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 8, Cited by 0]

Punjab-Haryana High Court

The Commissioner Of Wealth Tax vs Vardhman Polytex Ltd on 20 July, 2009

Author: Jaswant Singh

Bench: Jaswant Singh

WTA 9 of 2009                         1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                         WTA No.9 of 2009
                         Date of decision 20.7.2009


The Commissioner of Wealth Tax 1            ... Appellant

                         Versus

Vardhman Polytex Ltd.                       ... Respondents.

CORAM:       HON'BLE MR. JUSTICE M.M. KUMAR
             HON'BLE MR. JUSTICE JASWANT SINGH

Present:     Mr.Rajesh Sethi ,Advocate for the Revenue
             Mr. Akshay Bhan, Advocate for the assessee-respondents


1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

This appeal filed by the Revenue under Section 27A of the Wealth Tax Act, 1957 (for brevity 'the Act') is directed against order dated 17.11.2006 in respect of assessment year 1998-99 passed by the Income Tax Appellate Tribunal, Chandigarh Bench 'A' Chandigarh (for brevity 'the Tribunal') in WTA 30/Chd/2005 for the assessment year 1998-99. The Revenue has claimed that following substantive question of law would arise for determination of this Court:

" Whether on the facts and circumstances of the case, the Income tax Appellate Tribunal was justified in law in directing the Assessing Officer to confront report of Valuation Officer to the assessee company and to consider its order of lower valuation in the case of Sanjay Jain by ignoring the provisions of sub section 6 to Section 16 of Wealth Tax Act, 1957, as per WTA 9 of 2009 2 which report of Valuation Officer is binding on the Assessing Officer."

Brief facts of the case are that the assessee- respondent filed its return of wealth for the assessment year 1998-99 on 30.11.1998 which was processed under Section 16(1)(a) of the Act vide order dated 15.9.1999 without making any adjustment to the wealth return. Thereafter the case was selected for scrutiny. During the assessment proceedings, the Assessing Officer noticed the value of the plot at Pakhowal Road, Ludhiana measuring 2005.12 sq. yds which was claimed to be @ Rs.3000/- per sq. yd. The total value of the plot reflected in the assessment order was Rs.75,37,500/-. The Assessing Officer asked the assessee- respondent to explain the lower rate as compared to the value determined by the Development Valuation Officer in the case of Sh. Sanjay Jain @ Rs.5000/- per sq. yd. The assessee filed its reply to thenotice. The explanation was not accepted by the Assessing Officer and the matter was referred to the Development Valuation Officer, Income Tax Department who determined the value of the plot at Rs.1,76,33,330/-. Accordingly the value of the plot was taken at Rs. 1,76,33,330/- against the declared value of Rs. 75,37,500/-. The assessee preferred an appeal by arguing that the District Valuation Officer did not give any basis for making assessment at such an exorbitant rate whereas the prevailing rates were much-less. However, the Commissioner of Income Tax (A), Ludhiana vide order dated 1.6.2005 (A.2) confirmed the addition made by the Assessing Officer. The assesse further filed an appeal before the Tribunal. The Tribunal set aside the order dated 1.6.2005 (A.2) of CIT (A), Ludhiana by holding as under:

" 3. Now, the assessee is in appeal. We have heard both the WTA 9 of 2009 3 parties and carefully gone through the material on record. In the instant case, it seems that the Assessing Officer while adopting the value estimated by the DVO had not given any opportunity to the assessee for rebuttal. Nothing is mentioned in the assessment order of the Assessing Officer, how the value was determined by the DVO . He simply replaced the value declared by the assessee by the value determined by the DVO. The ld. CIT(A) has also not given any cogent reason while confirming the addition made by the Assessing Officer. He simply stated that DVO of the department is an expert and his report cannot be brushed aside. It is well established that the estimate is an opinion of a person, it cannot replace the real. In the instant case also, the value worked out by the DVO was mere an estimate which reflected his opinion. It is not clear on what basis he worked out value of the impugned property. The principle of natural law demands that no one should be condemned unheard as embodied in the maxim 'audi alteram partem'. We, therefore, considering the totality of the facts of the present case, deem it proper to set aside this issue back to the file of the Assessing Officer and also direct him to confront the report of DVO to the assessee.
3.1 During the course of hearing, it was also one of the contention of the ld. Counsel for the assessee that the case of Sh. Sanjay Jain which had been considered by the Assessing Officer was a subject matter of appeal before the ITAT, Chandigarh Bench wherein vide order dated 24.5.2005, the WTA 9 of 2009 4 value had been adopted at Rs. 2,900/- per sq.yd.for the adjoining plot. We, therefore, direct the Assessing Officer to consider the aforesaid referred to order of the Tribunal also while adjudicating the case of the assessee."

Mr.Rajesh Sethi, learned counsel for the revenue has submitted that there is no obligation cast on the Assessing Authority to confront the assessee with the report of the District Valuation Officer. He has placed reliance on sub section 6 of Section 16 A of the Act and argued that there is no option given to the Assessing Officer who is required to complete the assessment in conformity with the estimation of the Valuation Officer. Learned counsel for the revenue has emphasized that use of word 'shall' in that section makes it mandatory on the part of the Assessing Officer to proceed in accordance with the report of the Valuation Officer. In order to buttress his stand, learned counsel has placed reliance on a Division Bench judgement of the Allahaband High Court in the case of M.C.Khunnah v. Union of India (1979) 118 ITR 414 (All.) and submitted that the Wealth Tax Officer is bound to accept the valuation given by the Valuation Officer. He has placed reliance on another Division Bench judgement of the Allahabad High Court rendered in the case of Commissioner of Wealth Tax v. Dr. H.Rahman (1991) 189 ITR 307 (All)wherein the view taken in M.C. Khunnah's case (supra) was reiterated.

Mr. Akshay Bhan, learned counsel for the assessee- respondent has submitted that there cannot be any dispute with the aforesaid proposition. He has argued that the question of law may be answered in favour of the Revenue and the matter be remitted back to the Tribunal for deciding the issue on merits.

WTA 9 of 2009 5

Having heard learned counsel for the parties and perusing the paper book with their able assistance we are of the view that the question of law deserved to be answered in favour of the Revenue. It would be profitable to examine Section 16 A of the Act which reads as under:

"16A. REFERENCE TO VALUATION OFFICER. - (1) For the purpose of making an assessment (including an assessment in respect of any assessment year commencing before the date of coming into force of this section) under this Act, where under the provisions of section 7 read with the rules made under this Act or, as the case may be, the rules made in Schedule III, the market value of any asset is to be taken into account in such assessment, the Assessing Officer may refer the valuation of any asset to a Valuation Officer -
(a) in a case where the value of the asset as returned is in accordance with the estimate made by a registered valuer, if the Assessing Officer is of opinion that the value so returned is less than its fair market value;
(b) in any other case, if the Assessing Officer is of opinion
-
(i) that the fair market value of the asset exceeds the value of the asset as returned by more than such percentage of the value of the asset as returned or by more than such amount as may be prescribed in this behalf; or
(ii) that having regard to the nature of the asset and other relevant circumstances, it is necessary so to do. (2) For the purpose of estimating the value of any asset in WTA 9 of 2009 6 pursuance of a reference under sub-section (1), the Valuation Officer may serve on the assessee a notice requiring him to produce or cause to be produced on a date specified in the notice such accounts, records or other documents as the Valuation Officer may require.
(3) Where the Valuation Officer is of opinion that the value of the asset has been correctly declared in the return made by the assessee under section 14 or section 15, he shall pass an order in writing to that effect and send a copy of his order to the Assessing Officer and to the assessee.
(4) Where the Valuation Officer is of opinion that the value of the asset is higher than the value declared in the return made by the assessee under section 14 or section 15, or where the asset is not disclosed or the value of the asset is not declared in such return or where no such return has been made, the Valuation Officer shall serve a notice on the assessee intimating the value which he proposes to estimate and giving the assessee an opportunity to state, on a date to be specified in the notice, his objections either in person or in writing before the Valuation Officer and to produce or cause to be produced on that date such evidence as the assessee may rely in support of his objections.
(5) On the date specified in the notice under sub-section (4), or as soon thereafter as may be, after hearing such evidence as the assessee may produce and after considering such evidence as the Valuation Officer may require on any specified points and WTA 9 of 2009 7 after taking into account all relevant material which he has gathered, the Valuation Officer shall, by order in writing, estimate the value of the asset and send a copy of his order to the Assessing Officer and to the assessee.
(6) On receipt of the order under sub-section (3) or sub-section (5) from the Valuation Officer, the Assessing Officer shall, so far as the valuation of the asset in question is concerned, proceed to complete the assessment in conformity with the estimate of the Valuation Officer. "

A perusal of the aforesaid provision makes it evident that in case where the market value of the assets is to be taken into account in an assessment, the Assessing Officer may refer to valuation of any asset to a Valuation Officer. On reference having been made, the Valuation Officer is required to serve the assesse notice requiring him to produce on a specified date such accounts, records or other documents as he may require. In case one of the Valuation Officer is of the opinion that the value of the asset is higher than the value declared in the return filed by the Assessee or whether the asset is not disclosed the Valuation Officer must serve a notice on the assessee intimating the value which he proposes to estimate. It also obliges the assessee an opportunity to state on a date specified in the notice his objections either in person or in writing before the Valuation Officer and to produce on that date such evidence as the assessee may like to rely in support of his objection. After hearing evidence produced by the assessee and by taking into account all relevant material, the Valuation Officer is obliged under the law to estimate the value of the asset and send a copy of order to the assessee as well as to the Assessing Officer. Thereafter the WTA 9 of 2009 8 Assessing Officer is to act in accordance with the valuation made by the Valuation Officer.

It is in the context of the aforesaid provision that the question of law has to be answered in favour of the revenue because one comprehensive provision has been made by sub sections (3) to (5) and the principles of audi alteram partrem has been set out to be followed by the Valuation Officer then no further opportunity before the Assessing Officer needs to be given as it would result into duplication. Accordingly, with utmost respect we accept the views taken by the two Division Benches of the Allahabad High Court in the cases of M.C.Khunnah (supra) and Dr. H.Rahman (supra). In para 6 of M.C. Khunnah's case (supra), the following views have been expressed:

" The only other contention raised in support of this petition was that the WTO had acted illegally and in disregard of the principles of natural justice in not affording the petitioner an opportunity of cross-examining the Valuation Officer. As already stated under sub s. (6) of Section 16A, the WTO has no option but to pass an order in conformity with the valuation report submitted by the Valuation Officer. Assuming that in cross-examination the petitioner could have succeeded in establishing the valuation report to be incorrect, it still would not have been open to the WTO to disregard the estimate of the valuation given by respondent no. 2 in his report. No useful purpose consequently would have been served by the WTO permitting cross-examination of respondent no.2 in the proceedings before him."
WTA 9 of 2009 9

The aforesaid view has further been followed and applied in Dr. H.Rahman's case (supra).

As a sequel to the aforesaid discussion, the question of law is answered in favour of the revenue and against the assessee. The order dated 17.11.2006 passed by the Tribunal is set aside with a direction to the Tribunal to decide the appeal on merits keeping in view the aforesaid answer given to the question of law. The parties through their counsel are directed to appear before the Tribunal on 12.8.2009.

A copy of the order be given to the counsel for the parties dasti on payment of usual charges.

(M.M.Kumar) Judge (Jaswant Singh) 20.7.2009 Judge okg