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 2, Cited by 0]

Income Tax Appellate Tribunal - Mumbai

Ramgopal Ganpatrai & Sons P. Ltd, Mumbai vs Department Of Income Tax on 27 February, 2013

                    IN THE INCOME TAX APPELLATE TRIBUNAL
                         MUMBAI BENCHES "D", MUMBAI

              BEFORE SHRI B RAMAKOTAIAH, ACCOUNTANT MEMBER
                   & SHRI SANJAY GARG, JUDICIAL MEMBER

                             ITA No.: 5172/Mum/2011
                             Assessment Year: 2008-09


ACIT (OSD)-I,                    vs.    M/s. Ramgopal Ganpatrai & Sons P Ltd.,
Central Range- 7, Mumbai.               Plot No.7, Chandivali Farms Road,
                                        Chandivali, Mumbai- 400 072.
                                        PAN: AAACR7642G
(Appellant)                             (Respondent)


                    Appellant By        : Mr. A K Kardam
                    Respondent By       : Mr. Ajit Shetty

                    Date of hearing     :27.02.2013
              Date of pronouncement     :19.04.2013



                                       ORDER


Per Sanjay Garg, JM :

The present appeal has been filed by the revenue against the order of the CIT(A) dated 28.04.2011 deleting the addition of Rs.54,29,952 made to the income of the assessee from house property and also directing to allow expenses claimed on the same relevant to A.Y. 2008-09.

2. The facts of the case in brief are that the assessee had acquired 2 class A shares of the company M/s. Samudra Gaurav Apartment Pvt. Ltd. in the year 1980. By virtue of holding these shares, the assessee was entitled to use and occupy two flats admeasuring 5142 sq. ft. These flats were originally rented out by the assessee to Shri B R Ruia, Director for a monthly rent of Rs.2,500/- p.m. per flat. After the 2 ITA No. 5172/Mum/2011 AY : 2008-09 death of Shri B.R Ruia, the rental rights in the above flats came to be vested with Smt. Asha T Ruia and Mrs. Vidhi D Ruia by virtue of the Will of Shri B.R.Ruia. During the relevant period, these flats were let out to Mrs. Asha T Ruia and Mrs. Vidhi D Ruia, Directors of the company at the original rent of Rs.2,500/- per month per flat. Looking into the size of the flats, their location and other facilities available, the Assessing Officer found the rent to be low and accordingly, the assessee was asked to explain why the Annual Letting Value (ALV) of the flats should not be determined within the meaning of Section 23(1) of the ITA. In response, it was argued that the properties being under the Maharashtra Rent Control Act, the Annual Letting Value cannot be fixed in excess of the standard rent. The Assessing Officer rejected this argument and following the orders of the earlier assessment years 2005-06 & 2006- 07 went on to determine the ALV considering the location, quality of the flats and other relevant factors. The learned CIT(A) following the orders of the Tribunal pertaining to AYs 2005-06 and 2006-07 and further following the order of his predecessor for A.Y. 2007-08 deleted the additions so made by the AO. The revenue is thus in appeal before us against the said deletion.

3. At the outset, it may be observed that similar dispute was also raised by the revenue in the case of the assessee pertaining to A.Ys. 2005-06, 2006-07 and 2007- 08 and the learned co-ordinate Benches of the Tribunal have decided the issue in favour of the assessee. The learned co-ordinate Bench of the ITAT vide its consolidated order dated 26.03.2010 in ITA Nos. 696 & 697/Mum/2009 for A.Y. 2005-06 has deleted the additions. While disposing off the said appeals the learned Tribunal has observed as under:

"6. In this case it is also on record that the property is a tenanted property and the tenant is a protected tenant as per the orders of the Court. Since the rent received by the assessee is more than the standard rent/municipal rateable value the A.O. has no option than to accept the rent received as per the existing judicial principle on this issue. In view of this we are not in agreement with the orders of the 3 ITA No. 5172/Mum/2011 AY : 2008-09 A.O. and CIT(A) and direct him to accept the rent offered by the assessee. In view of this groundNo.1 is allowed.
7. Ground No.2 pertains to the allowance of establishment and statutory expenses not allowed by the A.O. while redetermining the annual letting value.
8. It is seen from the record that the assessee has been claiming these expenses as part of computation of house property income. As seen from the record A.O. in A.Y. 2004-05 has allowed the expenditure and also in earlier years. In view of this the A.O. is directed to allow the expenses as claimed. Ground is considered allowed.
9. Similar facts exist in ITA 696/Mum/2009 and here also the two properties owned by the assessee company are subjected to protected tenancy under the Maharashtra Rent Control Act, 1999 being devolved on Mr. T B Ruia and Mrs. Asha Ruia and Mrs. Vidhi D Ruia after the death of Mr. T B Ruia. Here also the property was let out from 01.10.1987 and the Department has been accepting the same in all the earlier years. For the reasons discussed in ITA 697/Mum/2009 we direct the A.O. to accept the rent received under the provisions of section 23(1) and redetermine the house property income accordingly. A.O. also is directed to allow the establishment and statutory expenses which are being allowed in earlier years. Accordingly, the grounds are considered allowed."

The issue again came up for adjudication before the Tribunal in the case of the assessee itself for A.Y. 2006-07 and the Tribunal following its decision in the assessee's own case for A.Y. 2005-06 again set aside the order of the CIT(A) and allowed the Annual Letting Value (ALV) disclosed by the assessee. Again the issue came up for consideration in the case of the assessee itself for A.Y. 2007-08 and the Tribunal vide its order dated 21.09.2011, following its order for A.Ys 2005-06, dismissed the appeal of the revenue .

4. In the present appeal before us the AO has made the additions following the orders of assessment for earlier years and no new ground or issue has been raised. Under such circumstances, respectfully following the orders of the Tribunal passed in 4 ITA No. 5172/Mum/2011 AY : 2008-09 ITA No. 696/M/2009 for A.Y. 2005-06 - dated 26.03.2010, ITA No. 01/Mum/2010 for A.Y. 2006-07 - dated 31.08.2010 and ITA No. 5516/Mum2010 for A.Y. 2007-08 dated 21.09.2011, we do not find any merit in the appeal of the revenue and the same is hereby dismissed.

5. In the result, the appeal filed by the revenue is hereby dismissed.

Order pronounced in the open court on this 19th day of April, 2013.

           Sd/-                                                     Sd/-
   (B Ramakotaiah)                                             (Sanjay Garg)
ACCOUNTANT MEMBER                                            JUDICIAL MEMBER

MUMBAI, Dt : 19th April, 2013
SA

Copy forwarded to :
   1. The Appellant
   2. The Respondent
   3. The C.I.T. concerned Mumbai
   4. CIT (A) concerned Mumbai
   5. The DR, "D" - Bench, ITAT, Mumbai

//True Copy//
                                                      BY ORDER




                                                 ASSISTANT REGISTRAR
                                               ITAT, Mumbai Benches, Mumbai