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 - Delhi

Hema Engineering Industries Ltd., New ... vs Dcit, Circle-11(1), New Delhi on 13 June, 2022

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

       BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER, AND
             SHRI YOGESH KUMAR U.S, JUDICIAL MEMBER

                  ITA No. 418/DEL/2019 [A.Y. 2013-14]

M/s Hema Engineering Industries Ltd         Vs.          The. Dy. C.I.T
Sachidanand Farm House, Kishangarh,                      Circle 11(1),
Village [Near DDA Sports Complex]                        New Delhi.
Lane Green Avenue, Vasant Kunj
New Delhi.

PAN : AAACH 0118 F

 (Applicant)                                             (Respondent)

               Assessee By     :    None

               Department By   :    Ms. Anupama Singla, Sr. DR


           Date of Hearing              :   13.06.2022
           Date of Pronouncement        :   13.06.2022



                                   ORDER

PER N.K. BILLAIYA, ACCOUNTANT MEMBER:-

This appeal by the assessee is preferred against the order of the ld. CIT(A) - 4, New Delhi dated 30.11.2018 pertaining to Assessment Year 2013-14.

2

2. The solitary grievance of the assessee is that the ld. CIT(A) erred in confirming the addition made by the Assessing Officer amounting to Rs. 3,35,68,900/-.

3. None appeared on behalf of the assessee in spite of notice. We, therefore, decided to proceed ex-parte.

4. The ld. DR was heard at length. Case records carefully perused.

5. Briefly stated, the facts of the case are that the assessee is engaged in the business of manufacturing of auto parts for two wheelers and to some extent of four wheelers and other engineering items to its various manufacturing units.

6. During the course of scrutiny assessment proceedings, the Assessing Officer noticed that the assessee has sold Industrial Unit No. 15 admeasuirng 4050 sq mtrs. alongwith construction, with built-up area of 2754.71 sq mtrs situated in HSIDC, IMT Manesar District, Gurgaon, Haryana at a total sale consideration of Rs. 5.50 crores. 3

7. The assessee was asked to submit copy of sale deed which was duly submitted and on perusal of the same, the Assessing Officer found that the cost of value as per the circle rate was Rs. 8,85,68,900/-. The assessee was asked to explain as to why provisions of section 50C of the Act should not be applied on the given facts of the case.

8. In its reply, the assessee stated that the property was actually sold at Rs. 5.50 crores and the same should be accepted as total value of consideration received on transfer of the impugned asset.

9. Dismissing the submissions of the assessee, the Assessing Officer proceeded by adopting the stamp duty value rate as full value of consideration in light of provisions of section 50C of the Act and made addition of Rs. 3,35,68,900/-.

10. The assessee carried the matter before the ld. CIT(A) but without any success.

4

11. A perusal of the order of the ld. CIT(A) shows that the assessee raised objections before the ld. CIT(A) claiming that the Assessing Officer ought to have referred the matter to the Departmental Valuation Officer. We find that the ld. CIT(A) did ask the Assessing Officer to get the valuation report from the DVO, which the Assessing Officer called from the DVO and the DVO determined the market value of the impugned property at Rs. 12,86,55,700/-.

12. We further find that thereafter, the assessee submitted valuation report of some valuer, valuing the market value of the property at Rs. 5.50 crores. This valuation report was dismissed by the ld. CIT(A) holding that when the same was available at the time of assessment proceedings and even at the time of filing the appeal, it was never submitted and only after receiving the valuation report from the DVO, the assessee has submitted this valuation report.

13. We further find that the assessee did not point out any defect or error or infirmity in the determination of market value by the DVO. Though the stamp duty value is at Rs. 8,85,68,900/-, the same has been 5 valued by the DVO at Rs. 12,86,55,700/-, which means that the DVO has put the value on a higher side than the circle rate.

14. Considering the facts of the case in totality, we do not find any reason to interfere with the findings of the ld. CIT(A).

15. In the result, the appeal of the assessee in ITA No. 418/DEL/2019 is dismissed.

The order is pronounced in the open court on 13.06.2022 in the presence of the ld. DR.

             Sd/-                                          Sd/-

  [YOGESH KUMAR U.S]                                [N.K. BILLAIYA]
   JUDICIAL MEMBER                               ACCOUNTANT MEMBER



Dated:   13th June, 2022.




VL/
                                  6


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

                                                   Asst. Registrar,
                                                  ITAT, New Delhi

 Date of dictation

Date on which the typed draft is placed before the dictating Member Date on which the typed draft is placed before the Other Member Date on which the approved draft comes to the Sr.PS/PS Date on which the fair order is placed before the Dictating Member for pronouncement Date on which the fair order comes back to the Sr.PS/PS Date on which the final order is uploaded on the website of ITAT Date on which the file goes to the Bench Clerk Date on which the file goes to the Head Clerk The date on which the file goes to the Assistant Registrar for signature on the order Date of dispatch of the Order