Bombay High Court High Court

The Commissioner Of Income Tax – 2 vs Anuj A. Sheth Huf on 7 April, 2010

Bombay High Court
The Commissioner Of Income Tax – 2 vs Anuj A. Sheth Huf on 7 April, 2010
Bench: Dr. D.Y. Chandrachud, J.P. Devadhar
                                             1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                        
                                       O. O. C. J.




                                                                
                   INCOME TAX APPEAL NO.2285 OF 2009

    The Commissioner of Income Tax - 21
    Mumbai                                             ..Appellant.




                                                               
               Vs.
    Anuj A. Sheth HUF, Mumbai                          ..Respondent.
                                      ....
    Mr. N.A. Kazi for the Appellant.




                                                 
    Mr. P.J. Pardiwala, Senior Advocate  with Dr. K. Shivram  with Mr. 
    A.R. Singh and Mr. P.S. Savla for the Respondent.
                                 ig   ....

                           CORAM : DR. D.Y.CHANDRACHUD  &
                               
                                           J.P. DEVADHAR, JJ.

7th April, 2010.

ORAL JUDGMENT (Per DR.D.Y.CHANDRACHUD, J.):

1. Admit. The following question of law will arise in the

appeal filed by the Revenue under Section 260-A of the Income Tax

Act, 1961 :

“Whether the assessee’s claim of computation of long term
capital gains on the sale of shares, other than the bonus

shares of Infosys Technologies, after giving the benefit of
indexation is in consonance with the proviso to Section
112(1) and the other provisions of the Act?”

2. The question of law has been reframed during the course of

::: Downloaded on – 09/06/2013 15:48:51 :::
2

the hearing of the appeal since the question as formulated by the

Revenue was lacking in clarity.

3. The appeal arises out of an order passed by the Income Tax

Appellate Tribunal on 5th September, 2008. The Assessment Year is

2001-02. In the present case the assessee entered into eight sale

transactions involving the shares of four companies. Of the sale

transactions, the shares of Infosys Technologies comprised entirely of

bonus shares where the cost of acquisition was nil. The bonus shares

of Infosys Technologies were sold for a consideration of Rs.6.13

Crores. There being no cost of acquisition, the long term capital

gains were computed at Rs.6.13 Crores. Out of the remaining seven

transactions one sale resulted in a long term capital gain of Rs.9.47

lacs with indexation whereas in the remaining transactions the

assessee reported a loss of Rs.2.78 Crores with indexation. The

assessee set off the long term capital loss of Rs.2.68 Crores from the

long term capital gains of Rs.6.13 Crores and paid a tax of 10% on the

net long term capital gain of Rs.3.45 Crores.

::: Downloaded on – 09/06/2013 15:48:51 :::
3

4. The Assessing Officer adopted the sale price realized from

the shares sold by the assessee of Rs.7.51 Crores and after deducting

the cost of acquisition of shares of Rs.3.16 Crores, assessed the long

term capital gains without indexation at Rs.4.34 Crores. In other

words, what the Assessing Officer did in effect was to deny the benefit

of indexation to the assessee while giving effect to the proviso to

Section 112(1). The appeal against the Assessment Order on this

issue failed before the CIT(A). The Tribunal came to the conclusion

that shares transferred on every occasion constitute a separate capital

asset as provided in Section 48. Moreover, the Tribunal held that

merely because the assessee had not claimed indexation on the sale of

its bonus shares of Infosys Technologies, the Revenue was not

justified in denying the benefit of indexation on the sale of shares of

other companies to the assessee. The conclusion of the Tribunal was

that the assessee’s claim of computation of long term capital gains on

the sale of shares, other than the bonus shares of Infosys

Technologies, after giving the benefit of indexation was in consonance

::: Downloaded on – 09/06/2013 15:48:51 :::
4

with the proviso to Section 112(1) and the other provisions of the Act

and that accordingly the assessee was assessable to net long term

capital gains computed at Rs.3.45 Crores as returned. The appeal

filed by the assessee on the aforesaid ground was allowed.

5. Counsel appearing on behalf of the Revenue has assailed

the finding of the Tribunal by submitting that the Assessing Officer

was justified in denying to the assessee the benefit of indexation and

in computing the long term capital gain by deducting from the total

sale price of the listed securities (Rs.7.51 Crores) the absolute cost of

acquisition (Rs.3.16 Crores) thereby resulting in a net gain of Rs.4.34

Crores.

6. Section 45(1) of the Income Tax Act, 1961 stipulates that

any profits or gains arising from the transfer of a capital asset effected

in the previous year shall, save as provided in certain specific sections

referred to therein, be chargeable to income tax under the head

‘capital gains’, and shall be deemed to be the income of the previous

::: Downloaded on – 09/06/2013 15:48:51 :::
5

year in which the transfer took place. For the purpose of sub section

(1) of Section 45 the capital gains on the transfer of each capital asset

have to be computed separately. Section 48 provides for the

computation of income chargeable under the head ‘capital gains’.

The marginal note to Section 48 is entitled ‘mode of computation’.

Section 48 stipulates that income chargeable under the head ‘capital

gains’ shall be computed by deducting from the full value of the

consideration received or accruing as a result of the transfer of the

capital asset the following amounts, viz. (i) Expenditure incurred

wholly and exclusively in connection with such transfer; and (ii) The

cost of acquisition of the asset and the cost of any improvement

thereto. The second proviso is to the effect that where long term

capital gains arise from the transfer of a long term capital asset (other

than capital gain arising to a non resident from the transfer of shares

or debentures of an Indian company) the provisions of Clause (ii)

shall have effect as if for the words “cost of acquisition” and “cost of

any improvement”, the words “indexed cost of acquisition” and

“indexed cost of any improvement” have respectively been

::: Downloaded on – 09/06/2013 15:48:51 :::
6

substituted. The indexed cost of acquisition is computed so as to

bring the actual cost of acquisition in line with the cost of inflation

index. Section 70 provides for the set off of loss from one source

against income from another source under the same head of income.

Prior to its substitution with effect from 1st April, 2003 by the Finance

Act of 2002, Section 70 provided that save as otherwise provided in

the Act, where the net result for any Assessment Year in respect of

any source falling under any head of income is a loss, the assessee

shall be entitled to have the amount of such loss set off against his

income from any other source under the same head.

7. In consonance with the provisions of Section 70, the

assessee in the present case was entitled to set off the loss sustained

on the sale of shares which constitute a long term capital asset against

the capital gains which were realized from the sale inter alia of the

bonus shares of Infosys Technologies. The net capital gain reported

by the assessee after carrying out that exercise was Rs.3.45 Crores.

::: Downloaded on – 09/06/2013 15:48:51 :::
7

8. Section 112 of the Act provides that where the total income

of an assessee includes any income, arising from the transfer of a long

term capital asset, which is chargeable under the head of ‘capital

gains’, the tax payable by the assessee on the total income shall in the

case of an individual or a Hindu Undivided Family, being a resident,

be the aggregate of (i) the amount of income tax payable on the total

income as reduced by the amount of such long term capital gains, had

the total income as so reduced been his total income; and (ii) the

amount of income tax calculated on such long term capital gains at

the rate of 20%. The proviso to Section 112 states that “where the tax

payable in respect of any income arising from the transfer of a long

term capital asset, being listed securities or unit or zero coupon bond

exceeds 10% of the amount of capital gains before giving effect to the

provisions of the second proviso to Section 48, then such excess shall

be ignored for the purpose of computing the tax payable by the

assessee. Section 112 forms a part of Chapter 12 of the Act which

deals with the determination of tax in certain special cases. Section

112 provides for a tax on long term capital gains. Ordinarily, under

::: Downloaded on – 09/06/2013 15:48:51 :::
8

clause (a) of sub section (1) of Section 112 the income tax calculated

on long term capital gains is 20%.

9. The opening words of sub section (1) of Section 112

contemplate a situation where “the total income of an assessee

includes any income arising from the transfer of a long term capital

asset”. This would be indicative of the fact that in computing income

for the purposes of capital gains, the assessee would be entitled to the

benefit of the normal provisions of the Act inter alia in regard to a set

off under Section 70. The effect of the proviso to Section 112 is that

in the event that the tax which is payable in respect of income arising

from the transfer of a listed security, which is a long term capital

asset, exceeds 10% of the amount of capital gains before giving effect

to indexation as provided in the second proviso to Section 48, the tax

would be liable to be capped at 10% , by ignoring the excess beyond

10%.

10. The view point of the assessee was that every transfer

::: Downloaded on – 09/06/2013 15:48:51 :::
9

constituted a separate transfer of a capital asset on which capital

gains would be required to be computed separately. The shares of

Infosys Technologies were sold for Rs.6.13 Crores by the assessee.

These were bonus shares on which there was no cost of acquisition.

11. The assessee was entitled to indexation by virtue of the

second proviso to Section 48. Moreover, in view of the provisions of

Section 70 the assessee was entitled to set off the loss sustained in

respect of one source falling under the same head of income from its

income against any other source under the same head. In the present

case, as a matter of fact, the question of indexation in relation to the

shares of Infosys Technologies would not arise since the cost of

acquisition of the shares, being bonus shares was nil. Where the cost

of acquisition is nil, the indexed cost would necessarily be nil. While

computing the loss sustained in respect of the six transactions and the

profit sustained in one of the other transactions the assessee sought

indexation. For the purposes of working out the application of the

proviso to Section 112, there is nothing in the section which would

::: Downloaded on – 09/06/2013 15:48:51 :::
10

deprive the assessee of the indexation claimed on the sale of shares

where there was a resultant loss. What the proviso to Section 112

essentially requires is that where the tax payable in respect of income

arising from a listed security, being a long term capital asset, exceeds

10% of the capital gains before indexation, then such excess beyond

10% is liable to be ignored. The assessee reported a net capital gain

of Rs.3.45 Crores which was computed after setting off the loss

sustained in the sale of shares in certain transactions relating to the

sale of listed securities against capital gains arising inter alia out of

the sale of the bonus shares of Infosys Technologies. The proviso to

Section 112 requires a comparison to be made on the one hand

between the tax payable in respect of income arising from the transfer

of listed securities, computed at 20% with the tax payable at the rate

of 10% on the capital gains before giving effect to indexation. We are

not dealing in the present case with a situation where the assessee

had acquired at a cost, shares on the sale of which a capital gain had

arisen. Were the assessee to acquire those shares on which a capital

gain was to arise, at a cost, then it would have been necessary for the

::: Downloaded on – 09/06/2013 15:48:51 :::
11

purposes of the proviso to Section 112(1) to compute the capital

gains before giving effect to indexation under the second proviso to

Section 48. That, however, would not arise in the facts of this case

inasmuch as the bonus shares of Infosys Technologies on which the

assessee realized a capital gain of Rs.6.13 Crores were acquired at no

cost. There is nothing in the provisions of Section 112 which would

lead to the acceptance of the contention of the Revenue that the

assessee would be entitled to a set off of the loss under Section 70,

but without the benefit of indexation. No such requirement is

legislated upon by Parliament either under Section 70 or in Section

112.

12. The fact that an assessee is entitled to a set off of the loss

sustained on the sale of certain shares is clarified in a circular issued

by the Central Board of Direct Taxes on 13 th September, 1995

(Circular 721). The circular notes that Section 112 includes two

significant expressions viz. “total income” and “includes any income”.

The circular states that the total income is to be computed in the

::: Downloaded on – 09/06/2013 15:48:51 :::
12

manner prescribed by the Act and the set off of a loss, in accordance

with the provisions of Sections 70 to 80, is a stage which is part of this

procedure. The circular then states that when this procedure is

adopted for computing the gross total income or total income, only

the amount of income after set off remains under the head as part of

the gross total income or total income. Consequently, only that

amount of long term capital gains which is included in the total

income would be subject to tax at a prescribed flat rate. A subsequent

circular of the CBDT dated 14th September, 1999 (Circular 779)

clarifies that “the benefit of cost inflation index shall continue as

before but where the tax on long term capital gains without

adjustment of cost inflation exceeds 10%, such excess shall be

ignored”.

13. Both these circulars are of significance because they clearly

reflect the Revenue’s understanding that (i) The benefit of a set off

would be available while computing the income arising from the

transfer of a long term capital asset, which is part of the total income

::: Downloaded on – 09/06/2013 15:48:51 :::
13

of an assessee; and (ii) The benefit of the cost inflation index or

indexation would continue to be available subject to the condition

that where the tax on long term capital gains without adjustment for

indexation exceeds 10%, such excess shall be ignored.

14. In the circumstances, we are of the view, on the balance,

that the Tribunal was justified in coming to the conclusion that the

assessee’s claim of computation of long term capital gains on the sale

of shares other than the bonus shares of Infosys Technologies, after

giving the benefit of indexation was in consonance with the proviso to

Section 112(1) and that the assessee was assessable to net long term

capital gain of Rs.3.45 Crores. In this view of the matter, the question

of law as framed is answered against the Revenue and in favour of the

assessee. The appeal shall accordingly stand dismissed. In the

circumstances, there shall be no order as to costs.

(Dr. D.Y.Chandrachud, J.)

(J.P. Devadhar, J.)

::: Downloaded on – 09/06/2013 15:48:51 :::