Allahabad High Court
Sundar Singh Majithia vs Commissioner Of Income-Tax on 9 March, 1938
Equivalent citations: AIR1938ALL452, AIR 1938 ALLAHABAD 452
JUDGMENT Collister, J.
1. This is a statement of a case by the Commissioner of Income-tax, Central and United Provinces, under Section 66(2), Income-tax Act. The reference was made at the instance of Sardar Bahadur Dr. Sir Sundar Singh Majithia, C.I.E. who is the head of an undivided Hindu family consisting of himself and his three sons. The Commissioner states that:
The assesses enjoys large income from property, has deposits in banks and shares in companies, does money and grain lending business and is interested in a sugar factory styled as the Saraiya Sugar Factory.
2. For several years Sir Sundar Singh was also a member of the Executive Council of the Punjab Government and drew a salary in that capacity. The assessment year with which we are concerned is 1932-33 and the accounting year ended with 30th September 1931. The members of this family are Jats of the Sher Gill tribe in the Amritsar district in the Punjab and they are, as we have already said, an undivided Hindu family. In previous years the assessee submitted returns on the footing that the business of the sugar factory was a joint family concern, but at the assessment to which this case relates it was alleged that the father and the sons had divided this business among themselves, while retaining their status as a joint Hindu family and holding all other properties as properties of the Hindu undivided family. It is said that this partition took place in September 1931 and under it the father received a four anna share and the three sons a three anna share each and their mother received the remaining three anna share for life. On 12th February 1933, these five persons executed an instrument of partnership which is printed at p. 13 and the following pages of our record. On 13th February an application was made to the Income-tax Officer under Section 26-A of the Act for registration of the firm which was said to have come into existence under this deed of partnership and for separate assessment on its basis. On 18th April 1933 the application was allowed and assessment was made accordingly but on 20th September 1933 the Commissioner set aside that assessment and directed that a fresh assessment be made. Accordingly on 16th December 1933 the Income-tax Officer made a fresh assessment treating the assessee as an individual and including the profits from the sugar factory; and the "firm" was not registered under Section 26-A of the Act.
3. Two appeals were filed to the Assistant Commissioner, one being against the refusal to register the alleged firm under Section 26-A and the other being against the assessment. The Assistant Commissioner upheld the order of the Income-tax Officer refusing to register the firm, but modified his assessment order by directing that the assessment should be that of a Hindu undivided family and by granting an abatement in respect to super-tax. Thereafter an application for review was preferred to the Commissioner under Section 33 and also an application under Section 66(2) requiring the Commissioner to refer certain questions for the decision of this Court. The Com. missioner rejected the application for review, but has stated a case for our decision. The question referred to is as follows: In all the circumstances of this case, having regard to the personal law governing the assessee and the requirements of the Transfer of Property Act (No. 4 of 1882) and the Stamp Act (2 of 1899), has the deed of partnership (Appendix A) dated 12th February 1933, brought into existence a genuine firm entitled to registration under the provisions of Section 26-A of the Act.
4. Two alternative positions were taken by the assessee, one being on the basis that the sugar factory was self acquired property of Sir Sundar Singh and the other being that it was joint ancestral property until it was partitioned preparatory to the deed of partnership.
5. The Commissioner, in agreement with the view expressed by the Assistant Commissioner, is of opinion that if the sugar factory was the self-acquired property of Sir Sundar Singh, the distribution of shares on his part among his sons and his wife required to be effected by a registered instrument and that, if it was joint family property, the partition was ineffectual on the ground that the shares allocated thereunder, being unequal in extent, were not legal shares as sanctioned by the Hindu law.
6. We will first consider the matter on the hypothesis that the sugar factory was the self-acquired property of Sir Sundar Singh. Learned Counsel for the assessee concedes that, if Sir Sundar Singh owned immovable property and if he wished to include others in that ownership and if in pursuance of such wish he transferred shares in the immovable property by distribution among his sons and his wife, a registered instrument was necessary; but he pleads that in fact no immovable property was transferred. He contends that what was conveyed to each son and to the wife was a share in the machinery and the business only, the building or buildings being placed at the disposal of this ownership for the purpose of carrying on the business; the title in such building or buildings was reserved to himself by Sir Sundar Singh. We are referred to certain clauses in the deed of partnership at p. 13. It is there recited that:
Whereas the first party has set up machinery for manufacture of sugar and extraction of essential oils in his estate in the Gorakhpur District at village Saraiya...and sugar and essential oils are manufactured there....
7. And further on it stated that:
All the parties to this deed have already entered into a partnership to work the aforesaid sugar and oil manufacturing machinery and to carry on the business of manufacturing sugar and essential oils and to do any other business that all of them may agree to carry on for profit.
8. It is emphasized that there is no mention of buildings in this instrument. Learned Counsel for the department concedes that in India machinery is not treated as immovable property; but he maintains that a share in the buildings also was transferred to each son and to the wife. Condition No. 2 of the deed of partnership refers to "the shares of the aforesaid parties in the capital" and we have to determine whether the capital, so referred to, was intended to include any immovable property such as would attract the provisions of Section 123, T.P. Act. As we have already said, the firm is styled "the Saraiya Sugar Factory." Having regard to the ordinary meaning of "factory", it seems to us improbable that the ownership rights of the partners of this firm would be confined to the business and machinery and would not include the building in which the business is conducted and the machinery is contained. The assessment order of 18th April 1933 relating to the Saraiya Sugar Factory shows that depreciation was claimed, and an allowance was made by the Income-tax Officer on this account not only in respect to machinery, plants, wagons and furniture, but also in respect to buildings. The amount so allowed in respect to buildings was Rs. 5058 : vide page 23 of our record. No objection was apparently made that the buildings did not form part of the property of the firm, but belonged exclusively to Sir Sundar Singh, and presumably therefore depreciation had been actually claimed on this account as well as under other heads. It is true that the partnership deed does not specifically mention buildings, but we are clearly of opinion that, since depreciation on account of buildings was claimed by this "firm", it must be held that, if the sugar factory was the self, acquired property of Sir Sundar Singh, shares in the buildings as well as in the business and machinery were distributed among the sons and wife of the owner. And such distribution could only be effected by means of a registered instrument. We will now examine the matter on the assumption that the factory was joint family property until it was partitioned for the purpose of entering into a partnership. Learned Counsel for the Department concedes that, if it was joint family property, no question of the Transfer of Property Act or of the Stamp Act will arise. He also concedes that there is nothing in the Hindu law to prevent a joint family from partitioning a portion only of the property while retaining the status of an undivided family and keeping the rest of the property joint. He further concedes that there may be a partition of property in unequal shares by agreement between the members of the family. But he strenuously pleads that for the purposes of the Income-tax Act members of an undivided Hindu family cannot enter into a partnership in respect to a portion of a joint property which they have partitioned among themselves. In the present case the status of the family is admittedly still undivided and the rest of the property - apart from the sugar factory - is still joint. Now Section 25-A(1), Income-tax Act provides that:
Where, at the time of making an assessment under Section 23, it is claimed by or on behalf of any member of a Hindu family hitherto assessed as undivided that a partition has taken place among the members of such family, the Income-tax Officer shall make such inquiry there into as he may think fit, and if he is satisfied that a separation of the members of the family has taken place and that the joint family property has been partitioned among the various members or groups of members in definite portions, he shall record an order to that effect:
Provided that no such order shall be recorded until notices of the enquiry have been served on all the members of the family.
9. Sub-section (3) of that section provides that:
Where such an order has not been passed in respect of a Hindu family hitherto assessed as undivided, such family shall be deemed, for the purposes of this Act, to continue to be a Hindu undivided family.
10. In our opinion, the language of this section makes it perfectly clear that an order declaring separation shall only be passed if (1) the members of the family have separated in status from each other and (2) there has been a partition of all the joint family property. In Biradhmal Lodha v. Commissioner of Income-tax (1934) 21 A.I.R. All. 217, it was held by a Bench of this Court that Section 25-A, Income-tax Act has no application in the case of a partial division of a joint family property. At page 509, Bennet J. observed:
I consider that...Section 25-A does not refer to a case like the present where there is an allegation that there was No. partition in the joint family but there was merely a division of a particular portion of the joint family property among the various members. Therefore the answer to the first question is in the negative, and is that in the case of a partial division of a joint family property Section 26-A has no application.
11. Similarly at page 519, Niamatullah J. said:
Whether the transaction be styled as one of partial partition of the family property or as transfer of part of the family property, Section 25-A, Income-tax Act does not, in my opinion, apply. That Section contemplates a case in which a disruption of the family occurs, so that a joint family, as such, ceases to exist and no property previously belonging to it retains the character of joint family property.
12. If we may respectfully say so, we are in full agreement with that view and we are of opinion that in the circumstances of the case before us, the family continues to be a single unit for the purposes of assessment under the Income-tax Act. Sir Tej Bahadur Sapru, on behalf of the assessee, has argued that, as soon as the application for registration was made on 13th February 1933; under Section 26-A, it was the duty of the Income-tax Officer to register it forthwith; it was not open to him to make any inquiry as to the validity of the firm for the purposes of the Income-tax Act. This argument is founded on the mandatory terms of Rule 4 of the Rules of the Board of Inland Revenue issued under Notification No. 3-1. T., dated 1st April 1922, as subsequently amended. That Rule reads as follows:
(1) On the production of the original instrument of partnership or on the acceptance by the Income-tax Officer of a certified copy thereof, the Income-tax Officer shall enter in writing at the foot of the instrument or copy, as the case may be, the following certificate, namely : 'This instrument of partnership (or this certified copy of an instrument of partnership) has this day been registered with me, the Income-tax Officer, for in the province of under Clause (14) of Section 2, Income-tax Act, 1922. This certificate of registration has effect from the day of April 19 up to the 31st day of March 19.
(2) The certificate shall be signed and dated by the Income-tax Officer who shall thereupon return to the applicant the instrument of partnership or the certified copy thereof, as the case may be, and shall retain the copy or duplicate copy thereof.
13. We are unable to accept the contention of learned Counsel. Section 26-A of the Act provides that:
(1) Application may be made to the Income-tax Officer on behalf of any firm, constituted under an instrument of partnership specifying the individual shares of the partners, for registration for the purposes of this Act and of any other enactment for the time being in force relating to income-tax or super-tax.
(2) The application shall be made by such person or persons, and at such times and shall contain such particulars and shall be in such form, and be verified in such manner, as may be prescribed; and it shall be dealt with by the Income-tax Officer in such manner as may be prescribed.
14. Rule 2 under the Notification already mentioned prescribes that such application shall ordinarily be made before the income of the firm is assessed. The words in Section 26-A(1), "for the purposes of this Act and of any other enactment for the time being in force relating to income-tax or super-tax" would seem to indicate that the In. come-tax Officer should not register a firm upon receipt of an application under that section if he has reason to think that it is not a firm such as is recognized by the Act. That the Income-tax Officer has authority to refuse to register an instrument of partnership is further proved by the fact that under Section 30 there is a right of appeal against such refusal; and if registration has been wrongly allowed, the Commissioner has the power to set aside that order under Section 33. In Tara Chand-Pohu Mal v. Commissioner of Income-tax (1936) 23 A.I.R. Lah. 836 the assessee had been assessed up to 1928-29 as a joint family, but during the 1929-30 proceedings a member of the family applied on 17th May 1929 for the registration of the family as a firm alleged to have been constituted under an instrument of partnership, dated 4th January 1929. A separate claim was not put into the effect that the Hindu undivided family had disrupted. The Income-tax Officer registered the firm without holding any inquiry as to whether the family had actually effected a partition; but at a subsequent assessment the Income-tax Officer found that the status of the assessees was, in fact, that of a joint Hindu family. It was held by a Bench of the Lahore High Court that it was open to the Income-tax Officer to go into the question whether the family was joint or not, as it is an issue of fact, and that a wrong decision in the previous year by the Income-tax Officer could be corrected in a subsequent year.
15. Section 26-A comes after Section 25-A and Section 26, and we think that it is open to the Income-tax Officer to suspend orders on an application already presented under Section 26-A by members of a Hindu family until the assessment proceedings are held. If at the time of making the assessment a claim is made under Section 25-A, it is the duty of the Income-tax Officer to decide whether there has been a separation of members and a partition of the property within the meaning of Sub-section (1) of that section. If it is found that there has been such separation and partition, an order will be passed to that effect; and if it appears that a firm has been constituted by the separated units which have come into existence, the Income-tax Officer will proceed under Section 26 and will then register the firm upon an application under Section 26-A. In the present case no claim was made under Section 25-A. Nor could such claim legally be made in view of the fact that there had been a partition of a portion only of the joint property and the status of the family remained undivided. Therefore under Sub-section (3) of Section 25-A, the family will be deemed, for the purposes of the Act, to continue to be a Hindu undivided family and will be assessed as a single unit and for the constitution of a firm there must' be more than one unit. The application for registration under Section 26-A was rightly disallowed.
16. Our answer to the question formulated by the learned Commissioner is in the negative. We direct that a copy of our judgment under the seal of the Court and the signature of the Registrar be sent to the Commissioner. The Department is entitled to the costs of this reference. The hearing of the case has lasted for more than a day. The counsel for the Department will file his certificate within six weeks.