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 8, Cited by 15]

Punjab-Haryana High Court

Commissioner Of Income-Tax vs Smt. Anjana Sehgal on 1 March, 2011

Bench: Adarsh Kumar Goel, Ajay Kumar Mittal

Income-tax Appeal No.276 of 2004                               -1-

                                       ***

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                         Income-tax Appeal No.276 of 2004
                         and other connected appeals being
                         ITAsNo.54 of 2005 and 448 of 2009
                         Date of decision: 1.3.2011

Commissioner of Income-Tax, Chandigarh

                                                        ...Appellant

                                       Versus

Smt. Anjana Sehgal                                      ...Respondent

CORAM: HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
      HON'BLE MR.JUSTICE AJAY KUMAR MITTAL


Present: Ms. Urvashi Dhugga, Senior Standing Counsel for the appellant.

          Ms. Radhika Suri, Advocate for the respondent.

                               ****
ADARSH KUMAR GOEL, J (Oral).

1. This order will dispose of ITAs No.276 of 2004, 54 of 2005 and 448 of 2009 as it is stated by the learned counsel for the revenue that facts and law involved in these appeals are common. However, the facts are taken from ITA NO.276 of 2004.

2. ITA No.276 of 2004 has been preferred by the revenue under Section 260A of the Income Tax Act, 1961 (hereinafter referred to as "the Act") against order dated 19.4.2004 passed by the Income Tax Appellate Tribunal, Chandgiarh Bench 'B', Chandigarh in ITA No.135/Chandi/2001, for the assessment year 1997-98, claiming following substantial questions of law:-

"i). Whether the ITAT was right in law in holding that impugned agricultural land does not come within the Income-tax Appeal No.276 of 2004 -2- *** definition "Capital Asset" as defined u/s 2(14) of the Income Tax Act because the land in question is situated in the State of Punjab and beyond 8 kilometers of Municipal limits of Rajpura even when the impugned land is also situated within a distance of 5 kilometers of the Municipal limits of Panchkula, District Ambala (Haryana)?
ii) Whether expression "from the local limits of any municipality" used in section 2(14)(iii)(b) of the Income Tax Act denotes "any municipality or municipality of the district in which the land is situated?"

3. The assessee sold agricultural land and was sought to be taxed for the capital gain on the ground that agricultural land in question was covered by the definition of 'capital asset' under Section 2(14) of the Act. The land was situated within 8 kilometers of the municipal limits of Panchkula and was thus covered by the notification dated 6.1.1994 contemplated under Section 2(14)(iii)(b). On appeal, the CIT(A) deleted addition holding that the land in question was in the State of Punjab while Panchkula municipality was in the State of Haryana and even if the land was within the specified distance of municipality in the State of Haryana, the same could not be treated to be capital asset when the land was not in that State. The Tribunal upheld the said view.

4. We have heard learned counsel for the parties.

5. Learned counsel for the revenue submits that the Income-tax Appeal No.276 of 2004 -3- *** definition for the purpose of land being included in agricultural land or otherwise and thus being capital asset or otherwise has to consider whether the location of the land is within a municipality or within requisite distance of the municipality so that the urban land is treated as capital asset and is not excluded therefrom. In the present case, the land falls within the State of Punjab and is within the requisite distance from a specified municipality. Even if such municipality is out side the State of Punjab, land nonetheless remains urban. Any other interpretation will defeat the object of the provisions.

6. Learned counsel for the assessee on the other hand submits that if the land was within the requisite distance from a specified municipality of any other State, the same will not be covered unless it was within or within the requisite distance from the municipality of the State. It was submitted that under Article 243Q municipalities are to be constituted in every State and thus the concept of State specific municipality cannot be ignored. It was also submitted that municipality of Panchkula was constituted on 25.1.2001 and for the relevant year the same was Notified Area Committee which is at par with the municipality under Section 2(14)

(iii)(a). Referring to the speech of the Finance Minister while introducing Finance Bill, 1970, interpreting Section 2(14)(iii)(b) in the Act, it was stated that the word 'such municipality' referred to the expression 'municipality' to be found in Clause (a) of Section 2(14)(iii) it was submitted that municipality had to be State specific. If the expression 'such' is to be ignored the same will be against the settled Income-tax Appeal No.276 of 2004 -4- *** principle that no word should be treated to be redundant or superfluous as held in J.K.Cotton Spinning and Weaving Mills Co. Ltd. Vs. State of Uttar Pradesh and others AIR 1961 Supreme Court 1170, Union of India and another Vs. Hansoli Devi and others AIR 2002 Supreme Court 3240 and Sankar Ram and Co. Vs. Kasi Naicker and others AIR 2003 Supreme Court 4156.

7. To appreciate the controversy, it will be appropriate to refer to relevant provisions of Section 2(14) of the Act :-

"2(14) "capital asset' means property of any kind held by an assessee, whether or not connected with his business or profession, but does not include-
                  (i)    xx         xx           xx           xx

                  (ii)   xx         xx           xx           xx

(iii) agricultural land in India, not being land situate-
(a) in any area which is comprised within the jurisdiction of a municipality (whether known as a municipality, municipal corporation, notified area committee, town area committee, town committee, or by any other name) or a cantonment board and which has a population of not less than ten thousand according to the last preceding census of which the relevant figures have been published before the first day of the previous year; or
(b) in any area within such distance, not being more Income-tax Appeal No.276 of 2004 -5- *** than eight kilometers, from the local limits of any municipality or cantonment board referred to in item
(a), as the Central Government may, having regard to the extent of, and scope for, urbanization of that area and other relevant considerations, specified in this behalf by notification in the Official Gazette".
                (iv)   xx         xx           xx           xx

                (v)    xx         xx           xx           xx

                (vi)   xx         xx           xx           xx

The notification dated 6.1.1994 issued by the Central Government is as under:-
"NOW, THEREFORE, in exercise of the powers conferred by item (B) of clause (ii) of the proviso to sub-clause(c) of clause (1A) and item (b) of sub- clause (iii) of clause (14) of section 2 of the Income- tax Act, 1961 (43 of 1961) and in supersession of the notification of the Government of India in the erstwhile Ministry of Finance (Department of Revenue and Insurance) No.SO77(E) dated 6.3.1973 the Central Government having regard to the extent of, and scope for urbanization of the areas concerned and other relevant considerations, hereby specifies the areas shown in column (4) of the Schedule hereto annexed and falling outside the local limits of Municipality or Cantonment Boards, as the case may be, shown in the corresponding Income-tax Appeal No.276 of 2004 -6- *** entry in column (3) thereof and against the State or Union Territory shown in column (2) thereof for the purposes of the above-mentioned provision of the Income Tax Act, 1961 (43 of 1961).
SCHEDULE _______________________________________________________ Sr. Name of the Name of the Municipality or Can- Details of areas falling outside No. State or Union tonment Board falling in the the local limits of Municipality Territory State/Union Territory mentioned or Cantonment Board, etc. under column (2). mentioned under column(3). ______________________________________________________________________ 1 2 3 4 ______________________________________________________________________
9. HARYANA
44. Panchkula (Distt.Ambala) Areas upto a distance of 5 Kms. from the municipal limits in all directions xx xx xxx xxx
18. PUNJAB
35. Rajpura Areas falling within
(i) 1 Km. on either side of Rajpura-Sirhind Road up to a distance of 3 Kms.

from the municipal limits on that road.

(ii) 1 Km. on either side of Rajpura-BanaurRoad up to a distance of 8 Kms.

from the municipal limits on that road.

(iii) 1 Km. on either side of Rajpura-Ambala Road up to a distance of 4 Kms.

from the municipal limits on that road.

(iv) 1 Km. on either side of Rajpura-Ghanour Road upto a distance of 4 Kms from the municipal limits on that road.

(v) 1 Km. on either side of Rajpura-Patiala Road up to a distance of 8 Kms.

from the municipal limits of Rajpura.

Income-tax Appeal No.276 of 2004 -7-

***

8. A perusal of the above provisions makes it clear that what is intended to be covered in term 'Capital Asset' is agricultural land comprised within the jurisdiction of a municipality and within the specified distance from the local limits of municipality or other local bodies mentioned therein as specified in the notification. It is undisputed that the land in question is within the specified distance from Panchkula municipality which falls in the State of Haryana while land is in the State of Punjab. Thus land is urban land for the purpose of definition of 'capital asset' under Section 2(14). Concept of municipality as a unit of State or the fact that a State has no jurisdiction to make law beyond its territory have no relevance for the purpose of determining whether particular land was 'capital asset' or not for the purpose of taxing capital gain. If the land is adjacent to a municipality and is urban land covered under Section 2(14), even if municipality and the land fall in different States, the land will continue to be urban land. If such land is excluded from the definition of 'capital asset', purpose of statutory scheme will not be achieved.

9. The judgments relied upon to submit that all words of a statute should be assigned meaning do not support the contention of the assessee, Including the land in dispute in 'capital asset' does not ignore any word in the definition as assumed by learned counsel. Speech of Finance Minister also does not help the assessee. The relevant extract thereof is as under:-

"Sub-clause (a) seeks to amend clause (14) of section 2 of the Income Tax Act which defines the term "capital asset". The amendment seeks to bring within the term "capital asset"

agricultural land situated within the limits of any municipality (whether known as a municipality, municipal corporation, notified area committee, town area committee, town committee Income-tax Appeal No.276 of 2004 -8- *** or by any other name) or a cantonment Board having a population of 10,000 or more according to the last census for which the figures have been published before the first day of the previous year. Further, agricultural land situated in areas lying within a distance not exceeding 8 kilometers from the local limits of such municipalities or cantonment boards will also be covered by the amended definition of "capital asset", if such areas are, having regard to the extent of and scope for their urbanisation and other relevant considerations, notified by the Central Government in this behalf. The effect of the proposed amendment will be that capital gains arising from the transfer of agricultural land situated in municipal or other urban areas or notified adjoining areas will be liable to income-tax for the assessment year 1970-71 and subsequent years."

10. We are unable to accept that the above speech leads to any other interpretation. Accordingly, we answer substantial questions in favour of the revenue and against the assessee.

11. Accordingly, the appeals are allowed. The impugned orders are set aside.

12. A photocopy of this order be placed on the file of each connected case.




                                             (Adarsh Kumar Goel)
                                                      Judge



March 01, 2011                                 (Ajay Kumar Mittal)
Pka                                                   Judge