Delhi High Court
Commissioner Of Income-Tax vs Seth Kedar Nath Modi, Dayawati Modi And ... on 14 December, 2001
Equivalent citations: (2002)173CTR(DEL)456, [2002]257ITR301(DELHI)
Author: A.K. Sikri
Bench: S.B. Sinha, A.K. Sikri
JUDGMENT A.K. Sikri, J.
1. The questions of law raised in all these income-tax references are common. For the sake of convenience, it would be appropriate to reproduce the questions referred for opinion in I. T. R. No. 287 of 1981 :
"1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that the value of perquisite on account of residential house known as 'Modi Bhawan' was not assessable under Section 28 read with Section 2(24)(iv) of the Income-tax Act, 1961, but under Section 17(2) of the Income-tax Act, 1961 ?
2. Whether, on the facts and in the circumstances of the case, the method of assessing its value was correct in law and whether the Tribunal was justified in reducing it from the value assessed by the Appellate Commissioner ?"
2. Before adverting to the aforesaid questions, it would be appropriate to state the background facts under which these questions have arisen in all these cases.
3. The various assesseds in these cases are family members who were provided accommodation in the residential house known as "Modi Bhawan". This was treated as a perquisite to them. These persons included one Shri G. M. Modi. In a return filed by Shri. G. M. Modi the question arose as to whether the value of the perquisite on account of the aforesaid residential house was assessable under Section 2(24)(iv) of the Income-tax Act or Section 17(2) of the said Act. The Income-tax Appellate Tribunal (Delhi Bench-B) decided on December 12, 1974, the said questions in favor of Shri G. M. Modi holding that it is the provision of Section 17(2) which would be applicable in the instant case. It is this order of the Income-tax Appellate Tribunal, which was in respect of the assessment years 1965-66, 1966-67 and 1967-68, which has been followed in the case of Shri G. M. Modi for the subsequent years as well as of the other assesseds in respect of various assessment years. The Income-tax Department, that is, the Commissioner of Income-tax sought reference under Section 256(2) of the Income-tax Act against these orders of the decision of the Income-tax Appellate Tribunal and the orders were passed by this court directing the Appellate Tribunal to refer the aforesaid questions for its opinion. Since some of the assesseds were subject to the jurisdiction of the Income-tax Department in U. P., the High Court of Judicature at Allahabad also directed the aforesaid questions to be referred for its opinion. By orders of the Supreme Court, all these references stood transferred to this court.
4. Before proceeding further it may be mentioned at this stage that another question regarding value of this perquisite also arose. It was as to whether in respect of this rent-free accommodation provided to the assesseds, the value is to be based on standard rent fixed by the Rent Controller's orders in similar cases or the prevailing market rate of rent. This question was answered by this court in the case of CIT v. M.K. Modi [1993] 200 ITR 673, holding that when the property belonging to the company is allowed to be used by the director then even though it may not be a case of letting out, the value of the rent-free accommodation has to be determined as per the decision of the Supreme Court in the case of Dewan Daulat Rai Kapoor v. New Delhi Municipal Committee [1980] 122 ITR 700, and the standard rent will determine the value.
5. Coming back to the present references, as already noticed above, the lead case in which the Income-tax Appellate Tribunal decided the matter in the first instance was that of the assessed, Shri G.M. Modi, and the decision rendered on December 12, 1974. The reference cases which have arisen out of that are Income-tax References Nos. 206 to 211 of 1993. These cases were received in this court on transfer from the High Court of Judicature at Allahabad in the year 1993. The cases were listed before the Joint Registrar from time to time and the Department was directed to file the paper books. In spite of scores of opportunities having been given to the Revenue for this purpose, no paper books have been filed although in the process more than seven years have expired. When the matter came up for final hearing on December 6, 2001, Mr. R.C. Pandey, learned counsel for the Revenue was candid in accepting the position that even if further time is allowed for this purpose, the Department shall not be in a position to file the paper books as the relevant papers are not traceable with the Department. In the absence of paper books in these cases, it is not possible to determine the question. Therefore, there is no option but to reject these references for non-prosecution (see CIT v. Bombay Master Printers Association and CIT v. ITAT [1998] 232 ITR 207 (Delhi)). We order accordingly. The effect of that would be to uphold the decision of the Income-tax Appellate Tribunal.
6. Since the order of the Income-tax Appellate Tribunal which became the basis of the orders of the Tribunal in all other cases is upheld, the other references can also be answered in the same manner, i.e., in favor of the assesseds and against the Revenue. However, there would be additional reasons for doing so. It may be mentioned at this stage that the order dated December 12, 1974, of the Income-tax Appellate Tribunal is annexed as annexure in the paper book of I. T. R. No. 287 of 1981. A perusal of that order would show that the Tribunal recorded the finding of fact and proceeded on that basis that the Income-tax Officer was not justified in treating the income on account of the perquisite under Section 2(24) of the Income-tax Act, 1961, as he failed to consider the circumstances under which the accommodation was provided to the assessed and his brother, K.N. Modi, not as a director of the company but as an employee of the managing agents who were asked to pay a sum of Rs. 200 per annum for the accommodation provided by the managing agents of the company. It was found that the very basis of the assessment order was that the assessed was the employee of the managing agents, receiving salary as managing director of R.B. Multanimal and Sons P. Ltd. which were the managing agents of Modi Industries Ltd. On the basis of such a finding of fact, one had to examine as to whether Section 2(24) of the Act or Section 17 of the Act is applicable. It is Clause (iv) of Section 2(24) which is relevant and reads as under :
"2. (24) 'income' includes-. . .
(iv) the value of any benefit or perquisite, whether convertible into money or not, obtained from a company either by a director or by a person who has a substantial interest in the company, or by a relative of the director or such person, and any sum paid by any such company in respect of any obligation which, but for such payment, would have been payable by the director or other person aforesaid."
7. On the other hand Section 17 deals with salary, perquisite and profits in lieu of salary of the employees. The submission of learned counsel for the Revenue was that Section 2(24)(iv) would be applicable. Mr. Pandey, learned counsel for the Revenue, pressed for applicability of Section 2(24)(iv) on the basis that it was a case of perquisite by a director and not an employee. This premise itself is unfounded in lieu of finding of fact recorded by the Income-tax Appellate Tribunal and as noticed above. Moreover, nothing would turn on the decision as to which of the aforesaid two provisions are applicable inasmuch as even if this is treated as income in the hands of these assesseds under Section 2(24) as a perquisite given to the director, ultimately the value of this perquisite has to be determined. For determination of the value, one has to fall back on the formula contained in CIT v. M.K. Modi [1993] 200 ITR 673 (Delhi) as per which it is the standard rent which has to be on the basis of standard rent fixed for such housing accommodation. In that view of the matter the result would remain the same.
8. These references are accordingly answered in favor of the assessed holding that the value of perquisite on account of residential house was not asses sable under Section 28 read with Section 2(24)(iv) of the Income-tax Act but under Section 17(2) of the said Act and the Tribunal adopted the correct method of assessing its value.