High Court Rajasthan High Court

Cit vs Vishnu Trading & Investment Co. on 1 February, 2002

Rajasthan High Court
Cit vs Vishnu Trading & Investment Co. on 1 February, 2002
Equivalent citations: (2002) 176 CTR Raj 169

JUDGMENT

By the Court

On an application filed under section 256(1) of the Income Tax Act the Tribunal has referred the following question for the opinion of this court :

“Whether on the facts and in the circumstances of the case the Tribunal, Jaipur was justified in holding that capital gains, in respect of sale of property, was not attracted in the assessment year under consideration as there has been no transfer.”

2. The assessee-company which derives income from the manufacture and sale of containers had sold its factory building for consideration of Rs. 45,000 to a firm M/s Krishna Agencies, Jaipur, wherein the relatives of the company’s directors were partners. The matter was referred to the valuer under section 55A of the Income Tax Act, who valued the property at Rs. 1,35,000, which value was adopted as market value for the purpose of section 52 of the Income Tax Act after obtaining the necessary sanction of the Inspecting Assistant Commissioner. On the basis of the proposal the amount of Rs. 73,618 was taken as income under the head “capital gains”. The assessee has objected to tax this amount as a capital gain tax as the property has not been registered and in absence of the registration, there is no transfer and unless the property is transferred, there is no question of capital gain on the ground of transfer. This view has been negatived by the Income Tax Officer on the ground that though the property is not registered, but it attracts the capital gain tax.

2. The assessee-company which derives income from the manufacture and sale of containers had sold its factory building for consideration of Rs. 45,000 to a firm M/s Krishna Agencies, Jaipur, wherein the relatives of the company’s directors were partners. The matter was referred to the valuer under section 55A of the Income Tax Act, who valued the property at Rs. 1,35,000, which value was adopted as market value for the purpose of section 52 of the Income Tax Act after obtaining the necessary sanction of the Inspecting Assistant Commissioner. On the basis of the proposal the amount of Rs. 73,618 was taken as income under the head “capital gains”. The assessee has objected to tax this amount as a capital gain tax as the property has not been registered and in absence of the registration, there is no transfer and unless the property is transferred, there is no question of capital gain on the ground of transfer. This view has been negatived by the Income Tax Officer on the ground that though the property is not registered, but it attracts the capital gain tax.

In appeal before Commissioner (Appeals), the assessee has not only argued on the ground of registration of the transfer deed, but also argued on the proposition laid down by Hon’ble Supreme Court in the case of K.P. Varghese v. CIT (1981) 131 ITR 597 (SC) Commissioner (Appeals) has allowed the appeal on both the grounds and deleted the capital gain for tax. In appeal before the Tribunal, the Tribunal has not considered the aspect of proposition laid down by Hon’ble Supreme Court in the case of K.P. Varghese v. CIT (supra) and dismissed the appeal of the department holding that in absence of transfer of the property by registered deed, capital gain tax does not attract. Mr. Singhi placed reliance on the decision of Hon’ble Supreme Court in the case of CIT v. Poddar Cement (P) Ltd. & Ors (1997) 226 1TR 625 (SC) and submits that for capital gain tax registration is not necessary.

3. Mr. Jain learned counsel for the assessee submits assuming that in absence of registration of the deed, there can be capital gain tax, but even otherwise when the issue has been decided by the Commissioner (Appeals) in favour of the assessee in the light of the proposition laid down by Hon’ble Supreme Court in the case of K.P. Varghese v. CIT (supra), there is no capital gain for the tax under section 52 of the Act.

3. Mr. Jain learned counsel for the assessee submits assuming that in absence of registration of the deed, there can be capital gain tax, but even otherwise when the issue has been decided by the Commissioner (Appeals) in favour of the assessee in the light of the proposition laid down by Hon’ble Supreme Court in the case of K.P. Varghese v. CIT (supra), there is no capital gain for the tax under section 52 of the Act.

4. The Tribunal has decided the issue only an the basis of non registration of the transfer deed. The Tribunal has taken the view that in absence of the registration of the sale deed, there is no transfer and no capital gain tax is attracted.

4. The Tribunal has decided the issue only an the basis of non registration of the transfer deed. The Tribunal has taken the view that in absence of the registration of the sale deed, there is no transfer and no capital gain tax is attracted.

5. Now this controversy has been resolved by their Lordships in the case of CIT v. Poddar Cement (P) Ltd. (supra). At p. 653, their Lordships observed as under:

5. Now this controversy has been resolved by their Lordships in the case of CIT v. Poddar Cement (P) Ltd. (supra). At p. 653, their Lordships observed as under:

“We are conscious of the settled position that under the common law, “owner” means a person who has got valid title legally conveyed to him after complying with the requirements of law such as the 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.”

Following the view taken by their lordships,. we are of the view that for taxing the capital gain, registration of the sale deed is not necessary under the provisions of the Income Tax Act.

In the result, we answer the question in negative i.e., in favour of the revenue and against the assessee.

6. Mr. Jain, learned counsel for the assessee submits that when the issue regarding whether there was underhand dealing or the consideration was passed more than shown in the deed, the burden is on the department and if the department could not prove it, the issue has been decided in favour of the assessee. That has also been argued before the Tribunal, but Tribunal has not given any decision on this issue.

6. Mr. Jain, learned counsel for the assessee submits that when the issue regarding whether there was underhand dealing or the consideration was passed more than shown in the deed, the burden is on the department and if the department could not prove it, the issue has been decided in favour of the assessee. That has also been argued before the Tribunal, but Tribunal has not given any decision on this issue.

7. In the interest of justice, the assessee will be at liberty to move a miscellaneous application regarding the issue that the consideration has not passed more than that shown in the sale deed. The application before the Tribunal be filed within two months from the date of this order.

7. In the interest of justice, the assessee will be at liberty to move a miscellaneous application regarding the issue that the consideration has not passed more than that shown in the sale deed. The application before the Tribunal be filed within two months from the date of this order.

The Tribunal is directed that if any miscellaneous application filed to this effect within two months, the same be decided within a period of 3 months from the date of filing of the miscellaneous application.

OPEN