Income Tax Appellate Tribunal - Pune
Shri Martanda Devasthan ... vs Income Tax Officer Ward 3, Panvel, ... on 7 May, 2025
IN THE INCOME TAX APPELLATE TRIBUNAL
PUNE BENCHES "B", PUNE
BEFORE DR.MANISH BORAD, ACCOUNTANT MEMBER
AND SHRI VINAY BHAMORE, JUDICIAL MEMBER
आयकर अपील सं. / ITA No.2808/PUN/2024
Assessment Year : 2013-14
Shri Martanda Devasthan Vs. ITO, Ward-3,
Varsoli, Panvel
Varsoli, Alibad,
Raigad - 402201,
Maharashtra
PAN : AAJTS8969H
Appellant Respondent
Appellant by : None
Revenue by : Shri Ganesh B Budruk
Date of hearing : 01.05.2025
Date of pronouncement : 07.05.2025
आदे श / ORDER
PER DR. MANISH BORAD, ACCOUNTANT MEMBER :
The captioned appeal at the instance of assessee pertaining to A.Y. 2013-14 is directed against the order dated 28.10.2024 passed by National Faceless Appeal Centre, Delhi u/s.250 of the Income-tax Act, 1961 (in short 'the Act') arising out of the Assessment order dated 29.09.2021 passed u/s.147 r.w.s.144 of the Act.
2. Brief facts of the case are that the assessee is a trust and did not file return of income for A.Y. 2013-14 u/s.139(1) of the Act. Based on the information available with the AO about sale of immovable property for a consideration of Rs.5.22 crore vide agreement dated 24.09.2012, notice u/s.148 of the Act was issued followed by validly service of statutory notices for carrying out the re-assessment proceedings. During the course of 2 ITA No.2808/PUN/2024 Shri Martanda Devasthan Varsoli hearing, assessee submitted the sale deed along with 7/12 extract for the agricultural income earned during the year and also to prove that the land sold was used for the agricultural produce. However, since the assessee was unable to produce the distance from the Government authority to prove the difference between the Local Municipality and the location of the land sold, the addition was made for the sale proceeds of Rs.5.22 crore and also the claim of agricultural income of Rs.7,35,930/- was denied assessing income at Rs.5,29,35,930/-.
3. Aggrieved assessee preferred appeal before ld.CIT(A) and filed various details but failed to succeed. Now the assessee is in appeal before this Tribunal.
4. Ld. Departmental Representative vehemently argued supporting the orders of the lower authorities.
5. With the assistance of ld. Departmental Representative we have perused the record and notice that two issues have been raised. Firstly, regarding the addition of sale proceeds of Rs.5.22 crore and secondly, on the denial of claim of agricultural income earned by the assessee at Rs.7,35,930/-. We notice that the assessee made partial compliance to the notices of hearing issued before ld.CIT(A). However, from perusal of para 6.6 and 6.7 of the impugned order, we notice that the assessee did not bring forth any new evidence or material to substantiate its claim. For the sake of convenience, we reproduce para 6.6 and 6.7 of the impugned order below :
3 ITA No.2808/PUN/2024Shri Martanda Devasthan Varsoli "6.6. The appellant has attempted to demonstrate that the land was indeed used for agricultural purposes by submitting a 7/12 extract indicating the presence of 10 coconut trees and producing some bills for the purchase of fertilizers and seeds. However, considering the size of the land (0.62 hectares) and the limited number of trees, the evidence is not sufficient to conclusively establish the land as being primarily used for agricultural purposes. Moreover, once the land is determined to be within the specified urban limits, the question of whether agricultural operations were carried out becomes irrelevant under the provisions of the Income Tax Act, as capital gains tax applies regardless of the land's usage.
6.7.During the appellate proceedings, the appellant did not bring forth any new evidence or material to substantiate its claims beyond what was already submitted during the assessment. Therefore, the findings of the Assessing Officer, based on the material available on record and judicial precedents cited, remain uncontroverted."
6. From perusal of the above finding of ld.CIT(A), we notice that the assessee could only furnish 7/12 extract but other details have not been furnished which could prove that the land sold was an agricultural land and it is not a capital asset and whether the assessee has actually earned agricultural income.
We also notice that the assessee has raised legal grounds challenging the validity of the re-assessment proceedings carried by the ld.AO for the first time before us. Under these given facts and circumstances, we deem it appropriate to remit all the issues raised before us in the instant appeal to the file of ld.CIT(A) for denovo adjudication. Ld.CIT(A) shall provide reasonable opportunity of hearing. If required ld.CIT(A) shall also call for a remand report and after obtaining the comments from the JAO shall decide the issues in accordance with law and pass a speaking order. Grounds raised by the assessee are allowed for statistical purposes.
4 ITA No.2808/PUN/2024Shri Martanda Devasthan Varsoli
7. In the result, appeal of the assessee is allowed for statistical purposes.
Order pronounced on this 07th day of May, 2025.
Sd/- Sd/- (VINAY BHAMORE) (MANISH BORAD) JUDICIAL MEMBER ACCOUNTANT MEMBER पुणे / Pune; दनांक / Dated : 07th May, 2025. Satish
आदेश क ितिलिप अ िे षत / Copy of the Order forwarded to :
1. अपीलाथ / The Appellant.
2. यथ / The Respondent.
3. The Pr. CIT concerned.
4. िवभागीय ितिनिध, आयकर अपीलीय अिधकरण, "B" ब च, पुणे / DR, ITAT, "B" Bench, Pune.
5. गाड फ़ाइल / Guard File.
आदेशानुसार / BY ORDER, // True Copy // Senior Private Secretary आयकर अपीलीय अिधकरण, पुणे / ITAT, Pune.