/2023 INSC 0392/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  2565 OF 2022 Commissioner of Income  ...Appellant(s) Tax 8 Mumbai Versus Glowshine Builders &           …Respondent(s) Developers Pvt. Ltd. J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the impugned   judgment   and   order   dated 04.09.2017   passed   by   the   High   Court   of Judicature   at   Bombay   in   Income   Tax   Appeal No.   1756   of   2014,   by   which,   the   High   Court has   dismissed   the   said   appeal   preferred   by Page 1 of 44 the   Revenue,   thereby   confirming   the   order passed by the Income Tax Appellate Tribunal, “G” Bench, Mumbai (hereinafter referred to as the   ITAT)  by  which   the  addition   made  by  the Assessing   Officer   (AO)   of   Rs.   15,94,06,500/­ was   deleted,   the   Revenue   has   preferred   the present appeal.  2. The   dispute   pertains   to   the   Assessment   Year (AY)   2009­10   i.e.,   Financial   Year   (FY)   2008­ 09.   The   assessee   entered   into   an   agreement dated   06.05.2008   with   one   M/s   Kirit   City Homes   Pvt.   Ltd.   The   development   rights   in   a property   at   Vasai   were   sold   for   a   total consideration   of   Rs.   15,94,06,500/­.   It appears   that   as   per   paragraph   6   of   the development agreement and as per the receipt of   the   deed,   consideration   of   Rs. 15,94,06,500/­   was   agreed   and   received   by Page 2 of 44 the   assessee.   During   assessment,   it   was noticed by the AO that the aforesaid was not disclosed   while   filing   the   return   of   income. The   assessee   did   not   enter   the   aforesaid income   into   his   profit   and   loss   account.   The assessee was asked to explain the transaction as   it   was   not   appearing   in  its   profit   and   loss account.   The   agreement   dated   06.05.2008 was also furnished to the assessee along with the   notice.   In   response,   the   assessee   vide letter   dated   04.10.2011   stated   that   the transaction   was   duly   offered   to   tax   in   AY 2008­09   reflecting   a   consideration   of   Rs. 5,24,27,354/­.   The   assessee   also   stated   that it had entered into a “rectification deed” with the   said   party   on   30.05.2008.   By   the   said ratification,   it   was   claimed   that   the   value   of the development rights was reduced from Rs. Page 3 of 44 15,94,06,500/­   to   Rs.   5,24,27,354/­.   As   the transaction   was   pertaining   to   AY   2009­10, the   assessee   was   served   a   further   notice dated   10.10.2011   under   Section   142(1).   The assessee was requested to explain as under: ­ (i) “You   are   aware   that   perusal   of   AIR information,   copy   of   'Development Agreement'   dt.   06.05.2008   revealed that   you   had   entered   into "Development   Agreement"   with   M/s. Kirit   City   Homes   Mau,   Pvt.   Ltd   in respect of various properties as detailed in   the   said   agreement.   It   is   also   seen that   you   had   received   Rs. 13,94,06,500/­   on   account   of granting/allowing   development   rights assigned. (ii) As   per   the   agreement,   the   transaction is   dt.   06.05.2008,   so   this   transaction falls   under   the   A.Y.   2009­10   whereas you   had  offered   this   transaction   in   the A.Y.   2008­09.   Please   explain   the   logic and basis thereof (iii) Perusal of the 'Development Agreement' dt. 06.05.2008, you had claimed to had received the entire sale proceeds of Rs. 15,94,06,500/ ­. In this regard, you are requested   to   furnish   the   details   of   sale proceeds received mode there details of proceeds realized, etc in respect of sale proceeds   of   Rs.   15,94,06,500/­.   Please also   furnish   the   copy   of   'Bank   Book'   / 'Cash   Book'   reflecting   the   receipts   and Page 4 of 44 narrations   thereof   alongwith   copy   of the   bank   account   statement   reflecting credits thereof.  (iv) Vide   'Deed   of   rectification'   dt. 30.05.2008,   you   had   claimed   to   have revised   the   value   from   Rs. 15,94,06,500/­   to   Rs.   5,24,27,354/­. In   this   regard,   please   explain   whether you   had   refunded   the   differential amount. If yes, please furnish the mode and   details   thereof   with   supporting documentary evidences. (v) Vide   'Deed   of   rectification'   dt. 30.05.2008,   you   had   claimed   to   have revised   the   value   from   Rs. 15,94,06,500/­   to   Rs.   5,24,27,354/­. In   this   regard   please   furnish   the   basis thereof   with   supporting   documentary evidences. (vi) Considering the above, I am of the view that   for   the   above   transaction, provisions of section 50C of the I.T. Act 1961   are   clearly   applicable   despite   the reduction   in   your   agreement   value.   In this   regard,   you   are   requested   to explain   as   to   why   the   provisions   of section   50C   of   the   I.T.   Act   should   not be initiated as well as please explain as to why the sale proceeds should not be treated at Rs. 15,94,06,500/­. (vii) Perusal of  all the  documents  furnished by you in respect of above transactions, I   am   of   the   view   that   the   transaction definitely   belongs   to   this   year   and market   value   u/s.   50C   should   be considered as the sale consideration. In Page 5 of 44 this   regard,   please   explain   as   to   why the treatment as mentioned above does not be made applicable in your case. In view of the above, it is proposed to treat the transaction for this year and to add the sale proceeds of Rs. 15,94,06,500/­ in   your   hands.   You   are   requested   to furnish   your   explanation,   if   any,   with supporting documentary evidences.” 2.1 The   assessee   replied   to   the   same   and   with regard   to   the   applicability   of   provision   of Section   50C,   the   assessee   stated   that   the assessee   had   sold   its   stock   in   trade   and   not the   assets.   The   AO   made   the   addition   of   Rs. 15,94,06,500/­ by treating the same as short term   capital   gains   and   consequently,   added the   same   to   the   income   for   the   year   under consideration.   The   Commissioner,   IT (Appeals),   Mumbai   dismissed   the   appeal   and confirmed   the   addition   made   by   the   AO   and upheld   the   view   of   the   AO   to   treat   the transaction as income for capital gains for the Page 6 of 44 AY   2009­10.   The   CIT   (A)   also   discarded   the submissions   made   by   the   assessee   that transfer   of   development   rights   were   made   in FY   2008­09   pursuant   to   the   MOU   dated 27.12.2007.   In   the   absence   of   proof   to buttress   such   claim,   the   CIT   (A)   also discarded the claim of the assessee that value of   the   transfer   of   development   rights   was reduced   from   Rs.   15,94,06,500/­   to   Rs. 5,24,27,354/­ 2.2 The assessee filed an appeal before the ITAT. The   ITAT,   after   examining   the   chart submitted   by   the   assessee   pertaining   to opening   balance   and   closing   balance   for   the assessment   years   1996­97   to   2007­08   held that   the   assessee   in   all   these   years   showed inventory   and   expenses.   Consequently,   ITAT Page 7 of 44 held   that   the   assessee   is   engaged   in   the business   of   building   and   development.   The ITAT   further   noted   that   the   assessee   showed the   cost   of   land   along   with   related expenditure   as   work   in   progress/inventory since   1999­2000   and   the   assessment   orders were   subsequently   made   under   Section 143(3) of the IT Act, wherein the AO accepted the   nature   of   business   of   the   assessee. Therefore, ITAT concluded that what was sold by the assessee was part of its inventory and not   a   capital   asset.   The   ITAT   also   held   that the   assessee   has   reduced   the   sale consideration from  Rs. 15,94,06,500/­ to Rs. 5,24,27,354/­   during   FY   2007­08   on   the basis of MOU dated 27.12.2007 and the said amount   of   the   income   has   already   been declared   in   the   AY   2008­09   i.e.,   FY   2007­08 Page 8 of 44 and   therefore,   such   income   cannot   be declared in AY 2009­10 i.e., FY 2008­09. The ITAT   also   confirmed   and/or   agreed   with   the assessee   that   the   sale   consideration   was   Rs. 5,24,27,354/­   only.   Based   on   these   findings, the   ITAT   reversed   the   findings   of   the   AO   as well as the CIT (A) and allowed the appeal by deleting   the   addition   made   by   the   AO   of   Rs. 15,94,06,500/­. 2.3 The   Revenue   preferred   an   income   tax   appeal before   the   High   Court   by   way   of   ITA   No. 1756/2014.   By   the   impugned   judgment   and order, the High Court has dismissed the said appeal   filed   by   the   Revenue   by   holding   that none   of   the   questions   proposed   by   the Revenue are substantial questions of law.  Page 9 of 44 2.4 Feeling   aggrieved   and   dissatisfied   with   the impugned  judgment  and order  passed by  the High   Court   dismissing   the   appeal,   the Revenue has preferred the present appeal.    3. Shri Balbir Singh, learned ASG has appeared on   behalf   of   the   Revenue   and   Shri   S.K. Bagaria,   learned   Senior   Advocate   has appeared on behalf of the assessee.  4. Shri Balbir   Singh,  learned  ASG appearing  on behalf   of   the   Revenue   has   vehemently submitted   that   the   High   Court   has   failed   to appreciate   that   the   order   of   the   ITAT   was perverse and contrary to facts on record. It is submitted   that   the   ITAT   failed   to   appreciate that   the   assessee   has   taken   contrary   stands before   the   assessing   authority   and   the Tribunal,   on   account   of   sale   of   development Page 10 of 44 rights.   It   is   submitted   that   firstly,   the assessee   vide   its   letter   dated   25.11.2011 submitted   the   Ledger   Account   in   respect   of development   agreement.   The   perusal   of   the said   Ledger   Account   revealed   that   the assessee   claimed   to   have   received   income   of Rs.   15,94,06,500/­   from   a   development agreement   on   31.03.2008   and   the   said   entry was   reversed   on   the   same   day   by   passing   a rectification   entry   on   31.03.2008   itself. Therefore,   it   was   reflected   that   the   aforesaid payment was paid by the purchasing party on 31.03.2008   to   an   entity   SICCL   and   all   these entries   were   reflected   on   the   same   date. Based   on   the   Ledger   furnished   by   the assessee,   pertinent   questions   were   raised   by the   Assessing   Officer   which   included   reason Page 11 of 44 of   rectification   and   confirmation   of   the   fact that   the   differential   amount   of   Rs 10,69,79,146/­   was   refunded   to   the purchaser.   However,   perusal   of   the   order passed   by   the   ITAT   reflects   that   the   fact   of receipt of money on 31.03.2008 was not even discussed.   On   the   contrary,   a   reference   was made   to   the   MOU   dated   27.12.2007   for   a total  consideration  of Rs. 5,24,27,354/­.  It  is submitted   that   the   ITAT   without   examining the   true   nature   of   transaction   and   entry made in the books of accounts of the assessee simpliciter   confirmed   that   the   transactions pertained   to   earlier   years   i.e.,   Assessment Year   2008­09   and   the   reduction   of   amount arising   out   of   the   Development   Agreement dated   06.05.2008   and   Rectification   dated 30.05.2008 was due to mistake.    Page 12 of 44 4.1 It   is   further   submitted   by   Shri   Balbir   Singh, learned ASG, that the ITAT failed to take into account   the   fact   that   the   entry   made   and reflected   in   the   Ledger   Account   of   the assessee as on 31.03.2008 was on account of a   third   party   i.e.,   SICCL   and   that   too   for   a total of Rs. 15,94,06,500/­. Further, the ITAT did not even question the factum of refund of differential   amount   of   Rs.   10,69,79,146/­   to the   purchaser   on   account   of   Rectification Deed   dated   30.05.2008.   That   the   ITAT   has failed   to   appreciate   that   the   moment   the receipt of amount is received and recorded in the books of accounts of the assessee, unless shown   to   be   refunded/returned,   is   to   be treated   as   income   in   the   hands   of   the recipient. Page 13 of 44 4.2 Secondly,   balance   sheets   for   the   Assessment Years   2006­07  to   2009­10  were  examined  by the Assessing Officer and it was recorded that there   was   not   even   a   single   sale   during   all these   years   and   there   were   negligible expenses and the transaction in question was the   only   transaction   i.e.,   transfer   of development   rights   in   respect   of   land   and consequently, it was held that the transaction was   that   of   transfer   of   capital   asset   and   not that   of   transfer   of   stock   in   trade.   However, the   ITAT   in   its   order,   after   examining   the opening   and   closing   balance   for   the   year 1996­97   upto   2007­08   held   that   in   multiple years   there   was   inventory   shown   in   the Balance   Sheet   and   since   subsequent assessment   orders   were   made   under   Section 143(3)   of   the   Income   Tax   Act,   without Page 14 of 44 disputing the claim of assessee, held that the transaction   in   question   is   sale   of   stock   in trade.   It   is   contended   that   the   ITAT   neither dealt with the findings given by the Assessing Officer   nor   verified/examined   the   total   sales made   by   the   assessee   during   the   relevant year   and   during   the   previous   years. Therefore, the ITAT as well as the High Court have   materially   erred   in   holding   that,   merely because   the   entry   made   in   the   books   of accounts   involved   recording   of   inventory,   the transaction in question becomes sale of stock in   trade.   That,   it   is   well   settled   that   in   order to   examine   whether   a   particular   transaction is   sale   of   capital   asset   or   business transaction, multiple factors like frequency of trade,   volume   of   trade,   nature   of   transaction over   the   years   etc.   are   required   to   be Page 15 of 44 examined.   However,   in   the   present   case,   the ITAT   without   examining   any   of   the   relevant factors   confirmed   that   the   transaction   was transfer of stock in trade.  4.3 It   is   further   submitted   that   the   ITAT   without any   basis   and   solely   on   the   basis   of   claim made   by   the   assessee,   contrary   to   the accounts   produced   before   the   Assessing Officer,   agreed   that   the   transaction   was reflected   as   sale   in   the   tax   return   for   the Assessment   Year   2008­09.   That, interestingly,   the   ITAT   did   not   even   question as   to   what   happened   to   the   differential amount   of   Rs.   10,69,79,146/­   on   account   of reduction of sale value of development rights. 4.4 It   is   further   submitted   by   Shri   Balbir   Singh, learned   ASG,   that   the   High   Court   has   failed to   examine   the   inherent   contradiction   in   the Page 16 of 44 order   of   the   ITAT   and   that   the   claim   was allowed   by   the   Tribunal,   contrary   to   the records   produced   before   the   Assessing Officer. Therefore, the order of the High Court holding   that   there   was   no   substantial question   of   law   involves   is   illegal   and perverse. 4.5 It   is   further   submitted   that   the   High   Court has   failed   to   appreciate   that,   even   in   the event   of   acceptance   of   claim   made   by   the assessee,   including   the   assertion   that   Rs. 5,24,27,354/­   was   shown   in   the   tax   return for the earlier Assessment Year i.e., 2008­09, the differential amount of Rs. 10,69,79,146/­ on   account   of   reduction   in   the   sale consideration   of   development   rights   is   to   be assessed   in   the   current   year   as   either   as capital   gain   or   business   income.   This   is Page 17 of 44 without   prejudice   to   the   submission   that   the Assessing   Officer   has   correctly   assessed   the income   in   his   Assessment   Order   dated 29.11.2011.  4.6 Making   the   above   submissions,   it   is   prayed that   the   present   appeal   be   allowed   and   the order passed by the ITAT as well as the High Court   be   set   aside   and   the   order   of   the Assessing Officer be restored. 5. Shri   S.K.   Bagaria,   learned   Senior   Advocate appearing on behalf of the assessee has taken us to the findings recorded by the High Court as   well   as   the   ITAT.   It   is   submitted   that   the assessee   is   engaged   in   the   business   of building   and   development   of   properties   since the   year   1999­2000.   That   the   assessee's balance   sheets   show   that   it   had   work­in­ progress/inventories   year   after   year,   since Page 18 of 44 1999­2000.   The   same   has   been   accepted   by the   department   all   these   years;   even   after scrutiny assessments under Section 143(3) of the Income Tax Act, 1961. 5.1 It is submitted that the assessee had entered into an MOU dated 27.12.2007 with M/s Kirit City   Homes   Private   Limited,   whereby, Development   Rights   in   a   property   at   Vasai were   sold   for   a   total   consideration   of   Rs. 5,24,27,354/­.   That   the   said   MOU   was   on record   before   the   lower   authorities   and   has been referred in the Assessment Order as well as   in   the   order   passed   by   the   CIT   (A).   In connection with the said transaction, detailed findings   were   given   by   the   Income   Tax Appellate   Tribunal   (Tribunal/ITAT)   and   these were also duly considered by the High Court. The findings given by the Tribunal were pure Page 19 of 44 findings of facts and therefore, the High Court has   rightly   dismissed   the   appeal   after considering the facts and the tribunal’s order and   by   holding   that   no   substantial   question of law arises in the matter.  5.2 Shri   S.K.   Bagaria,   learned   Senior   Advocate has   taken   us   to   the   following   facts   recorded by the High Court in the impugned judgment and order: ­  a)  It   is   a   common   ground   that   the assessee   is   in   the   business   of building   and   development   of properties.   There   was   no   change   in the   activities   of   the   assessee   during the year under consideration. b)  For the year ending 31/03/2006 the assessee   disclosed   inventories   at   Rs 8.66 crores Page 20 of 44 c)  For   the   year   ending   31/03/2007 there   was   no   change   and   the   same figure   of   Rs   8.66   crores   was disclosed. d)  For   the   year   ending   31/03/2008 (assessment   year   2008­09),   the assessee   showed   sale   of   land development   rights   at   Rs 5,24,27,354/­   and   the   cost   of   land was shown at Rs 5,21,37,454/­.  5.3 It   is   submitted   that   in   connection   with   the aforesaid   transaction   during   financial   year 2007­08,   the   High   Court   has   further considered   the   following   facts   in   the impugned judgment and order: ­  i.  In   MOU   dated   27/12/2007   with KCH   transfer   of   development   rights was   for   the   said   total   consideration of Rs 5,24,27,354/­.  Page 21 of 44 ii.  The   assessee   was   holding   50.16 acres   of   land,   out   of   which   27.44 acres of land was the subject matter of   the   aforesaid   MOU   dated 27/12/2007.   Total   cost   of   the   land was determined proportionately. iii.  On   02/01/2008   necessary   entries were   passed   debiting   the  account   of KCH   but   crediting   the   account   of one   M/s   SICCL.   The   assessee   owed SICCL   a   sum   of   Rs   8.10   crores   and it   therefore   directed   KCH   to   pay   the consideration directly to SICCL.  iv.  Corresponding entries relating to the aforesaid   transaction   were   also made in the accounts of SICCL. v.  On   02/01/2008   possession   of   the land was also handed over. vi.  The   aforesaid   events   took   place during   the   financial   year   2007­   08 Page 22 of 44 relating   to   assessment   year   2008­ 09.   In   that   assessment   year,   the assessee   offered   to   tax   the   income arising   out   of   the   aforesaid transaction   under   the   head "business income". vii.  In the development agreement dated 06/05/2008   the   sale   consideration was   incorrectly   mentioned   as   Rs 15,94,06,500/­   and   on   realising   the mistake,   a   Deed   of   Rectification   of executed on  30/05/2008. This deed of   rectification   was   registered   with the   office   of   the   Sub   Registrar, Vasai. 5.4 Shri   Bagaria,   learned   Senior   Advocate   has also   taken   us   to   the   following   further   facts recorded and findings given by the ITAT: ­ Page 23 of 44 a) The   aforesaid   50.16   acres   of   land was acquired by  the assessee in the financial year 1996­97. The tribunal gave year   wise  details  from   1996­97 which   clearly   showed   that   the acquisition   of   land   was   in   financial years 1996­97 and 2004­05. During the   financial   year   2007­   08,   cost   of the inventory was Rs. 9,53,06,475/­ and   the   tribunal   gave   a   definite finding   that   "the   above   inventory represents the cost of 50.16 acres of land   out   of   which   27.44   acres   has been   sold   vide   Memorandum   of Understanding dated 27/12/2007". b)  The   assessee   was   showing   work   in progress   under   the   head   current assets   and   loans   and   advances   in Page 24 of 44 the   balance   sheets   filed   with   the Department   and   in   the   Income   Tax Returns.   The   tribunal   considered the   year­wise   position   and   gave   the following findings for different years. c)  For   assessment   year   2001­02   the assessee's   Return   was   selected   for scrutiny   assessment   and   the assessment   was   completed   under section   143   (3)   vide   order   dated 11/09/2003, wherein, the assessing officer gave a categorical finding that the   assessee   was   engaged   in   the business   of   builder   and   developer, erectors,   construction   of   building, houses,   apartments,   ownership flats.   Work   in   progress   of   Rs   7.66 crores   was   also   mentioned   in   the Page 25 of 44 assessment order and it covered cost of   land   and   various   expenses including   land   development,   stamp charges etc. d)  For   financial   year   2002­03,   work   in progress   was   shown   at   Rs.   8.51 crores. e)  For   financial   years   2003­04   and 2004­05   (year   ending   31/03/2004 and   31/03/2005),   inventories   were shown at Rs 8.58 crores and Rs 8.66 crores   respectively.   For   the assessment   year   2005­06   (financial year   2004­05)   the   assessee   was again   subjected   to   scrutiny assessment   and   its   assessment   was completed   under   Section   143   (3)   by order   dated   30/11/2007   and   the assessing   officer   again Page 26 of 44 acknowledged   the   business   of   the assessee   as   that   of   builder   and developer,   erectors,   construction   of building,   houses,   apartments, ownership   flats.   The   assessing officer   specifically   found   that   there was   no   change   in   the   activities   of the   assessee   during   the   year   under consideration. f)  For the financial years 2006­07 and 2007­08 the inventories were shown at   Rs   8.66   crores   and   there   was   no change. For the financial year 2007­ 08   (year   ending   31/03/2008)   the assessee   had   shown   sale   of   land development   right   at   Rs. 5,24,27,354/­   and   cost   of   the   said land was shown at Rs 5,21,37,454/­ Page 27 of 44 The   facts   relating   to   MOU   dated 27/12/2007,   necessary   entries being made in the books of accounts on   02/01/2008,   debiting   the account   of   KCH   and   crediting   the account   of   SICCL,   mistake   in   the development   agreement   dated 06/05/2008  and  its  being  corrected by   the   said   registered   deed   of rectification were also mentioned. g)  It   was   found   that   since   1999­2000 the   assessee   was   showing   cost   of land   along   with   other   related expenditures   as   work   in progress/inventory   in   the   balance sheets   and   its   Income   Tax   Returns for   several   intervening   years   as   the above   were   assessed   under   Section Page 28 of 44 143   (3)   wherein   the   nature   of   the assessee's business was accepted by the   assessing   officer.   It   was   held that   what   was   sold   by   the   assessee was   part   of   its   inventory   and   not   a capital   asset   and   the   tribunal decided   the   matter   by   taking   into consideration   these   undisputed facts. 5.5 It   is   submitted   that   based   on   the   aforesaid facts   and   findings,   the   ITAT   has   rightly   held that   the   impugned   transaction   related   to transfer   of   stock   in   trade   and   that   the assessee   had   shown   “stock   in trade/inventories”   year   after   year   in   its balance   sheets   and   its   contention   was accepted   by   the   Assessing   Officer   and   twice the   assessments   were   completed   under Page 29 of 44 Section 143(3). It is submitted that ultimately the Tribunal concluded the issues as under: ­ a)  The impugned transaction related to transfer   of   stock   in   trade   and   that the   assessee   had   been   showing "stock   in   trade/inventories"   year after   year   in   its   balance   sheets   and its   contention   was   accepted   by   the assessing   officer   and   twice   the assessments   were   completed   under Section 143(3). b)  The   said   transaction   had   taken place   during   the   financial   year 2007­08   pertaining   to   assessment year   2008­09.   The   assessee   had shown the sale consideration as also the  cost  of land  in  its balance  sheet and   profit   and   loss   account   filed with   the   Return   of   Income   for   the Page 30 of 44 said assessment year 2008­09. Even in   the   abstract   from   AST,   the assessing   officer   had   referred   the said   sale   as   part   of   the   return   for assessment year 2008­09. c)  Considering   the   MOU   and   the   Deed of   Rectification,   the   consideration was   Rs   5.24   crores.   The   assessing officer   completed   assessments simply   by   relying   on   AIR   data received   from   the   office   of   the   Sub­ Registrar,   Vasai   but   failed   to consider   the   Deed   of   Rectification registered   by   the   same   Sub­ Registrar   and   did   not   even   care   to verify   the   figure   from   the   said   Sub­ Registrar, Vasai. d)  Perusal   of   balance   sheets   of   the assessee   since   1999­2000   clearly Page 31 of 44 showed   that   the   assessee   had   been showing   work   in progress/inventories   year   after   year and   apportioned   the   cost   in proportion   to   the   part   of   the   land transferred   and   the   cost   of   the   land was   as   per   the   cost   shown   in   the Return   of   Income   for   assessment year 2008­09. e)  Since   the   impugned   transaction related   to   the   business   of   the assessee   and   was   to   be   assessed   as such   under   the   head   "profit   and gains   of   business   or   profession"   the provisions   of   section   50C   of   the Income   Tax   Act,   1961   were   not applicable to the facts of the case.   Page 32 of 44 5.6 It   is   submitted   that   the   above   findings recorded   by   the   ITAT   which   were   upheld   by the High Court are pure findings of facts and therefore,   no   substantial   question   of   law arises   in   the   matter.   Therefore,   it   is   prayed that no interference of this Court against the findings recorded on material and evidence is called   for.   Reliance   is   placed   on   the   decision of this Court in the case of   Mantri Techzone Private   Limited   Vs.   Forward   Foundation and Ors.; (2019) 18 SCC 494 .  5.7 It   is   further   submitted   by   Shri   Bagaria, learned   Senior   Advocate   appearing   on   behalf of   the   assessee   that   the   assessment   order simply   referred   to   AIR   data.   As   recorded   in the   assessment   order   itself   the   assessee   had submitted   that   the   transaction   in   question Page 33 of 44 was   duly   offered   to   tax   in   assessment   year 2008­09   reflecting   its   consideration   at   Rs. 5,24,27,354/­.   The   MOU   relating   to   the   said transaction   was   already   before   the   assessing officer   and   the   consideration   of   Rs. 5,24,27,354/­   was   duly   mentioned   in   the MOU.   In   the   Development   Agreement,   there was   a   mistake   in   mentioning   the consideration   and   on   realizing   the   error, within a short period of 24 days, the aforesaid Deed   of   Rectification   was   entered   into   and was duly registered. The said consideration of Rs. 5,24,27,354/­ was correctly mentioned in the   MOU   which   was   before   the   Assessing Officer   as   well   as   before   the   CIT   (Appeals). The   amount   mentioned   in   the   Deed   of Rectification,   rectifying   the   mistake   in   the Development   Agreement   also   mentioned   the Page 34 of 44 same   consideration   and   the   said   Deed   of Rectification   was   duly   registered   with   the Sub­Registrar,   Vasai   with   whom   the Development   Agreement   was   also   registered. It   is   important   to   mention   that   if   the Department   intended   to   dispute   the valuation,   it   could   have   easily   referred   the matter   to   the   valuation   officer   but   it   did   not do   so.   Not   only   this,   as   recorded   by   the tribunal,   the   development   agreement   as   well as   the   deed   of   rectification   were   both registered with the same Sub­Registrar, Vasai but   the   income   tax   officer   did   not   make   any enquiry from the said Sub­Registrar. 5.8 It is further submitted that with regard to the nature   of   business   of   the   assessee,   the income tax officer  proceeded as if there must be   regular   transactions   of   purchase   and   sale Page 35 of 44 every   year.   Firstly,   the   income   tax Department   itself   had   accepted   that   the assessee's   business   was   of   builder   and developer, erectors, construction of buildings, houses etc and the assessments on that basis were   completed   year   after   year   including   the assessments   under   Section   143   (3)   for different years as mentioned above. Secondly, the regularity and frequency itself depends on the   nature   of   business   and   nothing   prevents the   assessee   from   buying   plots   of   land, holding them as stock in trade, developing or continuing   to   hold   as   it   is   and   then   entering into   the   transactions   of   sale   or   disposal   or transfer   at   an   appropriate   time.   Reliance   in this   regard   is   placed   on   the   judgement reported   in   (1961)   42   ITR   179   (Raja   J. Page 36 of 44 Rameshwar   Rao   Vs.   Commissioner   of Income Tax, Hyderabad)  wherein it was held inter   alia   that,   "no   doubt,   this   was   only   a single venture; but even a single venture may be   regarded   as   in   the   nature   of   trade   or business."   As   regards   the   applicability   of Section   50C   of   Income   Tax   Act,   it   is submitted that when the land in question was held   by   and   transferred   by   the   assessee   as stock   in   trade   and   not   as   capital   asset, Section 50C  could  have  no application  at all. In the income tax return for assessment year 2008­09 (during which the relevant events as mentioned   above   took   place)   the   transaction in question was duly offered to tax under the head   "profit   and   gains   of   business   and profession". All these facts were considered by Page 37 of 44 the tribunal and findings of fact as mentioned above were given. 5.9 Making   the   above   submissions   that  the   High Court is correct in holding that the Tribunal’s findings   were   findings   of   fact   supported   by written   documents   and   corroborating materials   and   that   there   was   nothing perverse   in   the   tribunal’s   findings   and   the case did not involve any substantial question of   law,   it   is   prayed   to   dismiss   the   present appeal.  6. Heard learned counsel appearing on behalf of the respective parties at length. 7. In   the   present   case,   the   AO   treated   the transaction   as   capital   assets.   ITAT   has reversed   the   said   findings   and   held   that   the transaction   was   stock   in   trade.   It   appears that the AO specifically  recorded the findings Page 38 of 44 on   examining   the   balance   sheets   for   the   AY 2006­07 to 2009­10 that there was not even a single   sale   during   all   these   years   and   that there   were   negligible   expenses   and   the transaction   in   question   was   the   only transaction   i.e.,   transfer   of   development rights in respect of land and consequently, it was   held   that   the   transaction   was   one   of transfer   of   capital   assets   and   not   one   of transfer   of   stock   in   trade.   However,   the   ITAT after   examining   the   opening   and   closing balance   for   the   AY   1996­97   to   2007­08 observed   that   in   multiple   years,   inventory was   shown   in   the   balance   sheet,   without discussing the claim of the assessee and held that   the   transaction   in   question   is   sale   of stock   in   trade.   It   appears   that   ITAT   has neither   dealt   with   the   findings   given   by   the Page 39 of 44 AO   nor   verified/examined   the   total   sales made   by   the   assessee   during   the   relevant time and during the previous years. Merely on the   basis  of   recording   of   the  inventory   in   the books   of   accounts,   the   transaction   in question would not become stock in trade. As per   the   settled   position   of   law   in   order   to examine   whether   a   particular   transaction   is sale   of   capital   assets   or   business   expense, multiple   factors   like   frequency   of   trade   and volume   of   trade,   nature   of   transaction   over the   years   etc.,   are   required   to   be   examined. From the order passed by the ITAT, it appears that   the   ITAT   has   without   examining   any   of the   relevant   factors   confirmed   that   the transaction was transfer of stock in trade. 7.1 The   High   Court   has   also   failed   to   appreciate that  even  in  the  event  of  acceptance  of  claim Page 40 of 44 made by the assessee, including the assertion that Rs. 15,94,06,500/­ was shown in the tax return   in   the   earlier   AY   i.e.,   2008­09,   the differential   amount   of   Rs.   10,69,79,146/­   on account   of   reduction   in   sale   consideration   of development rights was to be assessed in the current year as either capital gain or business income.   At   this   stage,   it   is   required   to   be noted   that   as   per   the   claim   of   the   assessee and   the   entry   made   and   reflected   in   the ledger   account   of   the   assessee   as   on 31.03.2008, an amount of Rs. 15,94,06,500/­ was   paid   to   a   third   party   i.e.,   SICCL. However,   thereafter,   according   to   the assessee   there   was   a   rectification   deed   dated 30.05.2008   and   the   amount   was   reduced from   Rs.   15,94,06,500/­   to   Rs. 5,24,27,354/­.   The   ITAT   has   not   even Page 41 of 44 questioned the factum of refund of differential amount   of   Rs.   10,69,79,146/­   to   the purchaser   on   account   of   rectification   deed dated   30.05.2008.   The   ITAT   ought   to   have appreciated   that   the   moment   the   receipt   of amount is received and recorded in the books of   accounts   of   the   assessee   unless   shown   to be   refunded/returned,   it   is   to   be   treated   as income   in   the   hands   of   the   recipient. However,   the   ITAT   has   also   not   considered the aforesaid aspect.  7.2 In   view   of   the   above   and   as   observed hereinabove, the ITAT has not considered the relevant   aspects/relevant   factors   while considering   the   transaction   in   question   as stock   in   trade   and   has   not   considered   the relevant aspects as above which as such were required   to   be   considered   by   the   ITAT,   the Page 42 of 44 matter is required to be remanded to the ITAT to   consider   the   appeal   afresh   in   light   of   the observations   made   hereinabove   and   to   take into   consideration   the   relevant   factors   while considering   the   transaction   as   stock   in   trade or   as   sale   of   capital   assets   or   business transaction.      8. In   view   of   the   above   and   for   the   reasons stated   above,   the   present   appeal   succeeds   in part.   The   impugned   judgment   and   order passed   by   the   High   Court   and   that   of   the ITAT   are   hereby   quashed   and   set   aside   and the   matter   is   remitted   back   to   the   ITAT   to consider the appeal afresh in accordance with law   and   on   its   own   merits,   while   taking   into consideration   the   observations   made hereinabove   and   to   take   an   appropriate decision   on   whether   the   transaction   in Page 43 of 44 question is the sale of capital assets or sale of stock   in   trade   and   other   aspects   referred hereinabove.   It   is   observed   that   we   have   not expressed   anything   on   merits   in   favour   of either   of   the   parties.   It   is   ultimately   for   the ITAT   to   take   an   appropriate   decision   in accordance with law and on its own merits as above.     ………………………………….J. [M.R. SHAH] ………………………………….J. [B.V. NAGARATHNA] NEW DELHI; MAY 04, 2023 Page 44 of 44