Delhi High Court
Commissioner Of Wealth-Tax vs O.P. Tandon And Others on 6 December, 1991
Equivalent citations: ILR1992DELHI622, [1992]195ITR688(DELHI)
Author: Arun Kumar
Bench: B.N. Kirpal, Arun Kumar
JUDGMENT Arun Kumar, J.
1. By this judgment, we propose to answer the following question referred to this court for its opinion by the Revenue under section 27(1) of the Wealth-tax Act, 1957 (hereinafter referred to as "the Act") :
"Whether, on the facts and in the circumstances of the case, the Tribunal erred in holding that rule 1BB of the Wealth-tax Rules could be applied for the valuation of properties No. 177, 178 and 179, Rajpur Road, Dehradun, and No. 23, Darya Ganj, Delhi, for the assessment year 1978-79, although the said rule was enacted from April 1, 1979 ?"
2. The assessed are owners of properties bearing Nos. 177, 178 and 179, Rajpur Road, Dehradun, and Nos. 23, Darya Ganj, Delhi. The Commissioner of Wealth-tax (Appeals) directed the Income-tax Officer to value the said properties in accordance with rule 1BB of the Wealth-tax Rules. The Revenue challenged the said direction on the ground that rule 1BB which was enacted with effect from April 1, 1979, could not be applied holding that rule 1BB was of a procedural nature and, therefore, would apply to an assessment which was pending at the time when the rule came into effect.
3. Before proceeding further, it may be worthwhile to notice the relevant provisions of the Wealth-tax Act and Rules as in force at the relevant time.
"Section 3. Charge of wealth-tax. - Subject to the other provisions contained in this Act, there shall be charged for every assessment years commencing on and from the first day of April, 1957, a tax (hereinafter referred to as wealth-tax) in respect of the new wealth on the corresponding valuation date of every individual, Hindu undivided family and company at the rate or rates specified in Schedule I."
"Section 7. Value of assets how to be determined. - (1) Subject to the provisions of sub-section (2), the value of any asset, other than cash, for the purposes of this Act shall be its value as on the valuation date determined in the manner laid down in Schedule III.
(2) The value of a house belonging to the assessed and exclusively used by him for residential purpose throughout the period of twelve months immediately preceding the valuation date, may, at the option of the assessed, be taken to be the value determined in the manner laid down in Schedule III as on the valuation date next following the date on which he became the owner of the house or the valuation date relevant to the assessment year commencing on the 1st day of April, 1971, whichever valuation date is later :
Provided that where more than one house belonging to the assessed is exclusively used by him for residential purposes, the provisions of this sub-section shall apply only in respect of one of such houses which the assessed may, at his option, specify in this behalf in the return of net wealth.
Explanation. - For the purposes of this sub-section. -
(1) Where the house has been constructed by the assessed, he shall be deemed to have become the owner thereof on the date on which the construction of such house was completed ;
(ii) 'house' includes a part of a house being an independent residential unit."
"Section 46. Power to make rules. - (1) The Board may, by notification in the Official Gazette, make rules for carrying out the purposes of this Act.
(2) In particular, and without prejudice to the generality of the foregoing power, rules made under this section may provide for -
(a) the manner in which the market value of any asset may be determined;
(b) the form in which returns under this Act shall be made and the manner in which they shall be verified;
(c) the form in which appeals and applications under this Act may be made, and the manner in which they shall be verified;
(cc) the circumstances in which, the conditions subject to which and the manner in which, the Deputy Commissioner (Appeals) or the Commissioner (Appeals) may permit an appellant to produce evidence which he did not produce or which he was not allowed to produce before the Assessing Officer;
(d) the form of any notice of demand under this Act;
(dd) the procedure to be followed in calculating interest payable by assessed or interest payable by the Government to assessed under any provision of this Act, including the rounding off of the period for which such interest is to be calculated in cases where such period includes a fraction of a month, and specifying the circumstances in which and the extent to which petty amounts of interest payable by assessed may be ignored;
(e) the areas within which Valuation Officers may exercise jurisdiction;
(ee) the manner in which and the conditions subject to which Valuation Officers, overseers, surveyors and assessors may exercise their powers under sub-section (1) of section 38A;
(f) any other matter which has to be, or may be, prescribed for the purposes of this Act."
"Rule 1BB. - (1) For the purposes of sub-section (1) of section 7, the value of a house which is wholly or mainly used for residential purposes shall be the aggregate of the following amounts, namely :
(a) the amount arrived at by multiplying the net maintainable rent in respect of the part of the house used for residential purpose by the fraction 100/8; and
(b) the amount arrived at by multiplying the net maintainable rent in respect of the remaining part of the house, if any, by the fraction 100/9 :
Provided that in relation to a house which is built on leasehold land, this sub-rule shall have effect as if for the fraction 100/8 in clause (a) or, as the case may be, the fraction 100/9 in clause (b), the fractions 100/9 and 100/10, respectively, had been substituted.
Explanation. - For the purpose of this sub-rule, a house shall be deemed to be mainly used for residential purposes, if the built-up floor area thereof used for residential purposes is not less than sixty-six and two-thirds per cent. of its total built-up floor area. "
4. It will be seen from the above-referred provisions of the Act that section 3 is the charging section laying down the liability to pay wealth-tax in respect of the net wealth of an assessed specified in the said section. Section 7, as its very heading suggests, lays down the procedure for determining the value of the assets for the purposes of levy of tax. Sub-section (1) of section 7 starts with the words" subject to any rules made in this behalf" which shows that the provisions of section 7 have been made subject to rules that may be framed in this behalf.
5. Section 46 contains the rule-making power and authorities the Central Board of Direct Taxes to make rules for carrying out the purposes of the Act. The Rules to be framed under the said rule-making power are intended to provide for the manner in which the market value of any asset may be determined, the form in which returns under the Act shall be made, the form in which appeals and applications under the Act to be made, etc. etc. Thus, section 46 provides for the various procedural aspects for fulfilllment and compliance with the provisions of the Act.
6. The question of law referred by the Tribunal for the opinion of this court revolves round the applicability of rule 1BB to assessment for a period prior to the coming into force of the said rule. Rule 1BB was brought about through a notification published in the Official Gazette dated March 30, 1979. The notification specifically provides that the said rule comes into force with effect from April 1, 1979. The assessment year involved in the present proceedings is 1978-79 and since the assessment with respect to the said assessment year was still pending when the said rule came into force, the assessed sought to apply it for valuing their aforesaid assets. Obviously, the method of valuation contained in the said rule is to the advantage of the assessed in the present case. According to the assessed, the rule is procedural in nature as it only contains the procedure to be followed for purposes of valuation of assets and, therefore, has retrospective application. It applies to all assessments pending at the time the rule came into force. On the contrary, the Revenue wants to confine the applicability of rule 1BB to assessment years falling after the said rule came into force. It is submitted that the rule ultimately affects the tax liability of an assessed and, therefore, is substantive in character. It cannot have retrospective application. It will apply only to assessments pertaining to assessment years after the rule came into force.
7. Counsel for the Revenue has relied on certain passages in the text-books by Maxwell and G. P. Singh on Statutory Interpretation which give the principles to determine the retrospectivity of statutory provisions, besides referring to certain decisions, though strictly not on the point in issue. He has also argued that the charging section is obviously a substantive provision of the statute-section 3 in the present case. Section 7 laying down the procedure for valuation of assets is the machinery section and as such is an adjunct to the charging section and not an independent provision. The two sections are interconnected and cannot be considered independent provision. The two sections are interconnected and cannot be considered independent. In fact, section 7 is part of the substantive provision. The moment section 7 is held to be part of a substantive provision, the argument of retrospectivity disappears. It has further been contended on behalf of the Revenue that if rule 1BB is held to be procedural and consequently retrospective in its operation, it will lead to certain anomalous situations such as : with respect to the same assessed and same property, where the assessment has been finalised prior to April 1, 1979, the value of the property will be one and for the year for which the assessment could not be finalised, prior to enforcement of the said rule, the value will be different. Another such situation could be with respect to the same property, with different assessed out of whom assessment for the same year for certain assessed might have been finalised prior to enforcement of the said rule while for some it may still be pending. The applicability of the rule will make the assessment different for different assessed qua the same property and qua the same financial year.
8. Counsel for the assessed has laid great stress on the point that section 7 talks of procedure to be followed for valuation of assets and as such the said section is procedural or is machinery section as it has been referred to by the Supreme Court in Standard Mills Co. Ltd. v. CWT [1967] 63 ITR 470. The Supreme Court has observed in the said judgment that (at page 476) :
"Section 7 falls in Chapter II which deals with the charge of wealth-tax and assets subject to such charge; it is intended to provide a machinery for the determination of the value of assets". Again in CWT v. Maharaja Kumar Kamal Singh [1984] 146 ITR 202, it has been observed by the Supreme Court at page 206 "Section 7 is important which provides the method how the value is to be assessed". It has further been submitted that section 7 itself is subject to any rules made in this behalf and a reference to rule 1BB will show that it only contains a procedure for valuation of assets. Therefore, rule 1BB having been framed in pursuance of the rule-making power under section 46 of the Act (while talks of rules for manner and procedure to comply with the provisions of the Act) is only procedural. The provision thus being procedural, is retrospective in its application, and the assessed are entitled to have their assets valued as per the procedure contained in the said rule.
9. Counsel for the assessed has invited our attention to certain decisions in support of his contention. First in line is the judgment of a Division Bench of the Gujarat High Court reported as CWT v. Shri Kasturbhai Mayabhai [1987] 164 ITR 107. This decision contains a detailed consideration of all the points involved. It has been held that the provisions of rule 1BB dealing with the determination of the market value of a house on the valuation date is procedural in character and the provision operates retrospectively. While discussing the various aspects, it has been observed that, in order to determine the net wealth of an assessed, each asset has to be separately valued in accordance with section 7(1) of the Wealth-tax Act, 1957, read with rule 1BB. Section 7(1) is a machinery section and is subject to rules. It talks of procedure to determine value of assets. Rules to be framed under section 46(2) of the Act which must relate to the manner in which the market value of any asset may be determined. Therefore, the rule making authority can lay down the method or mode of determining the market value of an asset. When a rule sets out the method or formula for determining the market value of any particular asset, it can only be considered to be procedural and not substantive. Rule 1BB lays down the formula for determining the market value of a house used wholly or mainly for residence. It has not the effect of impairing any vested right or creating any new obligation. The avowed purpose of the rule is to offer to an assessed a method of valuation of his asset which would help curtail avoidable litigation and bring about uniformity and certainty in the matter of valuation of such an asset. If the intention of the rule-making authority in introducing rule 1BB was to evolve a method of valuation which would be beneficial and, therefore, acceptable to the assessed, with a view to early disposal of cases relating to the asset in question, it would be reasonable to infer that the rule-making authority desired to clear up pending cases and not merely deal with future cases with the aid of this rule. The introduction of this rule may also obviate the need to get the asset valued by a recognised valuer from time to time. The assessed is not obliged to accept this valuation if he thinks that the market value of his asset would be less than the value derived by the use of this formula. Similarly, in cases of the type referred to in sub-rule (5) of rule 1BB, the Revenue may refuse to abide by the said formula of the rule on the ground that it is not practicable to employ the method. Therefore, rule 1BB merely indicates a method or formula for determining the value of a house used wholly or mainly for residence and can be said to be purely procedural. Rule 1BB is not couched in language which would ex facie indicate that the rule-making authority desired that the rule should apply retrospectively. It would be necessary to make a specific mention that the rule is intended to apply retrospectively only if it engrafts a rule of substantive law. If the rule or rules framed are purely procedural in nature, it is not necessary for the rule-making authority to state that they should apply retrospectively. Therefore, merely because rule 1BB does not say in so many words that it is intended to apply retrospectively, it cannot make any different once it is found that it is purely procedural in character.
10. The notification amending the Wealth-tax Rules does not state that it shall come into effect from any particular assessment year. In tax matters, the law to be applied is the law in force in the relevant assessment year unless otherwise stated or implied.
11. The mere statement in the notification that the incorporated by the Wealth-tax (Amendment) Rules, 1979, shall come into effect from April 1, 1979, is not decisive of the fact that the rules were not intended to be retrospective in nature. They had to be brought on the statue book either at once or with effect from a date decided upon by the rule-making authority but if the rule introduced by the amendment is found to be procedural in nature, it must operate retrospectively and the mere fact that it was given effect to from April 1, 1979, will not clinch the issue.
12. Sub-section (1) of section 7 opens with the words "subject to any rules made in this behalf" which were added by the Wealth-tax ( Amendment) Act, 1964, with effect from April 1, 1965. Section 46(2) empowers the Board to make rules providing for the manner in which the market value of any asset may be determined. The word "manner" used in clause (a) of sub-section (2) of section 46 would denote the mode or method to be followed for ascertaining the market value of the concerned asset. It is in exercise of this power that rule 1BB came to be inserted in the Rules by the Wealth-tax (Amendment) Rules, 1979. BY this rule, the method or formula for determining the value of the asset, that is, a house which is wholly or mainly used for residential purpose, is stated. The rule, therefore, is intended to carry out the purpose and object of section 7(1) of the Act, namely, an estimate of the price of the asset if sold in the open market on the valuation date.
13. The court was at pains to note that the Central Board of Direct Taxes had constituted a committee for laying down proper guidelines to enable speedy disposal of cases in which question relating to the valuation of immovable properties, etc., arose for decision. The committee submitted its report drawing up guidelines for the valuation of residential properties. Pursuant thereto, rule 1BB came to be introduced in the Rules providing a formula for the determination of the fair market value of a house used wholly or mainly for the purpose of residence. It became necessary for the Board to provide a formula for determining the market value of a house in order to speed up the disposal of cases involving questioned of such an asset. By providing a uniform formula applicable to all such cases falling under rule 1BB, the Board desired to remove the uncertainties prevailing in regard to the valuation of such assets which would help reduce litigation and secure early disposal of cases. If this is the avowed purpose behind the introduction of the rule, can it be said that it was not intended to apply it to pending cases ? We have made a detailed reference to this decision as we feel that it lays down the correct position in law.
14. Regarding reference to principle of statutory interpretation, it was observed (at page 118) :
"The general rule of interpretation is that a substantive law is intended to be prospective unless a contrary intention is manifest from the language of the statute or arises by necessary implication. It is well settled that courts will refuse to place a construction giving retrospective effect if such construction is likely to impair existing rights and/or obligations. It is, however, open to the Legislature, to give retrospective effect to a law by use of express words manifesting such an intention. That apart, a statute which takes away or impairs to existing rights and/or obligations. It is, however, open to the Legislature, to give retrospective effect to a law by use of express words manifesting such an intention. That apart, a statute which takes away or impairs any vested right or created new obligations must be construed not to have been intended to apply retrospectively. But, as observed by R. S. Wright J. in Athlumney, In re [1898] 2 QB 547 at p. 552 :
'If the enactment is expressed in language which is firmly capable of either interpretation, it ought to be construed as prospective only."
15. On the question of statutory interpretation, the Supreme Court observed in Govinddas v. ITO [1976] 103 ITR 123 (headnote) :
"It is a well-settled rule of interpretation that unless the terms of a statute expressly so provide or necessarily require it, retrospective operation should not be given to a statute so as to take away or impair an existing right or create a new obligation or impose a new liability otherwise than as regards matters of procedure. If the enactment is expressed in language which is firmly capable of either interpretation, it ought to be construed as prospective only."
16. It follows that the rule of construction depends upon the nature of the statutory provision. If the law affects vested rights, interest and or obligations, it is substantive. If it touches matters of procedure only, it is adjudicative. In the case of law which is substantive, the presumption is that it is not entitled to be retrospective unless such presumption is displaced by express language by the Legislature or by necessary implication. In the case of law which is procedural, the presumption is in favor of retrospectivity.
17. Counsel for the assessed further cited CWT v. Laxmipat Singhania [1978] 111 ITR 272. which is a judgment of the Allahabad High Court, In the said case, the question of retrospectively of rules 1C and 1D introduced in the Rules by the Wealth-tax (Amendment) Rules, 1967, by a notification dated October 6, 1967, was under consideration. These rules were sought to be applied retrospectively by the Revenue on the plea that They were procedural in nature and did not affect the substantive rights/liabilities of the assessed. It was held that the said two rules prescribe a formula for determining the market value of unquoted shares which was relevant and since that merely indicated the method of valuation, they could be regarded as rules of evidence or procedure and not as substantive law. The said rules were thus applied even to pending assessments relating to assessment years prior to the date of coming into force of the said rules.
18. On the same Lines is the judgment of the Bombay High Court in Kusumben D. Mahadevia v. N. C. Upadhya, ITO [1980] 124 ITR 799 CWT v. Vidyavathis Kapur [1984] 150 ITR 319 (Kar), involves the same question as the case hands before us. It was observed by the Karnataka High Court (at page 319) :
"The dispute in respect of both the questions relates to the applicability of rule 1BB. The Tribunal has held that it is a procedural rule and, therefore, it may be given effect to even in respect of pending matters. There is no dispute and indeed it cannot be disputed that rule 1BB is procedural in Nature. That being the position, we fail to see any question of law arising out of the order of the Tribunal, since it is always not disputed that the rules of procedure can be called into aid in respect of pending matters."
19. Similar is the view taken by the Madhya Pradesh High Court in CWT v. Lachamandas Bhatia [1987] 163 ITR 586. The Calcutta High Court, in Manjushree Biswas v. CWT [1988] 171 ITR 348, has also taken the same view.
20. A later judgment of the Gujarat High Court in CWT v. Niranjan Narottam [1988] 173 ITR 693, dealing with sub-section (4) of section 7 of the Wealth-tax Act also takes a similar view on a similar controversy.
21. Regarding section 7 of the Act being adjunct to the charging section, i.e., section 3, we have been referred to CIT v. B. C. Srinivas Setty . In this case, the Supreme Court has observed that the charging section and the computation provisions together constitute an integrated code. When there is a case to which the computation provisions cannot apply at all, it is evident that such as case was not entitled to fall within the charging section.
22. In view of the clear provisions of section 7 and rule 1BB, it is obvious that section 7 as well as rule 1BB are merely procedural. They are meant to be an aid to the charging section, i.e., section 3. Together, they may be an integral code. But does not follow that, through this indirect process, what is specifically stated to be a procedural provision in the statute will become substantive. The provision which is substantive will remain substantive and what is procedural will remain procedural. The two can still harmoniously stay. As already noticed, rule 1BB has been framed in pursuance of the powers conferred by section 46 of the Act. Section 46 only caters of to the manner and the procedure and as such rule 1BB cannot be anything but procedural. It is equally settled that rules cannot go beyond the statute and they have to be in consonance with the power under which the same have been framed. No authority is needed for this proposition. Still we may refer a judgment of this court in Sharbati Devi Jhalani v. CWT [1986] 159 ITR 549.
23. In CWT v. Maharaja Kumar Kamal Singh [1984] 146 ITR 202, The Supreme Court has emphasised that section 7 of the Act only relates to estimation of the market value of an asset and as such it is only a machinery provision. On this aspect of the matter, the Andhra Pradesh High Court has in CWT v. Pachigolla Narasimha Rao [1982] 134 ITR 640, widely brought out the distinction and independence of the two provisions contained in section 3 and section 7 of the Act. It has been held that section 3 declares the liability of the assessed to pay the wealth-tax on his "net wealth" while section 7 merely provides the machinery for the purpose of ascertaining the "net wealth" by valuing the assets composing the wealth. There is a distinction between liability to pay tax and assessment and collection of the tax. The machinery provisions of section 7 cannot be interpreted in such a way as to restrict the scope of section 3 which is the charging section. Thus, there appears to be no scope for the argument that section 7 being an adjunct to section 3, it itself becomes the argument that section 7 being an adjunct to section 3, it itself becomes a substantive provision. It is equally incorrect to say that the rules envisaged under section 7 also acquire the same status so as to make all these provisions substantive and, therefore, prospective in operation.
24. As noticed earlier, counsel for the Revenue has drawn our attention to certain passages from Maxwell on the Interpretation of Statutes and the Principles of Statutory Interpretation by G. P. Singh. There can be no dispute about the legal position as spelled out in these text books. Therefore, we have not chosen to refer to or quote the passages referred before us. It will really depend on the nature of the statutory provision and it will have to be found from the provision and it will have to be found from the provision itself as to whether it and it is prospective or retrospective. The entire background to which we have made reference which led to rule 1BB being framed, the provision under which it was framed and the nature of the rule itself leave no manner of doubt in our mind that the provision is purely procedural. Therefore, it has to be held that it is retrospective and it will apply to all assessments which are pending on the date the rule came into force.
25. Counsel for the Revenue relied on Hukam Chand v. Union of India, . In this case, the Supreme Court points out the difference between subordinate legislation and the statute laws and observes that a subordinate law-making body is bound by the terms of its delegated or derived authority and that a court of law, as a general rule, will not give effect to the rules thus made, unless satisfied that all the conditions precedent to the validity of the rules have been fulfillled. It was also notified in the said judgment that, unlike the Sovereign Legislature which has power of making subordinate legislation has to act within the limits of its power and cannot transgress the same. Thus observation, to our mind, rather supports the view that we have taken about rule 1BB in the present case. Rule 1BB has been framed in pursuance of the power conferred by the statute under section 46. Section 46(2) confers powers to frame rules to deal with the manner in which the market value of any asset may be determined and the procedure regarding various steps required to be taken in connection with the provision of the statute. Therefore, rule 1BB cannot be anything but a manner of determination of the market value of an asset.
26. Counsel for the assessed has referred to Ajit Kumar Palit v. State, , which is a case regarding amendment of law relating to procedure for dealing with criminal trials. The law is not in doubt that amended law relating to procedure operates retrospectively. But is only means that pending cases although instituted under the old Act but still pending are governed by the new procedure under the amended law. It does not means that the part of the old procedure, already applied and concluded before the amendment came into force, becomes bad or can be reopened under the new procedure after the amendment. That will be not merely making it retrospective but going a step further to make ex not merely making it retrospective but going a step further to make subsequent law. No court will permit such a consequence unless of course the statute, expressly or by compelling implication, says so. Thus, where the amendment is only procedure, even pending cases are governed by the amended law of procedure, but only in respect of those stages of procedure that remain to be applied after the amendment comes into force.
27. It is also significant to note that if rule 1BB was intended to be applied only to future assessments, there was nothing to prevent the frames of the rule to say so. The said rule was framed to streamline the procedure and to do away with the uncertainty which was prevailing in different procedures for valuation of assets being followed by different officers. When the object was such, it is difficult to say that the rule would not apply to pending assessments. This also answers the apprehension of counsel for the Revenue that the application of rule 1BB with retrospective effect will lead to anomalous results. If a provision is introduces for achieving a larger objective, the mere fact that in some cases traduced for achieving a larger objective, the mere fact that in some cases such anomalies may arise will not like to stand in the way and thwart the object to be achieved by the rule.
28. None of the authorities cited before us on behalf of counsel for the Revenue in support of his contention that rule 1BB is prospective in its operation is directly on the point. These authorities are in relation to different provisions of the Income-tax Act or the Wealth-tax Act. Therefore, we do not consider it worthwhile to discuss in detail any of these authorities. However, since they have been cited before us we will only make a mention of them. They are Thakur Gopal Singh v. CWT [1975] 99 ITR 354 (Raj); CWT v. H. H. Maharaja Mayurdhwaj Singhji ; CWT v. Balbhadradas Bangur ; Prithvi Singh v. Addle. CWT [1986] 157 ITR 193 (Raj); 148 ITR 149 (CAL); Prithvi Singh v. Addl. CWT v. Balbhadradas Bangur ; Prithvi Singh v. Addle. CWT [1986] 157 ITR 193 (Raj); Sanghi Motors v. Union of India [1991] 187 ITR 703 (Delhi) and Escorts Ltd. v. Union of India [1991] 189 ITR 81 (Delhi). We have already referred to various decisions which support the contention advanced on behalf of the assessed and which are directly on the point and with which we are in full agreement.
29. We, accordingly, hold that rule 1BB only lays down the procedure for valuation of assets and is as such purely procedural. It follows that it has retrospective application. It applies to all the proceedings pending on the date when the rule was brought into force. Our answer to the question posed before us is that there was no error on the part of the Tribunal in holding that rule 1BB of the Wealth-tax Rules could be applied for the valuation of properties Nos. 177, 178 and 179, Rajpur Road, Deharadun and 23, Darya Ganj, Delhi, for the assessment years prior to April 1, 1979, when the said rule was enforced. The reference is answered accordingly.
30. There will be no orders as to costs.