High Court Punjab-Haryana High Court

Commissioner Of Income-Tax vs Shri Khacheru (Huf) on 18 August, 2009

Punjab-Haryana High Court
Commissioner Of Income-Tax vs Shri Khacheru (Huf) on 18 August, 2009
IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                      ITA No. 444 of 2008
                                      Date of decision: 18.8.2009




Commissioner of Income-Tax, Faridabad
                                                    ......Appellant
                               Vs.

Shri Khacheru (HUF), Ward-2, Ahirwara,Ballabgarh.
                                                     ...Respondent



CORAM:- HON'BLE MR.JUSTICE ADARSH KUMAR GOEL
        HON'BLE MRS.JUSTICE DAYA CHAUDHARY



PRESENT: Mr.Rajesh Katoch, Standing Counsel for revenue.
         Mr.Sanjay Bansal, Sr. Advocate, assisted by
         Mr. Parshant Bansal, Advocate, for assessee

                               ****


ADARSH KUMAR GOEL, J. (Oral)

1. The revenue has preferred this appeal under Section 260A of the

Income-Tax Act, 1961 (for short, “the Act”) against the order dated

12.10.2007 passed by the Income Tax Appellate Tribunal, Delhi Bench “A”

New Delhi in ITA No. 2908/Del/2003 for assessment year 1999-2000,

proposing to raise the following substantial questions of law:

a. “Whether on the facts and in the

circumstances of the case, the Hon’ble

Tribunal has erred in law in holding that

provisions of Section 171(9) are not attracted

in this case despite the fact that assessments

for Assessment Years 1994-95 to 1998-99
ITA No. 444 of 2008 [2]

had already been completed on 28.9.2000

whereas assessment for the year under

consideration was completed much later on

23.3.2001.”

b. ” As provided in Section 171(9) of the

Income Tax Act, 1961 and the decision of

Hon’ble Supreme Court in the case of

M.V.Valliappan and others (238 ITR 1027),

partial partition is not recognized under the

provisions of Income Tax Act and can not

be treated as a valid partition of HUF.”

c. ” Although tax involved is Rs.2,04,549/-

which is less than the limits laid down by

the CBDT in this regard, the appeal is filed

as the substantial question of law of wider

ramification is involved.”

2. During the assessment proceedings, the assessee pleaded

partial partition of HUF dated 18.6.1998 which was not recognized in view

of provisions of Section 171(9) of the Act. On appeal, the CIT(A) partly

upheld the claim of the assessee, which was affirmed by the Tribunal. The

Tribunal observed:

“One more aspect of the matter to be

noticed is that even in the ground taken

before us the department does not seem to
ITA No. 444 of 2008 [3]

question the proposition of law that Section

171(9) does not apply to a joint Hindu

family which has never been assessed as

undivided, but seems to take the point that

by the time the assessment was made on the

assessee for the assessment year under

appeal on 23.3.2001, assessments for the

assessment years 1994-95 to 1998-99 had

already been completed on 28.9.2000 and

thus the assessee fell under the category of a

HUF “hitherto assessed”. But the cut-off

point for ascertaining whether the HUF has

been “hitherto assessed” cannot, in our

opinion, be the date on which the

assessment is made for the assessment years

1994-95 to 1998-99, but the date on which

the partial partition had taken place. If

before 18.6.1998, the date of partial

partition, an assessment had been made on

the assessee-HUF then of course it cannot

be contended that the assessee is not a HUF

which has not been hitherto assessed. But

once the partial partition had been effected,

and before that date no assessment had been
ITA No. 444 of 2008 [4]

made upon the assessee-HUF, then it must

follow that the HUF falls under the category

of a family not hitherto assessed and

consequently it must be held that the section

has no application. If the point of time at

which it has to be determined whether the

HUF has been hitherto assessed or not is to

be taken with reference to any other date,

for instance the date on which assessments

were made for the earlier years as in this

case, it would be open to the Assessing

Officer to keep the assessment proceedings

for the year under appeal (in which the issue

arises) pending, issue notices of assessment

or reassessment for earlier assessment years

and complete them either under Section 143

(3) or Section 144 and then take the stand

that since the HUF has already been

assessed, the provisions of Section 171 are

applicable to the assessment for the year

under consideration. It would thus be

possible to defeat the claim of the assessee

in every case. Since such a situation cannot

be countenanced, it must follow that in
ITA No. 444 of 2008 [5]

order that Section 171 is invoked an

assessment upon the HUF ought to have

been made before the date of partial

partition.”

3. We have heard learned counsel for the parties.

4. At the outset, learned counsel for the assessee brought to our

notice a judgment of Division Bench of this Court dated 20.1.2009 in ITA

No. 30 of 2006 (M/s Tarlochan Singh v. Commissioner of Income Tax

and another) holding that the expression “hitherto” occurring in Section

171(9) of the Act would mean that assessment should not have taken place

as HUF before the date of partial partition. He submitted that in the

present case no assessment had taken place prior to the date of partial

partition.

5. Learned counsel for the revenue submitted that the judgment

relied upon is distinguishable in its application to the present case. In the

present case, as is clear from the order of assessment, the status of the

assessee was HUF for the earlier years from assessment years 1994-95 to

1998-99. The assessment of the said years was completed on 28.9.2000.

Though the said date was after partial partition, the same related to period

prior to partial partition. Once assessee was assessed as HUF, the said

status continued. In M/s Tarlochan Singh (supra) the assessee had not

been assessed for any period prior to partial partition.

6. Learned counsel for the revenue refers to judgment of
ITA No. 444 of 2008 [6]

Allahabad High Court in Commissioner of Income Tax v. Gyan Chand

and Sons [2008] 303 ITR 267 wherein the assessee had been assessed in

the capacity of HUF after the date of partition but for earlier period. Partial

partition in that case had taken place on October 20, 1979 and the

assessment of the assessee in the status of HUF took place in October, 1982

for the earlier assessment year i.e. 1978-79 and 1979-80. It was held that

even though the assessment had taken place after partition, the same could

be relied upon to deny the claim of partial partition, as the assessment will

be relatable of the assessment year for which the assessment was made even

if the assessment was after the date of partition. Relevant observations are

as under:

“From a joint reading of sub-sections (1)

and (9) of Section 171, the intention of the

legislature appears to be that once an HUF

has been assessed as HUF shall continue to

be assessed so unless the order recognizing

the partition is passed by the authority

concerned. The assessment order passed is

relatable to the assessment year involved

therein and it will be treated to have been

passed on the last date of assessment year,

for the purposes of Section 171 of the Act.”

7. Learned counsel for the assessee on the other hand, submitted
ITA No. 444 of 2008 [7]

that the assessment of assessee as HUF must be prior to the date of

partition. In the present case, the assessment of the assessee as HUF took

place for the first time on 28.9.2000 while partition had taken place on

18.6.1998. Thus, the assessment of the assessee was not prior to the date of

partition. The words “hitherto” in Section 171(9) are referable to the

assessment taking place prior to partition. He also submitted that even

notice for assessment for assessment years 1994-95 to 1998-99 was issued

for the first time after the date of partition i.e. in October 1998.

8. We find merit in the contention raised on behalf of revenue.

We are in respectful agreement with the view taken by the Allahabad High

Court in Gyan Chand case (supra). The object of inserting clause (9) in

Section 171 by Finance Act in pursuance of Finance Bill No.2 of 1980 was

to do away with the concept of partial partition after December 31, 1978.

While considering the validity and background of this provision, the

Hon’ble Supreme Court in Union of India and others v. M.V.Valliappan

and others [1999] 238 I.T.R.1027 observed:

“From the aforesaid section, it is clear that

for the purposes of income tax, the concept

of partial partition of the Hindu undivided

family was recognized, but is done away

with by the amendment which specifically

provides that where a partial partition has

taken place after December 31, 1978, no
ITA No. 444 of 2008 [8]

claim of such partial partition having taken

place shall be inquired into under sub-

section (2) and no finding shall be recorded

under sub-section (3) that such partial

partition has taken place. If any such finding

is recorded under sub-section (3) whether

before or after June 18, 1980, being the date

of introduction of the Finance (No.2) Bill,

1980, the same shall be null and void . The

effect of the aforesaid sub-section is that for

the purposes of income-tax partial partitions

taking place on or after January 1, 1979, are

not to be recognized. If a partial partition

has taken place after the cut-off date no

inquiry as contemplated under sub-section

(2) by the Income-tax Officer shall be held.

Even if the inquiry is completed and the

finding is given, it would be treated as null

and void. In this view of the matter, the

contention raised in some of the petitions by

learned counsel for the respondents that

partial partition took place on April 13,

1979, and that in the assessment year it was

recognized and benefit was given to the
ITA No. 444 of 2008 [9]

assessee, has no significance in view of the

crystal clear language used in the sub-

section that partial partition taking place

after the cut-off date is not to be inquired

into and if inquired the findings would be

null and void. Such a family is to be

assessed under the Act as if no partial

partition has taken place.”

9. Having regard to the above observation, it is clear that partial

partition taking place after 1.1.1979, cannot be recognized in respect of an

assessee already assessed in the status of HUF, for the period prior to

partition. Mere fact that assessment actually takes place on a date after the

partition will not affect this position.

10. In the present case, the assessee having already been assessed

in HUF status for the period prior to partition, had to be assessed in that

status ignoring partial partition. The judgment of this Court relied upon in

M/s Tirlochan Singh (supra) is distinguishable.

11. Accordingly, the substantial question of law whether partial

partition could be recognized when assessee had already been assessed in

the status of HUF for the period prior to the partition even if date of

assessment was later to the date of partition has to be answered in favour

of the revenue and against the assessee.

ITA No. 444 of 2008 [10]

12. Learned counsel for the assessee submitted that as a result of

protective assessment, the asseee had also been assessed in individual

capacity. We need not go into this question at this stage. Scope of this

appeal is limited to decision of above question. The Tribunal can take care

of other questions in the light of finding recorded above.

13. Accordingly, we allow this appeal, set aside the order of the

Tribunal and remand the matter to the Tribunal for fresh decision in

accordance with law. The parties may appear before the Tribunal on

3.12.2009 for further proceedings.




                                                   (ADARSH KUMAR GOEL)
                                                          JUDGE



                                                     (DAYA CHAUDHARY)
August 18, 2009                                            JUDGE
raghav




Note: Whether this case is to be referred to the Reporter? ……..Yes/No