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 2]

Income Tax Appellate Tribunal - Mumbai

Asst Cit Cir 1, Kalyan vs Gauri Vinayak Builders & Developers ... on 8 May, 2017

आयकर अपीऱीय अधिकरण, मुंबई न्यायपीठ "डी", मुंबई IN THE INCOME TAX APPELLATE TRIBUNAL BENCH "D" MUMBAI BEFORE SHRI D.T.GARASIA, JM AND SHRI RAJESH KUMAR, AM I.T.A. No.4051/Mum/2015 (निर्धारण वर्ा / Assessment Year : 2010-11) Asstt.Commissioner of Income M/s Gauri Vinayak Builders and Tax Circle-1, Developers Pvt.Ltd, बनाम/ 1st floor, Mohan Plaza, 3, Sunita Colony, Wayale Nagar, Khadakpada, Vs. Gauli Nagar, Tisgaon., Kalyan (W)-421301 Kalyan (E)-421306 स्थायी ऱेखा सं ./ PAN : AABCG3721C (अपीऱाथी /Appellant) : (प्रत्यथी / Respondent) अपीऱाथी की ओर से / Appellant by : Shri H N Motiwala प्रत्यथी की ओर से/ Respondent by : Shri Purushottam Kumar सुनवाई की तारीख /Da te o f He a r in g : 26.4.2017 घोषणा की तारीख /Da te o f Pro n ou n ce me nt : 8.5.2017 आदे श / O R D E R PER RAJESH KUMAR, A. M:

This is an appeal filed by the revenue against the order dated 19.3.2015 passed by the ld.CIT(A)-2, Thane, for the assessment year 2010-11 wherein the revenue has challenged the ld.CIT(A)'s order in allowing the claim of the assessee made under section 80IB(10) of the Income Tax Act.

2. Facts in brief are that the assessee filed its return of income on 30.9.2010 declaring total income of Rs.31,51,680/-. The case of the assessee was selected for scrutiny and the statutory notices u/s 143(2) and 142(1) were 2 ITA No.4051/M/2014 issued and served on the assessee. The assessee is a builder and undertook various projects during the year and also claimed deduction u/s 80IB(10) of the Act to the tune of Rs.1,28,34,603/-. At the outset, the ld. AR rightly pointed out that the ld.CIT(A) by following the decision of its predecessor in the assessment year 2008-09 allowed the claim of the assessee and the revenue has not challenged the said decision before the higher forum and hence it has attained finality, whereas in the current year the department has filed appeal against the order of ld.CIT(A). The AR, therefore, submitted that the appeal of the department should be dismissed as it has no locus standi to file the appeal in the current year, in view of the facts that the issue has attained finality in the assessment year 2008-09.

3. The ld. DR fairly conceded that the argument raised by the ld.AR as true and correct and also brought the facts to the notice of the Bench that at the time of making assessment, the decision of the FAA was not available before the AO and the AO has specifically stated at page 5 of the assessment order that in the event the issue is decided by the ld.CIT(A) in favour of the assessee and allowed deduction u/s 80IB(10) of the Act, the decision of the ld.CIT(A) will be applicable to the present year also.

4. We have heard both the parties and perused the material placed before us including the orders of authorities below. We find that an identical issue has been decided by the ld. CIT(A) in favour of the assessee which attained finality 3 ITA No.4051/M/2014 due to non-filing of the appeal by the revenue before the higher forum and in the current year the issue has been decided by the ld. CIT(A) in favour of the assessee by following the order of his predecessor, which is extracted below :

"5.1 After considering the issue at great length, I am of the considered view that the project of the assessee has commenced on 21.4.2005, and hence, the terms of the provisions of clause (a) of section 80IB(10) the project could have been completed within four years from the end of the financial year 2005-06. As the project is completed on 17th October, 2009 as held by my predecessor that the project was completed within the prescribed time limit as per clause (a) of section 80IB (10). Also, the area of shops was less than 5000 sq.ft. Therefore, deduction u/s 80IB(10) is allowed.

5.2 In view of all these facts, the deduction u/s 80IB could not have been disallowed. The AO is directed to grant the deduction u/s 80IB (10) to the assessee in this year as well. Therefore, the appeal of the appellant on this ground is allowed.

5. The facts of the instant case being the identical to that of assessment year 2008-09 and therefore, following the precedent in the earlier year we are inclined to decide the issue in favour of the assessee and against the revenue.

6. In the result, the appeal of the revenue is dismissed.

Order pronounced in the open court on 8th May, 2017.

     Sd                                                   sd
(D.T.GARASIA)                                        (RAJESH KUMAR)
Judicial Member                                      Accountant Member

मुंबई Mumbai; ददन ुंक Dated :8.5.2017

Sr.PS:SRL:
                                              4
                                                                             ITA No.4051/M/2014


आदे श की प्रतिलऱपि अग्रेपिि/Copy of the Order forwarded to :

1. अपीऱाथी / The Appellant
2. प्रत्यथी / The Respondent
3. आयकर आयुक्त(अपीऱ) / The CIT(A)
4. आयकर आयक् ु त / CIT - concerned
5. ववभागीय प्रतततनधि, आयकर अपीऱीय अधिकरण, मुंबई / DR, ITAT, Mumbai
6. गाडड फाईऱ / Guard File आदे श नस र/ BY ORDER, True copy उि/सह यक िुंजीक र (Dy./Asstt. Registrar) आयकर अिीऱीय अधिकरण, मंब ु ई / ITAT, Mumbai