Madhya Pradesh High Court
Gajadhar Prasad Nathu Lal vs Commissioner Of Wealth-Tax on 10 August, 1966
Equivalent citations: [1970]76ITR615(MP)
JUDGMENT Dixit, C.J.
1. This is a reference under Section 27 of the Wealth-tax Act, 1957, by the Income-tax Appellate Tribunal, Allahabad Bench, at the instance of the assessee, Gajadhar Prasad Nathu Lal Of Satna. The question referred to us for decision is:
"Whether, under the Wealth-tax Act, the value of ancestral property is assessable in the hands of the sole surviving coparcener, whose family consists of wife and daughter, in the status of an individual ?"
2. The assessee has filed an application for being permitted to withdraw the reference saying that he is no longer interested in "prosecuting the reference". Shri Tankha, learned counsel appearing for the assessee, also prayed that the assessee be allowed to withdraw the reference. Shri Khirwadkar, learned counsel appearing for the department, stated that the department had no objection if the ;question referred for the decision is not answered because of the unwillingness of the assessee to proceed further in the reference made at his instance. The question, therefore, that arises for consideration is whether the assessee can be permitted to withdraw the reference.
3. Section 27 of the Act, which deals with the making of a reference to the High Court, does not say anything about the withdrawal of a reference before the case is fully heard and argued. It would, therefore, appear that in the absence of a provision in the Act permitting the party at whose instance the reference has been made by the Tribunal to withdraw it, the reference cannot be allowed to be withdrawn. A reference is no doubt made by the Appellate Tribunal at the instance of an assessee or the department, and in some cases at the instance of both. But the reference is not by one party or the. other but by the Appellate Tribunal itself inviting the opinion of the High Court on question or questions of law stated in the reference. As a reference is made by the Tribunal and not by the party at whose instance the reference has been made by the Tribunal, the power of withdrawing a reference can only be with the Tribunal and cannot be claimed by the party at whose instance a reference has been made. In Section 27 of the Act, the Tribunal has not been given any power to withdraw a reference made by it to the High Court before it is fully heard and argued.
4. Though the party at whose instance the reference has been made cannot be permitted to withdraw it, yet if the party fails to appear at the hearing of the reference or appears and says that it is not interested in the reference being answered or makes an application for withdrawing the reference, then this court is not bound to answer the question referred and can decline to answer the reference. This is clear from Sub-section (6) of Section 27, which says:
"The High Court, upon hearing any such case, shall decide the question of law raised therein......"
5. A question of law referred to the High Court can, therefore, be decided only after the hearing of the case stated. If, therefore, the party, at whose instance a reference has been made, fails to appear or appears and submits that it is not interested in the reference being answered or prays for withdrawing the reference and does not address any arguments and thus there is no hearing of the case, then the preliminary condition of subsection (6) of Section 27 is not satisfied, and consequently there is no obligation on this court of deciding the question of law raised in the reference and delivering a judgment thereon. It may make no practical difference to the party at whose instance the reference has been made and who seeks its withdrawal, whether it is allowed to withdraw the reference or the High Court declines to answer the reference when the party appears and states that it is not interested in the reference being answered. But it is one thing to say that a party, at whose instance a reference has been caused, is entitled as of right to withdraw it and quite different to hold that when the party causing a reference to be made chooses not to appear at the hearing or having entered an appearance only submits that it is not interested in the reference being answered, then the High Court is not bound to answer the reference and can decline to answer the question referred to it for decision.
6. There is ample authority in support of the view that when a party who has caused a reference to be made under Section 66 of the Indian Income-tax Act, 1922, does not appear at the hearing of the reference, the High Court is not bound to answer the question referred and should not do so. In M. M. Ispahani Ltd. v. Commissioner of Excess Profits Tax, [1955] 27 I.T.R. 188, 191 the question arose whether the High Court is bound to answer a reference under Section 66 if the assessee, at whose instance the reference was made, does not appear at the hearing of the reference. The learned Chief Justice of the Calcutta High Court, after referring to Section 66(5) of the Indian Income-tax Act, 1922, said ;
"It will be noticed that the section is expressed in mandatory language and deploys the word 'shall' throughout its many clauses. Prima facie, therefore, it would seem that upon a reference being received it becomes an obligation of the High Court to answer the question referred and take the further steps mentioned in the section and it becomes equally the obligation of the Appellate Tribunal to adjust its order, if necessary, to the opinion which the High Court may express on the question concerned. It seems to me, however, in spite of the apparently mandatory language of the subsection, that its true import cannot be to require the High Court to answer the questions referred to it in all circumstances, irrespective of whether the parties appear before it or not. To take an extreme case, suppose instead of only the party who had caused the reference to be made being absent both the parties fail to appear would the court still be bound to deal with the reference and answer the question referred ? I cannot imagine that the section purports to impose upon the court any such obligation. It seems to me that before the duty contemplated by the section to decide the question of law referred can arise, a hearing of the case must take place, because the section opens with the words : 'The High court upon the hearing of any such case', etc. Where the party, who has caused the reference to be made and who is in the position of a plaintiff, fails to appear, no hearing of the case can take place and in my view, since the preliminary condition of the sub-section is not satisfied in such a case, the consequent obligation of deciding the questions of law and delivering a judgment does not also arise."
7. The decision was followed by the Andhra Pradesh High Court in Arisetty Butchanna v. Commissioner of Income-tax, [1962] 46 I.T.R. 703 where a similar conclusion was reached. So also it has been held in Commissioner of Income-tax v. Pothen Joseph and Sons, A.I.R. 1957 T.C. 267 following the decision in M.M. Ispahan Ltd. v. Commissioner of Excess Profits Tax, that when the party who has caused a reference to be made does not appear at the hearing, the court is not bound to answer the question and should not do so, and the position would be the same when the party does enter an appearance but only to submit that he is not interested in the reference being answered.
8. In Karnani Industrial Bank Ltd. v. Commissioner of Income-tax, [1956] 30 I.T.R. 16 it has been held by the Calcutta High Court that there is no provision in the Income-tax Act under which the party who has caused a reference to be made can be allowed to withdraw it after the Tribunal has made a reference to the High Court; and that the reference must be decided by the High Court unless the party who has caused the reference to be made fails to appear and to take any interest in the matter. In that case, the assessee, at whose instance the reference was made, appeared and stated before the court that it did not want to pursue the reference any further and should be allowed to withdraw, it as the question referred had been finally concluded against it by an earlier decision of the Calcutta High Court affirmed by the Supreme Court, The Calcutta High Court answered the reference as there was a hearing of the case when the assessee appeared and stated before the court that the point had been concluded by a previous decision of the Calcutta High Court affirmed by the Supreme Court. This decision of the Calcutta High Court supports the view that once a reference is made by the Tribunal, the party at whose instance it has been made cannot be allowed to withdraw it.
9. In view of the fact that the assessee does not want to pursue this reference and the department is also not interested in the reference being answered, the only course we can adopt is to decline to answer the question referred in this case. We, therefore, decline to answer the question referred to us for decision. As the Commissioner of Wealth--tax, Madhya Pradesh, has appeared and has incurred the usual expenses he shall have costs of this reference. Counsel's fee is fixed at Rs. 150.