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 15, Cited by 6]

Allahabad High Court

Gokul Chand vs Income-Tax Officer on 25 July, 1994

Equivalent citations: (1995)125CTR(ALL)146, [1995]211ITR738(ALL), [1994]77TAXMAN320(ALL)

Author: A.P. Misra

Bench: A.P. Misra

JUDGMENT
 

M.C. Agarwal, J.  
 

1. These two petitions under Article 226 of the Constitution of India have been filed challenging the issue of notices under Section 148 of the Income-tax Act, 1961, for the assessment years 1971-72 and 1975-76, whereby the Income-tax Officer, Gonda, required the petitioner to file returns of income for these years as he had reason to believe that the petitioner's income for these years had escaped assessment and he wanted to reassess the same.

2. The petitioner's case is that he is a member of a Hindu undivided family of which Umrao Lal, the petitioner's father is the karta. On October 15, 1964, a partial partition took place in the said Hindu undivided family, whereby another Hindu undivided family consisting of the petitioner, Gokul Chand, as karta, his wife, sons and daughter as members, received an amount which constituted the nucleus of this Hindu undivided family of which the petitioner became the karta. On October 16, 1964, this smaller Hindu undivided family became a partner in Messrs. Ram Deo Onkar Mal through the petitioner and the amount received in the partial partition held on October 15, 1964, was invested as the share of the smaller Hindu undivided family. The income so earned by the smaller Hindu undivided family was assessed through the petitioner as karta of this branch of a Hindu undivided family. On October 1, 1968, the smaller Hindu undivided family headed by the petitioner was subjected to a partition so that the amount of Rs. 88,353.78 standing to the credit of this smaller Hindu undivided family in the account books of Messrs. Ram Deo Onkar Mal was partitioned amongst the karta, his wife and sons after making a provision of Rs. 15,000, for the marriage expenses of the karta's daughter. This partition was evidenced by a memorandum of partition executed on October 5, 1968. This partition was recognised by the Income-tax Officer, Gonda, through an order dated November 27, 1971. For the assessment year 1970-71, the share income of the various members of the erstwhile family of the petitioner was determined at Rs. 30,464 and bifurcated between the various members and as a result the income of the petitioner, Gokul Chand, was determined at Rs. 6,093 only, vide assessment order dated November 27, 1971. According to the petitioner, since then all the members of the said Hindu undivided family were being separately assessed. The petitioner's contention is that all the primary facts relating to the aforesaid partition were disclosed before the Income-tax Officer passed the order on November 27, 1971, recognising the partition. On March 30, 1980, the Income-tax Officer issued a notice in the name of the petitioner under Section 148 of the Income-tax Act, 1961, The petitioner's contention is that the notice is invalid as it does not disclose the income that was considered to have escaped assessment. It is further contended that the said notice was served on Umrao Lal, the father of the petitioner, who had no authority to accept the same on his behalf. It is contended that the said notice seemed to have been issued on the assumption that the partition that had taken place on October 1, 1968, has not been acted upon. This assumption is controverted by the petitioner contending that the said partition was duly acted upon. It is further stated that if the partition had not been acted upon then the entire income arising from Ram Deo Onkar Mal in respect of the share of this family would be assessable in the hands of the family and not in the hands of the petitioner in his individual capacity and the notice issued to the petitioner under Section 148 is improper.

3. In a counter-affidavit filed in Writ Petition No. 223 of 1980 relating to the assessment year 1971-72, Sri S.R. Tripathi, the then Income-tax Officer set up the respondent's case. It has been contended that it is incorrect that the family share in the partnership firm, Ram Deo Onkar Mal, was partitioned. According to him, the alleged partition and the memorandum of partition was a got up affair which was never intended to be acted upon. It is contended that the amount standing to the credit of the family in the books of the partnership firm, Ram Deo Onkar Mal was never partitioned amongst the members of the family and the entire capital continued as a credit balance in the name of Gokul Chand. The profits arising from the said firm were also credited to the account of the said Gokul Chand. It is stated that in statement, dated February 25, 1980, before the Income-tax Officer, Shri Gokul Chand admitted that he is a partner in the firm in a capacity as a karta of the family. The order under Section 171 of the Act recognising the claim of partition as claimed to have been passed on insufficient facts and believing the case of the petitioner which was subsequently found to be wholly untrue. It is also claimed that the sons of Gokul Chand were minors at the relevant time and were incapable of giving consent to the partition and, therefore, Gokul Chand could not have legally effected the partition. It is alleged that the family of which Gokul Chand was the karta did not keep any books of account prior to October 1, 1968, and the books of account commenced on October 1, 1968, were intended to create evidence only for the alleged partition. It is alleged that the assessments were made under Section 143(1) without any enquiry by the concerned Assessing Officer. In reply to paragraph 19 of the writ petition, in which the petitioner contended that the notice could have been issued to the Hindu undivided family headed by him and not to him in his individual capacity, it has been stated that it needs no reply except that the notice under Section 148 was validly issued in the name of Gokul Chand which is also the name of the family.

4. In Writ Petition No. 224 of 1980, the case of the respondent is that a notice under Section 148 was issued because the return of income filed by Gokul Chand was found to be invalid. According to the respondent, Gokul Chand has filed a return of income for the assessment year 1975-76 which was not signed by him and, therefore, on March 29, 1978, the order as below was passed :

"Return invalid because the same has not been signed. The same being invalid. The return is filed. Notice under Section 148 will be issued."

5. It was for the reason as stated in the above order that a notice under Section 148 was issued.

6. We have heard learned counsel for the petitioner and Sri Rajesh Kumar Agarwal, learned standing counsel for the Income-tax Department.

7. As regards the assessment year 1975-76, it has not been controverted on behalf of the petitioner that the return filed by Gokul Chand for that year did not bear his signature and was therefore, invalid. The contents of paragraph 14 of the counter-affidavit in which the respondent had quoted the aforesaid order dated March 29, 1978, were not controverted in the rejoinder affidavit of Gokul Chand. Patently the return of income not having been signed, it was an invalid return on the basis of which no assessment could have been made. Therefore, by virtue of Section 147(a) of the Income-tax Act, 1961, the Income-tax Officer could have issued a notice under Section 148 requiring the assessee to file a return and, hence, the notice issued for the assessment year 1975-76 was, in our view, a valid notice and Writ Petition No. 224 of 1980 deserves to be dismissed.

8. As regards, the assessment year 1971-72 which is the subject of Writ Petition No. 223 of 1980, we are of the view that this writ petition must succeed.

9. As already stated, one of the contentions of the petitioner is that the impugned notice has been issued to him in his individual capacity, whereas the partition dated October 1, 1968, was to be ignored by the Department, the notice under Section 148 should have been issued to the Hindu undivided family whose income alone could be deemed to have escaped assessment. A copy of the impugned notice is annexure "8" to the writ petition. This notice is addressed to "Sri Gokul Chand, C/o. Ram Deo Onkar Mal, Barragaon, Gonda". This notice does not mention that it was being issued to Gokul Chand in his capacity as the karta of a Hindu undivided family. Gokul Chand was being assessed in his individual capacity from the year 1970-71 onwards. As is evident from the copy of the assessment order for the assessment year 1970-71 annexed at serial No. 5 to the writ petition, it was during the course of this assessment that the order recognising the partition was passed under Section 171 of the Act on November 27, 1971. The Hindu undivided family that came into existence on the partition held on October 15, 1964, in the bigger Hindu undivided family, is not shown to have ever been assessed to tax. The assessment order (annexure "5" to the writ petition) and the order under Section 171 (annexure "6" to the writ petition) mention the general index register number as G-707 which is G. I. R. number of Gokul Chand individual. The impugned notice (annexure "6" to the writ petition), as alleged by the petitioner and as admitted by the respondent, did not indicate anything about the cause of the issue of the notice and, according to the respondent, it was not necessary to mention which income had escaped assessment. But where in circumstances like this, a person has a dual capacity as an individual as well as the karta of a Hindu undivided family, it was necessary, in case the notice was intended to be addressed to the Hindu undivided family, to specifically mention that the notice was being addressed to Gokul Chand in his capacity as a karta of a Hindu undivided family. This has not been done and on the face of it the notice has been addressed to Gokul Chand individual, who was an existing assessee and about whom there is no allegation of escapement of income even in the counter-affidavit filed on behalf of the respondent. The petitioner, Gokul Chand, has filed this writ petition as an individual and the respondent has not set up any plea that this writ petition is not maintainable because the notice was not addressed to him. We have already mentioned the manner in which paragraph 19 of the writ petition was replied to by the respondent in which it was stated that the notice was validly issued in the name of Gokul Chand which is also the name of the family. Even if the two tax identities had the same name, it was imperative for the Assessing Officer to specify in the notice that it was addressed to the Hindu undivided family and not to individual Gokul Chand particularly when Gokul Chand was the existing assessee and the alleged Hindu undivided family was not. In our view, therefore, the impugned notice that was issued to Gokul Chand is invalid as on the Department's own showing no income earned by Gokul Chand had escaped assessment.

10. Another contention raised on behalf of the petitioner is that an order under Section 171 having been passed by the Income-tax Officer recognising the partition, it was not permissible for the Income-tax Officer to ignore the same subsequently and assess the family as undivided without setting aside that order. In this case, admittedly, an order under Section 171 was passed by the Income-tax Officer on November 27, 1971 (annexure "6" to the writ petition), the Department contends that this order was passed on insufficient grounds and the correct facts were not disclosed. The only important fact relied upon by the respondent is that in the account books of the firm Ram Deo Onkar Mal, the capital continued to stand in the name of Gokul Chand and no partition was effected in the books of that firm. This fact is alleged to have since been brought to the notice of the Income-tax Officer concerned. This contention does not appear to be true. The order dated November 27, 1971, mentions the manner of partition stating that this has been effected by dividing the amount in the personal set of account books of the Hindu undivided family, meaning thereby that the Income-tax Officer knew that in the books of the firm the capital remained as it was or he could have with reasonable efforts found out the same. The order was passed in the assessment proceedings of Gokul Chand individual and the partition was recognised year after year till the impugned notice was issued.

11. Sub-sections (2), (3) and (4) of Section 171 of the Income-tax Act, 1961, read as under :

"(2) Where, at the time of making an assessment under Section 143 or Section 144, it is claimed by or on behalf of any member of a Hindu family assessed as undivided that a partition, whether total or partial, has taken place among the members of such family, the Assessing Officer shall make an inquiry thereinto after giving notice of the inquiry to all the members of the family.
(3) On the completion of the inquiry, the Assessing Officer shall record a finding as to whether there has been a total or partial partition of the joint family property, and, if there has been such a partition, the date on which it has taken place.
(4) Where a finding of total or partial partition has been recorded by the Assessing Officer under this section, and the partition took place during the previous year,--
(a) the total income of the joint family in respect of the period up to the date of partition shall be assessed as if no partition had taken place ; and
(b) each member or group of members shall, in addition to any tax for which he or it may be separately liable and notwithstanding anything contained in Clause (2) of Section 10, be jointly and severally liable for the tax on the income so assessed."

12. The aforesaid provisions indicate that an order under Section 171 is a judicial order to be passed after full and detailed enquiry and is to be binding between the parties till the same is set aside in accordance with law.

13. In CIT v. Ganeshi Lal Sham Lal [1966] 61 ITR 408, the Punjab High Court while dealing with an identical provision in Section 25A of the Indian Income-tax Act, 1922, held that the reassessment under Section 34 of the 1922 Act could not be made ignoring the earlier order under Section 25A on the ground that the Income-tax Officer had received information that the order under Section 25A was obtained by misrepresentation. The High Court held that the proper course for the Income-tax Officer to adopt in such a case was to move the Commissioner of Income-tax to take action under Section 33B of the Act to set aside the order under Section 25A. The court further held that an order under Section 25A of the Act has to be passed only once and remains effective for subsequent years unless set aside in accordance with law. This court also took a similar view in CIT v. Jagdish Lal and Sons [1986] 157 ITR 620. This court held that ordinarily, there is no bar against the investigation by the Income-tax Officer of the same facts in respect of which a decision was arrived at in an earlier year. But this rule does not apply when dealing with an order recognising partition in a Hindu undivided family. This court held that a family cannot be assessed in the status of a Hindu undivided family unless that order is set aside by a competent authority.

14. Admittedly, in the present case, order dated November 27, 1971, has not been set aside and, therefore, as long as that order is effective, the Income-tax Officer cannot take any steps to assess the erstwhile Hindu undivided family by ignoring the said order.

15. Learned counsel for the respondent referred to a statement made by Gokul Chand on February 25, 1980, before the Income-tax Officer from which it was inferred that the partition was a made up affair and in fact no such partition had taken place. The statement if read as a whole may not sustain such a conclusion but we need not express any opinion on this account because it is not necessary for us to do so. It was for the Assessing Officer to take steps to get the order under Section 171 set aside, if the Assessing Officer felt that it was not a correct order. That has not been done.

16. One of the reasons set up in the counter-affidavit for challenging the validity of the partition is that the sons of Gokul Chand were minors and, therefore, he could not effect a partition. This contention is no more tenable because the Supreme Court in Apoorva Shantilal Shah v. CIT [1983] 141 ITR 558 has upheld the authority of a father to effect even partial partition of some of the family properties and consent of the sons was not held to be necessary. In the case before us, however, the partition effected by Gokul Chand of the property received at the partition of the bigger Hindu undivided family was a complete partition and not a partial one and the same cannot be challenged on the ground of lack of authority of the karta.

17. For the above reasons, Writ Petition No. 223 of 1980 is allowed and the impugned notice dated March 30, 1980 issued to the petitioner by the respondent under Section 148 of the Income-tax Act, 1961, for the assessment year 1971-72 is hereby quashed.

18. Writ Petition No. 224 of 1980 is dismissed. The interim order dated July 23, 1980 is vacated.

19. In view of the aforesaid circumstances, the parties are ordered to bear their own costs.