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 5, Cited by 8]

Supreme Court of India

Commissioner Of Income-Tax vs Nabhinandan Digamber Jain And Anr. on 28 January, 2003

Equivalent citations: (2003)185CTR(SC)197, [2003]263ITR516(SC), AIRONLINE 2003 SC 254, (2003) 133 TAXMAN 663, (2003) 185 CURTAXREP 197, (2003) 263 ITR 516, (2004) 178 TAXATION 393

Bench: Ruma Pal, B.N. Srikrishna

ORDER

1. These appeals impugn the correctness of two judgments of the High Court, one dismissing an application under Section 256(2) of the Income-tax Act, 1961, for referring a question of law pertaining to the assessment year 1988-89 and the other, dismissing an appeal under Section 260A of the Income-tax Act pertaining to the assessment year 1990-91.

2. By an application under Section 256(2) of the Act the Revenue sought a direction to the Tribunal for reference of the following question of law :

"Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal is justified in holding that the agricultural income will not form a part of total income for the purpose of computing the accumulation of income in excess of 25 per cent, of the total income as laid down under Section 11 of the Income-tax Act, 1961 ?"

3. The main reason why the Revenue sought this question of law to be referred for the opinion of the High Court was because there was a conflict of views on this question between the view expressed by the Allahabad High Court in CIT v. Panchaiti Akhara Nirmal [1991] 192 ITR 186 and the view expressed by the Madras High Court in Silasri Kasivasi Muthukumaraswami Thambiran v. Agrl. ITO [1978] 113 ITR 889.

4. The High Court, in the first impugned judgment, instead of deciding whether a question of law was required to be referred, disposed of the application under Section 256(2) by expressing its opinion that Section 10(1) of the Act excludes agricultural income and in that view of the matter the reference sought for was uncalled for. Having done so, the appeal under Section 260A on the substantial question of law pertaining to the next assessment year was also dismissed on the ground that the Revenue's application under Section 256(2) had been rejected previously.

5. In our view, the High Court erred on both counts. The fact that the question raised was a substantial question of law is incontrovertible. Instead of attempting to answer it while dealing with the application under Section 256(2), the High Court should have granted the application and directed the Tribunal to refer the question of law. Without a decision on the substantial question of law, the Revenue's appeal under Section 260A on a substantial question of law could not have been dismissed.

6. For the aforesaid reasons, we set aside both the judgments. The Tribunal is directed to draw up a statement of case and refer the question of law as mentioned above pertaining to the assessment year 1988-89 for the opinion of the High Court. Tax Appeal No. 15 of 2000 is restored to the file of the High Court, and admitted for hearing and disposal in accordance with law.

7. The appeals are accordingly disposed of with no order as to costs.