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 0, Cited by 0]

Income Tax Appellate Tribunal - Pune

Shyam Bansilal Rajore,, Pune vs Assistant Commissioner Of ... on 26 May, 2017

             आयकर अऩीऱीय अधधकरण "बी" न्यायऩीठ ऩण
                                               ु े में ।
    IN THE INCOME TAX APPELLATE TRIBUNAL "B" BENCH, PUNE

श्री डी. करुणाकरा राव, ऱेखा सदस्य, एवं श्री ववकास अवस्थी, न्याययक सदस्य के समक्ष ।
 BEFORE SHRI D. KARUNAKARA RAO, AM AND SHRI VIKAS AWASTHY, JM


                 आयकर अऩीऱ सं. / ITA No. 802/PUN/2014
                  यनधाारण वषा / Assessment Year : 2010-11


      Shyam Bansilal Rajore,
      MZSK & Associates,
      Chartered Accountants,
      Level 3, Riverside Business Bay,
      Plot No. 84, Wellesley Road,
      Near RTO, Pune - 411001

      PAN : AAZPR9500P
                                                  .......अऩीऱाथी / Appellant

                                    बनाम/Vs.



      Assistant Commissioner of Income Tax,
      Circle - 5, Pune
                                                    ......प्रत्यथी / Respondent




                   Assessee by         : Shri Neelesh Khandelwal
                   Revenue by          : Shri Sudhanshu Shekhar



             सन
              ु वाई की तारीख / Date of Hearing              : 25-05-2017
             घोषणा की तारीख / Date of Pronouncement         : 26-05-2017




                               आदे श / ORDER


PER VIKAS AWASTHY, JM :

This appeal by the assessee is directed against the order of Commissioner of Income Tax (Appeals)-III, Pune dated 21-02-2014 for Assessment Year 2010-11.

2

ITA No. 802/PUN/2014, A.Y. 2010-11

2. The facts of the case as emanating from records are: The assessee filed his return of income for the impugned assessment year on 27-04- 2011 declaring total income of Rs.65,96,517/-. The case of the assessee was selected for scrutiny under CASS and accordingly, notice u/s. 143(2) was issued to the assessee on 03-08-2012. The assessee in its return of income had declared income from medical profession, Capital Gains, and other sources. During the course of scrutiny assessment proceedings the Assessing Officer made addition of Rs.1,60,34,100/- under the head Capital Gains.

Aggrieved by the assessment order dated 28-01-2013, the assessee preferred appeal before the Commissioner of Income Tax (Appeals). The Commissioner of Income Tax (Appeals) vide impugned order upheld the findings of Assessing Officer and dismissed the appeal of assessee. Now, the assessee is in second appeal before the Tribunal assailing the findings of Commissioner of Income Tax (Appeals) in confirming the addition.

3. Shri Neelesh Khandelwal appearing on behalf of the assessee submitted that the assessee was co-owner of land comprising in Survey Nos. 17A/1/2 and 17A/1/3 Wanowarie, Pune admeasuring 8800 sq. Mtrs. The assessee was having 1/11th share in the said property. The assessee along with other family members agreed to sell the aforesaid land to M/s. Kumar Builders for a total consideration of Rs.71 lakhs. Memorandum of Understanding (MOU) was executed on 18-10-1985 in this regard. Due to considerable delay on the part of vendors in complying with the terms and conditions of MOU, the assessee on 24-09-1990 entered into another agreement with builder with respect to his 1/11th share. As per the latter agreement the assessee was entitled to receive additional consideration of Rs.8.00 lakhs subject to assessee settling the claims of the tenants within 18 months and to handover possession of property with clear marketable 3 ITA No. 802/PUN/2014, A.Y. 2010-11 titles and free from all encumbrances. The final conveyance deed of the property in favour of M/s. Kumar Builders was executed on 26-05-2009. Another agreement dated 17-07-2009 was executed between the assessee and developers. According to the said agreement, the assessee was to deliver vacant possession of the premises admeasuring 4502 sq. ft. consisting of 6 rooms which were in occupation of assessee after the execution of MOU of 1985 and Agreement of 1990. In return, the assessee received 2 shops having built up area of 4500 sq. ft. on the ground floor of commercial complex „Fun-N-Shop‟. The assessee arrived at the sale consideration by computing the cost of construction at Rs.2011 per sq. ft. for the purpose of computation of capital gains. Against the cost of construction arrived thus by the assessee at Rs.90,49,500/- (Rs.2011 X 4500 sq. ft.) the assessee claimed indexed cost of acquisition at Rs.35,64,480/- and thereafter arrived at the net capital gains of Rs.54,85,020/-. The Assessing Officer made addition of Rs.1,60,34,100/- being difference in cost of sale consideration as per Govt. valuation at Rs.2,50,83,600/- and the valuation of assessee. The Assessing Officer further made addition of Rs.8,00,000/- in respect of additional consideration received.

4. The ld. AR of the assessee has filed an application for admission of additional evidence. The additional evidence filed by the assessee are contained in Paper Book-2 and Paper Book-3 which are as under :

Sr.                          Particulars                                     Page No.
No.
 1 Copy of Index II for Sale of shop/office entered by Kumar                     91

Builders with Third party (Vishal Sakore) dtd 29/11/2008. 2 Copy of General Power of Attorney issued in favour of M/s. 92-111 Kumar Builders dtd 13/11/1989.

3 Copy of Bank Statement reflecting receipt of Rs.8,00,000/- 112 from M/s. Kumar Builder on 30/06/2009.

4 Copies of Voucher reflecting payment made by M/s. Kumar 113-116 Builders to Rajore family towards purchase of property.

                                      4

                                                ITA No. 802/PUN/2014, A.Y. 2010-11



                              Paper Book - 3

Sr.                          Particulars                                 Page No.
No.
 4 Copy of proceedings under section 8(4) of the ULC Act,                139-141
    1976 (as is copy, not in legible form)
 6 Copy of 7/12 extract of land situated at Sr. No. 17A H. No.           146-148
    1/2 & 1/3, Wanorie, Pune in Marathi Language



5. Shri Sudhanshu Shekhar representing the Department vehemently supported the findings of Commissioner of Income Tax (Appeals) and prayed for dismissing the appeal of assessee.

6. We have heard the submissions made by the representatives of rival sides and have perused the orders of the authorities below. During the course of arguments the Bench enquired from both the sides the fate of assessments in the case of other similarly situated co-owners. The property under question was jointly owned by 11 persons. The assessee was having 1/11th share in the said property. Both the sides expressed their inability to furnish such details. The ld. AR of the assessee submitted that the assessee is not on speaking terms with other family members (co- owners of property sold), therefore, he is not in a position to make any statement as to whether similar addition is made in the hands of other co- owners or about the status of assessments/appeals in the case of co- owners. Similarly, the ld. DR also expressed his inability to readily furnish the status report of assessments made in the case of other co-owners.

7. In view of the fact that information regarding similarly placed co- owners of the property is not readily available with either of the sides, which is very vital to have parity and consistency on the issue, coupled with the fact that the assessee has filed some documents as additional evidences which are imperative for proper adjudication of the case, we 5 ITA No. 802/PUN/2014, A.Y. 2010-11 deem it appropriate to remit this file back to the Assessing Officer. The Assessing Officer shall consider the documents filed by the assessee as additional evidence and after considering the fate of assessments made, if any in the case of other co-owners shall decide the issues raised in the appeal de novo. The Assessing Officer while making fresh assessment shall grant due opportunity of hearing to the assessee, in accordance with law.

8. In the result, the appeal of the assessee is allowed for statistical purpose.

Order pronounced on Friday, the 26th day of May, 2017.

                      Sd/-                                     Sd/-
     (डी. करुणाकरा राव/D. Karunakara Rao)        (ववकास अवस्थी / Vikas Awasthy)
ऱेखा सदस्य / ACCOUNTANT MEMBER                   न्याययक सदस्य / JUDICIAL MEMBER


ऩुणे / Pune; ददनाांक / Dated : 26th May, 2017
RK

आदे श की प्रयिलऱवऩ अग्रेवषि / Copy of the Order forwarded to :

1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. आयकर आयुक्त (अऩीऱ) / The CIT(A)-III, Pune
4. आयकर आयुक्त / The CIT-III, Pune
5. ववभागीय प्रयतयनधध, आयकर अऩीऱीय अधधकरण, "बी" बेंच, ऩुणे / DR, ITAT, "B" Bench, Pune.
6. गाडड फ़ाइऱ / Guard File.

//सत्यावऩत प्रयत // True Copy// आदे शानस ु ार / BY ORDER, सहायक ऩांजीकार / Assistant Registrar, आयकर अऩीऱीय अधधकरण, ऩुणे / ITAT, Pune