Supreme Court of India

Commissions Of Income Tax, Jaipur vs Sikbhmal Nawalakha on 16 August, 2001

Supreme Court of India
Commissions Of Income Tax, Jaipur vs Sikbhmal Nawalakha on 16 August, 2001
Bench: B.N. Kirpal, Shivraj V. Patil
           CASE NO.:
Appeal (civil)  6725 of 1994

PETITIONER:
COMMISSIONS OF INCOME TAX, JAIPUR

RESPONDENT:
SIKBHMAL NAWALAKHA

DATE OF JUDGMENT: 16/08/2001

BENCH:
B.N. KIRPAL & SHIVRAJ V. PATIL

JUDGMENT:

JUDGMENT

2001 Supp(1) SCR 615

The Judgment of the Court was delivered by

KIRPAL, J. The respondent was the owner of immovable property and by
declaration dated 10th October, 1966 he sought to give a gift of certain
out-houses attached to a building to his wife. The declaration which was
made was not registered. The Gift Tax Officer rejected the respondent’s
Claim that a valid gift had been made as, according to him, there had not
been my compliance with the provisions of Section 123 of the Transfer of
Property Act. The Assistant Commissioner and the Tribunal took the same
view and thereafter following question of law was referred to the High
Court by the Tribunal :

“Whether on the facts and circumstances of the case, the Tribunal was
justified in law in holding that no valid gift of out-houses of the
building named as “Deep Shikha” was made by the assessee to his wife in
terms of the Gift-tax Act, 1958?”

By the impugned judgment the High Court answered the question of law in
favour of the respondent. It came to the conclusion that the definition of
the word ‘gift’ under the Gift Tax Act was wider than the definition of
‘gift’ in the Transfer of Property Act and many acts and transactions which
may not amount to gift under the Transfer of Properly Act shall still
amount to a gift under the Gift Tax Act especially by virtue of the the
provisions of Section 4 of the Gift Tax Act. It, accordingly, came to the
conclusion that it was not necessary that a document should be registered
in order that there should be a valid gift.

Section 122 of the Transfer of Property Act defines ‘gift’, inter alia, as
meaning the transfer of immovable property made voluntarily and without
consideration from one person to another. Section 123 provides that for
purposes of making a gift of immovable property the transfer must be
effected by a registered instrument signed by or on behalf of the donor and
attested by at least two witnesse..

There can be little doubt that in order that there should be a transfer of
property by way of gift as contemplated by the Transfer of Property Act,
there has to be a registered document if the property sought to be
transferred is immovable.

Section 2 (xii) of the Gift Tax Act defines ‘gift’ as meaning a transfer by
one person to another of any existing movable or immovable property made
voluntarily and without consideration and would include the transfer of a
property deemed to be a gift under Section -I I he heading of Section I is
“Gifts to include certain transfers”. The said Section reads as follows .-

“4. Gifts to include certain transfers. – (I) for the purpose of this Act.

(a) where property is transferred otherwise than for adequate
consideration, the amount by which the value of the property as on the date
of the transfer and determined in the manner laid down in Schedule II
exceeds the value of the consideration shall be deemed to be a gift made by
the transferor ;

Provided that nothing contained in this clause shall apply in any case
where the property is transferred to the Government or where the value of
the consideration for the transfer is determined or approved by the Central
Government or the Reserve Bank of India;

(b) where property is transferred for a consideration which, having regard
to the circumstances of the case, has not passed or is not intended to pass
either in full or in part from the transferee to the transferor, the amount
of the consideration which has not passed or is not intended to pass shall
be deemed to be a gift made by the transferor;

(c) where there is a release, discharge, surrender, forfeiture or
abandonment of any debt, contractor other actionable claim or of any
interest in property by any person, the value of the release, discharge,
surrender, forfeiture or abandonment, to the extent to which it has not
been found to the satisfaction of the Assessing Officer to have been
bonafide, shall be deemed to be a gift made by the person responsible for
the release, discharge, surrender, forfeiture or abandonment;

(d) where a person absolutely entitled to property causes or has caused
the same to be vested in whatever manner in himself and any other person
jointly without adequate consideration and such other person makes an
appropriation from or out of the said property, the amount of the
appropriation used for the benefit of the person making the appropriation
or for the benefit of any other person shall be deemed to be a gift made in
his favour by the person who causes or has caused the property to be so
vested;”

There can be no doubt that certain transactions may not be regarded as a
gift for the purposes of the Transfer of Property Act but would fall within
the ambit of the expression “gift’ by virtue of Section 4 of the Gift Tax
Act, but in each one of the cases referred to in Section 4 there has to be
a transfer of immovable property which in certain circumstances is to be
regarded as a gift. For instance, cases falling under clause (a) of Section
4 where the property is transferred for less than adequate consideration
such a transfer could not be regarded as a gift under the Transfer of
Property Act but would be regarded as a gift under the Gift Tax Act. What
is, however, important is that there has to be a transfer of property and a
transfer by reason of Section 17 of the Registration Act can only be by way
of a registered document.

The respondent seeks to bring the case within the provisions of clause (c)
or (d) of Section 4. There can be no doubt in our mind that surrender or
forfeiture of an interest in immovable property as contemplated by clause

(c) of Section 4 or vesting of any property in another person as
contemplated by clause (d) of Section 4 in the case of an immovable
property would attract the provisions of Section 17 of the Registration
Act. What is important is that there has to be a valid transfer of property
and whether that transfer amounts to a gift or not would bring in to
question the applicability of the provisions of the Gift Tax Act.

As we have already observed, there may be certain transactions of transfer
which may not amount to a gift within the meaning of Section 122 of the
Transfer of Property Act but would be regarded as gifts for the purpose of
subjecting such transfers to the levy of gift tax. In this behalf,
reference may usefully be made to Commissioner of Gift Tax, Kerala v. R.
Valsala Amma,
82 ITR 828 (SC) wherein this Court at page 830 observed that
“the Gift-tax Act did not change the general law relating to the rights of
property”. The general law would take into its ambit not only the
provisions of the Transfer of Property Act but would also require
application of the provisions of the Registration Act. It is not necessary
for us to refer to the decisions of the High Courts in this behalf except
to note that the consistent view of the High Courts has been that for
effecting a transfer the provisions of the Transfer of Property Act and/or
the Registration Act have to be complied with. [See Smt. Padma Lalchand
Mirchandani v. Commissioner of Income Tax, New Delhi, 128 ITR 174 (Delhi),
Commissioner of Gift-tax, Bombay III v. Matilda Ferreira, 112 ITR 934
(Bombay); K. Madhavakrishnan v. Commissioner of Gift-tax, Tamil Nadu, 124
ITR 233 (Madras) and Darbar Shivrajkumur v. Commissioner of Gift-tax,
Gujarat-IV, 131 ITR 647 (Gujarat).

In the instant case, the High Court did not even refer to the provisions of
the Registration Act and. therefore, fell in error in coming to the
conclusion that the case fell within the provisions of Section 4 of the
Gift Tax Act and, therefore, as it was a deemed gift it was not necessary
that the document had to be registered. In our view, the general law did
not stand abrogated and the requirement of complying with the provisions of
the Transfer of Property Act and the Registration Act had to be fulfilled.
The High Court, therefore, erred in answering the question of law in the
negative and against the Revenue.

For the aforesaid reasons, this appeal is allowed, the judgment of the High
Court is set aside and the question of law is answered in favour of the
appellant. No costs.