Income Tax Appellate Tribunal - Mumbai
Megji Mathradas vs Joint Commissioner Of Income-Tax on 7 October, 1999
Equivalent citations: [2000]75ITD52(MUM)
ORDER
R. V. Easwar, J.M.
1. The assessee in this appeal is a partnership firm engaged in the business of processing of textiles. It runs a unit in the name of M/s Bombay Union Dyeing Mills. The business was carried on in the premises at No. 71, Dr. S. S. Rao Road, Lalbaug, Mumbai. In fact, the assessee is a tenant of the aforesaid premises admeasuring in the aggregate 20,739.49 sq.mts. or thereabouts, inclusive of two separate portions of setback areas admeasuring 2,679.04 sq.mts. The owner of the premises is a trust by name Seth Megji Mathradas Trust. The assessee became the tenant of the aforesaid premises under an indenture of lease dt. 20th December, 1954.
2. By a tripartite agreement, dt. 15th September, 1994, which date falls during the previous year ended 31st March, 1995, relevant to the asst. yr. 1995-96 which is the year under appeal, entered into between the trust, which is the owner of the premises and described in the deed as first vendors, the assessee-firm which was described as the second vendors and a company by name Vihar Securities (P) Ltd., it was agreed that the property would be sold to Vihar Securities, which was described as the purchasers in the deed, for an aggregate consideration of Rs. 45 crores. The assessee-firm had joined the agreement as a confirming party. The agreed consideration of Rs. 45 crores was to be paid in the following manner :
3. Rs. 15 crores to the first vendors, viz., the owners of the property as the purchase price and Rs. 30 crores to the second vendors, the assessee herein, to enable the assessee to secure alternate accommodation against surrender of tenancy rights in the property and handing up over possession.
4. During the relevant previous year the assessee received a sum of Rs. 4 crores in accordance with cl. 3(i) and 3(ii) of the agreement from the purchasers, M/s Vihar Securities (P) Ltd., on 15th September, 1994, and 27th December, 1994, in equal amounts. The assessee appears to have taken the position that the amount was not subject to tax under any head of income, whereas in the assessment proceedings, the AO was of the view that the entire sum of Rs. 30 crores receivable by the assessee under the tripartite agreement was taxable under the head "capital gains", as surplus arising out of the surrender of tenancy rights under the said agreement. According to the AO, it was clear from the above that the assessee had performed in part the contract and thereby the case fell within the ambit of s. 2(47) of the Act. He overruled the assessee's contention that there was no surrender of tenancy rights during the relevant previous year. He was of the view that the entire sum of Rs. 30 crores had accrued to the assessee in part performance of the contract and, therefore, the same should be brought to tax under the head "capital gains". He held accordingly.
5. On appeal, the CIT(A) in an elaborate order agreed with the ITO, for the reasons stated therein and upheld the assessment of the entire sum of Rs. 30 crores as capital gains arising on the surrender of the tenancy rights.
6. The assessee is in further appeal before us and in the first four grounds has challenged the findings and conclusion of the IT authorities that there was a surrender of tenancy rights by the assessee during the relevant previous year authorising the assessment of the entire amount of Rs. 30 crores under the head "capital gains". The fate of these grounds must depend on the question as to whether there was any surrender of tenancy rights by the assessee over the property in question during the relevant previous year. It is not disputed by the assessee that if there is a surrender during the relevant previous year, the amount is liable to tax under the head "capital gains". The answer to this question depends on the terms of the tripartite agreement and the obligations of the assessee to perform certain acts. If upon the construction of the terms of the agreement, it appears that the assessee had in fact surrendered the tenancy during the relevant previous year, there is no escape from the liability to capital gains tax. We shall therefore proceed to examine the terms and conditions of the agreement, in so far as they are relevant to this issue in the present appeal.
7. The preamble to the agreement acknowledges that the assessee is the tenant of the property in pursuance of the indenture of lease dt. 20th December, 1954, and that they are using the major portion of the property for industrial user, running the Bombay Union Dyeing Mills. It also acknowledges that the assessee had sublet certain premises falling in the property to five sub-tenants or occupants. The preamble further states that the trust which was the owner of the property were desirous of selling the property to Vihar Securities (P) Ltd. and had sought the co-operation of the second vendors, viz., the assessee herein and the second vendors have "agreed to cooperate with the first vendors is selling the property under sale by surrender of their tenancy rights and vacating the property under sale upon payment of the amount agreed between them so as to secure suitable alternate accommodation elsewhere". This part of the preamble shows that two acts were required to be performed : (1) surrender of the tenancy rights and vacating the property by the assessee and (2) payment of the amount agreed upon to the assessee. Under cl. 2, the amount payable to the assessee was fixed at Rs. 30 crores, "to enable the second vendors to secure alternate accommodation against surrender of tenancy/reversionary interest in the said property and handing over possession". Clause 3 which is quite important for the present purpose has to be extracted in full so that the impact thereof on the present case may be properly appreciated :
"(3) The above amount of Rs. 45,00,00,000 (Rupees forty-five crores only) shall be paid by the purchasers in the following manner :
(i) A sum of Rs. 3,00,00,000 (Rupees three crores only as earnest money/deposit paid on or before the execution hereof by the purchasers to the vendors that is, Rs. 1,00,00,000 (Rupees one crore only) to the first vendors and Rs. 2,00,00,000 (Rupees two crores only) to the second vendors (the payment and receipt whereof the first vendors and the second vendors do and each of them both hereby admit and acknowledge) and
(ii) A sum of Rs. 3,00,00,000 (Rupees three crores only) to be paid by the purchasers to the vendors in the proportion of Rs. 1,00,00,000 (Rupees one crore only) to the first vendors and Rs. 2,00,00,000 (Rupees two crore only) to the second vendors within a period of 30 days from the date of receipt of the No Objection from the Appropriate Authority, IT Department, under the provisions of Chapter XX-C of the IT Act, 1962 and also upon the vendors making out a clear title to the said property under sale, free from encumbrances in the manner hereinafter contained :
(iii) A sum of Rs. 9,00,00,000 (Rupees nine crores only) to be paid by the Purchasers to the second vendors after payment as per sub-cl. (ii) above, on the Second Vendors to arrive at settlements/agreements with the union and/or the workers' and staff employed by their unit, Bombay Union Dyeing Mills as and when demanded or required by the second vendors;
(iv) A sum of Rs. 5,50,00,000 (Rupees five crores fifty lakhs only) to be paid by the purchasers to the second vendors from time to time after payment as per sub-cl. (ii) as and when demanded or required by the second vendors to enable the second vendors to arrive at settlement with the sub-tenants/occupants referred to in Annexure 'C' hereto for securing vacant and peaceful possession in pursuance of cl. 8 hereinafter appearing;
Notwithstanding the amounts stipulated in sub-cl. (iii) & (iv) above, the purchasers also agree to pay to the second vendors any additional amounts as are required by the second vendors for payment to the workers and staff of Bombay Union Dyeing Mills and/or for payment to the sub-tenants/occupants for securing surrender of their respective premises, provided the purchasers are satisfied about the need for such additional payments and the balance price or consideration payable to the second vendors as hereinafter mentioned shall stand revised or reduced accordingly to the extent to which such additional amounts are paid and the first vendors and the confirming parties hereby accord their consent in that behalf.
(v) The balance amount of price or consideration as may be finally ascertained after payment of the amounts pursuant to cls. 3(i), (ii), (iii) and (iv) above shall be paid by the purchasers to the vendors in their respective proportions in seven equal instalments, first of such instalments to commence after a period of 30 days on the sanction of the new building plants by and upon receipt of commencement certificate in part or full from the Municipal Corporation of Greater Bombay and against the purchasers being given a licence to enter upon the property under sale as hereinafter mentioned. Remaining six instalments shall be paid at the end of every quarter from the due date of the payment of the first instalment as above.
Time for payment of each of the above instalments shall, without any further notice, be of the essence of the contract."
8. Clause 5 of the agreement stated that the vendors (both the owner of the trust as well as the assessee-firm, who are collectively known as the vendors) shall grant to the purchasing company licence to enter upon the property under sale with a right to develop the same and construct buildings simultaneously with the release of payment of the first instalment pursuant to cl. 3(iv) and that the legal possession of the property will continue to remain with the vendors and such possession will be handed over to the purchasers only upon their paying the entire consideration as provided in the agreement. It was further clarified that "under no circumstances will the above licence amount to giving possession or part possession as part performance of the contract or otherwise for the purposes of s. 53A of the "Transfer of Property Act". Clause 7 states that the purchasers are aware that the assessee is the tenant of the property consisting of factory sheds and buildings and that they are presently occupying the property under sale along with certain portions thereof under occupation of sub-tenants and that the assessee will close down the mills, settle and pay off all the dues including retrenchment, compensation, gratuity, etc. to the workers employed in the unit and "ensure that on or before the completion of the sale, they surrender the tenancy in respect of the said property under sale". Clause 8 says that if any sub-tenant surrenders his tenancy the same shall be passed on to the purchasers and the vendors shall thereafter make out rent receipts for such vacated premises in favour of the purchasers or nominees and thereupon the purchasers shall continue to pay the rent.
9. Clauses 9 to 17 are not important for our purpose and therefore they are not referred to.
10. We now turn to cl. 18 which says that the vendors (the owner as well as the assessee as tenant) shall upon receipt of the balance purchase price, put the purchasers into possession and on the completion of the sale, execute a conveyance deed in favour of the purchasers or their nominees. Clause 21 provides that the assessee shall be entitled to demolish and remove the debris of the structures and building put up by it upon the land under sale at its own cost on or before the receipt of the commencement certificate of the new building plans and the licence referred to in cl. 5. The licence referred to in cl. 5 is the permission to be granted by the vendors to the purchasers to enter upon the property for the purpose of developing or constructing buildings. Clause 25 provides for the contingency in the event the purchasers commit default in paying any of the instalments as per cl. 3. Sub-cl. (ii) states that in the event of default in paying the amounts demanded by the vendors as specified in cl. 3(iii) and 3(iv), then the vendors shall be entitled to terminate the agreement and forfeit the earnest money after giving 15 days notice to the purchasers.
11. The aforesaid clauses contained in the tripartite agreement show that various steps have to be taken thereunder before the sale is complete or even before the assessee is bound to hand over vacant possession to the purchasers of the property. In other words, it shows that nothing has taken place during the relevant previous year, except the receipt of Rs. 4 crores under cl. 3(i) and 3(ii) of the agreement, to enable one to say that the assessee has handed over possession and thus surrendered the tenancy rights. The essential prerequisites or attributes, according to Mr. Inamdar, the learned counsel for the assessee, of a surrender of tenancy rights are : (1) vacating the premises and handing over possession and (2) discontinuance of the payment of rent. The averments in the agreement show that the assessee-firm is to be paid the sum of Rs. 30 crores to enable it to secure alternate accommodation. The assessee will be in a position to hand over vacant possession only upon receipt of the amount and before the amount is received, various steps have to be taken as mentioned in cl. 3, which provides for payment of the entire consideration of Rs. 30 crores in instalments, as and when a certain step towards the completion of the sale is taken. As per cl. 3(i) Rs. 2 crores have to be paid as earnest money deposit to the assessee on or before the execution of the agreement. This amount has been paid on 15th September, 1994, the date of the agreement. As per cl. 3(ii) another sum of Rs. 2 crores has to be paid to the assessee within a period of thirty days from the date of receipt of the no objection certificate from the Appropriate Authority of the IT Department, under the provisions of Chapter XXC of the Act. The Appropriate Authority issued the certificate on 29th November, 1994. The amount of Rs. 2 crores was paid to the assessee on 27th December, 1994, as per cl. 3(ii). As per cl. 3(iii), the assessee was to be paid a sum upto Rs. 9 crores once the assessee had arrived at settlements/agreements with the employees union or the workers and staff employed in the mills. This clause contemplates that the amount will be paid to the assessee as and when demanded or required by it. Obviously as and when the assessee arrives at settlement or agreements with the workers, it would make a demand on the purchasers for payment under cl. 3(iv), another sum upto Rs. 5.5 crores had to be paid to the assessee as and when demanded, to enable the assessee to arrive at settlements with the five sub-tenants occupying their respective premises for securing vacant and peaceful possession of their premises. Thus the amount of Rs. 5.5 crores would become payable only when the assessee had completed settlements with the sub-tenants. As per cl. 3(v), the balance amount was to be paid in seven equal instalments, the first of such instalments to commence after a period of 30 days from the sanction of the new building plan and upon receipt of the commencement certificate from Bombay Municipal Corporation and against the purchasers being given the licence, by the vendors, to enter upon the property. Clause 5 specifies when the vendors shall grant the licence. It says that the licence shall be granted simultaneously with the release of the payment of the first instalment of the seven instalments payable pursuant to cl. 3(v). This means that the first of such instalments will be received by the assessee only after a period of 30 days after the commencement certificate is given by the BMC. This postulates that the building plans have to be drawn up and got approved by the purchaser from the BMC. Clause 5 is also important in one more sense, viz., that it clarifies that the grant of the licence by the vendors to the purchasers to enter upon the property should not be construed as giving possession within the meaning of s. 53A of the Transfer of Property Act. Again cl. 7 clarified that the assessee will close down the mills upon the sale of the property and ensure that on or before the completion of the sale the tenancy is surrendered. This clause also clearly shows that there is no surrender of the tenancy rights by the assessee under the agreement dt. 15th September, 1994, and is to take place at a future date, after the mills is closed down, dues are settled with the employees, etc.
12. The whole idea appears to be clear, viz. that the amount of Rs. 30 crores payable to the assessee for surrender of its tenancy rights would be released by the purchasers as and when the scheduled steps are taken or fructify and till the purchasers are given a licence to enter the property, the assessee would continue to remain in possession and run the mills, and when all the steps have been taken and the entire consideration has been received by the assessee and the sale is completed, the assessee would surrender the tenancy. It has to be remembered that unless the assessee receives the money from the purchasers, it will not be in position to settle the dues of the workers, staff, etc. and would also not be in a position to look for alternate accommodation. It therefore, stands to reason that till such time as it receives the entire monies and till such time as the dues of the workers are settled and alternate accommodation is obtained, the assessee would continue to remain in possession of the property, which it has. The various steps that are to be taken such as closure of the mills, retrenchment of the workers and staff, payment of their dues, etc. are all imponderable and subject to various restrictions and laws and it is quite likely that many hitches crop up when they are being implemented. In fact cl. 9 of the agreement has taken note of this possibility and has made provision for certain alternatives to be pursued in case the settlement with the workers and staff of the mills is delayed or stalled due to any Court proceedings or due to any other reason beyond a period of 12 months from the date of the agreement. It is, therefore, difficult to imagine that the assessee which has been a tenant for nearly 40 years and which has not received the entire consideration for the surrender of the tenancy rights in September, 1994 and has received only Rs. 4 crores out of the consideration of Rs. 30 crores agreed upon, would hand over possession of the property in a platter to the purchasers and take a huge risk. This could never have been the intention of the parties and in fact on a construction of the terms and conditions of the agreement, it is clear that such was not the intention at all. Therefore, except that the assessee had received a sum of Rs. 4 crores during the year under agreement, nothing has taken place to show that the tenancy rights which the assessee had in the property were surrendered to the purchasers. In fact cl. 18 puts the matter beyond doubt by saying that on the receipt of the balance purchase price, the vendors, meaning thereby the owner and the assessee-firm, shall put the purchasers in possession of the property and thereafter the parties shall have a regular sale deed executed in favour of the purchasers or their nominees. Clause 21 further strengthens the view by saying that the assessee shall be entitled to the debris on demolition of the structures it had put up on the property before the receipt of commencement certificate of the new building plans and the licence is granted by the vendors to the purchasers to enter upon the property.
13. Apart from the view which we have taken on an examination of the terms and conditions of the tripartite agreement dt. 15th September, 1994, there is also other evidence supporting our view that the assessee did not surrender the tenancy rights during the relevant year. The first is the letter dt. 17th March, 1998, written by the owner of the property, viz., Seth Megji Mathradas Trust to the AO, confirming the fact that the purchasers had paid Rs. 4 crores during the relevant previous year and also confirming the fact that as on 31st March, 1995, the Bombay Union Dyeing Mills was working with about 400 employees and hence no possession was given as on that date. A copy of this letter is at p. 5 of the paper book. Secondly at p. 6 of the paper book, we find another letter written on the same day by the purchaser, Vihar Securities (P) Ltd., which had merged with Kalpataru Power Transmission Ltd. under orders of the Bombay and Gujarat High Courts, which confirms the payment of Rs. 4 crores to the assessee during the relevant previous year and also confirms that they have not been put in possession of any part of the property by 31st March, 1995. Obviously the AO had sought confirmation from the owner and the purchaser of the property and the letters are their response to the same. Thirdly the annual accounts of the assessee-firm for the years ended 31st March, 1995 and 31st March, 1996, copies of which are placed at pp. 101 to 108 of the paper book also show that neither during the previous year relevant to the assessment year under appeal nor during the next previous year, had the assessee surrendered possession of the property to the purchaser. The P&L a/c of the these two years show identical amounts of rent paid by the assessee in these two years in respect of the factory at Rs. 67,704. The office rent paid is also the same for both the years at Rs. 9,000 for each year. Fourthly the copies of the assessee's account in the books of the owner of the property (the landlord trust), which are placed at pp. 9 to 12 of the paper book also show the receipt of rent of Rs. 76,704 (67,704 + 9,000), for the period 1st April, 1994 to 31st March, 1998 (four previous years). Fifthly only on 24th January, 1997, the Bombay Municipal Corporation has granted permission for construction by issuing a commencement certificate. If even in January, 1997 the position is that only a commencement certificate has been issued, it shows that even the first of the seven equal instalments as contemplated by cl. 3(v) of the agreement would start only after a period of 30 days from the date of such certificate. The assessee would be yet to receive a substantial part of the consideration from the purchaser company for the surrender of the tenancy rights and would have continued in possession of the property even at that time. Sixthly the assessee gave notice of closure of the Bombay Union Dyeing Mills only on 3rd August, 1996, as per the copy of the notice placed at pp. 76 and 77 of the paper book. Lastly pp. 82 to 98 of the paper book contain evidence in the form of details of textile processing done by the assessee in 1995, correspondence with the Central Excise Department, etc. in the year 1995, all of which show that during the relevant previous year the assessee did not surrender possession of the premises.
14. The fundamental error committed by the AO, in our view, is that he proceeded on the assumption, as is clear from Para 5 of the assessment order, that all the steps contemplated in the tripartite agreement had been taken and completed and therefore, the assessee must be taken to have surrendered the tenancy rights. We have already seen that factually this is not a correct conclusion nor can it be a conclusion which properly follows upon a true construction of the agreement. The AO had also relied on the doctrine of part performance. This doctrine which is embodied in s. 53A of the Transfer of Property Act has been incorporated, w.e.f. 1st April,1988, into the provisions of s. 2(47)(v) of the IT Act. It says that transfer, in relation to a capital asset, includes any transaction involving the allowing of the possession of any immovable property to be taken or retained in part performance of a contract of the nature referred to in s. 53A of the Transfer of Property Act. In our view this provision has been wrongly applied to the facts of the present case. The equitable doctrine of part performance was given statutory recognition in s. 53A and was designed only to protect the position of a transferee when the transfer falls short of the requirements laid down by law. In the very nature of the transaction embodied in the tripartite agreement before us it is not possible to conceive of a situation where the purchaser may be taken to have been put into possession of the property. Physically or factually, the purchaser has not been put in possession in respect of any part of the property and this has been confirmed by the purchaser in writing before the AO. If that is so, the mere payment of a part of the consideration cannot attract the doctrine of part performance as contemplated by s. 53A of the Transfer of Property Act as incorporated in s. 2(47)(v) of the IT Act. The CIT(A), with respect, also appears to have fallen into the same error. His view that the surrender of the tenancy rights was complete upon the signing of the tripartite agreement has, again with respect, no basis at all. As rightly pointed out by Mr. Inamdar for the assessee, the assessee has neither vacated the premises during the relevant previous year nor has it stopped paying the rent. There is no other symbolic act of handing over possession. We have already seen that the assessee could not have handed over possession even while so many steps remained to be taken under the agreement towards the completion of the sale. The agreement was rightly characterised by Mr. Inamdar as executory and throughout the assessee continued to remain in possession. The conclusion of the Departmental authorities to the contrary lacks basis both in law and on facts.
15. The learned Departmental Representative sought to contend that the agreement should be broken up into two parts, one entered into between the landlord and the purchaser transferring the rights of the landlord over the property to the purchaser and the other between the landlord and the assessee, under which the assessee surrendered his tenancy rights. It is not possible to artificially break up the agreement into two parts. The agreement is a tripartite agreement. The assessee was a long-standing tenant and had acquired certain rights over the property and therefore, its co-operation in the completion of the sale was absolutely essential. Since the assessee had certain rights over the property, it had to be roped in as a confirming party. In fact in the agreement the assessee has been referred to as a second vendor and not merely a confirming party. There are various steps to be taken under the agreement by the owner of the property, the assessee as tenant as well as the purchaser. All these form a single integrated whole and cannot be broken up as two different transactions, one for the sale of the property and the other as a surrender of the tenancy rights in the property.
16. The learned Departmental Representative thereafter submitted that after the tripartite agreement, the old tenancy rights which the assessee had in the premises got extinguished and new tenancy rights came into existence and the consideration of Rs. 30 crores is for the surrender of the tenancy rights. We are unable to agree with the submission. Firstly we have already seen that the tenancy rights have not been surrendered by the assessee under the agreement. Therefore, there is no question of any extinguishment thereof. Secondly no new tenancy rights have been created in favour of the assessee under the agreement. The assessee merely continued in possession of the property as a lawful tenant and the possession is referable only to the lease agreement dt. 20th December, 1954, and the continued possession is not referable in anyway to the tripartite agreement. That apart, the parties have nothing to gain or to put it in other words, there is no purpose which would be served in putting an end to the tenancy rights of the assessee on the one hand and creating new tenancy rights in its favour on the other hand, all under the same transaction. The learned Departmental Representative could not enlighten us as to what purpose would be served by doing so and how such an arrangement would in anyway further the purpose sought to be achieved by the parties and how it would fit into the scheme of things.
17. Thereafter the learned Departmental Representative sought to contend that it was not the responsibility of the assessee to give up possession and that the tenancy rights got extinguished the moment the assessee agreed to give them up. If it was not the assessee's obligation under the agreement to give up possession, then the whole case of the Revenue falls. The assessee could not be charged with having surrendered possession when it had no obligation to do so under the agreement. We do not know how serious the argument is. It is also not possible to accept the argument that the tenancy rights got extinguished the moment the assessee "agreed" to give them up under the agreement because this argument overlooks the distinction between what is done and what is promised to be done. A promise to surrender the tenancy at a future date in our opinion does not extinguish the rights in praesenti. One will have to wait till the actual extinguishment takes place. At the cost of repetition it may be said that the two essential elements of a surrender of tenancy rights, viz., vacating and handing over possession of the premises and ceasing to pay rent are missing. A mere promise to surrender the tenancy at a future date and continuance of the payment of the rent point to the contrary conclusion, viz., that there is no surrender of the tenancy rights. The argument of the learned Departmental Representative is not acceptable at all.
18. The learned Departmental Representative then argued that under cl. 3 of the tripartite agreement the assessee was under no obligation to do anything and therefore, it must be held that there was actual surrender of the tenancy rights on 15th September, 1994, itself. It is impossible to accept the contention unless one is prepared to overlook completely the duties of the assessee described in cl. 3(iii) or cl. 3(iv). These clauses provide for the assessee to arrive at settlements or agreements with the union and the workers and staff employed in the Bombay Union Dyeing Mills and for arriving at settlement with the sub-tenants or occupants for securing vacant and peaceful possession of the premises in their respective possession. In cl. 3(iv) there is a reference to cl. 8, the last part of which says that it is agreed between the parties that the benefit of the surrendered tenancy right from any sub-tenant or occupant shall be passed on to the purchasers and the vendors (including the assessee) shall upon obtaining the surrender and vacant possession from the sub-tenant, make out the rent receipt in respect of the surrendered premises in favour of the purchasers or their nominees and thereupon the purchasers shall continue to pay the monthly rent and abide by all the terms of the tenancy. Thus cl. 8 even goes to the extent of postulating a situation where the purchasers themselves became tenants of the property. It must be remembered that in the very nature of things the assessee as tenant has to first take possession of the property occupied by the sub-tenants and thereafter, subject to all the terms and conditions of the agreement being fulfilled, surrender the entire tenancy to the purchasers. When all the sub-tenants have vacated but the assessee continues to be in possession of the property, naturally the sale would not be complete and therefore it is that cl. 8 says that in respect of the portions vacated by the sub-tenants, the purchasers will pay the monthly rent and abide by the terms of the tenancy. Thus, cl. 3, far from containing no condition to be fulfilled by the assessee, casts certain duties upon the assessee and read with cl. 8, clearly indicates that unless these conditions are fulfilled there would be no surrender of the tenancy.
19. For all the aforesaid reasons, we hold that there is no surrender of tenancy rights by the assessee during the relevant previous year. The assessment of the sum of Rs. 30 crores to capital gains tax fails and the first four grounds are allowed.
20. Ground Nos. 5 to 7 are directed against the refusal of the IT authorities to allow deductions in respect of the payment to workers and sub-tenants while computing the capital gains. The amounts were claimed as deductions on the ground that they were payments effected in connection with the transfer. Since we have held that the assessment of the capital gains itself is not valid, the claim for deduction of these amounts need not be examined. It becomes academic. The grounds are dismissed as such.
21. Ground Nos. 8 to 10 are directed against the levy of interest under ss. 234B and 234C. The assessee denies its liability to pay interest on the ground that but for the capital gains included in the assessment, there would be no liability to tax. It is also contended that there were loss brought forward from the earlier year and also loss for the year under appeal and, therefore, there was no liability to pay any advance tax. From the statement of facts filed before the CIT(A), we find that the position with regard to the loss and depreciation is as under :
Business Loss Depreciation Total
Rs. Rs. Rs.
Upto asst. yr. 1994-95 1,19,46,681 11,03,832 1,30,50,513
For asst. yr. 1995-96 97,95,048 3,87,490 1,01,82,538
------------- ------------ -----------
Total 2,17,41,729 14,91,322 2,32,33,051
------------- ------------ -----------
22. As shown in the above charge, not only were there losses brought forward from the earlier years, but even for the year under appeal, there was a loss of Rs. 1,01,82,540. In the assessment the said loss has been accepted and the demand arises only on account of the assessment of the capital gains. Under the circumstances, we are of the view that the assessee was not liable to pay advance tax and therefore, there was no liability to pay interest. The same is cancelled and the grounds are allowed.
23. In the result, the appeal is partly allowed.