Gujarat High Court High Court

Setalvad Bros. vs N. J. Doria on 10 April, 2000

Gujarat High Court
Setalvad Bros. vs N. J. Doria on 10 April, 2000
Equivalent citations: 2000 110 TAXMAN 434 Guj


JUDGMENT

Dave, J. Rule

The learned advocate Shri M.R. Bhatt waives service of rule for the respondent. At the request of the learned advocates, and looking to the facts of the case, the petition is finally heard today.

2. We have heard learned advocate Shri Puj appearing for the petitioner and the learned advocate Shri B.B. Naik along with learned advocate Shri M.R. Bhatt for the respondent.

3. The petitioner has approached this court with a grievance regarding non-issuance of a certificate under section 230A(1) of the Income Tax Act, 1961 (hereinafter referred to as ‘the Act’). The petitioner had sold plots Nos. 1, 2 and 3 of the Sub-Plot No. A of R.S. No. 257 situated at village Nagalpur, Highway, Melisana, to Sakar Owners Association for a consideration of Rs. 23 lacs. For getting the sale deed registered it was necessary for the petitioner to obtain necessary certificate from the respondent authority under the provisions of section 230A(1) of the Act. When the petitioner had submitted an application for the requisite certificate, the application was rejected on the ground that certain proceedings of the petitioner were pending before the income-tax authorities and a sum of Rs. 7,04,567 was payable by the petitioner to the income-tax authorities and till the said amount was not paid, the petitioner would not be given the requisite certificate.

4. At the time of hearing of this petition, learned advocate Shri Puj has submitted that the petitioner is filing an affidavit giving an assurance to this court that another property belonging to the petitioner, which is worth Rs. 65 lacs, named ‘Setalvad House’ situated at Mirzapur Road, Ahmedabad, shall not be disposed of or shall not be dealt with or no encumbrance or any charge shall be created thereon till the appeals filed by the petitioner for the assessment years 1993-94 and 1995-96, in respect d which the amount of tax is payable by the assessee are finally disposed of. The said affidavit is taken on record.

5. In view of assurance given to this court and the affidavit filed by the partner of the firm, we are of the view that no harm would be caused to the respondent department if the certificate as required by the petitioner under the provisions of section 230A(1) is given to the petitioner, so as to enable the petitioner to get necessary sale deed registered before the concerned authority. The learned advocate Shri Naik could not raise any objection in view of the fact that the department was fully secured as value of the property, which is not to be disposed of during pendency of the appeals, is approximately Rs. 65 lacs whereas the amount of tax demanded by the department from the assessee is much less that the said amount.

6. Looking to the fact that satisfactory provision for payment of existing tax liability under the Act has been made by the assessee, we direct the respondent to issue income-tax clearance certificate to the petitioner so as to enable the petitioner to get the deed of the transfer registered. The said certificate shall be issued to the petitioner within two weeks from the date of receipt of this order by the respondent.

7. The petition stands disposed of as allowed. Rule is made absolute with no order as to costs.