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 47]

Supreme Court of India

Commssioner Of Income-Tax, ... vs Murlidhar Jhawar & Purna Ginning ... on 7 January, 1966

Equivalent citations: 1966 AIR 1536, 1966 SCR (3) 219, AIR 1966 SUPREME COURT 1536, 1966 60 ITR 95, 1966 2 SCWR 404, 1966 (1) ITJ 511, 1966 (1) SCJ 604, 1967 MAH LJ 208, 1967 MPLJ 326, 1967 3 SCR 219

Author: J.C. Shah

Bench: J.C. Shah, S.M. Sikri

           PETITIONER:
COMMSSIONER OF INCOME-TAX, BOMBAY,SOUTH POONA

	Vs.

RESPONDENT:
MURLIDHAR JHAWAR & PURNA GINNING ANDPRESSING FACTORY, DHARMA

DATE OF JUDGMENT:
07/01/1966

BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
SUBBARAO, K.
SIKRI, S.M.

CITATION:
 1966 AIR 1536		  1966 SCR  (3) 219
 CITATOR INFO :
 D	    1970 SC 778	 (5)
 RF	    1979 SC1104	 (8)


ACT:
Income-Tax  Act,  1922-s.  23(3)-partners  in	unregistered
partnership   assessed	individually-then  as	unregistered
partnership-whether  Income-Tax Officer exercised option  to
assess	individually-therefore whether second assessment  on
unregistered partnership valid.



HEADNOTE:
M, P and G carried on business in several commodities and in
the assessment year 1954-55, the Income-Tax Officer  brought
to  tax	 a third share in Rs. 51,280., computed	 as  profits
from  the  business  in	 the hands of  each  of	 the  three,
persons.  Thereafter, he called upon M to submit a return of
the  "income of the joint venture" on the footing  that	 the
parties	 thereto  constituted an unregistered  firm.   On  a
return being filed, despite the objection of the  assessees,
the Income-Tax Officer completed the assessment of the three
persons	 to  the joint venture under section  23(3)  of	 the
Income-Tax  Act, 1922 in the status of an unregistered	firm
and  computed  the  income of the  "joint  venture"  at	 Rs.
80,925.	  An appeal to the Appellate Assistant	Commissioner
was dismissed.
In  second  appeal, the Tribunal held  that  the  Income-Tax
Officer	 had the option to assess the individual parties  to
the  joint venture, and having exercised that option it	 was
not  open to the Income-Tax Officer thereafter	to  reassess
the  same  income  collectively in the hands  of  the  three
persons	 as an unregistered firm.  On a reference, the	High
Court confirmed this view.
In  appeal to this Court it was contended on behalf  of	 the
Revenue	 that  the  Income-Tax	Officer	 making	 the   first
assessment  of the three persons was not informed that	they
constituted an unregistered firm and he was therefore in law
competent to assess the entity which was in truth liable  to
be,  assessed  to tax; and in making the  earlier  order  of
assessment  he	could  not be deemed to	 have  exercised  an
option which precluded him from assessing the income of	 the
three persons as an unregistered firm.
HELD  : The three persons could be assessed individually  or
they  could  be assessed collectively in the  status  of  an
unregistered firm; the Income-Tax Officer could not seek  to
assess	one income twice-once in the hands of  the  partners
and again in the hands of the unregistered firm. [221 E]
The  plea that the Income-Tax Officer was not in  possession
of  information	 relying on which, if he desired,  he  could
have   assessed	 the  three  persons  collectively   as	  an
unregistered firm cannot be accented.
When  the,  Income-Tax Officer assessed	 the  three  persons
separately,  he unquestionably exercised an  option  knowing
that  they had entered into a trading transaction  in  which
they were jointly interested. [222 E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION Civil Appeal No. 327 of 1965.

220

Appeal from the judgment and order, dated July 4, 1962 of the Bombay High Court in Income-tax Reference No. 46 of 1960.

A. V. Viswanatha Sastri, N. D. Karkhanis, R. H. Dhebar and R. N. Sachthey, for the appellant.

Bishan Narain, B. R. L. lyengar, S. K. Mehta and K. L. Mehta, for the respondent.

The Judgment of the Court was delivered by Shah, J. In the account year ending November 6, 1953 Murlidhar Jhawar, Pannalal Lahoti and Govindbai carried on business in groundnut, cotton and cotton-seed. In the year of assessment 1954-55 the Income-tax Officer, Nanded, brought to tax a third share in Rs. 51,280 computed as profits from the business in the hands of each of the three parties, and thereafter he called upon Murlidhar to submit a return of the "income of the joint venture" on the footing that the parties thereto constituted an unregistered firm. Murlidhar complied with the requisition and submitted in November 1957 a return, but later applied to withdraw it by application dated December 18, 1957. The Income-tax Officer rejected the application for withdrawal of return and completed the assessment of the three parties to the joint venture under S. 23(3) of the Income-tax Act, 1922 in the status of an unregistered firm and computed the income of the joint venture at Rs. 80,925. In appeal to the Appellate Assistant Commissioner the order passed by the Income-tax Officer was confirmed. In second appeal, the Income-tax Appellate Tribunal set aside the order of the Appellate Assistant Commissioner. The Tribunal held that the Income- tax Officer had the option to assess the individual parties to the joint venture, and he having exercised that option it was not open to him thereafter to reassess the same income- collectively in the hands of the three parties to the joint venture in the status of an unregistered firm. But on a concession made by counsel for the three parties, the Tribunal directed that the assessment be "rectified so as to restore the status quo ante."

The Tribunal submitted a statement of the case and referred the following question to the High Court of Judicature at Bombay :

"Whether on the facts and in the circumstances of the case the assessment of the unregistered firm was proper and legal, the two partners of this partnership 221 having been assessed in respect of their shares of income from this partnership business ?"

The High Court recorded an answer in the negative. With certificate granted by the High Court, this appeal has been preferred.

Under s. 3 of the Indian Income-tax Act, income-tax is charged in respect of the total income of the previous year of every individual, Hindu undivided family, company and local authority, and of every firm and other association of persons or the partners of the firm or the members of the association individually. This Court in Commissioner of Income-tax, U.P. v. Kanpur Coal Syndicate(1) observed at p. 228 :

"The section (s. 3) expressly treats an association of persons and the individual members of an association as two distinct and different assessable entities. On the terms of the section the tax can be levied on either of the said two entities according to the provisions of the Act."

The same principle would apply to the cases of assessment of partners individually of an unregistered firm. The partners may be assessed individually or they may be assessed collectively in the status of an unregistered firm : the Income-tax Officer cannot however seek to assess the one income twice-once in the hands of the partners and again in the hands of the unregistered firm.

Mr. Viswanatha Sastri for the Department contends that the Income-tax Officer making the first assessment of the three parties to the joint venture was not informed that the three parties constituted an unregistered firm and therefore the Income-tax Officer was in law competent to assess the entity which was in truth liable to be assessed to tax, and in making the earlier order of assessment he cannot be deemed to have exercised an option which precluded him from assessing the income of the three parties as an unregistered firm. It is true as pointed out by this Court in a recent judgment: Income-tax Officer, Award, Lucknow v. Bachulal Kapoor(2) : that in dealing with a claim made by the Income- tax Officer to assess income into the hands of a Hindu undivided family, after assessing it in the hands of the members on the footing that the family was severed, the "exercise of the option to do one or other of the two alternatives open to an officer assumes knowledge on his part of the existence of two alternatives". But on the materials before the Court we are unable (1) 53 I.T.R. 225 :[1964] 8 S.C.R 85.

(2) [1966] 3 S.C.R. 68.

222

to accept the plea that the Income-tax Officer was not in possession of information relying on which, if he desired, he could have assessed the three parties collectively as an unregistered firm. There is no warrant for the assumption which counsel for the Department asks us to make, that information about the true state of affairs was not with the Income-tax Officer when the first assessment was made by him.

The transactions in various commodities were carried on by Pannalal and Govindbai who were partners of Messrs. Purna Ginning & Pressing Factory and by Murlidhar. The Income-tax Officer had assessed the income of the three parties separately and added to the individual income of each party his or her share in the profits of the joint venture. The Income-tax Officer had information that the three parties, two of whom were members of a registered trading firm had effected transactions in groundnut, cotton and cotton-seed. Apparently returns in respect of these trading transactions were separately made and a third share was included in the individual assessment of each of the three parties. Apart from an association of individuals or a firm, the Income-tax Act does not recognize a collection of individuals as an entity capable of being assessed to tax. The three parties were not a registered firm, and they could be assessed to tax collectively as an association of individuals or as an unregistered firm if the relation between them was of partners. When the Income-tax Officer assessed the three parties separately he unquestionably exercised an option knowing that they had entered into a trading transaction in which they were jointly interested. The departmental authorities have not chosen to place before the Court the returns made by the three parties, and even the orders of assessment individually made against the three parties by the Incomes Officer are not before this Court. Only the final order of the Income-tax Officer which directs : "Add :

Joint venture income with Messrs. Puma Ginning and Pressing Factory taken provisionally subject to rectification after the assessment of the joint venture" is incorporated in the order of the Appellate Assistant Commissioner. It is common ground that the assessment made by the Income- tax Officer was not a "provisional assessment" within the meaning of s. 23B. It would be reasonable to hold that the income of the three parties was assessed under s. 23(3) of the Income-tax Act, for the income was earned in commercial transactions in different commodities. The Income-tax Officer in assessing the income of the joint venture, could not have proceeded 223 without scrutinizing the accounts and other relevant documentary evidence and without determining the skares of the three parties to the joint venture. In determining the shares of the three parties, he had also to determine the contractual relation which gave rise to the right to a share in the profit. Again the order of the Income-tax Officer clearly indicates that he was cognizant of the fact that the income of the joint venture was taxable collectively, but he thought that he could in law in the first instance make an "assessment provisionally" of the three parties separately and then rectify the assessments later. In so holding the Income-tax Officer may have committed an error of law, but he does not appear to have laboured under an ignorance of facts. A survey of the contentions raised before the departmental authorities, the Tribunal and the High Court makes that inference irresistible. The Income-tax Officer who made the assessment under challenge did not state that when the first assessment was made, the facts which had a bearing on the true relationship between the three parties were not placed, and it was not even argued before the Appellate Assistant Commissioner and the Tribunal that those facts were not placed before the Income-tax Officer. The Tribunal held, relying upon J. C. Thakkar v. Commissioner of Income-tax(1) and Joti Prasad Agarwal & Others v. Income-tax Officer, B-Ward Mathura(2), that once the option is exercised for assessing the individual partner and including his share of profits in the firm in his assessment, it is not open to the Department to assess the same income as income of the unregistered firm.
The appeal therefore fails and is dismissed with costs. Appeal dismissed.
(1) 27 I.T.R. 658. (2) 37 I.T.R. 107.
224