Income Tax Appellate Tribunal - Delhi
Amit Kumar Tyagi, Ghaziabad vs Deci, Circle-1,, Ghaziabad on 14 July, 2021
IN THE INCOME TAX APPELLATE TRIBUNAL
DELHI BENCH 'A', NEW DELHI
Before Sh. Amit Shukla, Judicial Member
Dr. B. R. R. Kumar, Accountant Member
ITA No. 1152/Del/2018 : Asstt. Year: 2014-15
Sh. Amit Kumar Tyagi, Vs DCIT,
113, Bonjha Diwan, Kuti, Circle-1,
Ghaziabad, U.P. Ghaziabad
(APPELLANT) (RESPONDENT)
PAN No. ACZPT0160F
Assessee by : Sh. P. P. Singh, CA
Revenue by : Sh. Satpal Gulati, CIT DR
Date of Hearing: 14.07.2021 Date of Pronouncement: 14.07.2021
ORDER
Per Dr. B. R. R. Kumar, Accountant Member:
The present appeal has been filed by the assessee against the orders of ld. CIT (A), Ghaziabad dated 25.10.2017.
2. Following grounds have been raised by the assessee:
"1. The order of the learned Commissioner of Income-tax (Appeal) erred in law and facts by way of confirming the addition of Rs. 12,99,95,547/-as capital gain.
2. That on the facts and in the circumstances of the case, the learned Commissioner of Income-tax (Appeal) has erred in upholding the addition of Rs. 12,99,95,547/- made by the AO on account of capital gain to the returned income of Rs 15,47,110/- without considering the conditional sale deed of property and ignoring the facts of disputed matters.2 ITA No. 1152/Del/2018
Amit Kumar Tyagi
3. That on the facts and in the circumstances of the case, the learned Commissioner of Income-tax (Appeal) has erred in considering the fact that transaction of sale of land was never completed and become null and void due to the cheque dishonored, a predetermined condition for execution of sale deed.
4. That on the facts and in the circumstances of the case, the learned Commissioner of Income-tax (Appeal) has further erred in summarily ignoring the contemporary & conclusive evidence filed before him and rejected them without giving any proper reasoning for the same.
5. That on the facts and in the circumstances of the case, the learned Commissioner of Income-tax (Appeal) has erred in ignoring the settled principles of taxing real income as laid down by the Hon'ble Supreme Court in various pronouncements."
3. The assessee has filed e-return of income on 31.08.2015 declaring total income of Rs.15,47,110/- which was processed u/s 143(1) of the Income Tax Act, 1961. Subsequently, the case was selected for scrutiny through CASS and the issue of capital gains has been examined.
4. Background of the transaction: Father of the assessee Sh. Ashok Tyagi has purchased land located at Khasra No. 962, Noor Nagar, Ghaziabad, UP for Rs.3,18,835/- in joint ownership with one Mrs. Kamlesh and the assessee. As per purchase deed share of the assessee was 50% of the total land and out of which assessee had executed sale deed for 50% of his share on 4 t h of September 2013 with M/s Goel Flexible Packaging Pvt. Ltd. for a consideration of Rs.13,15,00,000/- in which the cheques amounting to Rs.10 crore were post dated which must be honoured by the proposed buyer. But later, out of PDC of Rs.10 crore only one cheque of Rs.2 crore honoured and four 3 ITA No. 1152/Del/2018 Amit Kumar Tyagi cheques of remaining amount of Rs.8 crore were dis-honoured. In the sale deed, there was condition that in case of dis- honoured of cheque, the sale deed shall become null and void automatically without any action and shall be deemed to be null and void. The assessee retained the possession of the land till date and proceedings subject to court matters by way of suits filed under negotiable instrument act in the Kakardooma Court, Delhi as well as in the Delhi High Court at the time of proceedings before Revenue authorities.
5. As per the assessee, the transaction between the assessee and buyer M/s Goel Flexible Packaging Pvt. Ltd. through sale deed was conditional and the same can be treated as sale of land if and only if condition to be fulfilled mentioned in the sale deed must be honoured by the proposed buyer and considering these facts the transaction should be treated as agreement to sale unless the buyer satisfy conditions mentioned in the sale deed.
6. Since, the cheque issued of Rs.8 crore were dis-honoured and conditions inbuilt in the sale deed not fulfilled in totality by the buyer therefore the transaction could not be treated as sale of the land.
7. The Assessing Officer did not accept the contention of the assessee and brought amount as per the sale deed to the capital gain tax. The revenue held that the receipt of the money is immaterial once the sale deed has been duly executed before the prescribed authorities. The revenue relied on the bare provisions of the act and held that there was no evidence of dis- honour of the cheque presented before the revenue authorities.
4 ITA No. 1152/Del/2018Amit Kumar Tyagi Before us, during the argument, the assessee has submitted the order of the Hon'ble High Court in the case of the assessee in CS(OS) 229/2016 & IA No. 4931/2019 vide order dated 22.01.2020. The entire order of the Hon'ble High Court is reproduced hereunder for ready reference:
"1. The plaintiff institute d this suit unde r Order XXXV II of the Code o f Civil Procedure , 1908 ( CPC) against defendants No .1 to 5, namely (i) Goel Fle xible Packaging Pvt. Ltd., (ii) Um esh Goel, (iii) Brijesh Goel, ( iv) Sudesh Goel and (v) Shri Krishnan Goe l, for recove ry of Rs.8 crores with interest, pleading (a) that the de fendants purchase d plo t measuring 4190 sq. mtrs. having Khasra No.962, situated at Village-Noor Nagar, Lo ni, Ghaziabad, U.P. for a sum of Rs.13,15,00,000/- and a Sale Deed was execute d be tween the plaintiff and the de fendant No.2 to this effect on 4th September, 2013; (b) that fo r payment of sale co nsideration, the de fendants issued post- dated cheques/ demand drafts to the plaintiff; (c) that four cheques, all date d 7th J uly, 2014 of Rs.2 cro res e ach when presented, were returned unpaid o wing to insufficiency of funds in the account on which the same were issued; and,
(d) that the defe ndants had failed to pay the said amount inspite of re peated requests.
2. The suit came up first before this Court on 11th May, 2016 and thereafter on 2nd J une , 2016, 25th J uly, 2016 and finally vide order dated 5th August, 2016 summons for appe arance were o rdere d to be issue d.
3. Vide order date d 14th Decembe r, 2017, le ave to defend was grante d to the de fendants.
4. The defendants, besides filing the written statement, have also filed a Counte r-Claim fo r recovery o f Rs.2 crores paid to the plaintiff as part sale conside ratio n and the pleadings in the suit and the Co unter- Claim have been completed.
5. T he defe ndants filed IA No.4931/ 2019 under Orde r XII Rule 6 of the CPC on which also the pleadings were completed.
6. The afore said application being IA No.4931/ 2019 was listed ye sterday for hearing. Mr. M .S. Rahman, A dvocate 5 ITA No. 1152/Del/2018 Amit Kumar Tyagi for the plaintiff appeared o n first call; passove r at that time was sought on be half of the defendants.
7. F inding that it was the plea of the de fendants in IA No.4931/ 2019 under Order XII Rule 6 of the CPC that, (i) it was expressly mentione d in the Sale Dee d, that if the post-date d cheques for balance sale consideration were not ho noured o n prese ntatio n, the Sale Deed shall be treated as cancelled; (ii) the plaintiff has concealed the factum of having filed Civil Suit No .770/2016 in the Court of Civil Judge , Ghaziabad, fo r the relief o f declaratio n that the sale dee d being without payment of consideration was null and void and of no effect, it was yeste rday enquired from the counsel for the plaintiff, that once it was so, what was the entitlement of the plaintiff to the relief of recovery o f Rs.8 crores sought.
8. The counsel for the plaintiff, yesterday stated that Ghaziabad suit was only fo r the relie f of injunction and not for the relief of declaration as null and void of the Sale Deed.
9. Howe ver the defendants, along with the applicatio n unde r Orde r XII Rule 6 of the CPC have filed a copy of the plaint in the Ghaziabad suit in Hindi language and a reading whereo f showed the relief claimed the rein to be of declaration as null and void o f the S ale Deed.
10. Ho weve r yeste rday the counsel for the plaintiff ke pt on denying that the suit was for the relie f of declaration.
Owing to the counsel fo r the defendants being not available on first call, the matter was passed ove r.
11. On passove r, the counse l for the defendants appe ared but the counsel for the plaintiff did not appe ar inspite of the Co urt waiting for him for a co nside rable time and as recorde d in yeste rday's order. It was enquired fro m the counsel fo r the defendants yesterday, whe ther the defendants we re willing to disclaim all rights in the land and to de liver possession the reof back to the plaintiff.
12. The counse l for the defe ndants stated that the defendants were so willing.
13. Ho wever adverse orde rs against the plaintiff were deferred yesterday and the matter posted for to day.
14. To day, Mr. M.S. Rahman, A dvocate has again appeared for the plaintiff and states that he did no t know about the 6 ITA No. 1152/Del/2018 Amit Kumar Tyagi Ghaziabad suit and has learnt of it only from the application under Order XII Rule 6 of CPC filed by the defendants and has calle d the plaintiff to the Co urt and identifies one pe rson present in the Court as plaintiff.
15. The plaintiff present in Court, o n enquiry in vernacular states that on delive ry of possession, he is willing to refund Rs.2 cro res to the de fendants.
16. I have pe rused the english translation of the Sale Deed in Hindi language , file d by the plaintiff himself. The same inter alia provides as unde r:
"The actual, com plete and o wne rship possession has been handed o ver to the Vendee on the land under sale . If the cheque of the abo ve amount will cancel/ reject, then the Sale Le tter will be co nsidered automatically cancelled/ rejected. Now it is up to the Vendee to use the land as pe r his wishes, Sell the same, make deal to Sell the same , pass the map of land, make constructio n, receive loan from any bank, the Ve ndor will gladly put his signature whe re the re quirement of signature and consent is nee ded, he will no t have any o bjection."
17. Sectio n 55( 4)( b) of the Transfer of Pro perty Act, 1882 provides, that in the absence of a co ntract to the contrary, the se lle r is entitled, whe re ownership of the prope rty has passed to the buyer befo re payment of who le of purchase money, to a charge upon the prope rty in the hands of the buye r, from the date the possession is de livered. The same indicates that, merely because a registere d sale deed is e xecuted, does no t mean that the ownership of the prope rty has passed from the se lle r to the buyer and the parties, in the sale deed, may pro vide otherwise and in which case the agreement betwee n the parties will pre vail. Here, the parties are found to have provide d otherwise . Here, the parties have made the sale co ntingent o n the encashment of the cheque for sale conside ratio n. Chapter III of the Contract Act, 1872 also provides for contracts to be continge nt. Thus, the owne rship of the prope rty was to pass from the plaintiff as seller to the de fendants as buye r, not merely by registering of sale deed, but by encashment o f cheque give n by de fendants to plaintiff for sale conside ration and which contingency, admitte dly has not occurre d. The plaintiff, on such contingency, had optio n to e ithe r sue for specific performance o f agree ment to sell e videnced by sale deed or fo r reco very o f damages if any suffered by breach on part of defe ndants. The plaintiff, by instituting the suit at Ghaziabad, for 7 ITA No. 1152/Del/2018 Amit Kumar Tyagi declaration as null and vo id, o f the sale deed, has opte d to treat the sale de ed as non-e xiste nt and canno t at the same time maintain this suit, in exercise o f rights under Section 55(4)( b) supra, treating the sale deed as existent and having co nveyed/ transferre d ownership of the prope rty to the defe ndants. S upreme Court in Khela Banerjee Vs. City Montessori Scho ol (2012) 7 SCC 261, though co ncerne d with a le ase agre ement (and no t a sale deed) e xecute d upon co nditio n that in case of failure to deposit instalments within prescribe d time limit, the deed of agreement wo uld become void, he ld that the agreement would become vo id and transfe ror/ lessor shall be fre e to sell plot to any third party since non-payment re ndered the agreement automatically void. Recently in S . Sarojini Amma Vs. Velayudhan Pillai Sreekum ar (2019) 11 SCC 391 also , in the conte xt of a conditional gift it was he ld that a conditio nal gift o nly be comes complete on compliance of conditio ns in the deed and when a gift is incomple te, the title remains with the donor and the gift deed might be cancelled. Refe rence may also be made to Kaliape rumal Vs. Rajagopal ( 2009) 4 S CC 193 and Surinde r Pal Vs. Rainbow Promoters Pvt. Ltd. 2010 S CC OnLine P& H 9366.
18. I have enquired from the co unsel fo r the de fendants, whethe r the defe ndants have de alt with the prope rty in any manne r whatsoever to the de triment of the plaintiff and/o r have mortgaged the same or create d any third party rights in the same.
19. T he counsel for the de fendants states that the defendants have not do ne any such thing.
20. T he de fendants are bo und by the afo resaid statement and which, if fo und to be erroneous, shall make the defendants liable for contempt of the Court.
21. The co unsel for the defe ndants also states that the defendants will agree to the de claration as null and void of the S ale Deed be fore the Ghaziabad Co urt or be fore any other forum and shall, in furthe rance thereto , do all o ther things, as the de fendants may be re quired to do and if the prope rty has been mutated from the name of the plaintiff to the name of the defe ndants, shall also have the mutation reve rsed.
22. Resultantly, the suit file d by the plaintiff, being CS(OS) No.229/2016, fo r recove ry o f Rs.8 crore s from the defendants, is fo und to be misco nce ived and is dismissed.
23. Decree shee t be prepare d.
8 ITA No. 1152/Del/2018Amit Kumar Tyagi
24. T he counsel for the de fendants further states that the original Sale Dee d shall be handed o ver by the de fendants to the plaintiff.
25. The Counter- Claim of the de fendants is entitle d to succeed for re covery of Rs.2 crores from the plaintiff. Though the plaintiff co uld have claimed compensation for breach o f contract from the defe ndants, but has no t done so. Howeve r, the claim of the defendants fo r inte rest is not fo und to be j ustifie d in law, inasmuch as, it is the defendants who have re neged from the transactio n and have also been in possession o f the pro perty till now. Thus, the defendants are fo und entitled to interest on Rs.2 crores only for future, afte r 60 days from the decree .
26. A decree is accordingly passed, in favour o f the defendant No.1, who alone is the purchase r under the Sale Deed, and against the plaintiff, fo r recovery o f Rs.2 crores with interest @ 10% per annum afte r 60 days o f this order, till payment/recovery."
8. From the order, it can be deciphered that the entire transaction has been recalled, the sale deed has been made null and void and the assessee has been also directed to refund the amount received from M/s Goel Flexible Packaging Pvt. Ltd. It is also the fact that the asset in sale is still in the possession of the assessee.
9. On going through the entire factum of the issue, we hold that the decision of the revenue was based on the evidences before them and since the matter has been settled finally by the order of the Hon'ble High Court, at this juncture, we have no hesitation to hold that no capital gains are taxable in the hands of the assessee as there was neither transfer of any capital asset nor absolute receipt of any amount.
9 ITA No. 1152/Del/2018Amit Kumar Tyagi
10. In the result, the appeal of the assessee is allowed. Order Pronounced in the Open Court on 14/07/2021.
Sd/- Sd/-
(Amit Shukla) (Dr. B. R. R. Kumar)
Judicial Member Accountant Member
Dated: 14/07/2021
*Subodh*
Copy forwarded to:
1. Appellant
2. Respondent
3. CIT
4. CIT(Appeals)
5. DR: ITAT
ASSISTANT REGISTRAR