Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 32, Cited by 278]

Supreme Court of India

Shri Sunil Siddharthbhai Etc vs Commissioner Of Income Tax, Ahmedabad ... on 27 September, 1985

Equivalent citations: 1986 AIR 368, 1985 SCR SUPL. (3) 102, AIR 1986 SUPREME COURT 368, 1985 (4) SCC 519, 1985 TAX. L. R. 1393, (1985) 49 CURTAXREP 172, 1985 SCC(TAX) 50, (1985) 156 ITR 509, (1986) 1 SUPREME 414, 1986 UPTC 243, (1985) 79 TAXATION 187, (1985) 23 TAXMAN 14

Author: R.S. Pathak

Bench: R.S. Pathak, P.N. Bhagwati, Amarendra Nath Sen

           PETITIONER:
SHRI SUNIL SIDDHARTHBHAI ETC.

	Vs.

RESPONDENT:
COMMISSIONER OF INCOME TAX, AHMEDABAD ETC.

DATE OF JUDGMENT27/09/1985

BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
BHAGWATI, P.N. (CJ)
SEN, AMARENDRA NATH (J)

CITATION:
 1986 AIR  368		  1985 SCR  Supl. (3) 102
 1985 SCC  (4) 519	  1985 SCALE  (2)755


ACT:
      Transfer of a capital asset - When the assessee brings
the shares  of the  limited companies  into the	 partnership
firm as his contribution to its capital, whether there was a
transfer within	 the definition of section 2 (47) of capital
asset within  the terms of section 45 of the Income Tax Act,
1961.
     Capital gains,  scheme of	- Sections  45 and 48 of the
Income Tax,  1961, scope  of - When the assessee transferred
his shares  to the  partnership firm, whether he can be said
to have	 received a  consideration  within  the	 meaning  of
section 48  of the Income Tax Act, 1961 and that a profit of
gain accrued to him for the purpose of section 45 ibid.



HEADNOTE:
       In  Civil Appeal	 No. 1841  of 1981,  the  appellant-
assessee was  a partner	 in Messrs  Suvas Trading Company, a
partnership firm  constituted under  a deed  of	 partnership
dated September 27, 1973. As his contribution to the capital
of the	partnership firm,  the assessee	 made  over  certain
shares of  limited companies  which were  held by him as his
capital assets.	 The book  value of  the said  shares in his
account books was shown as Rs. 1,60,279 but on the date when
he contributed	those shares  to  the  partnership  firm  he
revalued the shares at the market value of Rs. 1,49,819, and
debited the  resulting	difference  of	Rs.  10,460  to	 his
capital account.  Since the Income Tax Officer, when drawing
up the	assessment order  for the assessment year 1974-75 in
respect of  the assessee  did not  include the difference in
the assessable income, the Commissioner of Income Tax, being
of the	opinion that the difference between the market value
of the	shares and  the cost of acquisition of the shares to
the assessee is liable to tax as capital gains under section
45 of  the Income  Tax Act,  1961 exercised  his  revisional
jurisdiction and reopening the assessment, remanded the case
to the	Income Tax  Officer  directing	him  to	 revise	 the
assessment after  computing the capital gains arising out of
the transfer.  The  assessee  appealed	to  the	 Income	 Tax
Appellate Tribunal,  which held	 that while  the transaction
did amount  to a  transfer within the meaning of sub-section
(47) of
103
section 2  of the Income Tax Act, 1961, it did not result in
capital gains  liable to  tax.	Subsequently  the  Appellate
Tribunal referred  the case to the High Court of Gujarat for
its opinion on the said two issues.
       In  Civil Appeal	 No. 1777/1981,	 the appellant was a
partner	 in  a	registered  partnership	 firm,	M/s.  Rajka,
constituted under  an agreement	 dated February	 24, 1973 of
which the  other partner  was his  wife. The assessee had in
his  possession	  580  ordinary	  shares  of  the  Ahmedabad
Manufacturing and  Calico Printing  Co. Ltd. and 82 ordinary
shares of  Karamchand Premchand Private Ltd., the total cost
of purchase  being Rs.	1,81,106. On  March  22,  1973,	 the
assessee  introduced   the  two	  share	 holdings   in	 the
partnership firm  as his  capital contribution	ant the firm
credited his  account with  the market	value of the shares,
namely Rs.  475,136. In	 the assessment	 proceedings for the
assessment year	 1973-74, the  Income Tax  Officer took	 the
view that  the contribution by the assessee of the shares to
the assets  of the partnership constituted a transfer within
the meaning of sub-section (47) of D section 2 of the Income
Tax Act, 1961 and that the assessee was liable to income tax
on a  capital gain  of Rs.  2,94,030, being  the  difference
between the market price at which the shares were entered in
the books of the partnership firm and the cost of the shares
to the	assessee. The  appeal before the Appellate Assistant
Commissioner failed,  but in  second appeal,  the  Appellate
Tribunal took  the view	 that there  was no  transfer  of  a
capital asset  within the  meaning of  section 45  read with
sub-section (47)  of section  2 of  the Income	Tax Act	 and
consequently deleted  the item	from the  assessment. In the
circumstances the  Tribunal did	 not go	 into  the  question
whether the  transfer  was  without  consideration.  At	 the
instance of  the Commissioner  of Income Tax a reference was
made to	 the High Court on the correctness of the Tribunal's
views. By a common judgment dated April 30/May 1 and 4, 1981
the High  Court answered the questions referred in favour of
the Revenue  ant against  the assessee. Hence the appeals by
special leave of the Court,
     Allowing the appeals in part, the Court
^
       HELD: 1.1 When the assessee brought the shares of the
limited	 companies   into  the	 partnership  firm   as	 his
contribution to its capital, there was a transfer within the
meaning of  sub-section (47)  of section 2 of the Income Tax
Act, 1961, of a capital asset within the terms of section 45
of the Act.
104
     1.2 It is well settled that a partnership firm is not a
separate legal	entity ant  that the  assets  owned  by	 the
partner ship are collectively owned by the partners and that
when  a	  partner  hands   over	 a  business  asset  to	 the
partnership firm  as his  contribution to  its	capital,  he
cannot be said to have effected a sale. [113 A-B; G-H]
       Malabar	Fisheries Co. v. Commissioner of Income Tax,
Kerala, (1979)	120 ITR 49; Commissioner of Income Tax, West
Bengal v.  Hind Construction  Ltd. (1972)  83 ITR  211	(SC)
referred to.
     Commissioner of  Income Tax,  Madras v.  Janab N. Hyath
Batcha Sahiv,  (1969) 72  ITR 528  (Madras); Commissioner of
Income Tax  (Madras) -	I v.  Abdul Khader  Motor and  Lorry
Service (1978)	112 ITR	 360 (Madras);	Dr. M.C.  Kackkar v.
Commissioner of Income Tax, Kanpur and Ors. (1973) 92 ITR 87
(Allahabad); Commissioner  of Income  Tax,  Kerala  v.	C.M.
Khunhameed (1974) 94 ITR 179 (Kerala) approved.
     1.3 But while the transaction may not amount to a sale,
it can	be described  as a  transfer of some other kind. m e
definition of the expression transfer in sub-section (47) of
section 2  of the  Income Tax  Act, 1961 is inclusive merely
and does not exhaust other kinds of transfer. [114 A-B]
       1.4  In its general sense, the expression transfer of
property" connotes  the passing	 of rights  in the  property
from one  person to  another. In  one case  there may  be  a
passing of  the entire	bundle of rights from the transferor
to the transferee. In another case, the transfer may consist
of one of the estates only out of all the estates comprising
the totality  of rights	 in the	 property. In  a third case,
there may  be a	 reduction of  the exclusive interest in the
totality of  rights of	the original  owner into  a joint or
shared interest with other persons. An exclusive interest in
property is a larger interest than a share in that property.
To the	extent to which the exclusive interest is reduced to
a shared  interest it would seem that there is a transfer of
interest. Therefore  when a  partner brings  in his personal
asset into  the capital	 of  the  partnership  firm  as	 his
contribution to	 its capital he reduces his exclusive rights
in the	asset to shared rights in it with the other partners
of the	firm. While he does not lose his rights in the asset
altogether what	 he enjoys  now is  an abridged	 right which
cannot be  identified with the fulness of the right which he
enjoyed in the asset
105
before it  entered the	partnership capital.  When a partner
brings	in his personal asset into a partnership firm as his
contribution to	 its capital,  an asset which originally was
subject to  the entire	ownership of  the partner  becomes w
subject to  the rights of other partners in it. It is not an
interest which	can  be	 evaluated  immediately.  It  is  an
interest  which	 is  subject  to  the  operation  of  future
transactions of	 the partnership,  and it  may	diminish  in
value depending	 on accumulating liabilities and losses with
a fall	in the	prosperity  of	the  partnership  firm.	 The
evaluation of  a partner's  interest takes  place only	when
there is  a dissolution	 of the	 firm or upon his retirement
from it.  Upon the  dissolution of  the	 firm  or  upon	 the
partner retiring  from the  firm,  the	partner's  right  to
realise the  interest and  receive its value arises. What is
realized is  the interest  which the  partner enjoys  in the
assets during  the subsistence	of the	partnership firm  by
virtue of his status as a partner and in accordance with the
terms of  the partnership  agreement.  It  is  because	that
interest  exists   already  before   dissolution  that	 the
distribution of the assets on dissolution does not amount to
a transfer  to the erstwhile partners. What the partner gets
upon dissolution  or upon retirement is the realisation of a
pre-existing right or interest. It is nothing strange in the
law that  a right  or interest should exist in praesenti but
its realisation	 or exercise should be postponed. Therefore,
what was the exclusive interest of a partner in his personal
asset is, upon its introduction into the partnership firm as
his share  in the  partnership capital	transformed  into  a
shared interest	 with the  other partners in that asset. Qua
that  asset,   there  is   a  shared  interest.	 During	 the
subsistence of	the partnership the value of the interest of
each partner qua that asset cannot be isolated or carved out
from the  value of the partner's interest in the totality of
the partnership	 assets. And  in regard	 to the	 latter, the
value will  be represented by his share in the net assets on
the  dissolution   of  the   firm  or	upon  the  partner's
retirement. But	 the position  is different  when a  partner
retires or  the partnership  is dissolved.  What the partner
receives then  is his  share in	 the  partnership.  What  is
contemplated here  is a	 share of  the partner	qua the	 net
assets of the partnership firm. On evaluation, that share in
a particular case may be realised by the receipt of only one
of all	the assets.  What happens  here	 is  that  a  shared
interest in  all the  assets of	 the firm  is replaced by an
exclusive interest  in an  asset of equal value. That is why
it has	been held  that there  is no  transfer.	 It  is	 the
realisation  of	  a  pre-existing  right.  The	position  is
different, when a partner brings his personal asset into the
partnership firm as
106
his contribution  to its capital. An individual asset is the
sole subject  of consideration.	 An exclusive interest in it
before it  enters the  partnership is  reduced on such entry
into a shared interest. [114 D-G; 116 A-F; 117 B-D]
      Addanki Narayanappa &  Anr. v. Bhaskara Krishtappa and
13  Ors.   [1966]  3  SCR  400;	 Malabar  Fisheries  Co.  v.
Commissioner of	 Income Tax,  Kerala (1979)  120 ITR 49 (SC)
referred to.
       Commissioner  of Income-Tax, Madras-I v. Abdul Khader
Motor and  Lorry Service  (1978) 112  ITR 360  (Madras); and
Commissioner of	 Income Tax,  Tamil Nadu  IV, Madras  v.  H.
Kannan (1984) 149 ITR 545 (Madras) partly overruled.
      Commissioner of Income Tax, Madhya Pradesh, Nagpur and
Bhandara v.  Dewas Cine	 Corporation (1968) 68 ITR 240 (SC);
Commissioner of	 Income Tax, Kerala v. Nataraj Motor Service
(1972) ITR  109 (Kerala) Commissioner of Income Tax, Gujarat
v.  Mohanbhai	Pamabhai  (1973)   91  ITR   393   (Gujarat)
distinguished.
       A.  Abdul Rahim,	 Travancore Confectionery  Works  v.
Commissioner of	 Income	 Tax,  Kerala  (1977)  110  ITR	 595
(Kerala); Addl. Commissioner of Income Tax, Mysore v. M.A.J.
Vasanaik (1979) 116 ITR 110 (Kerala) approved.
       Firm  Ram  Sahay	 Mall  Rameshwar  Dayal	 &  Ors.  v.
Bishwanath Prasad,  AIR 1963  Patna 221;  Sudhansu Kanta  v.
Manindra Nath, AIR 1965 Patna 144 explained.
       2.1  When the  Assessee transferred his shares to the
partnership firm  he received  no consideration	 within	 the
meaning of  section 48	of the	Income Tax Act, 1961 nor did
any profit  or gain accrue to him for the purpose of section
45 of the Income Tax Act, 1961- [118 A-B]
      2.2 The consideration for the transfer of the personal
assets is  the right  which arises or accrues to the partner
during the  subsistence of  the partnership to get his share
of the	profits from time to time and, after the dissolution
of  the	  partnership  or   with  his  retirement  from	 the
partnership, to	 get  the  value  of  a	 share	in  the	 net
partnership assets  as on  the date  of the  dissolution  or
retirement  after  a  reduction	 of  liabilities  ant  prior
charges. The  credit entry  mate in  the  partner's  capital
account in  the books  of  the	partnership  firm  does	 not
represent the  true value  of the  consideration.  It  is  a
notional value only,
107
intended to be taken into account at the time of determining
the A  value of	 the partner's	share in the net partnership
assets on  the date  of dissolution  or on his retirement, a
share which  will depend upon a deduction of the liabilities
and prior  charges existing  on the  date of  dissolution or
retirement. It is not possible to predicate before hand what
will be	 the position  in  terms  of  monetary	value  of  a
partner's share	 on that  date. At the time when the partner
transfers his  personal asset to the partnership firm, there
can be	no reckoning of the liabilities ant losses which the
firm may  suffer in  the years to come. All that lies within
the womb  of the  future. It  is impossible  to conceive  of
evaluating the consideration acquired by the partner when he
brings his  personal asset  into the  partnership firm	when
neither	 the  date  of	dissolution  or	 retirement  can  be
envisaged nor  can there by any ascertainment of liabilities
and prior  charges which  may  not  have  even	arisen	yet.
Therefore, the	consideration which  a partner	acquires  on
making over  his personal  asset to  the partnership firm as
his contribution to its capital cannot fall within the terms
of section  48. And  as that provision is fundamental to the
computation machinery incorporated in the scheme relating to
the determination of the charge provided in section 45, such
a case	must be	 regarded as  falling outside  the scope  of
capital gains taxation altogether. [118 E-H; 119 A-C]
     Commissioner of Income Tax, Bangalore v. B.C. Srinivasa
Setty (1981) 128 ITR 294 referred to.
      2.3 Applying the principle that profits or gains under
the Income  Tax Act  must be understood in the sense of real
profits or  gains, that	 is to say, on the basis of ordinary
commercial principles  on which actual profits are computed,
a sense	 in which no commercial man would misunderstand, and
having regard to the nature and quality of the consideration
which the  partner may be said to acquire on introducing his
personal asset into the partnership firm as his contribution
to its	capital, it  cannot be	said that any income or gain
arises or  accrues to  the assessee  in the  true commercial
sense which a businessman would understand as real income or
gain. Of  course, the partnership firm in question mu t be a
genuine firm  and  not	the  result  of	 a  sham  or  unreal
transaction, and the transfer by the partner of his personal
asset to  tee partnership  firm	 must  represent  a  genuine
intention to contribute to the share capital of the firm for
the purpose of carrying on the partnership business. [120 A-
B; 119 C-D]
       Miss Dhun Dadabhoy Kapadia v. Commissioner of Income-
Tax, Bombay  (1967) 63	ITR 651	 (SC); Calcutta	 Co. Ltd. v.
Commissioner of Income-Tax, West Bengal, (1959) 37 ITR 1 SC;
Commissioner of
108
Income Tax  v. Bai  Shirinbai K. Kooka, (1962) 46 ITR 86 SC;
Poona Electric	Supply Co.  Ltd. v.  Commissioner of Income-
Tax, Bombay  City I,  (1965) 57	 ITR 521 SC; Commissioner of
Income-Tax, West  Bengal II v. Birla Gwalior (P) Ltd. (1973)
89 ITR	266  SC;  Bafna	 Textiles  v.  Income  Tax  Officer,
Assessment-4, Circle  II, Bangalore  (1975) 98	ITR  209  SC
referred to.
     2.4 If the transfer of a personal asset by the assessee
to a  partnership in  which he	is or  becomes a  partner is
merely a  device or ruse for converting the asset into money
which would  substantially remain  available for his benefit
without liability  to income  tax on a capital gain, it will
be open	 to the	 income tax  authorities to  go	 behind	 the
transaction and	 examine whether the transaction of creating
the partnership is a genuine or a sham transaction and, even
where  the   partnership  is  genuine,	the  transaction  of
transferring the  personal asset  to  the  partnership	firm
represents a real attempt to contribute to the share capital
of the	partnership firm  for the purpose of carrying on the
partnership business  or is  nothing but a device or ruse to
convert the  personal asset into money substantially for the
benefit of  the assessee while evading tax on a capital gain
121 E-G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1841 of 1981.

From the Judgment and Order dated 30.4.1981, 1/4.5.1981 of the Gujarat High Court in Income Tax Reference No. 235 of 1980.

AND Civil Appeal No. 1777 of 1981.

From the Judgment and Order dated 30.4.1981, 4.5.1981 of the Gujarat High Court in Income Tax Reference No. 34 of 1980.

V.S. Desai, J.P. Shah, P.H. Parekh and Gautam Phliph for the Appellant in C.A. No. 1841 of 1981.

M.K. Vanerjee, Additional Solicitor General, S.T. Desai, P.A. Francis, and Miss A. Subhashini for the Respondent in C.A. No. 1841 of 1981.

J.P. Shah and P.H. Parekh for the Intervener in C.A. No. u 1841 of 1981.

109

V.S. Desai, S.P. Mehta and Mrs. A.K. Verma for the Appellant in C.A. No. 1777 of 1981.

S.T. Desai, and Miss A. Subhashini for the Respondent in C.A. No. 1777 of 1981.

T.A. Ramachandran, Mrs. J. Ramachandran, H.K. Kaji and S.C. Patel for the Intervener in C.A. No. 1777 of 1981.

The Judgment of the Court was delivered by PATHAK, J. This and the connected appeal, filed by certificate granted by the High Court, raise the interesting question whether the capital contribution by a partner to the assets of a partnership firm at an appreciated value can be said to give rise to a capital gain in his hands liable to income-tax.

In Civil Appeal No. 1841 of 1981, the facts are as follows. The appellant, who is the assessee, was a partner in Messrs. Suvas Trading Company, a partnership firm constituted under a deed of partnership dated September 27, 1973. As his contribution to the capital of the partnership firm the assessee made over certain shares of limited companies which were held by him as his capital assets. The book value of those shares in his account books was shown as Rs. 1,60,279, but on the date when he contributed those shares to the partnership firm he revalued the shares at the market value of Rs. 1,49,819 and debited the resulting difference of Rs. 10,460 to his capital account.

The Income Tax Officer, when drawing up the assessment order for the assessment year 1974-75 in respect of the assessee, did not include the difference in the assessable income. The Commissioner of Income-Tax, however, being of opinion that the difference between the market value of the shares and the cost of acquisition of the shares to the assessee should have been brought to tax as capital gains in view of s. 45 of the Income Tax Act, 1961, exercised his revisional jurisdiction, and reopening the assessment he remanded the case to the Income Tax Officer directing him to revise the assessment after computing the capital gains arising out of the transfer. The assessee appealed to the Income Tax Appellate Tribunal, and the Appellate Tribunal held that while the transaction did amount to a transfer within the meaning of sub-s.(47) of s.2 of the Income Tax Act it did not result in capital gains liable to tax. The Appellate Tribunal allowed the appeal and set aside the order of the Income 110 Tax Officer. Subsequently the Appellate Tribunal referred the case to the High Court of Gujarat for its opinion on the following questions of law:

1 Whether, on the facts and in the circumstances of the case, the Income Tax Appellate Tribunal was right in law in holding that no capital gains resulted from the transfer of the shares held by the assessee to the partnership firm as his capital contribution, the cost of acquisition of the shares to the assessee being Rs. 1,49,819 and the market value of the shares being Rs. 1,60,279?
2. Whether, on the facts and in the Circumstances of the case, the Tribunal was right in law in holding that there was a transfer within the meaning of sub-s.(47) of s.2 of the Income Tax Act, 1961 of the shares contributed by the assessee as capital to the partnership firm in which he was a partner?

In Civil Appeal No. 1777 of 1981, the appellant was a partner in a registered partnership firm, Messrs. Rajka, or which the other partner was his wife. m e partnership was constituted under an agreement dated February 25, 1973. The partnership deed recited that the partnership business had commenced on January 1, 1973, that it was a partnership at will and further provided that the assessee would initially contribute Rs. 9,000 in cash to the share capital of the firm and his wife would contribute Rs. 1,000 in cash. It was provided that when any addition to the capital was required for the purposes of the partnership, the partners would contribute such additional capital from time to time. It was further provided that if any asset was brought in by a partner as capital contribution the account of such partner would be credited with the fair market value on the date the asset was brought in. The assessee had in his possession 80 ordinary shares of the Ahmedabad Manufacturing and Calico Printing Company Limited which had been purchased at Rs. 1,55,440. He had-also 82 ordinary shares of Karamchand Premchand Private Limited purchased at Rs. 25,666. The total cost was Rs. 1,81,106 on March 22, 1973 the market value of a share of the Ahmedabad Manufacturing and Calico Printing Company Limited was Rs. 442 and that of a share of Karamchand Premchand Private Limited was Rs. 2,668. On that day, the assessee introduced the 111 two shareholdings in the partnership firm as his capital contribution, and the firm credited his account with the market value of the shares, namely Rs. 4,75,136.

In the assessment proceedings for the assessment year 1973-74, the Income Tax Officer took the view that the contribution by the assessee of the shares to the asset of the partnership firm constituted a transfer within the meaning of sub-s.(47) of s. 2 of the Income Tax Act, 1961 and that the assessee was liable to income tax on a capital gain of Rs. 2,94,030 being the difference between the market price at which the shares were entered in the books of the partnership firm and the cost of the shares to the assessee. The assessee appealed to the Appellate Assistant Commissioner of Income Tax, but the appeal was dismissed. In second appeal, however, the Income Tax Appellate Tribunal took the view that there was no transfer of a capital asset within the meaning of s.45 read with sub-s.(47) of s.2 of the Income Tax Act and consequently he deleted the item from the assessment. In the circumstances, the Appellate Tribunal did not go into the question whether the transfer was without consideration. The Commissioner of Income Tax obtained a reference to the High Court of Gujarat on the following questions of law:

1. Whether, on the facts and in the circumstances of E the case, the Appellate Tribunal was right in law in holding that the contribution in the form of shares of the value of Rs. 4,75,136 by the assessee in the partnership firm of Messrs. Rajka did not amount to a transfer within the meaning of sub-s.(47) of s. 2 of the Act resulting in capital gains chargeable to tax?
2. If the reply to question No. 1 is in favour of the Revenue, whether the Tribunal erred in not considering whether the transfer is with or without consideration?

By a common judgment dated April 30/May 1 and 4, 1981 the High Court answered the questions in favour of the Revenue and against the assessee.

Section 45 of the Income Tax Act, 1961 provides:

"45. (1) Any profits or gains arising from the transfer of a capital asset effected in the previous year shall, save as otherwise provided in sections 53, 112 54 and 54B and 54D, be chargeable to income-tax under the head Capital gains , and shall be deemed to be the income of the previous year in which the transfer took place".

Section 48 of the Act provides:-

"48. The income chargeable under the head Capital gains shall be computed by deducting from the full value of the consideration received or accruing as a result of the transfer of the capital asset the following amounts, namely:-
(i) expenditure incurred wholly and exclusively in connection with such transfer;
(ii) the cost of the acquisition of the capital asset and the cost of any improvement thereto.

Learned counsel for the assessee contends that in order to attract tax under the head Capital gains , s. 45 must be read with s.48 and therefore three cumulative conditions must be fulfilled:-

1. There must be a transfer of a capital asset, either under the general law or within the definition in sub-s.(47) of s.2 of the Income Tax Act.
2. Consideration must be received or must accrue as a result of the transfer, and the consideration must be capable of being determined in monetary terms in order that the computation of capital gains may be as required by s. 48.
3. Profits or gains must arise from the transfer and must be embedded in the consideration.

It is urged that if any of the three conditions remains unfulfilled no charge can be levied under the head "Capital gains .

In support of the submission that there is no "transfer" in the general sense of that term when a partner brings his personal assets into-the firm as his contribution towards its capital, 113 learned counsel points out that a partnership firm is not a separate legal entity and that the assets owned by the partnership are collectively owned by the partners. We have no hesitation in accepting that proposition for in Malabar Fisheries Co. v. Commissioner of Income-Tax, Kerala (1979) 120 I.T.R. 49 SC, this Court observed:-

.......... It seems to us clear that a partnership firm under the Indian Partnership Act, 1932, is not a distinct legal entity apart from the partners constituting it and equally in law the firm as such has no separate right of its own in the partnership assets and when one talks of the firm's property or firm's assets all that is meant is property or assets in which all the partners have a Joint or common interest.
Our attention has been invited to Commissioner of Income Tax, West Bengal v. Hind Construction Ltd., (1972) 83 I.T.R. 211. In that case the assessee entered into a partnership and as its share of the capital it transferred the stock of machinery to the partnership firm. This Court held that when the assessee made over its machinery to the partnership firm there was no sale and the assessee did not derive any income. In Commissioner of Income-Tax, Madras v. Janab N. Hyath Batcha Sahib, (1969) I.T.R. 528, the Madras High Court held that when a partner introduces his property into a partnership firm as his contribution to its capital the transaction does not involve a sale of the property. The High Court referred to B. 14 of the Indian Partnership act and observed:-
When a partnership is formed for the first time and one of the members of the partnership brings into the firm assets, they become the property of the firm, not by any transfer, but by the very intention of the parties evinced in the agreement between them to treat such property belonging to one or more of the members of the partnership as that of the firm-
The view that when a partner hands over a business asset to the partnership firm as his contribution to its capital he cannot be said to have effected a sale was also taken by the Allahabad High Court in Dr. M.C. Kackkar v. Commissioner of Income-Tax, Kanpur and Others, (1973) 92 I.T.R. 87, the Kerala High Court in Commissioner of Income-Tax, Kerala v. C.M. Kunhammed (1974) 94 I.T.R. 179 and by the Madras High Court in Commissioner of Income-Tax, Madras-l v. Abdul Khader Motor ant Lorry Service, 114 (1978) 112 I.T.R. 360. We find no difficulty in accepting that proposition. But while the transaction may not amount to a sale, can it be described as a transfer of some other kind? Illustrations of other kinds of transfer are provided by sub-s.(47) of s.2 of the Income Tax Act which defines the expression transfer in relation to a capital asset as including the sale exchange or relinquishment of the asset or the extinguishment of any rights therein or the compulsory acquisition thereof under any law. The definition is inclusive merely, and does not exhaust other kinds of transfer. Its inclusive character was overlooked by the Madras High Court in Commissioner of Income-Tax, Madras-I (supra) and in Commissioner of Income-Tax, Tamil Nadu-IV, Madras v. H. Rajan and H. Kannan, (1984) 149 I.T.R. 545. In both cases the High Court confined itself to considering whether the transaction before it was covered by any of the express terms used in the definition, that is to say, sale, exchange relinquishment or extinguishment, and taking the view that it did not fall under any of them it held that there was no transfer.

In its general sense, the expression transfer of property connotes the passing of rights in the property from one person to another. In one case there may be a passing of the entire bundle of rights from the transferor to the transferee. In another case, the transfer may consist of one of the estates only out of all the estates comprising the totality of rights in the property. In a third case, there may be a reduction of the exclusive interest in the totality of rights of the original owner into a joint or shared interest with other persons. An exclusive interest in property is a larger interest than a share in that property. To the extent to which the exclusive interest is reduced to a shared interest it would seem that there is a transfer of interest. Therefore when a partner brings in his personal asset into the capital of the partnership firm as his contribution to its capital he reduces his exclusive rights in the asset to shared rights in it with the other partners of the firm. While he does not lose his rights in the asset altogether what he enjoys now is an abridged right which cannot be identified with the fullness of the right which he enjoyed in the asset before it entered the partnership capital. In Addanki Narayanappa & Anr. v. Bhaskara Krishtappa and 13 Ors. [1966] 3 S.C.R. 400., this Court explained:-

........ whatever may be the character of the property which is brought in by the partners when the partnership is formed or which may be acquired in the 115 course of the business of the partnership it becomes the property of the firm and what a partner is entitled to is his share of profits, if any, accruing, to the partnership from the realisation of this property, and upon dissolution of the partnership to a share in the money representing the value of the property. No doubt, since a firm has no legal existence, the partnership property will vest in all the partners and in that sense every partner has an interest in the property of the partnership. during the subsistence of the partnership, however, no partner can deal with any portion of the property as his own. Nor can he assign his interest in a specific item of the partnership property to anyone. His right is to obtain such profits, if any, as fall to his share from time to time and upon the dissolution of the firm to a share in the assets of the firm which remain after satisfying the liabilities set out in cl.(a) and sub- cls.(i),(ii) of cl.(b) of s. 48.
The position was elaborated later in the same judgment as follows:
The whole concept of partnership is to embark upon a joint venture and for that purpose to bring in as capital money or even property including immovable property. Once that is done whatever is brought in would cease to be the exclusive property of the person who brought it in. It would be the trading asset of the partnership in which all the partners would have interest in proportion to their share in the joint venture of the business of partnership. The person who brought it in would, therefore, not be able to claim or exercise any exclusive right over any property which he has brought in, much less over any other partnership property. He would not be able to exercise his right even to the extent of his share in the business of the partnership. As already stated, his right during the subsistence of the partnership is to get his share of profits from time to time as may be agreed upon among the partners and after the dissolution of the partnership or with his retirement from partnership of the value of his share in the net partnership assets as on the date of dissolution of retirement after a deduction of liabilities and prior charges.
116
It is apparent, therefore, that when a partner brings in his personal asset into a partnership firm as his contribution to its capital, an asset which originally was subject to the entire ownership of the partner becomes now subject to the rights of other partners in it. It is not an interest which can be evaluated immediately, it is an interest which is subject to the operation of future transactions of the partnership, and it may diminish in value depending on accumulating liabilities and losses with a fall in the prosperity of the partnership firm. The evaluation of a partner's interest takes place only when there is a dissolution of the firm or upon his retirement from it. It has some times been said, and we think erroneously, that the right of a partner to a share in the assets of the partnership firm arises upon dissolution of the firm or upon the partner retiring from the firm. We think it necessary to state that what is envisaged here is merely the right to realise the interest and receive its value. What is realised is the interest which the partner enjoys in the assets during the subsistence of the partnership firm by virtue of his status as a partner and in accordance with the terms of the partnership agreement. It is because that interest exists already before dissolution, as was held by this Court in Malabar Fisheries Co. (supra), that the distribution of the assets on dissolution does not amount to a transfer to the erstwhile partners. What the partner gets upon dissolution or upon retirement is the realisation of a pre- existing right or interest. It is nothing strange in the law that a right or interest should exist in praesenti but its realisation or exercise should be postponed. Therefore, what was the exclusive interest of a partner in his personal asset is, upon its introduction into the partnership firm as his share to the partnership capital, transformed into a shared interest with the other partners in that asset. Qua that asset, there is a shared interest. During the subsistence of the partnership the value of the interest of each partner qua that asset cannot be isolated or carved out from the value of the partner's interest in the totality of the partnership assets. And in regard to the latter, the value will be represented by his share in the net assets on the dissolution of the firm or upon the partner's retirement.
Learned counsel for the assessee has attempted to draw an analogy between the position arising when a personal asset is brought by a partner into a partnership as his contribution to the partnership capital and that which arises when on dissolution of the firm or on retirement a share in the partnership assets 117 passes to the erstwhile partner. It has been held by this Court in Commissioner of Income-Tax, Madhya Pradesh, Nagpur and Bhandra v. Dewas Cine Corporation, (1968) 68 I.T.R. 240, Commissioner of Income-Tax, U.P. v. Bankey Lal Vaidya, (1971) 79 I.T.R. 594 and recently in Malabar Fisheries Co. (supra) as well as by the Punjab and Haryana High Court in Kay Engineering Co. v. Commissioner of Income-Tax, Patiala, (1971) 82 I.T.R. 950 the Kerala High Court in Commissioner of Income Tax, Kerala v. Nataraj Motor Service (1972) 86 I.T.R. 109, and the Gujarat High Court in Commissioner of Income-Tax Gujarat v. Mohanbhai Pamabhai (1973) 91 I.T.R. 393 that when a partner retires or the partnership is dissolved what the partner receives is his share in the partnership. What is contemplated here is a share of the partner qua the net assets of the partnership firm. On evaluation, that share in a particular case may be realised by the receipt of only one of all the assets. What happens here is that a shared interest in all the assets of the firm is replaced by an exclusive interest in an asset of equal value. That is why it has been held that there is no transfer. It is the realisation of a pre-existing right. The position is different, it seems to us, when a partner brings his personal asset into the partnership firm as his contribution to its capital. An individual asset is the sole subject of consideration. An exclusive interest in it before it enters the partnership is reduced on such entry into a shared interest.

Our attention has also been invited to clause (b) of sub-s.(l) of s. 17 of the Registration Act which requires the registration of non-testamentary instruments which purport or operate to create declare assign limit or extinguish whether in present or in future, any right, title or interest whether vested or contingent, of the value of one hundred rupees and upwards, to or in immovable property, and to the view taken by the courts in this country that when a person brings in even his immovable property as his contribution to the capital of the firm no written document or registration is required under that clause. That view, was expressed in Firm Ram Sahay Mall Rameshwar Dayal and Others v. Bishwanath Prasad, A.I.R. 1963 Patna 221. The learned Judges relied on the English law that the personal assets introduced by a partner into the firm as his contribution to its capital becomes the property of the firm by reason of the intention and agreement of the parties. The view does not spring from the consideration that there is no transfer. The view is that no document of transfer is required and that, therefore, registration is unnecessary. The Patna High Court reiterated that view in Sudhansu Kanta v. Manindra Nath A.I.R. 1965 Patna 144.

118

Accordingly we hold that when the assessee brought the shares of the limited companies into the partnership firm as his contribution to its capital there was a transfer of a capital asset within the terms of s.45 of the Income Tax Act. In this view of the matter we agree with the conclusion reached by the Kerala High Court in A. Abdul Rahim, Travancore Confectionery Works v. Commissioner of Income- Tax, Kerala, (1977) 110 I.T.R. 595 the Karnataka High Court in Addl. Commissioner of Income-Tax, Mysore v. M.A.J. Vasanaik, (1979) 116 I.T.R. 110 and by the Gujarat High Court in the judgment under appeal.

The second question is whether the assessee can be said to have received any consideration as that expression is understood in the scheme of capital gains under the Income- Tax Act. In Commissioner of Income-Tax, Bangalore v. B.C. Srinivasa Setty, (1981) 128 I.T.R. 294, this Court observed that the charging section and the computation provisions under each head of income constitute an integrated code, and when there is a case to which the computation provisions cannot apply at all it is evident that such a case was not intended to fall within the charging section. On the basis of that proposition learned counsel for the assessee has urged that s.45 is not attracted in the present case because to compute the profits or gains under s.48 the value of the consideration received by the assessee or accruing to him as a result of the transfer of the capital asset must be capable of ascertainment in monetary terms. The consideration for the transfer of the personal assets is the right which arises or accrues`to the partner during the subsistence of the partnership to get his share of the profits from time to time and, after the dissolution of the partnership or with his retirement from the partnership, to get the value of a share in the net partnership assets as on the date of the dissolution or retirement after a deduction of liabilities and prior charges. The credit entry made in the partner's capital account in the books of the partnership firm does not represent the true value of the consideration. It is notional value only, intended to be taken into account at the time of determining the value of the partner's share in the net partnership assets on the date of dissolution or on his retirement, a share which will depend upon a deduction of the liabilities and prior charges existing on the date of dissolution or retirement. It is not possible to predicate before hand what will be the position in terms of monetary value of a partner's share on that date. At the time when the partner transfers his personal asset to the partnership firm, there can be no reckoning of the liabilities and losses which the firm may suffer in the years to 119 come. All that lies within the womb of the future. It is impossible to conceive of evaluating the consideration acquired by the partner when he brings his personal asset into the partnership firm when neither the date of dissolution or retirement can be envisaged nor can there be any ascertainment of liabilities and prior charges which may not have even arisen yet. In the circumstances, we are unable to hold that the consideration which a partner acquires on making over his personal asset to the partnership firm as his contribution to its capital can fall within the terms of s.48. And as that provision is fundamental to the computation machinery incorporated in the scheme relating to the determination of the charge provided in s.45, such a case must be regarded as falling outside the scope of capital gains taxation altogether.

The third contention of learned counsel for the assessee is that no profit or gain car. be said to arise to a partner when he brings his personal asset into a partnership firm as his contribution to its capital. It is urged that the capital gains chargeable under s.45 are real capital gains computed on the ordinary principles of commercial accounting and that the capital gains must be embedded in the capital asset. In Miss Dhun Dadabhoy Kapadia v. Commissioner of Income-Tax, Bombay, (1967) 63 I.T.R.. 651, the appellant held by way of investment some ordinary shares in a limited company. An offer was made by the company to her by which she was entitled to apply for an equal number of new ordinary shares at a premium with an option of either taking the shares or renouncing them in favour of others. The appellant renounced her rights to all the shares and realised Rs. 45,262.50. When this amount was sought to be wholly taxed as a capital gain the appellant claimed that on the issue of the new shares the value of her old shares depreciated and that as a result of the depreciation she suffered a capital loss in the old shares which she was entitled to set off against the capital gain of Rs. 45,262.50. In the alternative she claimed that the right to receive the new shares was a right which was embedded in her old shares and consequently when she realised the sum of Rs. 45,262.50 by selling her right, the capital gain should be computed after deducting from that amount the value of the embedded right which became liquidated. This Court upheld the claim of the appellant that she was entitled to deduct from the sum of Rs. 45,262.50 the loss suffered by way of depreciation in the old shares. The Court proceeded on the basis that in working out capital gain or loss, the principles which had to be applied are those which are a part of commercial practice or which an 120 ordinary man of business would resort to when making computation for his business purposes. It will be noticed that this principle was applied by the Court in a case where a capital gain was sought to be taxed under the Income Tax Act. That profits or gains under the Income Tax Act must be understood in the sense of real profits or gains, that is to say, on the basis of ordinary commercial principles on which actual profits are computed, a sense in which no commercial man would misunderstand, has been regarded as a principle of general application, and there is a catena of cases of this Court which affirms that principle. Reference may be made to Calcutta Co. Ltd. v. Commissioner of Income-Tax, West Bengal, (1959) 37 I.T.R. 1, Commissioner of Income-Tax v.Bai Shirinbai K. Kooka, (1962) 46 I.T.R. 86, Poona Electric Supply Co. Ltd. v. Commissioner of Income-Tax, Bombay City I, (1965) 57 I.T.R. 521, Commissioner of Income-Tax, West Bengal II v. Birla Gwalior (P) Ltd. (1973) 89 I.T.R. 266 and Bafna Textiles v. Income-Tax officer, Assessment-4, Circle II, Bangalore, (1975) 98 I.T.R. 209.

What is the profit or gain which can be said to accrue or arise to the assessee when he makes over his personal asset to the partnership firm as his contribution to its capital? The consideration, as we have observed, is the right of a partner during the subsistence of the partnership to get his share of profits from time to time and after the dissolution of the partnership or with his retirement from the partnership to receive the value of the share in the net partnership assets as on the date of dissolution or retirement after a deduction of liabilities and prior charges. When his personal asset merges into the capital of the partnership firm a corresponding credit entry is made in the partner's capital account in the books of the partnership firm, but that entry is made merely for the purpose of adjusting the rights of the partners inter-se when the partnership is dissolved or the partner retires. It evidences no debt due by the firm to the partner. Indeed, the capital represented by the notional entry to the credit of the partner's account may be completely wiped out by losses which may be subsequently incurred by the firm, even in the very accounting year in which the capital account is credited. Having regard to the nature and quality of the consideration which the partner may be said to acquire on introducing his personal asset into the partnership firm as his contribution to its capital it cannot be said that any income or gain arises or accrues to the assessee in the true commercial sense which a business man would understand as real income or gain.

121

An objection has been taken by learned counsel for the respondent to this submission being raised before us because, it is said, the question has neither been referred to his Court nor was it ever argued at any earlier stage. We are not impressed by the objection because we think that it constitutes one aspect of the questions which have been referred in these cases. The point rests on considerations purely of law and is fundamental to the question whether capital gain arises to an assessee upon the transfer of his shares to the partnership firm as his capital contribution. The objection is, therefore, over-ruled.

Inasmuch as we are of opinion that the consideration received by the assessee on the transfer of his shares to the partnership firm dies not fall within the contemplation of s.48 of the Income-Tax Act, and further that no profit or gain can be said to arise for the purposes of the Income-Tax Act, we hold that these cases fall outside the scope of s.45 of the Act altogether.

We have decided these appeals on the assumption that the partnership firm in question is a genuine firm and not the result of a sham or unreal transaction, and that the transfer by the partner of his personal asset to the partnership firm represents a genuine intention to contribute to the share capital of the firm for the purpose of carrying on the partnership business. If the transfer of the personal asset by the assessee to a partnership in which he is or becomes a partner is merely a device or ruse for converting the asset into money which would substantially remain available-for his benefit without liability to income tax on a capital gain, it will be open to the income tax authorities to go behind the transaction and examine whether the transaction of creating the partnership is a genuine or a sham transaction and, even where the partnership is genuine the transaction of transferring the personal asset to the partnership firm represents a real attempt to contribute to the share capital of the partnership firm for the purpose of carrying on the partnership business or is nothing but a device or ruse to convert the personal asset into money substantially for the benefit of the assessee while evading tax on a capital gain. The income Tax Officer will be entitled to consider all the relevant indicia in this regard, whether the partnership is formed between the assessee and his wife and children or substantially limited to them, whether the personal asset is sold by the partnership firm soon after it is transferred by the assessee to it, whether the partnership firm has no substantial or real business or the 122 record shows that there was no real need of the partnership firm for such capital contribution from the assessee. ALL these and other pertinent considerations may be taken into regard when the Income Tax Officer enters upon a scrutiny of the transaction, for in the task of determining whether a transaction is a sham or illusory transaction or a device or ruse he is entitled to penetrate the veil covering it and ascertain the truth.

In the result, the questions which arise in these appeals are answered as follows:-

1. There was a transfer of the shares when the assessee made them over to the partnership firm as his capital contribution.
2. When the assessee transferred his shares to the partnership firm he received no consideration within the meaning of s.48 of the Income-Tax Act 1961 nor did any profit or gain accrue to him for the purpose of s.45 of the Income-Tax Act, 1961.

These answers are given by us subject to the reservations made by us in the preceding paragraph.

The appeals are partly allowed and there is no order as to costs.

S.R.				     Appeals partly allowed.
123