High Court Kerala High Court

Ekm Co.Op.House Construction … vs Kerala Co.Op.Tribunal on 23 December, 2009

Kerala High Court
Ekm Co.Op.House Construction … vs Kerala Co.Op.Tribunal on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 31396 of 2000(K)



1. EKM CO.OP.HOUSE CONSTRUCTION SO.LTD
                      ...  Petitioner

                        Vs

1. KERALA CO.OP.TRIBUNAL
                       ...       Respondent

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.K.JAGADEESCHANDRAN NAIR

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/12/2009

 O R D E R
              P.R. RAMACHANDRA MENON, J.
                 -----------------------------------------------
                         O.P. No. 31396 of 2000
                         ---------------------------------
            Dated, this the 23rd day of December, 2009


                              J U D G M E N T

Whether deduction of a sum of Rs.80,000/- from the amount

payable to the third respondent is in conformity with the stipulation

under Section 194C of the IT Act, forms the basic issue involved in this

Original Petition. There is also an incidental issue as to the denial of

the claim for interest on the balance amount retained at the hands of the

third respondent, as part of the ‘developmental charges’ for the period

from 01.10.1987.

2. The petitioner is a Co-operative House Construction Society

registered under the relevant provisions of the Kerala Co-operative

Societies Act, 1967. In the course of business of the Society, as

provided under the By-laws, the Society intended to purchase a total

extent of nearly 40 acres of land belonging to the respondent Nos. 3 to

6 and four others situated in Thrikkakkara Panchayath, to have it

properly laid out and sold to the prospective buyers who intended to

construct residential building therein. In fact, the third respondent, who

is a co-owner of the property is the Power of Attorney holder of the other

respondents. By virtue of the terms of Ext. P3 agreement executed

OP No.31396 of 2000
2

between the petitioner and the third respondent, it was stipulated that the

land which was essentially a paddy field would be developed by the third

respondent and the same would be purchased by the petitioner on sale

by the said respondents for a sale consideration at the rate of Rs. 500/- per

cent, besides the ‘development charges’ payable at the rate of Rs. 1430/-

per cent. As part of the advance development charges, a sum of Rs. 10

lakhs was also paid by the petitioner to the third respondent, to be adjusted

towards the development charges at the rate of Rs.250/- per cent.

3. Despite the specific understanding that the entire property

would be developed and sold by the third respondent on or before

31.10.1985, only an extent of about 14.23 acres was developed and sold,

executing necessary sale deeds. Pursuant to the request made by the

third respondent for extension of time till 30.04.1986, it was granted by the

petitioner Society on the specific condition that, interest at the rate of 12%

per annum shall be levied on the balance, out of the total Rs. 40 lakhs

already paid as ‘advance development charges’ (i.e. Rs.644182/- as on

the relevant date) as borne by Ext. P4. Even after the extension of time till

30.04.1986, development and execution of sale deeds could be completed

only in respect of a total area of about 28.34 acres. The third respondent

sought for further time till 31.12.1986, which was also considered and

sanctioned by the Society, subject to levy of interest on the balance

advance amount paid towards the development charges, at the rate of 12%

OP No.31396 of 2000
3

per annum.

4. On 31.12.1986, the third respondent executed a set of ‘five’

sale deeds for a total extent of about 5.41 acres, however, without

developing the property as agreed and as such, the third respondent was

eligible to get only a sum of Rs.2,70,490/- towards sale consideration in

respect of said extent of land at the rate of Rs.500/- per cent. In fact, the

total amount paid to the third respondent towards the development charges

as per Ext. P3 agreement during the period from 31.01.1985 to 30.04.1986

was Rs.40,00,300.59/- . As per Section 194C(1) of the Income Tax Act,

the petitioner being a Co-operative Society was stated as bound to deduct

2% of the said amount (Rs.80,000/-) towards Income Tax and remit the

same to the Department, which was deducted and remitted by the

petitioner Society, as borne by Ext. P5 certificate issued under Section 203

of the Income Tax Act.

5. Besides the said amount of Rs,80,000/- to be deducted from

the amount of Rs.40 lakhs paid to the third respondent, a further sum of

Rs. 24824.50/- was payable by the third respondent towards interest at the

rate of 12% per annum, on the outstanding balance of advance

development charges paid till 31.12.1986 in respect of the extended

period of performance of the agreement. After giving credit to the said

amount of Rs.80,000/- and 24824.50/-, only a sum of Rs.1,65,665.50/- was

liable to be paid to the third respondent to make the total as Rs. 2,70,490/-

OP No.31396 of 2000
4

so as to constitute the sale consideration of the extent of 5.41 acres of

undeveloped land, at the rate of Rs.500/- per cent, sold by the third

respondent on 31.12.1986, which accordingly was satisfied by the

petitioner and it was in the said circumstances that the third respondent

executed ‘five’ sale deeds in respect of the said extent. But, since the third

respondent did not choose to fulfil the entire liability under Ext. P3

agreement by executing necessary sale deeds in respect of the remaining

extent of 4.72 acres of land, the petitioner was constrained to approach

the second respondent by fling ARC 390 of 1987 for necessary reliefs,

particularly to execute sale deeds in respect of the said extent and also to

allow adjusting of the balance advance of Rs. 1,25,891/- and interest

thereon at the rate of 12% from 01.01.1987 in the sale

consideration/development charges.

6. The case was resisted by the third respondent mainly stating

that the concerned respondents were not liable to suffer any income tax

deduction effected by the Society; that they had not agreed to have any

such deduction and that the sale deeds in respect of the balance extent

(remaining undeveloped) could be executed if development charges and

land value were paid, as agreed.

7. After considering the rival contentions and the available

materials on record, the second respondent passed Ext.P2 award on

27.12.1997 holding that the third respondent was bound to execute the

OP No.31396 of 2000
5

sale deed in favour of the Society for 4 acres and 71.639 cents at a land

value of Rs.500/- per cent. However, the said verdict was made subject to

two conditions as follow:

(i) Rs.80,000/- deducted towards Income tax from
the amount payable to the 3rd respondent towards
development charges and remitted to Government shall
be returned with 12% interest from 31.12.1986.

(ii) On execution of the sale deed the land value
can be deducted from the outstanding advance balance.
But interest thereon will stand disallowed, as there is no
agreement for levy of interest.

The above conditions were stated as very much detrimental to the

interest of the Society and hence Ext.P2 Award was subjected to challenge

by filing appeal before the first respondent. But the first respondent, as per

Ext.P1 judgment, declined interference in the Appeal, which in turn is

subjected to challenge in this Original Petition.

8. The principal issue as to the eligibility of the petitioner Society

to get the remaining land of 4 acres and 71.639 cents of land, by way of

sale deeds to be executed by the 3rd respondent for a sale consideration of

Rs.500/- per cent, giving credit to the balance development charges left at

the hands of the said respondent as advance, stands confirmed in view of

the Ext.P2 Award passed by the second respondent and upheld by the first

respondent Tribunal vide Ext.P1. Admittedly, the direction given by the

original authority and confirmed by the appellate authority in this regard has

not been subjected to challenge from the part of the respondents and as

OP No.31396 of 2000
6

such, it has become final. The remaining issue is only with regard to the

condition imposed by the second respondent in Ext.P2 Award directing the

petitioner to return the sum of Rs.80,000/- deducted by the petitioner from

the amounts payable to the 3rd respondent towards the ‘development

charges’ and remitted to the income tax authorities (with interest at the rate

of 12% per annum from 31.12.1986) and also as to the denial of interest on

the balance amount left at the hands of the respondents forming part of the

advance given as development charges.

9. Obviously, the direction to repay the sum of Rs.80,000/-

deducted by the petitioner and remitted to the Income Tax account of the

3rd respondent was on the basis of the stipulation under Section 194C (1)

of the Income Tax Act. The said provision stipulates as follows:-

S.194C (1) Any person responsible for paying any sum to any
resident (hereafter in this section referred to as the contractor) for
carrying out any work (including supply of labour for carrying out
any work) in pursuance of a contract between the contractor and a
specified person shall, at the time of credit of such sum to the
account of the contractor or at the time of payment thereof in cash
or by issue of a cheque or draft or by any other mode, whichever is
earlier, deduct an amount equal to–

(i) one per cent where the payment is being made or credit is
being given to an individual or a Hindu undivided family;

(ii) two per cent where the payment is being made or credit is
being given to a person other than an individual or a Hindu
undivided family, of such sum as income tax on income comprised
therein.

It is the case of the petitioner that by virtue of the above provision,

OP No.31396 of 2000
7

the petitioner being a Co-operative Society, there is a statutory duty to

deduct the amount payable to the contractor at the rate of 2% towards the

income tax payable by the latter. It was accordingly, that the amount of

Rs.80,000/- (2% of Rs.40,00,000/- given as advance development

charges) was deducted and remitted to the Income Tax Department, to the

credit of the 3rd respondent and the necessary certificate was issued under

Section 203 of the Act, as borne by Ext.P5. The above contention was

however not accepted by the second respondent, while passing Ext.P2

order, observing that the development work carried out by the 3rd

respondent based on ‘Ext.P3 agreement’ was in fact given on contract, to

one `Prince Enterprises’ as per ‘Ext.R1 agreement’ executed by the 3rd

respondent and that the actual income tax payable in respect of the

transaction was remitted as per Ext.R2 challan No.7 dated 03.04.1987.

Observing that the same transaction has already suffered tax at two

instances, the second respondent (accepting the contention of the 3rd

respondent) ordered that the sum of Rs.80,000/- deducted by the petitioner

and remitted to the Income Tax department was to be repaid with interest

at the rate of 12% per annum from 31.12.1986. With regard to the other

claim, as to the payment of interest on the balance amount retained at the

hands of the 3rd respondent, as part of the advance development charges,

it was held as not covered by Ext.P3 agreement and hence rejected.

10. After considering the challenge raised in the appeal, the first

OP No.31396 of 2000
8

respondent Tribunal, as per Ext.P1 order, confirmed Ext.P2 with regard to

the first condition to return the deducted sum of Rs.80,000/- with interest,

however on a different ground. It was observed by the Tribunal that

Section 194C (1) is applicable only in the case of payments to be effected

to the contractor. In the instant case, it was held by the Tribunal that the 3rd

respondent or the owner of the land has developed his own land, by

incurring the necessary expenditure, which cost was being compensated

by the petitioner and that undeveloped land also was liable to be conveyed

for the agreed sale consideration of Rs.500/- per cent, if there was any

violation on the part of the respondent/owner to develop the land. As such,

it was held that the ‘deduction’ made by the petitioner/appellant was quite

unauthorized. With regard to the other direction in Ext.P2 Award (as to the

return of balance, if any, after adjusting the sale consideration on execution

of sale deed with respect to the extent of land), it was observed that there

was no dispute or challenge; however omitting to consider the fact that the

claim was with respect to the eligibility to get interest at the rate of 12% per

annum on the advance development charges retained at the hands of the

3rd respondent.

11. Learned counsel for the petitioner submits that the finding and

reasoning given by the first and second respondents are not correct or

sustainable. With regard to the second claim regarding the interest on the

balance of advance development charges paid by the petitioner, the

OP No.31396 of 2000
9

reasoning given by the second respondent is that, it does not form part of

Ext.P3 agreement, which does not appear to be correct. In fact, the claim

arose admittedly for the reason that the development and conveyance of

the property was not effected by the 3rd respondent within the stipulated

time ending on 31.10.1985 and the 3rd respondent himself had sought for

extension of time till 30.04.1986 which was allowed by the petitioner/

appellant Society as per Ext.P4 letter dated 20.11.1985, subject to the

condition that interest was paid on the outstanding amount at the rate of

12% per annum. Since further extension was sought for by the respondent

till 31.12.1986, it was also granted by the petitioner Society on the same

terms as mentioned in Ext.P4. This aspect was omitted to be considered

on merits by the first respondent while passing Ext.P1 verdict, wherein it

was simply observed that, with regard to the claim for adjustment of the

balance advance development charges to be set off against the sale

consideration, there was no dispute as such. This hence requires to be

reconsidered and the claim in this regard is liable to be adjudicated on the

basis of the actual facts and figures so as to determine the correct

quantum involved.

12. With regard to the direction to repay the sum of Rs.80,000/-

(deducted and remitted to the Income Tax Department) with interest at the

rate of 12% per annum from 31.12.1986, the petitioner has got a case that

the reliance placed by the second respondent on Ext.R1 and R2 is not

OP No.31396 of 2000
10

correct or sustainable since the said documents were not produced with

notice to the petitioner and that the 3rd respondent had no case that the

transaction had already suffered tax, or that, the 3rd respondent was not

liable to have any such deduction. It is the specific contention of the

petitioner that the amount deducted as above, was with the specific

knowledge and consent of the 3rd respondent, since the said amount was

set off towards the sale consideration payable to the 3rd respondent in

respect of the sale of 5 acres and 40.980 cents of land (sold without

development, at the rate of Rs.500/- per cent) for a total sale consideration

of Rs.2,70,490/- besides giving credit to the interest payable on the

outstanding balance development charges paid in advance. It was

accordingly, that the 3rd respondent executed 5 sale deeds on 31.12.1986

without raising any protest and as such, the said respondent is estopped

from raising any challenge in this regard. More so when, the deduction

effected by the petitioner is stated as based on the statutory duty under

Section 194 C(1).

13. The factual position as narrated above, if correct, there

appears to be a double payment in respect of the same cause of action as

evidenced by Ext.P5 certificate and also Ext.R2 challan receipt whereby,

there is an unlawful enrichment to the Income Tax department. Whether

any such double payment has actually been obtained by the said

department or whether the petitioner Society was bound to effect deduction

OP No.31396 of 2000
11

in the instant case, because of the peculiar nature of transaction covered

by Ext.P3 agreement, was a matter which ought to have been decided by

the respondents 1 and 2 only after getting the views of the Income Tax

Department as well. This is for the obvious reason that, if there is any

double payment as above, the excess payment is liable to be reimbursed

by the said department to the concerned party.

14. In the said circumstances, the matter requires to be

reconsidered after hearing the Income Tax Department as well.

Accordingly impugned orders (Ext.P1 and P2) are set aside to the extent

they are challenged and the matter is remanded to the first respondent

Tribunal, for consideration of both the above issues afresh; on the question

as to the claim for interest and also as to whether the deduction of the

amount by the petitioner leading to issuance of Ext.P5 certificate was

correct or sustainable and whether there is any double payment in respect

of the same transaction/cause of action and if so, as to the consequential

steps to have the relative rights and liabilities settled. The Tribunal shall

also consider the claim of the petitioner for interest on the basis of the

enlargement of time sought for vide Ext.P3 application, on the basis of

which Ext.P4 sanction was given and also the subsequent proceedings,

whereby further extension of time was granted by the petitioner. It is made

clear that the finding rendered by the second respondent and upheld by the

first respondent, fixing the liability of the 3rd respondent to convey the

OP No.31396 of 2000
12

remaining extent of 4 acres and 71.639 cents of land forming the subject

matter of Ext.P3 agreement for the sale consideration of Rs.500/- per cent,

would stand in tact and the remand ordered hereby, is in no way to affect

the same.

Considering the fact that the matter is more than two decades old,

the first respondent Tribunal is directed to finalise the proceedings as

above, as expeditiously as possible, at any rate within four months from the

date of receipt of a copy of this judgment.

P.R. RAMACHANDRA MENON,
JUDGE.

dnc