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 2, Cited by 0]

Madras High Court

T. Jayaraman And Others vs State Of Tamilnadu on 1 October, 1997

Equivalent citations: [2000]241ITR476(MAD)

JUDGMENT 
 

 Janarthanam, J. 
 

1. Thuttapullam Estate is an assessee in the circle of the Agricultural Income-tax Officer, Coonoor. It is a registered firm. The firm consists of 13 partners.

2. T. Jayaraman (applicant in T.C. (R.) No. 887 of 1990), Jayalakshmi (applicant in T.C. (R.) No. 888 of 1990) and T. Sivapackim (applicant in T.C. (R) No. 889 of 1990) were partners in the said firm, apart from other erstwhile partners. All the partners of the said firm had no lands individually except the proportionate share of the land held by them in the said firm. The partners have no individual income from agriculture. However, the Agricultural Income-tax Officer, Coonoor, permitted the partners of the said firm to have the matter compounded under section 65(3) of the Tamil Nadu Agricultural Income-tax Act, 1955, and enabled them to pay tax accordingly.

3. The Commissioner of Agricultural Income-tax, Chepauk, Madras-5, in suo motu revision proceedings, cancelled the said order of the Agricultural Income-tax Officer, on the ground that the partners of the firm have no income from the lands owned by them individually and consequently issued direction to the said officer to pass orders under section 17 of the Act, apportioning the income among the partnership firm and tax them according to the provisions of law.

4. C. Shanmuganathan (applicant in T. C. (R.) No. 890 of 1990), is one of the partners of Havukal Estate, Kotagiri, Nilgiris, which also consists of 13 partners. The partners have no individual income. As in the case of Tuttapullam Estate, the Agricultural Income-tax Officer, Coonoor, also allowed the partners of the firm - Havukal Estate - composition under section 65(3) of the Act and enabled them to pay tax accordingly.

5. The Commissioner of Agricultural Income-tax, Chepauk, Madras-5, as in the other case here also cancelled the orders of the Agricultural Income-tax Officer, Coonoor, on the ground that the partners of the firm have no income from lands owned by them individually and consequently directed the said officer to pass orders under section 17 of the Act, apportioning the income among the partners of the firm and tax them according to the provisions of law.

6. Dissatisfied with the orders of the Commissioner of Agricultural Income-tax, Chepauk, Madras, in suo motu revision proceedings, all the present actions - T.C. (R.) Nos. 887 to 890 of 1990 have been resorted to.

7. Arguments of Mr. K. J. Chandran, learned counsel for the respective assessees, and Mr. K. Elango, learned Government Advocate, representing the Revenue, were heard.

8. The one and only common question that arises for consideration in these actions is as to whether the orders of the Commissioner of Agricultural Income-tax, Chepauk Madras, cancelling the orders of the Agricultural Income-tax Officer, Coonoor, allowing composition under section 65(3) of the Act is sustainable in law.

9. The answer to the question posed above, we rather feel, cannot be any one, except an "emphatic 'no'" on the face of the decision rendered by the Full Bench of this court in an unreported decision in the case of N.P.R. Narayanan v. State of Tamil Nadu, represented by the Commissioner of Agricultural Income-tax, Chennai in T.C. No. 427 of 1990, etc., and batch dated September 25, 1997 - since reported as R. M. Adaikalavan v. State of Tamil Nadu [1998] 230 ITR 663. The Full Bench held that (page 674) "the absence of individual holding of land by a partner of a registered firm or of an unregistered firm treated as registered, does not disentitle such a partner from applying for composition of agricultural income tax under section 65(3) of the Act."

10. In fine, all the tax cases are allowed and the orders of the Commissioner Agricultural of Income-tax, Chepauk, Madras, are set aside, restoring the order of the Agricultural Income-tax Officer, Coonoor. No costs.

11. In view of the order passed in T.C. Nos. 887 to 890 of 1990, no further orders are necessary in T.C.M.P. Nos. 520 to 523 of 1990.