Income Tax Appellate Tribunal - Mumbai
Ashwin Amulakh Parekh, Mumbai vs Acit 22(1), Raigad on 9 November, 2016
IN THE INCOME TAX APPELLATE TRIBUNAL "D" BENCH, MUMBAI
BEFORE SRI MAHAVIR SINGH, JM AND SRI RAJESH KUMAR, AM
ITA No.373/Mum/2016
(A.Y:2008-09)
Shri. Ashwin Amulakh Prekh ACIT 22 (1), Mumbai
503, Kailash Palace, upashraya Lane,
Vs.
Gharkopar east, Mumbai -400077
PAN No.AACPP3264F
Appellant .. Respondent
Assessee by .. Shri Mehul Shah, AR
Revenue by .. Sivaji Ghote, Sr. DR
Date of hearing .. 09-11-2016
Date of pronouncement .. 09-11-2016
ORDER
PER MAHAVIR SINGH, JM:
This appeal by the assessee is arising out of the order of CIT (A)-25, Mumbai in appeal No. CIT (A)-25/IT/352/10-11 dated 19-10-2015. The assessment was framed by ACIT Circle-22 (1), Mumbai for the A.Y. 2008-09 vide order dated 10-12-2010 under section 143(3) of the Income Tax Act, 1961 (hereinafter 'the Act').
2. The first issue in this appeal of assessee is against the order of CIT (A) in confirming the action of the AO in disallowing expenses relatable to exempted income by invoking the provisions of section 14 A of the Act read with Rule 8D of the Income Tax Rules 1962 (hereinafter 'the Rules').
3. At the outset learned Counsel for the assessee stated that he has instruction from assessee not to press the issue due to smallness of the amount i.e. Rs. 8410/- (Rupees Eight Thousand Four Hundred Ten only). But he requested the Bench that this concession should not be treated as precedent. In view of the above concession given by learned Counsel, we dismiss this ground of appeal as withdrawn.
4. The next issue in this appeal of the assessee is against order of CIT(A) in confirming the action of the Assessing Officer in assessing the capital gains on 2 ITA No.373/Mum/2016 sale of property by substituting Stamp Duty Valuation amounting to Rs. 29,99,920/- in place of sale consideration recorded in sale deed at Rs. 25,00,000/-, whereas the AO should have taken the value assessee by DVO as mandated by section 50C (2) of the Act. For this assessee has raised following ground No. 3: -
"...3. On the facts, and in circumstances of the case, and in law, leaned Commissioner of Income-tax (Appeal) erred in upholding action of the Assessing Officer in invoking provisions of section 50C and substituting stamp duty valuation of 2,999,920 in place of sale price of 2,500,000 despite having the valuation from DVO dated 05-08-2015 that reduced the valuation to Rs. 2,626,700 stating that there is no provisions in section 50C to reduce the value of a property below stamp duty valuation......"
5. We have heard rival contentions and gone through the facts and circumstances of the case. Briefly stated facts leading to this issue is that the assessee has purchased one shop in Platinum Mall, Ghatkopar (E), Mumbai on 14-08-2006 for a total consideration of Rs. 24,70,500/-. This property was sold during the previous year 2007-08 relevant to assessment year 2008-09 by registering a total sale consideration at Rs. 25,00,000/- as against Stamp Duty Valuation of Rs. 29,99,920/-. The Assessing Officer and CIT (A) adopted Stamp Duty Valuation of Rs.29,99,920/- as fair market value/sale consideration for the purpose of computation of capital gains. It was the contention of the assessee that the property is referred to DVO and the DVO vide his report dated 05-08-15 valued the property at Rs. 26,26,700/- as on 14-08-2006. The CIT (A) also accepted the action of AO in adopting the Stamp Duty valuation as against the property valued by DVO u/s 50C (2) of the Act. We find that the provisions of section 50C(2)(a) & Section 50C(3) of the Act clearly mandates that if the assessee claim before the AO that the value adopted or assessed or assessable by this Stamp Valuation Authority under Sub Section (1) of Section 50C of the Act exceeds the fair market value of the property as on the date of transfer, the AO has to refer the valuation of Capital asset to the DVO under this provision and in case the value ascertain u/s 50C(2) of the Act exceeds the value adopted by this Stamp Valuation Authority refer to in Sub Section (1) of Section 50C of the Act, the value so adopted or assessed by DVO shall be taken as full value of 3 ITA No.373/Mum/2016 consideration received or accruing as a result of the transfer. If the fair market value determined by the DVO is less than the market value so adopted by the Stamp Valuation Authority, the AO shall take such fair market value to be the full value of consideration. However, if the fair market value determined by the DVO is more than the value adopted or assessed for stamp duty purposes, the AO shall not adopt such fair market value determined by DVO and shall take the full value of consideration to be the value adopted or assessed by Stamp Valuation Authority. In the present case before us, the value determined by Stamp Valuation Authority is amounting to Rs.29,99,920/- as against the value determined by DVO at Rs. 26,26,700/-. We find that the lower authorities have erred in adopting the value determined by Stamp Valuation Authority and they should have adopted the value determined by DVO at Rs. 26,26,700/- for the purpose of computation of capital gains. We direct the AO to adopt the value determined by DVO at Rs. 26,26,700/- and compute the capital gains accordingly. This issue is decided in favour of assessee.
6. The next issue in this appeal of assessee against the order of CIT(A) in allowing local purchase of Rs. 35,520/- and brokerage of Rs. 27,520/- paid on acquisition for a purpose of computation for short-term capital gains. After hearing both the sides and gone through the facts and circumstances of the case. We find that the CIT(A) has directed the Assessing Officer to verify these claims and if it is found that the expense has been incurred in purchasing the property which has been disposed off, the claim may be allowed. We find no infirmity in the direction of the CIT(A) because he has practically on principle allowed the claim of the assessee but only for verification of the facts whether these expenses are incurred in connection with the purpose of purchase or sale of property. Hence, we confirmed the findings of CIT (A) and this issue of assessee's appeal is party allowed for statistical purpose.
7. The next issue in this appeal of assessee is against the order of CIT (A) in merely given direction to the Assessing Officer to delete the addition amounting of Rs. 16,275/- on account of rental income and differences in TDS certificates. Before us learned Counsel for the assessee stated that difference is 4 ITA No.373/Mum/2016 on account of service tax which has been paid by the assessee. We find that the CIT(A) also directing Assessing Officer to verify the facts that this is a service tax element paid by assessee which is only differential amount. The Assessing Officer will allow the claim of assessee by verifying this fact. Accordingly, this issue of appeal by the assessee is party allowed for statistical purposes. In result the appeal of the assessee is partly allowed as indicated above.
8. In the result, the appeal of Assessee is partly allowed for statistical purposes as indicated above.
Order pronounced in the open court on 09-11-2016.
Sd/ Sd/
(RAJESH KUMAR) (MAHAVIR SINGH)
ACCOUNTANT MEMBER JUDICIAL MEMBER
Mumbai, Dated 09-11-2016
Sudip Sarkar/Sr.PS
Copy of the Order forwarded to:
1. The Appellant
2. The Respondent.
3. The CIT (A), Mumbai.
4. CIT
5. DR, ITAT, Mumbai
6. Guard file. //True Copy//
BY ORDER,
Assistant Registrar
ITAT, MUMBAI