High Court Kerala High Court

The Commissioner Of Income Tax vs Smt.S.Vasantha on 21 October, 2008

Kerala High Court
The Commissioner Of Income Tax vs Smt.S.Vasantha on 21 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 109 of 2008()



1. THE COMMISSIONER OF INCOME TAX
                      ...  Petitioner

                        Vs

1. SMT.S.VASANTHA
                       ...       Respondent

                For Petitioner  :SRI.P.K.R.MENON,SR.COUNSEL, GOI(TAXES)

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :21/10/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                       -------------------------------------------
                            I.T.A.No.109 of 2008
                        ------------------------------------------
                  Dated, this the 21st day of October, 2008

                               JUDGMENT

H.L.Dattu, C.J.

This appeal arises out of an order passed by the Income Tax

Appellate Tribunal, Cochin Bench in I.T.A.No.1060 of 2005 dated 13th

July, 2006.

(2) The assessee’s business premises as well as the

residential building were surveyed by the Department in exercise of their

powers under Section 133-B of the Income Tax Act (‘the Act’ for short)

sometime in the month of October, 1995. It was found that the assessee

owns 10 cents of land with a double storeyed building. Since the assessee

has no known source of income for investment in the construction of

residential building, a notice under Section 148 of the Act came to be

issued. In reply to the said notice the assessee had stated that the cost of

construction of the double storeyed building is in a sum of Rs.9,25,000/-

and the source of income was sale proceeds of the gold ornaments worth

Rs.1,25,000/-, loan amounts of Rs.70,000/- and Rs.40,000/- borrowed

from her two brothers and Rs.1,70,000/- advanced by her another brother

by name Sasidharan. She had also stated that a sum of Rs.5,20,000/-

was advanced by one Sri.Sundara Rajan.

I.T.A.No.109 of 2008
2

(3) The assessing authority while completing the

proceedings under Section 148 of the Act had noticed that neither the

assessee’s brothers had appeared before him nor had they confirmed the

payment of the loans to their sister. The assessing authority has further

noticed that in addition to Rs.5,20,000/- said to have been advanced by

Sri.Sundara Rajan another sum of Rs.1,67,500/- was also advanced by him

which was adjusted from the amount given by Sri.Sasidharan.

(4) The assessing authority has further noticed that as per the

valuation report of the residential building done by the Assistant

Valuation Officer of the Income Tax Department, the value of the

building works out at Rs.15,03,200/-. This valuation report differs from

the valuation report prepared by the registered valuer which was produced

by the petitioner showing the cost of construction of the building as

Rs.9,41,700/- and, therefore, the total source available to the assessee was

Rs.8,77,500/- plus the agricultural income of Rs.75,000/-. Accordingly,

the assessing officer was of the opinion that the balance amount of

Rs.5,50,700/- was found to be undisclosed income, and accordingly had

quantified the tax liability in a sum of Rs.1,95,280/- and also had levied

interest under Sections 234A and 234B of the Act. Thus the total demand

that was made was in a sum of Rs.6,14,960/-.

I.T.A.No.109 of 2008
3

(5) The assessee had called in question the orders passed by

the assessing authority in exercise of his powers under Section 148 of the

Act. The first appellate authority has granted partial relief to the assessee

by giving a deduction of Rs.75,000/- keeping in view that the Kerala PWD

rates and CPWD rates vary and, therefore, the assessing authority was not

justified in relying upon the valuation report of the Valuation Officer of

the Department who had valued the property taking into consideration the

CPWD rates.

(6) The assessee, being aggrieved by the orders passed by

the first appellate authority, had carried the matter in second appeal before

the Tribunal. The Tribunal, by its orders dated 13.7.2006, had remanded

the matter to the assessing authority with a specific direction that the

assessing authority will apply the PWD rates prevailing in the State of

Kerala and quantify the tax liability.

(7) Aggrieved by the said order passed by the Tribunal, the

Department is before us in this Income Tax Appeal filed under Section

260A of the Act.

(8) The Department has raised the following questions of

law for our consideration and decision. They are as under:

I.T.A.No.109 of 2008
4

“(1) Whether on the facts and in the circumstances

of the case and in the light of the contents in the annexures

to the assessment order the Tribunal is right in law and fact

in holding that the assessing officer has not given any

reason for rejecting the valuation report and is not the

finding perverse and without application of mind?

(2) Whether on the fact and in the circumstances of

the case the Tribunal is right in law in ignoring the detailed

reasoning given in the assessment order and in directing the

Assessing Officer to adopt the state PWD rate for valuation

of the property and is not the order one without application

of mind and hence perverse and nonest?

(3) Whether on the fact and in the circumstances of

the case did not the Tribunal erred in directing adoption of

the state PWD rate for valuation based on decision of

unspecified orders of the Tribunal and High Court in other

case without examining the fact of the case in hand is not

such direction in effect based on conjectures and surmises?

(4) Whether on the fact and in the circumstances of

the case did not the Tribunal erred in not upholding the

order of the Commissioner of Income Tax (Appeals)

confirming the order of the Assessing Officer?”

I.T.A.No.109 of 2008
5

(9) Sri.Jose Joseph, learned counsel appearing for the

Revenue, in support of the questions of law framed by him, would submit

that the Tribunal was not justified in directing the assessing authority to

take only the PWD rates prevailing in the State of Kerala, and, therefore,

the direction issued by the Tribunal to the assessing authority is arbitrary

and violative of the statutory provisions.

(10) The Tribunal while deciding the assessee’s appeal has,

in fact, relied upon number of case laws decided by various High Courts

wherein the High Courts are of the opinion that there is variation between

CPWD rates and PWD rates prevailing in the State and since the building

that is constructed is within the State, naturally, the Department is

expected to take into consideration the PWD rates prevailing in the State.

Having come to that conclusion, as we have already noticed, the Tribunal

had remanded the matter to the assessing authority.

(11) In view of the settled legal position that it is only the

PWD rates that can be taken into consideration for the purpose of

valuation of the building, in our opinion, the Tribunal was justified in

allowing the assessee’s appeal and issuing a specific direction to the

assessing authority.

(12) We do not find any error in the orders passed by the

Tribunal. Therefore, while answering the questions of law framed by the

I.T.A.No.109 of 2008
6

Revenue against the Revenue and in favour of the assessee, we reject this

Income Tax Appeal.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns