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 8, Cited by 1]

Income Tax Appellate Tribunal - Kolkata

Smt. Ranjana Sharma (Sikhwal), Kolkata vs Ito, Ward - 32(4), Kolkata , Kolkata on 19 February, 2020

             आयकर अपील य अधीकरण,                   यायपीठ - "ए" कोलकाता,
             IN THE INCOME TAX APPELLATE TRIBUNAL
                   KOLKATA BENCH "A" KOLKATA

                  Before Shri S.S.Godara, Judicial Member and
                          Dr. A.L. Saini, Accountant Member

                                 ITA No.1157/Kol/2018
                               Assessment Year :2013-14


         Smt. Ranjana Sharma                     V/s.     Income Tax
         (Sikhwal)/C/o. Rajasthan                         Officer,W ard-32(4),
         GGuestHouse,19,Zakaria                           10B,Middleton Row,
         Street, Kolkata-700 073                          Kolkata-700 017
         [P AN No. AKLPS 3351 D]

                अपीलाथ /Appellant                 ..           यथ /Respondent



     अपीलाथ क ओर से/By Appellant                  Shri S.M.Surana, Advocate
       यथ क ओर से/By Respondent                   Shri Ram Bilash Meena, CIT-SR-DR &
                                                  Shri Dhrubajyoti Ray, CIT-DR
     सन
      ु वाई क तार ख/Date of Hearing               28-01-2020
     घोषणा क तार ख/Date of Pronouncement          19-02-2020



                                     आदे श /O R D E R


PER S.S.Godara, Judicial Member:-

This assessee's appeal for assessment year 2013-14 arises against the Principal Commissioner of Income Tax-11, Kolkata's order dated 14.03.2018 passed in case No.M.No.Pr. CIT-11,Kol/U/s 263/2017-18/9212-14, involving proceedings u/s 263 of the Income Tax Act, 1961; in short 'the Act'.

Heard both the parties. Case file peruse.

2. Both the learned representatives invited our attention to the PCIT's revision direction under challenge regarding assessee's sec. 54F deduction claim as under:-

"2. The assessment records of the assessee were called for, examined and on the basis of the verification of the materials available on record, it was fund that the order ITA No.1157/Kol/2018 A.Y. 2013-14 Smt. Ranjana Sharma (Sikhwal) Vs. ITO Wd-32(4),Kol Page 2 of assessment was erroneous in so far as it is prejudicial to the interest of revenue on the following grounds:-
(a) During scrutiny of the assessment folder, it is seen that the assessee had sold a property at Sridungargarh, Rajasthan on 12/03/2013 at a consideration of Rs.50,00,000/-. The said property was declared to be purchased at a cost of Rs.60,000/-. However the assessee failed to produce the purchase deed. In absence of valid document the indexed cost of purchase was considered at Rs.2,36,683/- (R0,000 x 758/199) and the taxable Long Term Capital Gain (LTCG) was computed at Rs.47,63,317/-.
(b) The assessee had then claimed exemption of the said LTCG u/s. 54F as she claimed to have purchased a residential property at South City Garden, Kolkata at Rs.80,00,000/-. But it is seen that Deed of Conveyance was executed on 04//80/2011.
(c) As per the provisions of Section 54F of the IT Act, 1961 'When an individual or HUF transfer any long-term capital asset not being a residential house, and invests the net sale proceeds to acquire a residential house, the exemption is available provided that the assessee purchased a residential house within one year before or 2 years after the date on which the transfer took place'.

In this case, the Purchase Deed of Conveyance of the residential property at South City Garden, Kolkata was execution 04/08/2011 and Sale Deed of property at Sridungargarh, Rajasthan was executed on 12/03/2013. So there is a time lag of more than 1yeare in between two transactions that renders the as ineligible for claiming exemption u/s/. 54F. The exemption was wrongly claimed by the assessee and was wrongly allowed in the assessment and so it was irregular and prejudicial to the interest of revenue.

(d) Hence, omission to account for Rs,47,63,317/- resulted in an under-assessment of Long Term Capital Gain of Rs.47,63,317/- with the consequential undercharge of tax and interest U/s. 234B.

3. A show cause notice, dated 15.01.2018, was issued to the assessee requiring it to submit clarification or explanation to the above issue & also to show cause why remedial action of Revenue of assessment us.263 of the Act would not be taken against the assessment made u/s143(3) dated 20//01/2016."

3. It is sufficiently clear from a perusal of the PCIT's detailed discussion that he has assumed his sec. 263 revision jurisdiction on the sole ground that the assessee's sale deed had been registered on 12.03.2013 as against the purchase deed of her residential property in Kolkata on 04.08.2011 involving more than a year's gap as specified in relevant statutory provision. The assessee's case on the other hand is that the sale deed / agreement to this effect dated 15.06.2012 running into nine pages qua the capital asset sold in Rajasthan had put the purchaser concerned in vacant peaceful possession on the said very date only and therefore, the time gap between assessee on 03.08.2011 and 15.06.2012 is less than the statutory time span of one year. We find force in learned counsel's argument to this effect. This tribunal's co-

ITA No.1157/Kol/2018 A.Y. 2013-14

Smt. Ranjana Sharma (Sikhwal) Vs. ITO Wd-32(4),Kol Page 3 ordinate bench's decision in Income Tax Officer (International Taxation) 3(1)(1) Mumbai vs. Shri Sunil Shiv Khanna ITA No.5857/Mum/2016 decided on 14.05.2018 takes note of hon'ble Bombay high court's judgment in Commissioner of Income Tax vs. Smt. Beena K. Jain (1996) 217 ITR 363 (Bom) that the clinching aspect in such a case is the date of possession and payment of balance consideration only. Learned CIT DR fails to dispute that going by the relevant details forming part of case record, the clinching fact herein of assessee's conveyance deed registered on 03.08.2011 and agreement to sell alongwith possession on 15.06.2012 have been accepted as correct. We conclude in these facts and circumstances that the Assessing Officer had rightly not disallowed the assessee's claim of sec. 54F deduction during the course of scrutiny assessment and therefore, the same is not an instance involving an erroneous assessment causing prejudice to the interest of Revenue. We make it clear that hon'ble's apex court's landmark decision in Malabar Industrial Co. Ltd. vs. Commissioner of Income Tax (2000) 243 ITR 83 (SC) and Commissioner of Income Tax vs. Max India (2007) 295 ITR 282 (SC) has settled the law long back that the foregoing twin conditions must / simultaneously co-exist before revision direction jurisdiction u/s 263 of the Act is assumed. We accordingly reverse the PCIT's revision directions under challenge and restore regular assessment dated 20.01.2016 accepting the assessee's sec. 54F deduction to this effect.

4. This assessee's appeal is allowed.

       Order pronounced in the open court            19/02/2020


      Sd/-                                                          Sd/-
(लेखा सद&य)                                                   ( या(यक सद&य)
   ( A.L.Saini)                                                 (S.S.Godara)
(Accountant Member)                                          (Judicial Member)
Kolkata,

*Dkp Sr.P.S
)दनांकः- 19/02/2020         कोलकाता ।
 ITA No.1157/Kol/2018         A.Y. 2013-14
Smt. Ranjana Sharma (Sikhwal) Vs. ITO Wd-32(4),Kol                        Page 4


आदे श क      त ल प अ े षत / Copy of Order Forwarded to:-

1. अपीलाथ /Appellant-Smt. Ranjana Sharma (Sikhwal), C/o Rajasthan Guest House, 19 Zakaria Street,Kolkata-700 073

2. यथ /Respondent-ITO,Wd-32(4), 10B, Middleton Row, Kolkata-700 017

3. संब4ं धत आयकर आय5 ु त / Concerned CIT Kolkata ु त- अपील / CIT (A)

4. आयकर आय5 Kolkata

5. 8वभागीय (त(न4ध, आयकर अपील य अ4धकरण, कोलकाता / DR, ITAT, Kolkata

6. गाड= फाइल / Guard file.

By order/आदे श से, /True Copy/ सहायक पंजीकार आयकर अपील य अ4धकरण, कोलकाता ।