Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S/ Rao Computers Consultants ... vs The Deputy Commissioner Of Income ...
2021 Latest Caselaw 1984 Kant

Citation : 2021 Latest Caselaw 1984 Kant
Judgement Date : 26 May, 2021

Karnataka High Court
M/S/ Rao Computers Consultants ... vs The Deputy Commissioner Of Income ... on 26 May, 2021
Author: Alok Aradhe Chandangoudar
                                1



  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 26TH DAY OF MAY 2021

                          PRESENT

        THE HON'BLE MR. JUSTICE ALOK ARADHE

                               AND

THE HON'BLE MR. JUSTICE HEMANT CHANDANGOUDAR

                   I.T.A. NO.710 OF 2017
BETWEEN:

M/S. RAO COMPUTERS CONSULTANTS PVT. LTD.,
NEIL RAO TOWERS, PLOT NO.118
ROAD NO.3, EPIP I PHASE, WHITEFIELD
BANGALORE-560066
REP. BY ITS DIRECTOR
SRI. DHANUNJAYA VAYUGUNDLA RAO
S/O LATE BASAVAIAH
AGED ABOUT 52 YEARS
PAN: NO.AAACR 8427R.
                                              ... APPELLANT
(BY SMT. VANI H, ADV.,)

AND:

THE DEPUTY COMMISSIONER OF INCOME TAX
(OSD), CIRCLE5(1)(1), O/O CIT-III
BANGALORE.
                                            ... RESPONDENT
(BY SRI. K.V. ARAVIND, ADV.)
                              ---
       THIS I.T.A. IS FILED UNDER SEC. 260-A OF INCOME TAX
ACT 1961, ARISING OUT OF ORDER DATED 24.03.2017 PASSED
IN ITA NO.302/BANG/2017 FOR THE ASSESSMENT YEAR 2010-11,
PRAYING TO:
                                2



       (i) FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW
STATED ABOVE.
       (ii) ALLOW THE APPEAL AND SET ASIDE THE IMPUGNED
ORDER    OF   THE   ITAT   PASSED   IN   ITA   NO.302/BANG/2017
RELATING TO ASSESSMENT YEAR 2010-11.
       (iii) PASS SUCH OTHER SUITABLE ORDERS AS THIS
HON'BLE COURT DEEMS FIT TO GRANT IN THE FACTS AND
CIRCUMSTANCES OF THE CASE IN THE INTEREST OF JUSTICE
AND EQUITY.


     THIS I.T.A. COMING ON FOR FINAL HEARING, THIS DAY,
ALOK ARADHE J., DELIVERED THE FOLLOWING:


                           JUDGMENT

This appeal under Section 260A of the Income Tax

Act, 1961 (hereinafter referred to as the Act for short)

has been preferred by the assesse against the order

dated 24.03.2017 passed by the Income Tax Appellate

Tribunal (hereinafter referred to as 'the tribunal' for

short). The subject matter of the appeal pertains to the

Assessment year 2010-11. The appeal was admitted by

a bench of this on the following substantial questions of

law:

"(1) Whether on the facts and circumstances of the case, the Appellate Tribunal was justified in remanding the matter to the assessing authority to pass a speaking order by considering the objections as to the reopening of assessment at this juncture especially when the assessing authority records that he has not considered the objections for want of supporting evidence?

(2) Whether on the facts and circumstances of the case, the Appellate Tribunal was justified in directing the respondent to take necessary action for disposing of the objections ignoring the fact that the impugned assessment order is void in view of the law laid down by the Hon'ble Apex Court in the case of GKN Driveshafts?

(3) Whether on the facts and circumstances of the case, the findings of the Appellate Tribunal that income earned by the appellant from letting out of the building along with other amenities in the

industrial park shall be treated as 'income from house property' are perverse and illegal?

(4) Whether on the facts and circumstances of the case, the authorities below erred in treating the business income derived from complex commercial activities of letting out buildings along with the other amenities in an industrial park partly as income from house property and partly as income from other sources ignoring the law laid down by this Hon'ble Court in the case of Velankani Information Systems and the Circular issued by the Department?

(5) Whether on the facts and circumstances of the case, the authorities below erred in disallowing the expenditure incurred wholly and exclusively for the purposes of the business of complex commercial letting out services and whether the findings of the Appellate Tribunal in this regard are perverse?

(6) Whether on the facts and circumstances of the case, the findings of the authorities below that, receipts on account of sale of software technical services being meager cannot be considered as income from business, are perverse?"

2. When the matter was taken up today,

learned counsel for the assessee submitted that the

assessee does not want to press substantial question of

law Nos.1 and 2. It is further submitted that substantial

question of law Nos.3 to 6 have already been answered

by a bench of this court in 'CIT VS. VELANKANI

INFORMATION SYSTEM PRIVATE LIMITED, (2014)

2 ITR-OL 138 KAR. On the other hand, learned

counsel for the revenue was unable to dispute the same.

3. We have considered the submissions made

by learned counsel for the parties and have perused the

record. It is not necessary for us to answer substantial

question of law Nos.1 and 2 as they have been not

pressed by the assessee. A division bench of this court

in 'CIT VS. VELANKANI INFORMATION SYSTEM

PRIVATE LIMITED', (2014) 2 ITR-OL 138 KAR has

held as under:

25. The doctrine of inseparability finds a place in these two provisions. The inseparability referred to in the said provision is arising from the intention of the parties.

26. We have to find out in that context what was the intention of the parties in entering into the lease transaction. It is not the number of agreements, which are entered into between the parties which is decisive in determining the nature of transaction. What is the object of entering into more than one said transactions is to be looked into. However, if for enjoyment of lease, the subject matter of all the agreements is necessary, then notwithstanding the fact that there are more than one agreement or one lease deed, the transaction is one. As all the agreements are entered into contemporaneously and the object is to enjoy the entire property, viz., building,

furniture and the accessories as a whole which is necessary for carrying on the business, then the income derived therefrom cannot be separated based on the separate agreement entered into between the parties. What has to be seen is, what was the primary object of the assessee while exploiting the property. If it is found applying such principle that the intention is for letting out the property or any portion thereof, the same may be considered as rental income or income from properties. In case, if it found that the main intention is to exploit immovable property by way of complex commercial activities, in that event it must be held as business income.

27. Sub-section (1) of Section 56 makes it clear that income of every kind which is not to be excluded from the total income under this Act shall be chargeable to income-tax under the head "income from other sources", if it is not chargeable to income-tax under any of the heads specified in Section 14, items A to E. Sub-section (2) of Section 56 specifically states that the income shall be chargeable to Income- tax under the head "Income from other

sources". Clause (ii) of Section 56(2) provides that income from machinery, plant or furniture belonging to the assessee and let on hire, if the income is not chargeable to Income-tax under the head profits and gains of business or profession. Clause (iii) also provides that where an assessee lets on hire machinery, plant or furniture belonging to him and also buildings, and the letting of the buildings is inseparable from the letting of the said machinery, plant or furniture, the income from such letting, if it is not chargeable to Income- tax under the head "Profits and gains of business or profession". Therefore, the intention of the Legislature is explicit. The provision is clear, i.e., if the letting of building, plant, machinery and furniture is inseparable, the income from such letting should ordinarily fall within the head "Profits and gains of business or profession". But for any reason, if it does not fall under that head, it shall fall under the head "Income from other sources", but certainly not under the head "income from house property". If the intention is to exploit commercial property by putting up

construction and letting it out for the purpose of getting rental income, then notwithstanding the fact that the furniture and fittings are provided to the lesses, the income from the building fall under the head "Income from house property". But if the assessee is in the business of taking land, putting up commercial buildings thereon and letting out such buildings with all furniture as his profession or business, then notwithstanding the fact that he has constructed a building and he has also provided other facilities and even if there are two separate rental deeds, it does not fall within the heading of "Income from house property". Therefore, firstly, what is the intention behind the lease and secondly what are facilities given along with the buildings and documents executed in respect of each of them is to be seen. Thirdly, it is to be found out whether it is inseparable or not. If they are inseparable and the intention is to carry on the business of letting out the commercial property and carrying out complex commercial activity and getting rental income therefrom, then such a rental income falls under the heading of

"Profits and gains of business or profession". In fact, any other interpretation would defeat the very object of introduction of section 80-IA as well as the scheme which is framed by the Government for development of industrial parks in the country. In that view of the matter, the finding recorded by the appellate authority as well as the Tribunal is in accordance with law and does not suffer from any legal infirmity which calls for interference. Accordingly, the substantial questions Nos.1 and 2 are answered in favour of the assessee and against the Revenue.

4. In view of the aforesaid enunciation of law,

substantial question of law Nos.3 to 5 are answered in

favour of the assessee and against the revenue. It is

further submitted that substantial question of law No.6

has been answered by the Supreme Court in

'PEERLESS GENERAL FINANCE AND INVESTMENT

COMPANY LTD. VS. CIT', (2019) 416 ITR 1 SC. The

order dated 24.03.2017 insofar as it pertains to

Assessment Year 2010-11 is hereby quashed.

In the result, the appeal is allowed.

Sd/-

JUDGE

Sd/-

JUDGE ss

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter