Income Tax Appellate Tribunal - Mumbai
Ito 12(1)(3), Mumbai vs Balwas Realty And Infrastructure ... on 3 October, 2018
IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, MUMBAI
BEFORE SHRI G.S. PANNU, AM AND SHRI AMARJIT SINGH, JM
आयकर अपील सं / I.T.A. No.1180/Mum/2017
(निर्धारण वर्ा / Assessment Year: 2013-14)
ITO-12(1)(3) बिधम/ M/s. Balwas Realty and
Room No. 145A, 1st Floor, Vs. Infrastructure Pvt. Ltd.
th
Aayakar Bhavan, M.K. 4 Floor, Techniplex-1,
Road, Mumbai-400020. Techniplex Complex, Veer
Savarkar Flyover, Goregaon
(W), Mumbai-400062.
स्थायी लेखा सं ./जीआइआर सं ./PAN/GIR No. : AAACB2165L
(अपीलाथी /Appellant) .. (प्रत्यथी / Respondent)
Revenue by: Shri D.G. Pansari (DR)
Assessee by: Shri Rajesh S. Shah (AR)
सुनवाई की तारीख / Date of Hearing: 23.08.2018
घोषणा की तारीख /Date of Pronouncement: 03.10.2018
आदे श / O R D E R
PER AMARJIT SINGH, JM:
The revenue has filed the present appeal against the order dated 25.11.2016 passed by the Commissioner of Income Tax (Appeals) -20, Mumbai [hereinafter referred to as the "CIT(A)"] relevant to the A.Y.2013-
14.
2. The revenue has raised the following grounds: -
"1. On the facts and in circumstances of the case and in law, the Ld. CIT(A) erred in holding that the income earned from letting out the building is chargeable under the head ITA No. 1180/M/2017 A.Y.2013-14 "Income from Business" and not under the head "income from House property."
2. "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that Income from leave and license of Rs. 2,52,59,282/- is chargeable under the head "Income from Business instead of "Income from House property."
3. "On the facts and in the circumstances of the case and in law, the Ld. CIT(A) erred in holding that income from service charges of Rs.1,68,39,526/- is chargeable under the head "Income from Business" instead of "Income from House Property,"
4. "On the facts and in circumstances of the case and in law, the Ld. CIT(A) erred in relying upon the decision of Apex Court in the case of M/s Chennai Properties and Investments Ltd. which is quite distinguishable from the facts of the instant case.
5. The appellant prays that the order of the Ld. CIT[A) on the grounds be set aside and that of the Assessing Officer be restored."
6. "The appellant craves leave to amend or alter any grounds or add a new ground which may be necessary."
3. The brief facts of the case are that the assessee filed its return of income on 30.09.2013 declaring total income to the tune of Rs.1,60,510/-. Thereafter, the case was selected for scrutiny assessment under CASS. Statutory notices u/s 143(2) & 142(1) of the Act were issued and served upon the assessee. The assessee company is engaged in the business of development and construction of infrastructure projects, housing projects, commercial premises and allied business and to let out premises. The assessee also submitted the tax Audit Report u/s 44AB, Balance Sheet, Profit & Loss Account along with it annexure and schedules. The assessee was having two industrial building i.e. Indiplex-I and Indiplex-II. Both the premises were let out to M/s. Eagle Burgmann India Pvt. Ltd. and M/s.
2 ITA No. 1180/M/2017A.Y.2013-14 Microtact Hydralic (India) Pvt. Ltd. The assessee received the lease amount from both the unit to the tune of Rs.4,47,57,423/- and shown the same under the head of business income. The AO denied the claim of the assessee and treated the said income as income from house property. Feeling Aggrieved, the assessee an appeal before the CIT(A) who allowed the claim of the assessee, therefore, the revenue has filed the present appeal before us.
4. All the issues are in connection with the treatment of lease amount of the assessee as business income by the CIT(A). The Ld. Representative of the Revenue has argued that the CIT(A) has wrongly treated the income of the assessee as business income, however, the AO has treated the said income as income from house property rightly and correctly, therefore, the finding of the CIT(A) is not justifiable and is liable to be set aside. However, on the other hand, the Ld. Representative of the assessee has refuted the said contention and argued that the CIT(A) has decided the matter of controversy on the basis of the decision of the Hon'ble Supreme Court in the case of Chennai Properties and Investments Ltd. Vs. CIT (2015) 56 Taxmann.com 456 (SC) and on the basis of the decision of the Hon'ble Supreme Court in the case of Shambhu Investment P. Ltd. Vs. CIT 263 ITR 143 (SC) therefore, the finding of the CIT(A) is not liable to be disturbed in the interest of justice. It is also specifically argument that the case of the assessee has duly been covered by the decision of the Hon'ble ITAT Mumbai Bench in ITAT. No.1771/M/2016 dated 05.01.2018, therefore, in the said circumstances, the appeal of the revenue is liable to be dismissed. Before going further, we deemed it necessary to 3 ITA No. 1180/M/2017 A.Y.2013-14 advert the finding of the CIT(A) on this issue which has been given in para no. 9 and is reproduced as under.: -
"9, The 3rd, 4th, 5th and 6th grounds of appeal are of similar nature and are taken together as these pertain to head of income which the liability to pay tax arises. I have carefully considered the facts of the case, the submissions of the appellant and order of the Assessing Officer in this connection it is noted that the assesses company had given its two industrial buildings Indiplex-l and lndiplex-ll on ease and had received licence fee of Rs.2,52,59,282/- , service charges of Rs.1,68,39,526, income from facilitation charges of ^ 1,57,000 and Common Area Maintenance charges of Rs.25,01,615/- which were shown as business income. During the course of assessment proceedings, the Assessing Officer had made additions by treating the business income declared by the assessee to be in the nature of income from house property. The counsel of the assessee has vehemently opposed the additions the Assessing Officer and submitted that these be deleted. It is noted that assessed company is in the business of building and leasing premises of special nature as per Ihe requirements of the clients. The Company has installed special equipment and premises is designed to suit clients needs. It is not simply letting out a structure to earn rental income out of it is noted that on similar facts Hon'ble Supreme Court in the case of Chennai Properties and Investments Ltd. vs CIT [2015] 55 Taxmann.com 456 (SC) has held that where in terms of memorandum of association, main object of the assessee company was to acquire properties and earn income by letting the same, said income was to be brought to tax as business income and not as income from house property. It is noted that facts of the present case are identical to the facts of the case of Chennai Properties and Investments Ltd. as discussed and the ratio as laid out by the Apex Court is applicable on the of the case. Respectfully following the judgment of the Apex Court in the case Properties and Investments Ltd. and on the facts of the case it is held life), income earned by the appellant company during the year was in the nature of business income and not in the nature of income from House Property as taken by the Learned Assessing Officer, the additions made by the Assessing Officer in this regard cannot be sustained in appeal and are directed to be deleted. The A.O. is directed to compute the income in the hands of the assessee by considering 4 ITA No. 1180/M/2017 A.Y.2013-14 leave and license income and income from service charges to be assessable as income from business in the hands of the assessee and the related expenditure has to be allowed in the hands of the assessee. Since the income is held to be in the nature of business income the assessee would be entitled to the set off of brought forward business loss as per the return of income. The A.O, is directed to allow this claim of the assessee. Accordingly, these grounds of appeal of the appellant are allowed."
5. However, it also came into notice that the Hon'ble ITAT in the assessee's own case in ITA. No. 1771/M/2016 dated 05.01.2018 has decided the matter of controversy in favour of the assessee in which the income from lease and service charges of the assessee has been treated as income from the business. The relevant finding has been given in para no. 4, 5 & 6 which are hereby reproduced as under.: -
"4. Issue No. 1 & 3 are inter-connected, therefore, are being taken up together for adjudication. Under these issues the matter of controversy is that whether the income from leave and license of Rs.1,99,73,433/- and service charges of Rs.1,33,90,233/- were chargeable under the head of income from business or income from house property. The Ld. Representative of revenue has argued that the Ld. CIT(A) has wrongly treated the income from leave and license chargeable to income from business whereas the same should be treated as income from house property, therefore, in the said circumstances the order passed by the CIT(A) is wrong against law and facts and is liable to be set aside. On the other hand, the Ld. Representative of the assessee has strongly relied upon the finding of the Ld. CIT(A) and also relied upon the order passed by the Hon'ble ITAT in the assessee's own case for the A.Y. 10-11 in ITA. No.261/M/2016 dated 08.11.2016. Before going further we deemed it necessary to advert the finding of the CIT(A) on record: -
"The second, third and fourth grounds of appeal are of similar nature and are taken together as these pertain to head of income which the liability to pay tax arises. I have carefully considered the facts of the case, the submissions of the appellant and order of the Assessing Officer. In this connection it is noted that the assessee 5 ITA No. 1180/M/2017 A.Y.2013-14 company had given its two industrial buildings Indiplex-I and Indiplex-II on lease and had received license fee of Rs.1,99,73,433/- and service charges of Rs.1,33,90,233/- which were shown as business income. During the course of assessment proceedings, the Assessing Officer had made additions by treating the business income declared by the assessee to be in the nature of income from house property. The counsel of the assessee has vehemently opposed the additions made the Assessing Officer and submitted that these be deleted. It is noted that assessee company is in the business of building and leasing premises of special nature as per the requirements of the clients. The company has installed special equipment and the premises is designed to suit clients needs. It is not simply letting out a structure to earn rental income out of it. It is noted that on similar facts Hon'ble Supreme Court in the case of Chennai Properties and Investment Ltd. Vs. CIT (2015) 56 Taxmann.com 456 (SC) has held that where in terms of memorandum of association, main object of the assessee company was to acquire properties and earn income by letting the same, said income was to be brought to tax as business income and not as income from house property. It is noted that facts of the present case are identical to the facts off the case of Chennai Properties and Investment Ltd. as discussed and the ratio as laid out by the Apex Court is applicable on the facts of the case. Respectfully following the judgment of the Apex Court in the case of Chennai Properties and Investment Ltd. and on the facts of the case it is held that the income earned by the appellant company during the year was in the nature of business income and not in the nature of income from House Property as taken by the Ld. Assessing Officer. The addition made by the AO in this regard cannot be sustained in appeal and are directed to be deleted. The AO is directed to compute the income in the hands of the assessee by considering leave and license income and income from service charges to be assessable as income from business in the hands of the assessee and the related expenditure has to be allowed in the hands of the assessee. Accordingly, these grounds of appeal of the appellant are allowed."
5. On appraisal of the above mentioned finding, we noticed that the CIT(A) has considered the Memorandum of Association of assessee in which the main object of the assessee was to acquire properties and earn income by letting the same. The said income was to be brought to tax as business income and not as income from house property. The CIT(A) by assessing the nature of the 6 ITA No. 1180/M/2017 A.Y.2013-14 business of the assessee and memorandum of association and also relying upon the finding of the Hon'ble Supreme Court in the case of Chennai Properties and Investment Ltd. Vs. CIT (2015) 56 Taxmann.com 456 (SC) has allowed the claim of the assessee and treated the income from leave and lease and service charges as business income. Moreover, the facts are more clear when the Hon'ble ITAT has decided the issues in favour of the assessee while passing the order in the assessee's own case for the A.Y. 2010-11 in ITA. No. 261/M/2016 dated 08.11.2016 as Hon'ble ITAT has held as under:-
"3. We have heard rival contentions and gone through the facts and circumstances of the case. We find that the assessee entered into leave and license agreement and service agreement separately in respect of leasing out of industrial premises and for providing services. The assessee company has given its two industrial buildings i.e. Indiplex-I and Indiplex-II on lease and received license fee of Rs. 25, 82,016/- and service charges of Rs. 21, 24,766/- , which was shown as business income. We find from the objects of the company as mentioned in the Memorandum of Association, the main objects of the Company was to acquire properties and construct and hold the property. During this process assessee earned these leave and license charges as well as service charges. The assessee filed following details in respect of these two properties:- " Income from House property : On perusal of details filed, it is noticed that the Kashimira project consists of two Industrial buildings viz. lndiplexI and Idiplex-ll. In respect of Indiplex-l. the assesses have entered into leave and license agreement on 02 May 2009 with we Eagle Burgmann India Pvt. Ltd for granting license to the licensee to conduct and operate its business from the said Industrial building. Further, the assesses has entered into service agreement with this Eagle Burgmann India Pvt. Ltd for maintenance and security of the Indiplex-l. In the P&L No the assessee has credited leave & license fee received of Rs. 5.82.016 land service charges of Rs. 21,24,776 under the head Business income. For the Industrial building Indiplex-Il the assessee has entered into leave and license agreement with M/s Microtact Hydralic (India) P. Ltd on 18" December. 2009." The assessee also filed submissions before us, which reads as under:-
'The entire premises were developed and constructed by our client to be used as industrial estate. The structures of the building were designed and constructed with the intention of 7 ITA No. 1180/M/2017 A.Y.2013-14 always using them as industrial units. Our client has also installed crane and pulley in the industrial premises to facilitate loading and unloading of goods in a convenient manner directly in to the units of the licensee. Out client in addition to the passenger lifts has also installed industrial lifts for taking the goods from one floor to other floors of the building. Our client submits that they have developed and constructed the premises with the intention of using them as industrial units by giving the licensees not only the premises but also the supporting ITA No.261/Mum/2016 3 infrastructure required for smooth functioning of an industrial unit. In addition to the leave & license agreement, out client has also entered into service agreement in respect of various services rendered by them. Copy of the said agreement is annexed herewith as Annexure-C. it can be seen from the annexed agreement that in addition to letting out of premises our client provides various kinds of services such as security, maintenance of premises, operating and maintenance of elevators, repairs and maintenance of the building and fire alarm and other safety features. In addition to the aforesaid services, the agreement also contains a residual clause whereby out client is to provide various assistance as may be requested by the licensee. Further out client submits that they have developed the entire property in to industrial complex with the requisite infrastructure facilities and they also provide various services to the licenses. In view of the above our client submits that they have let out the industrial units along with venous infrastructure facilities and they also provide various other services to the licensees. In addition to the aforesaid, out client would also like to state that the directors of our client are also employed fulltime to enable the smooth functioning and operation of the industrial complex and to look after the day to day activities which are involved in maintenance of the industrial units and also to cater the various requirements of the licensees. Directors Remuneration amounting to Rs 15, 55, 000 is paid to the directors during the year and the same can be verified from note 9 of the "Schedule 16. Noted to Accounts." In view of the above facts, we find that this issue is covered in favour of assessee and against Revenue by the decision of Hon'ble Supreme Court in the case of Chennai Properties and Investments Ltd. Vs. CIT (2015) 56 Taxmen.com 456 (SC). The CIT (A) also allowed in favour of assessee by observing as under:-
"7. I have carefully considered the facts of the case, the submissions of the appellant and order of the Assessing Officer.8 ITA No. 1180/M/2017
A.Y.2013-14 In this connection it is noted that the assessee company had"
given its two industrial buildings Indiplex-I and Indiplex-II on lease and had received licence feel of Rs. - 25,82,016/and service charges of . Rs. 21,24,776/- which were shown as business income. During the curse of assessment proceedings, the Assessing Officer had made additions by treating the business income declared by the assessee to be in the nature of income from house property. The counsel of the assessee has vehemently opposed the additions made the Assessing Officer and submitted that these be deleted. It is noted that assessee company is in the business of building and leasing premises of special nature as per the requirements of the clients. The Company has installed special equipment and premises is designed to suit clients needs. It is not simply letting out a structure to earn rental income out of it. It is noted that on similar facts Hon'ble Supreme Court in the case of Chennai Properties ITA No.261/Mum/2016 4 and Investments Ltd. vs CIT [2015] 56 Taxmann.com 456 (SC) has held that where in terms of memorandum of association, main object of the assessee company was to acquire properties and earn income by letting the same, said income was to be brought to tax as business income and not as income from house property. It is noted that facts of the present case are identical to the facts of the case of Chennai Properties and Investments Ltd. as discussed and the ratio as laid out by the Apex Court is applicable on the facts of the case: Respectfully following the judgment of the Apex ' Court in the case of Chennai Properties and Investments Ltd. and on the facts of the case it is held that the income earned by the appellant company during the year was in the nature of business income and not in the nature of income from House Property as taken by the Learned Assessing Officer. The additions made by the Assessing Officer in this regard cannot be sustained in appeal and are directed to be deleted. Accordingly, the grounds of appeal of the appellant are allowed." 4. We find from the above facts and circumstances of the case that the CIT (A) has rightly allowed the claim of the assessee that of the leave and license charges and service charges as income from business and we uphold the same. This issue of Revenue's appeal is dismissed."
6. In view of the above said facts and circumstances, we are of the view that the CIT(A) has rightly allowed the claim of the assessee and considered the income from leave and license charges 9 ITA No. 1180/M/2017 A.Y.2013-14 and service charges as income from business. Accordingly, we decide these issues in favour of the assessee against the revenue."
6. On appraisal of the above mentioned finding and considering this fact that the case of the assessee has duly been covered by the assessee's own case for the A.Y.2012-13 in ITA. No.1771/M/2016 dated 05.01.2018, therefore, in the said circumstances, we are of the view that the CIT(A) has decided the matter of controversy judiciously and correctly which is not liable to be interfere with at this appellate stage. Accordingly, these issues are decided in favour of the assessee against the revenue.
7. In the result, the appeal filed by the revenue is hereby ordered to be dismissed.
Order pronounced in the open court on 03.10.2018.
Sd/- Sd/-
(G. S. PANNU) (AMARJIT SINGH)
ले खध सदस्य / ACCOUNTANT MEMBER न्यधनिक सदस्य/JUDICIAL MEMBER
मुंबई Mumbai; दिनां क Dated : 03.10.2018.
vijay
आदे श की प्रनिनलनि अग्रेनर्ि/Copy of the Order forwarded to :
1. अपीलाथी / The Appellant
2. प्रत्यथी / The Respondent.
3. आयकर आयु क्त(अपील) / The CIT(A)-
4. आयकर आयु क्त / CIT
5. दवभागीय प्रदतदनदि, आयकर अपीलीय अदिकरण, मुंबई / DR, ITAT, Mumbai
6. गार्ड फाईल / Guard file.
आदे शधिुसधर/ BY ORDER, सत्यादपत प्रदत //True Copy// उि/सहधिक िंजीकधर /(Dy./Asstt. Registrar) आिकर अिीलीि अनर्करण, मुंबई / ITAT, Mumbai 10