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 2, Cited by 4]

Supreme Court of India

Income Tax Officer 'A' Ward, Calcutta vs Ramnarayan Bhojnagarwala on 26 September, 1975

Equivalent citations: 1976 AIR 2076, 1976 SCR (1)1014

Author: V.R. Krishnaiyer

Bench: V.R. Krishnaiyer, A.C. Gupta

           PETITIONER:
INCOME TAX OFFICER 'A' WARD, CALCUTTA

	Vs.

RESPONDENT:
RAMNARAYAN BHOJNAGARWALA

DATE OF JUDGMENT26/09/1975

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
GUPTA, A.C.

CITATION:
 1976 AIR 2076		  1976 SCR  (1)1014
 1976 SCC  (1) 814


ACT:
     Income-tax -Disputed  ownership of bank account-Income-
tax Officer  if bound to determine the question of ownership
before proceeding against respondent.
     Income-tax Act, Section 148.



HEADNOTE:
     There was	a Bank	account in which a huge sum was seen
as lying  in deposit.  The assessing  authority proceeded on
the footing  that the  amount represented  the Income of one
Madan  Lal,  in	 whose	name  the  Bank	 account  stood.  He
contested his  ownership and  urged  that  really  this	 sum
belonged to  his uncle who is the respondent in this appeal.
His contention	was over-ruled	by the	Income-tax  Officer,
but, in	 appeal, the  Appellate Assistant  Commissioner	 set
aside the  order and directed that the Income-tax officer do
determine the real ownership of the bank deposit. This order
was made  in September	1970.  The  respondent	went  up  in
litigation in  High Court.  He succeeded  in the High Court,
but there  was no  investigation  into	the  basic  question
raised before  the High	 Court by  the respondent  that	 the
Income-tax Officer  had no jurisdiction to start proceedings
under Section  148 on  the score  that he had no 'reasonable
belief', which	is the	sine qua  non for  the initiation of
such proceedings.
     Allowing the appeal by special leave,
^
     HELD :  Either the	 uncle or  nephew must	pay the	 tax
under normal  circumstances and	 they cannot  play  off	 one
against another	 to defeat  the claims of the Revenue. In as
much as	 the High Court has disposed of this case of certain
assumptions and	 representations, the  foundational fact  of
reasonable belief  has	not  been  decided.  Therefore,	 the
judgement of the High Court has to be set aside and remanded
to  the	  High	Court  for  a  fresh  hearing  on  this	 the
foundational fact. But the Income-tax Officer must determine
the ownership  of the bank deposits within six months. [1015
E-H]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 318 of 1971.

Appeal by Special Leave from the Judgment and Order dated the 3rd June, 1969 of the Calcutta High Court in Appeal No. 233 of 1968.

S. P. Nayar and B. B. Ahuja for the appellants. S. T. Desai, H. S. Parihar and I. N. Shroff for the respondent.

The Judgment of the Court was delivered by KRISHNA IYER, J. This is really a case where litigation would have been avoided, had the concerned Income-tax Officer carried out the directions issued by the Appellate Assistant Commissioner, with quick dispatch to determine the ownership of the deposit in the Bank account as between the respondent before us and his nephew Madanlal. The Facts There was a Bank account in which a huge sum was seen as lying in deposit. The assessing authority proceeded on the footing that 1015 the amount represented the income of one Madanlal, in whose name the Bank account stood. He contested his ownership and urged that really this sum belonged to his uncle who is the respondent before us. Any way his contention was over-ruled by the Income-tax Officer, but, in appeal, the Appellate Assistant Commissioner set aside the order and directed that the Income-tax Officer do determine the real ownership of the bank deposit. This was done in September 1970. It is admitted before us that although we are in October 1975, the Income Tax Officer has not yet determined the real ownership of the deposit as between the uncle and the nephew. There is no valid reason why the Income Tax Officer should have delayed so long and indeed administrative officers and tribunals are taking much longer time than is necessary, thereby defeating the whole purpose of creating quasijudicial tribunals calculated to produce quick decisions, especially in fiscal matter. Five years to dawdle over the decision of a small matter directed by an appellate authority amounts to indiscipline subversive of the rule of law. We hope that the Administration, takes serious notice of delays caused by tax officers lethargy, under some pretext or other, in speeding up enquiries into incomes and finalizing assessments. The mere fact that a Writ Petition was pending in the High Court, especially in the background of no stay having been granted, shows that the alibi of a High Court proceeding cannot be successfully put forward by the Income-tax Officer for his slow motion in settling the question directed by his Appellate Officer. Law must move quick not merely in the Courts but also before tribunals and officers charged with the duty of expeditious administrative justice. We emphasize this because if the Income Tax Officer had fixed the ownership of the deposit years ago, maybe the respondent before us might not have had to go up in litigation in High Court and the Income Tax Department itself would not have had to proceed against him.

We have no doubt that either the uncle or nephew must pay the tax under normal circumstances and they cannot play off one against the another to defeat the claims of the Revenue. Even so, High Court has disposed of this case in appeal before the Division Bench on certain assumptions and representations, for which counsel for the Income-tax Department was largely responsible. The result is that there has been no investigation into the basic question raised before the High Court by the respondent that the Income Tax Officer had no jurisdiction to start proceedings under Section 148 on the scorce that he had no 'reasonable belief', which is the sine qua non for the initiation of such proceedings. This question remains to be decided by the High Court. We, therefore, set aside the judgment of the High Court but remand that Appeal to the High Court for a fresh hearing on the question as to whether the foundational fact of reasonable belief is satisfied in this case or not.

However, if the Income Tax Officer at least at this late stage will bestir himself to adjudicate upon the ownership of the bank deposit and if he holds that the nephew Madanlal is the owner of such deposit, the Writ Appeal before the High Court may not have to be proceeded with-of course, subject to appeals that may be 1016 available to Madanlal. We direct that the Income Tax Officer determine the ownership of the bank deposits within six months from today, and thereafter only the Appeal before the High Court need be considered. We may observe in conclusion that Shri S. T. Desai, counsel for the respondent has fairly assured us that, so far as his client is concerned, all cooperation will be available to enable the Income Tax Officer to determine who the owner of the Bank deposit is. Indeed he is interested in this subject matter and we hope that such evidence as the Income Tax Officer requires from him will be readily forthcoming. With this direction we allow the Appeal and remand the case to the High Court for fresh disposal in the light of our observations. No order as to costs.

V.M.K.					     Appeal allowed.
1017