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 1, Cited by 0]

Income Tax Appellate Tribunal - Hyderabad

Narendra Balusu, Hyderabad. vs Income Tax Officer, Ward - 14(1), ... on 20 May, 2024

                                                                 ITA No 594 Narendra Balusu




                      आयकर अपील य अ धकरण, है दराबाद पीठ
             IN THE INCOME TAX APPELLATE TRIBUNAL
                  Hyderabad ' A' Bench, Hyderabad

         Before Shri K. Narasimha Chary, Judicial Member
                               And
         Shri Madhusudan Sawdia, Accountant Member

                   आ.अपी.सं /ITA No.594/Hyd/2023
                (िनधारण वष /Assessment Year: 2021-22)

     Shri Narendra Balusu,             Vs.           Income Tax Officer
           Hyderabad                                     Ward 14(1)
       PAN:ACXPB4000E                                    Hyderabad
        (Appellant)                                     (Respondent)

        िनधा रती ारा /Assessee by:
                                 Shri K.A. Sai Prasad, CA
         राज व ारा /Revenue by:: Shri Shakeer Ahmed, DR


 सु न वाई की तारीख /Date of hearing:
                                08/05/2024
 घोषणा की तारीख /Pronouncement: 20/05/2024


                                  आदे श/ORDER

Per Madhusudan Sawdia, A.M

This appeal is filed by Shri Narendra Balusu ("the assessee"), feeling aggrieved by the order passed by the learned Commissioner of Income Tax (Appeals), National Faceless Appeal Centre (NFAC), Delhi ("ld. CIT(A)"), dated 31/10/2023 for the AY 2021-

22.

2. The grounds raised by the assessee read as under:

Page 1 of 9
ITA No 594 Narendra Balusu

3. Brief facts of the case are that the assessee is an individual and Director in M/s. Ocean Pharma Coat (P) Ltd and KRS Pharmaceuticals (P) Ltd and deriving income from salary, house property, capital gain and other sources, filed his return of income on 31.12.2021 declaring total income of Rs.67,17,470/- after claiming deduction of Rs.3,69,34,545/- u/s 54F of the income tax Act,1961 (" the Act") and deduction of Rs.50.00 lakhs Page 2 of 9 ITA No 594 Narendra Balusu u/s 54EC of the Act. The case of the assessee was selected for scrutiny and notice u/s 143(2) of the Act was issued by the learned assessing officer (ld.AO) on 28th June, 2022 on the reason that large amount of deduction were claimed u/s 54F and 54EC of the Act. Notices u/s 142(1) of the Act were issued to the assessee and the assessee met the compliance towards the same. On the basis of the reply of the assessee, the ld. AO issued show cause notice on 28.11.2022 to which the assessee did not comply within the given time. As no compliance were received from the assessee within the given time, the ld. AO completed the assessment u/s 143(3) r.w.s. 144B of the Act by allowing deduction of Rs.25,42,055/- u/s 54EC and disallowing the deduction of Rs.3,88,83,000/- claimed u/s 54F vide order dated 30.12.2022.

3. Aggrieved by the order of the ld. AO the assessee filed appeal before the ld. CIT(A), who confirmed the disallowances made by the Assessing Officer and dismissed the appeal of the assessee by observing as under:

Page 3 of 9
ITA No 594 Narendra Balusu Page 4 of 9 ITA No 594 Narendra Balusu

4. Aggrieved by the order of the ld. CIT (A) the assessee is in appeal before us.

5. The learned AR for the assessee consolidating all the grounds raised by the assessee submitted that the main issue in this appeal is with regard to the admissibility of deduction u/s 54 and u/s 54EC of the Act to the assessee. He further submitted that the assessee has shown in the return of income, Long-Term Capital Gain("LTCG") of Rs.2,04,81,789/- from sale of 6 flats("flats") and LTCG of Rs.2,09,43,266/- from sale of 3 plots("plots") during the year under consideration.

5.1 The learned AR also submitted that the assessee has deposited an amount of Rs.3,88,83,000/- in the specified bank account in accordance with section 54(2) of the Act and against the said deposit of Rs.3,88,83,000/-, claimed deduction of Rs.2,04,81,789/- u/s 54F from the LTCG on the sale of flats and Rs.1,84,01,211/- u/s 54F from the LTCG on the sale of plots. The ld.AO disallowed the deduction of Rs.2,04,81,789/- claimed u/s 54F from the LTCG on the sale of flats contending that the deduction u/s 54F is not available from sale of residential property. The Ld.AO also disallowed the deduction of Rs.1,84,01,211/- claimed u/s 54F from the LTCG on the sale of plots contending that the deduction u/s 54F is not available to the assessee, as the assessee is the owner of more that one residential property as on the date of transfer of plots.

Page 5 of 9

ITA No 594 Narendra Balusu 5.2 The learned AR submitted that inadvertently the LTCG of Rs.2,04,81,789/- on the sale of flats have been claimed u/s 54F instead of section 54 of the Act. Hence the assessee is eligible for a deduction Rs.2,04,81,789/- on the sale of flats u/s 54 of the Act. However, both the revenue authorities have not allowed any deduction u/s 54 of the Act. Further with regards to disallowance Rs.1,84,01,211/- on account the LTCG on the sale of plots, the assessee did not file any appeal before the ITAT. The learned AR also submitted that there was calculation mistake in the working of the LTCG on the sale of flats. The actual LTCG on the sale of flats is Rs. 2,07,79,789/- instead of Rs.2,04,81,789/-. Hence the learned AR prayed before the ITAT for allowance of the deduction of Rs. 2,07,79,789/- on the sale of flats u/s 54 of the Act.

5.3 The learned AR also submitted that the assessee has invested Rs.50 lakhs in the specified long term specified assets in accordance with the provisions of section 54EC of the Act and is eligible for a deduction of Rs.50.00 lakhs u/s 54EC of the Act from the LTCG on the sale of plots. However, the ld.AO allowed only deduction of Rs.25,42,055/- instead of Rs.50.00 lakhs. Hence the learned AR prayed before the ITAT for allowance of the deduction Rs.50.00 lakhs u/s 54EC from the LTCG on the sale of plots.

6. The ld. DR, on the other hand, submitted that in principle, the Department has no objection on the claim of the Page 6 of 9 ITA No 594 Narendra Balusu assessee . However, he submitted that from the Bank statement of SBI, it is confirmed that the assessee has deposited an amount of Rs.3,88,83,000/- on 30.12.2021. But it is not clear from the Bank statement that whether the account is a specified bank account in accordance with section 54(2) of the Act or not. Therefore, he submitted that suitable direction may be given to the AO to verify the nature of the account before allowing any deduction u/s 54 to the assessee.

7. We have heard the rival arguments made by both the sides and perused the available material on record. There is no dispute about the fact that there is a capital gain of Rs.2,07,79,789/- from the sale of flats and Rs.2,09,43,266/- from the sale of plots. Two issues are involved in the appeal of the assessee i.e. a) claim of deduction u/s 54EC of the Act and b) claim of deduction u/s 54 of the Act .

7.1 As far as the claim of deduction u/s 54 of the Act is concerned, the assessee has not raised such claim before the revenue authorities. The claimed is raised for the first time before us. Hence in our opinion the claim with regards to deduction u/s 54 has not been verified by the revenue authorities. Hence we restore the issue to the file of the ld. AO to verify the allowability of the claim of the assessee u/s 54 of the Act on merits after affording the opportunity of hearing to the assessee. Accordingly, the appeal of the assessee is allowed for statistical purpose.

Page 7 of 9

ITA No 594 Narendra Balusu 7.2 As far as the claim of the assessee on account of deduction u/s 54EC of the Act is concerned, there is no dispute with regards to amount invested u/s 54EC of the Act amounting to Rs.50.00 lakhs . It is also not in dispute that the ld.AO have already allowed a deduction of Rs.25,42,055/- u/s 54EC of the Act. In our opinion for the balance amount of Rs. 24,57,945/- the assessee is eligible for the deduction u/s 54EC of the Act. Hence, we direct the ld.AO to allow the difference amount of Rs. 24,57,945/- ( Rs. 50.00 Lakhs minus Rs.25,42,055/- ) as deduction u/s 54EC of the Act from LTCG on the sale of plots. Accordingly, the ground of the assessee in this regard is treated as allowed .

8. In the result, the appeal filed by the assessee is allowed for statistical purposes.

Order pronounced in the Open Court on 20 th May, 2024.

            Sd/-                                    Sd/-
 (K. NARASIMHA CHARY)                        (MADHUSUDAN SAWDIA)
   JUDICIAL MEMBER                            ACCOUNTANT MEMBER


Hyderabad, dated 20th May, 2024
Vinodan/sps




                                    Page 8 of 9
                                                           ITA No 594 Narendra Balusu




Copy to:
S.No   Addresses
1      Shri Narendra Balusu C/o Katrapati & Associates, 1-1-298/2/B/3

Sowbhagya Avenue Apartments, 1 st Floor Ashoknagar, Street No.1 Hyderabad, Telangana 500020 2 ITO Ward 14(1) IT Towers, AC Guards, Masab Tank, Hyderabad 3 Pr. CIT - Hyderabad 4 DR, ITAT Hyderabad Benches 5 Guard File By Order Page 9 of 9