Bombay High Court High Court

Commissioner Of Income-Tax vs Shri And Smt. Jose Filipe Alvares on 22 November, 1994

Bombay High Court
Commissioner Of Income-Tax vs Shri And Smt. Jose Filipe Alvares on 22 November, 1994
Equivalent citations: 1995 211 ITR 1027 Bom
Author: . B Saraf
Bench: B Saraf, S Jhunjhunwala

JUDGMENT

Dr. B.P. Saraf, J.

1. By this reference under section 256(1) of the Income-tax Act, 1961, the Income-tax Appellate Tribunal has referred the following question of law at the instance of the Revenue, to this court for the opinion :

“Whether, on the fact and in the circumstances of the case, the Appellate Tribunal is right in upholding the contention of the assessee that the income-tax assessment made on the disrupted body of individuals as a result of death of member is unauthorised and therefore invalid?”

2. The assessees in this case are Shri and Smt. Jose Filipe Alvares of Margao. Both of them are husband and wife governed by the system of community of property (known under the Portuguese Civil Code of 1860 as “Communiao Dos Bens”) in force in the State of Goa and in the Union Territories of Dadra and Nagar Haveli and Daman and Diu. The controversy in this reference pertains to the assessment for the assessment year 1974-75 the corresponding accounting year being the financial year ended March 31, 1974. For this assessment year, the Income-tax Officer made the assessment of their income on March 26, 1977, in the status of “body of individuals”. This order of the Income-tax Officer was challenged before the Appellate Assistant Commissioner on the ground that one of the members of the body of individuals having expired on February 7, 1975, there was no body of individuals in existence on the date of assessment and hence, assessment on the body of individuals was invalid. The contention of the assessee was rejected by the Appellate Assistant Commissioner. The assessee went in further appeal to the Tribunal. The Tribunal decided in favour of the assessee and held that the assessment made on the dissolved body of individuals was not valid. The Tribunal observed that the case of husband and wife governed by the Portuguese Civil Code was not analogous to that of the Hindu undivided family. It, therefore, held the assessment on the body of individuals to be invalid. Hence, this reference at the instance of the Revenue.

3. We have heard learned counsel for the Revenue. The law with regard to assessment of income of the husband and wife governed by the system of community property under the Portuguese Civil Code of 1860 in force in the State of Goa has undergone a complete change by the insertion of section 5A in the Income-tax Act, 1961, by the Finance Act of 1994, with retrospective effect from April 1, 1963. This section now provides that in the case of such husband and wife, the income of the husband and of the wife under any head of income would not be assessed as such community of property (whether treated as an association of persons or a body of individuals), but such income of the husband and of the wife under each head of income (other than under the head “Salaries”) shall be apportioned equally between the husband and the wife and the income so apportioned shall be included separately in the total income of the husband and of the wife, respectively, and the remaining provisions of this Act shall apply accordingly. Section 5A reads :

“5A. Apportionment of income between spouses governed by the Portuguese Civil Code. – (1) Where the husband and wife are governed by the system of community of property (known under the Portuguese Civil Code of 1860 as ‘Communiao Dos Bens’) in force in the State of Goa and in the Union Territories of Dadra and Nagar Haveli and Daman and Diu, the income of the husband and of the wife under any head of income shall not be assessed as that of such community of property (whether treated as an association of persons or a body individuals), but such income of the husband and of the wife under each head of income (other than under the head ‘Salaries’) shall be apportioned equally between the husband and the wife and the income so apportioned shall be included separately in the total income of the husband and of the wife, respectively, and the remaining provisions of this Act shall apply accordingly.

(2) Where the husband or, as the case may be, the wife governed by the aforesaid system of community of property has any income under the head ‘Salaries’, such income shall be included in the total income of the spouse who has actually earned it.”

4. In view of the this change in the law in regard to the assessment of income of the spouses governed by the Portuguese Civil Code of 1860, the question as referred to us has become academic. The controversy will have to be examined afresh in the light of section 5A of the Act.

5. So far as the legal provision in regard to the assessment of the income of a disrupted body of individuals or association of persons is concerned, section 177 of the Act specifically empowers the Income-tax Officer to make an assessment of the total income of such body of individuals as if no such dissolution or disruption had taken place. It provides :

“177. Association dissolved or business discontinued. – (1) Where any business or profession carried on by an association of persons has been discontinued or where an association of persons is dissolved, the Assessing Officer shall make an assessment of the total income of the association of persons as if no such discontinuance or dissolution had taken place, and all the provisions of this Act, including the provisions relating to the levy of a penalty or any other sum chargeable under any provision of this Act shall apply, so far as may be, to such assessment….

(3) Every person who was at the time of such discontinuance or dissolution a member of the association of persons, and the legal representative of any such person who is deceased, shall be jointly and severally liable for the amount of tax, penalty or other sum payable, and all the provisions of this Act, so far as may be, shall apply to any such assessment or imposition of penalty or other sum.

(4) Where such discontinuance or dissolution takes place after any proceedings in respect of an assessment year have commenced, the proceedings may be continued against the persons referred to in sub-section (3) from the stage at which the proceedings stood at the time of such discontinuance or dissolution, and all the provisions of this Act shall, so far as may be, apply accordingly…..”

6. Sub-section (2) of section 283 of the Act deals with the issue of notice when the association of persons is dissolved. It provides, inter alia, that where an association of persons is dissolved, notices under this Act, in respect of the income of the association may be served on any person who was a member of the association immediately before its dissolution. No fault, therefore, can be found with assessment of the income of an association of persons after its dissolution.

7. In view of the above, we decline to answer the question referred to us and remit the matter back to the Tribunal to decide it afresh in the light of section 5A of the Act. This reference is disposed of accordingly. No order as to costs.