowability of deduction u/s 80IB(10) of the Act. In the present case, we find that AO while denying the claim of deduction u/s 80IB(10) of the Act and by following the reasoning of AO in earlier years (A.Ys.2006-07 to 2009-10) had denied the claim of deduction. We find that the Ld. CIT(A) while deciding the issue in favour of assessee has followed the order in assessee own case for A.Y. 2008-09. While deciding the issue, he had followed the decision of ITAT in assessee's own case for A.Y. 2006-07 and 2007-08. Before us, Revenue has not pointed out any distinguishing feature in the facts of the case for the year under consideration and that of earlier years nor has placed any material on record to show that the decision of Co-ordinate Bench of the Tribunal in assessee's own case for earlier years and which has been followed by Ld. CIT(A) has been set aside by Higher Judicial Authorities. In view of the aforesaid facts, we find no reason to interfere with the order of Ld. CIT(A) and thus the grounds of the Revenue are dismissed.

7. In the result, the appeal of the Revenue is dismissed.

Order pronounced on 22nd day of March, 2017.

            Sd/-                                  Sd/-
      (SUSHMA CHOWLA)                       (ANIL CHATURVEDI)
  या यक सद य / JUDICIAL MEMBER        लेखा सद य / ACCOUNTANT MEMBER

पुणे Pune; दनांक Dated : 22nd March, 2017. Yamini 11 ITA No.2292/PUN/2014 AY.No.2010-11 आदे श क) * त+ल,प अ-े,षत/Copy of the Order forwarded to :

1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. Commissioner of Income Tax-V, Pune.
4. Commissioner of Income Tax (A) - VI, Pune.
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 Copy // //True Copy// सहायक रिज12ार/ Assistant Registrar, आयकर अपील य अ'धकरण ,पुणे / ITAT, Pune.