Allahabad High Court High Court

Controller Of Estate Duty vs Ram Saran Das on 29 August, 1986

Allahabad High Court
Controller Of Estate Duty vs Ram Saran Das on 29 August, 1986
Equivalent citations: 1987 163 ITR 718 All
Bench: K Agrawal, R Singh


JUDGMENT

1. This is an application for reference filed by the Revenue against the order of the Tribunal dated November 26, 1985, rejecting the application filed on its behalf for referring the two questions mentioned below to this court :

“1. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was correct in adopting different valuation of Hindu undivided family property for estate duty and wealth -tax purposes ?

2. Whether, on the facts and in the circumstances of the case, the decision of the Tribunal on the valuation of Hindu undivided family property is
legally tenable as it is based on improper appreciation of evidence in the shape
of the wealth-tax order and record ?”

2. In regard to the first question, the Tribunal found that since the valuation of property in question in the matter of estate duty is the same as in the matter of wealth-tax, the question as framed does not arise for decision.

3. With regard to the second question, the finding is that: since the High Court cannot re-appreciate the evidence on the question of valuation, the said question could not be referred.

4. We are in full agreement with the view taken by the Tribunal.

5. We, consequently, reject the reference.