Punjab-Haryana High Court
The Commissioner Of Income Tax vs Chandni Bhuchar on 7 January, 2010
Author: Jitendra Chauhan
Bench: Jitendra Chauhan
ITA No. 653 of 2009 1
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
ITA No. 653 of 2009
Date of decision: 7.1.2010
The Commissioner of Income Tax, Faridabad
...Appellant
Versus
Chandni Bhuchar
...Respondent
CORAM: HON'BLE MR.JUSTICE M.M.KUMAR
HON'BLE MR.JUSTICE JITENDRA CHAUHAN
Present: Ms. Urvashi Dhugga, Advocate
for the appellant-Revenue.
1. To be referred to the reporters or not?
2. Whether the judgment should be reported in the Digest?
M.M.KUMAR,J.
The instant petition filed by the Revenue under Section 260-A of the Income-tax Act, 1961 is directed against the order dated 27.2.2009 passed by the Income Tax Appellate Tribunal, Delhi Bench (for brevity `the Tribunal') in ITA No. 1580/Del/2008 for the assessment year 2004-05 in respect of assessee-respondent.
There is categorical finding recorded by the Commissioner of Income Tax (Appeals) [for brevity `CIT(Appeals)] holding that value adopted or assessed by any authority of the State Government for the purpose of payment of stamp duty in respect of land or building cannot be taken as sale consideration received for the purpose of Section 48 of the Act. As against the purchase price disclosed in the sale deed at Rs. 17,06,700/-, the Assessing Officer has adopted the purchase price of the property at Rs. 30,32,000/-, which is assessed for the purpose of paying the ITA No. 653 of 2009 2 stamp duty. Accordingly, it was held that the assessee must have paid Rs.13,25,300/- over and above the purchase price disclosed in the sale deed and the Assessing Officer made addition of this difference as income from unexplained sources. The CIT (Appeals) deleted this addition by holding that Section 50-C is a deeming provision for the purpose of bringing to tax the difference as capital gain. The CIT(Appeals) further held that in the absence of any legally acceptable evidence, valuation done for the purpose of Section 50-C would not represent actual consideration passed on to the seller. He placed reliance on the judgment of Allahabad High Court rendered in the case of CIT vs. Raj Kumar Bimla Devi and others 279 ITR 360. In that case Allahabad High Court has relied upon the observations made by Hon'ble Supreme Court in the case of Jawajee Nagnatham vs. Revenue Divisional Officer (1994) 4 SCC 595 to hold that the Basic Valuation Register prepared and maintained for the purpose of collecting stamp could not form the foundation to determine the market value of the acquired land under Section 23 of the Land Acquisition Act, 1894. The burden of proof is always on the claimant to prove such a fact and in each case the prevailing market value as on the date of notification published in the State Gazette under Section 4(1) of the Act has to be proved. The Tribunal also held that valuation done by any State Agency for the purpose of stamp duty would not ipso facto substitute the actual sale consideration as being passed on to the seller by the purchaser in the absence of any admissible evidence. The Assessing Officer is obliged to bring on record positive evidence supporting the price assessed by the State Government for the purpose of stamp duty. The view of the Tribunal is clear from para 7 of the its order, which reads thus:-
ITA No. 653 of 2009 3
"From a plain reading of this provision, it emerges out that the value adopted or assessed by any authority of a State Government for the purpose of payment of stamp duty in respect of land or building or both, shall for the purpose of sec. 48 be deemed to be the full value of the consideration received or accruing as a result of transfer. It nowhere provides that the valuation done by the State Government for the purpose of stamp duty etc. would ipso facto take place the actual consideration as being passed on to the seller by the purchaser in the absence of any other evidence. The Assessing Officer is required to bring positive evidence on record indicating the fact that assessee has paid anything more than the one disclosed in the purchase deed. The department has taken an argument in the grounds of appeal that Assessing Officer should be directed to make a reference to the Valuation Officer under sec. 142A of the Act. It also raised a plea that Assessing Officer has wrongly made a reference of sec. 50-C while making the addition, in fact, the addition is made under sec. 69-B on account of unexplained investment in the property. We have taken cognizance of both these arguments. It is the Assessing Officer who himself ought to have collected the evidence indicating the fact that assessee has paid more money than the one disclosed in the purchase deed. The ITAT while sitting in the second appeal is not supposed to give directions on the appeal of revenue that a reference to the Valuation Officer is to be made in order to substantiate the addition. The steps which ITA No. 653 of 2009 4 Assessing Officer could have taken, if not taken then that lacuna cannot be filled up at the end of the ITAT. In the absence of any evidence exhibiting the fact that assessee has made unexplained investment in the house property, no addition can be justified. Learned Ist Appellate Authority has appreciated the facts and circumstances in right perspective. We do not find any error in the impugned order on this ground. Thus, the ground of appeal raised by the revenue is rejected."
Having heard the learned counsel, we are of the considered view that the view taken by the Tribunal while accepting the order of the CIT (Appeals) does not suffer from any legal infirmity.
The argument of the learned counsel for the revenue that the Tribunal should have asked the Assessing Officer to make a reference to the Valuation Officer under Section 142A of the Act does not require any detailed consideration because CIT(A) had sent the evidence produced by the assessee to the Assessing Officer for his comments. He conducted an inquiry and asked the assessee-respondent to produce original bank statement. Then he sent a reply to the CIT(A) authenticating the whole transactions. Thereafter the CIT(A) and the Tribunal have accepted sale consideration depicted in sale deed as fact. The assessee-respondent has discharged the burden of proving the sale consideration as projected in the sale deed. Moreover, the learned counsel for the revenue has not been able to point out that the view taken by the Allahabad High Court in Raj Kumar Bimla Devi's case (supra) has been challenged before Hon'ble Supreme Court and the same has been rejected. The aforesaid view seems to have acceptance of the appellant. It that be so then the principle of ITA No. 653 of 2009 5 consistency would require that the aforesaid view be followed as the correct view.
Accordingly, we are of the view that no question of law much less substantial question of law warranting admission of the appeal would arise for determination of this Court. Dismissed.
(M.M.KUMAR)
JUDGE
07.01.2010 (JITENDRA CHAUHAN)
mk JUDGE