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 0]

Income Tax Appellate Tribunal - Pune

Income-Tax Officer,, vs M/S. Pentagon Developers,, Pune on 20 July, 2018

             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.393/PUN/2016
                    यनधाारण वषा / Assessment Year : 2010-11


      Income Tax Officer,
      Ward - 3(1), Pune
                                                       .......अऩीऱाथी / Appellant

                                   बनाम / V/s.


      M/s. Pentagon Developers,
      Off No. 504, Ashok Sankul - II,
      Ashok Nagar, Range Hill Road,
      Pune - 411007

      PAN : AAHFP8013B
                                                       ......प्रत्यथी / Respondent




                     Assessee by       : Shri V.L. Jain
                     Revenue by        : Shri Mukesh Jha



             सुनवाई की तारीख / Date of Hearing              : 26-06-2018
             घोषणा की तारीख / Date of Pronouncement         : 20-07-2018



                               आदे श / ORDER


PER VIKAS AWASTHY, JM :

This appeal by the Revenue is directed against the order of Commissioner of Income Tax (Appeals)-10, Pune dated 08-01-2016 for the assessment year 2010-11. The Revenue in appeal has assailed the order of Commissioner of Income Tax (Appeals) in allowing assessee‟s claim of deduction u/s. 80IB(10) of the Income Tax Act, 1961 (hereinafter referred to as "the Act").

2

ITA No. 393/PUN/2016, A.Y. 2010-11

2. The brief facts of the case as emanating from records are : The assessee is a builder and developer. The assessee developed a housing project „Fortune East‟ at 12/1, Mundhawa Bypass Road, Kharadi, Pune. The assessee had obtained first approval of the building plan in respect of above project on 17-05-2005. The assessee in its return of income for assessment year 2010-11 had claimed deduction u/s. 80IB(10) to the tune of Rs.4,85,22,353/-. The Assessing Officer denied assessee‟s claim of deduction u/s. 80IB(10) on the ground that the assessee should have completed the project before 31-03-2011. However, the assessee has failed to furnish completion certificate in respect of any building or flat of the housing project „Fortune East‟.

Aggrieved by the assessment order dated 28-03-2013, the assessee filed appeal before the Commissioner of Income Tax (Appeals). The Commissioner of Income Tax (Appeals) vide impugned order allowed assessee‟s claim of deduction u/s. 80IB(10) of the Act. Now, the Revenue is in appeal against the order of Commissioner of Income Tax (Appeals).

3. Shri Mukesh Jha representing the Department submitted that the assessee has not furnished completion certificate till date, in respect of housing project Fortune East. There is no document from the competent authority on record which would indicate that the housing project in respect of which deduction has been claimed is complete and is habitable. The ld. DR prayed for setting aside the impugned order and restoring the findings of Assessing Officer.

4. On the other hand Shri V.L. Jain appearing on behalf of the assessee vehemently defended the findings of Commissioner of Income Tax (Appeals). The ld. AR submitted that as per Development Control Rules, 3 ITA No. 393/PUN/2016, A.Y. 2010-11 Pune Municipal Corporation does not issue completion certificate. As per Rule 7.6 the completion certificate is issued by the Architect. Rule 7.7 contemplates that on receipts of completion certificate, the Pune Municipal Corporation (PMC) shall issue occupancy certificate after inspection of site. The ld. AR submitted that the Architect issued completion certificate on 16-02-2011. The ld. AR pointed that the Architect vide letter dated 26-02- 2011 confirms the fact that local authority i.e. PMC approved issuance of completion certificate but deferred the issuance of formal completion certificate until the amenity space is taken over by PMC. The ld. AR further contended that the fact of completion of project has not been doubted or challenged by the Department. The only objection is of non- availability of completion certificate from PMC. Non-availability of completion certificate from Local Authority should not prejudice assessee‟s claim of deduction u/s. 80IB(10) of the Act. The ld. AR in support of his contentions placed reliance on the following decisions :

i. Commissioner of Income Tax Vs. CHD Developers Ltd., 362 ITR 177 (Delhi);

ii. Commissioner of Income Tax Vs. Hindustan Samuh Awas Ltd., 377 ITR 150 (Bom);

iii. Commissioner of Income Tax Vs. Tarnetar Corporation, 362 ITR 174 (Guj).

5. We have heard the submissions made by representatives of rival sides and have perused the orders of authorities below. The deduction u/s. 80IB(10) of the Act has been disallowed to the assessee by the Assessing Officer on the ground that the assessee has failed to furnish completion certificate from the local authority i.e. PMC. It is an undisputed fact that the assessee received first approval of the building 4 ITA No. 393/PUN/2016, A.Y. 2010-11 plan on 17-05-2005. As per the provisions of the Act the assessee should have completed housing project on or before 31-03-2011. The Assessing Officer made independent enquiries from the office of PMC and it transpired that the assessee has not made any application till 28-02-2013 for obtaining completion/occupancy certificate.

6. On the contrary, the assessee has pointed that the application was made to the local authority and the Architect of the assessee vide letter dated 26-02-2011 confirms that the PMC has approved the completion certificate in principle but has deferred the issuance of same until the amenity space is taken over by the PMC. The ld. AR has further asserted that it is the local authority i.e. the PMC which has to complete the proceedings for taking over of amenity space.

7. In all the three decisions on which reliance has been placed by the ld. AR i.e. Commissioner of Income Tax Vs. CHD Developers Ltd. (supra), Commissioner of Income Tax Vs. Hindustan Samuh Awas Ltd. (supra) and Commissioner of Income Tax Vs. Tarnetar Corporation (supra) the common factor is, the assessee in the respective cases after completion of housing project had applied to the local authority for issuance of completion/occupation certificate well in time. The Hon‟ble High Courts in the backdrop of this fact held that merely for the reason, the local authorities have failed to issue completion/occupation certificate within the reasonable time, the benefit of deduction u/s. 80IB(10) cannot be denied to the assessee, who otherwise have completed the housing project and have applied for approval well before the due date. 5 ITA No. 393/PUN/2016, A.Y. 2010-11

8. In the instant case we find that the Architect issued completion certificate confirming completion of project as per sanctioned plan on 16- 02-2011. However, it is not emanating from records as to when the assessee applied to the local authority i.e. PMC for issuance of occupancy certificate. The ld. AR for assessee has pointed that the PMC has approved the issuance of completion certificate but has withheld the formal issuance of certificate for some compliance. This fact requires verification. We are of considered view that the benefit of deduction u/s. 80IB(10) should not be denied to the assessee, if the assessee has applied to the PMC for issuance of completion/occupancy certificate before the due date i.e. 31- 03-2011. The issue is restored to the Assessing Officer for the limited purpose to verify the date on which the assessee approached PMC for issuance of completion/occupancy certificate. The assessee is directed to furnish necessary relevant documents to the Assessing Officer indicating the date on which the assessee applied to PMC for issuance of completion/ occupancy certificate. The Assessing Officer after examining the documents and in the light of our above observations shall allow/reject deduction u/s. 80IB(10), as the case may be.

9. In the result, the appeal of Revenue is allowed for statistical purpose.

Order pronounced on Friday, the 20th day of July, 2018.

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


ऩुणे / Pune; ददनाांक / Dated : 20th July, 2018
RK
                                         6

                                                  ITA No. 393/PUN/2016, A.Y. 2010-11




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

1. अऩीऱाथी / The Appellant.
2. प्रत्यथी / The Respondent.
3. आयकर आयक् ु त (अऩीऱ) / The CIT(A)-10, Pune
4. The Pr. Commissioner of Income Tax-2, 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 शानुसार / BY ORDER, यनजी सधचव / Private Secretary, आयकर अऩीऱीय अधधकरण, ऩुणे / ITAT, Pune