Citation : 2021 Latest Caselaw 10710 Bom
Judgement Date : 10 August, 2021
Digitally signed
by GAURI
GAURI AMIT
GAEKWAD
AMIT Date: 1/9 31.WP-2660-2019.doc
GAEKWAD 2021.08.13
11:27:18
+0530
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
ORDINARY ORIGINAL CIVIL JURISDICTION
WRIT PETITION NO.2660 OF 2019
Mohandas Isardas Chatlani )
601, Rizvi Heights, Pitamber Lane, )
Behind Paradise Cinema, )
Mahim, Mumbai - 400 016 ) ....Petitioner
V/s.
1. ITO (International Taxation - 2 (1) (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
2. Additional Commissioner of Income )
Tax (International Taxation) - 2 (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
3. Commissioner of Income Tax )
(International Taxation) - 2 )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021. )
4. Union of India )
Aaykar Bhavan, )
M.K. Road, Mumbai - 400 020. ) ....Respondents
WRIT PETITION NO.2662 OF 2019
Mohandas Isardas Chatlani )
601, Rizvi Heights, Pitamber Lane, )
Behind Paradise Cinema, )
Mahim, Mumbai - 400 016 ) ....Petitioner
V/s.
1. ITO (International Taxation - 2 (1) (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
2. Additional Commissioner of Income )
Tax (International Taxation) - 2 (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
3. Commissioner of Income Tax )
(International Taxation) - 2 )
17th Floor, Air India Building, )
Gauri Gaekwad
2/9 31.WP-2660-2019.doc
Nariman Point, Mumbai - 400 021. )
4. Union of India )
Aaykar Bhavan, )
M.K. Road, Mumbai - 400 020. ) ....Respondents
WRIT PETITION NO.2664 OF 2019
Mohandas Isardas Chatlani )
601, Rizvi Heights, Pitamber Lane, )
Behind Paradise Cinema, )
Mahim, Mumbai - 400 016 ) ....Petitioner
V/s.
1. ITO (International Taxation - 2 (1) (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
2. Additional Commissioner of Income )
Tax (International Taxation) - 2 (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
3. Commissioner of Income Tax )
(International Taxation) - 2 )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021. )
4. Union of India )
Aaykar Bhavan, )
M.K. Road, Mumbai - 400 020. ) ....Respondents
WRIT PETITION NO.2661 OF 2019
Mohandas Isardas Chatlani )
601, Rizvi Heights, Pitamber Lane, )
Behind Paradise Cinema, )
Mahim, Mumbai - 400 016 ) ....Petitioner
V/s.
1. ITO (International Taxation - 2 (1) (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
2. Additional Commissioner of Income )
Tax (International Taxation) - 2 (1) )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021 )
3. Commissioner of Income Tax )
Gauri Gaekwad
3/9 31.WP-2660-2019.doc
(International Taxation) - 2 )
17th Floor, Air India Building, )
Nariman Point, Mumbai - 400 021. )
4. Union of India )
Aaykar Bhavan, )
M.K. Road, Mumbai - 400 020. ) ....Respondents
----
Mr. Pankaj Toprani a/w. Ms. Krupa Toprani i/b. PRH Juris Consults for petitioner in all petitions.
Ms. Ranjita Kumari i/b. Mr. Charanjeet Chanderpal for respondents in all petitions.
----
CORAM : K.R.SHRIRAM, & ABHAY AHUJA, JJ DATED : 10th AUGUST 2021
ORAL JUDGMENT : (PER K.R. SHRIRAM, J.)
1 Rule. Considering the nature of the petitions and the fact that it
was listed on 10th October 2019, 21st November 2019 and 5th December
2019, Rule made returnable forthwith.
2 On 5th December 2019 learned counsel for respondents sought
time to take instructions and file an affidavit in reply, if necessary. Till date
no reply has been filed. Mr. Toprani states that even he has not been served
a copy of any such reply. Ms. Ranjita Kumari states that no reply has been
filed.
3 There are four petitions filed by petitioner in which petitioner is
seeking Writ of Mandamus or Writ in the nature of Mandamus and for a
direction to respondents to refund various amounts, viz., for Assessment
Year 2006-2007 refund sought is Rs.2,67,215, Assessment Year 2007-2008
Gauri Gaekwad 4/9 31.WP-2660-2019.doc
refund sought is Rs.3,46,392/-, Assessment Year 2008-2009 refund sought
is Rs.4,77,274/- and Assessment Year 2009-2010 refund sought is
Rs.4,58,766/-.
4 Petitioner, who according to petition, in 2019 was 90 years old
owned various properties. Petitioner owned commercial properties at
Chennai and Mumbai. Those properties petitioner had given on leave and
license and was earning compensation which was his source of income. The
compensation earned have been disclosed in the income tax returns and
income tax has been paid.
5 Respondent no.1, by an order dated 24 th December 2009 passed
under Section 16 (5) read with Section 17 of the Wealth Tax Act, 1957 (the
Act), for Assessment Year 2005-2006 assessed petitioner to wealth tax for
immovable property in the sum of Rs.2,08,39,500/-. After giving
Rs.15 lakhs as basic exemption, the net wealth, according to the Wealth Tax
Officer, that was liable for wealth tax was Rs.1,93,39,500/-.
This order was passed notwithstanding petitioner's explanation
that these were commercial properties and exempted under the definition
of asset under Section 2 (ea) of the Act. This submission of petitioner was
rejected on the grounds that these commercial properties were not used by
petitioner for his own business and therefore, form a part of the total
wealth of petitioner. As such, the total wealth of these commercial
properties was liable to wealth tax.
Gauri Gaekwad
5/9 31.WP-2660-2019.doc
6 Against this order, petitioner preferred an appeal being Appeal
No.CIT(A)-10/WTO(IT)1(1)/IT-134/09-10, before the Commissioner of
Income Tax (Appeals) - 10, Mumbai. The Appellate Authority, after
considering the provisions of the Act and after hearing petitioner, was
satisfied that petitioner was correct and the Assessing Officer was not
correct and by an order dated 8 th July 2010 set aside the order of the
Assessing Officer. The Appellate Authority rightly concluded that the
Assessing Officer's finding that these commercial properties should be used
by appellant in his own business otherwise would form a part of the total
wealth of petitioner was erroneous.
7 We endorse the view of the Appellate Authority. Section 2 (ea)
of the Act reads as under :
"Therefore these commercial establishments or complexes are covered by exclusion clause of section 2 (ea) (i) (5) which reads as under :
2 (ea) assets, in relation to the assessment year commencing onassets, in relation to the assessment year commencing on, 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 assets, in relation to the assessment year commencing onhouse, in relation to the assessment year commencing on), whether used for residential or commercial purposes or for the purpose of maintaining a guest house or otherwise including a farm house situated within twenty-five kilometres from local limits of any municipality (whether known as Municipality, Municipal Corportation or by any other name) or a Cantonment Board, but does not include -
(1) ........
(2) ........
(3) ........
(4) ........
(5) any property in the nature of commercial establishments
Gauri Gaekwad 6/9 31.WP-2660-2019.doc
or complexes".
The exemption is to any property in the nature of commercial
establishments or complexes and it does not provide anywhere that such
commercial properties should be used by assessee for his own purpose.
8 Before the Appellate Authority passed the order dated 8 th July
2010, in view of the order passed by the Wealth Tax Officer for Assessment
Year 2005-2006, petitioner had paid the following amounts :
Sr. No. Date of payment A.Y. Wealth-Tax paid
1 19.01.2010 2006-07 Rs.2,67,215
2 19.01.2010 2007-08 Rs.3,46,392
3 19.01.2010 2008-09 Rs.3,72,822
22.01.2010 2008-09 Rs.1,04,452
4 19.01.2010 2009-10 Rs.3,49,186
22.01.2010 2009-10 Rs.1,09,580
Total Wealth Tax Refund Rs.15,49,647
Writ Petition No.2664 of 2019 pertains to Assessment Year
2006-2007, Writ Petition No.2660 of 2019 pertains to Assessment Year
2007-2008, Writ Petition No.2661 of 2019 pertains to Assessment Year
2008-2009 and Writ Petition No.2662 of 2019 pertains to Assessment Year
2009-2010.
9 Petitioner, therefore, by his letter dated 5 th December 2011
forwarded to the Income Tax Officer, I.T.O. (I.T.) - 1 (1), Mumbai, a copy of
the order dated 8th July 2010 passed by the Appellate Authority and sought
Gauri Gaekwad 7/9 31.WP-2660-2019.doc
refund of the wealth tax amount of Rs.15,49,647/- paid. As no response
was received, a grievance application on 6th May 2016 was filed to the
Director of Income Tax, International Taxation, Mumbai. To this letter also
there was no response. The Chartered Accountant of petitioner later
addressed a communication in the form of a reminder on 15 th June 2018.
Petitioner then sent a reminder dated 27 th March 2019 that was delivered
on 11th April 2019.
10 By a letter dated 3rd May 2019 the Income Tax Officer
(International Taxation) responded to reminder letter dated 15 th June 2018
and informed petitioner for the first time that his request for refund of
wealth tax paid for A.Y. 2006-2007 to 2009-2010 cannot be entertained as
each wealth tax assessment year is separate assessment year and it is also
separate proceedings for each year. According to the Income Tax Officer
(International Taxation), the cognisance of the Appellate Authority order for
A.Y. 2005-2006 dated 8th July 2010 cannot be straightaway taken for A.Y.
2006-2007 to 2009-2010 unless appeals were filed by appellant before the
Appellate Authority and orders have been passed therein. In our view, this is
the most unreasonable and illogical view any officer of the Income Tax
Department could take.
11 Mr. Toprani correctly submitted that the Income Tax Officer
(International Taxation) should have first passed assessment orders for the
years 2006-2007 to 2009-2010, which orders have not been passed, and Gauri Gaekwad 8/9 31.WP-2660-2019.doc
therefore, the question of filing any appeal and obtaining separate order for
each year would not arise. In any event, the commercial premises are the
same. Wealth tax was assessed for A.Y. 2005-2006 erroneously on these
commercial properties and such an assessment was erroneous has been
confirmed by the Appellate Authority. Hence, such a stand taken by the
Income Tax Officer (International Taxation), i.e., respondent no.1, in our
view defies sensibility.
12 It is not respondents' case that the order passed by the
Appellate Authority has been stayed or set aside or any appeal impugning
the same has been filed.
We would ofcourse hasten to repeat what we have stated
earlier that the view expressed by the Appellate Authority in its order dated
8th July 2010 in Appeal No.CIT(A)-10/WTO(IT)1(1)/IT-134/09-10 has our
endorsement.
13 In the circumstances, rule in terms of prayer clause - (a) in all
the petitions is made absolute.
14 Respondents are directed to refund the amounts paid, as
mentioned in these four petitions, after verifying their records, together
with interest, if any, payable in accordance with law within four weeks from
today. If there are no provisions for payment of interest, then interest shall
become payable at 12% p.a. on the amounts due after expiry of four weeks.
15 All four petitions disposed.
Gauri Gaekwad
9/9 31.WP-2660-2019.doc
16 All to act on authenticated copy of this order. Respondents shall
not insist on certified copy for releasing the payments.
(ABHAY AHUJA, J.) (K.R. SHRIRAM, J.) Gauri Gaekwad
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!