High Court Punjab-Haryana High Court

Commissioner Of Wealth Tax vs Shri Amarinder … on 20 January, 2009

Punjab-Haryana High Court
Commissioner Of Wealth Tax vs Shri Amarinder … on 20 January, 2009
WTR No. 7 of 1998                       1

           IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                        CHANDIGARH.

                           WTR No. 7 of 1998
                           Date of decision 20.1.2009


Commissioner of Wealth Tax, Patiala                         ...Petitioner

                           Versus

Shri Amarinder Singh(individual)                     ... Respondents

CORAM:        HON'BLE MR. JUSTICE M.M. KUMAR
              HON'BLE MR. JUSTICE H.S. BHALLA

Present:      Ms. Urvashi Dhugga ,Advocate for the revenue.

1. Whether Reporters of local papers may be allowed to see the judgement ?
2. To be referred to the Reporter or not ?
3. Whether the judgement should be reported in the Digest ?

M.M.KUMAR, J.

At the instance of the Revenue the Income Tax Appellate

Tribunal, Chandigarh Bench (Chandigarh) (for brevity ‘the Tribunal’) has

referred the following question of law for adjudication which is stated to

have emerged out of its order dated 5.9.1997 rendered in WTA No. 270/92

in respect of assessment year 1985-86:

” Whether on the facts and in the circumstances of the case the

ITAT was right in law in holding 3/4th of the value of

properties consisting of agricultural land at Chail and New

Moti Bagh Palace, Patiala, was assessable in the hands of the

HUF and 1/4th in the hands of legal heir and that nothing was

assessable in the hands of the assessee as ‘individual’ ?”

At the outset learned counsel for the revenue has pointed out that

same question of law in respect of the same assessee has arisen before this

Court in WTA No.5 of 2001 which has been decided on 24.8.2004. The
WTR No. 7 of 1998 2

afore-mentioned appeal has been preferred against the order of the Income

Tax Appellate Tribunal, Chandigarh Bench, Chandigarh passed in WTA

No. 109/Chandi/94.

The basic dispute in this matter is about the nature of the

property held by Maharaja Yadvindra Singh father of the present assessee

Amarinder Singh and his right to alienate the same. The dispute had arisen

for the first time in gift tax assessment of late Maharaja Yadvindra Singh for

the assessment year 1971-72. The matter came up before the Tribunal in

GTA Nos. 19 and 20 of 1979 which were decided on 25.10.1982. The

Tribunal had held that the immovable property of Maharaja Yadvindra

Singh and the Privy Purse received by him formed part of impartible estate

inherited by him and thus belonged to his Hindu Undivided Family and that

alienations made by him out of the said property were either invalid or in

the nature of family arrangement not attracting any Gift Tax. The matter

travelled to this Court and in GTR No. 1 of 1983 decided on 20.5.2004 the

view of the Tribunal was upheld by holding that the immoveable property

of Maharaja Yadindra singh form part of the impartible estate inherited by

him and belong to his Hindu Undivided family. It was further held that

since the impartible estate had continued to exist even after the coming into

force of the Hindu Succession Act, 1956. Maharaja Yadvindra Singh, the

holder had absolute power to alienate the said property as none of the

members of the Hindu Undivided Family had either right to claim partition

or the right to restrain alienations made by him at the stage of partition. This

Court further held that the privy Purse did not form part of the impartible

estate and thus was the individual property of Late Maharaja Yadvindra

Singh. The matter was remanded to the Tribunal for fresh adjudication in
WTR No. 7 of 1998 3

the light of these findings.

In view of the above, the issue raised in this appeal also needs

to be decided afresh in the light of the findings contained in the order dated

20.5.2004 recorded in GTR No. 1 of 1983. Respectfully following the view

taken in WTA No.5 of 2001 we set aside the order of the Tribunal and

remand the matter back to it for fresh adjudication in the light of the

aforesaid observations. The question of law is accordingly decided against

the revenue and in favour of the assessee.




                                             (M.M.Kumar)
                                               Judge



                                             (H.S. Bhalla )
 20.1.2009                                          Judge

okg