JUDGMENT
R.K. Agrawal, J.
1. At the instance of the assessees who are four in number, the Tribunal, Allahabad, by a consolidated order dt. 24th March, 1982, has referred the following two common questions of law under Section 27(1) of the WT Act, 1957 (hereinafter referred to as “the Act”), for opinion to this Court :
“1. Whether, on the facts and in the circumstances of the case and on a true interpretation of the trust deeds, the Tribunal was justified in law in concluding that the interest of each of the beneficiaries under these trusts on each of the valuation dates, was indeterminate and the beneficiaries were unknown and accordingly in holding that the assessments of the beneficial interests in the trust properties of the beneficiaries could be made on the trustees only under Section 21(4) of the WT Act, 1957 ?
2. Whether, on the facts and in the circumstances of the case and on a true interpretation of the provisions of Section 25(2) of the WT Act, 1957, the CWT had validly assumed jurisdiction and was justified in law in holding that the assessment made by the WTO under Section 21(1) of the WT Act, 1957, were erroneous ?”
It may be mentioned here that in respect of the wife of Rakesh Mohan Private Trust, the assessment years involved are 1974-75 to 1976-77 whereas in respect of the other three assessees, the assessment years involved are 1973-74 to 1977-78.
2. Briefly stated, the facts giving rise to the present reference are as follows :
Each of the assessees is a private trust. The following is the table of relationships :
Padmshri N.N. Mohan (deceased)
|
——————————————————————–
| | |
Padmbhushan Lt. Col. Sukhdeo Lt. Col. Kapil
V.R. Mohan (Died) Mohan Mohan
| |
-------------------- -------------------
| | | |
Rakesh Mohan Pankaj Mohan Vinay Mohan Hemant Mohan
Lt. Col Kapil Mohan executed a deed dt. 20th Oct., 1973, in respect of 60,000 equity shares of Mohan Meakins Breweries Ltd. for the benefit of the wife of Rakesh Mohan. Under Clause 2 of the said trust deed, in the event of her death or her otherwise becoming incapable of acquiring any interest in the property, the beneficiary was to be the second wife of Rakesh Mohan (in case he married again) and in case his wife (first) became incapable of acquiring property, then the first son of Shri Rakesh Mohan, on his attaining majority. In Clause 3 it was further provided that if the said Shri Rakesh Mohan did not marry and/or in any manner all possibilities of his marriage disappeared, the beneficiary of the trust was to be Shri Pankaj Mohan (upon his attaining majority) and failing him, to the other surviving heirs of Shri Pankaj Mohan. In Clause 4 it was provided that the trustee shall hold the trust property absolutely in trust for and for the benefit of the beneficiary named hereinbefore and administer the same in the manner provided therein. In Clause 6 of the deed it was provided that the trust shall come to an end upon the transfer and delivery of the trust property and all the accumulation thereto to the beneficiary in the manner indicated therein whereupon the trustee shall stand discharged, otherwise the trust shall remain in full force.
3. Three similar trusts were earlier created on 22nd May, 1973, in respect of 60,000 equity shares of Mohan Meakins Breweries Ltd.–(i) by Rakesh Mohan for the benefit of the first son of Shri Pankaj Mohan (in any circumstance), (ii) by Smt. Comilla Mohan for the benefit of the first son of Shri Hemant Mohan, and (iii) by Lt. Col. Kapil Mohan for the benefit of the first son of Rakesh Mohan, In these trusts, it was provided that in case the son named therein died before attaining the age of majority or otherwise became incapable of acquiring any interest in property, the beneficiary will be the next surviving male child. They also provided that if Shri Pankaj Mohan, Hemant Mohan or Rakesh Mohan (as the case may be) did not beget a son and in any manner all possibilities of begetting a son disappeared and/or the male children having been born, died before attaining majority, the beneficiary would be Shri Pankaj Mohan, Hemant Mohan or Rakesh Mohan himself (as the case may be).
Accordingly, the trustees named in each case, for the valuation dates as on 31st March, 1973 to 31st March, 1977, filed the return of wealth declaring the value of shares and accretions in regard thereto in the assessment years subsequent to 1973-74. The WTO completed the assessments of these assessees in the status of individuals by invoking the provisions of Section 21(1)/21(2) of the Act on the basis that on each of the valuation dates the beneficiaries were known and that their shares were determinate. Subsequent to the making of these assessments and in view of the objection raised in the audit note, the WTO sought to rectify the assessments by issuing notices dt. 27th Aug., 1979, under Section 35 of the Act on the ground that the status of the assessees had been wrongly adopted. However, the WTO dropped the reassessment proceedings after considering the replies of the assessees.
4. Thereafter, the CWT, acting under Section 25(2) of the Act, issued notices to the assessees on 13th Dec., 1979, to the effect that the assessments made by the WTO under Section 16(3) were erroneous insofar as they were prejudicial to the interest of the Revenue inasmuch as the WTO had assessed the assessees in the status of the individuals on the ground that the shares of the sole beneficiaries were determinate and had allowed exemptions under Section 5(1A). After considering the replies dt. 20th Oct., 1979, filed by each of the assessees, the CWT held that the beneficiaries for whom the assets were held by the trustees, were indeterminate and unknown and that the assessees should have been assessed to tax under Section 21(4) of the Act. The exemption under Section 5(1A) was also held to be inadmissible and, therefore, the tax was held to be leviable at the higher rate of 1.5 per cent. He held that on the relevant valuation date Shri Rakesh Mohan had not married, Sarvshri Pankaj Mohan and Hemant Mohan were themselves minors, and that Shri Rakesh Mohan had no son as he was married only in April, 1977.
5. The assessees being aggrieved preferred separate appeal before the Tribunal. The Tribunal after considering the submissions made by the respective parties was of the view that on each of the valuation date, there was no beneficiary named in the trust deed who could be said to have vested interest in the property of the trust and everyone named as beneficiary in the trust deed was to have a contingent interest which was incapable of getting vested on each of the valuation dates. Therefore, it was held that the assessment of beneficial interest in the trust property of the beneficiaries could be made on the trustees only under Section 21(4) of the Act. The order passed by the CWT was upheld.
6. We have heard Sri C.S. Agrawal, the learned senior counsel assisted by Sri Vikram Gulati, advocate, on behalf of the applicants, and Sri A.N. Mahajan, the learned standing counsel appearing for the Revenue.
The learned counsel for the applicants submitted that each of the trusts has been validly created. The beneficiaries and their interest was also known and determinate and, therefore, they were assessable under Section 21(1) of the Act and not under Section 21(4) of the Act. He further submitted that the CWT had initiated proceedings under Section 25(2) of the Act on the basis of an audit objection to which the stand of the Department was that the trust is assessable under Section 21(1) of the Act and, therefore, the assessment order could not have been said to be either erroneous or prejudicial to the interest of the Revenue. He submitted that the proceeding initiated under Section 25(2) of the Act was wholly illegal and unwarranted. He relied upon the following decisions :
(i) CIT v. Brig. Kapil Mohan (2001) 252 ITR 830 (Del);
(ii) Malabar Industrial Co. Ltd. v. CIT (2000) 243 ITR 83 (SC);
(iii) CIT v. Jagadhri Electric Supply & Industrial Co. (1983) 140 ITR 490 (P&H);
(iv) Oswal Traders v. CIT (1997) 228 ITR 195 (MP);
(v) Indian & Eastern Newspaper Society v. CIT (1979) 119 ITR 996 (SC);
(vi) CWT v. Smt. Arundhati Balkrishna Trust and Ors. (1975) 101 ITR 626 (Guj);
(vii) Jeewanlal (1929) Ltd. v. Addl. CIT (1977) 108 ITR 407 (Cal);
(viii) CIT v. Arvind Jewellers (2003) 259 ITR 502 (Guj);
(ix) Padmavati Jaykrishna Trust v. CWT (1966) 61 ITR 66 (Guj);
(x) CIT v. P. Bhandari (1984) 147 ITR 500 (Mad);
(xi) L. Gouthamchand v. CIT (1989) 176 ITR 442 (Mad);
(xii) Sirpur Paper Mills Ltd. v. CWT (1970) 77 ITR 6 (SC); and
(xiii) Aditanar Educational Institution v. Addl. CIT (1997) 224 ITR 310 (SC).
7. Sri A.M. Mahajan, the learned counsel for the Revenue, however, submitted that from a perusal of the trust deed it is clear that beneficiaries were not in existence on the relevant valuation dates in respect of each assessment years in question and, therefore, the beneficiaries were indeterminate and the provision of Section 21(4) of the Act was applicable. According to him, the WTO had, assessed the trust under Section 21(1) of the Act which order was not only erroneous but also prejudicial to the interest of the Revenue and the CWT was within his right to exercise his jurisdiction under Section 25(2) of the Act on the basis of the audit objection. He relied upon the following decisions :
(i) Malabar Industrial Co. Ltd. v. CIT (supra); and
(ii) CWT v. Trustees of H.E.H. Nizam’s Family (Remainder Wealth) Trust (1977) 108 ITR 555 (SC).
8. Having heard the learned counsel for the parties, we find that the WTO has assessed each of the applicants under Section 21(1) of the Act. Subsequently, on the basis of the objection raised in the audit note, the WTO sought to rectify the assessment by issuing notice under Section 35 of the Act on the ground that the status of the assessees had been wrongly adopted which proceeding was subsequently dropped. Thereafter, the CWT initiated the proceeding under Section 25(2) of the Act on the ground that the assessment order are erroneous and prejudicial to the interest of the Revenue. The said action has been taken on the basis of the audit objection.
9. In the case of Indian & Eastern Newspaper Society (supra), the apex Court has held that the opinion of an internal audit party of the IT Department on a point of law cannot be regarded as information within the meaning of Section 147(b) of the IT Act, 1961, for the purpose of reopening an assessment. It has further held that although an audit party does not possess the power to pronounce on the law, it nevertheless may draw the attention of the ITO to it. Law is one thing and its communication another.
10. In the case of Jagadhri Electric Supply & Industrial Co. (supra), the Punjab & Haryana High Court has held that only if the order is erroneous and is likely to prejudice the interest of the Revenue, the provision of Section 263(1) of the IT Act, 1961, which is analogous to the provision of Section 25(2) of the Act, shall be attracted.
11. In the case of Malabar Industrial Co. Ltd. (supra), the apex Court has held that the prerequisite for exercise of jurisdiction by a CIT suo motu under Section 263 of the IT Act, 1961, is that the order of the ITO is erroneous insofar as it is prejudicial to the interest of the Revenue. The CIT has to be satisfied of the twin conditions, namely, (i) the order of the AO sought to be revised is erroneous; and (ii) it is prejudicial to the interest of the Revenue. If one of them is absent, i.e., if the order of the ITO is erroneous but is not prejudicial to the interest of the Revenue or if the order of the ITO is not erroneous but is prejudicial to the interest of the Revenue, recourse cannot be had to Section 263(1) of the IT Act, 1961, and the provision cannot be invoked to correct each and every type of error committed by the AO. It is only when an order is erroneous then the section will be attracted. The apex Court has further held that the incorrect assumption of fact or incorrect assumption of law will satisfy the requirement of order being erroneous. The phrase “prejudicial to the interest of the Revenue” is of wide import and is not confined to loss of tax. If due to an erroneous order of the ITO, the Revenue is losing tax lawfully payable by a person, it will certainly be prejudicial to the interests of the Revenue. The apex Court has further held that every loss of revenue as a consequence of an order of the AO, cannot be treated as prejudicial to the interests of the Revenue, for example, when an ITO adopted one of the courses permissible in law and it has resulted in loss of revenue and where two views are possible and the ITO has taken one view with which the CIT does not agree, it cannot be treated as erroneous order prejudicial to the interests of the Revenue, unless the view taken by the ITO is unsustainable in law.
12. In the case of Jeewanlal (1929) Ltd. (supra), the Calcutta High Court has held that the notice under Section 263 of the IT Act, 1961, at the instance of the Audit Department without exercising his own discretion and judgment cannot be sustained.
13. In the case of Arvind Jewellers (supra), the Gujarat High Court has followed the principle laid down by the apex Court in the case of Malabar Industrial Co. Ltd. (supra).
14. In the case of Sirpur Paper Mills Ltd. (supra), the apex Court has held that the power of revision conferred on the CIT by Section 25 of the Act is not administrative but is quasi-judicial and in exercise of that power the CIT must bring to bear an unbiased mind, consider impartially the objections raised by the aggrieved party and decide the dispute according to procedure consistent with principles of natural justice. He cannot permit his judgment to be influenced by matters not disclosed to the assessee nor by direction of another authority.
15. In the case of Brig. Kapil Mohan (supra), the Delhi High Court has held that the First Son of Rakesh Mohan Trust to be valid trust.
16. In the case of P. Bhandari (supra), the Madras High Court has held that if a trust specifies the condition laid down in Section 13 of the Transfer of Property Act, 1882, a trust may be created even in favour of an unborn person.
17. In the case of L. Gouthamchand (supra), the Madras High Court has held that a valid trust can be created for prospective wives of minor sons.
18. In the case of Aditanar Educational Institution (supra), the apex Court has held that the language of Section 10(22) of the IT Act, 1961, is plain and clear and the availability of exemption should be evaluated each year to find out whether the institution existed during the relevant year solely for educational purposes and not for purposes of profit. The emphasis is that for considering the exemption evaluation should be made each year regarding the purpose for which the institution existed.
19. In the case of Smt. Arundhati Balkrishna Trust (supra), the Gujarat High Court has held that Section 21(4) of the Act would apply where the shares of the beneficiaries were indeterminate or unknown, i.e., where the settlor had not determined or specified the shares.
20. In the case of Oswal Traders (supra), the Madhya Pradesh High Court was considering a case under Section 161(1) of the IT Act, 1961. In that case, a registered settlement deed on 26th Nov., 1979, was executed by Neelam Chand Berdia creating a private trust. Clause 4 of the deed dealt with the distribution. It provided that the date of distribution means the day on which, shall expire, the period of 20 years after execution of the settlement or such earlier or later day as the trustees may in their absolute discretion at any time appoint. The shares of the beneficiaries were also specified. The Madhya Pradesh High Court had held that the beneficiaries were not required to do anything but to stand and wait for something to fall to their respective shares in accordance with the settlement deed. They were merely BOI and not an AOP with any intention to carry on common activity to produce taxable income and, therefore, the assessment of the trust would be made under Section 161(1) of the IT Act, 1961.
21. In the case of Padmavati Jaykrishna Trust (supra), the Gujarat High Court was considering a case where under the term of the trust deed, the income from the trust property was made payable to the daughter-in-law of the settlor for a life and thereafter the corpus was to be divided and distributed in equal shares amongst the male child or children of the settlor’s son. During the accounting year relevant to the asst. yr. 1958-59, the settlor’s son had two sons, namely, 31st Dec., 1957, the number of beneficiaries was definite and their shares were equal, there was no question of their shares being indeterminate and unknown and, consequently, the provisions of Sub-section (4) of Section 21 would not apply. It further held that the possibility of a variation in the constitution of the family in future was immaterial and the assessment would have to be made under Section 21(1) of the Act.
22. In the case of Trustees of H.E.H. Nizam’s Family (Remainder Wealth) Trust (supra), the apex Court has held that the question in regard to applicability of Sub-section (1) or (4) of Section 21 of the Act has to be determined with reference to the relevant valuation date. The WTO has to determine who are the beneficiaries in respect of the remainder on the relevant valuation date and whether their shares are indeterminate or unknown. It is not at all relevant whether the beneficiaries may change in subsequent years before the date of distribution, depending upon contingencies which may come to pass in future and so long it is possible that the beneficiaries are known and their shares are determinate, the possibility that the beneficiaries may change by reason of subsequent events such as birth or death would not take the case out of the ambit of Sub-section (1) of Section 21 of the Act. It has further held that if on the relevant valuation date it is not possible to say with certainty and definiteness as to who would be the beneficiaries and whether their shares would be determinate and specific, if the event on the happening of which the distribution is to take place occurred on that date, the case will be governed by Sub-section (4) of Section 21 of the Act. The apex Court has further held that when the beneficiaries are indeterminate or unknown, then obviously their shares would also be indeterminate and unknown and they cannot conceive of a case where the share would be determined or named while the beneficiaries are indeterminate or unknown. According to the apex Court, the expression “where the shares of the beneficiaries are indeterminate or unknown” carries with it, by necessary implication, a situation where the beneficiaries themselves are indeterminate or unknown.
23. In the case of A.V. Reddy Trust v. CWT (1999) 240 ITR 409 (SC), the apex Court was considering the following clauses of the trust deed executed by Sri A.V. Reddy of Kadiam in East Godavari District for the benefit of his three grandchildren and daughter :
“’18. The trustee for the time being may, at his discretion, apply the whole or any portion of the income of the trust fund for the maintenance, education or advancement in life of the beneficiary and shall accumulate all the residue by investing the same in the aforesaid manner.
20. On the beneficiary completing the age of 25 years, the trustee shall transfer and make over to the beneficiary all the trust funds and on so transferring, this trust deed shall stand cancelled and be of no effect.
21. If the object for which the trust has been created fails and cannot be fulfilled, the trustee for the time being shall be at liberty to apply the trust property to the benefit of the other sons, daughters of my last daughter, Mrs. Margeret Anne Reddy Sear, in the proportion of one share for a son and half-share for a daughter’.”
The apex Court has held that :
“On the basis of the aforesaid terms and conditions, it is apparent that the rights of the beneficiaries to get the corpus of the trust fund come into existence at the future date when the condition regarding the survival is fulfilled. The High Court, therefore, rightly arrived at the conclusion that interest of beneficiary is indeterminate or unknown and is contingent and, therefore, held that Section 21(4) would be applicable. In this view of the matter, there is no substance in the contention of learned counsel for the appellant that the trust should be assessed under Section 21(1) of the WT Act.”
24. From a perusal of the notice issued under Section 25(1) of the Act, it appears that the CWT had examined the assessment record of each of the assessees and had independently arrived at the conclusion that the order passed under Section 16(3) of the Act by the WTO was erroneous and prejudicial to the interest of the Revenue. The audit objection was only a piece of opinion which might have been taken into consideration by the CWT but his decision is not solely based on the audit objection. He has also applied his independent mind and, therefore, in view of the principle laid down by the apex Court in the cases of Trustees of H.E.H. Nizam’s Family (Remainder Wealth) Trust (supra) and A.V. Reddy Trust (supra), the view taken by the WTO that the assessment should have been made under Section 21(1) of the Act is unsustainable in law. Thus, the orders are not only erroneous but also prejudicial to the interest of the Revenue. In this view of the matter, the CWT was justified in assuming jurisdiction under Section 25(2) of the Act.
25. So far as the question as to whether the shares of the beneficiaries were determined or not, it may be mentioned here that each of the four trust deeds contained identical clauses with variations in the names. In the trust deed dt. 20th Oct., 1975, executed by Major Kapil Mohan, on 20th Oct., 1975, the beneficiaries of the trust had been the wife of Sri Rakesh Mohan, son of late Padmabhushan Col. V.R. Mohan. The following Clauses 2 and 3 of the said trust deed are relevant and are reproduced below :
“2. That the beneficiary of this trust is and shall be the wife of Sri Rakesh Mohan, son of Padma Bhushan Lt. Col. V.R. Mohan, and in case she dies or otherwise becomes incapable of acquiring any interest in property, the beneficiary of this trust shall be the second wife of Sri Rakesh Mohan in case he marries again and in case his first wife becomes incapable of acquiring property, then the first male child of Sri Rakesh Mohan on the attainment of majority of such male child.
3. If the said Sri Rakesh Mohan does not marry and/or in any manner all possibilities of marrying shall disappear then and in that event the beneficiary of this trust shall be the first son of Sri Pankaj Mohan, son of Padma Bhushan Lt. Col. V.R. Mohan, upon his attaining majority and failing him to the other surviving heirs of Sri Pankaj Mohan, son of Padma Bhushan Lt. Col. V.R. Mohan.”
26. It is admitted that Rakesh Mohan was not married on the valuation date of each of the assessment years in question nor Rakesh Mohan, Pankaj Mohan and Hemant Mohan had any son on the respective valuation date. Thus, the beneficiary was unknown. Even though a trust can be created in respect of future wife or an unborn child but the position in law would be that the beneficiary is unknown. As held by the apex Court in the cases of Trustees of H.E.H. Nizam’s Family (Remainder Wealth) Trust (supra) and A.V. Reddy Trust (supra), where the beneficiaries are unknown, the shares would also be taken to be indeterminate. In this view of the matter, the provision of Section 21(4) of the Act would be applicable and not Section 21(1) of the Act. The Tribunal has rightly applied the provisions of Section 21(4) of the Act.
27. In view of the foregoing discussion, we answer both the questions of law referred to us in the affirmative, i.e., in favour of the Revenue and against the assessees. There shall be no order as to costs.