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 4, Cited by 1]

Income Tax Appellate Tribunal - Mumbai

Rajesh Pratap Ved, Mumbai vs Dcit - 13 (3)(1), Mumbai on 27 April, 2021

IN THE INCOME TAX APPELLATE TRIBUNAL, 'D' BENCH MUMBAI BEFORE: HON'BLE JUSTICE P P BHATT, PRESIDENT & SHRI M.BALAGANESH, AM ITA No.1103/Mum/2019 (Assessment Year :2015-16) Shri Rajesh Pratap Ved Vs. DCIT-13(3)(1) Shop No.1, Alka Building Mumbai Jamnads Adukia Road Aayakar Bhavan Kandivali (W) New Marine Lines Mumbai-40067 Mumbai-400 020 PAN/GIR No.AACPV2855L (Appellant) .. (Respondent) Assessee by Shri Rajesh Shah Revenue by Shri Bharat Andhle Date of Hearing 22/02/2021 Date of Pronouncement 27/04/2021 आदे श / O R D E R PER M. BALAGANESH (A.M):

This appeal in ITA No.1103/Mum/2019 for A.Y.2015-16 arises out of the order by the ld. Commissioner of Income Tax (Appeals)-21, Mumbai in appeal No.CIT(A)-21/DCIT-13(3)(1)/IT-145/217-18 dated 10/12/2018 (ld. CIT(A) in short) against the order of assessment passed u/s.143(3) of the Income Tax Act, 1961 (hereinafter referred to as Act) dated 11/12/2017 by the ld. Dy. Commissioner of Income Tax-13(3)(1), Mumbai (hereinafter referred to as ld. AO).
2 ITA No.1103/Mum/2019
Shri Rajesh Pratap Ved

2. The only issue to be decided in this appeal is as to whether the ld. CIT(A) was justified in confirming the addition made on account of sale consideration of property amounting to Rs.44,63,434/- in the facts and circumstances of the case.

3. We have heard rival submissions and perused the materials available on record. We find that assessee is an individual and had filed his return of income for the A.Y.2015-16 on 30/09/2015 declaring total income of Rs.12,84,79,720/-. The assessee is also a Director of Regal Hotel Pvt. Ltd., Further the assessee filed its revised return of income on 30/03/2017 declaring revised total income of Rs.11,67,24,470/-. During the year under consideration, the assessee has shown income from salary, loss of house property, income from business and professions, income from long term capital gain and income from other sources.

4. During the year under consideration, the assessee Mr. Rajesh Pratap Ved along with Shri Pratap H Ved, Smt. Krishna P. Ved and Smt. Krupa R. Ved sold the following premises as well as rights in the society as per agreement dated 21/01/2015 to one Mr. Rohit Madan Shetty:

a) Flat No.701 of Krishna Krupa belonged to Mr. Pratap H Ved.
b) Flat No. 801 of Krishna Krupa along with Terrace belonged to Mr. Rajesh P Ved- the assessee and
c) The rights in the society The Nutan Laxmi Co-operaive Housing Society along with share certificate, membership of the society and all other benefit available to the member of the society and belonged to Mr. Rajesh Pratap Ved, Shri Pratap H Ved, Smt. Krishna P. Ved and Smt. Krupa R. Ved jointly.
3 ITA No.1103/Mum/2019

Shri Rajesh Pratap Ved

5. We find that the narration of the following undisputed facts would be relevant for understanding the issue in dispute before us:-

a) The plot of land and structure at Juhu Vile Parle Scheme Mumbai was originally purchased on 18th June, 2004 in the names of Shri Pratap Hirji Ved, Mrs. Krishna Pratap Ved, Shri Rajesh Pratap Ved (the assessee) and Mrs. Krupa R Ved from Mrs. Rupa Prakash Pandya and others. Along with plot and structure, all the rights in 5 shares of The Nutan Laxmi Co-operative Housing Society Ltd and all lease hold rights along with tenants were part of the purchase cost. On purchase of the plot, one becomes a member of the Nutan Laxmi Co-operative Housing Society Ltd and a member has number of rights attached to the plot such as being part of association, rights in getting priority in membership of various associations including right of membership of Juhu Gymkhana, concessional rights in hiring of plots for various occasions etc.
b) All the parties viz., Shri Pratap Hirji Ved, Mrs. Krishna Pratap Ved, Shri Rajesh Pratap Ved (the assessee) and Mrs. Krupa R. Ved had entered into partnership to carry on business of development in name of M/s. Radha Enterprise as per partnership deed dated 3.12.2002. Vide agreement dated 18.9.2004, the said Plot was assigned along with certain rights to M/s. Radha Enterprise (partnership firm). As per the said agreement, partners namely Pratap Ved who had contributed Rs.96,23,010 and Rajesh Ved, the assessee who had contributed Rs.1,03,00,000 for the purchase of plot, were compensated full cost by crediting the equivalent amount to their capital account. Therefore the total amount contributed by them were paid in the form of crediting the capital account and were entitled to the interest.
4 ITA No.1103/Mum/2019

Shri Rajesh Pratap Ved

c) However as per clause 12 of the said agreement, the rights to become member, and other rights of free membership of gymkhana etc., remained with the four persons who had originally purchased the plot. Therefore these rights remained with four persons though there is no cost to it.

d) On getting the plot by way of capital contribution, M/s. Radha Enterprise developed the plot and sold flats to outsiders Flat No.1 to 6 and as per the agreement 18.9.2004, Flat No.7 was allotted to Pratap Ved and Flat No.8 was allotted to Rajesh Ved.

e) However rights to Juhu Club and other rights of the society remained with all the parties in their individual capacity as per clause no.12 and certain other rights with the partners including membership rights in the society as per agreement dated 18.9.2004.

f) In lieu of the rights in individual capacity, the valuable rights were also with Mrs. Krishna Pratap Ved and Mrs. Krupa Rajesh Ved. It was imperative to get the requisite and approval including signatures on the all documents for transfer of premises, lease deed, transfer of shares and papers for transfer of membership rights in Juhu gymkhana, which are valuable rights, a portion of amount was required to be paid to both the lady members since it is jointly held.

5 ITA No.1103/Mum/2019

Shri Rajesh Pratap Ved

g) The purchaser of the flats also insisting that since both the parties are party to agreement, due consideration is required to be paid to enter a legal and enforceable document.

h) The membership rights of the Nutan Laxmi Co-operative Society are a valuable right and it enjoys all the facilities like membership of Juhu Vile Parle Gymkhana Cub etc and leasehold rights in plot. As per the bye laws of the society, only members of one family can become member of the society and all the rights in the society including leasehold plot remain in the hands of the said family. The other occupants of the flats viz. flat no.1 to 6 are not entitled to become a member of the society. These rights belonged to all the four members of Ved family. The facts have been clearly stated in Recital (j) on Page No. 8 of the agreement for sale and assignment dated 20.1.2015. Accordingly, Mrs. Krupa P. Ved and Mrs. Krishna P. Ved were paid 1.45% of total consideration i.e. Rs.43,16,750 each as stated in clause 5 page No.11 of the agreement.

i) Accordingly total consideration has been divided among the sellers as per the understanding among the sellers and also the purchasers of the above rights along with flats as per agreement dated 20.1.2015.

j) Therefore, Mrs. Krishna P. Ved and Mrs. Krupa R Ved have been entitled and hence accordingly were paid Rs.43,16,750/- and Rs.43,16,750/- respectively.

k) The amount has been paid on account of those rights in the property as per agreement dated 18.9.2004. It also may be noted 6 ITA No.1103/Mum/2019 Shri Rajesh Pratap Ved that the share certificate no.30 of Nutan Laxmi Co-operative Housing Society Limited was also in the name of all the four persons. Accordingly, the amounts were distributed between the partners for their respective flats and equal interest in the remainder rights in the property, and all other rights on being a member of the Nutan Laxmi Co-operative Housing Society Limited. Considering the above facts the consideration received by Krishna P. Ved and Krupa R Ved are correctly apportioned and paid.

l) The ld AR before us stated that the said income is declared by Smt Krishna Ved and Smt Krupa Ved in their respective returns of income for the A.Y.2015-16 which were accepted by the department as such.

6. We find that the ld AO observed that the sale consideration was distributed among 4 persons , whereas the cost of purchase was borne by two persons only i.e Pratap Ved and Rajesh Ved and that no payments were made by Smt Krishna Ved and Smt Krupa Ved. Accordingly, the ld AO held that the sale consideration is to be divided only between two persons as under:-

    DETAILS              PRATAP             RAJESH            TOTAL
Sales                131,129,020        157,837,480      288,966,500
consideration as
per ITR
Sales                4,170,066          4,463,434        8,633,500
Consideration
shown in Krishna
& Krupa
Revised Sales        135,299,86         162,300,914      297,600,000
Consideration
                                     7
                                                      ITA No.1103/Mum/2019
                                                       Shri Rajesh Pratap Ved




6.1. The ld AO observed that since sale consideration is divided between two persons, the expenses incurred towards cost, brokerage, professional fees, etc also is to be distributed only between two persons and accordingly , reworked the capital gains chargeable thereon as under:-

    DETAILS            PRATAP               RAJESH            TOTAL
Sales              131,129,020          157,837,480      288,966,500
consideration as
per ITR
Sales              4,170,066            4,463,434        8,633,500
Consideration
shown in Krishna
& Krupa
Revised Sales      135,299,86           162,300,914      297,600,000
Consideration
Cost of purchase   9,623,010            10,300,000       19,923,010
Ratio              48.30                51.70            100
Indexed cost of    20,529,088           21,973,333       42,502,421
purchase
Balance amount     114,769,998          140,327,581      255,097,579
Less: Expenses
incurred
Brokerage & Prof   3,631,899            4,570,221        8,202,120
fees as per COI
Krishna & Krupa    99,568               16,572           206,140
Share




6.2. From the aforesaid table, it could be seen that a sale consideration pertaining to Smt Krishna Ved and Smt Krupa Ved has been included in the hands of the assessee herein Shri Rajesh Pratap Ved to the extent of Rs 44,63,434/- which is the subject matter of dispute before us.

8 ITA No.1103/Mum/2019

Shri Rajesh Pratap Ved

7. We find that the ld CIT(A) has confirmed the addition on a different ground by stating that the addition should have been made under Section 64(1) of the Act by applying clubbing provisions.

8. We find that Shri Pratap H Ved, Shri Rajesh Ved (assessee herein before us), Smt Krishna Ved and Smt Krupa Ved, had joined the partnership firm M/s Radhe Enterprise. We find from the facts narrated hereinabove that assessee and Shri Pratap H Ved had paid for the cost of acquisition of the plot originally and hence when plot was brought in as capital contribution to the partnership firm, their respective capital accounts were duly credited for such amount. We find that the rights over the leasehold property belonged toa ll the four members of Ved family which is evident from Share Certificate No. 30 of Nutan Co- operative Housing Society Limited. We find that when originally the property was assigned from four individuals to partnership firm, the partners account were credited with full amount of cost incurred individually and therefore, the full cost was given to them. Therefore the rights which have remained with four individuals were without cost and belonged to all the four persons. There is no dispute that all the four persons had come forward to sign the agreement of sale dated 20.1.2015 pursuant to which , capital gains became assessable. There is no dispute that the flats were ultimately sold together with the rights in leasehold property , rights in membership etc which were owned by all the four persons and which remained with the individuals and were never transferred to the firm. Hence we hold that logically the sale consideration is to be distributed between four persons. In view of that, a portion of sale consideration is required to be assigned to the rights of membership etc which were not given to the firm. Therefore, there is no transfer from husband to wife of any right or any value. In view of that 9 ITA No.1103/Mum/2019 Shri Rajesh Pratap Ved no value can be assigned under Section 64(1) of the Act by applying clubbing provisions thereon. Moreover, we find that the ld CITA grossly erred in applying the clubbing provisions u/s 64(1) of the Act even for mother. Admittedly, as per law, the same could be applied only for spouse and for son's wife. Hence the addition sustained by the ld CIT(A) deserves to be deleted on this count itself.

9. In any case, we find from the income tax returns of Smt. Krishna Ved and Smt Krupa Ved for the Asst Year 2015-16, which are forming part of the paper books filed before us, they had duly disclosed the capital gains attributable to their share without claiming any deduction towards cost of acquisition. We find from the computation of income for the Asst Year 2015-16 of both the ladies, that they were conscious of their income tax obligations and had duly disclosed the share of their sale consideration as long term capital gains (without any cost) and had duly claimed deduction u/s 54EC of the Act by making reinvestment in eligible bonds. We find that the ld AR submitted that the returns filed by two ladies have been accepted by the department. Hence there is no need to bring to tax the very same sale consideration in the hands of assessee herein, inclusion of which , would only result in double taxation. Hence we hold that the entire addition made in the sum of Rs 44,63,434/- in the hands of the assessee is hereby directed to be deleted and grounds 1& 2 raised by the assessee are allowed.

10. The Grounds 3 & 4 raised by the assessee are with regard to chargeability of interest u/s 234C of the Act which is consequential in nature. Needless to mention that the same would always be on the returned income and not on the assessed income.

10 ITA No.1103/Mum/2019

Shri Rajesh Pratap Ved

11. In the result, the appeal of the assessee is allowed.

Order pronounced on 27/04/2021 by way of proper mentioning in the notice board.

            Sd/-                                      Sd/-
     (JUSTICE P P BHATT)                         (M.BALAGANESH)
                 PRESIDENT                       ACCOUNTANT MEMBER
Mumbai; Dated                       27/04/2021
KARUNA, sr.ps



Copy of the Order forwarded to :
1. The Appellant
2.    The Respondent.
3.    The CIT(A), Mumbai.
4.    CIT
5.    DR, ITAT, Mumbai

6.    Guard file.

                         //True Copy//

                                                                       BY ORDER,




                                                             (Asstt. Registrar)
                                                                    ITAT, Mumbai