Income Tax Appellate Tribunal - Chandigarh
Smt. Reeta Lal, Chandigarh vs Dcit, C-1(1), Chandigarh on 1 February, 2023
आयकर अपील य अ धकरण,च डीगढ़ यायपीठ "बी" , च डीगढ़
IN THE INCOME TAX APPELLATE TRIBUNAL, CHANDIGARH BENCH "B", CHANDIGARH
ीमती दवा संह, या"यक सद#य एवं ी %व&म संह यादव, लेखा सद#य
BEFORE: SMT. DIVA SINGH, JM & SHRI. VIKRAM SINGH YADAV, AM
आयकर अपील सं./ ITA NO. 310/Chd/2019
नधा रण वष / Assessment Year : 2014-15
Smt. Reeta Lal बनाम The DCIT
H.No. 570, Sector-10 C-1(1), Chandigarh
Chandigarh
थायी लेखा सं./PAN NO: AAMPL3167H
अपीलाथ /Appellant यथ /Respondent
नधा रती क! ओर से/Assessee by : Shri Vineet Krishan, Advocate
राज व क! ओर से/ Revenue by : Shri Akashdeep, JCIT, Sr. DR
सन
ु वाई क! तार&ख/Date of Hearing : 12/01/2023
उदघोषणा क! तार&ख/Date of Pronouncement : 01/02/2023
आदे श/Order
PER VIKRAM SINGH YADAV, A.M. :
This is an appeal filed by the Assessee against the order of the Ld. CIT(A)-1, Chandigarh dt. 24/01/2019 wherein the assessee has taken the following grounds of appeal:
1. That the order passed under section 250(6) of the Income Tax Act, 1961 by the learned Commissioner of Income Tax (Appeals)-I. Chandigarh in Appeal No. 10591/16-17 dated 24.01.2019 is contrary to law and facts of the case.
2. That in the facts and circumstances of the case and in law, the Id.
Commissioner of Income Tax (Appeals) gravelly erred in upholding the action of the Id. Assessing Officer by taking the value of the property at Rs. 1,18,13,140/- as against the actual price of Rs. 1,06,00,000/-.
3. That in the facts and circumstances of the case and in law, the Id. Commissioner of Income Tax (Appeals) gravelly erred in upholding the addition of Rs. 12,13,140/- made by the Id. Assessing Officer under the head Long Term Capital Gains.
24. That the appellant craves to add. amend or alter any ground of appeal before or at the time of hearing of appeal, with the permission of the Hon'ble Income Tax Appellate Tribunal.
2. Briefly the facts of the case are that the assessee filed her return of income declaring total taxable income of Rs. 1,30,80,350/- which was processed under section 143(1), and subsequently the matter was selected for scrutiny and after issuance of notice under section 143(2) and taking into consideration the submissions filed by the assessee, the assessed income was determined at Rs. 1,42,93,490/- by making an addition of Rs. 12,13,140/- on account of difference in the full value of consideration for the purposes of computing capital gains.
2.1 In this regard, during the course of assessment proceedings, the AO observed that the assessee had sold a dwelling unit for a consideration of Rs.1,06,00,000/-. However on perusal of the registered sale deed dt. 30/09/2013, it was seen that the collector rate was Rs. 82,368/- per Sq. Yds as per which the value of the property comes to Rs. 1,39,29,252. Further the value of the covered area as per the collector rate was 18,21,600/-. Thus the total value of the property was determined at Rs. 1,57,50,583/-. Accordingly the assessee was asked to show cause as to why the provisions of Section 50C should not be invoked in her case.
2.2 In response, the assessee submitted that there was recession in the market and at a result, the assessee has been able to negotiate only at the price Rs. 1,06,00,000/-as mentioned in the sale deed. It was submitted that inspite of fall in the market rates, the Chandigarh Administration had enhanced the collector rates and in this regard the copy of the Collector Rate dt. 15/09/2012 when the agreement was made and on 03/08/2013 when the Collector Rates were revised were submitted. It was further submitted that where the AO differ with the valuation, the same may be referred to the Valuation Officer. Further the 3 assessee also attached a copy of the valuation report obtained by her, basis which the sale consideration has been arrived at.
2.3 The AO subsequently referred the matter to the District Valuation Officer (DVO) to ascertain the value of the property i.e, residential dwelling unit no. 5923 in Modern Housing Complex, Manimajra, Chandigarh measuring 169.11 Sq. Yds. The DVO vide his letter dt. 24/12/2016 submitted his valuation report wherein the value of the property was determined on the date of sale agreement at Rs 1,05,00568/-, on the date of sale deed at Rs 1,18,13,140/- and thirdly, where the cost of construction of the second floor was also taken into consideration at Rs 1,29,42,319/-. Thereafter, the copy of the valuation report was confronted to the assessee and she was asked to show cause as to why the value adopted by the DVO may not be applied for the purposes of section 50C of the Act.
2.4 In response, the assessee submitted that the house was earlier held by Late Smt. Saroj Murgai (mother of the assessee) and after her death the property devolved upon the assessee on 09/08/1996. The covered area of the house is 2400 sq. ft. which has been mentioned in the sale deed itself and the second floor was constructed by the purchaser. During her life time she had let out this flat to one Shri Vikas Grover on a monthly rent of Rs. 7,000/-. The assessee could not get it vacated as the Rent Control Act was applicable and accordingly she agreed to sell this house for a sum of Rs. 1,06,00,000/- as per agreement to sale dt. 20/04/2013. It was submitted that at the time of agreement to sell, the Collector Rate was Rs. 54,912/- per sq. yard and copy of the Collector Rate and the notification issued by the Chandigarh Administration was submitted to the AO. It was further submitted that the Collector Rates was further revised on 03/08/2013 by the Chandigarh Administration. It was submitted that as a matter of fact, the price had come down because of the recession in the market and there was no buyer in the market. It was accordingly submitted that the valuation so adopted by the DVO is on a higher 4 side and therefore the value shown by the assessee may be accepted as no consideration other than the one mentioned in the agreement was charged.
2.5 The submissions so filed by the assessee were considered but not found acceptable to the AO. As per the AO, the main contention of the assessee was that when the agreement to sell was entered into, the Collector rate was lower and at the time of actual registry, the collector rate was revised and enhanced and secondly, there was recession in the market. Negating the said contention, it was held by the AO that the valuation could not be taken at the date of agreement in view of the explicit provisions of the Act. The actual transfer of the asset took place on the date of the registered sale deed i.e; 30/09/2013 and therefore the question of arriving at the value of the property at any other date does not arise and in view of the detailed findings of the DVO, the value of the property was determined at Rs. 1,18,13,140/- as against 1,06,00,000/- taken by the assessee as full value of consideration resulting in addition of Rs. 12,13,140/- to the returned income and income under the head "Long Term Capital Gains"
was computed at Rs. 70,64,636/- as against Rs. 58,51,496/- declared by the assessee.
3. Being aggrieved, the assessee carried the matter in appeal before the Ld. CIT(A). It was submitted that in Chandigarh and surrounding areas of U.T. Chandigarh, the prices have come down considerably however the Authority has made blanket rate of the residential house in urban area wherever they are situated whether in posh locality or otherwise. It was explained before the AO that there was great recession in the market and construction was very old and required renovation and alteration. The Collector Rate from 15/09/2012 to 30/08/2013 was Rs. 54,912/- per sq. yds. However instead of decreasing the rates the administration increased rates of Rs. 82,368/- per sq. yds just before the month when the sale deed was executed in the month of September 2013.
53.1 It was submitted that the assessee has also got this property valued from the approved valuer whose valuation report was also not considered by the DVO who has determined the valuation of the property at Rs. 1,18,13,140/-. It was submitted that the valuation made by the DVO is only fiction and not a reality while the appellant has actually received this amount and the difference so small about 10% which is very less in such cases. In view of the same the addition made by the AO be deleted.
3.2 The submissions so filed by the assessee were considered but not found acceptable to the Ld. CIT(A). As per the Ld. CIT(A), the assessee requested for referring to the DVO which was accepted by the AO. The DVO inspected the house and has allowed the benefit of 25% adjustment in the value on account of disputed / rented property and after giving this benefit, the DVO has arrived at a value of Rs. 1,18,13,140/- as on the date of transfer of the property. The assessee has failed to rebut the findings of the DVO by pointing out any specific discrepancies in his report with any concrete evidence. It was further held by the Ld. CIT(A) that the AO is right in his findings that the valuation cannot be taken at the date of agreement in view of the explicit provision of the Act. In the instant case the actual transfer of the asset took place on the date of the registered sale deed i.e; 30/09/2013, thus the question of arriving at the value of the property at any other date does not arise and the findings of the AO were accordingly confirmed.
4. Against the said findings and direction of the Ld. CIT(A), the assessee is in appeal before us.
5. During the course of hearing the Ld. AR reiterated the submission made before the lower authorities. It was submitted that in this case, the agreement to sell was executed on 20/04/2013 and thereafter, the sale deed was executed on 30/09/2013. At the time of agreement to sell, the Collector Rate was 6 Rs. 54,912/- per sq. yards, however at the time of registration of the sale deed, the Collector Rate had increased substantially by 50% to Rs. 82,368/- per square yards. It was submitted that it was a consistent stand of the assessee before the AO as well as before the Ld. CIT(A) that there was a slump in the market and there were no buyers in the market and inspite of that, the assessee managed to execute the sale deed at a reasonable price which should be accepted. It was submitted that the Collector Rate which has increased by 50% has therefore not factored in the recession in the market and therefore it was incumbent on the part of the Valuation Officer that where the matter was specially referred to him for valuing the property, he should determine the value of the impugned property after taking into consideration the value as per similar transactions which have been executed in the nearby surrounding areas. However the Valuation Officer has again valued the property as per the Collector Rate which were revised just a month before the date of execution of sale deed and that too, by 50% by the Chandigarh Administration and which has made the whole valuation exercise futile as the same was the precise reason why assessee has objected to the Collector rate at the beginning of the proceeding before the AO. It was accordingly submitted that though the Valuation Officer has factored- in and has given appropriate discounting in the valuation on account of disputed / rented property however the fact remains that he has adopted the same Collector rate as was adopted at the time of registering the property. It was accordingly submitted that the addition so made by the AO and confirmed by the Ld. CIT(A) be directed to be deleted.
6. Per contra, the Ld. DR relied on the findings of the lower authorities.
7. We have heard the rival contentions and purused the material available on record. The AO has taken the full value of the consideration at Rs. 1,18,13,140/- as per DVO Valuation as against Rs 1,06,00,000/- declared by the assessee as per registered sale deed which has resulted in an addition of 7 Rs. 12,13,140/- for the purposes of computing income from sale of the impugned property under the head "Long Term Capital Gains". On perusal of the DVO valuation report, we find that the DVO has considered the Collector rate of 82,368 per sq yard for determining the value of land at Rs 1,39,29,252/- and collector rate of 759 per sq. ft for constructed area for determining the value of the constructed area at Rs 18,21,600/- and thereafter, after providing adjustment of 25% on account of disputed/rented property, location factor, etc, has arrived at a value of the impugned property at Rs 1,18,13,140/- on the date of execution of sale deed. What is relevant to note here is that the DVO has adopted the same Collector rate of 82,368 per sq yard which has been adopted by the Stamp duty authority and which has been challenged by the assessee before the AO and basis which the matter was referred to the DVO. The purpose of referring the matter to DVO was to determine the fair market value of the property at the relevant point in time and not just to apply the Collector rate and for the purposes, it is essential that similar transactions executed in same or nearby areas with appropriate adjustment be examined and considered. It was also incumbent upon the DVO to examine the assessee's contention that there was slump in the market at the relevant point in time whereas the Collector rate has increased by 50% across residential areas irrespective of location of the property, however, we find that the DVO has not addressed the said contention and even the ld CIT(A) has not considered the said contention which was reiterated during the appellate proceedings.
8. Having said that, it is a matter of record that effective 15.09.2012, the Collector rate was Rs 54,912/- per sq. yards for residential urban area which was later on increased to Rs. 82,368/- per square yards effective 03.08.2013 and therefore, between the time the agreement to sell was entered into (20/04/2013) and time of execution of sale deed (30/09/2013), the Collector rate has increased substantially by 50% and the question that arises for consideration 8 is whether the collector rate as on the date of agreement to sell can be applied in the instant case. It was held by the AO that the valuation could not be taken at the date of agreement in view of the explicit provisions of the Act. As per the AO, the actual transfer of the asset took place on the date of the registered sale deed i.e; 30/09/2013 and therefore the question of arriving at the value of the property at any other date does not arise and in view of the detailed findings of the DVO, the value of the property was determined by AO at Rs. 1,18,13,140/- as against 1,06,00,000/- declared by the assessee. The said findings of the AO has since been confirmed by the ld CIT(A).
9. There is no dispute that the asset has been transferred on the date of execution of the sale deed, however, the question is where there is time gap between the agreement to sell and actual execution of sale deed, how the deeming fiction of determining the full value of consideration be applied and whether any reasonable basis may be adopted in such scenarios. We find that the legislature has provided an answer to the said question by way of first and second proviso to section 50C of the Act. Though the said provisos have been inserted by the Finance Act, 2016 with effect from 01/04/2017, it has been consistently held by the various Co-ordinate Benches that it was curative amendment that was made available on the statute to remove an incongruity resulting in undue hardship to the assessees, therefore, the same was to be treated as retrospective in nature, even though it may not state so specifically and useful reference can be made to the decision of the Coordinate Mumbai Benches in case of Shri Kishore Hira Bhandari vs ITO (ITA No.370/Mum/2018 dated 06.06.2019) pertaining to Assessment Year 2014-15 and the relevant findings therein read as under:
"10. We shall first advert to the claim of the assessee that for the purpose of quantification of the LTCG as per the deeming provisions of Sec.50C, the reserve price applicable on the date of execution of the „agreement to sell‟, dated 27.08.2009 was to be considered, and not that as was available on the date of execution of the „sale deed‟, dated 28.06.2013. As observed by us hereinabove, 9 the assessee in support of his aforesaid claim had relied on the order of the ITAT Ahmedabad, SMC Bench in the case of Dharam Shibhai Sonani Vs. ACIT (ITA No. 1237/Ahd/2013) ITAT, Ahmedabad. As claimed by the assessee, the amount of the sale consideration for the property under consideration was fixed by him with the purchaser i.e M/s Karvir and Rambhiya Properties Pvt. Ltd., as per the „agreement to sell‟, dated 27.08.2009 i.e much prior to the execution of the „sale deed‟, dated 28.06.2013.
11. We shall for the purpose of answering the controversy before us, therein deliberate on Sec. 50C of the I-T Act. The legislature in all its wisdom, had vide the Finance Act, 2016 w.e.f 01.04.2017 inserted the following two provisos to Sec. 50C:
"Provided that where the date of the agreement fixing the amount of consideration and the date of registration for the transfer of the capital asset are not the same, the value adopted or assessed or assessable by the stamp valuation authority on the date of agreement may be taken for the purposes of computing full value of consideration for such transfer:
Provided further that the first proviso shall apply only in a case where the amount of consideration, or a part thereof, has been received by way of an account payee cheque or account payee bank draft or by use of electronic clearing system through a bank account, on or before the date of the agreement for transfer. "
The purpose of the aforesaid amendment was explained in the Memorandum Explaining the Provisions of Finance Bill 2016, as under:
"Rationalization of Section 50C in case sale consideration is fixed under agreement executed prior to the date of registration of immovable property Under the existing provisions contained in Section 50C, in case of transfer of a capital asset being land or building on both, the value adopted or assessed by the stamp valuation authority for the purpose of payment of stamp duty shall be taken as the full value of consideration for the purposes of computation of capital gains. The Income Tax Simplification Committee (Easwar Committee) has in its first report, pointed out that this provision does not provide any relief where the seller has entered into an agreement to sell the property much before the actual date of transfer of the immovable property and the sale consideration is fixed in such agreement, whereas similar provision exists in section 43CA of the Act i.e. when an immovable property is sold as a stock-in- trade. It is proposed to amend the provisions of section 50C so as to provide that where the date of the agreement fixing the amount of consideration for the transfer of immovable property and the date of registration are not the same, the stamp duty value on the date of the agreement may be taken for the purposes of computing the full value of consideration. It is further proposed to provide that this provision shall apply only in a case where the amount of consideration referred to therein, or a part thereof, has been paid by way of an account payee cheque or account payee bank draft or use of electronic clearing system through a bank account, on or 10 before the date of the agreement for the transfer of such immovable property. 30 These amendments are proposed to be made effective from the 1st day of April, 2017 and shall accordingly apply in relation to assessment year 2017-18 and subsequent years."
We find that as per the aforesaid amendment to Sec. 50C, which provides that subject to satisfaction of certain conditions therein envisaged, where the date of the „agreement‟ fixing the amount of consideration and the date of registration for the transfer of the capital asset are not the same, the value adopted or assessed or assessable by the stamp valuation authority on the date of „agreement‟ may be taken for the purpose of computing the full value of consideration for such transfer. Further, we are also persuaded to subscribe to the view taken by the ITAT Ahmedabad, SMC Bench, in the case of Dharam Shibhai Sonani Vs. ACIT (ITA No. 1237/Ahd/2013)ITAT, Ahmedabad, that though the aforesaid amendment had been introduced only with prospective effect from 1st April 2017, however, as the same was a curative amendment that was made available on the statute to remove an incongruity resulting in undue hardship to the assesses, therefore, the same was to be treated as retrospective in nature, even though it may not state so specifically.
The Tribunal after deliberating at length on the aforesaid amendment that was made available on the statute, had observed as under:
"3.I have heard the rival contentions, perused the material on record and duly considered facts of the case in the light of applicable legal position.
4. The fundamental purpose of introducing section 50C was to counter suppression of sale consideration on sale of immovable properties, and this section was introduced in the light of widespread belief that sale transactions of land and building are often undervalued resulting in leakage of legitimate tax revenues. This Section provides for a presumption, a rebuttable presumption though-something with which I am not concerned for the time being, that the value, for the purpose of computing stamp duty, adopted by the stamp duty valuation authority represents fair indication of the market price of the property sold. Section 50C(1) provides that, "Where the consideration received or accruing as a result of the transfer by an assessee of a capital asset, being land or building or both, is less than the value adopted or assessed or assessable by any authority of a State Government (hereafter in this section referred to as the "stamp valuation authority") for the purpose of payment of stamp duty in respect of such transfer, the value so adopted or assessed or assessable shall, for the purposes of section 48, be deemed to be the full value of the consideration received or accruing as a result of such transfer". The trouble, however, is that while the sale consideration is fixed at the point of time when agreement to sell is entered into, there is sometimes considerable gap in parties agreeing to a transaction (i.e. agreement to sell) and the actual execution of the transaction (i.e. sale deed), and yet, it is the value as on the date of execution of sale deed which is recognized by Section 50C for the purpose of computing the capital gain because that is what is relevant for the purpose of computing stamp duty for registration of sale deed. The very comparison between 11 the value as per sale deed and the value as per stamp duty valuation, accordingly, ceases to be devoid of a rational basis because these two values represent the values at two different points of time. In a situation in which there is significant difference between the point of time when agreement to sell is executed and when the sale deed is executed, therefore, should ideally be between the sale consideration as per registered sale deed, which is fixed by way of the agreement to sell, visa-
vis the stamp duty valuation as at the point of time when agreement to sell, whereby sale consideration was infact fixed, because, if at all any suppression of sale consideration should be assumed, it should be on the basis of stamp duty valuation as at the point of time when the sale consideration was fixed. Income Tax Simplification Committee set up in 2015, headed by Justice R V Easwar- a former judge of Delhi High Court and one of the most illustrious former Presidents of this Tribunal, took note of this incongruity and, in its very first report, observed as follows:
6.1 RATIONALISATION OF SECTION 50C TO PROVIDE RELIEF WHERE SALE CONSIDERA TION FIXED UNDER AGREEMENT TO SELL Section 50C makes a special provision for determining the full value of consideration in cases of transfer of immovable property. It provides that where the consideration declared to be received or accruing as a result of the transfer of land or building or both, is less than the value adopted or assessed or assessable by any authority of a State Government (i.e. "stamp valuation authority') for the purpose of payment of stamp duty in respect of such transfer, the value so adopted or assessed or assessable shall be deemed to be the full value of the consideration, and capital gains shall be computed on the basis of such consideration under section 48 of the Income-tax Act.
The scope of section 50C was extended w.e.f. A.Y. 2010-11 to the transaction which were executed through agreement to sell or power of attorney by inserting the word "assessable" alongwith words „the value so adopted or assessed". Hence, section 50C is now also applicable in case of such transfers.
The present provisions of section 50C do not provide any relief where the seller has entered into an agreement to sell the asset much before the actual date of transfer of the immovable property and the sale consideration has been fixed in such agreement. A later similar provision inserted by way of section 43CA does take care of such a situation.
6.2 It is therefore proposed to insert the following provisions in section 50C (4) Where the date of an agreement fixing the value of consideration for the transfer of the asset and the date of registration of the transfer of the asset are not same, the value referred to in sub- section (1) may be taken as the value assessable by any authority of a State Government for the purpose of payment of stamp duty in respect of such transfer on the date of the agreement.
12(5) The provisions of sub-section (4) shall apply only in a case where the amount of consideration or a part thereof has been received by any mode other than cash on or before a date of agreement for transfer of the asset.
5. True to the work ethos of the current Government, it was the first time that within four months of the Tax Simplification Committee being notified, not only the first report of the Committee was submitted, but the Government also walked the talk by ensuring that the several statutory amendments, based on recommendations of this report, were introduced in the Parliament. So far as Section 50 C is concerned, the Finance Act 2016, with effect from 1st April 2017, inserted the following provisos to Section 50C:
Provided that where the date of the agreement fixing the amount of consideration and the date of registration for the transfer of the capital asset are not the same, the value adopted or assessed or assessable by the stamp valuation authority on the date of agreement may be taken for the purposes of computing full value of consideration for such transfer:
Provided further that the first proviso shall apply only in a case where the amount of consideration, or a part thereof, has been received by way of an account payee cheque or account payee bank draft or by use of electronic clearing system through a bank account, on or before the date of the agreement for transfer. "
6. This amendment was explained, in the Memorandum Explaining the Provisions of Finance Bill 2016, as follows:
Rationalization of Section 50C in case sale consideration is fixed under agreement executed prior to the date of registration of immovable property Under the existing provisions contained in Section 50C, in case of transfer of a capital asset being land or building on both, the value adopted or assessed by the stamp valuation authority for the purpose of payment of stamp duty shall be taken as the full value of consideration for the purposes of computation of capital gains. The Income Tax Simplification Committee (Easwar Committee) has in its first report, pointed out that this provision does not provide any relief where the seller has entered into an agreement to sell the property much before the actual date of transfer of the immovable property and the sale consideration is fixed in such agreement, whereas similar provision exists in section 43CA of the Act i.e. when an immovable property is sold as a stock-in- trade. It is proposed to amend the provisions of section 50C so as to provide that where the date of the agreement fixing the amount of consideration for the transfer of immovable property and the date of registration are not the same, the stamp duty value on the date of the agreement may be taken for the purposes of computing the full value of consideration. It is further proposed to provide that this provision shall apply only in a case where the amount of consideration referred to therein, or a part thereof, has 13 been paid by way of an account payee cheque or account payee bank draft or use of electronic clearing system through a bank account, on or before the date of the agreement for the transfer of such immovable property. 30 These amendments are proposed to be made effective from the 1st day of April, 2017 and shall accordingly apply in relation to assessment year 2017-18 and subsequent years.
7. While the Government has thus recognized the genuine and intended hardship in the cases in which the date of agreement to sell is prior to the date of sale, and introduced welcome amendments to the statue to take the remedial measures, this brings no relief to the assessee before me as the amendment is introduced only with prospective effect from 1st April 2017. There cannot be any dispute that this amendment in the scheme of Section 50C has been made to remove an incongruity, resulting in undue hardship to the assessee, as is evident from the observation in Easwar Committee report to the effect that "The (then prevailing) provisions of section 50C do not provide any relief where the seller has entered into an agreement to sell the asset much before the actual date of transfer of the immovable property and the sale consideration has been fixed in such agreement" recognizing the incongruity that the date agreement of sell has been ignored in the statute even though it was crucial as it was at this point of time that the sale consideration is finalized. The incongruity in the statute was glaring and undue hardship not in dispute. Once it is not in dispute that a statutory amendment is being made to remove an undue hardship to the assessee or to remove an apparent incongruity, such an amendment has to be treated as effective from the date on which the law, containing such an undue hardship or incongruity, was introduced. In support of this proposition, I find support from Hon‟ble Delhi High Court‟s judgment in the case of CIT Vs Ansal Landmark Township Pvt Ltd [(2015) 377 ITR 635 (Del)], wherein approving the reasoning adopted an order authored by me during my tenure at Agra bench [i..e Rajeev Kumar Agarwal Vs ACIT (2014) 149 ITD 363 (Agra)] which centred on the principle that when legislature is reasonable and compassionate enough to undo the undue hardship caused by the statute "such an amendment in law, in view of the well settled legal position to the effect that a curative amendment to avoid unintended consequences is to be treated as retrospective in nature even though it may not state so specifically". In this case, it was specifically observed, and it was this observation which was reproduced with approval by Their Lordships, as follows:
"Now that the legislature has been compassionate enough to cure these shortcomings of provision, and thus obviate the unintended hardships, such an amendment in law, in view of the well settled legal position to the effect that a curative amendment to avoid unintended consequences is to be treated as retrospective in nature even though it may not state so specifically, the insertion of second proviso must be given retrospective effect from the point of time when the related legal provision was introduced. In view of these discussions, as also for the detailed reasons set out earlier, we cannot subscribe to the view that it could have been an "intended consequence" to punish the assessees for non-deduction of tax at source by declining the deduction in respect of related payments, 14 even when the corresponding income is duly brought to tax. That will be going much beyond the obvious intention of the section. Accordingly, we hold that the insertion of second proviso to Section 40(a)(ia) is declaratory and curative in nature and it has retrospective effect from 1st April, 2005, being the date from which sub clause (ia) of section 40(a) was inserted by the Finance (No. 2) Act, 2004"
8. Their Lordships were pleased to hold that this reasoning and rationale of this decision "merits acceptance". The same principle, when applied in the present context, leads to the conclusion that the present amendment, being an amendment to remove an apparent incongruity which resulted in undue hardships to the taxpayers, should be treated as retrospective in effect. Quite clearly therefore, even when the statute does not specifically state so, such amendments, in the light of the detailed discussions above, can only be treated as retrospective and effective from the date related statutory provisions was introduced. Viewed thus, the proviso to Section 50 C should also be treated as curative in nature and with retrospective effect from 1st April 2003, i.e. the date effective from which Section 50C was introduced. While the Government must be complimented for the unparalleled swiftness with which the Easwar Committee recommendations, as accepted by the Government, were implemented, I, as a judicial officer, would think this was still one step short of what ought to have been done inasmuch as the amendment, in tune with the judge made law, ought to have been effective from the date on which the related legal provisions were introduced. As I say so, in addition to the reasoning given earlier in this order, I may also refer to the observations of Hon‟ble Supreme Court, the case of CIT Vs Alom Extrusion Ltd [(2009) 319 ITR 306 SC)], to the following effect:
"Once this uniformity is brought about in the first proviso, then, in our view, the Finance Act, 2003, which is made applicable by the Parliament only w.e.f. 1st April, 2004, would become curative in nature, hence, it would apply retrospectively w.e.f. 1st April, 1988 (i.e. the date on which the related legal provision was introduced). Secondly, it may be noted that, in the case of Allied Motors (P) Ltd. Etc. vs. CIT (1997) 139 CTR (SC) 364:
(1997) 224 ITR 677 (SC), the scheme of s. 43B of the Act came to be examined. In that case, the question which arose for determination was, whether sales-tax collected by the assessee and paid after the end of the relevant previous year but within the time allowed under the relevant sales-tax law should be disallowed under s. 43B of the Act while computing the business income of the previous year? That was a case which related to asst. yr. 1984-85. The relevant accounting period ended on 30th June, 1983. The ITO disallowed the deduction claimed by the assessee which was on account of sales-tax collected by the assessee for the last quarter of the relevant accounting year. The deduction was disallowed under s. 43B which, as stated above, was inserted w.e.f. 1 st April, 1984. It is also relevant to note that the first proviso which came into force w.e.f. 1st April, 1988 was not on the statute book when the assessments were made in the case of Allied Motors (P) Ltd. Etc. (supra).
However, the assessee contended that even though the first proviso came to be inserted w.e.f. 1st April, 1988, it was entitled to the benefit of 15 that proviso because it operated retrospectively from 1 st April, 1984, when s. 43B stood inserted. This is how the question of retrospectivity arose in Allied Motors (P) Ltd. Etc. (supra). This Court, in Allied Motors (P) Ltd. Etc. (supra) held that when a proviso is inserted to remedy unintended consequences and to make the section workable, a proviso which supplies an obvious omission in the section and which proviso is required to be read into the section to give the section a reasonable interpretation, it could be read retrospective in operation, particularly to give effect to the section as a whole. Accordingly, this Court, in Allied Motors (P) Ltd. Etc. (supra), held that the first proviso was curative in nature, hence, retrospective in operation w.e.f. 1st April, 1988. It is important to note once again that, by Finance Act, 2003, not only the second proviso is deleted but even the first proviso is sought to be amended by bringing about an uniformity in tax, duty, cess and fee on the one hand vis-a-vis contributions to welfare funds of employee(s) on the other. This is one more reason why we hold that the Finance Act, 2003, is retrospective in operation. Moreover, the judgment in Allied Motors (P) Ltd. Etc. (supra) is delivered by a Bench of three learned Judges, which is binding on us. Accordingly, we hold that Finance Act, 2003, will operate retrospectively w.e.f. 1st April, 1988 (when the first proviso stood inserted). Lastly, we may point out the hardship and the invidious discrimination which would be caused to the assessee(s) if the contention of the Department is to be accepted that Finance Act, 2003, to the above extent, operated prospectively. Take an example--in the present case, the respondents have deposited the contributions with the R.P.F.C. after 31st March (end of accounting year) but before filing of the Returns under the IT Act and the date of payment falls after the due date under the Employees' Provident Fund Act, they will be denied deduction for all times. In view of the second proviso, which stood on the statute book at the relevant time, each of such assessee(s) would not be entitled to deduction under s. 43B of the Act for all times. They would lose the benefit of deduction even in the year of account in which they pay the contributions to the welfare funds, whereas a defaulter, who fails to pay the contribution to the welfare fund right upto 1st April, 2004, and who pays the contribution after 1st April, 2004, would get the benefit of deduction under s. 43B of the Act. In our view, therefore, Finance Act, 2003, to the extent indicated above, should be read as retrospective. It would, therefore, operate from 1st April, 1988, when the first proviso was introduced. It is true that the Parliament has explicitly stated that Finance Act, 2003, will operate w.e.f. 1st April, 2004. However, the matter before us involves the principle of construction to be placed on the provisions of Finance Act, 2003.
9. So far as the amendment to Section 50C being retrospective in effect is concerned, there is no doubt about the legal position. I hold the provisos to Section 50C being effective from 1st April 2003. This is precisely what the learned counsel has prayed for. In his detailed written submissions, he has made out of a strong case for the amendment to Section 50C being treated as retrospective and with effect from 1st April 2003. The plea of the assessee is indeed well taken and deserves acceptance. What follows is this. The matter will now go back to the Assessing Officer. In case he 16 finds that a registered agreement to sell, as claimed by the assessee, was actually executed on 29.6.2005 and the partial sale consideration was received through banking channels, the Assessing Officer, so far as computation of capital gains is concerned, will adopt stamp duty valuation, as on 29.6.2005, of the property sold as it existed at that point of time. In case the assessee is not content with this value being adopted under section 50C, he will be at liberty to seek the matter being referred to the DVO for valuation, again as on 29.6.2005, of the said property. As a corollary thereto, the subsequent developments in respect of the property sold (e.g. the conversion of use of land) are to be ignored. It is on this basis that the capital gains will be recomputed. With these directions, the matter stands restored to the file of the Assessing Officer for adjudication denovo, after giving an opportunity of hearing to the assessee and by way of a speaking order. I order so."
12. On the basis of our aforesaid observations, we are of the considered view that apparently the claim of the assessee that for the purpose of determining the LTCG as per the deeming provisions of Sec. 50C, the „reserve price‟ of the property was to be taken as that which was applicable on 27.08.2009 i.e the date on which the „agreement to sell‟ was executed, merits acceptance. As is discernible from the records, the requisite conditions envisaged in the provisos to Sec. 50C appears to have been satisfied by the assessee viz. (i). that, the date of the agreement fixing the amount of consideration and the date of registration for the transfer of the property are not the same; and (ii). that, part of the sale consideration as claimed by the assessee was received by the assessee by way of account payee cheques, on and before the date of the agreement for transfer. However, at the same time, we also cannot remain oblivious of the fact that the „agreement to sell‟, dated 27.08.2009 was never filed by the assessee in the course of the proceedings before the lower authorities, and was in fact furnished for the very first time before us. Accordingly, in all fairness, we are of the considered view that the matter requires to be restored to the file of the A.O, who shall remain at a liberty to verify the veracity of the „agreement to sell‟, dated 27.08.2009, as well as the claim raised by the assessee on the basis of the same to bring its case within the realm of the provisos to Sec. 50C. In case, the A.O is satisfied with the genuineness of the „agreement to sell‟, and the claim raised by the assessee on the basis of the same are found to be in order, then, he shall redetermine the LTCG in the hands of the assessee u/s 50C in terms of our aforesaid observations."
10. In light of aforesaid discussions, in the present case, though the actual transfer of the asset took place on the date of the registered sale deed (30/09/2013), for the purposes of determining the fair market value of the impugned property, the value assessable as on the date of agreement to sell (20/04/2013) can be considered in view of the explicit provisions of the Act and considering the same, where the value so assessable on the date of agreement 17 is considered, the same works out to Rs 1,05,00,568/- as against declared sale consideration of Rs 1,06,00,000/- and the latter should therefore be considered and no adjustment is warranted in terms of section 50C of the Act. The adjustment of Rs 12,13,140/- so sustained by the ld CIT(A) is hereby directed to be deleted.
11. In the result, the appeal of the assessee is allowed.
Order pronounced in the open Court on 01/02/2023
Sd/- Sd/-
दवा संह %व&म संह यादव
(DIVA SINGH) ( VIKRAM SINGH YADAV)
या"यक सद#य / JUDICIAL MEMBER लेखा सद#य/ ACCOUNTANT MEMBER
AG
Date: 01/02/2023
आदे श क! त,ल-प अ.े-षत/ Copy of the order forwarded to :
1. अपीलाथ / The Appellant
2. यथ / The Respondent
3. आयकर आय/
ु त/ CIT
4. आयकर आय/
ु त (अपील)/ The CIT(A)
5. -वभागीय त न4ध, आयकर अपील&य आ4धकरण, च7डीगढ़/ DR, ITAT, CHANDIGARH
6. गाड फाईल/ Guard File आदे शानुसार/ By order, सहायक पंजीकार/ Assistant Registrar