Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Modi Shelters, Hyd vs Deputy Commissioner Of Income Tax, Hyd
2025 Latest Caselaw 3676 Tel

Citation : 2025 Latest Caselaw 3676 Tel
Judgement Date : 21 May, 2025

Telangana High Court

Modi Shelters, Hyd vs Deputy Commissioner Of Income Tax, Hyd on 21 May, 2025

Author: P.Sam Koshy
Bench: P.Sam Koshy
                              Page 1 of 13
                                                      PSK, J & NNR, J

IN THE HIGH COURT FOR THE STATE OF TELANGANA:
HYDERABAD
                         ***
         Income Tax Tribunal Appeal No.167 of 2012;
         Income Tax Tribunal Appeal No.229 of 2016;
                            and
         Income Tax Tribunal Appeal No.230 of 2016


Between:
M/s. Modi Builders & Realtors (P) Ltd.
and Others.
                                                     Appellants
                              VERSUS

Asst. Commissioner of Income Tax
Circle-16 (2), Hyderabad, and Others.
                                                     Respondents


       COMMON JUDGMENT PRONOUNCED ON: 21.05.2025


          THE HON'BLE SRI JUSTICE P.SAM KOSHY
                           AND
     THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA


1.   Whether Reporters of Local newspapers
     may be allowed to see the Judgments?    : Yes

2.   Whether the copies of judgment may be
     marked to Law Reporters/Journals?       : Yes

3.   Whether His Lordship wishes to
     see the fair copy of the Judgment?      : Yes



                                              __________________
                                              P.SAM KOSHY, J
                               Page 2 of 13
                                                         PSK, J & NNR, J

            * THE HON'BLE SRI JUSTICE P.SAM KOSHY
                                 AND
     THE HON'BLE SRI JUSTICE NARSING RAO NANDIKONDA
         + Income Tax Tribunal Appeal No.167 of 2012;
          Income Tax Tribunal Appeal No.229 of 2016;
                            and
          Income Tax Tribunal Appeal No.230 of 2016


% 21.05.2025
# Between:
M/s. Modi Builders & Realtors (P) Ltd.
and Others.                                             Appellants
                              VERSUS

Asst. Commissioner of Income Tax
Circle-16 (2), Hyderabad, and Others.
                                                        Respondents



! Counsel for Appellants(s)      : Mr. S. Ravi, learned Senior Counsel
                                   appearing on behalf of Mr. C.H.
                                   Pushyam Kiran.

^Counsel for the Respondent(s)   : Mr. J.V. Prasad, learned Senior
                                   Standing Counsel for the Income
                                   Tax Department.



<GIST:
> HEAD NOTE:

? Cases referred
 1. 2016 SCC Onlilne Guj 4685
                                    Page 3 of 13
                                                            PSK, J & NNR, J

         THE HONOURABLE SRI JUSTICE P.SAM KOSHY

                                     AND
     THE HONOURABLE SRI JUSTICE NARSING RAO NANDIKONDA

           Income Tax Tribunal Appeal No.167 of 2012;
           Income Tax Tribunal Appeal No.229 of 2016;
                              and
           Income Tax Tribunal Appeal No.230 of 2016


COMMON JUDGMENT:

(per the Hon'ble Sri Justice P.SAM KOSHY)

Since the issue arising in the instant batch of appeals is one and

the same, we proceed to decide the instant appeals by way of this

common judgment.

2. I.T.T.A.No.167 of 2012 is filed by the appellant herein under

Section 260-A of the Income Tax Act, 1961 assailing the order passed

by the Income Tax Appellate Tribunal, Hyderabad "A" Bench in

I.T.A.No.1458/Hyd/2011 for the Assessment Year 2008-09, dated

22.03.2012 (for short, 'the impugned order'); I.T.T.A.No.229 of 2016 is

filed by the appellant under Section 260-A of the Income Tax Act,

1961 assailing the order passed by the Income Tax Appellate Tribunal,

Hyderabad "A" Bench in I.T.A.No.1565/Hyd/2013 for the Assessment

Year 2009-10, dated 29.01.2016 (for short, 'the impugned order'); and

I.T.T.A.No.230 of 2016 is filed by the appellant under Section 260-A of

the Income Tax Act, 1961 assailing the order passed by the Income

Tax Appellate Tribunal, Hyderabad "A" Bench in

PSK, J & NNR, J

I.T.A.No.1566/Hyd/2013 for the Assessment Year 2009-10, dated

29.01.2016 (for short, 'the impugned order').

3. Heard Mr. S. Ravi, learned Senior Counsel appearing on behalf

of Mr. C.H. Pushyam Kiran, learned counsel for the appellant, in all

the appeals; and Mr. J.V. Prasad, learned Senior Standing Counsel for

the Income Tax Department, for the sole respondent, in all the

appeals.

4. For convenience, the facts in I.T.T.A.No.229 of 2016 are

discussed hereunder.

5. The appellant herein is a real estate developer, (for short, 'the

assessee'). The assessee is engaged in the business of construction of

residential units / bungalows which are duplexes surrounded by a

compound wall. Each residential unit consists of a portico and an

open terrace. In the course of business, the assessee filed its return of

income for the Assessment Year 2009-10 on 21.09.2009 admitting an

income of Rs.3,16,46,847/- and claimed the entire amount as

deduction under Section 80-IB (10) showing taxable income at Rs.NIL.

The same was processed under Section 143(1) of the Income Tax Act,

1961 on 30.03.2011. After scrutiny, the respondent had issued a

notice under Section 143(2) of the Act.

PSK, J & NNR, J

6. After assessment, the respondent determined the total income of

the assessee at Rs.3,41,41,862/- by making disallowances on two

grounds, viz., disallowance of deduction under Section 80-IB (10) for a

sum of Rs.3,16,46,847/- and disallowance under Section 14A for a

sum of Rs.24,95,015/-. However, vide the impugned order the

Tribunal rejected the claim of the assessee pertaining to deduction

under Section 80-IB of the Income Tax Act, 1961 (for short, 'the Act')

amounting to Rs.3,16,46,847/- on the ground that the terrace which

is open to sky and portico without walls can be included in computing

the built-up area of each residential unit were exceeding 1,500 sq.ft.

for the purposes of determining eligibility for deduction under Section

80-IB of the Act.

7. Assailing the same, the assessee preferred the instant appeal.

8. The question of law which has cropped up for consideration in

the instant appeal is : "Whether the terrace / balcony that is in the form

of open to sky or portico / porch area without walls could be added

while computing the built-up area for the purpose of determining the

eligibility for deduction under Section 80-IB of the Income Tax Act,

1961?"

9. As per Section 80-IB of the Act an assessee is entitled for

deduction in respect of profit and gain from certain industrial

PSK, J & NNR, J

undertakings and other infrastructural undertakings. Such

deductions shall not apply to housing projects carried out in

accordance with the scheme framed by the Central Government or the

State Government in the course of re-construction or re-development

of existing buildings in areas declared to be slum area. Such benefits

shall not be however be applicable to residential units with a built-up

area of less than 1,500 sq.ft., in case if the residential units are

outside the metropolitan city of Delhi or Bombay.

10. For proper understanding of the issue involved, it is also

necessary to refer to the definition of the "width of area" as is

envisaged in Clause (14)(a) of Section 80-IB of the Act, which for ready

reference is being reproduced as under, viz., :

"(14) For the purposes of this section --

(a) "built-up area" means the inner measurements of the residential unit at the floor level including the projections and balconies, as increased by the thickness of the walls but does not include the common areas shared with other residential units."

11. A plain reading of above Clause (14)(a) of Section 80-IB would

clearly indicate that the built-up area would include the entire inner

measurement of a residential unit on the floor level added by

thickness of a wall and includes projections and balconies. However,

common areas shared with other residential units are excluded from

PSK, J & NNR, J

the same. This, in other words, would mean that to be a part of built-

up area, the same must be part of the inner measurements of a

residential unit and it would exclude the open terrace space and

would also exclude a balcony which is shared by more than one

residential owner. The area of dispute in the instant appeal so far as

the appellants are concerned is the portico for parking of cars in the

ground floor and also in the open terrace space on the first floor

exclusively to be used by the owner himself and is not one which is to

be shared by the others. The Tribunal, in the instant case, has gone

into to decide the appeal of the assessee based upon an order passed

by the Tribunal in the case of the appellants themselves for the

previous Assessment Year 2007-08. However, the Tribunal seems to

have ignored the definition of the built-up area as defined under

Clause (14)(a) of Section 80-IB of the Act. What is necessary at this

juncture to the take note of the fact is that the as per the definition of

"built-up" area, it means only inner measurement of a residential unit.

This, in other words, would mean that anything which is not within

the inner measurement area of the residential unit would

automatically get excluded from the computation of built-up area.

What is further included in the definition of "built-up" area is that

area of the inner measurement even if it be the projection from a room

or a balcony, increased by thickness of a wall, then what is also

PSK, J & NNR, J

necessary to be construed is that there is a vast difference between a

projection or a balcony with that of an open terrace. Likewise, there is

also a clear definition between the area which otherwise falls within

the inner measurement of a residential unit when it is compared to a

portico meant for parking of cars by the residential unit, an area

which is outside the inner measurement and an area which is totally

exposed to the open and is not surrounded by the thickness of its

wall. A portico can neither be brought within the ambit of a

projection, nor can it be termed as "parking". In the same manner, an

open terrace is also quite different than that of an otherwise closed

balcony or projection and it was in this context that the law-makers

while redefining the term built-up area had only included those areas

which could be easily brought within the inner measurement of the

residential unit and which included a balcony area of projection, and

the term "open terrace" or an "open space" have all been deliberately

left out from the said definition.

12. In this context, it would be relevant to take note of the decision

rendered by a Division Bench of the High Court of Gujarat in the case

of Commissioner of Income Tax vs. Amaltas Associates 1 wherein

the Division Bench at paragraph Nos.3 and 8 had discussed the term

"built-up" area in its proper perspective, as has been discussed in the

1 2016 SCC Onlilne Guj 4685

PSK, J & NNR, J

preceding paragraph. For ready reference, paragraph Nos.3 and 8 of

the said decision are extracted hereunder, viz.,

"3. The Tribunal, allowed the assessee's appeal by the impugned judgment and held that the assessee was a developer. The assessee had undertaken full responsibility of constructing the residential units and had also been responsible for the resultant profit or loss arising out of such venture. The assessee thus, had undertaken full risk. Regarding the Revenue's contention regarding excess built-up area, the Tribunal held that the open space attached to a penthouse, cannot be included in the term "balcony". The Tribunal was of the view that the case of the present assessee was same as the cases of Radhe Developers and Shakti Corporation, two sets of appeals, where the Tribunal had allowed the deduction under Section 80-IB(10) of the Act.

... ... ...

8. Section 80-IB(14) of the Act contains definitions for the purpose of the said section. Clause (a) thereof provides that built-up area means the inner measurements of the residential unit at the floor level, including the projections and balconies, as increased by the thickness of the walls, but does not include the common areas shared with other residential units. Thus, the built-up area would include inner measurements of a residential unit on the floor level added by thickness of a wall as also projections and balconies. This would however, exclude the common areas shared with other residential units. This exclusion clause of the common areas shared by other units cannot be applied in the reverse. In other words, the moment a certain area is not shared but is exclusively assigned for the use of a particular residential unit holder, would not mean that such area would automatically be included in the built-up area. In order to be part of the built-up area, the same must be part of the inner measurements of a residential unit or projection or balcony. The open terrace space on the top floor of a building would not satisfy this description. It will also not be covered in the expression balcony. Term "balcony" has been explained in Webster's Third International Dictionary (Unabridged) as unroofed platform

PSK, J & NNR, J

projecting from the wall of a building, enclosed by a parapet or railing, and usually resting on brackets or consoles. It is often used as synonyms to gallery, loggia, veranda, piazza, porch, portico, stoop, etc. In the context of residential or even commercial complexes, term "balcony" has gained a definite common parlance meaning. It usually consists of a projection from a building covered by a parapet or railing and may nor may not but usually is covered from the top. This term "balcony" certainly would not include an open terrace adjoining a bedroom or any other constructed area of a penthouse. The terrace is not a projection."

13. From the given facts and circumstances if we take the literal

meaning of "built-up" area as is defined Clause (14)(a) of Section 80-IB

of the Act, a built-up area includes balcony and projection. If on the

inclusion of balcony and projections, if any, and if the total built-up

area exceeds 1,500 sq.ft., the assessee would not be entitled for

deduction Section 80-IB of the Act. Another fact which needs to be

appreciated is that perusal of the impugned order passed by the

Assessing Officer so also by the Appellate authority and the Tribunal,

the factual matrix of the case does not seem to have been discussed as

to whether the area which the assessee intends to get excluded from

the built-up area is one which can be brought within the purview of an

inner measurement of a residential unit or not. Admittedly, in the

case of the assessee, if it is only a projection or a balcony there can be

no doubt that under the definition of "built-up" area, projections and

balconies are also included and by no stretch of imagination those can

be excluded from computation of built-up area.

PSK, J & NNR, J

14. Nonetheless, from the drawing of the construction which is

available along with the Assessment Order which is marked as

Annexure-I, the portion which is being sought to be excluded is an

open terrace and a portico. Both "open terrace" and an "open portico"

has nowhere been mentioned to be a part of the built-up area. In the

said circumstances, relying upon the decision of the High Court of

Gujarat in the case of Amaltas Associates (1 supra), a balcony

certainly would not be excluded treating it as "open terrace". So also,

an open terrace can never be termed to be a balcony or a projection.

Likewise, an open portico in front of the residential unit which is

otherwise on the outside part of the residential unit also cannot be

brought within the purview of an inner measurement of a residential

unit.

15. Now what is to be seen is whether excluding the open terrace

and the area of the portico, and whether the built-up is exceeding

1,500 sq.ft. or not (if it still exceeds 1,500 sq.ft.), the assessee would

not be entitled for the benefit as is otherwise enshrined under Section

80-IB of the Act. However, if the built-up area falls within the 1,500

sq.ft. excluding the open space in the portico area, the appellants are

entitled for the benefit under Section 80-IB of the Act.

16. From the Annexure-I attached to the assessment order, which is

a drawing of the construction area and which is sought to be excluded

PSK, J & NNR, J

is an open terrace and a portico, and for the reasons stated above, an

open terrace and a portico cannot be brought within the ambit of the

definition of an "built-up" area as is defined under Section 80-IB

(14)(a) of the Act, the definition that was inserted vide amendment that

took place w.e.f. 01.04.2005. Moreover, from the drawing itself, it is

evidently clear that the two spaces i.e. the open terrace and also the

portico is an area which is otherwise totally open and exposed. It could

not be under any stretch of imagination be brought or considered to

be an area within the inner measurement of a residential unit. Since it

is an open space which cannot be brought within the purview of inner

measurement of the residential unit, the said two areas i.e. the open

terrace and the portico has to be excluded from computation of the

built-up area entitling the appellant the benefit that which is

enshrined under Section 80-IB of the Act.

17. For all the aforesaid reasons, we are in unanimity in the course

of endorsing the view expressed by the Division Bench in the case of

Amaltas Associates (1 supra). Therefore, the instant appeal filed by

the assessee to the aforesaid extent stands allowed. The impugned

order passed by the Tribunal as well as the impugned assessment

order passed by the Appellate Authority deserve to be and are

accordingly set aside. As a consequence, the I.T.T.A.No.167 of 2012

and I.T.T.A.No.230 of 2016 also stand allowed. No costs.

PSK, J & NNR, J

18. As a sequel, miscellaneous petitions, pending if any in these

appeals, shall stand closed.

__________________ P.SAM KOSHY, J

_______________________________ NARSING RAO NANDIKONDA, J

Date: 21.05.2025 Note: L.R. Copy to be Marked.

(B/o) Ndr

 
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