IN THE HIGH COURT OF KERALA AT ERNAKULAM
GTA.No. 12 of 2008()
1. THE COMMISSIONER OF GIFT TAX,
... Petitioner
Vs
1. M. PEERMOOHAMMED,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :19/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
G.T. Appeal No.12 of 2008
....................................................................
Dated this the 19th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
The Gift Tax Appeal is filed by the Revenue against the order of
the Tribunal confirming first appellate authority’s order cancelling gift
tax assessment made under Section 4(1)(c) of the Gift Tax Act. We
have heard Standing Counsel appearing for the appellant and have gone
through the impugned orders.
2. The gift involved in this case is value of half share of property
purchased in the joint names of the respondent and his wife. The
Assessing Officer noticed that respondent’s wife did not make any
payment for the half share of property acquired and since the
consideration was fully paid by respondent, it is a deemed gift under
Section 4(1)(c) of the Gift Tax Act. Even though in principle we agree
with the Standing Counsel that Section 4(1)(c) is attracted, it is seen
that on facts, respondent proved before the appellate authorities that the
respondent’s source of fund was through borrowals and two years after
2
the assessment Rs.5 lakhs was repaid by his wife through Account
Payee Cheque. No investigation is seen made about the source of fund
of respondent’s wife to repay the loan. In view of the finding on facts
by the first appellate authority and the Tribunal that the source of fund
for acquisition was borrowal and respondent’s wife repaid the loan to
him, it was a case of proved loan arrangement between respondent and
his wife. We do not find any substantial question of law arising from
the order of the Tribunal and consequently we dismiss the appeal.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms