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 4, Cited by 0]

Income Tax Appellate Tribunal - Delhi

Bhuwaneshwar Prasad Singh, New Delhi vs Ito, Ward-52(5), New Delhi on 24 May, 2023

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

       BEFORE SHRI N.K. BILLAIYA, ACCOUNTANT MEMBER, AND
              SHRI CHALLA NAGENDRA PRASAD, JUDICIAL MEMBER


                 ITA No. 1755/DEL/2022 [A.Y 2007-08]

Shri Bhuwaneshwar Prasad Singh              Vs.              The I.T.O
10-G, DCM Building,                                          Ward - 52(5)
16, Barakhamba Road                                          New Delhi
New Delhi

PAN: ADOPS 9838 F
 (Applicant)                                                 (Respondent)

              Assessee By      :    Shri S.K. Tulsian, Adv
                                    Ms. Sonam Bajoria, CA
                                    Ms. Parnashree Banerjee, Adv

              Department By    :    Shri Kanv Bali, Sr. DR


           Date of Hearing             :   22.05.2023
           Date of Pronouncement       :   24.05.2023


                                   ORDER

PER N.K. BILLAIYA, ACCOUNTANT MEMBER:-

This appeal by the assessee is directed against the order of the NFAC, Delhi dated 16.06.2022 pertaining to A.Y 2007-08. 2

2. The sum and substance of the grievance of the assessee is that the NFAC erred in confirming the assessment order dated 31.03.2018 framed u/s 143(3)/254 of the Income-tax Act, 1961 [the Act, for short], thereby denying the claim of long term capital gain and confirming the addition of Rs. 80,32,765/- added as undisclosed income by the Assessing Officer.

3. Representatives of both the sides were heard at length. Case records carefully perused. Relevant documentary evidences brought on record duly considered in light of Rule 18(6) of the ITAT Rules

4. This is not the first round of litigation. In the first round of litigation, assessment was framed u/s 143(3) of the Act vide order dated 29.12.2009, wherein the returned income of the assessee at Rs. 57,15,384/- was assessed at Rs. 1,37,48,149/-, inter alia, treating the short term capital gains of Rs. 45,97,508/- as 'business income' of the assessee and treating the long term capital gains of Rs. 80,32,765/- as 'income from undisclosed sources'.

3

5. Assessment was challenged before the ld. CIT(A) and the ld. CIT(A), vide order dated 18.5.2011, in Appeal No. 176/2009-10 treated the short term capital gains as such, and directed the Assessing Officer to treat the long term capital gains as such.

6. The revenue preferred appeal before the Tribunal and this Tribunal, in ITA No. 3807/DEL/2011 confirmed the findings of the ld. CIT(A) in so far as treatment of short term capital gains as such is concerned. However, in so far as the issue relating to the long term capital gains is concerned, the Tribunal restored the matter to the file of the Assessing Officer with the following directions:

"From the materials presently available before us, it is not possible to conclude whether the shares claimed to have been sold by the assessee are exactly the same as the shares claimed to have been purchased by the assessee - as far as assessee's claim of long term capital gain is concerned. As relevant facts for adjudication of this issue are not presently available; in the fitness of things, we set aside the orders of Ld.CIT(A) and AO on this issue and restore the issue in dispute in the second ground of appeal to the file of the AO with the direction to pass a fresh order denovo after carrying out necessary inquiries and after providing opportunity to the assessee.
4
For statistical purposes, the second ground of appeal is partly allowed."

7. Pursuant to the directions of the Tribunal, the Assessing Officer once again dismissed the claim of long term capital gains and treated he gains of Rs. 80,32,765/- as 'income from undisclosed sources', which was confirmed by the ld. CIT(A).

8. Purchase transactions can be understood from the following chart:

Date No. of Broker Name Purchase Payment Payment Credited /received in of shares Price made on amount demat account purch ase No of shares Date 04.05. 16000 Vasundra 27,18,563.20 29.09.2006 27,18,563.2 8000 11.10.2006 2005 capital and 0 8000 13.10.2006 securities Ltd. 11.122006 Kanpur 13.12.2006 10.05. 3900 Rich Udyog 6,63,000.00 12.05.2005 26000 3550 2005 Network Ltd 14.12.2006 6,37,000.00 350 Total 19,900 33,81,563.20 33,91,563.20

9. Sales have been made as under:

5

Date of No of Average Broker Sale price Out/Debited sale shares sale name [Without STT in Dmat price per account on share 12.10.2006 8000 573.00 Mefcom 45,78,806.00 13.10.2006 Securities Ltd

10.10.2006 8000 574.00 Mefcom 45.87.940.00 11.10.2006 Securities Ltd 13.12.2006 350 547.00 Mefcom 1,91,492.00 14.12.2006 Securities Ltd 11.13.2006 3550 579.00 Mefcom 20,56,090.89 12.13.2006 Securities Ltd Total 1,14,14,328.89

10. The entire quarrel revolves around the fact that though the shares were purchased on 04.05.2005 and 10.05.2005, but the payments were made on 29.09.2006, 12.05.2005 and 04.12.2006.

11. The stand of the Revenue is that it is not acceptable that brokers accepted the payments much after the date of purchase, though in both the rounds of litigation, the Assessing Officer has accepted that the shares were actually purchased and sold by the assessee through DEMAT account, but raised serious questions in so far as payment date is concerned.

6

12. Further, the Assessing Officer sought details of distinctive numbers of purchase of shares. Though this direction was given by this Tribunal in the first round of litigation, but with our utmost respect to the co- ordinate bench, this direction was irrelevant and could not have been carried out by any authority under any circumstances as the shares purchased were transferred to the DEMAT Account and there is no question of any distinctive number of shares.

13. It is a settled proposition of law that the law does not contemplate or require the performance of an impossible Act - lex non cogit ad impossibilia. The Securities Exchange Board of India [SEBI], under FAQ of 'Dematerialization' more than one and a half decade ago, had clarified that "dematerialized shares do not have any distinctive numbers. These shares are fungible, which means that all the holdings of a particular security will be identical and interchangeable."

14. Thus, asking the assessee to provide distinctive numbers would be an impossible task to perform. The undisputed fact is that the shares have been purchased as per contract notes and the CBDT, vide Circular No. 704 dated 28.04.1995 has clarified as under: 7

"22. Instructions regarding determination of the 'date of transfer' and holding period for purposes of capital gains qua transactions in securities
1. Under the provisions of clause (424) of section 2 of the Income- tax Act, 1961, the shares held in a company or and other security listed in a recognized stock exchange in India or units of the Unit Trust of India or units of a mutual fund specified under section 10(23D) shall be regarded as short-term capital assets if they are held by an assessee for not more than 12 months immediately preceding the date of its transfer. Clarifications have been sought as to which date should be regarded as the date of transfer and also about the date from which the holding period of the securities should be reckoned. Clarifications have also been sought as to how the holding periods will be computed for the purposes of capital gains when the securities, purchased in several lots at different points of time and which are taken delivery of in one lot, are subsequently sold in parts and no correlation of the dates of purchase and sale is
2. When the securities are transacted through stock exchanges, it is the established procedure that the brokers first enter into contracts for purchase/sale of securities and thereafter, follow it up with delivery of shares, accompanied by transfer deeds duly signed by the registered holders. The seller is entitled to receive the consideration agreed to as on the date of contract. The Board are of the opinion that it is the date of broker's note that should be treated as the date of transfer in cases of sale transactions of securities provided such transactions are followed up by delivery of shares and also the transfer deeds. Similarly, in respect of the purchasers of the securities, the holding period shall be reckoned from the date of the broker's note for purchase on behalf of the investors. In case the transactions take 8 place directly between the parties and not through stock exchanges the date of contract of sale as declared by the parties shall be treated as the date of transfer provided it is followed up by actual delivery of shares and the transfer deeds.
3. As regards the second issue, where securities are acquired in several lots at different points of time, the First-in-first-out (FIFO) method shall be adopted to reckon the period of the holding of the security, in cases where the dates of purchase and sale could not be correlated through specific numbers of the scrips. In other words, the assets acquired last will be taken to be remaining with the assessee while assets acquired first will be treated as sold. Indexation, wherever applicable, for long-term assets will be regulated on the basis of the holding period determined in this manner."

15. From the above, it is abundantly clear that it is the date of broker's note that should be treated as date of transfer in cases of sale transactions of securities, provided such transactions are followed up by delivery of shares and also transfer deeds. Similarly, in respect of purchasers of securities, holding period shall be reckoned from the date of broker's note for purchases on behalf of investors.

16. Contract notes clearly show the date of purchase as 04.05.2005 and 10.05.2005. Purchases are duly reflected in the financial accounts for F.Y. 2005-06 ending on 31.03.2006. Merely because payments were made 9 to the brokers on subsequent dates would not make the entire gains as income from undisclosed sources, not by any stretch of imagination. Since the purchases and sales of shares have not been disputed, and are supported by demonstrative evidences, we do not find any logic/ justification in treating the gain as income from undisclosed sources.

17. Considering the facts of the case in totality, we direct the Assessing Officer to consider the gains as long term capital gains as per provisions of law.

18. In the result, the appeal of the assessee in ITA No. 1755/DEL/2022 is allowed.

The order is pronounced in the open court on 24.05.2023.

              Sd/-                                        Sd/-

[CHALLA NAGENDRA PRASAD]                          [N.K. BILLAIYA]
   JUDICIAL MEMBER                              ACCOUNTANT MEMBER


Dated: 24th May, 2023.



VL/
                                 10


Copy forwarded to:

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