Supreme Court of India

Union Of India And Anr vs India Fisheries (P) Ltd on 9 April, 1965

Supreme Court of India
Union Of India And Anr vs India Fisheries (P) Ltd on 9 April, 1965
Equivalent citations: 1966 AIR 35, 1965 SCR (3) 679
Author: S Sikri
Bench: Sikri, S.M.
           PETITIONER:
UNION OF INDIA AND ANR.

	Vs.

RESPONDENT:
INDIA FISHERIES (P) LTD.

DATE OF JUDGMENT:
09/04/1965

BENCH:
SIKRI, S.M.
BENCH:
SIKRI, S.M.
SUBBARAO, K.
SHAH, J.C.

CITATION:
 1966 AIR   35		  1965 SCR  (3) 679
 CITATOR INFO :
 D	    1972 SC 878	 (3,6)


ACT:
    Income  Tax Act 1922, s. 49E--Department's power to	 set
off  re-fundable amount against tax  remaining	due--Whether
available   in	 respect  of  tax  due	 from	company	  in
liquidation--Whether  subject  to  ss. 228 and	229  of	 the
Companies Act, 1913.



HEADNOTE:
    The	 respondent company was directed to be wound-up	 and
an  official  liquidator appointed by an order of  the	High
Court  in October, 1950. In December, 1950,  the  respondent
was  assessed  to tax amounting to Rs. 3737/- for  the	year
1948-49.  A  claim  made  for  this  tax  on  the   official
liquidator was adjudged and allowed as an ordinary claim and
certified as such in April, 1952. The Liquidator declared  a
dividend of 91/2 annas in the Rupee in August, 1954 and paid
a  sum of Rs. 5188 to the Department, leaving a	 balance  of
Rs. 3549.
    In	June,  1954. the Department made a demand  from	 the
respondent and was paid Rs. 2565 as advance tax for the year
1955-56.  On a regular assessment being made for that  year,
only Rs. 1126 was assessed as payable, so that a sum of	 Rs.
1460,  inclusive  of  interest,	 became	 refundable  to	 the
respondent.  However, the Income Tax Officer, purporting  to
exercise  the  power available to him under s.	49E  of	 the
Income	Tax  Act,  1922, set off  this	amount	against	 the
balance	 of  Rs. 3549 due for the year	194849.	 A  revision
petition filed by respondent in respect of this set off	 was
rejected by the Commissioner of Income Tax.
    Thereafter,	 a  petition  under Art. 226  filed  by	 the
respondent to set aside the orders of the Income Tax Officer
and  the Commissioner was allowed by the High Court,  mainly
on  the	 ground that the demand for Rs. 8737 in	 respect  of
1948-49,  being adjudged and certified came to have all	 the
incidents and character of an unsecured debt payable by	 the
liquidator  to the Department; it was therefore governed  by
the provisions of Company Law and no other remedy or  method
to  obtain  satisfaction of the claim was available  to	 the
creditor.
    In	the appeal to this Court it was contended on  behalf
of the appellant that s. 49E gave statutory power to Income-
tax  Officer to set off a refundable amount against any	 tax
remaining payable and that this power was not subject to any
provision of any other law.
    HELD:The Income Tax Officer was in error in applying  s.
49E and setting off the refund due to the respondent. [683C-
D]
    The	 effect	 of ss. 228 and 229 of	the  Companies	Act,
1913, is, inter alia, that an unsecured creditor must  prove
his debts and all unsecured debts are to be paid part passu.
Once  the  claim of the Department has to be proved  and  is
proved in liquidation proceedings, it
680
cannot,	 by exercising the right under s. 49E  get  priority
over the other unsecured creditors and thus defeat the	very
object of ss. 228 and 229 of the Companies Act. Furthermore,
if  there  is an apparent conflict between  two	 independant
provisions  of	law,  the special  provision  must  prevail.
Section	 49E  is  a  general  provision	 applicable  to	 all
assessees  in all circumstances; ss. 228 and 229  deal	with
proof of does and their payment in liquidation. Section	 49E
can  be reconciled with ss. 228 and 229 by holding  that  s.
49E applies when insolpency rules do not apply. [682H-683D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 211 of
1964.

Appeal from the judgment and order dated February ,22,
1961 of the Bombay High Court in Miscellaneous Application
No. 352 of 1959.

Niren De, Additional Solicitor General, R. Ganapathy
lyer and R.N. Sachthey, for the appellants.
A.V. Viswanatha Sastri, T.A. Ramachandran, J.B.
Dadachanji, O.C. Mathur and Ravinder Narain, for the
respondents.

The Judgment of the Court was delivered by
Sikri, J. This appeal is in pursuant to a
certificate of fitness granted by the High Court of
Maharashtra at Bombay under Art. 133(1)(c)of the
Constitution is directed against the judgment of the said
High Court in a petition under Art. 226 of the Constitution
filed by the respondent.

The India Fisheries (P) Ltd. hereinafter called the
respondent was a private limited company and was directed to
be wound up by an order of the Bombay High Court, dated
October 11, 1950, and a Court Liquidator was appointed as
the Official Liquidator thereof with all powers under s. 179
of the Indian Companies Act. 1913 (VII of 1913) to be
exercised by him under s. 180 without sanction or
intervention of the Court save and except in case of sales
of immovable property belonging to the respondent. For the
assessment year 1948-49, the respondent was assessed on
December 8. 1950, the tax being assessed at Rs. 8,737/15/-.
On or about March 15. 1951, the Income Tax Officer lodged a
claim in respect of this tax with the Official Liquidator.
That claim was adjudged and allowed as an ordinary claim and
certified as such on April 2 1952. in August, 1954, the
Official Liquidator declared a dividend of 9 1/2 annas in a
rupee and paid to the Income Tax Department a sum of Rs.
5,188/3/- against the claim made by the Income Tax Officer
as an ordinary creditor. Thus a balance of Rs. 3,549/12
still remained payable to the Income Tax Department from the
assets of the respondent.

For the year 1955-56, the Department made a demand from
the respondent on June 22, 1954, for a sum of Rs. 2,565/6/-
as advance tax. This was paid by the Official Liquidator.
On a
681
regular assessment being made for the said year, only Rs.
1,1 26/12/was assessed as payable by the respondent. After
adjusting this sum against the advance payment of Rs.
2,565/6/-, Rs. 1,460/1/became refundable to the respondent,
inclusive of interest. Instead refunding the said balance
to the respondent, the Income Tax Officer set off the said
amount against the balance of Rs. 3,549/12/which was still
outstanding in respect of the Income-tax demand for the year
1948-49. The respondent filed a revision petition to the
Commissioner of Income-tax, but the said petition was
rejected by the Commissioner on September 21. 1959. holding
that the action of the Income Tax Officer was perfectly
justified under the provision of s. 49E of the Income Tax
Act.

On November 25, 1959, the respondent filed a petition
under art. 226 of the Constitution and prayed for a writ,
direction or order for setting aside the orders of the
Income Tax Officer and the Income Tax Commissioner. He
further prayed for any further writ, direction or order
restraining the Department from setting off the refund
against the tax dues and directing them to hand over the
balance to the Official Liquidator.

The High Court held that the demand of Rs. 8.737/12/- in
respect of the assessment year 1948-49. being adjudged and
certified, came to have all the incidents and character of
an unsecured debt payable by the Official Liquidator to the
Department. The High Court observed that “this claim
thereafter was governed by the provisions of the Company law
and could be paid to the creditor only in accordance with
the provisions of the Company law. No other remedy nor any
other method of obtaining satisfaction of this claim was
available to the creditor thereafter. It was no longer the
amount of tax remaining payable by a person to whom the
refund was due within the meaning of Section 49E of the
Income Tax Act. In our opinion, therefore. the provision of
Section 49E was not available to the Department for setting
off the amount of the excess towards the balance of its
claim of Rs. 8,737/15/- which the department had proved in
the insolvency of the company and was being dealt with in
the Insolvency.” The High Court accordingly set aside the
orders passed by the Department in so far as they set off
the amount of the refund towards the tax remaining payable,
and directed the Income Tax Officer to deal with and dispose
of the claim of the present respondent for the refund and
pass appropriate orders in respect of the said amount of
refund under the provisions of s. 48 of the Income Tax Act.
The learned Additional Solicitor-General on behalf of
the appellant. contends that s, 49E gives statutory power to
the Income tax Officer. inter alia, to set off the amount to
be refunded or any part of that amount against the tax
remaining payable by the person to whom the refund is due,
and this statutory power is not subject to any provision of
any other law. He says that the Companies Act
682
does not take away this power. Section 49E is in the
following terms:

“Where under any of the provisions of
this Act, a refund is found to be due to any
person, the Income-tax Officer, Appellate
Assistant Commissioner or Commissioner, as the
case may be, may, in lieu of payment of the
refund, set off the amount to be refunded, or
any part of that amount against
the tax,
interest or penalty, if any, remaining payable
by the person to whom the refund is due.”

On the face of this provision, there is no doubt that
this section is not subject to any other provision of law.
But it will be surprising if this power can be exercised in
such a way as to defeat the provisions of the Indian
Companies Act. It is not denied by the learned Additional
Solicitor-General that the State has no priority in respect
of this claim. The question then arises whether s. 49E is
subject to the Insolvency Rules contained in the Companies
Act. Section 228 of the Companies Act, 1913, provides:

“228. Debts of all descriptions to be
proved.–

In every winding up (subject in the case
of insolvent companies to the application in
accordance with the provisions of this Act of
the law of insolvency) all debts payable on a
contingency, and all claims against the
company, present or future, certain or
contingent, shall be admissible to proof
against the company, a just estimate being
made, so far as possible, of the value of such
debts or claims as may be subject to any
contingency or for some other reason do not
bear a certain value.”

Section 229 provides:

“Application of insolvency rules in winding up
of insolvent companies.-

In the winding up of an insolvent
company the same rules shall prevail and be
observed with regard to the respective rights
of secured and unsecured creditors and to
debate provable and to the valuation of
annuities and future and contingent
liabilities as are in force for the time being
under the law of insolvency with respect to
the estates of persons adjudged insolvent; and
all persons who in any such case, would be
entitled to prove for and receive dividends
out of the assets of the company may come in
under the winding up, and make such claims
against the company as they respectively are
entitled to by virtue of this section.”

The effect of these statutory provisions is, inter alia,
that an unsecured creditor must prove his debts and all
unsecured debts
683
are to be paid pari passu. Therefore, once the claim of the
Department has to be proved and is proved in the liquidation
proceedings, the Department cannot by exercising the right
under s. 49E of the Income Tax Act get priority over the
other unsecured creditors. If we were to read s. 49E in the
way suggested by the learned Additional Solicitor-General,
it would be defeating the very object underlying ss. 228 and
229 of the Companies Act, 1913. If there is an apparent
conflict between two independant provisions of law, the
special provision must prevail. Section 49E is a general
provision applicable to all assessees and in all
circumstances; ss. 228 and 229-deal with the proof of debts
and their payment in liquidation. In our opinion, s. 49E can
be reconciled with ss. 228 and 229 by holding that s. 49E
applies when insolvency rules do not apply. Accordingly,
agreeing with the High Court, we hold that the Income Tax
Officer was in error in applying s. 49E and setting off the
refund due. The Commissioner was equally in error in
affirming this order.

The learned Additional Solicitor-General also urged that
the application under art. 226 was misconceived because the
Income Tax Officer had jurisdiction. But if we interpret s.
49E as we have done, it is a clear case of lack of
jurisdiction. At any rate, there is an error apparent on the
face of the orders and the High Court was quite right in
exercising its jurisdiction under Art. 226.
The appeal is accordingly dismissed with costs.
Appeal dismissed.

684