Delhi High Court High Court

Cit, Delhi-Iv, New Delhi vs D.S. Promoters & Developers Pvt. … on 1 May, 2009

Delhi High Court
Cit, Delhi-Iv, New Delhi vs D.S. Promoters & Developers Pvt. … on 1 May, 2009
Author: Vikramajit Sen
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

+     ITA No.654/2008

#     CIT, DELHI-IV, NEW DELHI             ..... Appellant
                           Through:        Ms. P.L. Bansal with
                                           Mr. M.P. Gupta &
                                           Mr.     Sanjeev  Rajpal,
                                           Advs.

                  versus

$     D.S. PROMOTERS & DEVELOPERS PVT. LTD..... Respondent
^                        Through: Mr. Kaanan Kapur, Adv.

                        Date of Hearing : April 22, 2009

%                       Date of Decision : May 01, 2009

      CORAM:
*     HON'BLE MR. JUSTICE VIKRAMAJIT SEN
      HON'BLE MR. JUSTICE RAJIV SHAKDHER
      1. Whether reporters of local papers may be
         allowed to see the Judgment?                  Yes
      2. To be referred to the Reporter or not?        Yes
      3. Whether the Judgment should be reported
         in the Digest?                                Yes

VIKRAMAJIT SEN, J.

1. Admit. The following questions, as have been proposed on

behalf of the Revenue in this Appeal, are framed:-

a) Whether ITAT was correct in law in treating the
amount of Rs.15,07,644/- received by the assessee from
J&K Bank Ltd. as “Business Income” and not “Income
from Other Sources”?

(b) Whether ITAT was correct in law in treating the
amount of Rs.52,80,000/- received by the assessee from
Total Care(India) Pvt. Ltd. as “Business Income” and not
“Income From Other Sources”?

ITA No.654/2008 Page 1 of 9

(c) Whether ITAT was justified in law in treating the
receipt of Rs.51,00,000/- from Shivalik Tyres Limited as
“Business Income” and not “Income from Other Sources”?

2. This Appeal under Section 260A of the Income Tax Act, 1961

(Act for short) assails the concurrent findings of the CIT(A) and the

ITAT to the effect that the rental income received by the Assessee

from J&K Bank Limited in respect of its property at Lajpat Nagar,

New Delhi was business income; that the income received by the

Assessee from Total Care (India) Pvt. Ltd. as well as Shivalik Tyres

Ltd. in respect of the building in South Extension, New Delhi was

also business income. The Lajpat Nagar property is directly owned

by the Assessee, whereas the South Extension property has been

leased out to the Assessee. Section 22 of the Act prescribes that

the annual value of property, of which the Assessee is the owner,

other than such portions of such property as he may occupy for the

purposes of any business shall be chargeable to Income Tax under

the head “Income from house property”. If the property is

exploited as a business, the profits and gains derived from the

business are chargeable to Income Tax under the head “Profit and

Gains of business or profession” in terms of Section 28 of the Act.

Incomes, which do not fall in heads of income carved out under the

Act, viz. Salaries, or Income from House Property, or Profits and

gains of business or profession, or Capital gains are subject to

Income Tax under the head “Income from any other sources”.

ITA No.654/2008 Page 2 of 9

3. The case of the Revenue argued before us, as was

unsuccessfully done before the CIT(A) as well as the ITAT, is that

the income derived by the Assessee from the two properties is

taxable as “Income from other sources”. Deductions available to

the Assessee under the head “Profits and gains of business” are

wider and more beneficial than what is available under the head

“Income from other sources”.

4. It is always salutary to keep in sight the enunciation of the

law in K.Ravindranathan Nair -vs- CIT, [2001] 247 ITR 178(SC) :

2001(1) SCC 135 to the effect that the Tribunal is the final fact

finding Authority and its decision can be successfully assailed

before the High Court only if it is palpably perverse. Perversity has

been defined as indicative of an action, opinion or conclusion

which could not reasonably be arrived at. Even an incorrect

conclusion would be perverse or mala fide only if it is patently

deliberate. Very recently, this view finds reiteration in CIT -vs-

Mukundray K. Shah, [2007] 290 ITR 433(SC) where their

Lordships have observed that the High Court ought not to have

interfered with a finding of fact which was not perverse. In CIT -vs-

P. Mohanakala, (2007) 6 SCC 21 the Supreme Court has held that

the concurrent findings of fact, predicated on material available on

the record, cannot constitute questions of law much less

substantial questions of law. A similar appreciation of law is to be

found in Commissioner of Agricultural Income Tax -vs- M.N. Moni,

ITA No.654/2008 Page 3 of 9
(2007) 10 SCC 584 decided by a Three-Judge Bench. In T.Ashok Pai

-vs- CIT, Bangalore, (2007) 7 SCC 162 their Lordships have held

that the High Court should not ordinarily disturb the finding by the

ITAT on questions of fact and a question of law would arise, if at

all, only after accepting the findings of fact to be correct. In Sir

Shadi Lal Sugar and General Mills Ltd. -vs- CIT, Delhi, (1987) 4

SCC 722 it has been opined that the High Court on a Reference

was not justified in interfering with findings of fact arrived at by

the Tribunal which had been rendered only after duly considering

the entire evidence. In CIT, Gujarat -vs- Cellulose Products of India

Ltd., (1991) 4 SCC 467 a Three-Judge Bench observed that once

“the tribunal after considering the evidence produced before it on

a question of fact records its finding, it cannot be interfered with in

a reference by the High Court unless such finding was not

supported by the evidence, was perverse or patently

unreasonable”.

5. The leading case pertaining to the head under which

“income from property” is to be assessed to Income Tax is Sultan

Brothers Private Ltd. -vs- CIT, Bombay City II, [1964] 51 ITR 353.

The Assessee had constructed a building which it had fitted with

fixtures and furnishings and had let it out on lease fully equipped

and furnished for the purposes of running a hotel at a monthly rent

of Rupees 5,950/- and monthly hire of Rupees 5,000/-. Their

Lordships noted that the object of the Assessee was to acquire land

ITA No.654/2008 Page 4 of 9
and buildings and after investments either sell or let them out. It

was laid down that whether a particular letting is business activity

or otherwise has to be decided in the circumstances of the each

case; the determination would be from the perspective of the

businessman; a commercial asset is only an asset used in a

business and nothing else. In East India Housing and Land

Development Trust Ltd. -vs- CIT, West Bengal, [1961] 42 ITR 49 it

has been held that income derived from the shops and stalls

constructed by the Assessee was income received from property

and did not partake of the nature of income from profits and gains

from business. Karanpur Development Co. Ltd. -vs- CIT, West

Bengal, [1962] 44 ITR 362 lays down that the transactions of

acquiring leases and granting sub-leases are in the nature of

trading within the objects of the company and not enjoyment of

property as land owner. Ownership of property and leasing it out

could either be as business or as a land owner and the

arrangement determines in which of the two categories it falls. It is

the substance and not the form of the matter that must be

ascertained. S.G. Mercantile Corporation P. Ltd. -vs- CIT, Calcutta,

[1972] 83 ITR 700 is a precedent for the proposition that dealing

with any real property, as also the activity of taking a property on

lease, setting up a market thereon and letting out shops and stalls

in the market can constitute business activity. Our attention has

been drawn to CIT -vs- Chennai Properties and Investments Ltd.,

ITA No.654/2008 Page 5 of 9
[2004] 266 ITR 685 where the Division Bench of the Madras High

Court had come to the conclusion that the assessee, as owner of

the building, intended only to realize rent by leasing out the

property and consequently the income could not have been

assessed to tax as profits and gains from business. This was also

the verdict in CIT -vs- Superfine Cables P. Ltd., [1985] 154 ITR

532(Del).

6. This distillation of precedents must now be applied by us to

the facts of the case. As has already been noted, the Assessee was

the owner of property in Lajpat Nagar. Specially noted was the fact

that the prominent object of the Assessee is “to purchase develop,

take in exchange or on lease or otherwise acquire lands, houses,

farm house, buildings, sheds industrial or otherwise and other

fixtures on land and buildings and to let them out on lease, rent,

contract or any other agreements as may be deemed fit to or but,

construct improve, sell ,exchange mortgage lands, houses, flats,

sheds, factories sheds and buildings apartments to any person on

terms and conditions as may be deemed fit or to hold, maintain

sell, allot, houses apartments, sheds or buildings thereof to the

shareholders or to any other person”. Even after scrutiny carried

out for Assessment Year 1997-1998 to 2000-2001 the receipts were

accepted as business income, which was indubitably a plausible

view. Since no fresh facts had been brought to light, the

consistency rules had been applied. We find no error in this

ITA No.654/2008 Page 6 of 9
conclusion. Question (a) is answered in the affirmative and in

favour of the Assessee.

7. On the second question, the Assessing Officer had arrived at

the conclusion that the transaction between the Assessee and Total

Care (India) Pvt. Ltd. was not a business arrangement and on the

understanding of the various clauses of the Franchise Agreement

dated 1.5.2000 concluded that it was essentially a letting of

property. However, since the Assessee was not an owner thereof, it

could obviously not have been taxed under the head of “Income

from house property” and, therefore, would have to be assessed

under the head “Income from other sources”. The CIT(A) has also

discussed the various clauses in the Franchise Agreement in great

depth and detail, but has held that the income/commission

received by the Assessee from Total Care(India) Pvt. Ltd. was

business income. He observed that the premises were chosen by

Total Care(India) Pvt. Ltd. firstly because of the location and

secondly because of the large number of walk-ins since a

restaurant, as well as a Bar, was being run within the same

building; the businesses were complimentary to each other; the

appellant had covenanted not to open a competing business; Total

Care(India) Pvt. Ltd. relied on the expertise of the Assessee with

respect to display of goods; the appellant exercised control over

the opening and closing of the showroom by Total Care(India) Pvt.

Ltd.; since Total Care(India) Pvt. Ltd. could not achieve desirable

ITA No.654/2008 Page 7 of 9
levels of sales, the Agreement had been terminated. In its place a

restaurant by the name of Gourmet Gallery had been opened. The

Tribunal had also made an in-depth study of the agreements as

also the user to which the entire building in South Extension had

been put. It noted that the business of the Assessee, apart from

dealing in properties, was also the running of restaurants; that the

assessee’s purpose was to commercially exploit the business asset,

that is, building in South Extension in respect of which it had

invested a sum of approximately Rupees 1.3 crores for renovations;

that the premises have been earlier utilized to run a store selling

garments under the trade name Golden Arch. The thinking of the

Tribunal was largely influenced by the manner in which the entire

building had been utilised. We find no reason to dislodge the

concurrent findings of fact, as there is no perversity in the

conclusion arrived at. Question (b) is accordingly answered in the

affirmative and in favour of the Assessee.

8. So far as the third question is concerned, the CIT(A), as well

as the ITAT, had taken note of the fact that the Assessee had also

been in the restaurant business. All throughout the Assessee was

also running its own Bar and had even offered the use of its Bar

Licence to Shivalik Tyres Ltd., in the event that the latter had

failed to obtain its own. Shivalik Tyres Ltd. was already engaged

in the business of restaurant in the name of Orlando at Noida,

whilst the Assessee was running Gourmet Gallery. The Assessee

ITA No.654/2008 Page 8 of 9
had taken a decision to exploit its business assets by entering into

an arrangement with Shivalik Tyres Ltd. related to the restaurant

business. The fact that the minimum guarantee amount was

stipulated in the agreement to ensure the minimum returns of the

investment made by the Assessee could as well be a business

decision as it could be a lease agreement. Nothing turns on it.

Since these concurrent findings of fact are not perverse and to the

contrary are relevant, Question (c) is answered in the affirmative

and in favour of the Assessee.

9. The Appeal is dismissed but with no orders as to costs.





                                           ( VIKRAMAJIT SEN )
                                                 JUDGE



May 01, 2009                               ( RAJIV SHAKDHER )
tp                                               JUDGE




ITA No.654/2008                                            Page 9 of 9