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 6, Cited by 1]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs Ajay Kaila, New Delhi on 21 September, 2017

       IN THE INCOME TAX APPELLATE TRIBUNAL, DELHI 'C' BENCH,
                             NEW DELHI

           BEFORE SHRI B.P. JAIN, ACCOUNTANT MEMBER AND
                 SHRI KULDIP SINGH, JUDICIAL MEMBER.

                   ITA No. 6907/DEL/2015 [A.Y. 2012-13]

The A.C.I.T                      Vs.       Shri Ajay Kaila
Circle 54(1)                               128/B/1, Opp. Village Kilokari
New Delhi                                  Harinagar Ashram, Maharanibagh
                                            New Delhi

                                           PAN : AACPK 5645 F

     [Appellant]                                              [Respondent]

                    Date of Hearing                :    31.08.2017
                    Date of Pronouncement           :     .09.2017

                           Assessee by : Shri Sanjay Kapoor, CA
                            Revenue by : Shri Arun Kumar Yadav, Sr.DR

                                       ORDER

PER B.P. JAIN, ACCOUNTANT MEMBER:

This appeal of the Revenue arises from the order of the ld. CIT(A)- 18, New Delhi vide order dated 27.10.2015 for assessment year 2012-13.

2. The Revenue has raised the following solitary ground of appeal:

" 1. Whether on the facts and circumstances of the case the Ld.CIT(A) has erred in deleting the addition of Rs. 49,53,675/- pm account of disallowance of deduction claimed -2- ITA No. 6907/DEL/2015 by the assessee u/s 54EC of the Income-tax Act, 1961 [hereinafter referred to as 'the Act' for short] that the assessee can claim only Rs. 50 lakhs deduction u/s 54EC."

3. Brief facts of the case are that the assessee has sold agricultural land situated at Gurgaon for a consideration of Rs. 1,37,22,500/- and has shown long-term capital gain on the same at Rs.99,53,675/-. The assessee has claimed deduction under section 54EC of the Income-tax Act, 1961 [hereinafter referred to as 'the Act' for short] at Rs. 1 crore on the long-term capital gain of 99,53,675/-. As per provision of section 54 EC of the income tax act, the assessee is entitled to exemption on the investment made by the assessee under NHAI bonds under the said provision. The question arose in this case as to what extent the assessee should be so entitled. The assessee has invested Rs. 1 crore under section 54 EC. As per the assessee, he is entitled to 50 lakh exemption in each of the financial year totalling to Rs. 1 crore and in support of the claim it referred to various decisions mentioned in para 5.6 of the assessment order namely:

a) Aspi Cinwala v. Asstt. CIT{2012} 20 taxman.com 75(Ahd-Trib)
b) Ram Aggarwal v. Jt. CIT {2002)81 ITD163 (Mum)
c) In Asstt. CIT v. shri Raj kumarjain & Sons (HUF) {2012} 19 taxman.com 27 (Jp) -3- ITA No. 6907/DEL/2015
d) CBDT Circular No 3/2008 finance Act 2007 for deduction in respect of long term infrastructure bonds.

4. However the AO relying on the judgement of Raj Kumar Jain and Sons HUF delivered by ITAT Jaipur bench restricted the exemption to Rs. 50 lakh. The observations of the assessing officer at para 5.7 reads as under:

"The above submission of the assessee is considered but not found acceptable. It is to be noted that the matter has not reached finality either in the Hon'ble jurisdictional High Court or before Hon'ble Apex Court. Reliance is placed on the judgement given by the Hon'ble ITAT, Jaipur bench in ACIT Circle-2 vs. Shri Raj Kumar Jain & Sons HUF, 31.01.2012 which is given below:
"The deduction u/s 54EC should not exceed Rs. 50 lacs. The word any financial year mentioned in proviso to section 54EC refers to the investment to be purpose of claiming deduction from capital gain. The Ld. DR further submitted that proviso cannot give undue benefit to one section of the tax payers. If an assessee transfers certain property in the month of April of the financial year then the he has to make investment within 6 months i.e. within the same financial year. The exemption from capital gain will be only to the extent of RS. 50 lakhs. In the case of another tax payer who transfer his assets in the month of October, then he cannot claim exemption u/s 54EC by purchasing Rs. 50 lakhs -4- ITA No. 6907/DEL/2015 bonds in the financial year in which the transfer has taken place and another Rs. 50 lakhs in the subsequent financial year. Thus the assessees who have earned the capital gain for the same assessment year cannot be treated differently. It was therefore, submitted that interpretation of proviso should not lead to discrimination against various tax payers."

5. The ld. CIT(A) however, deleted the addition so made by the Assessing Officer for the reasons mentioned in his order.

6. We have considered the rival arguments made by both the sides, perused the orders of the A.O and the ld. CIT(A) and the paper book filed on behalf of the assessee. We have also considered the various decisions relied upon by both the sides. First of all, it is relevant to reproduce section 54EC of the Act, which reads as below:

"Capital gain not to be charged on investment in certain bonds.
54EC. (1) Where the capital gain arises from the transfer of a long-term capital asset (the capital asset so transferred being hereafter in this section referred to as the original asset) and the assessee has, at any time within a period of six months after the date of such transfer, invested the whole or any part of capital gains in the long-term specified asset, the capital gain shall be dealt with in accordance with the following provisions of this section, that is to say,--
-5- ITA No. 6907/DEL/2015
(a) if the cost of the long-term specified asset is not less than the capital gain arising from the transfer of the original asset, the whole of such capital gain shall not be charged under section as:
(b) if the cost of the long-term specified asset is less than the capital gain arising from the transfer of the original asset, so much of the capital gain as bears to the whole of the capital gain the same proportion as the cost of acquisition of the long-term specified asset bears to the whole of the capital gain, shall not be charged under section 4S ;

[Provided that the investment made on or after the 1st day of April, 2007 in the long-term specified asset by an assessee during any financial year does not exceed fifty lakh rupees.] The following second proviso shall be inserted after the existing proviso to subsection (1) of section 54EC by the Finance (No. 2) Act, 2014, w.e.f. 1-4-2015:

Provided further that the investment made by an assessee in the long-term specified asset, from capital gains arising from transfer of one or more original assets, during the financial year in which the original asset or assets are transferred and in the subsequent financial year does not exceed fifty lakh rupees.

7. There is difference in judicial opinion on the issue. In Shri Aspin Ginwala vs. CIT [TS-192-ITAT-2012(Ahd) the Hon'ble ITAT bench held that section 54EC exemption is available on investment of Rs. 1 crore in specified bonds made within prescribed time-limit falling in two different financial years. The bench observed that proviso to Sec 54EC -6- ITA No. 6907/DEL/2015 was clear, unambiguous and did not restrict investments to Rs 50 lakhs if eligibility period falls in two different financial years. Similar view was held by the Bangalore ITAT in the case of Shri Vivek Jairazbhoy vs. DCIT [TS-901-ITAT-20i2(Bang)] & Panaji ITAT in Panaji ITAT in Shantabai V. Kamat vs. CIT reported in 142 ITD 769.

8. However the Jaipur bench of ITAT in AC1T vs. Shri Raj Kumar Jain & Sons (HUF) [TS-142-ITAT-2012OJPR)] took a contrary view and held that Sec 54EC exemption was to be restricted to Rs 50 lakhs, even if Rs 1 crore was invested in specified bonds within prescribed time limit falling in two different financial years. ITAT observed that interpretation of proviso to Sec 54EC should not lead to discrimination against various taxpayers depending upon date of transfer.

9. The Hon'ble Madras High Court in CIT vs S Jaichander reported in 370 ITR 579 [Mad] has held as under:

"The key issue that arises for consideration is whether the first proviso to Section 54EC(1) of the Act would restrict the benefit of investment of capital gains in bonds to that financial year during which the property was sold or it applies to any financial year during the six months period."
-7- ITA No. 6907/DEL/2015

10. For better understanding of the issue, it would be apposite to refer to Section 54EC(1) of the Act, which reads as under:

"Section 54EC. Capital gain not to be charged on investment in certain bonds.-- (1) Where the capital gain arises from the transfer of a long term capital asset (the capital asset so transferred being hereafter in this section referred to as the original asset) and the assessee has, at any time within a period of six months after the date of such transfer, invested the whole or any part of capital gains in the long-term specified asset, the capital gain shall be dealt with in accordance with the following provisions of this section, that is to say,--
a) if the cost of the long-term specified asset is not less than the capital gain arising from the transfer of the original asset, the whole of such capital gain shall not be charged under section 45;
b) if the cost of the long-term specified asset is less than the capital gain arising from the transfer of the original asset, so much of the capital gain as bears to the whole of the capital gain the same proportion as the cost of acquisition of the long term specified asset bears to the whole of the capital gain, shall not be charged under section 45.
-8- ITA No. 6907/DEL/2015

Provided that the investment made on or after the 1st day of April, 2007 in the long-term specified asset by an assessee during any financial year does not exceed fifty lakh rupees."

11. On a plain reading of the above said provision, we are of the view that Section 54EC(1) of the Act restricts the time limit for the period of investment after the property has been sold to six months. There is no cap on the investment to be made in bonds. The first proviso to Section 54EC(1) of the Act specifies the quantum of investment and it states that the investment so made on or after 1.4.2007 in the long-term specified asset by an assessee during any financial year does not exceed fifty lakh rupees. In other words, as per the mandate of Section 54EC(1) of the Act, the time limit for investment is six months and the benefit that flows from the first proviso is that if the assessee makes the investment of Rs.50,00,000/- in any financial year, it would have the benefit of Section 54EC(1 ) of the Act.

12. The legislature noticing the ambiguity in the above said provision, by Finance (N0.2) Act, 2014, with effect from 1.4.2015, inserted after the existing proviso to sub-section (1) of Section 54EC of the Act, a second proviso, which reads as under:

-9-

ITA No. 6907/DEL/2015

"Provided further that the investment made by an assessee in the long-term specified asset, from capital gains arising from transfer of one or more original assets, during asset or assets are transferred and in the subsequent financial year does not exceed fifty lakh rupees.",

13. At this juncture, for better clarity, it would be appropriate to refer to the Notes on Clauses - Finance Bill 2014 and the Memorandum explaining the provisions in the Finance (No.2) Bill. 2014, which read as under: "Notes on Clauses - Finance Bill 2014: Clause 23 of the Bill seeks to amend section 54EC of the Income-tax Act relating to capital gain not to be charged on investment in certain bonds. The existing provisions contained in sub-section (1) of section 54EC of the Act provides that where capital gain arises from the transfer of a long- term capital asset and the assessee has within a period of six months invested the whole or part of capital gains in the long-term specified asset, the proportionate capital gains so invested in the long-term specified asset out of total capital gain shall not be charged to tax. The proviso to the said sub-section provides that the investment made in the long term specified asset during any financial year shall not exceed fifty lakh rupees. It is proposed to insert a proviso below first proviso in said sub-section (1) so as to provide that the investment -10- ITA No. 6907/DEL/2015 made by an assessee in the long-term specified asset, from capital gains arising from transfer of one or more original assets, during the financial year in which the original asset or assets are transferred and in the subsequent financial year does not exceed fifty lakh rupees. This amendment will take effect from 1st April, 2015 and will, accordingly, apply in relation to assessment year 2015- 16 and subsequent years. Memorandum: Explaining the provisions in the Finance (No.2) Bill, 2014: Capital gains exemption on investment in Specified Bonds. The existing provisions contained in sub-section (1) of section 54EC of the Act provide that where capital gain arises from the transfer of a long-term capital asset and the assessee has, at any time within a period of six months, invested the whole or any part of capital gains in the long term specified asset, out of the whole of the capital gain, shall not be charged to tax. The proviso to the said subsection provides that the investment made in the long-term specified asset during any financial year shall not exceed fifty lakh rupees. However, the wordings of the proviso have created an ambiguity. As a result the capital gains arising during the year after the month of September were invested in the specified asset in such a manner so as to split the investment in two years i.e., one within the year and second in the next year but before the expiry of six months. -11- ITA No. 6907/DEL/2015 This resulted in the claim for relief of one crore rupees as against the intended limit for relief of fifty lakhs rupees. Accordingly, it is proposed to insert a proviso in sub-section (1) so as to provide that the investment made by an assessee in the long-term specified asset, out of capital gains arising from transfer of one or more original asset, during the financial year in which the original asset or assets are transferred and in the subsequent financial year does not exceed fifty lakh rupees. This amendment will take effect from 1st April, 2015 and will, accordingly, apply in relation to assessment year 2015-16 and subsequent assessment years."

14. The legislature has chosen to remove the ambiguity in the proviso to Section 54EC(1) of the Act by inserting a second proviso with effect from 1.4.2015. The memorandum explaining the provisions in the Finance (N0.2) Bill, 2014 also states that the same will be applicable from 1.4.2015 in relation to assessment year 2015-16 and the subsequent years. The intention of the legislature probably appears to be that this amendment should be for the assessment year 2015-2016 to avoid unwanted litigations of the previous years. Even otherwise, we do not wish to read anything more into the first proviso to Section 54EC(1) of the Act, as it stood in relation to the assessees. -12- ITA No. 6907/DEL/2015 In any event, from a reading of Section 54EC and the first proviso, it is clear that the time limit for investment is six months from the date of transfer and even if such investment falls under two financial years, the benefit claimed by fixe assessee cannot be denied. It would have made a difference, if the restriction on the investment in bonds to Rs.50,00,000/- is incorporated in Section 54EC(1) of the Act itself. However, the ambiguity has been removed by the legislature with effect from 1.4.2015 in relation to the assessment year 2015-16 and the subsequent years. For the foregoing reasons, we find no infirmity in the orders passed by the Tribunal warranting interference by this Court. The substantial questions of law are answered against the Revenue and these appeals are dismissed.

15. We are of the view that there are differences in the judicial opinion on the issue. Apparently, there is no decision of the jurisdictional HC in the matter. The reasoning of the ITAT Jaipur bench has persuasive value. However, considering the spirit of the proviso (supra) with prospective effect, the decision of Hon'ble Madras High Court and the law of precedence in the matter, following the decision of Hon'ble Madras High Court in the case of CIT vs S. Jaichander, dismiss the appeal of the Revenue on this ground.

-13-

ITA No. 6907/DEL/2015

16. In the result, the appeal of the Revenue is dismissed.

The order is pronounced in the open court on .09.2017.

  [KULDIP SINGH]                                    [B.P. JAIN]
JUDICIAL MEMBER                                 ACCOUNTANT MEMBER

Dated:     SEPTEMBER, 2017

VL/


Copy forwarded to:

1.    Appellant
2.    Respondent
3.    CIT
4.    CIT(A)
5.    DR




                                                         Asst. Registrar,
                                                        ITAT, New Delhi