Delhi High Court High Court

Commissioner Of Income Tax vs Shashi Charla on 6 May, 2010

Delhi High Court
Commissioner Of Income Tax vs Shashi Charla on 6 May, 2010
Author: Badar Durrez Ahmed
              THE HIGH COURT OF DELHI AT NEW DELHI

%                                             Judgment delivered on: 06.05.2010

+             ITA 1322/2009

COMMISSIONER OF INCOME TAX                                        ..... Appellant

                                              - versus -

SHASHI CHARLA                                                     ..... Respondent

AND

+ ITA 1323/2009

COMMISSIONER OF INCOME TAX ….. Appellant

– versus –

ATUL CHARLA                                                       ..... Respondent
                                               AND

+             ITA 1326/2009

COMMISSIONER OF INCOME TAX                                        ..... Appellant

                                              - versus -

BALDEV RAJ CHARLA                                                 ..... Respondent

                                               AND

+             ITA 1328/2009

COMMISSIONER OF INCOME TAX                                        ..... Appellant

                                              - versus -

JYOTI CHARLA                                                      ..... Respondent

Advocates who appeared in this case:-
For the Appellant       : Mr Sanjeev Sabharwal
For the Respondent      : Mr Salil Aggarwal with Mr Prakash Kumar


CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE V.K. JAIN



ITA Nos.1322/09, 1323/09, 1326/09 & 1328/09                                  Page No.1 of 5

1. Whether Reporters of local papers may be allowed to
see the judgment ?

2. To be referred to the Reporter or not ?

3. Whether the judgment should be reported in Digest ?

BADAR DURREZ AHMED, J (ORAL)

CM 17469/2009, CM 17471/2009, CM 17474/2009 & CM 17478/2009

The delay in re-filing the appeals is condoned.

These applications stand disposed of.

ITA 1322/2009, ITA 1323/2009, ITA 1326/2009 & ITA 1328/2009

1. These appeals filed by the revenue pertain to the block period

01.04.1996 to 24.09.2002 and arise out of the Income Tax Appellate

Tribunal‟s order dated 29.12.2008 in IT (SS) A Nos. 92, 93, 94 and

95/Del/2007.

2. A company by the name of Ambitious Gold Nibs Company

Private Limited (hereinafter referred to as „Ambitious Gold‟) acquired a

property measuring 2829 sq. yds at C-101 Maya Puri Industrial Area on

17.01.1966 from the DDA. The said property was sold by the said company

on 29.11.1999. During search operations conducted in the residential

premises of the assessees herein, who are directors in Ambitious Gold, a

document entitled “family arrangement” and which purported to have been

reduced to writing on 01.09.1997, was recovered. The said document was

apparently effective from 31.07.1992. According to the assessees, by virtue

of the said family arrangement, half of the company‟s said property came to

the share of the present assessees and the other half went to the share of

another family group. The half that came to the share of the present

ITA Nos.1322/09, 1323/09, 1326/09 & 1328/09 Page No.2 of 5
assessees was sold for an amount of Rs 2.09 crores. The Assessing Officer

assessed capital gains at the hands of the present assessees on the basis of

the said seized document.

3. Thereafter, the matter travelled to the Income-tax Appellate

Tribunal on the question of what would be the proper cost of acquisition of

the said property so as to arrive at the correct computation of capital gains at

the hands of the assessees. The assessees herein sought to invoke the

provisions of Section 49(1) of the Income Tax Act, 1961 (hereinafter

referred to as „the said Act‟). The said plea was accepted by the Tribunal

and the revenue is in appeal before us on this issue.

4. While examining the issue of applicability of Section 49(1) of

the said Act, we find that the same is not at all applicable. Section 49(1)

deals with the computation of cost with reference to certain modes of

acquisition. It, inter alia, provides that where the capital asset became the

property of the assessee on any distribution of assets on the total or partial

partition of a Hindu Undivided Family or on any distribution of assets on

the liquidation of a company, then the cost of acquisition of the asset shall

be deemed to be the cost for which the previous owner of the property

acquired it, as increased by the cost of any improvement of the assets

incurred or borne by the previous owner or the assessee, as the case may be.

In the present case, we find that the asset in question, namely, C-101 Maya

Puri Industrial Area was not the property of a Hindu Undivided Family.

Secondly, it was owned by the said company, namely, Ambitious Gold and

there was no distribution of its assets because there was no liquidation of

ITA Nos.1322/09, 1323/09, 1326/09 & 1328/09 Page No.3 of 5
the company. Consequently, the said capital asset continued to be owned by

Ambitious Gold and did not become the property of the assessees herein

and, therefore, Section 49(1) would not apply.

5. While examining the issue of applicability of Section 49(1), we

noticed that the Assessing Officer and the authorities below were all wrong

in computing capital gains at the hands of the respondents/ assessees

because they never became the owners of the property. It is an admitted fact

that the said property was sold by the said company, namely, Ambitious

Gold. Consequently, any money received by the respondents/ assessees in

their capacity as directors, would be for and on behalf of the company and it

would not be a sale by the assessees but by the said company. This is also

borne out from the fact that the company had been showing the capital asset

in its balance sheets up to the date of the sale. Therefore, it was wrong on

the part of the Assessing Officer and the authorities below to compute

capital gains at the hands of the respondents/ assessees and the question of

capital gains ought to have been examined in the assessment of the

company, that is, Ambitious Gold. Unfortunately, that has not been done.

6. Consequently, the respondents/ assessees could not have been

subjected to payment of capital gains and, therefore, the capital gains would

be at the hands of the company, namely, Ambitious Gold. It goes without

saying that once this is done, then the amounts paid by way of tax on capital

gains by the respondents/ assessees would have to be adjusted against the

dues from the company on account of the capital gains to be paid in the

hands of the company. If, while adjusting the tax already paid by the

ITA Nos.1322/09, 1323/09, 1326/09 & 1328/09 Page No.4 of 5
respondents/ assessees, it is found that the tax paid is more than the tax due

from the company, then the surplus would be refunded to the respondents/

assessees. The counsel for the respondents/ assessees submits that no

benefit has been taken by the respondents/ assessees in respect of the tax on

capital gains paid by them. If any benefit has been taken, the same would

have to be reversed in accordance with law.

7. In view of the aforesaid observations and directions, we set aside

the orders passed by the lower authorities on this aspect of the matter. The

Assessing Officer would have to compute the capital gains in the hands of

the said company in the light of the directions given above. We also place it

on record that the counsel for the respondents/ assessees has fairly

consented to this order being passed.

These appeals stand disposed of in the aforesaid terms.

BADAR DURREZ AHMED, J

V.K. JAIN, J
May 06, 2010
SR

ITA Nos.1322/09, 1323/09, 1326/09 & 1328/09 Page No.5 of 5