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 3, Cited by 48]

Allahabad High Court

Dr. Garu Hari Yadupati Singhania vs Cwt on 11 December, 2002

Equivalent citations: [2003]131TAXMAN247(ALL)

Author: Yatindra Singh

Bench: Yatindra Singh

JUDGMENT

Yatindra Singh J.

Heard Shri R.S. Agarwal for the assessee and Shri Bhartji Agarwal and Sri A.N. Mahajan for the department.

2. This is a reference under section 27(1) of the Wealth Tax Act and the following question has been referred to us for our opinion :

"Whether on the facts and in the circumstances of the case, the Appellate Tribunal was justified in law in upholding the view that the assessee was not entitled to the deduction of Rs. 6,43,625 representing the notional amount of capital gains tax ?"

3. This question has been considered by the Supreme Court in its decision Bharat Hari Singhania v. CWT (1994) 207 ITR 1 (SC). A Division Bench of our own High Court in Shripati Singhai v. CWT (1996) 220 ITR 258 (All) after considering the aforesaid Supreme Court decision has held that, I while for working out the fair market value of the assets for inclusion in the assessee's net wealth under the Wealth Tax Act, 1957, deduction cannot be allowed of the estimated notional capital gains tax in the event of sale of those assets'.

4. In view of that decision we answer the question in affirmative, i.e., in favour of the department and against the assessee.