High Court Kerala High Court

The Commissioner Of Income Tax vs Smt.Ponnamma Lakshmi Narayani on 26 February, 2009

Kerala High Court
The Commissioner Of Income Tax vs Smt.Ponnamma Lakshmi Narayani on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WTA.No. 1 of 2008()



1. THE COMMISSIONER OF INCOME TAX
                      ...  Petitioner

                        Vs

1. SMT.PONNAMMA LAKSHMI NARAYANI
                       ...       Respondent

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

                For Respondent  :SRI.P.BALAKRISHNAN (E)

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :26/02/2009

 O R D E R
      C.N.RAMACHANDRAN NAIR & K.SURENDRA MOHAN, JJ.
        ------------------------------------------------------------------------------------
                            W.T.A. NOS:1 & 2 OF 2008
         -----------------------------------------------------------------------------------
                     Dated this the 26th February, 2009.

                                         JUDGMENT

RAMACHANDRAN NAIR, J.

The question raised in the appeal filed by the revenue is

whether the Tribunal was justified in holding that respondent

assessee is entitled to exemption under Section 2(4)(ea)(i) and (3) of

the Wealth Tax Act for the cashew factory buildings leased out to a

firm of which respondent was the partner.

2. We have gone through the order of the Tribunal and have

heard standing counsel appearing for the assessee and Adv.Shri.

Balakrishnan appearing for the respondent.

3. Clause (ea) of Section 2 provides for exemption is as

follows:-

“assets in relation to the assessment year commencing on the

1st day of April, 1993, or any subsequent assessment year

means…………………………………………………………………………………..

(i) any building or land appurtenant thereto (hereinafter referred to

as “house”), whether used for residential or commercial purposes or

for the purpose of maintaining a guest-house or otherwise

W.T.Appeal Nos:1 & 2/2008 2

including a farmhouse situated within twenty-five kilometers from

local limits of any municipality (whether known as municipality,

municipal corporation or by any other name) or a cantonment

board, but does not include—–

……………………………………………………………………………………………

(3) any house which the assessee may occupy for the purposes of

any business or profession carried on by him;

ii) motor cars (other than those used by the assessee in the

business of running them on hire or as stock-in-trade)”

Admittedly respondent was getting annual rent of Rs.48,000/- each

(total Rs.96,000/-) for the cashew factory buildings leased out to a

firm of which respondent was a partner during the assessment

years 1997-98 and 1998-99. The question to be considered is

whether leasing out of the factory building to a firm of which the

assessee is a partner can be treated as occupation of the building

for the purpose of any business or profession carried on by such

assessee. The Tribunal following decision of this Court in

Commissioner of Income Tax v. P.M. Thomas (181 ITR 256) held

that the assessee is entitled to exemption from wealth tax on the

value of the two cashew factory buildings leased out to a firm of

which assessee was a partner. Tribunal has relied on the order of

W.T.Appeal Nos:1 & 2/2008 3

the CAT appeal in a similar case in favour of the assessee and held

that the department has accepted the decision. Besides these two

Tribunal has relied on the decision of the Patna Bench in another

case. Standing counsel for the appellant contended that the

decision relied on by the Tribunal is not applicable because that

was a case where the building involved was not leased out to the

firm for rent. According to him in this case building is leased out

on market rate of rent by the assessee to the firm and so much so

the building cannot be said to have been leased by the assessee for

her own business purpose entitling for exemption. So far as the

case decided by the CAT appeal is concerned the standing counsel

submitted that such decision will not bind the department in other

case if the others are law department will not file the appeal

contesting the issue. Counsel for the assessee contended that

except for the purpose of income tax the firm is nothing but the

partner together and so much so business carried on by the firm

should be treated as business carried on by the partner. We are

unable to accept this contention because the requirement of the

above Section for exemption is use of the building for business or

profession by the assessee himself. This is a case where the

assessee, the owner of the factory building has let out the factory

W.T.Appeal Nos:1 & 2/2008 4

building at market rates of rent to a partnership firm of which

assessee is a partner. Business is admittedly carried out in the

factory by the firm and not by the assessee personally. Then even if

the assessee as a partner is found to be engaged in business of the

firm then it should be taken that the assessee carrying on a

business in the leased premises. What is contemplated in the

above clause is not to carry on business as a lessee but as occupier

of the building. Therefore, in our view the leasing out of the

building on rent will take the building out of exemption. No matter

assessee is part of the organisation which is leased out the building

on rent for the purpose of business. It makes no difference

whether the lessee is a firm of which assessee is a partner or a

company in which assessee is a shareholder or even a director. So

long as the requirement of the section is use of the building for

business or personal purposes or the assessee as its owner and

occupier there is no scope for considering exemption. The building

ceased to be eligible for exemption at the hands of the assessee

when it is leased out on rent. We therefore hold that the assessee

is entitled to exemption for the leased factory buildings under

section 2(ea)(i)(3) of the Wealth Tax Act. Consequently appeal is

allowed by reversing the order of the Tribunal and restoring the

W.T.Appeal Nos:1 & 2/2008 5

assessment.

4. Counsel for the respondent assessee invited out attention

to the order of the Tribunal declining to consider the exemption

claimed by the assessee under Section 5(1)(vi) of the Act which

entitles the assessee for exemption for one house. According to

the counsel house referred to in the definition asset is any building

and need not necessarily be residential building and so much so at

least one factory building is entitled to exemption under Section 5

(1)(vi) of the Act. This issue is not considered by the Tribunal and

assessing officer also had no occasion to consider it as it was raised

for the first time before the Tribunal. We direct the assessing

officer to look into the claim of the assessee and grant exemption

for one building if it is eligible under the provisions of the act.

C.N. RAMACHANDRAN NAIR
Judge

K. SURENDRA MOHAN
Judge

jj

W.T.Appeal Nos:1 & 2/2008 6

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: