Income Tax Appellate Tribunal - Kolkata
Daulal Kothari, Kolkata vs Department Of Income Tax on 27 July, 2015
I .T.A . N o. 11 59 / KOL ./ 20 1 1
As s es sme n t y ea r: 2 00 7- 2 0 08
&
C . O. N o. 5 6/ Kol / 2 01 1
( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1)
As s es sm e n t y ea r : 2 00 7- 2 0 08
Page 1 of 7
IN THE INCOME TAX APPELLATE TRIBUNAL,
KOLKATA 'A' BENCH, KOLKATA
Before Shri P.K. Bansal, Accounta nt M em be r
and Shri Maha vir Singh, Judicial Member
I.T.A. No. 1159/KOL./ 2011
Assessment yea r: 2007-2008
Income Tax Office r,...... ................... ................... ................Appellant
Ward-44(4), Ko lkata ,
3, Govt . Place (We st ), Ground F loor,
Kolkata-700 001
-Vs.-
Shri Daula l Kotha ri,.......................... ................................Respondent
4, Bysa ck Street ,
Kolkata-700 007
[PAN : AIYPK 2894 C]
&
C.O. No. 56/Kol/2011
(arising out of I.T.A. No. 1159/KOL./ 2011)
Assessment ye ar: 2007-2008
Shri Daula l Kotha ri,.......................... ............................Cross Objector
4, Bysa ck Street ,
Kolkata-700 007
[PAN : AIYPK 2894 C]
-Vs.-
Income Tax Office r,...... ................... .................. ...............Respondent
Ward-44(4), Kolkata ,
3, Govt . Place (We st ), Ground F loor,
Kolkata-700 001
Appeara nces by :
Shri Amitabha Choudhury, S r. D.R., for th e Department
Sh ri S. L. Koc ha r & Shri A nil Koc ha r, Ad v oca te s, for the a ssesse e
Dat e of concluding t he hearin g : July 09, 2015
Dat e of pr onouncing th e order : July 27, 2015
O R D E R
Per P.K. Bansal:
I .T.A . N o. 11 59 / KOL ./ 20 1 1 As s es sme n t y ea r: 2 00 7- 2 0 08 & C . O. N o. 5 6/ Kol / 2 01 1 ( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 2 of 7 The appe al a s well as the Cros s Objection have arisen out of the order o f Commissioner of Income Tax (App eals)-XX X, Kolk ata dated 16.06.2011 for th e asses smen t yea r 200 7 -08.
2. The app eal is time barred by 04 day s. The Depart ment has filed a co ndonation petition dat ed 08.09.201 1 to condone the delay. We afte r hea rin g the ld. D.R. and on the ba sis o f the ap plication dat ed 08. 09.2011 co ndone the del ay and the app eal i s admitt ed.
3. The only issue invo lved in the appeal f iled by the Revenue relates to shares held by th e ass es see as i nves tmen t and t reatin g th e gain f rom share tran sactions as busin ess inco me o r cap ital gain.
4. After h earin g th e rival submissio n s an d carefully consid erin g the same, we noted that th e i ssu e involved is du ly covered in favour o f the as se sse e by the order of th e Hon'ble Calcutta Hi gh Court in G.A. No. 2489 of 2014 in ITAT No. 113 of 2014, in which the Hon'ble Calcutta High Court in the case of as ses se e's wi fe vide order dated 01.09.2014 took the v iew on the similar i ssu e in the assess ment year 2007-08 that the inco me will be asses sable n ot as busin ess income but as cap it al gain. The relevan t findings of th e Hon'ble Calcutt a Hi gh Co u rt are rep ro duced as under:-
"We find that th e Tribunal wh ile n ega ting the conclusion of the reven u e h ad ref er red to th e o rder of the CIT (A). Th e r elevant portion of the order pa ssed by the CIT (A) is as under:-
"5. The cont entions o f the appellant as summed up above have been co nsidered in the co ntext of th e findings a rrived at by th e Assessing Officer in his order wh ile tr eating the in come f rom sha re tran sactions as appelln at' s business income. I t is seen that the appellan t has co nsistently b een showing her shares as inv estm en ts an d the same has been a ccept ed as su ch by the dep artmen t in ea rlier years and the Assessing Officer has n ot brought in a ny fresh evidence in h is Assessment I .T.A . N o. 11 59 / KOL ./ 20 1 1 As s es sme n t y ea r: 2 00 7- 2 0 08 & C . O. N o. 5 6/ Kol / 2 01 1 ( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 3 of 7 Ord er for the present year to th e con tr ary. He has simply ref erred to th e magnitude of sha re tran saction and co me to his own conclusion s abo ut the int entio ns o f the appellant. The detailed eviden ces an d writ e up given by th e a p pellant in support her argument s, subs tan tiate h er claim o f being an investor. It is also clear that the ass ertion that she is an investor can o nly be ch allenged on the basis of her own record s and transaction s which could indicate th at it is actually doin g trading busines s. Th is is not th er e in the appellant's ca se and the A.O. has failed to do so other tha n making a longwinding an alysis of the g uidelines 'laid out in CBDT Circular No .4/20 07. The relia nce o f Assessing Officer on th e decision of ITO Vs. Lily Expo rts Pv t. Ltd. of Hon'ble I.T.A.T. 'A' -Bench , Ko lkata is based on d ifferent fa cts an d can not be ap plied in the app ellant's case. In th e aforemention ed case th e Hon'ble I.T.A.T. h as referred to several factors while holding that the in come was normal business profit referring to short period o f retention and other factors whi ch a re missing in the ca se o f app ellant. On the other hand, the d ecisions in the case of M/ s. Ast rix Enterpris es and M/s. Eterna St eel & In ves tment Pv t. Ltd . Supra are squar ely app licable in the ap pellant's case. It may also be mention ed that the matter had been co n sidered in app eal in her own case for AY 1 992-93, an d decided in her favour by the CIT(A )XXVI, Kolkata in his order dated 2 7-0 2-2002. Co nsid erin g th e above, th e cont ention of the appellan t is accep ted and the income f rom sha re t ran sactio ns of Rs. 43,59,492/- is to be tr eat ed as offered by ap pellant in its Long Term Capital Gain and Inco me-tax Retu rn as Rs.18,39 ,391/- a s Short Term Capital Gains."
The ques tio ns rais ed do not include a ch a llenge on perversity. Th e findings of the Commissioner of Appeals is on facts con cur red by th e Tribunal.
We find, th er efor e, no su bstantial q uestio n o f law arises.
Accordingly, the applica tion and the a ppea l are dismissed.
I .T.A . N o. 11 59 / KOL ./ 20 1 1 As s es sme n t y ea r: 2 00 7- 2 0 08 & C . O. N o. 5 6/ Kol / 2 01 1 ( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 4 of 7 Urg ent certifi ed photo copy of this order be supplied to th e parties, if a pplied for, u pon compliance of all requ isite formalities ".
Resp ectfully following the a foresaid order dated 01.09.2014 of the Hon'ble Calcutta Hi gh Co urt, in our op in io n, no interf erenc e is called for in the o rder of the CIT(Appe als) allo win g relief to th e as sessee and di rect the A sse ssin g Offic er to asse ss the in come from purchase and sale of share s und er the head "long te rm c apital gain".
5. Comin g to th e C.O. o f the assessee, Gro und No. 4 of the Cros s objection was no t p ressed by the ld. counsel of the ass essee, therefore, the sa me is dismis sed a s not pres sed . The following gro unds survive in the C.O.:-
(1) F or that th e CIT(A ) er red in confirming disallowance of Rs.21,00 0/- pertaining to salary o n th e alleged g rounds.
(2) For that the CIT (A) o ught to ha ve allowed the claim pertaining to expens es of Rs.1,500/- bein g the consultation fees for in come ta x ma tt ers.
(3) Fo r that th e CIT (A) err ed in marshalling releva nt facts of the case of th e appellant, who had ea rned dividend income of Rs.6,81,596/-, and that there were no expens es incurr ed and /or claimed fo r ea rning of ex empt income a nd hence ther e was n o ground to apply pro visions of section 14A.
6. Gro und No. 1 relat es to the clai m of d eduction by th e asses see in resp ect of th e s alary amountin g to R s.2 1,000/-.
7. The asses se is a p rop rieto r of M/ s. Janard an Ho si ery Mills wh ere the asses see has incu rred the expendit ure towards the sal ary. The said sal ary was di sallo wed by the Asses sin g Offi cer. When th e m atte r wen t before the CIT(Appeals ), the CIT(Appe als) also confi rmed the o rde r of th e Assessing Officer.
I .T.A . N o. 11 59 / KOL ./ 20 1 1 As s es sme n t y ea r: 2 00 7- 2 0 08 & C . O. N o. 5 6/ Kol / 2 01 1 ( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 5 of 7
8. We hav e heard the rival submission s and ca refully conside red th e same. We noted th at the A sse ssin g Off icer found th at the as ses se e h as deb ited toward s s alary a su m of Rs.1 ,06,339/- in the Profit & Lo ss A/ c. of its p ro pri etary concern M /s. Jan a rdan Hosie ry Mills and in addition to this, the s alary of Rs.21,00 0/- was cl ai med in the co mpu tation of inco me under th e he ad 'p rofit & gain s f rom b usine ss ' but the a ss ess ee h as not add uced any evidence and explain h o w the s alary has been claim ed. Before us, the as ses se e contend ed that the sala ry has been incu rred fo r the purpose of business. The CIT(A ppeals) has si mply reject ed the submission of the a ss ess ee. W e find f ro m the ord er of CIT(App eal s) that the CIT(App eal s) witho ut discu ssin g the submi ssion s mad e by the as se sse e just st rictly confi rmed the order o f the Assessin g Of fice r disallowin g th e s alary. We, therefo re, set aside the o rde r of th e CIT(App eals) an d delet e th e disallowan ce in resp ect of the sal ary.
9. The second ground relates to the disallowanc e of Rs.1,500/- towa rd s the co nsultancy f ees in respect of inco me-tax m atters.
10. We hav e heard the rival submission s and ca refully conside red th e same. The assessee is a p ropri eto r o f proprieto rship concern M/s. Jan ardan Hosi ery Mills and i s also carrying on the busin e ss. Therefo re, the as se ss ee, in our opinion, is required consultancy f ro m ti me to ti me in resp ect o f its busin e ss. The exp en ses i ncurred b y the as sesse e to wards inco me-t ax co n sultancy are for the purpose of bu sin es s. We acco rdin gly delete the dis allowan ce m ade by the A ss es sin g Officer. Thus this ground is allo wed.
11. The third g round relat es to the disallowance mad e by applying the provision s of s ection 14 A as well as Rul e 8D.
I .T.A . N o. 11 59 / KOL ./ 20 1 1 As s es sme n t y ea r: 2 00 7- 2 0 08 & C . O. N o. 5 6/ Kol / 2 01 1 ( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 6 of 7
12. We hav e heard the rival submission s and ca refully conside red th e same. We noted that the As ses sin g Officer h ad disallo wed the exp enditure by invoking Rule 8D read with sectio n 14A of the In come Tax Act. W e noted that Rule 8 D has been inse rted by the Income Tax (5 t h Amend ment ) Rules, 20 08 w.e.f. 24 t h M arch, 2008. Hon 'ble Mu mbai H igh Court in the case of Godrej & Boyce Mfg. Co. L td. -v s.- DCIT reported in 328 ITR 81 (Mu m.) has cl early held that Rule 8D i s no t ret ro spectiv e but p rosp ective. The imp u gned as se ss ment i s th e as ses sment year 2007-08 whil e Rule 8 D has been in s erted w.e. f. 24 t h Ma rch, 2008. Therefo re, the A ss essin g Officer, in ou r op in io n, is not co rrect in law in allowin g the di sallowan ce by ap plying Rule 8D. We furth er not ed that the Hon'ble Kolkata T ribunal in the ca se of Sanjiv Jajodia -vs. - DCIT in ITA No. 1509/Kol/2010 has taken the view that the di sallowance un der sec tion 14A out of the expen s es should be rest ricted o nly to 1% of the dividend inco me. Resp ectfully following the decision o f t he Hon'ble Kolkata Tribunal in the case of Sanjiv Jajodia -vs.- DCIT in ITA No. 1509/Kol/2010, we set a sid e the order of CIT(App eal s) and di rect th e Ass es sin g Offi cer to disallo w 1% of the div id end income un der s ection 14 A of the Incom e Tax Act, 1961.
13. In the resu lt, the appeal file d by the Revenue stands dism issed while all the Cross Objection filed by the a sse ssee is partly a llowe d.
Orde r p ronounced in th e open Co urt on July 2 7, 2015.
Sd/- S d/-
Mahav ir Singh P.K. Bansa l
(Judi cial Member) (A ccounta nt M ember)
Kolkata, th e 27 t h day of July, 2015
Co pies to :(1) Income Tax Office r,
Ward-44(4), Kolkata ,
3, Govt . Place (We st ), Ground F loor,
Kolkata-700 001
I .T.A . N o. 11 59 / KOL ./ 20 1 1
As s es sme n t y ea r: 2 00 7- 2 0 08
&
C . O. N o. 5 6/ Kol / 2 01 1
( ar is i n g o u t of I .T.A . N o. 11 59 / KOL ./ 2 01 1) As s es sm e n t y ea r : 2 00 7- 2 0 08 Page 7 of 7 (2) Shri Daulal Kothari, 4, Bysa ck Street , Kolkata-700 007 (3) Comm iss ioner of Income-tax (Appeal s) (4) Com mis sioner of Incom e Tax (5) The Depar tmental R epr es entative (6) Guard Fil e B y order Assistant Registrar Income Tax App ellate Tribunal Kolkata Ben ch es, Kolkata Laha/Sr. P.S.