High Court Kerala High Court

The Commissioner Of Income Tax vs M/S.Mohan’S Enterprises on 10 December, 2008

Kerala High Court
The Commissioner Of Income Tax vs M/S.Mohan’S Enterprises on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ITA.No. 214 of 2002()


1. THE COMMISSIONER OF INCOME TAX,
                      ...  Petitioner

                        Vs



1. M/S.MOHAN'S ENTERPRISES, KOLLAM.
                       ...       Respondent

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

                For Respondent  :SRI.P.BALACHANDRAN (SR.)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :10/12/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                       HARUN-UL-RASHID, JJ.
                  --------------------------------------------
                        I.T.A. No. 214 OF 2002
                  --------------------------------------------
              Dated this the 10th day of December, 2008

                                JUDGMENT

Ramachandran Nair,J.

The only question raised is whether charges received separately

for providing lift service to the tenants in the building is to be assessed

as business income or income from house property. We have heard

counsel appearing for both sides.

2. The contention of the revenue is that without use of the lift

tenant has no access to the house and so much so it is an integral part of

the house and the income therefrom is therefore assessable as income

from house property. On the other hand, counsel for the assessee relied

on the decision of the Supreme Court in KARNANI PROPERTIES

LTD. V. C.I.T., 82 I.T.R. 547 and contended that issue is covered

in favour of the assessee and hence appeal has to be dismissed.

However, we are unable to accept the contention of the assessee

because the case decided by the Supreme Court pertains to supply of

2

electricity, supply of hot and cold water, scavenging and all services

related to maintenance of building which are not undertaken by

landlords generally in tenancy agreements. In fact the service of lift is

one of the components of several activities carried on by the assessee in

that case as business undertaking. In this case, strangely the only

charge received by the assessee is service charges for providing lift

service to the tenants. Strangely none of the authorities has considered

terms of tenancy agreement. In the first place the Supreme Court

decision probably may not have any relevance as of now because under

the current building rules, all multi-storied buildings above four floors

must have compulsorily lift. This pre-supposes that a tenant in a high-

rise building is entitled to lift service and it is therefore intrinsically

connected with letting out of the building for residential or commercial

purpose. In fact, lift only provides access to the tenant to the flat and it

is an alternate to the stair-case. It is not known whether a tenant has

option to go out of the lift service and be contented with use of

staircase. In other words, whether a tenant can get out of the lift

service and maintain tenancy agreement without paying for the lift

3

service. In fact, if uniform service charges are collected from every

tenant, whether he be in the first floor or top floor, then it is to be

treated as part of the rent and the separate arrangement for collection of

service charges is an arrangement to reduce tax liability. Since in this

case facts are not considered by either of the authorities we set aside

the orders of the authorities and remand the matter to the assessing

officer for factual verification and for verifying rent deed and for

making fresh assessment.

Appeal stands disposed of as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(HARUN-UL-RASHID)
Judge.

kk

4