Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax vs Vinay Bharat Ram & Sons (Huf) And ...
2002 Latest Caselaw 2019 Del

Citation : 2002 Latest Caselaw 2019 Del
Judgement Date : 20 November, 2002

Delhi High Court
Commissioner Of Income Tax vs Vinay Bharat Ram & Sons (Huf) And ... on 20 November, 2002
Equivalent citations: (2003) 179 CTR Del 31
Author: D Jain
Bench: D Jain, M B Lokur

JUDGMENT

D.K. Jain, J.

1. These eight appeals by the Revenue under Section 260A of the IT Act, 1961 (for short the Act), are directed against the orders passed by the Income-tax Appellate Tribunal, New Delhi (Tribunal for short), in ITA Nos. 1209/Del/1996, dt. 19th Dec., 2001; 60897 (Del)/1995 and 6090/(Del)/1995, dt. 2nd Aug., 2000; 6088/Del/1995, dt. 30th Nov., 2000; 3152/Del/1995, 3153/Del/1995 and 3154/Del/1995, dt. 15th June, 2001; 1207/Del/1996 and 1208/Del/1996 dt. 3rd Dec., 2001.

2. Although the impugned orders have been passed on different dates but in view of the fact that the assesseds are members of the same family and an identical issue has been raised in all these appeals, for the sake of convenience, these are taken up together and this order will govern all these appeals. However, we shall treat the facts of ITA No. 31 of 2002 as Illustrative.

3. The material facts, as emerging from the Tribunal's order are that the assessed, like the other two assesseds, is an HUF, owning 1/5th share in the house property bearing No. 25, Sardar Patel Marg, New Delhi.

During the course of assessment proceedings for the asst. yr. 1991-92, the AO felt that the rental income declared by the assessed in respect of their portion did not reflect the fair annual letting value (ALV) of the property within the meaning of Section 23(b) of the Act. He, therefore, referred the matter of valuation to the Valuation Officer under Section 131(1)(d) of the Act. As against the ALV of Rs. 60,000 declared by the assessed in respect of the ground floor of the property let out to M/s S.R.F. Ltd., the Valuation Officer determined the ALV of the property at Rs. 15,42,400. However, while completing assessment, the AO after making certain adjustments therein on account of unearned increase payable to the Government computed the ALV of assessed's 1/5th share at Rs. 12,22,579 and framed the assessment accordingly.

Aggrieved, the assessed preferred appeal to the CIT(A). The CIT(A) vide his order dt. 6th Jan., 1995, pertaining to the asst. yr. 1991-92, remanded the matter back to the AO with the following direction :

"20. The AO is directed to redetermine the annual value of the property in accordance with my findings, he will limit the same to the higher of the following (a) the municipal valuation, (b) the fair rent determinable under the Rent Control Act, and (c) the actual rent paid (sic) by the assessed. This direction I feel fairly and reasonably gives effect to the pronouncements of the Supreme Court on the subject from time to time."

Being not satisfied with the said direction, the Revenue took the matter in further appeal to the Tribunal. By the impugned orders, the Tribunal has affirmed the view taken by the CIT(A). Hence, the present appeals.

4. As many as nine questions, stated to be substantial questions of law have been formulated in the appeal memo but for the sake of brevity we do not propose to reproduce them here.

5. We have heard Mr. R.C. Pandey, learned senior standing counsel for the Revenue, and Mr. D.N. Sawhney, learned counsel for the respondent.

6. It is vehemently submitted by Mr. Pandey that while directing the AO to redetermine the annual letting value of the property under Section 23(b) of the Act, the Commissioner of Income-tax (Appeals) [for short CIT(A)] and the Tribunal have lost sight of the amendment in the Delhi Rent Control Act, 1958, w.e.f. 1st Dec., 1988. He would thus, urge that both the appellate authorities having failed to take into consideration a vital factor, their order involves substantial question of law. Mr. Sawhney, learned counsel for the respondent, on the other hand, while supporting the order passed by the Tribunal, would submit that from the afore-extracted direction of the CIT(A), it is evident that the issue raised by the Revenue is without any basis.

7. We find substance in the stand of learned counsel for the assessed. A bare reading of the afore-extracted directions, leaves no room for any doubt that what is required to be taken into consideration by the AO is the rent control legislation, as in vogue at the end of the relevant previous year. In our view, there is no merit in the contention of learned counsel for the Revenue that since the appellate authorities have not referred to the amendment in the said Act, it may be lost sight of by the AO. In our opinion the direction given by the CIT(A), affirmed by the Tribunal is very specific and unambiguous. No fault can be found with the order passed by the Tribunal on that score. Rather the entire gamut of determination of ALV would be open before the AO in terms of the appellate orders.

8. We do not find any infirmity in the order passed by the Tribunal, warranting interference under the limited scope of appeal under Section 260A of the Act. In our opinion, no question of law much less a substantial question arises from the orders of the Tribunal. All the appeals are accordingly dismissed, There will, however, be no order as to costs.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter