Judgements

Dr. Indira P. Nichani vs Income Tax Ofiicer on 4 March, 2005

Income Tax Appellate Tribunal – Bangalore
Dr. Indira P. Nichani vs Income Tax Ofiicer on 4 March, 2005
Equivalent citations: (2006) 102 TTJ Bang 643
Bench: G Chowdhury, D R Shah


ORDER

Deepak R. Shah, A.M.

1. This appeal is directed against the order of learned CIT(A)-I, Bangalore, dt. 10th Oct., 2001.

2. The only issue in appeal is relating to deduction in respect of cost of construction of first floor in the premises obtained on lease from the compensation received in surrender of tenancy rights.

3. Learned Counsel for assessee Shri H.A.K. Rao explaining the fact submitted that the assessee took on lease in April, 1976, premises bearing No. 2 (old No. 33), XII Block, Kumarapark West Extension, Bangalore from late Dr. B.V. Iyengar, owner of the premises. The period of lease was 20 years. The rent was Rs. 800 per month with an increase of Rs. 150 per month at the end of every three years and first increase was from 28th Jan., 1977. A new lease deed dt. 8th Dec, 1979 was executed extending the duration of lease of fifty years from 1st Dec, 1979 and the lessee was allowed permission to construct first floor on the premises leased out at their own cost. It was also mutually agreed the lessor shall not increase the rent and lessee will pay enhanced corporation tax and wealth-tax if the corporation or wealth-tax levied or enhanced. A new clause No. 3 was entered in the above agreement that in case of the sale of the property, first offer shall be given to the lessee and if the lessee wished to buy the property during the subsistence of lease the lessee has to pay only 60 per cent of the fair market value of the property. In terms of the agreement the assessee put up first floor over the existing premises at a cost of Rs. 3 lakhs in 1980. When (late) Mrs. Chokkamma, wife of late Dr. B.V, Iyengar proposed to sell the property for Rs. 40 lakhs, by a notice dt. 26th May, 1995 the assessee intimated (late) Mrs. Chokkamma that property must be sold to her at a price of Rs. 24 lakhs as per Clause 3 of the lease deed. A public notice was also published in the Times of India on 2nd June, 1995. The lawyers of late Mrs. Chokkamma intimated the assessee that Mrs. Chokkamma is not bound by the undertaking given in the lease agreement. Mrs. Chokkamma expired on 5th Aug., 1995 and her daughter Vinitha lyengar succeeded to the estate of late Chokkamma. Mrs. Vinitha lyengar sold the premises given on lease to the assessee on 19th April, 1996. On receipt of letter of attornment of tenancy dt. 19th April, 1996, the assessee issued a legal notice dt. 26th June, 1996 intimating that a suit will be filed in a competent Court for setting aside the sale. On intervention of well wishers and family friends the assessee agreed to drop the intended suit, agreed to vacate the premises and forgo all her pre-emptive right in the premises for a consideration of Rs. 11.25 lakhs. The assessee declared long-term capital gain of Rs. 1.32 lakhs after reducing indexed cost of construction on first floor of nursing home.

3.1 The AO held that the assessee received amount of surrender of leasehold right. The amount was not received in lieu of surrendering the pre-emptive right to purchase the property and since the amount spent was on construction and not for acquisition of any leasehold right, no amount is deductible. Learned CIT(A) held that as per lease deed the assessee is not entitled for any compensation of investment in the leased premises. The agreement with the purchase of property mentions that the amount is paid for surrender of tenancy right and no other right. He accordingly confirmed the action of AO. The assessee is in further appeal before us.

4. Learned Counsel for assessee Shri Rao filed before us a paper book containing 27 pages. He also filed copy of original lease deed and a comparative chart showing difference between the terms and conditions in two lease deeds. Shri Rao submitted that as per original lease deed which was for a period of twenty years, the lease is now for a period of fifty years. As per the new lease deed, the assessee is entitled to acquire the leased premises at 60 per cent of the fair market value of the premises in preference to any other purchaser. The assessee after acquiring such right constructed the first floor for which a sum of Rs. 3 lakhs has been spent. Since the amount was spent on the leased premises after acquiring the wide leasehold rights, the amount spent should be allowed as cost of acquisition of such leasehold right.

4.1 Learned Departmental Representative Shri. Rajendra, on the other hand strongly supported the orders of authorities below. He submitted that preemptive right is not a separate right from tenancy. The lease rent paid is revenue expenses allowed as deduction. The alteration made to the property is a capital cost on which depreciation was allowed. Thus, what the assessee surrendered as per the agreement is only tenancy right for which a sum of Rs. 11.25 lakhs was received. Since the assessee has not incurred any cost for acquisition of tenancy rights, the cost of construction is not deductible while computing the capital gain on surrender of tenancy rights.

5. We have carefully considered the relevant facts and arguments advanced. It is true that there is a change in the lease agreement entered in 1976 than the agreement entered in 1979. The material difference is that the period of lease is increased from twenty years to fifty years. Clause 2(g) of the original lease deed as well as the new lease deed provided thus:

The lessees shall not be entitled for any compensation when the building is vacated either on the expiry of the lease or otherwise for any additions or alterations done by them. The additions or alteration, if made, shall only be for the convenience of the nursing home and not because the lessor wants or wishes to make certain additions or alterations.

Clause 3 of the new lease deed provided thus:

The lessor or his heirs or his legal representatives or executors may sell the premises to the nursing home (lessees), in preference to others, at 60 per cent of the fair market value of the entire premises, as on that date, as fixed by a registered valuer, so that the nursing home may not be disturbed.

The additional structure was constructed after the new lease deed was entered into. Thus it cannot be said that the construction was carried on or the amount was spent for acquiring certain right of tenancy or pre-emptive. The construction was carried on solely for the convenience to run the nursing home and not by way of any fresh right by way of lease. The subsequent construction has not changed the condition of lease which was prevailing even in absence of any new construction put up by the assessee. Thus whether the assessee has put up any construction or not, the right of pre-emptive was not to be affected. It can, therefore, be said that the assessee has not spent the amount for acquiring any advantageous right by way of leasehold right. The assessee entered into a MoU on 9th April, 1997 with the ultimate buyer of the property as first party and the assessee as second party on following terms:

Whereas in terms of the lease deed dt. 8th Dec, 1979 the second party also effected considerable improvement to the schedule property for the purpose of running the nursing home, by putting first floor on the ground floor structure taken on lease, for which no compensation is payable to the second party on termination of lease or on earlier vacation of the schedule premises.

Whereas the said late Dr. B.V. Iyengar has also committed in the said lease agreement with the second party that in case of the sale of the schedule property, the first offer of sale shall be given to the second party and if the second party herein wished to buy the schedule property at any time during the subsistence of lease, the second party has to pay only 60 (sixty) per cent of the fair market value of the same, so that the nursing home is not disturbed. Whereas the said Mrs. Vanitha lyengar sold the schedule premises by four sale deeds to the first party on 19th April, 1996 and the tenancy of the second party was attorned in favour of the first party on 19th April, 1996.

Whereas at the intervention of well wishers and family friends, the second party has agreed, to surrender the tenancy of the schedule premises in favour of the first party on a payment of Rs. 11,25,000 (Rupees Eleven lakhs twenty-five thousand only).

Now this MoU witnesseth as follows:

1. In consideration of the first party having agreed to pay a sum of Rs. 11,25,000 as mentioned hereinbelow, the second party does hereby relinquish its right, claim and pre-emptive rights in respect of the schedule premises.

5.1 The terms of aforesaid memorandum clearly mention that no compensation is payable for improvement in the property by putting up any construction thereon. The assessee has merely surrendered the tenancy rights and not any pre-emptive right in the property. It cannot be even inferred that the assessee has surrendered the pre-emptive right. The assessee herself while filing the return of income has treated the consideration received for surrender of tenancy rights only. We therefore hold that the amount received by assessee was only for surrender of tenancy right. We also hold that since the amount was spent much after the fresh lease agreement, the amount spent cannot be considered for creating any fresh right in the leased premises. We, accordingly, hold that the assessee is not entitled to deduct any cost in respect of construction in the nursing home put up by the assessee.

6. No other ground has been pressed before us or any argument taken up. In the result the appeal is dismissed.