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 17, Cited by 5]

Supreme Court of India

Smt. P. Leelavathamma vs Controller Of Estate Duty, Andhra ... on 15 February, 1991

Equivalent citations: 1991 SCR (1) 448, 1991 SCC (2) 299, 1991 AIR SCW 570, (1991) 1 SCR 448 (SC), 1991 (2) SCC 299, (1991) 93 CURTAXREP 256, (1991) 2 CURLJ(CCR) 11, (1991) 55 TAXMAN 424, (1991) 188 ITR 803, (1991) 1 JT 494 (SC)

Author: T.K. Thommen

Bench: T.K. Thommen, N.M. Kasliwal, K. Ramaswamy

           PETITIONER:
SMT.  P. LEELAVATHAMMA

	Vs.

RESPONDENT:
CONTROLLER OF ESTATE DUTY, ANDHRA PRADESH,HYDERABAD

DATE OF JUDGMENT15/02/1991

BENCH:
THOMMEN, T.K. (J)
BENCH:
THOMMEN, T.K. (J)
KASLIWAL, N.M. (J)
RAMASWAMY, K.

CITATION:
 1991 SCR  (1) 448	  1991 SCC  (2) 299
 JT 1991 (1)   494	  1991 SCALE  (1)236


ACT:
     Estate  Duty Act, 1953-Sections 5, 74-Estate  Duty-Levy
of Scheme-Duty being burden on estate on death, not debt  or
encumbrance  and  not deductible-Maintenance of wife  during
deceased's life not debt or encumbrance and not deductible.
     Words and Phrases-"Passes on the death"-Meaning.



HEADNOTE:
     The  High	Court in a reference under the	Estate	Duty
Act, 1953 held that in computing the  net  principal   value
of  the	 estate	 for  the purpose of the Act, the  appellant
was   not   entitled  to  deduct  either  the  estate	duty
payable	 on  the  estate  or  the  amount  attributable	  to
the  maintenance   of  the  wife  of   the   deceased.	 The
question    was	   answered  accordingly in  favour  of	 the
Revenue.
The  appellant contended  in  the  appeal   by	 certificate
that   estate duty being a  first  charge  on	the   estate
passing	   on	the   death   was   an	 encumbrance	and,
therefore,    deductible   and	 the   amount	  of	 the
maintenance  of the wife during her husband's life was	also
deductible.
The   Respondent   contended   that   estate   duty    being
payable	   only upon the estate passing on  the	 death,	  it
was  not  a  liability	which  was deductible.	Deduction in
respect	  of   the  maintenance	 of  the  wife	 during	 the
life of her husband also was not permissible.
Dismissing the appeal, this Court,
     HELD:  1.	The  levy  is  upon  the   principal   value
of   the   property ascertained	 as   provided	 under	 the
Act.   Property	 changes  hands	 at  the time of the  death,
by reason of  the  death,  and,	 therefore,  subsequent	  to
the death.  The imposition of  the  charge  under  the	 Act
does   not  arise until the death  has	 actually   occurred
and  the  property  has,  thereupon, passed. [453E-G]
						       449
2.   The liability  to	pay  estate  duty  is  fastened	  on
the   persons accountable. But their  liability	  is limited
to,   and   will  not exceed,  the assets  of  the  deceased
actually  received  by	them,  or  which,  but	 for   their
neglect	 or  default,  they  might  have   received.   Apart
from	the   Personal	liability   cast  on   the   persons
accountable, and their liability to penalty  in the event of
default or concealment,	 the  duty  payable  is	 charged  On
the  property itself and any private transfer  or   delivery
is   void   against   any claim in respect  of	such   duty.
Essentially   and   basically,	therefore,  the	 duty  is  a
burden on the estate and that  burden  is  fastened  on	 the
estate upon the death of  the  deceased.  During  his  life,
no   liability	under  the Act arose or could arise.  [453G-
454A]
3. Subject to the  limitations	and  exceptions	 statutorily
specified,  the allowable deductions in	 the   determination
of   the   chargeable  value  of the estate are	 the   debts
and   encumbrances   incurred  before  the   death   of	 the
deceased.  Estate  duty	 falling  upon	property   passing
upon   the   death had not become a  debt   or	 encumbrance
until  the  death  of  the  deceased, and is, therefore, not
deductible. [454B-C]
4.   As	 regards the claim for	deduction  of	the   amount
attributable to the maintenance of the wife of the  deceased
during his life,  there	 is  no evidence or any finding	  to
show  that  the	 estate	 had  been  burdened  with any	such
debt or encumbrance  by	 reason	 of  the  husband's  failure
to  act upto his statutory obligation to maintain his  wife.
[454E-F]
5.  The expression  "passes on the death" denotes change  in
the  title or possession of the whole property taking  place
at the death.  It is immaterial to whom the property passes.
[453D-E]
     Inland Revenue Commissioner v. Crossman, [1937] AC	 26;
Winans & Another v. Attorney General, [1910] AC 27, referred
to  [1975] 99 ITR  221	(Karnataka);  [1978]  Ill  ITR	365
(Gujarat);  [1981] 127 ITR 642 (Allahabad); [1981]  132	 ITR
871 (Madras); [1982] 137 ITR 801 (Gauhati); [1990]186 ITR 29
(Bombay);  Controller  of  Estate Duty	v.  Estate  of	Late
Omprakash Bajaj, [1977] 110 ITR 263 (A.P.) approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 822 of 1978.

From the Judgment and Order dated 23.3.1977 of the Andhra Pradesh High Court in Case Referred (Estate Duty Case) No. 6 of 1975.

450

T.A. Ramachandran and Ms. Janki Ramachandran for the Appellant.

S.C. Manchanda, Ms. A. Subhashini (NP) and K.P. Bhatnagar for the Respondent.

The Judgment of the Court was delivered by THOMMEN, J. This appeal by certificate arises from the judgment of the Andhra Pradesh High Court dated 23.3.1977 in Estate Duty Case No. 6 of 1975. Answering the questions referred to it against the appellant and in favour of the Revenue, the High Court held that, in computing the net principal value of the estate for the purpose of the Estate Duty Act, 1953 ("the Act"), the appellant was not entitled to deduct either the estate duty payable on the estate or the amount attributable to the maintenance of the wife of the deceased.

The appellant's counsel, Mr. T.A. Ramachandran, submits that the duty payable on the estate of the deceased is an encumbrance on the estate, being a first charge on the property passing on the death, and is, therefore, deductible in terms of Section 44 of the Act. According to counsel, all properties passing on the death of the deceased are encumbered to the extent of the duty payable by reason of the charge created by section 74 of the Act and that duty has to be deducted from the total value of the estate which is subjected to the levy of duty in terms of section 5. Counsel further submits that the amount attributable to the maintenance of the wife during the life of her husband must also be treated as a debt deductible under section 44.

Mr. S.C. Manchanda, appearing for the Revenue, submits that the claim of the appellant has no warrant in the law and is totally unsupported by any judicial decision. He submits that estate duty falls upon the property passing upon the death. The property at the time of the passing was not encumbered by the duty, for duty became payable only upon its passing and was, therefore, not a liability to which the estate was subjected during the life of the deceased. It becomes so encumbered only subsequent to and consequent on the death. He futher submits that there is not the smallest foundation for the claim for deduction in respect of the maintenance of the wife during the life of the husband, as contended by the appellant's counsel, for the estate was never charged with the amount attributable to the maintenance of the wife. A wife's claim for maintenance either during the life her-

451

husband, or subsequent to the death of her husband, is not a charge on the property and is not a deductible amount in terms of the Act.

We shall first deal with the claim for deduction of estate duty. Section of the 5 of the Act, insofar as it is material, reads:

"Levy of estate duty.
5(1). In the case of every person dying after the commencement of this Act, there shall, save as hereinafter expressly provided, be levied and paid upon the principal value ascertained as hereinafter provided of all peroperty, settled or not settled, includng agricultral land........ which passes on the death of such person, a duty called "estate duty" at the rats fixed in accordance wth section
35. (2)......................."

Sub-section (1) of section 5 imposes a duty upon the net principal value ascertained of 'all property" which passes on the death of a person. All properties passing on a death, other than those which are exempted from duty (See section 21 to 33), are, for the purpose of levy under the Act, aggregated into one estate, which is the "property" on which duty is levied at the rates applicable in respect of its principal value (Section 34 and 35), but subject to the deductions permitted under Part VI of the Act.

The properties are valued, for the purpose of levy under the Act, in accordance with the provisions of Part V. Section 36 says that the principal value of any property shall be estimated to be price which, in the opinion of the Controller, such property would fetch if sold in the open market at the time of the death of the deceased.

Part VI of the Act contains section 44 to 50B dealing with deductions in determining the chargeable value of the estate. Section 44 says that, in determining the value of an estate, allowance has to be made for funeral expenses not exceeding rupees one thousand and for debts and incumbrances. The section, however, provides that no allowance shall be made in respect of matters enumerated under clauses (a) to (d) of the section.

The "debts and encumbrances" mentioned in section 44 are, as a-

452

general rule, debts and encumbrances incurred before the death of the deceased. Certain exceptions are, specifically provided in section 44 and the other provisions of Part VI. Reasonable funeral expenses, cost of realising or administering foreign property, allowance for duty paid in a non-reciprocating country, relief from estate duty where court fees have been paid in any State for obtaining probate, letters of administration or a succession certificate, and, relief from estate duty where tax has been paid on capital gains are, in the specified curcumstances, allowable deductions in the determination of the value of the estate for the purpose of estate duty, notwithstanding that such liabilities arose subsequent to the death. In no other case does the Act postulate deduction or allowance for any debt or encumbrance incurred subsequent to the passing of the property upon the death. Singinficantly, estate duty payable on the estate of the deceased is not one of those exceptions to the general rule.

Section 53 makes certain persons accountable for the whole of the estate duty on the property passing on the death. These are the legal representatives, trustees, guardians, committees or other persons in whom any interest in the property or the management thereof at the any time vested. They are accountable for the whole of the estate duty on the property passing on the death of the deceased, but their liability is limited to the assest of the deceased which they have actually received or which, but for their own neglect or default, they might have received. Any default or concealment on their part in the discharge of their duties will make them liable for the penalty provided under section 60.

Section 74 says that duty payable in respect of property, passing on the death of the deceased, is a first charge on the property so passing. Any claim in respect of such duty is not liable to be defeated by any private transfer or delivery of such property. Any such private transfer or delivery is void against such a claim. Section 74 reads:

"Estate duty a first charge on property liable thereto.
74(1). Subject to the provisions of section 19, the estate duty payable in respect of property, movable or immovable, passing on the death of the deceased, shall be a first charge on the immovable property so passing (including agricultural land) in whomsoever it may vest on his death after the debts and incumbrances allowable under Part VI-
453
of this Act; and any private transfer or delivery of such property shall void against any claim in respect of such estate duty.
(2) A rateable part of the estate duty on an estate, in proportion to the value of any beneficial interest in possession in movable property which passes to any person (other than the legal representative of the deceased) on the death of the deceased shall be a first charge on such interest:
Provided that the property shall not be so chargeable as against a bona fide purchasr thereof for valuable consideration without notice.
3........................"

The sechme of the Act, as the above provisions indicate, is to levy estate duty upon the net principal value of all property,as aggregated and ascertained under the Act, and which passes on the death of the person who was competent to dispose of such property at the time of his death (section 6) or which is deemed to pass on his death (section 7 to 17). The expression "passes on the death"

denotes change in the title or possession of the whole property taking place at the death. It is immaterial to whom the property passes. "The question....is not to whom has the property passed, the question is whether it has passed at all". Per Lord Blanesburgh, Inland revenue Commissioners v.Crossman,[1937] AC 26, 'Estate duty falls upon the property passing upon a death..." Per Lord Loreburn, L.C., Winans & Another v. Attorney General, [1910] AC 27,30. the levy is upon the principal value of such property ascertained as provided under the Act. Property changes hands at the time of the death, by reason of the death, and, therefore, subsequent of the death. The imposition of the charge under the Act does not arise until the death has actually occurred and the property has, thereupon, passed.
The liability to pay estate duty is fastened on the persons accountable. But their liability is limited to, and will not exceed, the assets of the deceased actually received by them, or which, but for their neglect or default, they might have received. Apart from the personal liability cast on the persons accountable, and their liability to penalty in the event of default or cocealment, the duty payable is charged on the property itself and any private transfer or delivery is void against any claim in respect of such duty. Essentially and basi-
454
cally, therefore, the duty is a burden on the estate and that burden is fastened on the estate upon the death of the deceased. During his life, no liability under the Act arose or could arise.
Subject to the limitations and exceptions statutorily specified, the allowable deductions in the determination of the changeable value of the estate are the debts and encumbrances incurred before the death of the deceased. Esate duty falling upon property passing upon the death had not become a debt or encumbrance utill the death of the deceased, and is, therefore, not deductible.
The view is consistent with the conclusion reached on the point by various High Courts,[1975] 99 ITR 221 (Karnataka), [1978] 111 ITR 365 ( Gujarat), [1981] 127 ITR 642 (Allahabad), [1981] 132 ITR 871 (Madras), [1982] 137 ITR 801 (Gauhati), [1990] 186 ITR 29 (Bombay). This conclusion was adopted by the Andhra Pradesh High Court in Controller of Estate Duty v. Estate of Late Omprakash Bajaj, [1977] 110 ITR 263 and it was that decision which was followed by the High Court on this point in the judgment under appeal. The High Court, in our view, rightly disallowed the claim for deduction of the estate duty in the computation of the net principal value of the estate.
As regards the claim for deduction of the amount attributable to the maintenance of the wife of the deceased during his life, there is no evidence or any finding to show that the estate had been burdened with any such debt or encumbrance by reason of the husband's failure to act upto his statutory obligation to maintain his wife (see Section 18(1) of the Hindu Adoptions and Maintenance Act, 1956). The wife is of course a sharer of the assets left behind by her husband (see Section 8 of the Hindu Succession Act, 1956). This claim was also, in our view, rightly disallowed by the High Court. In the curcumstance, for the reasons we have stated, the appeal is dismissed. Howerver, we do not make any order as to costs.
V.R.R.					  Appeal dismissed.
						      455