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 19, Cited by 37]

Supreme Court of India

Isha Beevi On Behalf Of The Minior ... vs The Tax Recovery Officer & Addl. P.A. To ... on 5 September, 1975

Equivalent citations: 1975 AIR 2135, 1976 SCR (1) 881, AIR 1975 SUPREME COURT 2135, 1976 (1) SCC 70, 1975 TAX. L. R. 974, 1976 (1) SCR 681, 1976 UPTC 38, 1975 2 ITJ 484, 1975 SCC (TAX) 426, 101 I T R 499, 1976 (1) SCJ 120, 1975 (101) ITR 449

Author: M. Hameedullah Beg

Bench: M. Hameedullah Beg, Hans Raj Khanna, A.C. Gupta

           PETITIONER:
ISHA BEEVI ON BEHALF OF THE MINIOR UMAIBEN BEEVI& ORS.

	Vs.

RESPONDENT:
THE TAX RECOVERY OFFICER & ADDL. P.A. TO COLLEC-TOR, QUILON

DATE OF JUDGMENT05/09/1975

BENCH:
BEG, M. HAMEEDULLAH
BENCH:
BEG, M. HAMEEDULLAH
KHANNA, HANS RAJ
GUPTA, A.C.

CITATION:
 1975 AIR 2135		  1976 SCR  (1) 881
 1976 SCC  (1)	70


ACT:
     Practice-Writ of  Prohibition of  Mandamus-When can  be
issued.
     Income Tax	 Act, 1961-Second  Schedule rr.	 11 and	 48-
Notices for  recovery of  tax-Whether Personal	Assistant to
Collector could issue.



HEADNOTE:
     Purporting to  act under  the provisions  of Income-tax
Act,  1961,   the  Additional	Personal  Assistant  to	 the
Collector, who	was functioning	 as the tax recovery officer
issued notices	to  the	 appellants  prohibiting  them	from
transferring or	 otherwise dealing  with the  properties  in
their possession  on the  basis of 22 certificates issued to
them under  the Indian	Income-tax Act, 1922 and the Income-
tax Act,  1961 because	arrears of  income tax were due from
the deceased  assessee. The  appellants who claimed that the
properties were	 gifted to  them by  the deceased  assessee,
questioned (i) the jurisdiction of the Tax Recovery officer,
as also	 his competence to the issue of recovery proceedings
under the  1961 Act,  because the taxes became due under the
Travancore Income  tax Act  and 1922 Act; (ii) and the issue
of 22 certificates on the ground that neither the Travancore
Act nor	 the 1961  Act warranted  the issue  of certificates
against an  assessees after his death. The appellants prayed
for  the   issue  of   writs  of  mandamus,  certiorari	 and
prohibition.
     The High Court dismissed the petitions.
     Dismissing the appeals,
^
     HELD: (1)(a)  The orders sought to be quashed were only
notices	 of   commencement  of	 recovery   proceedings	  by
attachment of certain properties. Final orders could only be
passed after  the appellants have had their opportunities to
object under r.11 of the Second Schedule to 1961 Act because
the notices  purported to  be only preliminary notices under
r. 48  of  the	Second	Schedule  to  the  1961	 Act.  These
proceedings could  only be  quashed if	they  were  entirely
without jurisdiction.  Otherwise a  prayer for	quashing the
proceedings would obviously be premature. [684 E-F]
     (b) No occasion for the issue of writ of mandamus could
arise unless  the appellants showed non-compliance with some
mandatory provision  and seek to get that provision enforced
because some  obligation towards  them is not carried out by
the authority alleged to be flouting the law. [684 F-G]
     (c) The appellants have asked for writs of prohibition.
The existence  of an  alternative remedy  is not generally a
bar to	the issuance  of such a writ or order. But, in order
to substantiate a right to obtain a writ of prohibition from
a High	Court or  from this  court, an	application  has  to
demonstrate total  absence of jurisdiction to proceed on the
part of	 the officer or authority complained against.  It is
not enough  if a  wrong section or provision of law is cited
in a  notice or	 order if  the power  to proceed is actually
there under another provision. [684 H]
     (2) The  appellants not  having raised  the question at
any earlier  stage that the Additional Personal Assistant to
the  Collector	was  not  an  officer  authorised  to  issue
notices, could	not do	so in  appeal to this Court. Even if
the Peshkar  was the  competent officer under the Travancore
Income tax  Act. his duties as tax recovery officer would by
operation of  the various  provisions of  law  contained  in
s.8(1) of the General Clause Act. s.13(1) of the Finance Act
1950, s.2(44),	and s.221  of the  1961	 Act,  automatically
devolve upon  the Collector  or Additional Collector or upon
such officer as may be empowered 13-L925 SupCI/75.
682
by the State Government by a special or general notification
in the	official gazette  to effect recovery of land revenue
or other  public demand	 under	any  law  relating  to	land
revenue or other public demand. [688 A; 687 H]
     (3) If  any  part	of  the	 property  is  illegally  or
unjustiably  attached,	 it  does   not	 really	 affect	 the
jurisdiction of	 the Tax Recovery Officer to proceed to deal
with an	 objection under r.11 in Schedule 2 of the 1961 Act.
[688 E]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal Nos. 1489- 1499, 1159 & 1160 (NT) of 1970.

From the judgment and Decree dated the 30th September 1969 of the Kerala High Court at Ernakulam in Writ Appeals Nos. 493 to 495, 497 to 500, 502 to 505, 492 and 501 of 1969.

D.V. Patel, M. Ramchandran and A.S. Nambiyar for the appellants.

B. Sen, B.S. Ahuja and S.P. Nayar for the respondents. The Judgment of the Court was delivered by Beg, J. These are fifteen Civil Appeals arising out of petitions for writs of certiorari, prohibition, and mandamus against certain tax recovery proceedings instituted against the heirs and legal representatives of Thangal Kunj Musaliar of Kerala who died on 19.2.1966. It appears that there were arrears of Income-tax due under the Travancore Income-tax Act (of 1121 ME) (hereinafter referred to as the Travancore Act') and other enactments on income from the cashew nut export business. By order passed on 10.6.1968, the Additional Personal Assistant of the District Collector, Quilon, functioning as the Tax Recovery Officer, attached a number of immovable properties mentioned in a schedule to the order. He purported to act under Rule 48 in the second schedule to the Indian Income-tax Act of 1961, (hereinafter referred to as`the 1961 Act') he prohibited the appellants from transferring or otherwise dealing with properties in their possession on the basis of 22 certificates covering a total amount of Rs. 50,42,970.34 np Some of the certificates were issued under Section 46, sub s (2) of the Indian Income-tax Act of 1922 (hereinafter referred to as the 1992 Act') and others under Section 221 of the 1961 Act. The appellants, claiming to be in possession of immovable properties gifted in 1947, 1953, 1954 and 1956 by T.K Musaliar objected to the attachment of their properties on the ground that the income-tax dues against the deceased could not be recovered by attachment or sale of properties belonging to the appellants. The appellants question the jurisdiction of the Tax Recovery Officer to proceed with the recovery against their properties The appellants also contended that taxes having become due under the Travancore Act and the 1922 Act from the deceased, recovery proceedings by their attachment under the 1961 Act from the deceased, recovery proceedings by their attachment under the 1961 Act were not legally competent. Furthermore, they objected that all out of 22 certificates having been issued after the death of T.K Musaliar, expressly stating that the deceased was the assessee, were prima facie invalid because neither Section 66, Sub s. (3) of the Travancore Act nor Section 221 of 1961 Act warranted the issue of certificates against an assesse after 683 his death. They submitted that as the amounts covered by the certificates issued after the death of T K. Musaliar were tacked on to the amounts covered by the other certificates the whole attachment was vitiated. Questions of title to the properties, said to have been gifted by the deceased long ago were also raised.

At this state, it may be mentioned that there had been an agreement recorded in a settlement dated 10.7.1957 the terms of which were binding upon the deceased and T. K. Musaliar & Sons Lid. This related to assessments under the Travancore Income-tax Act and the Indian Income-tax Act of 1922. By clause 4 of this settlement it was agreed that the Appellate Authority before which an appeal in respect of these assessments were pending could enhance or reduce the assessments in accordance with this settlement. It was also agreed that the Writ Petitions in connection with assessments for certain years will be withdrawn and that penal interest under Section 18A of the 1922 Act will be paid, but no other penalties will be leviable in respect of the assessment years covered by this settlement on 25.9.1957 an order signed by a Deputy Secretary to the Government of India was passed under Section 9, sub. s. (2) of the Travancore Taxation in Income (Investigation Commission) Act 1124 showing that the Government accepted the terms and conditions of the settlement recorded by the Commissioner of Income-tax and directing that demand notices in accordance with the terns of the settlement be served on T. K. Musaliar for a sum of Rs. 9,15,458/- and that such other proceedings under the Travancore Income-tax Act or "under any other law", as may be required, should be taken in order to enforce the payment of the amount demanded. Thus, for the amounts sought to be recovered in pursuance of the settlement, the machinery to realise under Section 297(2)(j) of the 1961 Act is available according to the Department.

The learned Judge of the Kerala High Court before whom the Writ Petitions came up overruled all the objections of the appellants. He held that, although the attachment order purports to have been passed under Rule 48 of the 2nd Schedule. the Recovery officer had authority to proceed under the Travancore Act to recover dues under that Act by recourse to the provisions of Travancore-Cochin Revenue Recovery Act 7 of 1951. He relied upon the well established proposition that where the power to proceed is actually there, the mere reference to a wrong section for authority to act, will not vitiate the action taken. (See: L. Hazari Mal Kuthiala v. Income-tax Officer, Special Circle, Ambala Cantt. & Anr.(1); Income-tax officer, Kolar Circle & Anr. v. Seghu Buchiah Setty(2) and P. M. Bharucha). v. G. S. Venkatesan, Income-tax officer, Circle 1, Ward A, Bhavnagar (3). The learned Judge also took the view that. the Income- tax dues covered by the above mentioned settlement were realized by virtue of an order made under Section 3 of the opium & Revenue Laws (Extension of application Act No.33 of 1950), and, the last mentioned (1) [1961] 410 ITR 12. (2) [1964] 52 I.T.R. 538. (3)[1969] 74 I.T.R. 513.

684

enactment having authorised the Income-tax authorities to apply the provisions not merely of the Travancore Act but of "any other law the recovery proceedings for those years, even under the provisions of the 1961 Act, were unassailable. The learned Judge also thought that, as the appellants had not objected to the validity of the 11 certificates issued after the death of the deceased, when notices were. served upon them under rule 85 of the second schedule to the 1961 Act, they were debarred from taking up such an objection in their Writ Petitions. As regards the title claimed to properties alleged to have been wrongly attached, the learned Judge pointed out that the appellants had not only already resorted to alternative remedies by way of suits but had not yet availed themselves of their remedy by preferring objections under Rule 11 of the Second Schedule to the 1961 Act, where such objections could also be decided.

A Division Bench of the Kerala High Court, consisting of P. T. Raman Nayar, C.J., and K. K. Mathew, J., agreed with the views expressed by the learned single Judge on the questions mentioned above except as regards the 11 certificates which were issued after the death of the assessee. It allowed the objections of the appellants to the extent that it held that the claims sought to be enforced under the attachment order of 10.6.1968 (Ex. P.1) will not include the arrears of Income-tax mentioned in the 11 certificates issued after the death of T. K. Musaliar. The appellants have, after grant of certificates of fitness of the cases for appeals to this Court, repeated before us the submissions mentioned above.

We may point out that the reliefs claimed in the Writ Petitions were writs of Certiorari and Mandamus and Prohibition. It is clear to us, after perusal of the so called "orders" sought to be quashed that they were only notices of commencement of recovery proceedings by attachment of certain properties. Final orders could only be passed after the appellants have had their opportunities to object under Rule 11 of the 2nd Schedule of the 1961 Act because the notices purport to be only preliminary notices under Rule 48 of the 2nd Schedule to the 1961 Act. These proceedings could only be quashed, even at this stage, if they were entirely without jurisdiction. Otherwise, a prayer for quashing proceedings would obviously, be premature. No occasion for the issue of a writ of Mandamus can arise unless the applicants show non-compliance with some mandatory provision and seek to get that provision enforced because some obligation towards them is not carried out by the authority alleged to be flouting the law. The grievance of the appellants, however, is that the tax recovery officer had no jurisdiction whatsoever to start tax recovery proceedings against them. They have, therefore, asked for writs of Prohibition. The existence of an alternative remedy is not generally a bar to the issuance of such a writ or order. But, in order to substantiate a right to obtain a Writ of Prohibition from a High Court 11 or from this Court, an applicant has to demonstrate total absence of jurisdiction to proceed on the part of the officer or authority complained 685 against. It is not enough if a wrong Section or provision of law is cited in a notice or order if the power to proceed is actually there under another provision.

one of the identically similar notices to which objection was taken by the appellants may be reproduced here. It runs as follows:

"Form No. ITCP 16.
(See rule 48 of the Second Schedule to the Income-tax Act, 1961) order of Attachment of Immovable property. office of the Tax Recovery officer, Collector, Quilon.
Dated 10th May, 1958.
To Smt. Isha Beevi, on behalf of Minors
1. Umaiben Beevi, 2. Mymoon Beevi,
3. Mariam Beevi and 4. Safia Beevi, Kantanchalil Veedu, Kannimelcherry, Kilokoloor Quilon, Whereas you, the legal representative of late Shri A. Thangal Kunju Musaliar, have failed to pay Rs. 50,42,970.34 payable by late Shri A. Thangal Kunju Musaliar, Cashew Exporter, Quilon, in respect of certificates mentioned in the attached statement, forwarded by the Income-tax officer, Special Investigation Circle, Trivandrum and Income-tax officer, Quilon, and the interest payable under Section 220(2) of the Income-tax Act, 1961, for the period commencing immediately after the said date.
It is ordered that you, said Isha Beevi be and you are hereby prohibited and restrained until the further order of the undersigned, from transferring or charging the properties as per attached List in any way and that all persons be, and that they are hereby prohibited from taking any benefit under such transfer or charge.
Given under my hand and seal at Quilon on this 10th day of May, 1968.
Sd/-
Tax Recovery officer and Addl.
Personal Assistant to Collector, Quilon".

As regards the authority of the Additional Personal Assistant to the Collector, Quilon, as the Tax Recovery officer, no objection appears to have been taken anywhere relating to his appointment in accordance with the law as the Tax Recovery officer. The Division Bench of the High Court had held that recovery of the dues for the years 1119 to 1125 ME could not take place under the 1922 Act, and, therefore, no proceedings for their recovery could be taken under 686 the provisions of the 1961 Act. Nevertheless, as proceedings could be taken under the Travancore Income-tax Act, it was argued before it was that the "Peshkar" alone would have been competent to initiate recovery proceedings under Section 66(3) of the Travancore Act. The corresponding officer, according to the appellants, was the Collector and, therefore, the certificates could only be forwarded, it was submitted, to the Collector of the District who alone could have initiated the proceedings. The Division Bench over- ruled this contention on the ground that the proviso to Section 13(1) of the Indian Finance Act 1950 made it clear that the authority constituted under the Provisions of the Act of 1922, empowered to proceed, must be determined by resorting to the provisions of Section 8 (1) of the General Clauses Act which reads as follows:

"Where this Act, or any Central Act or Regulation made after the commencement of this Act, repeals and re-enacts, with or without modifications, any provision of a former enactment then references in any other enactment or in any instrument to the provision so repealed shall, unless a different intention appears, be construed as references to the provision so re- enacted".

The 1922 Act was repealed by the 1961 Act. Hence, it held that Section 2(44) of the 1961 Act, read with Section 221 of that Act, were sufficient to enable the Additional Personal Assistant to the Collector to proceed as a Tax Recovery officer.

Sec. 13, sub. s. (1) of the Finance Act, 1950 laid down:

"13(1) If immediately before the last day of April 1950, there is in force in any part State other than Jammu and Kashmir or in Manipur, Tripura or Vindhya Pradesh or in the merged territory of Cooch-Behar any law relating to income-tax or super-tax or tax on profits of business, that law shall cease to have effect except for the purposes of the levy, assessment and collection of income-tax and super-tax in respect of any period not included in the previous year for the purposes of assessment under the Indian Income-tax, Act, 1922 (XI of 1922) for the year ending on the 31st day of March, 1951, or for any subsequent year, or, as the case may be, the levy assessment and collection of the tax on profits of business for any chargeable accounting period ending on or before the 31st day of March, 1949;
Provided that any reference in any such law to an officer, authority, tribunal or Court shall be construed as a reference to the corresponding officer, authority, tribunal or Court appointed or constituted under the said Act, and if any question arises as to who such corresponding officer authority, tribunal or Court appointed or constituted under the said Act, and if any question arises as to who such corresponding officer, authority, Tribunal or Court is, the decision of the Central Government thereon shall be final":
687
Section 46 of the 1922 Act had also laid down:
"46(2) The Income-tax officer may forward to the Collector a certificate under his signature specifying the amount of arrears due from an assessee, and the Collector, on receipt of such certificate, shall proceed to recover from such assessee the amount specified therein as if it were an arrear of land revenue :"

Section 2, sub. s. (44) of the Act of 1961 provides:

"(44) 'Tax Recovery officer' means-

(i) A Collector or an additional Collector;

(ii) any such officer empowered to effect recovery of arrears of land revenue or other public demand under any law relating to land revenue or other public demand or the time being in force in the State as may be authorised by the State Government, by general or special notification in the official Gazette, to exercise the powers of a Tax Recovery officer;

(iii)any Gazetted officer of the Central or a State Government who may be authorised by the Central Government, by general or special notification in the official Gazette, to exercise the powers of a Tax Recovery officer;"

and, Section 222(1) of the 1961 Act lays down:
` "222(1) When an assessee is in default or is deemed to be in default in making a payment of tax, the Income-tax Officer may forward to the Tax Recovery officer a certificate under his signature specifying the amount of arrears due from the assessee, and the Tax Recovery officer on receipt of such certificate, shall proceed to recover from such assessee the amount specified therein by one or more of the modes mentioned below, in accordance with the rules laid down in the Second Schedule-
(a) attachment and sale of the assessee's movable property;
(b) attachment and sale of the assessee's immovable property;
(c) arrest of the assessee and his detention in prison;
(d) appointing a receiver for the management of the assessee's movable and immovable properties".

Hence, even if the "Peshkar" was the competent officer under the Travancore Income-tax Act, the duties of the Peshkar as the Recovery officer would, by operation of the above mentioned provisions of law. automatically devolve upon the Collector or an Additional Collector or upon such officer as may be empowered by the State Government 688 by a special or General notification in the official Gazette "to effect recovery of land revenue or other public demand under any law relating to land revenue or other public demand". The appellants, not having raised the question at any earlier stage that the Additional Personal Assistant to the Collector was not an officer so authorised, cannot do so in appeal to this Court. However, we leave it open to them to take such an objection, which really raises a question of fact as to whether the required notification was or was not made, before the Tax Recovery officer himself. If such an objection had been taken there or even in the High Court, the relevant notification may have been produced. We are unable to see any flaw in the reasoning adopted by the High Court.

Another objection as to jurisdiction relates to the lumping together of demands which were legal as well as those, which could not, according to the assessee, be covered by provisions of law. The High Court had held that 11 out of 22 certificates, which had been issued after the death of T.K. Musaliar, were not legal. To that extent the demands against property attached could be said to be not covered by required certificates. Nevertheless, neither had any property been sold nor any action taken against the person of any of the appellants. The authorities relied upon by the appellants related only to either sales of, properties or recovering amounts which were larger than those which were legally recoverable or arrest of the judgment debtor in execution of dues. The cases before us are those of attachment only. If any part of the property is illegally or unjustiably attached it does not really-affect the jurisdiction of the Tax Recovery officer to proceed to deal with an objection under Rule 11. The High Court has held that the appellants can file all their objections under Rule 11 in Schedule 2 of the 1961 Act.

It has also been stated on behalf of the Department that it has no objection to the application of the procedure laid down in the Travancore Act for recovery of such dues against the appellants as are realisable from the assets of the deceased. In view of this concession, it is unnecessary for us to deal with the question whether there was any additional burden or disadvantage imposed upon the appellants by the procedure in the 1961 Act. In view of this concession, the Tax: Recovery officer will only use the procedure in the Travancore Act so far as it is possible to apply it.

For the reasons given above, these appeals are hereby dismissed, but, in the circumstances of these cases, the parties will bear their own costs in this Court.

P.B.R.					  Appeals dismissed.
689