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 26, Cited by 0]

Andhra HC (Pre-Telangana)

Mir Barkat Ali Khan vs Commissioner Of Wealth-Tax on 4 October, 1996

Equivalent citations: (1997)143CTR(AP)101, [1997]226ITR654(AP), [1997]94TAXMAN84(AP)

Author: Syed Shah Mohammed Quadri

Bench: B. Sudershan Reddy, S.S. Mohammed Quadri

JUDGMENT
 

  Syed Shah Mohammed Quadri, J.  
 

1. In the reference under section 27(1) of the Wealth-tax Act, 1957 (for short "the Act"), four questions were referred by the Income-tax Appellate Tribunal (for short "the Tribunal") to this court. While answering two questions, the Division Bench of this court, of which one of us (Syed Shah Mohammed Quadri J.) was a member, referred the following two questions to a Full Bench :

"(1) Whether, on the facts and in the circumstances of the case, the assessee was the owner in respect of properties agreed to be sold and in respect of which sale consideration was received but no sale deeds had been executed or registered ?
(2) Whether, on the facts and in the circumstances of the case, the assessee was the owner of the properties in possession of the Sahebzadas and Sahebzadis regarding which the assessee granted firmans ?"

Accordingly, this reference has come up before us.

2. The facts leading to the reference of these questions may be noted here : The late Nizam Nawab Sir Mir Osman Ali Khan, for short "the late Nizam", former ruler of the erstwhile State of Hyderabad, executed agreements of sale in respect of some of his personal properties under which he took the entire sale consideration and delivered possession of the immovable properties to the purchasers who have been in actual domain and control of those properties from the date of the agreements. On the ground that the late Nizam continued to be the legal owner of the properties in question, the Wealth-tax Officer, while rejecting the contention of the assessee that those properties did not belong to him, included the value of those properties in the net wealth of the late Nizam for the assessment years 1964-65, 1965-66 and 1966-67. It appears the same questions fell for consideration of our High Court in respect of the assessment years 1959-60 to 1963-64 wherein the High Court took the view that the Nizam continued to be the legal owner. In that view of the matter both the appellate authority as well as the Tribunal upheld the assessment.

3. The facts relevant to the second question are : Certain properties which originally belonged to the parents of the ladies in position in his palace, were held by the late Nizam but they were retroceded in favour of various Sahebzadas and Sahebzadis. No document, however, was executed to record the retrocession of those properties by the late Nizam but some firmans were issued by him in that respect. Negativing the contention that the late Nizam did not have title or interest in the properties, the Wealth-tax Officer took the view that the firmans were invalid and that the late Nizam alone held the properties in question and accordingly included the value of those properties in the net wealth of the late Nizam. The assessee's appeal before the Commissioner of Wealth-tax failed. The matter was then taken to the Tribunal in second appeal and it was contended on behalf of the assessee that the Sahebzadas and Sahebzadis were in exclusive possession and enjoyment of those properties, as such the value of those properties could not be included in the net wealth of the late Nizam. In the cases arising out of the earlier assessment years our High Court had taken the view that the firmans were issued by the late Nizam at a time when he ceased to be the sovereign, therefore, title in the properties did not pass in favour of the Sahebzadas and Sahebzadis. Following that judgment, the Tribunal dismissed the appeal of the assessee.

4. On the application of the present Nizam, the abovesaid questions are referred to this court.

The point that arises for consideration in this reference is :

Whether, on the execution of the agreement for sale, receipt of consideration thereunder and delivery of possession of the properties to the vendee and whether on retroceding the properties in favour of the Sahebzadas and Sahebzadis by 'firmans', the late Nizam ceased to hold the properties in question; if so, whether the value of those properties should not have been included in his net wealth for assessment to wealth-tax under the Act ?"
Section 3 of the Act is the charging section. In the relevant assessment years, it was thus worded :
"3. Charge of wealth-tax. - Subject to the other provisions contained in this Act, there shall be charged for every assessment year commencing on and from the first day of April, 1957, a tax (hereinafter referred to as wealth-tax) in respect of the net wealth on the corresponding valuation date of every individual, Hindu undivided family and company at the rate or rates specified in the Schedule."

5. From a plain reading of the above provision, it is evident that the wealth-tax is charged in respect of the "net wealth", on the corresponding valuation date, of every individual, Hindu undivided family and company at the rate or rated specified in the Schedule. The expression "net wealth" is defined in section 2(m) of the Act, which runs as follows :

"(m) 'net wealth' means the amount by which the aggregate value computed in accordance with the provisions of this Act of all the assets, wherever located, belonging to the assessee on the valuation date, including assets required to be included in his net wealth as on that date under this Act, is in excess of the aggregate value of all the debts owed by the assessee on the valuation date other than, -
(i) debts which under section 6 are not to be taken into account;
(ii) debts which are secured on, or which have been incurred in relation to, any property in respect of which wealth-tax is not chargeable under this Act; and
(iii) the amount of the tax, penalty or interest payable in consequence of any order passed under or in pursuance of this Act or any law relating to taxation of income or profits, or the Estate Duty Act, 1953 (34 of 1953), the Expenditure-tax Act, 1957 (29 of 1957), or the Gift-tax Act, 1958 (18 of 1958), -
(a) which is outstanding on the valuation date and is claimed by the assessee in appeal, revision or other proceeding as not being payable by him, or
(b) which, although not claimed by the assessee as not being payable by him, is nevertheless outstanding for a period of more than twelve months on the valuation date."

6. It may be pointed out here that the definition of "net wealth" takes in not only all the assets belonging to the assessee but also the assets belonging to others which are required to be included, under section 4 of the Act, to which we shall refer presently, in his net wealth on "the valuation date". By "valuation date" is meant in relation to any year for which an assessment is made under the Act, the last day of the previous year as defined in section 3 of the Income-tax Act, if an assessment were to be made under that Act for that year (see section 2(q) of the Act). This would lead us to the enquiry as to whether the properties sought to be included in his net wealth did belong to the late Nizam on the respective valuation date in respect of the said assessment years, viz., March 31, 1964, March 31, 1965, and March 31, 1966. We may note here that a similar issue came up for consideration of this court in CIT v. Nawab Mir Barkat Ali Khan [1974] Tax LR 90 with reference to the assessment year 1959-60. There the question was whether the late Nizam was the owner of the properties which he agreed to sell; received the whole sale consideration and handed over possession of those properties to the purchasers but did not execute sale deed and also of the properties which were in the possession of Sahebzadas and Sahebzadis and which he retroceded by "firmans" within the meaning of section 9 of the Indian Income-tax Act, 1922 (section 22 of the Income-tax Act, 1961). After an elaborate discussion of English law and Indian law, the Division Bench concluded (page 95) :

"We are, therefore, satisfied that the agreement to sell does not create any beneficial ownership according to Indian law in the purchaser. Nor does it create any equitable ownership in him. It is the vendor who continues to be the owner of the properties agreed to be sold until a lawfully registered sale deed is executed by him. The word 'owner' in section 9 or 22, therefore, must be understood in this sense and cannot be understood in any other sense."

and held that the late Nizam, in spite of the agreements, continued to be liable to pay tax on the income from such properties under section 9 of the Indian Income-tax Act.

7. With regard to the properties in the possession of the Sahebzadas and Sahebzadis in whose favour some "firmans" were issued, the Bench noted that the position of law was admittedly not very different as the "firmans" were not transfer deeds whereby title could be validly transferred as the "firmans" were issued at a time when the late Nizam had lost his sovereignty.

8. For the assessment years 1975-76 and 1976-77 identical questions arose for consideration of a Division Bench of this court in Nawab Mir Barkath Ali Khan v. CIT . In that case also the meaning of the ward "owner" in the context of section 22 of the Income-tax Act, 1961, was considered by the Division Bench. It was held that a purchaser under an agreement for sale did not hold the property adversely to the owner and at the end of possession for twelve years, the purchaser was not liable to be taxed as the owner of the property. However, in respect of the properties said to have been granted by the "firmans" it was observed that the "firmans" could be treated as invalid documents of transfer and, therefore, the possession of the transferees would be adverse to the owners, so they had become owners by adverse possession before the commencement of the accounting year relevant to the assessment year 1975-76 and were liable to be taxed as owners of the property. The Bench, however, declined to re-examine that question in the light of the decision of another Division Bench of this court in CIT v. Sahney Steel and Press Works P. Ltd. on the ground that Sahney's case neither pertained to the same assessee nor to the properties. It was observed that when there was a direct decision of this court with respect to the very same property in CIT v. Nawab Mir Barkat Ali Khan [1974] Tax LR 90 (AP), which was pending consideration of the Supreme Court, it would not be advisable and proper to reconsider the view expressed in that case.

9. Before referring to the judgment of the Division Bench of this court in CIT v. Sahney Steel and Press Works (P.) Ltd. it would be useful to advert to the judgment of the Supreme Court in R.B. Jodha Mal Kuthiala v. CIT . In that case the question before the Supreme Court was, whether the assessee was the owner of the property which has vested in the Custodian of Evacuee Property in Pakistan and whether the income from the said property could be included in the income of the assessee. The Supreme Court was considering the question with reference to taxability of income under section 9 of the 1922 Income-tax Act for the assessment years 1952-53, 1955-56 and 1956-57. The assessee there was a registered firm deriving its income from interest on securities, properties, business and other sources. One of its properties, viz., Nedous Hotel, was situated in Lahore and it was declared as evacuee property and consequently vested in the Custodian in Pakistan. For those assessment years, they claimed losses and showed the annual letting value of that property as "nil". The loss was claimed on account of interest payable to the bank on the loan amount which the assessee had taken to purchase that property. The Income-tax Officer held that the income or loss from the property which had vested in the Custodian, could not be taken into account and thus disallowed the losses incurred due to payment of interest to the bank. The Appellate Assistant Commissioner agreed with that view. But the Tribunal came to the conclusion that the assessee continued to be the owner of the property and for the purpose of computation of income, losses by way of payment of interest were allowable deductions. At the instance of the assessee, the abovesaid question was referred to the High Court. A Full Bench of the High Court of Delhi (see CIT v. R.B. Jodha Mal Kuthiala [1968] 69 ITR 598) held that the assessee could not be considered the owner of the property. Against the judgment of the High Court, the matter was taken in appeal to the Supreme Court. On behalf of the assessee, it was contended before the Supreme Court that the expression "owner" meant the person having the ultimate right to the property and as the assessee had a right to that property, in whatever manner that right might have been hedged in or restricted, he was still the owner of the property. For the Revenue, it was urged that the income-tax was concerned with income, gains and profits and, therefore, for the purpose of that Act, the owner was that person who was entitled to the income and that the "owner" referred to the legal ownership but not merely to any beneficial interest in the property. Having considered the provisions of the Pakistan (Administration of Evacuee Property) Ordinance, 1949, the Supreme Court posed the question as to who was the owner referred to in section 9 of the Act of 1922. It also posed the question, was it the person in whom the property vested or was it the person who is entitled to some beneficial interest in the property. It was observed that a property could not be owned by two persons, each one having independent and exclusive right over it; hence for the purpose of section 9, the owner must be that person who could exercise the rights of the owner, not on behalf of the owner but in his own right. On the point as to what meaning should be given to the word "owner" in section 9, it was laid down that the meaning must not be such as to make that provision capable of being made an instrument of oppression, but it must be in consonance with the principles underlying that Act. Confirming the judgment of the Full Bench, it was held that the assessee therein was not the owner of the said "Nedous Hotel" during the relevant assessment years for the purposes of section 9 of the Act.

10. In Nawab Sir Mir Osman Ali Khan (Late) v. CWT , one of the two questions considered by the Supreme Court was, (page 890) : "Whether, on the facts and in the circumstances of the case, the properties in respect of which registered sale deeds had not been executed, but consideration had been received, belonged to the assessee for the purpose of inclusion in his net wealth within the meaning of section 2(m) of the Wealth-tax Act, 1957 ?", their Lordships of the Supreme Court referred to the judgment of our High Court in CIT v. Nawab Mir Barkat Ali Khan [1974] Tax LR 90, and observed that there the position was different and that they were not concerned with the expression "owner" but were concerned, whether the assets on the facts and in the circumstances of that case "belong" to the assessee any more. Referring to the judgment of the Supreme Court in Jodha Mal Kuthiala's case , it was pointed out that it had to be borne in mind that in interpreting the liability for wealth-tax, normally equitable considerations were irrelevant, but it was well to remember that in the scheme of the administration of justice, tax law like any other laws would have to be interpreted reasonably and whenever possible in consonance with equity and good conscience and, therefore, the fact that the Legislature had deliberately and significantly not used the expression "assets owned by the assessee" but used the phrase "assets belonging to the assessee", in their Lordships' opinion, was an aspect which had to be borne in mind. Their Lordships also referred to the judgment of the Supreme Court in Raja Mohammad Amir Ahmad Khan v. Municipal Board of Sitapur , and pointed out that the phrase "belonging to" was capable of connoting interest which is less than absolute perfect legal title. They reiterated the observation in Raja Mohammad Amir Ahmed Khan's case, , that though the expression "belonging to" was capable of denoting an absolute title, it was nevertheless not confined to connoting that sense. It was observed that full possession of an interest less than that of full ownership could also be signified by that expression. Speaking for the Supreme Court, his Lordship Sabyasachi Mukharji J. (as he then was) summarised the position in that case as follows (page 899) :

"The following facts emerge here : (1) the assessee has parted with the possession which is one of the essentials of ownership; (2) the assessee was disentitled to recover possession from the vendee and the assessee alone until the document of title is executed was entitled to sue for possession against others, i.e., other than the vendee in possession in this case. The title in rem vested in the assessee; (3) the vendee was in rightful possession against the vendor; (4) the legal title, however, belonged to the vendor; and (5) the assessee had not the totality of the rights that constitute title but a mere husk of it and a very important element of the husk.
The position is that though all statutes including the statute in question should be equitably interpreted, there is no place for equity as such in taxation laws. The concept of reality in implementing a fiscal provision is relevant and the Legislature in this case has not significantly used the expression 'owner' but used the expression 'belonging to'. The property in question legally, however, cannot be said to belong to the vendee. The vendee is in rightful possession only against the vendor. Speaking for myself, I have deliberated long on the question whether in interpreting the expression 'belonging to' in the Act, we should not import the maxim that 'equity looks upon a thing as done which ought to have been done' and though the conveyance had not been executed in favour of the vendee, and the legal title vested with the vendor, the property should be treated as belonging to the vendee and not to the assessee. I had occasion to discuss thoroughly this aspect of the matter with my learned brother and since in view of the position that legal title still vests with the assessee and the authorities, we have noted, are preponderantly in favour of the view that the property should be treated as belonging to the assessee in such circumstances, I shall not permit my doubts to prevail upon me to take the view that the property belongs to the vendee and not to the assessee. I am conscious that it will work some amount of injustice in such a situation because the assessees would be made liable to bear the tax burden in such situations without having the enjoyment of the property in question. But times perhaps are yet not ripe to transmute equity on this aspect in the interpretation of law - much as I would have personally liked to do that. As Benjamin Cardozo has said, 'The judge, even when he be free, is not wholly free'. The judge cannot innovate at pleasure."

11. The learned judge, on the facts noted above, held, albeit hesitatingly, that the property in question must be treated as belonging to the assessee in the following words (page 900) :

"It may be said that the Legislature having designedly used the expression 'belonging to' and not the expression 'owned by' had perhaps expected judicial statesmanship in the interpretation of this expression as leading to an interpretation that in a situation like this, it should not be treated as belonging to the assessee but, as said before, times are not yet ripe and in spite of some hesitation, I have persuaded myself to come to the conclusion that for all legal purposes, the property must be treated as belonging to the assessee and perhaps the Legislature would remedy the hardship of the assessee in such cases if it wants. Even though the assessee had a mere husk of title and as against the vendee no reality of title, as against the world he was still the legal owner and the real owner."

12. In Sahney Steel and Press Works (P.) Ltd.'s case , a Division Bench of this court referred to Jodha Mal Kuthiala's case , as well as Nawab Sir Mir Osman Ali Khan's case and laid down that the owner of the property was the person who could exercise the rights of the owner not on behalf of the owner but in his own right. There during the accounting year relevant to the assessment year 1973-74, the assessee purchased the building. The conveyance deed in respect of the property was not registered in that year. The assessee claimed depreciation in respect of the building, but that claim was rejected by the Income-tax Officer on the ground that the sale deed was not registered. Hence, the assessee was not the owner of the building. The Tribunal held that the assessee was entitled to depreciation. On a reference, the Division Bench opined that the assessee was the owner of the property in the relevant previous year though the legal title was not complete for want of a registered conveyance deed and that the assessee was entitled to depreciation since the building was owned and used by it for the purpose of its business. It was pointed out by the Division Bench that the earlier ruling of the Supreme Court in Jodha Mal Kuthiala's case , was referred to by the Supreme Court in Nawab Sir Mir Osman Ali Khan's case , but the statement of law contained in Jodha Mal Kuthiala's case was neither disapproved nor departed from; the Division Bench, therefore, came to the conclusion that it was not possible to depart from the principles laid down in Jodha Mal Kuthiala's case and in that view of the matter it agreed with the earlier judgment of the Division Bench in the case of the same assessee for an earlier assessment year in Sahney Steel and Press Works (P.) Ltd. .

13. Now, from the above discussion it becomes evident that for inclusion in the net wealth of an individual, what is relevant is not who owns the property, but "to whom the property belongs". Therefore, it is necessary to understand the true import of the expression "belonging to" in section 2(m) of the Act. We have extracted section 2(m) above. We shall now endeavour to discover the intention of Parliament in using the expression "belonging to" in contradistinction to "owned by" in section 2(m). Here it would be apt to refer to the provisions of section 4 of the Act which brings within the fold of the net wealth of an individual certain assets held by others as belonging to that individual. Section 4 of the Act, in so far as it is relevant for our discussion, reads as follows :

"4. Net wealth to include certain assets. - (1) In computing the net wealth of an individual, there shall be included, as belonging to that individual -
(a) the value of assets which on the valuation date are held -
(i) by the spouse of such individual to whom such assets have been transferred by the individual, directly or indirectly, otherwise than for adequate consideration or in connection with an agreement to live apart, or
(ii) by a minor child, not being a married daughter of such individual, to whom such assets have been transferred by the individual, directly or indirectly, otherwise than for adequate consideration, or
(iii) by a person or association of persons to whom such assets have been transferred by the individual otherwise than for adequate consideration for the immediate or deferred benefit of the individual, his or her spouse or minor child (not being a married daughter) or both, or
(iv) by a person or association of persons to whom such assets have been transferred by the individual otherwise than under an irrevocable transfer, whether the assets referred to in any of the sub-clauses aforesaid are held in the form in which they were transferred or otherwise :
Provided that where the transfer of such assets or any part thereof is either chargeable to gift-tax under the Gift-tax Act, 1958 (18 of 1958), or is not chargeable under section 5 of that Act, for any assessment year commencing after the 31st day of March, 1964, the value of such assets or part thereof, as the case may be, shall not be included in computing the net wealth of the individual...
(4) Nothing contained in clause (a) of sub-section (1) shall apply to any such transfer as is referred to therein made by an individual before the 1st day of April, 1956, and the value of any assets so transferred shall not be included in the computation of his net wealth ...
(5) The value of any assets transferred under an irrevocable transfer shall be liable to be included in computing the net wealth of the transferor as and when the power to revoke arises to him...

Explanation. - For the purposes of this section, -

(a) the expression 'transfer' includes any disposition, settlement, trust, covenant, agreement or arrangement, and..."

14. A close reading of section 4, the Explanation thereto and section 2(m) of the Act makes the intention of Parliament evident as to what should be treated as belonging to the individual for the purposes of computing the net wealth. It appears to us that a property which has been transferred by the individual in favour of another under any disposition, settlement, trust, covenant, even an agreement or arrangement will cease to belong to him and cannot be brought within the fold of "belonging to" under section 2(m) of the Act and it is for that purpose that section 4 of the Act specifically provides that the properties held by persons enumerated in clause (a) of sub-section (1) under such inchoate transfer shall be included as belonging to that individual. Therefore, it follows that in the case of a transfer as defined in the Explanation to section 4 by the individual, the property cannot be said to belong to the individual unless it is within the clutches of section 4 of the Act, notwithstanding the fact that the transfer had not been effected as contemplated under section 54 of the Transfer of Property Act or under the Registration Act.

15. In Nawab Sir Mir Osman. Ali Khan's case , having pointed out that in that appeal, arising out of the Wealth-tax Act, their Lordships were concerned with the expression "belonging to" and not with the expression "owner" and having considered the dictionary meaning of the expression "belong" in the Oxford English Dictionary "to be the property or rightful possession of", it was opined that the first limb of the definition in the dictionary might not be applicable to the properties in question and that the vendees (under the agreement for sale), were, however, in rightful possession of the properties as against the vendor in view of the provisions of section 53A of the Transfer of Property Act. It was observed that the scheme of the Act had to be borne in mind and also the fact that unlike the provisions of the Income-tax Act, section 2(m) of the Wealth-tax Act had used the expression "belonging to" and as such indicated something over which a person had dominion and lawful dominion and he should be the person assessable to wealth-tax for this purpose. At page 901, it was mentioned :

"We are conscious that if a person has the user and is in the enjoyment of the property, it is he who should be made liable for the property in question under the Act; yet the legal title is important and the Legislature might consider the suitability of an amendment if it is so inclined."

16. His Lordship Justice Sabyasachi Mukharji (as he then was) felt a lot of hesitation in coming to the conclusion that the assets transferred under the agreement for sale for which the consideration was received and the possession of the property was handed over would not cease to belong to the late Nizam as the transferee had the control of the properties. It is perhaps for this reason his Lordship observed (page 900) :

"I shall not permit my doubts to prevail upon me to take the view that the property belongs to the vendee and not to the assessee. I am conscious that it will work some amount of injustice in such a situation because the assessees would be made liable to bear the tax burden in such situations without having the enjoyment of the property in question."

17. It is worth noticing here that the provisions of section 4 of the Act were not brought to the notice of the Supreme Court and were not considered in Nawab Sir Mir Osman Ali Khan v. CWT . There was, however, no occasion for consideration of those provisions in the other cases referred to above. For the purpose of construing the expression "belonging to" in section 2(m) of the Act and in view of the judgment of the Supreme Court in Nawab Sir Mir Osman Ali Khan's case , the judgments of our High Court in CIT v. Nawab Mir Barkat Ali Khan [1974] Tax LR 90, Nawab Mir Barkath Ali Khan v. CIT and CIT v. Sahney Steel and Press Works (P.) Ltd. , will not be of much assistance much less will they be binding authorities on the interpretation of the expression "belonging to" in section 2(m) of the Act for the term considered in those income-tax cases was "owner" within the meaning of section 9 of the 1922 Indian Income-tax Act (section 22 of the 1961 Income-tax Act).

18. For the aforementioned reasons, in our considered view, the expression "belonging to" in section 2(m) of the Act will have to be understood as interpreted above in answering the first question.

19. Here, it will be important to notice the observation of the Supreme Court in Nawab Sir Mir Osman Ali Khan's case . Their Lordships noted the meaning of the expression "belonging to" in Aiyar's Law Lexicon of British India, [1940] edition, as also to Stroud's Judicial Dictionary and pointed out that the expression "property belonging to" might connote absolute right of the user as well as of the ownership and gave the illustration that a road might be said, with perfect propriety, to belong to a man who has the right to use it as of right, although the soil does not belong to him. Having also noted the meaning of the expression "belonging to" in Webster's Dictionary, "inter alia, to be owned by, be in possession of", it was observed that the precise sense in which the words were used must be gathered only by reading the instrument as a whole because section 53A of the, Transfer of Property Act, 1882, is only a shield and not a sword. In the instant case, we do not have the copies of the agreements for sale of the properties in question, said to have been executed by the late Nizam nor do we have the material clauses of the agreements before us. The order of the Tribunal also does not contain the material clauses of the extract of the agreement. In view of the fact that the relevant important documents are not before us, we are handicapped in interpreting the agreement for sale which is essential for answering the question. We, therefore, decline to answer the first question. We leave it open to the Tribunal to gather the necessary material on those aspects and decide the matter in the light of the observations made above.

20. In so far as the second question is concerned, which relates to retroceding of the properties in question which are in the possession of the Sahebzadas and Sahebzadis, we may point out at the outset that the "firmans" under which the properties are retroceded are not before us. Nor do we find any excerpts of them in the statement of case or the order of the Tribunal. However, it is mentioned that the late Nizam retroceded the properties in favour of the Sahebzadas and Sahebzadis. It would be appropriate to refer to the meaning of the word "retroceded". In Black's Law Dictionary, the meaning of the word "retrocession" is noted : "In civil law, when the assignee of heritable rights conveys his rights back to the cedent". In the Oxford Dictionary "retrocede" is given the meaning "1. move back, recede 2. cede back again". We consider it unnecessary to construe the term "retrocede" in any depth as that is now used in the order of the Tribunal but not in any statutory provision or any document. In the absence of the "firmans" or relevant material, it is not possible to say whether it was copied from the "firmans". Suffice it to say that the term "retrocede" connotes that a thing which originally belonged to a person but was held by another is given back to that person to whom it really belonged.

21. The private estate of the Nizam comprised the properties of the royal family of his fore-fathers. He used to have overall supervision and control of the properties of the royal family though the properties in the possession and enjoyment of the members of the royal families called Sahebzadas and Sahebzadis used to devolve on their respective heirs of the members of the family in accordance with the Sharia. If the properties really belonged to the members of the royal family as Sahebzadas and Sahebzadis and were being dealt with and divided among the heirs as "matruka" on the death of the last holder of the properties, the mere fact that the Nizam was having overall supervision of the properties as head of the family would not make the properties personal properties of the late Nizam and if this fact he acknowledged by issuing the firmans and retroceding the properties, it would not amount to transferring the properties in favour of the Sahebzadas and Sahebzadis. It is also possible that the late Nizam has title to some or all of the properties which he purported to transfer under the "firmans". These facts can only be ascertained by a perusal of the "firmans". But these essential facts are not found by the Tribunal. In the absence of the factual basis, we decline to answer the second question as well. We leave this aspect also open for the Tribunal to collect the necessary facts and decide the matter.

22. The reference is accordingly answered. Having regard to the circumstances of the case, we make no order as to costs.