Rajasthan High Court - Jaipur
Commissioner Of Income-Tax vs Dharma Chand on 30 March, 1993
Equivalent citations: [1993]204ITR787(RAJ)
JUDGMENT V.K. Singhal, J.
1. The Income-tax Appellate Tribunal, Jaipur Bench, Jaipur, has referred the following question of law arising out of its order dated September 9, 1980, in respect of the assessment year 1976-77 :
"Whether, on the facts and in the circumstances of the case, the Tribunal was justified in upholding the order of the Appellate Assistant Commissioner deleting the share income of the minor sons assessed in the hands of the assessee under Section 64(1)(iii) of the Income-tax Act, 1961 ?"
2. The brief facts of the case are that the assessee, Dharam Chand, was a partner of Messrs. Jain Vastralaya, Bhawani Mandi, in the status of a Hindu undivided family (HUF). The assessment was completed under Section 143(1) on November 24, 1975, on a total income of Rs. 13,480. The Income-tax Officer found that the minor sons of the assessee, namely, Shri Rajesh Kumar and Sanjay Kumar, were admitted as partners in the firm, Messrs. Kanhaiyalal and Sons, to the benefits of the partnership with effect from November 14, 1974. The share of such minors was sought to be taxed on a protective basis in the hands of the father attracting the provisions of Section 64(1)(iii). It was also observed that the minors have received gifts from their grandparents after June I, 1973, and that, therefore, the provisions of Section 64(1)(vi) were also applicable and hence the income was taxed in the present case on a protective basis.
3. Against this order, an appeal was preferred to the Appellate Assistant Commissioner and the addition was deleted. The matter was challenged by the Income-tax Officer before the Income-tax Appellate Tribunal wherein it was held that the term "individual" is used in a restrictive sense and has been used for such individual who is capable of having a wife or minor child or both and, therefore, excludes from its purview a group of persons forming a unit or a corporation created by a statute and is confined only to human beings who, in the context, would be comprised within that category. The appeal preferred by the Department was dismissed.
4. The provisions of Section 64(1)(iii) provide that "in computing the total income of any individual, there shall be included all such income as arises directly or indirectly to a minor child of such individual from the admission of the minor to the benefits of partnership in a firm." Learned standing counsel has submitted that, in view of the judgment of the Madras High Court in CIT v. S. Balasubramaniam [1984] 147 ITR 732, the share income of the minor child has to be included in the total income of the father irrespective of the fact whether the father's share of income from the firm is assessed in his hands as that of an individual or as that of the Hindu undivided family. Reliance has also been placed on the decisions of the Allahabad High Court in the cases of Madho Prasad v. CIT [1978] 112 ITR 492 and Addl. CIT v. Yashwant Lal [1979] 119 ITR 18 and a Full Bench decision of the Allahabad High Court in Sahu Govind Prasad v. CIT [1983] 144 ITR 851.
5. On the other hand, the following High Courts have taken the view that, when the father is a partner in a representative capacity as a "karta" and the minor child is also admitted to the benefits of partnership, then the minor's share income cannot be included in the income of the father in his individual capacity :
(1) CIT v. Sanha Sankaraiah [1978] 113 ITR 313 (AP); (2) Dinubhai Ishvarlal Patel v. K.D. Dixit, ITO [1979] 118 ITR 122 (Guj) ; (3) CIT v. Anand Sarup [1980] 121 ITR 873 (P & H); (4) CIT v. R.D. Sharma [1983] 140 ITR 423 (Gauhati) (Appex) ; (5) Prayag Dass Rajgarhia v. CIT [1982] 138 ITR 291 (Delhi) ; (6) C. Arunachalam v. CIT [1985] 151 ITR 172 (Kar) [FB] ; (7) CIT v. S.K. Thakhar [1985] 154 ITR 303 (Bom) ; (8) CIT v. Prakashchandra Basantilal [1986] 162 ITR 536 (MP) and (9) CIT v. C.L Anand [1990] 182 ITR 30 (Ker).
6. So far as this court is concerned, the matter was examined in detail in CIT v. Abhay Kumar [1989] 179 ITR 363 (Raj), and it was held that the karta of a Hindu undivided family has a dual capacity, i.e., an individual capacity and a representative capacity as karta of the Hindu undivided family and it is only in computing the total income as an individual and not in the other capacity as karta of the Hindu undivided family that the income of the minor child of that individual can be clubbed in accordance with Section 64(1)(iii) of the Income-tax Act, 1961. In other words, where the minor child's parent is the assesses in a representative capacity as karta of the Hindu undivided family and not as an individual, Section 64(1)(iii) cannot be applied to club the income of the minor in computing the total income of the assessee-Hindu undivided family. The said decision was followed in CIT v. Bal Mukund [1990] 182 ITR 42 (Raj). It is no doubt true that a few High Courts have taken the view in favour of the Revenue but the golden rule of interpretation is that the interpretation which is beneficial to the assessee has to be adopted and more particularly when most of the High Courts have taken the view which has been taken by this court and since no case has been made out to refer the said matter to a larger Bench, we are of the view that the Income-tax Appellate Tribunal was justified in upholding the order of the Appellate Assistant Commissioner deleting the share income of the minor sons assessed in the hands of the assessee under Section 64(1)(iii) of the Income-tax Act, 1961.
7. Accordingly, the reference is answered in favour of the assessee and against the Revenue. No orders as to costs.