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 2, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Acit, New Delhi vs M/S. Sabh Infrastructure Ltd., New ... on 15 January, 2018

         IN THE INCOME TAX APPELLATE TRIBUNAL
               DELHI BENCH 'G', NEW DELHI
      Before Sh. N. K. Saini, AM and Smt. Beena A. Pillai, JM
            ITA No. 115/Del/2015 : Asstt. Year : 2011-12
Asstt. Commissioner of Income Vs M/s Sabh Infrastructure Ltd.,
Tax, Circle-22(1),               C-27, 2nd Floor, Pamposh Enclave,
New Delhi                        New Delhi
(APPELLANT)                      (RESPONDENT)
PAN No. AABCS5720R
                Assessee by : Sh. Rishabh Jain, C.S.
                Revenue by : Sh. Kaushlendra Tiwari, Sr. DR
Date of Hearing : 03.01.2018     Date of Pronouncement : 15.01.2018

                                ORDER
Per N. K. Saini, AM:

This is an appeal by the department against the order dated 14.10.2014 of ld. CIT(A)-X, Delhi

2. The only effective ground raised in this appeal reads as under:

"The Ld. CIT(A) has erred in law and on facts in deleting the addition of Rs.74,94,665/- on the basis of percentage completion method."

3. From the above grounds, it is gathered that the only issue agitated by the department relates to the deletion of addition of Rs.74,94,665/- made by the AO on the basis of percentage completion method.

2 ITA No. 115/Del/2015

Sabh Infrastructure Ltd.

4. During the course of hearing, the ld. Counsel for the assessee at the very outset stated that now this issue is squarely covered in assessee's favour by the earlier order of the ITAT for the assessment year 2008-09 and 2009-10 which has been confirmed by the Hon'ble Jurisdictional High Court (copies of the said orders were furnished which are placed on record).

5. In his rival submissions, the ld. DR although supported the order of the AO but could not controvert the aforesaid contention of the ld. Counsel for the assessee.

6. We have considered the submissions of both the parties and perused the material available on the record. In the present case, it is an admitted fact that the assessee adopted percentage completion method and computed the profit while the AO was of the view that the assessee ought to have adopted the percentage completion method. However, the AO himself admitted in the assessment order dated 28.03.2013 that this addition has been made, since, the revenue had challenged the order dated 28.04.2012 for the assessment years 2006-07 and 2007-08 passed by the ITAT and that the ld. CIT(A) vide order dated 07.12.2012 deleted the additions for the assessment years 2008-09 to 2010-11 but the department has challenged the order of the ITAT in appeal before the Hon'ble Delhi High Court. In the instant case, the ld. CIT(A) while deciding the appeal of the 3 ITA No. 115/Del/2015 Sabh Infrastructure Ltd.

assessee categorically stated in the impugned order while deleting the impugned addition that he was bound to follow the decision on this issue in the earlier years. It is noticed that the Hon'ble Jurisdictional High Court vide order dated 07.01.2015 dismissed the appeal of the department on the similar issue by observing as under:

"The brief facts are that the assessee is engaged in real estate development and derives its income from actual sale and transfer of property. For this purpose, it purchases land - including built up property - which it subsequently demolishes and develops in the layout township and after which the residential units are sold. In all previous years, the assessee had adopted AS-9, i.e., the project completion method whereby the consideration received on actual sales was shown in its books and claimed as income. Apparently, in a previous detailed order, the ITAT sanctioned this method and held it to be applicable to the business of the assessee, for AY 2006-07 and 2007-08. The CIT (A) had, for the years in question in these appeals, considered the decision of the ITAT for those years (ITA Nos.4572/del/09 and 2813/del/2010 dated 20.4.2012. In the said decision of the ITAT, the previous judgment of this Court in CIT v. Manish Buildwell Pvt. Ltd. (ITA 928/2011) decided on 15.11.2011, was relied upon. Likewise, the Supreme Court ruling in CIT v. Belahari Investments Pvt. Ltd., (2008) 299 ITR 1, to this effect - which discussed both the percentage completion and the project completion methods, and noted its difference were considered. In Manish Buildwell (supra) it was held that it cannot be said that project completion method would result in deferment in payment of taxes which are to be assessed annually. The ITAT in these circumstances held - in relation to the assessee/respondent - that the adoption of 4 ITA No. 115/Del/2015 Sabh Infrastructure Ltd.
the project completion method is an established method of accounting. In these circumstances, without there being any rationale or new development, the Revenue could not have concluded that the project completion method was not appropriate for the assessee. Consequently, it is held that no substantial question of law arises for consideration. The appeals are accordingly dismissed."

7. From the aforesaid discussion, it is now clear that the Hon'ble Jurisdictional High Court settled the issue in favour of the assessee and against the department in assessee's own case vide order dated 07.01.2015. We, therefore, do not see any merit in this appeal of the department.

8. In the result, the appeal of the department is dismissed. (Order Pronounced in the Court on 15/01/2018) Sd/- Sd/-

  (Beena A. Pillai)                            (N. K. Saini)
JUDICIAL MEMBER                            ACCOUNTANT MEMBER
Dated: 15/01/2018
*Subodh*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5.DR: ITAT
                                                  ASSISTANT REGISTRAR