Bombay High Court High Court

87 vs Tax on 11 February, 2009

Bombay High Court
87 vs Tax on 11 February, 2009
Bench: F.I. Rebello, R.S. Mohite
                                         1




hvn




                                                                                    
                IN    THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                            
                      ORDINARY ORIGINAL CIVIL JURISDICTION

                     INCOME TAX REFERENCE NO. 1 OF 1994
                                 ALONG WITH
                     INCOME TAX REFERENCE NO. 3 OF 1994




                                                           
      Mr. Pallonji M. Mistry (Decd.),
      Executrix of his Estate,
      Mrs. Dhun R. Shroff
      M/s. Pallonji & Co. Pvt. Ltd.




                                            
      87, Abdul Rehman Street,
      Mumbai.                         ... Appellant
                              
      The Commissioner of Income
                                       Versus


      Tax, Bombay City-V, Bombay.                 ...       Respondent
                             
      Mr.Niraj Seth along with Ms.Jyotsna Kendhalkar i/by
      Vigil Juris for the Appellant.

      Mr. P.S. Sahadevan for the Respondent.
        


                              CORAM: F.I. REBELLO, &
                                     R.S. MOHITE, JJ.

DATED: FEBRUARY 11, 2009

ORAL JUDGMENT (Per F.I. Rebello,J.):

. Income Tax Reference No. 3 of 1994 is in respect

of the assessment years 1976-77, 1977-78, 1978-79,

1979-80, 1980-81, 1979-80. Income Tax Reference No.

1 of 1994 is in respect of the assessment years

1984-85 and 1985-86. In respect of both the

References, the learned tribunal has referred

several questions for determination of this court.

In our opinion, if question No. 2 is answered,

::: Downloaded on – 09/06/2013 14:20:26 :::
2

there will be no need to answer the other questions

referred to. The question for consideration before

us reads as under :

“Whether the Appellate Tribunal erred in law

in holding that the property would stand

transferred only with effect from the date

of registration of the Deeds of Conveyance

of flats?”

2. A few facts may now be set out. The assessee

had 1/3rd share in the property known as Bhaktawar

building. The other shares were held by other

persons. The property consists of five flats

jointly owned by the co-owners and 32 flats occupied

by the tenants. Another three flats at the relevant

time were in possession of the Court Receiver. Out

of 32 flats, 9 flats were sold prior to the

accounting year relevant to the assessment year

1976-77. This transfer of 9 flats was accepted by

the Income Tax Officer in assessment year 1975-76.

Out of remaining 23 flats, 19 were sold on different

dates during the accounting year relevant to the

assessment year 1978-79 and in respect of the

balance, conveyances were executed in the subsequent

accounting years. The Assessing Officer held that

::: Downloaded on – 09/06/2013 14:20:26 :::
3

the assessee was the owner of the 23 flats in

dispute as mere execution of conveyance deed was not

enough without the deed being registered as required

under the provisions of the Registration Act. Since

that has not been done, the Assessing Officer held

that the assessee continued to be the owner of the

23 flats. On reference to the respective

Commissioner under Section 146(3), the order of the

Assessing Officer was upheld. In appeal on behalf

of the assessee,
ig an emphasis was led on the

provisions of the Maharashtra Apartment Ownership

Act. 1970 and the Maharashtra Apartment Rules,

1972. Based on this act and rules, it was contended

that the transfer made by the assessee was complete

and the ownership cannot be attached to the assessee

so as to assess the income therefrom in the

assessees hands. The learned Commissioner did not

agree with the contention as advanced on behalf of

the assessee and held that the assessee was rightly

treated as owner of the property. Against which,

the assessee preferred an appeal before the I.T.A.T.

The contentions urged before the Commissioner were

also urged before the I.T.A.T. The learned I.T.A.T.

confirmed the orders of the Commissioner (Appeals).

The tribunal has been pleased to make the reference.

After hearing parties with their consent, the

::: Downloaded on – 09/06/2013 14:20:26 :::
4

question has been reframed to address the issue

which arises.

3. At the threshold on behalf of the appellant, the

learned counsel submits that the concept of

ownership considering the provisions of the Transfer

of Property Act read with Registration Act is

different in the context of the provisions of the

Income Tax Act. What is to be considered for the

purpose of Income
ig Tax Act are the provisions of

Section 22 of the Act of 1963. In support thereof,

the learned counsel has placed reliance on the

judgment of the Supreme Court in Commissioner of

Income Tax Vs. Podar Cement Pvt.Ltd. 226 ITR 625.

4. In Podar Cement (supra), the assessee was the

owner of four flats in a building called as “Silver

Arch”, Nepeansea Road, Bombay. The builder of the

said building was M/s. Malabar Industries Pvt.

Ltd. Out of the four flats, two were directly

purchased by the respondent company from the

builders and the other two were purchased by its

sister concern and subsequently by the assessee.

The possession of the flats was taken after payment

of consideration in full some time in August, 1973.

The flats in question in fact had been let out to

::: Downloaded on – 09/06/2013 14:20:26 :::
5

various persons. The rental income from these flats

were included in the Return of the assessment for

the assessment years in question, namely, 1975-76

and 1976-77. It was submitted on behalf of the

assessee that the rental income of the flats was

assessable as income from other sources under

Section 56 of the Act and not as Income from house

property under Section 22 of the Income Tax Act.

The submission was based on the contention that the

assessee

was not the legal owner of the property in

the flats and as such the income from the flats

could not be assessed as income from house property.

The Assessing Officer assessed the income as income

from house property. In an appeal preferred, the

order of the Assessing Officer was upheld. In the

appeal before the I.T.A.T. it held that income from

the flats cannot be taxed as income from house

property under Section 22 of the Act. Reference was

made at the instance of the Revenue to the High

Court. The High Court confirmed the view taken by

the tribunal and held that the income in question

was assessable under Section 56 of the Act. The

matter was taken up in appeal before the Supreme

Court. The Supreme Court for the purpose of

considering the contentions considered Section 9(1)

of the Old Act as also Section 22, 27 and 56 of the

::: Downloaded on – 09/06/2013 14:20:26 :::
6

Act of 1961.The learned Supreme Court then from the

submissions of the parties observed as under:

“….. that the controversy revolves around

the meaning to be given to the word “of

which the assessee is the owner” occurring

in Section 22 of the Act.”

. After considering various authorities, the

learned court observed as under :

“One of the most important of these powers

is the right to exclude others.”

. What flows from this proposition is that the

assessee should be in a position to exclude all

other persons from the use of the property. In

other words the assessee must be in exclusive

possession in his own right to the exclusion of all

others.

. Reliance was placed in the case of R.B. Jodha

Mal Kuthiala Vs. C.I.T. Punjab, J.& K. and

Himachal Pradesh,82 ITR 570. The learned Supreme

Court noted the law as followed by the other High

Courts as to how they have understood the ratio of

::: Downloaded on – 09/06/2013 14:20:26 :::
7

the judgment in Jodhamal (supra). The Rajasthan

High Court had addressed the issue as to whether the

words “of which the assessee is owner” can be

applicable only to the registered owner or also to

such persons in whose favour registered sale deed

has not been executed but an agreement for sale has

been executed and the possession of the property has

been given and consideration had been paid. After

considering various aspects, the court was pleased

to hold that it is not required that the Deed has to

be registered. What is to be considered is whether

the person who was put in possession can enjoy the

property to the exclusion of others. The Supreme

Court then noted that the law laid down by the

Supreme Court in Jodhamal (supra) has been rightly

understood by the High Courts of Punjab and Haryana,

Patna, Rajasthan etc and held that the requirement

of registration of sale deed in the context of

Section 22 is not warranted.

. While so holding, it also noted the amendment

carried out to Section 27 of the Act by Finance Act,

1987 by substituting some of the clauses with effect

from 1.4.1988. The court addressed to itself, a

question whether this amendment was clarificatory or

declaratory and after considering various aspects

::: Downloaded on – 09/06/2013 14:20:26 :::
8

was pleased to hold that it had no hesitation to

hold that the amendment in the Fiance Bill of 1988

was declaratory/clarificatory in nature, in so far

as it relates to Section 27(iii), (iiia) and (iiib)

and consequently provisions were retrospective in

operation. The learned court then observed that in

view of that the views taken by the High Courts of

Patna, Rajasthan and Calcutta, gets added support

and consequently the contrary view taken by the

Delhi,

Bombay and Andhra Pradesh High Courts is not

good law. The following paragraph may now be

reproduced :

“64. We are conscious of the settled

position that under the common law owner

means a person who has not valid title

legally conveyed to him after complying with

the requirements of law such as Transfer of

Property Act,Registration Act, etc. But in

the context of Section 22 of the Income Tax

Act having regard to the ground realities

and further having regard to the object of

the Income Tax Act, namely, “to tax the

income”, we are of the view, owner is a

person who is entitled to receive income

from the property in his own right.”

::: Downloaded on – 09/06/2013 14:20:26 :::
9

. It would thus be clear from the law declared by

the Supreme Court in the case of Poddar Cement

(supra), that there is no requirement that there has

to be a registered Deed of conveyance for a person

to be treated as an owner for the purpose of Section

22 of the Income Tax Act.

5. Considering the law as declared, we may refer to

the

findings recorded in so far as the assessee is

concerned. The tribunal in its order dated

16.2.1988, held as under :

“Out of the 40 flats, 5 flats were retained

by the co-owners and 3 flats continue tobe

in the possession of the Court Receiver.

Nine flats were sold in the earlier years

and the transfer was accepted as complete by

the Revenue authorities. We are concerned

with the status of the balance 23 flats.

Out of these 23 flats, 19 were sold to

different parties during the accounting year

relevant to the assessment year 1976-77.

The declaration as required under the

Maharashtra Apartment Ownership Act, 1970

was executed by the co-owners some time in

::: Downloaded on – 09/06/2013 14:20:27 :::
10

July, 1974. Deed of apartment was executed

during 1975 in favour of each of the 19

tenants. Registration, however, was done

later on after the end of the previous year

relevant to the assessment year 1976-77.

Similarly, the balance flats were sold in

the subsequent assessment years.”

. From the above facts what emerges is that the

flats were

initially occupied by the tenants. 19

flats were sold to different parties in the course

of assessment year 1976-77. The entire

consideration was received in the course of that

assessment year. Thus the purchasers were in

possession and the entire consideration was paid.

Similarly declaration as required under the

Maharashtra Ownership Act was executed in July,

1974. The Deed of apartment was executed in 1975 in

favour of each of 19 tenants. From the order of the

Assessing Officer, however, we find that the rental

income has been assessed in the hands of the

assessee for the relevant assessment years. From

these facts what really emerges is that though rent

was not actually received, the A.O. proceeded on

the footing that the rent was receivable as there

was no registration of the conveyance in favour of

::: Downloaded on – 09/06/2013 14:20:27 :::
11

the tenants and the assessee continued to be the

owner.

. On the facts noticed, in our opinion, it may be

possible to arrive at the conclusion that the

assessee herein ceased to be the owner. However, as

relevant sale documents are not available before us,

in our opinion, the proper course would be to remand

the matter back to the tribunal for answering the

issue in the

context of the law as laid down in

Poddar Cement (supra) and the observations made by

us in this judgment.

. In the light of the above, question referred is

answered in the affirmative in favour of the

assessee and against revenue.

(R.S. MOHITE, J.) (F.I. REBELLO,J.)

::: Downloaded on – 09/06/2013 14:20:27 :::