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 14, Cited by 0]

Income Tax Appellate Tribunal - Ranchi

Sri Govind Mahato And Sri Baikunth Nath ... vs Asstt/Dy. Cit on 10 August, 2006

Equivalent citations: [2007]108ITD506(RANCHI), (2007)112TTJ(RANCHI)140

ORDER

1. These thirteen appeals are by the two assessees against the same orders of the Id. CIT (A), Ranchi dated 18.9.2002 & 19.9.2002 for I.T.A No. 445-450/P/2002 and dated 30.9.2002, 19.9.2002 & 17.9.2002 respectively for I.T.A No. 451-457/P/2002 for the Assessment Years 1986-87, 1989-90 to 1993-94 & 1995-96.

2. In these cases both the assessees are advocates practising mainly in land acquisition matter. The department has assessed the assessees' professional income in some of the years by adopting certain percentage of additional/enhanced compensation. In some of the years, the department has treated the entire additional/enhanced compensation as income of the assessees after giving benefit of outgoing viz. payment to awardees, expenditure incurred on litigation. Further, interest on the additional/enhanced compensation has been assessed as income of the assessees. The addition made by the A.O. by adopting certain percentage of additional/enhanced compensation as professional Income of the assessees has been enhanced by Ld C.I.T. (Appeal) and the Ld. C.I.T. (Appeal) has affirmed taxation of additional/enhanced compensation, disallowance of expenditure and taxation of interest in the hands of the assessee. A year-wise chart showing income estimated by the A.O. and upheld by Ld. C.I.T. (Appeal) in both the cases is summarized hereunder:

 Assess-    Professional      Additional/     Remarks       Disallow     Remarks
ment       Income            en hanccd        (Disputed     ance of      (disputed
Year       estimated by      compensatio      before        expense      before
           A.O. @ 10%        n & interest     I.T.A.T.)     @ 50%        I.T.A.T.)
           of  addition      accrued on                     each in
           al/enhanced      SB/FD                          appellants
           compensation      assessed @                     by
           in both the       50% each in                    A.O. &
           cases             case of                        C.I.T.
                             appellants                     (Appeal)
                             by A.O. &
                             C.I.T.(A)



1986-87    1,57,128/-        15,71,28/-      CIT (Appeal)      -
                                             affirmed
                                             addition of
                                             Rs. 7,85,643/-@
                                             50% in both
                                             the cases

1989-90      10,923/-        2,94,639/-      CIT (Appeal)      -
                                             affirmed
                                             addition of
                                             Rs. 1,47,320/-@
                                             50% in both
                                             the cases

1990-91    7,05,445/-         5,20,445/-     CIT (Appeal)      -
           (G. Mahto)                        affirmed
           52,045/-                          addition of
           (B.N.                             Rs. 2,60,222
           Dey)                              50 @ 50% in
                                             both the
                                             cases

1991-92    -                 AO - Rs.        CIT(Appeal)      AO -          CIT(Appea
                             1,08,47,007     affirmed         Rs.           affirmed
                             00              addition of      27,20,631/-   disallowa
                            CIT(A)-Rs        Rs.                            nce of Rs
                            59,90,262/-      29,95,131/-      CIT (A)       11,19,168/-
                                             @ 50% in         Rs.            @ 50%
                                             both the         22,38,336/-   in both
                                             cases                          the cases


1992-93    -                AO - Rs.          CIT              A.0 -         C.I.T.(Ap
                            4,12,18,648      (Appeal)         Rs.            peal)
                           /-               affirmed         71,09,09      affirmed
                           CIT(A)-           addition of      1/-           disallowa
                            Rs.               Rs.               CIT(A)-       nce of Rs
                           68,01,034/-       46,50,517/-      Rs.            35,35,09,
                               &             and Rs.           70,18,44      220.50 @
                              Rs.             12,50,000/-      1/-           50% in
                           25,00,000/-       fee from                       both the
                           on a/c of         R.D Gupta @                    cases
                           Fee               50% in both
                           from R.D.         the cases
                           Gupta

193-94    -                A.O - Rs.          CIT.(Appeal      AO -          C.I.T.(Appe
                           1,87,77,738 )    affirmed         Rs.            al) affirmed
                          /-CIT(A)-Rs       addition of      24,54,20      disallowa
                           1,76,48 414       Rs.               0/-           nce of
                                             88,24,207/-      CIT(A)-       Rs. 11,92,393
                                             @ 50% in         Rs.           /-@ 50%
                                             both the         23,84,78      in both
                                             cases            6/-           the cases

1995-96   -                AO -              CIT
(Only in                   Rs.                (Appeal)          -              -
the                        2,25,368/-        affirmed
case of                    CIT(A)-Rs         addition of
B.N.                       2,25,368/-        Rs
Dey)                       only              2,25,368/-
                           interest &        in case of
                           no addl           B.N. Dey
                           Compensation
 

3. The assessees have contested initiation of proceeding Under Section 147/148 in A.Y. 1986-87 and 1992-93 in both the cases. The Ld. C.I.T. (Appeal) has affirmed the initiation of proceeding Under Section 147/148. The Ld. Counsel for the appellant has not pressed the ground relating to initiation of proceedings Under Section 147/148 in both the cases in both the years. A written submission (page-A. to I) and Paper Book containing of 283 pages was filed on 7/8/2006 and gist of case laws have been submitted on 8/8/2006. The assessee's counsel has argued the case on merits and has submitted that the taxation of additional/enhanced compensation, interest earned thereon (Fixed Deposit/Saving Bank Account) and disallowance of expenditure by the Assessing Officer and the Ld. C.I.T. (Appeal) is wholly unjustified as the same is contrary to the provisions of Act. According to ld A.R., the additional/enhanced compensation has been awarded by designated Court to the land owners in lieu of acquisition of their land by Govt./Semi-Govt./PSUs and therefore, the same cannot be the income of the appellants who are the advocates appointed by the land owners to defend them in land acquisition proceedings. The expenditure incurred in carrying on the litigation is also not the expenditure of the assessees. The deposit in Bank Account and fixed deposit are out of the funds of additional/enhanced compensation, and the interest income on such deposit is the income of land owners (awardees) and therefore, the same cannot be taxed in the hands of appellants. According to Ld. Counsel, the issue of assessment of additional/enhanced compensation and interest thereon has been decided way back by order of Calcutta Bench (Camp: Jamshedpur) in the case of Tribhuvan Mahato, Advocate v. DCIT, Ranchi vide order dated 19th November, 2001 (Page-72 to 76 of Paper Book) wherein the Tribunal has held that the additional/enhanced compensation and interest accrued thereon cannot be the income of the advocate concerned. The Tribunal in the said case has also noticed the allegation put forth by Revenue that there has been a scandal in the land acquisition cases. The advocates dealing with those cases misappropriated Govt. funds. The money representing the enhanced amount of compensation were deposited in various banks in the names of those advocates and it was also alleged that the advocates deposited huge amount of money in their individual names as well as in the names of their family members. Same allegation has been leveled against the present assessees in the order of assessment and the appellate order. The Ld. Counsel submitted that the amounts are being deposited in their names either in bank account or fixed deposit as per order of the designated Court or the Hon'ble High Court as the case may be and it remained till the litigation is finalized. Our attention was drawn to the following observation given by the Hon'ble le Patna High Court,. Ranchi Bench in this regard, in the case of C.I.T. v. B.N. Dey in CWJC No. 1105 to 1108 of 1995 (R) (copy placed at page-8 to 23):

A large area of land was acquired by the Govt. of Bihar for the benefit of public sector undertakings or the Govt. of India or for its own use under the Land Acquisition Act. The amount of compensation as determined by the Collector under that Act was paid to the land owners. The land owners objected to the quantum of compensation which gave rise to proceedings Under Section 18 of the Land Acquisition Act for enhancement of compensation. The subordinate Judge-cum-Land Acquisition Judge, Hazaribagh awarded higher compensation. The State of Bihar preferred appeals before Ranchi Bench of this Court. Pursuant to interim order passed by this Court the enhanced amount of compensation was deposited in different bank against bank guarantees in the accounts of the advocates who had represented the land owners.

4. The Ld. A/R. submitted that the additional/enhanced compensation has always been taxed by the department in the hands of owner of the land as per Section 45(5) read with Section 155(16) and the same cannot be held as income of the appellants who are advocates and are rendering professional services. It was submitted that the additional/enhanced compensation, interest accrued thereon has always been subject matter taxation in the hands of land owner and dispute arises regarding year of taxability of such enhanced amount and interest earned thereon and not in the hands in which it is to be assessed. Our attention was drawn to the decision of Hindustan Housing & Land Development Trust Ltd. Reported in 161 I.T.R. page 524 in this regard. The charging Section 4 & 5 do not support the stand of the Revenue in so far as taxation of additional/enhanced compensation, interest accrued thereon and disallowance of expense in the hands of the appellants. The Ld. A/R has submitted that the charge is attracted at the point when the income is earned and taxability does not depend upon the destination or manner of utilization of income. Further, it was submitted that Section 5 defines the scope of the total income and Sub-clause (b) provides that income which accrues or arises to the assessee can be brought to tax in the hands of the assessee. According to the Ld. A/R, in the present case, the admitted fact on record is that income has been earned by the land owners by way of decree of additional/enhanced compensation in lieu of acquisition of their land. Since the award was disputed by the Government, the awarded sum was allowed to be withdrawn with condition/stipulation contained in the Court's order. The interest was earned on the deposit of award money and the expenditure was incurred in process of litigation. Since the income did not belong to the appellants, all incidental receipt/expenditure cannot be held to be belonging to the appellants. The Ld. A/R has placed reliance on the following judicial decisions which according to him were relied upon by the Tribunal in their order dated 19/11/2001 in the case of Tribhuvan Mahto (Supra) C.I.T. v. Tanubai D. Desai reported in 84 I. T.R. page 713, Manilal Kher Ambalal & Co. v. A.G. Lulla reported in 176 I.T.R. page-253. Yet another decision of Calcutta High Court in the case of C.I.T. v. Sandarson and Morgans reported in 75 I.T.R. page-433 was referred to and on the strength of these decisions and the order of I.T.A.T., Kolkata Bench (Camp-Jamshedpur), the Ld. A/R prayed that the addition on account of additional/enhanced compensation, interest and disallowance of expense sustained by the Ld. C.I.T. (Appeal) may kindly be ordered to be deleted. The Ld. A/R submitted that the C.I.T. (Appeal) has arbitrarily added Rs.25,00,000/- (one half each) in Assessment Year 1992-93 in the case of both the appellants on account of fee received from Sri Ram Dular Gupta (Page-9 of order of C.I.T. (Appeal) in the case of B.N. Dey). It was submitted that the amount paid by him represents decretal amount of award granted by the designated Court in few cases which were jointly conducted with Mr. Dular Gupta, Advocate. He submitted that the sum was not paid as professional fee and therefore it can not form part of professional income of the appellants. The nature of this receipt is similar to that of additional/enhanced compensation. Our attention was drawn to the reply of Mr. Gupta filed in course of his assessment proceeding before the A.O. (placed at page-107 to 109 of Paper Book) wherein Sri Gupta has intimated that Rs.25,00,000/- has been paid to Mr. B.N. Dey and Govind Junglee and Tribhuvan Mahto for keeping the same in Fixed Deposits with condition of refund on adverse decision by higher Court. The A/R submitted that in view of claim of Mr. R.D. Gupta, Advocate Rs.25,00,000/- paid by him can not assume the character of professional income so as to warrant its addition in the hands of both the appellants. According to Ld. A/R, C.I.T. (Appeal) was therefore not justified in resorting to enhancement and making addition of Rs. 25,00,000/- (one half each) that too without giving any notice as required Under Section 251 (2).

5. The Ld. AR has filed paper book containing 283 pages, the details of which are as under:

  SI.  Description of the Documents                              Page
No.                                                            Nos. 
1.   Written submission                                        A-1

2.   Report of Dy. Commissioner, Hazaribagh dated              1-4
     19/10/95

3.   Order of Hon'ble Judge, Laid Acquisition dated             5
     24/9/93 on the issue of transfer of
     additional/enhanced compensation to the account
     of advocate concerned.

4.   Letter of Under Secretary, Govt. of Bihar                 6-7
     addressed to Dy. Commissioner, Hazaribagh
     enclosing opinion of Additional Advocate General
     No. II.

5.   Copy of order of the Hon'ble Patna High Court,            8-23
     Ranchi Bench in CWJC No. 1105 to 1108 of 1995 (R)
     dated 3/5/96.

6.   Report of valuation cell dated 16/11/98 valuing           24-28
     house of Smt. Rani Dey, w/o B.N. Dey at Rs.
     7,29,000/- against allegation of Rs.20,00,000/-
     by DDI in his report dated 25/11/93.

7.   Copy of order of the Hon'ble Patna High Court,            29-46
     Ranchi Bench in Cr.WJC No. 180 of of 1997 (R)
     dated 20/4/98.

8.   Copy of judgment of Apex Court reported in 161            47-51
     ITR Page-524 in the case of C.I.T. v. Hindustan
     Housing and Land Development Trust Ltd

9.   Copy of judgment of Delhi High Court reported in          52-65
     194 ITR, Page-32 in the case of LR. Gupta v.
     Union of India and Ors.

10   Copy of judgment of Rajasthan High Court reported         66-71
     in 166 ITR, Page-377 in the case of C.I.T. v. S.
     Sajit Singh and Sons.

11.  Order of Hon'ble Tribunal, Kolkata Bench (Camp-           72-76
     Jamshedpur) presided over by Hon 'ble Vice-
     President in the case of Tribhuvan Mahto,
     Advocate dated 19/11/2001.

12.  Copy of judgment of Bombay High Court reported in         77-61
     84 ITR, Page-713 in the case of C.I.T. v. Tanubai
     D. Desai.

13.  Copy of judgment of Bombay High Court reported in         82-86
     176 ITR, Page-253 in the case of Manilal Kher
     Ambalcd & Co. v. A.G. Lulla.

14.  Copy of judgment of Calcutta High Court reported          87-95
     in 75 ITR, Page-433 in the case of C.I.T. v.
     Sandersons & Morgans.

15.  Copy of C.I.T. (Appeal) order dated 29/11/96 in           96-105
     the case of B.N. Dey for A.Y. 1991-92 to 1993-94.

16.  Copy (sample) of agreement between the advocates          106
     and the client at the time of acceptance of brief
     case,

17.  Petition filed before A.O. by Ram Dular Gupta,            107-109
     Advocate on 30/8/94 (in. relation to Rs.
     25,00,000/0 A.Y. 1992-93).

     Brief Note on facts of each Assessment Year in            110-118
     the case of B.N. Dey alongwith evidences:
      a) Assessment Year 1986-87 - Brief note, Bank
     Account, demonstrating additional award of 15.71
     lakhs, payment to awardee Rs.3,00,000/-&
     2,00,000/-, receipts from awardee, banks
     certificate of F.D. Rs. 9,30,000/- and written
     submission before C.I. T. (Appeal).
      b) Assessment Year 1989-90 - Brief note, Bank            119-155
     Account showing debits on account of payment to
     awardee, receipts from awardee, copy of awards            156-175
     by which it is proved that Rs. 1,85,410/- was
     received in Assessment Year 1990-91 and not in
     this year and written submission before C.I.T.
     (Appeal)
      c) Assessment Year 1990-91 - Brief note, letter
     to bank asking for bank statement (deposit of
     1,85,410/-), three letters written by L.A. Judge
     to bank (award of Rs.5,20,445/-), receipt from
     awardees and written submission before C.I. T.
     (Appeal)
18.   d) Assessment Year 1991-92 - Brief note, details         176-205
     of payment to awardee, details of expense of Rs.
     22.09 lakhs, certificate of bank in respect of
     F.D. of Rs.26 plus 2 lakhs, details of amount
     paid to associate advocate Rs.5.11 lakhs and
     copy of written submission filed before C.I.T.
     (Appeal)
      e) Assessment Year 1992-93 - Brief note, details         206-227
     of payment to awardee, details of expense of Rs.
     22.51 lakhs, details of amount paid to advocates
     Rs. 7.41 lakhs and to Pairvikars Rs. 61,000/-,
     certificate of bank regarding F.D. of Rs. 3.43
     crore and Rs.23.25 crore under bank guarantee,
     Certificate of F.D. of Rs. 9 lakhs, Rs.2 lakhs,
     Rs.4 lakhs, Rs.4 lakhs and written submission
     before C.I.T. (Appeal).
      f) Assessment Year 1993-94 - Brief note, details         228-253
     of payment to awardee Rs. 26.85 lakhs, details
     of expense of Rs. 14.41 lakhs, details of
     payment to advocates Rs.5.67 lakhs, bank
     guarantee in respect of award of Rs. 1.12 crore
     in favour of Tribhuvan Mahto and its renewal,
     certificate of bank regarding release of Rs.
     1.12 crore in favour of Tribhuvan Mahto against
     bank guarantee and also stating that no amount
     (Rs.1.22 crore) has been received or deposited
     for and on behalf of B.N. Dey and Govind Mahto
     from Sub-Judge, Hazaribagh, letter by bank to
     Assessing Officer, Hazaribagh regarding deposit
     of Rs. 1.12 crore by Tribhuvan Mahto and written
     submission filed before C.I. T. (Appeal)
      g) Assessment Year 1995-96 - Brief note,                 254-256
     certificate from bank dated 29/1/04 confirming
     the fact of payment of interest to the villagers
     (land owners/awardees) from the bank accounts of
     B.N. Dey.

     Brief Note on facts of each Assessment Year in
     the case of Govind Mahto(evidence are common and
     therefore not enclosed):
19.   h) Assessment Year 1986-87 - Brief note and              257-266
     written submission before C.I.T. (Appeal)
      i) Assessment Year 1989-90-Brief note                    267
      i) Assessment Year 1990-91 - Brief note                  268
     k) * Assessment Year 1991-92 Brief note and               269-270
     written submission before C.I.T. (Appeal)
     i) * Assessment Year 1992-93 - Brief note and             271-281
     written submission before C.I.T. (Appeal)
     m) * Assessment Year 1993-94 - Brief note and             282-283
     written submission before C.I. T. (Appeal)

     *Common in both the cases and therefore not
     enclosed (already enclosed with 18(f).

     Certified that the documents at Sl. 2 to 8, 11 to 13, 15
     to 17, 18 & 19 are part of record of authorities below
     and that at Sl. No. 1,9 & 10, 14 are submission and copy
     of judgment of Hon 'ble Courts.
 

6. On the other hand, the Ld. Standing Counsel of the Department, Sri. K.K. Jhunjhunwala supported the action of the C.I.T. (Appeal). He submitted that the A.O. as well as Ld. C.I.T. (Appeal) have passed well reasoned order for making/sustaining the additions. According to the Ld. Standing Counsel, the money has been kept in the Bank Account/Fixed Deposit standing in the name of the advocates concerned and therefore, the A.O. and Ld. C.I.T. (Appeal) was perfectly justified in treating the additional/enhanced compensation and interest accrued thereon as income of the appellants. He submitted that the Ld. C.I.T. (Appeal) has allowed necessary deductions as and when payment has been made to the awardees and also where the amounts have been released under Bank Guarantee to the satisfaction of Joint Registrar, High Court. Similarly, C.I.T. (Appeal) has allowed only 50% of the expenditure under the head Court Fee and other expense. According to Ld. Standing Counsel, the order of C.I.T. (Appeal) in the case of B.N. Dey passed on 17/9/2002 for Assessment Year 1991-92 to 1993-94 is quite exhaustive and the Ld. C.I.T. (Appeal) after weighing all the pros and cons have come to a finding that the additional/enhanced compensation, interest earned thereon is the income of the appellants and has also affirmed disallowance of inadmissible expense. According to Ld. Standing Counsel, the order of C.I.T. (Appeal) is to be upheld in toto. On addition of Rs. 25,00,000/- in A.Y. 1992-93. by way of fees from R.D. Gupta, Advocate, the Ld. D./R submitted that the C.I.T. (Appeal) has assigned proper reason and therefore, the addition made @ 50% each in the hands of appellants are to be sustained.

7. Countering the arguments of Ld. Standing Counsel, the A/R of the appellant stated that there was no submission before C.I.T. (Appeal) on charging Section and scope of total income contained in Section 4 & 5 and therefore the C.I.T. (Appeal) had no occasion to examine the case in the light of these two Sections. Further, the C.I.T. (Appeal) has not considered the decision of Calcutta Bench of I.T.A.T. (Camp-Jamshedpur) in the case of Tribhuvan Mahto in right perspective. According to Ld. A/R, deposit in Bank Accounts/Fixed Deposits are secondary and are appropriation/utilization of income as per Court's directive in the hands of appellants. The taxes are to be imposed on earning of income from a particular source. In the present case, the source is the land which are owned by land owners (and not by the appellants) to whom income in form of additional/enhanced compensation has been awarded by the designated Court and therefore the C.I.T. (Appeal) was not justified in confirming the addition on account of a additional/enhanced compensation, interest earned thereon and disallowance of expenditure.

8. We have considered the rival submissions and have gone through the orders of Assessing Officer, C.I.T. (Appeal) and the decision of Hon'ble Calcutta Bench of I.T.A.T. (Jamshedpur Camp) and we find that the facts and circumstances of the case in hand are identical to the facts in hand before the Hon'ble Calcutta Bench of I.T.A.T. (Jamshedpur Camp) which was presided over by the Vice-President (K.Z.) and the Co-ordinate Bench in the said judgment has held as under:

We have to accept the contention of the assessee that the amount in question has been deposited with the Bank in the name of the assessee as a custodian. It is not the assesses amount and it is a settled principle that if the amount of the client is kept in the custody of the advocate in his professional capacity, the amount cannot be said to be the money or income of the assessee and to this proposition of law, reference can be made to the decision of CIT v. Tarun Bhai D Desai 198 (wrong citation correct is 84) ITR page 713 and Mani Lal Ambalal & Co. v. A.G. Lula and Ors. 176 ITR, Page-253.

9. We also find that the land owners have not alienated or assigned their rights in favour of the appellants either in respect of the land on which additional/enhanced compensation has been awarded or in respect of the additional/enhanced compensation deposited in bank account/F.D. standing in the name of the appellants as per Court's order. It is settled that income can be taxed in the hands of transferee only if the transferor alienates or assigns the source of his income. None of the condition precedent for such inclusion is present in the case in hand before us. The income accruing or arising to an assessee is to be taxed in the hands of such assessee and not in the hands of other person. The Income Tax Act postulates clubbing provisions which has not been applied by the department in the present case. It is not the case of Revenue that the land owners are benamidars of the appellant advocates. It is also not the case of the Revenue that the land in question belonged to the appellants or have been held by them in some benami name. The Assessing Officer as well as C.I.T. (Appeal) has completely failed to understand the canons of taxation and the provisions of Land Acquisition Act. Instead of taxing the land owners to whom additional/enhanced compensation has been awarded, assessment has been made in the hands of the advocates concerned who are rendering professional services only in the process of litigation. In the matrix of admitted facts on record which have not been disputed by the department in absence of any alienation or assignment, the additional/enhanced compensation, interest accrued thereon and expenditure incurred in process of litigation cannot be subject matter of addition/disallowance in the hands of appellants. The order of the Calcutta Bench of I.T.A.T.,(Jamshedpur Camp) (Supra) applies with full force in the case of the appellants. It has been held in Paras Laminates, 186 ITR Paged 722 (Supreme Court) that a bench of co-ordinate jurisdiction should not disregard the decision of another co-ordinate bench. This ratio has recently been approved by Hon'ble Delhi, High Court in the case of Thirani Chemicals Limited v. DCIT reported in 153 Taxman Page-45. Respectfully following the order of Hon'ble Calcutta Bench of I.T.A.T. (Jamshedpur Camp) we hold that the additions sustained by the C.I.T. (Appeal) (indicated in the chart above) in respect of additional/enhanced compensation, interest accrued thereon and disallowance of expense are fit to be deleted. However, it is open to the department to initiate appropriate proceeding in the case of land owners for bringing to tax the amount of additional/enhanced compensation, interest accrued thereon and allowance or otherwise of expenditure incurred in process of litigation by them. As far as addition of Rs.25,00,000/- (50% each) by C.I.T. (Appeal) we find that Mr. Cupta has never claimed that professional fee was paid to the appellants and therefore, the addition of Rs. 25,00,000/-is also ordered to be deleted.

10. On an overall consideration of the factual aspect it was observed that the apartment has proceeded in a wrong line particularly when the advocates are the authorized representatives of the assessees and not the legal heirs. In such circumstances the revenue should have issued notices in the name of the assesses through the advocates or should have collected the details from the advocates and proceeded against the assessees through the ARs. Instead of doing so the department has proceeded against the advocates who are neither the owner of the land nor lawful recipient of the compensation award. They are simply acting as custodian as per the orders of the Land Acquisition Compensation Authority or the Hon'ble Court as the case may be. Whatever may be their internal arrangement in between the original owners of land and the advocates and the present assessees, the department has nothing to do with that if at all the allegation of the revenue have been assumed to be true regarding the mis-appropriation of the award by the advocates from the original owners i.e. matter confined to the advocates and their clients. The state is not supposed to rub the rubber. With this considered view along with factual metrics and the order of the coordinating Bench as discussed above, we could not persuade ourselves to agree with the revenue for the levy of tax in these cases as the concerned advocates by treating them as the assessees for the purpose of the compensation amount. Hence, the appeals of both the assesses are allowed in full as indicated above. The A.O is directed to modify the order accordingly and give consequential relief on other issues like interest etc. which are consequential.

11. In the result, all the above thirteen appeals, of both the assessees stands allowed.

Order pronounced in the open court.