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 3, Cited by 161]

Supreme Court of India

C.I.T., Andhra Pradesh vs Trustees Of H.E.H.. The Nizam'S Family ... on 30 September, 1986

Equivalent citations: 1987 AIR 107, 1986 SCR (3) 973, AIR 1987 SUPREME COURT 107, 1987 TAX. L. R. 158, 1987 SCC (TAX) 3, 1987 UPTC 286, (1986) JT 601 (SC), (1987) IJR 94 (SC), (1986) 28 TAXMAN 426, 1986 21 TAX LAW REV 485, 1986 TAXATION 83 (2) 8, (1986) 162 ITR 286, (1986) 3 SCJ 655, 1986 (4) SCC 352, (1986) 4 SUPREME 66, (1986) 57 CURTAXREP 31

Author: R.S. Pathak

Bench: R.S. Pathak, Sabyasachi Mukharji

           PETITIONER:
C.I.T., ANDHRA PRADESH

	Vs.

RESPONDENT:
TRUSTEES OF H.E.H.. THE NIZAM'S FAMILY TRUST

DATE OF JUDGMENT30/09/1986

BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
MUKHARJI, SABYASACHI (J)

CITATION:
 1987 AIR  107		  1986 SCR  (3) 973
 1986 SCC  (4) 352	  JT 1986   601
 1986 SCALE  (2)558


ACT:
     Indian Income  Tax Act,  1922,  s.	 147-Nizam's  Family
Trust Deed-Income  arising from	 Reserve Fund  and  Expenses
Account- Whether  can be aggregated in one single assessment
-  Settlor-Whether  has	 a  right  to  create  separate	 and
distinct trusts by a single document.



HEADNOTE:
     By a  Deed of  Trust dated	 May 10,  1950, the Nizam of
Hyderabad created a Family Trust. A corpus of nine crores in
Government securities  was transferred lo the trustees under
that Deed,  which was  notionally  divided  into  175  equal
units, 5  units to  constitute a  fund called  the  'Reserve
Fund', 31/2  units to  constitute the 'Family Trust Expenses
Account' and  the remaining  116 1/2  units were allotted to
the relatives  mentioned  in  the  Schedule  in	 the  manner
provided therein.  The Trust  Deed provided:  (1)  that	 the
income or  corpus of  the Reserve  Fund shall be applied for
any special,  unusual, unforeseen  or emergency expenses for
the benefit of the members of the settlor's family specified
in the	Schedule; (2)  that if	there was  a deficit  in the
Family Trust  Expenses Account, a definite proportion of the
income or  corpus of the Preserve Fund had to be transferred
to the	Family Trust  Expenses Account;	 (3)  that  the	 net
income of the Family Trust Expenses Account shall be applied
to the charges for the collection of the income of the Trust
Fund and the remuneration of the trustees and of the members
of the	Committee of Management and to other costs, charges,
expenses and  outgoings relating to the members, (4) that on
the  death   of	 any   of  the	 settlor's,   relatives,   a
proportionate share  of the  corpus of the Reserve Fund must
be added  to the  unit or  units of  the corpus of the Trust
Fund allocated	to such member, and the amounts so amalgama-
ted are	 to be	applied in  accordance with the terms of the
trust deed;  and (5)  that the	corpus of  the Family  Trust
Expenses Account  has to  be ultimately	 handed over  to the
Settlor's successor  to the dignity of Nizam and falling him
to his	eldest male  descendant in  the direct	male line of
succession in accordance with the rule of primogeniture.
974
     The income	 of the	 two Funds  were separately assessed
for the	 assessment years 1960-61 and 1961-62. Subsequently,
the Income-tax officer, being of opinion that there was only
one  settlement	  under	 the   Trust  Deed,   reopened	 the
assessments for	 the assessment	 years 1960-61	and  1961-62
under clause(a)	 of s.	147 of	the Income Tax Act, 1961 and
assessed the  trustees for  each of  the assessment years on
the combined income of the Reserve Fund and the Family Trust
Expenses Account. Following the same line, separate original
assessments for the assessment years 1962-63 to 1965-66 were
also made.  On	appeal	by  the	 asses	see,  the  Appellate
Assistant Commissioner cancelled the assessments for all the
years. The  Income Tax Appellate Tribunal and the High Court
confirmed the order of the Appellate Assistant Commissioner.
     In the  appeals by	 the Revenue  to this  Court, on the
question whether  the incomes  arising from the Reserve Fund
and the	 Expenses Account  of the  Nizam's Family Trust Deed
can be	aggregated in  a single	 assessment for	 each of the
assessment years 1960-61 to 1965-66.
^
     HELD: 1.  The High	 Court was  right that	the  Settlor
intended to create separate Trusts in respect of the Reserve
Fund and  the Family  Trust Expenses  Account, and  that the
respective incomes  arising from  the corpus of those Trusts
cannot be  aggregated in  one single  assessment but must be
assessed separately. [979A-B]
     2. It  is open  to a  Settlor to constitute two or more
distinct trusts by a single document. [978C]
     In the  instant case,  there is  no doubt that separate
funds were created, even though the division of the original
Trust Fund may have been notional. The objects for which the
trustees held the Reserve Fund and the Family Trust Expenses
Account are  clearly demarcated	 and there is no overlapping
or duplication. There is also no intermingling of the Funds.
The transfer  of a portion from one to the other cannot lead
to a  confusion in  the separate identity of the two Trusts.
[978B-E]
     3. Although  the corpus of the Trust Fund vested in the
same trustees,	the trustees  nonetheless held	distinct and
severable portions  of the  corpus of  the Trust  Fund under
those  separate	  trusts.  That	 this  construction  of	 the
document accords  with the intention of the Settlor is borne
out by	the provisions	of sub-clause (4) of clause 3 of the
Trust Deed, which specifically provides that on the death of
the Settlor  the corpus	 of the Trust Fund was to be divided
or to be created as notionally
975
divided into the 175 equal units mentioned therein for being
allocated  to  the  Settlor's  relatives  specified  in	 the
Schedule. [977G-H; 978A-B]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal Nos. 1856-61 of 1974 etc. From the Judgment and order dated 16.1.1974 of the Andhra Pradesh High Court in Case Referred No 2 of 1977 V.S. Desai, Ms. A. Subhashini and B.B. Ahuja for the Appellant.

Y.Ratnakar and D.N. Misra for the Respondent. The Judgment of the Court was delivered by PATHAK, J. These appeals have been preferred by the Revenue against the common judgment of the High Court of Andhra Pradesh answering the following questions in favour of the assessee:

"(1) Whether, on the facts and in the circumstances of the case, the incomes arising from the Reserve Fund and the Expenses Account of the Nizam's Family Trust Deed dated s 10.5.1950 can be aggregated in a single assessment for each of the assessment years 1960-61 to 1965-66? (2) If the answer to the above question is in the affirmative, whether the assessments made under section 148 of the Act for the assessment years 1960-61 and 1961-62 were legal and valid?"

By a Deed of Trust dated May 10, 1950 the Nizam of Hyderabad created a Family Trust. A corpus of nine crores in Government securities was transferred to the trustees under that Deed. The corpus was notionally divided into 175 equal units. Five units were to constitute a fund called the 'Reserve Fund', and 3 1/2 units were to constitute the 'Family Trust Expenses Account". The remaining 166 1/2 units were allotted to the relatives mentioned in the Schedule in the manner provided therein, the number of units allocated to each individual relative being specified there.

Two clauses of the Trust Deed hold the centre of the stage in 976 these appeals~. Clause 6 creates a Reserve Fund comprising five equal units of the corpus of the Trust Fund. The trustees hold the Reserve Fund upon trust to apply the income or corpus thereof for any special, unusual, unforeseen or emergency expenses for the benefit of the members of the Settlor's family specified in the Schedule. Additionally, if the income of the Family Trust Expenses Account is insufficiently meet the charges of collection of the income of the Trust Fund and the remuneration of the trustees and of the Committee of Management and the other costs, charged, expenses and outgoings relating to the Trust, the trustees are enjoined to make good such deficit out of the income or corpus of the Reserve Fund, and for that purpose they may transfer to the Family Trust Expenses Account such sums as may be required. It is further provided that on the death of any of the Settlor's relatives specified in the Schedule the trustees must set apart out of the Reserve Fund a certain portion calculated in accordance with the directions contained in the clause and to add such portion to the units of the corpus of the Trust Fund allocated to the member specified in the Schedule and to amalgamate the same, and to hold it upon the same trusts as those hereinafter declared and contained of and concerning the unit or units of the corpus of the Trust Fund allocated to such relative of the settlor as aforesaid.' Clause 7 directs the trustees to hold 3 1/2 equal units of the corpus of the Trust Fund allocated to the Family Trust Expenses Account, and to apply the net income of that Fund to the charges for the collection of the income of the Trust Fund and the remuneration of the trustees and of the members of the Committee of Management and to other costs, charges, expenses and outgoings relating to the Trust. There is a further provision. After all the other Trusts constituted under the Deed have been fully administered and carried out and the corpuses of all such units have been handed over and transferred to the ultimate respective beneficiaries the trustees are enjoined to transfer and hand over the 3 1/2 units comprising the Family Trust Expenses Account to the Settlor's successor who may be describe as the Nizam of by any other title or rank or designation, and failing such person, to the eldest male descendant in the direct male line of succession of the Settlor accordmg to the rule of primogeniture.

For the assessment year 1959-60 and the assessment years prior thereto the incomes accruing to the Reserve Fund and the Family Trust Expenses Account were aggregated in a single assessment made on the trustees of the Nizam's Family Trust. But thereafter the asses 977 see's appeals having been allowed by the Appellate Assistant Commissioner of Income-tax against the assessments for the years 1955-56 to 1959-60, the incomes of the two Funds were separately assessed for the assessment years 1960-61 and 1961-62, the assessee being described in the one case as the trustees of the Nizam's Family Trust Reserve Fund, and in the other as the trustees of the Nizam's Family Trust Expenses Account. Subsequently, the Income-tax officer being of opinion that there was only one settlement under the Trust Deed, reopened the assessments for the assessment years 1960-61 and 1961-62 under clause (a) of s. 147 of the Income Tax Act, 1961 in order to assess the trustees on the combined income of the Reserve Fund and the Family Trust Expenses Account. Following the same line, he made separate original assessments for the assessment years 1962-63 to 1965-66. On appeal by the assessee, the Appellate Assistant Commissioner relied on an order of the Appellate Tribunal in the Wealth Tax Appeals pertaining to the same trust arrangements and cancelled the assessments for all the years. The Revenue appealed to the Income Tax Appellate Tribunal, but the view taken by the Appellate Assistant Commissioner was upheld by the Appellate Tribunal and the appeals were dismissed. Upon that, the Revenue obtained a reference to the High Court of Andhra Pradesh on the two questions of law set forth earlier for the assessment years 1960-61 to 1965-66. By its judgment dated January 16, 1974 the High Court answered both the questions in the negative. And hence these appeals.

For the subsequent assessment years 1967-68 to 1970-71 the High Court adopted the same view in regard to the first question. The second question did not arise for those assessment years. Special Leave Petition Nos. 4171 to 4174 of 1978 have been filed against the judgment of the High Court in those cases. We grant special leave, and the consequent appeals are also being disposed of by this judgment.

The primary question in these appeals is whether the incomes arising from the Reserve Fund and the Family Trust Expenses Account of the Nizam's Family Trust can be assessed separately or must be aggregated in a single assessment.

It seems to us clear that by the Deed of Trust dated May 10, 1950 the Nizam created a number of separate and distinct Trusts. They were created for specific and distinct purposes, and although the corpus of the Trust Fund vested in the same trustees, the trustees nonetheless held distinct and severable portions of the corpus of the Trust Fund 978 under those separate trusts. That this construction of the document accords with the intention of the Settlor is borne out by the provisions of sub-clause (4) of clause 3 of the Trust Deed, which specifically provides that on the death of the Settlor the corpus of the Trust Fund was to be divided or to be treated as notionally divided into the 175 equal units mentioned therein for being allocated to the Settlor's relatives specified in the Schedule, 166 1/2 units being apportioned between the relatives in the proportion set out, five equal units to constitute the Reserve Fund and the last 3 1/2 equal units to constitute the Family Trust Expenses Account. There is no doubt that separate funds were thus created, even though the division of the original Trust Fund may have been notional. There is also no denying that it is open to a Settlor to constitute two or more distinct trusts by a single document. See Commissioner of Income-tax, Bombay v. Manilal Dhanji, [1962] 44 I.T.R. 876, 886. The entire position becomes absolutely clear if regard is had to clause 10 of the Trust Deed which permits the trustees to have separate Trust Deeds made and executed in respect of the different funds carved out of the 175 equal units of the corpus of the Trust Fund.

It is also apparent that the objects for which the trustees held the Reserve Fund and the Family Trust Expenses Account are clearly demarcated and there is no overlapping or duplication. There is also no intermingling of the Funds. It is true that if there is a deficit in the Family Trust Expenses Account, a definite portion of the income or corpus of the Reserve Fund has to be transferred to the Family Trust Expenses Account. But the two Funds, remain distinct from each other at all times, The transfer of a portion from one to the other cannot lead to a confusion in the separate identity of the two Trusts.

A further indication evidencing the creation of two distinct Trusts is the completely different manner of disposal of the corpus of the two Funds. As regards the Reserve Fund we have seen that on the death of any of the Settlor's relatives a proportionate share of the corpus of the Reserve Fund must be added to the unit or units of the corpus of the Trust Fund allocated to such members, and the amounts so amalgamated are to be applied in accordance with the terms of the Trust Deed mentioned earlier. In the case of the Family Trust Expenses Account, the corpus of that Fund has to be ultimately handed over to the Settlor's successor to the dignity of Nizam and failing him to his eldest male descendant in the direct male line of succession in accordance with the rule of primogeniture.

We agree with the High Court that the Settlor intended to create 979 separate Trusts in respect of the Reserve Fund and the Family Trust Expenses Account, and that the respective incomes arising from the corpus of those Trusts cannot be aggregated in one single assessment but must be assessed separately. The first question in these Appeals is therefore answered in the negative, in favour of the assessee and against the Revenue.

Inasmuch as the answer to the first question is in the negative, the second question does not arise and we need not consider that question in these Appeals.

The Appeals are dismissed with costs.

M.L.A.					  Appeals dismissed.
980