PETITIONER: SETH BANARSI DAS ETC. Vs. RESPONDENT: WEALTH TAX OFFICER, SPECIAL CIRCLE MEERUT, ETC. DATE OF JUDGMENT: 08/12/1964 BENCH: GAJENDRAGADKAR, P.B. (CJ) BENCH: GAJENDRAGADKAR, P.B. (CJ) HIDAYATULLAH, M. SHAH, J.C. SIKRI, S.M. BACHAWAT, R.S. CITATION: 1965 AIR 1387 1965 SCR (2) 355 CITATOR INFO : RF 1967 SC1176 (9) R 1969 SC 59 (3) R 1972 SC1061 (99,171,174) R 1972 SC2119 (3) RF 1981 SC1269 (3) ACT: Wealth-tax Act, 1957 (No. 27 of 1957), s. 3-Hindu undivided families made chargeable to wealth tax-Section whether ultra vires-Constitution of India, Seventh Schedule, List 1, Entry 86. HEADNOTE: The appellants who were Hindu undivided families challenged the levy of wealth tax on them on the ground that s. 3 of the Wealth-tax Act, 1957, in so far as it brought to charge Hindu undivided families was ultra vires being beyond the terms of Entry 86 in List 1. Their writ petitions before the High Court having been rejected, but a certificate of fitness having been granted, they appealed to the Supreme Court. The contentions urged by the appellants were : (1) Hindu undivided families were not mentioned as possible assessees in Entry 86 and groups of individuals were not covered by the word 'individuals' used therein. (2) Individuals constituting a Hindu undivided family could not be subjected to the tax because the coparceners are a fluctuating body and their shares in the capital assets of the family are liable to increase or decrease and cannot be definitely predicated for the accounting year as a whole unless partition is made. (3) Entry 86 had to be read in a restrictive manner because unlike Entry 82 it specified the assessable entities, and by separately referring to companies it introduced a limitation on the denotation of the word 'individuals'. (4) In income-tax legislation a distinction had always been maintained between individuals and Hindu undivided families and the same must be deemed to have been observed in framing Entry 86. HELD : The impugned section was valid because Parliament was competent to legislate in respect of Hindu undivided families under Entry 86. (i)The word 'individuals' in Entry 86 takes in its sweep groups of individuals like Hindu undivided families. The Constitution-makers were fully aware that the Hindu citizens of the country normally form Hindu undivided families and if the object was to levy taxes on the capital value of assets it is inconceivable that the word 'individuals' was introduced in the Entry with the object of excluding from its scope such a large and extensive area which would be covered by Hindu undivided families. [364 B-C] Case-law referred to. Commissioner of Income-tax, Madhya Pradesh & Bhopal v. Sodra Devi; Damayanti Sahni v. Commissioner of Income-tax, 32 I.T.R. 615, relied on. (ii)Groups of individuals the capital value of whose assets would be subjected to the payment of wealth tax, would naturally be groups of individuals who form a unit and who own the said assets together. The fact that the rights of individuals constituting the group are liable to be decreased or increased does not make any difference when the question is whether the word 'individuals' is wide enough to include groups of individuals. [361 F-G] (iii)The Entries in the legislative Lists must be given the widest interpretation; they must not be read in a narrow and restricted sense. [359 D] 356 United Provinces v. Mst. Atiqa Begum and Ors., [1940] F.C.R. 110, relied on. There is nothing in the context of Entry 86 which can be said to introduce an element of restriction or limitation while interpreting the word 'individuals'. [360 A-E) It is true that Entry 82 is couched in wider terms than Entry 86. This is natural because what Entry 82 purports to do is to recognise the legislative competence of Parliament to levy taxes on income, the only limitation being that the income must be other than agricultural income. Since Entry 86 refers to taxes on the capital value of asset-,, the Constitution makers must have thought that it was necessary to specify whose assets should be subject to the taxes contemplated by the Entry. Each Entry has to be independently interpreted, and a restrictive interpretation of Entry 86 would not be justified because of the words of Entry 82. [360 D-E] Nor would a restrictive interpretation of the word 'individuals' be justified on the ground that companies had not been included within that term in the Entry. Since it was intended to tax the capital of companies it was thought desirable to specify companies as a matter of precaution along with individuals. [360 F] (iv) Legislative history showing that the taxing statutes drew a distinction between 'individuals' and Hindu undivided families cannot afford any material assistance in construing Entry 86. Occurring in an organic document like the Constitution the word 'individuals' need not necessarily receive the same construction as in taxing statutes. [362 F- G] Navinchandra Mafatlal v. The Commissioner of Income-tax, Bombay City, [1955]1 S.C.R. 829 and Navnitlal C. Javeri v. K. K. Sen, Appellate Assistant Commissioner of Income-tax, Bombay, [1965] 1 S.C.R. 909 referred to. JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 124 to 129
of 1964.
Appeals from the judgment and decree dated March 23, 1961 of
the Allahabad High Court in Civil Misc. Writs	Nos. 2127,
2128 and 2980 to 2983 of 1959.
N. C.	Chatterjee and J. B. Agarwala, for the appellants
(in
C. A. Nos. 124 and 125 of 1964).
A. V. Viswanatha Sastri and J. P. Goyal, for the appellant
(in C.A. No. 126/1964).
J. P. Goyal, for the appellants (in C. A. Nos. 127 to	129
of 1964).
S. V.	Gupte, Solicitor-General, R, Ganapathy Iyer, R. H.
Dhebar	and B. R. G. K. Achar, for the respondents (in	all
the appeals)
The Judgment of the Court was delivered by
Gajendragadkar, C. J. The common question of law which	this
group of six appeals raises for our decision	is whether
section	3 of	the Wealth-Tax Act, 1957 (No. 27 of 1957)
(hereinafter called ‘the Act) in so far as it	purports to
levy a charge of wealth tax in respect of the net wealth of
a Hindu undivided family at the
357
specified rate, is valid. The respective appellants in
these appeals who constitute Hindu undivided families	were
charged	under s. 3 and they challenged the validity of	the
said charge on the ground that the said section was ultra
vires.	The writ petitions filed by these appellants	were
heard by a Special Bench of	the Allahabad	High Court
consisting of Gurtu, Upadhya, and Jagdish Sahai, JJ. Gurtu
and Jagdish Sahai, JJ. have rejected the appellants’ conten-
tion and have upheld the validity of the impugned provision.
According to Jagdish Sahai, J., the impugned	section is
intra vires, because Parliament had legislative competence
to enact the said provision under Entry 86 in List 1 of	the
Seventh Schedule to the Constitution. Gurtu, J. who agreed
with the said conclusion, however sustained the impugned
provision under Entry 97 in List 1 read with Art. 248 of the
Constitution.	Upadhya, J. held that neither of the	said
provisions conferred legislative competence on Parliament to
enact the impugned provision, and so, he came to	the
conclusion that, the said provision was ultra vires and	the
charge	levied	against the appellants was,	therefore,
invalid. In accordance with the majority decision, the writ
petitions filed by the respective appellants were dismissed.
The appellants then applied for and obtained	certificates
from the said High Court, and it is with the	certificates
issued in their favour that they have come to this Court in
appeal.
The Act was passed in 1957 to provide for the levy of wealth
tax. Section	3 of the Act provides that subject to	the
other provisions contained in this Act, there shall be
charged for every financial year commencing on and from	the
first day of April, 1957, a tax (hereinafter referred to as
wealth-tax) in respect of	the net wealth on	the
corresponding valuation date of every individual, Hindu
undivided family and company at the rate or rates specified
in the	Schedule. The three	Constitutional	provisions
relevant to the decision of the point raised before us in
these appeals may now be set out.
Entry 86 in List 1 deals with taxes on the capital value of
the assets, exclusive of agricultural land, of	individuals
and companies; taxes on the capital of companies. Entry 97
in the said List refers to any other matter not enumerated
in List II or List III including any tax not mentioned in
either of those Lists.	Article 248 -reads thus :-
“(1) Parliament has exclusive power to make
any law with respect to any matter not
enumerated in the Concurrent List or State
List.
358
.lm15
(2)Such	power	shall include the power of making any	law
imposing a tax not mentioned in either of those Lists”.
The appellants contend that the word “individuals” used in
Entry 86 cannot take in Hindu undivided families. The taxes
which Parliament is empowered to levy under this Entry	can
be levied only on individuals and	not on	groups	of
individuals, and on companies. A Hindu undivided family
consists of different	coparceners who are,	no doubt,
individuals, but inasmuch as the impugned provision purports
to levy wealth tax on the capital value of the assets of the
Hindu undivided families as such, the tax is not levied on
individuals, but on groups of individuals, and, therefore,
is outside the scope of Entry 86. The	appellants further
urge that if the Hindu undivided families are	outside	the
scope of Entry 86, they cannot be subjected to the levy of
wealth	tax under Entry 97, because Entry 97 refers to
matters	other	than those specified in Entries 1 to 96 in
List 1	as well as those enumerated in Lists II and	III.
Since	wealth	tax is	a matter which is	specifically
enumerated in Entry 86 of List 1, Entry 97 cannot be held to
take in the said tax in respect of Hindu undivided families.
In regard to Art. 248, the appellants’ argument is that	the
said article must be read together with Entry 97 in List 1.
and if	wealth tax in respect of the capital value of	the
assets of Hindu undivided families is outside both Entry 86
and Entry 97, the residuary power of legislation conferred
on Parliament by Art. 248 cannot be invoked in	respect of
the tax imposed on the capital value of the assets of Hindu
undivided families by the impugned provision.	That is	how
the validity of the impugned provision has been challenged
before us.
On the other hand, the respondent, the Wealth Tax Officer,
seeks to sustain the validity of the	impugned provision
primarily under Entry 86 in List 1. It is contended on	his
behalf that the word “individuals” used in Entry 86 is	wide
enough to take within its sweep groups of individuals and as
such, Hindu undivided families fall within the scope of	the
area covered by Entry 86. In the alternative, it is argued
that Entry 97 which is a residuary entry, would take in	all
matters not enumerated in List II or List III including	any
tax not mentioned in either of those Lists. According to
the respondent, the word “matter” mentioned in Entry 97
cannot take in taxes specified in Entry 86, but it refers to
the subject-matter in respect of which Parliament seeks to
make a law under Entry 97. The subject-matter of the	tax
imposed by
359
the impugned provision is the capital value of the assets of
a Hindu undivided family and if that is held not included in
Entry 86, it	would fall within the scope of Entry	97,
because	it satisfies the requirement specified by the	said
Entry,	namely,	that the said matter should not have	been
enumerated in List 11 or List 111. In regard to Art.	248,
the respondent’s case is that this article prescribes	the
residuary power of legislation conferred on Parliament	and
must be read independently of the Lists. In other words,
even if the impugned provision cannot be sustained by
reference to Entry 86 or Entry 97 in List 1, the power of
Parliament to levy the tax imposed by the impugned provision
can, nevertheless, be claimed under the provisions of	Art.
248. That, in its broad outlines, is the nature of	the
controversy between the parties in the present appeals.
Logically, the	first question to consider is	whether	the
impugned provision can be referred to Entry 86 or not.	In
construing the word “individuals” used in the said Entry, it
is necessary to remember that the relevant words used in the
Entries	of the Seventh Schedule must	receive	the widest
interpretation.	As Gwyer, C.J., has observed in The United
Provinces v. Mst. Atiqa Begum and Others(1), “none of	the
items in the Lists is to be read in a narrow or restricted
sense,	and that each general word should be held to extend
to all ancillary or subsidiary matters which can fairly	and
reasonably be said to be comprehended in it. I deprecate any
attempt to enumerate in advance all the matters which are to
be included under any of the more general descriptions; it
will be sufficient and much wiser to determine each case as
and when it comes before the Court”.
Another rule of construction which is also well-established
is that it may not be reasonable to import any limitation in
interpreting a particular Entry in the lists by comparing
the said Entry or contrasting it with any other Entry in
that very List.	While the Court is determining the scope of
the area covered by a particular Entry, the	Court	must
interpret the relevant words in the Entry in a natural	way
and give the said words the widest interpretation. What the
Entries purport to do is to describe the area of legislative
competence of the different legislative bodies, and so, it
would be unreasonable to approach the task of interpretation
in a narrow or restrictive manner.
(1) [1940] F. C. R. 110, 134
3Sup./65 – 7
360
The appellants no doubt contrast Entry 86 with Entry 82	and
contend	that the said contrast brings out an	element of
limitation or	restriction which should be	imported in
construing Entry 86.	Entry 82 refers to taxes on income
other than agricultural income. The argument is that	the
power to levy	taxes	on income is	not conditioned by
reference to individuals or companies; it is an unlimited
extensive power. In contrast with this Entry, it is urged
that limitation is introduced by Entry 86, because it seeks
to confer power to levy taxes on the capital value of	the
assets	of individuals and companies.	The assessees	are
indicated by this Entry, and that that itself introduces an
element	of limitation. ‘Me appellants attempt to place
their case alternatively by emphasising the fact that	the
word “individuals” in the context cannot mean companies,
because	companies are separately and distinctly mentioned;
that again, it is said, introduces an element of limitation
,on the denotation	of the word “individuals”.
“Individuals’,	therefore, must mean individuals and cannot
mean groups of individuals, that is the main contention
raised	by the appellants. We are not	impressed by	this
argument. It is true that Entry 82 does not refer to	the
assessees, and that is natural because what it purports to
do is to recognise the legislative competence of Parliament
to levy taxes on income, the only limitation being that	the
income must be other than agricultural income.	Since Entry
86 refers to taxes on the capital value of the assets,	the
Constitution-makers must have thought that it was necessary
to specify whose assets should be subject to the taxes
contemplated by the Entry, and that explains why individuals
and companies	are mentioned. Since companies	are
specifically mentioned	along with individuals, it may be
permissible to contend that companies in the context are not
included in the word “individuals”, or it may	perhaps be
that since Entry 86	wanted to specify that the taxes
leviable under	it have to be taxes on the capital of	the
companies, it was thought desirable that companies should be
specified as a matter of precaution along with	individuals.
However	that may be, it is not easy to understand why	the
word “individuals” cannot take in its sweep groups of
individuals like Hindu undivided families. The use of	the
word “individuals” in	the plural is not of	any special
significance, because under S. 13 (2) of the General Clauses
Act, 1897 (No. 10 of 1897), words in	the singular shall
include the plural, and vice versa.
The basic assumption on which the appellants’ argument rests
is that the Constitution-makers wanted to	exclude	the
capital value of the assets of Hindu undivided families from
taxes.	That is why
361
their contention is that the impugned provision would not be
sustained either under Entry 86 or under Entry 97 of List 1
or even under Art. 248. It is difficult to	accept	this
argument. On the face of it, -it is impossible to assume
that while thinking of levying taxes on the capital value of
assets,	Hindu undivided families could possible have	been
intended to be left out. We can think of	no rational
justification for making any such assumption. In	this
connection, it is significant that on the appellants’ case,
the capital value of the assets of Hindu undivided families
would never become the subject-matter of wealth tax. Hindu
undivided families, it is urged, are groups of	individuals
and, therefore, should be outside Entry 86 and	individuals
who constitute such Hindu undivided families could not be
subjected to the levy of the tax, because the body of
coparceners who constitute such Hindu undivided families is
a fluctuating body and their shares in the capital assets of
their respective families are liable to increase or decrease
and cannot be definitely predicated for the accounting	year
as a whole, unless partition is made.	Prima facie, such a
position appears to be plainly inconsistent with the scheme
of Entry 86 and it cannot be upheld unless the	word
“individuals” is reasonably incapable of including groups of
individuals.
It is true that when tax is levied on the capital value of
the, assets of Hindu undivided families, in a sense	the
assets of individual coparceners are aggregated, and on	the
aggregate value a tax is levied; but how the taxes should be
levied and at what rate, is a matter for the legislature to
decide; that consideration cannot enter into the discussion
of the	legislative competence of Parliament to enact	the
law. It is hardly necessary to emphasise that groups of
individuals, the capital value of whose assets would be
subjected to the payment of wealth tax, would naturally be
groups	of individuals who form a unit and who own the	said
assets	together. The fact	that the rights of	the
individuals constituting] the	group	are liable to	be
decreased or increased does not make any difference when we
are dealing with the	question as to whether the	word
“individuals”	in wide enough to include	groups	of
individuals. We do not see anything in the context of Entry
86 which can be said to introduce an element of	restriction
or limitation	while interpreting the	word “individuals”.
Ordinarily, individuals would be treated as such and	the
capital	value of their separate assets would be taxed;	but
if individuals	form groups and such	groups	own capital
assets,	it is difficult to see why the power to levy taxes
on such capital assets should be held to be	outside	the
scope of Entry 86.
362
It is, however, urged that in interpreting the word “indivi-
duals”,	it would be relevant to take into	account	the
legislative history of tax legislation. Section 3 of	the
Indian	Income-tax Act, 1922 (No. XI of 1922)	is pressed
into service for the purpose of this argument. The	said
section	provides, inter alia, that where any	Central	Act
enacts that income-tax shall be charged for any year at	any
rate, tax at that rate shall be charged for that year in
accordance with the provisions of this Act in respect of the
total income of the previous year of every individual, Hindu
undivided family, company or local authority, and of every
firm and other association of persons or the partners of the
firm or the members of the association	individually.	The
argument is that s. 3 recognises that the word	“individual”
would not include Hindu undivided family, and	so. Hindu
undivided family has been separately mentioned by it. It is
pointed out that this distinction between an individual	and
a Hindu undivided family has been recognised even in	the
earlier	Income-tax Acts. Section 3(7) of Act 11 of 1886,
for instance, defines a ‘person’ as including a firm and a
Hindu undivided family; and S. 5 (i) (f) of the said	Act
which provides	for exceptions to the charging	section 4,
refers to any income which a person enjoys as a member of a
company, or of a firm, or of a Hindu undivided family,	when
the company, or the firm, or the family is liable to	the
tax. Basing themselves on the distinction which is made by
the Income-tax	Acts between an individual and a Hindu
undivided family, the	appellants contend that the	word
“individuals” should not be interpreted to include Hindu
undivided family.
Assuming that the legislative history in the matter of	tax
legislation supports the distinction between individuals and
Hindu undivided families, we	do not	see how the	said
consideration	can have a material	bearing on	the
construction of the word “individuals” in Entry 86. The tax
legislation may, for convenience or other valid reasons,
have made a distinction between individuals and Hindu
undivided families; but it would not be legitimate to
suggest that the word “individuals” occurring in an organic
document like the Constitution must necessarily receive	the
same construction. Take, for	instance, the	traditional
concept of income as recognised by the tax law.	It has been
held by this	Court	in Navinchandra Mafatlal v.	The
Commissioner of Income tax Bombay City(1), that the	said
traditional concept of income cannot introduce consideration
of restriction or limitation in
(1) [1955] 1 S.C.R. 829,857.
363
interpreting the word “income” in Entry 54 in List 1 of	the
Seventh Schedule to the Government of India Act, 1935, which
corresponds to Entry 82 in List 1 of the Seventh Schedule to
the Constitution. In that case, the validity of the	tax
levied	on capital gains was impeached on the	ground	that
capital gains cannot be regarded as income, and so, Entry 54
did not justify the levy of the tax on capital	gains.	In
rejecting this	contention, this Court held that the	word
“income” occurring in	Entry 54 must	receive	the widest
interpretation	and could, therefore,	be interpreted to
include	a capital gain. In holding that the word “income”
included capital gain, this Court observed that the	said
conclusion was	reached not because	of any	legislative
practice either in India or in the United States or in	the
Commonwealth of Australia, but “because such was the normal
concept	and connotation of the ordinary English	word
‘income’. Its natural meaning embraces -my profit or	gain
which is actually received”.
Similarly, in Navnitlal C. Javeri v. K. K. Sen, Appellate
Assistant Commissioner of Income-tax, Bombay(1), when	this
Court had occasion to consider the validity	of section
12(IB) read with s. 2 (6A) (e) of the Indian Income-tax Act,
1922 (No. 11 of 1922) as it stood in	1955; the question
which was raised for	its decision was whether it	was
competent to Parliament to treat a loan advanced to a
shareholder of a company as his income. In answering	the
said question	in favour of the impugned provision,	this
Court observed that “though Parliament cannot choose to	tax
as income an item which in no rational sense can be regarded
as a citizen’s income, it would, nevertheless be competent
to Parliament	to levy a tax on a loan received by	the
shareholder if	it was satisfied that the said	loan could
rationally be construed as his income.	In considering	this
question, however, it would be inappropriate to apply	the
test traditionally prescribed	by the	Income-tax Act as
such”.	Therefore we	do not think that the	legislative
history	in the matter of the denotation of the	word
“individuals” on which the appellants rely,	can really
afford	any material assistance in construing the	word
“individuals” in Entry 86.
Reverting then to Entry 86, the question which we have to
ask ourselves	is whether on a fair and	reasonable
construction, the word “individuals” in the context of	the
Entry can legitimately be narrowed down to individuals as
such and not	to include groups of individuals. If	the
object	of making the Entry is to enable Parliament to	levy
taxes on the capital value of the assets,
(1) [1965] 1 S.C.R. 909
364
how can it be said	to be	reasonable to	introduce a
limitation on the denotation of the word “individuals”	and
to say that taxes could not be levied on the capital value
of the assets which belong to groups of individuals. If the
individuals constitute	themselves into a group and	such
group owns capital assets, it is not easy. to understand why
the value of such assets should not be included within	the
legislative field covered by Entry 86.	The Constitution-
makers	were fully aware that the Hindu citizens of	this
country	normally form Hindu undivided families and if	the
object was to levy taxes on the capital value of the assets,
it is	inconceivable	that the word	“individuals”	was
introduced in the Entry with the object of excluding	from
its scope such a large and extensive area which would be
covered	by Hindu undivided families.	We are, therefore,
satisfied that	the impugned	section	is valid, because
Parliament was competent to legislate in respect of Hindu
undivided families under Entry 86.
This question has been considered by several High Courts and
the reported decisions show consensus in judicial opinion in
favour of the construction of Entry 86 which we have adopted
(vide Mahavirprasad Badridas v. M. S. Yagnik, Second Wealth-
tax Officer, C-11 Ward, Bombay(1) (Bombay High Court’s
decision); N. V. Subramanian v. Wealth Tax Officer, Eluru(2)
(Andhra	Pradesh High Court’s decision-single Judge Bench);
P. Ramabhadra	Raju v. Union of India (8) (Andhra Pradesh
High Court’s decision-Division Bench);	Sarjerao Appasaheb
Shitole v. Wealth Tax Officer, A. Ward, Belgaum (4 ) (Mysore
High Court’s decision); and	Rajah Sir, M.	A. Muthiah
Chettiar v. Wealth Tax Officer, Special Investigation Circle
‘A’, Madras(5) ( Madras High Court’s decision).	We ought to
add that these reported decisions show that the validity of
the impugned provision was challenged before the High Courts
on the	ground	that the Hindu undivided family is an
association and as such, the capital value of	its assets
could not be taxed under Entry 86. That naturally raised
the question about the true legal character and status of
Hindu undivided family, and the contention that they	were
associations has been rejected.	Since that argument has not
been pressed before us, we have not thought it necessary to
consider it.
Before	we part with these appeals, we may refer to an
earlier	decision of	this Court in which	the	word
“individual” fell to be considered.	In Commissioner of
Income-tax, Madhya Pradesh &
(1) 37 I.T.R. 191
(3) 45 I.T.R. II 8	(5) 53 I.T.R. 504.
(2) 40 I.T.R. 567.
(4) 52 I.T.R. 372.
365
Bhopal	v. Sodra Devi; Damayanti Sahni v. Commissioner of
Income-tax,(1) the question which arose for the decision of
this Court had relation to the construction of s. 16(3) of
the Indian Income-tax- Act, 1922. That sub-section provides
that in computing the total income of any individual for the
purpose	of assessment, there shall be included the items
specified in clauses (a) and (b). What is the denotation of
the word “individual” was one of the points which had to be
considered in	that case. According to the majority
decision, though the word “individual” is narrower than	the
word “Assessee”, it does not mean only a human being, but is
wide enough to include a group of persons forming a unit.
“It has been held”, observed Bhagwati, J. who spoke for	the
majority, “that the word ‘individual’ includes a corporation
created	by a statute, e.g., a university or a bar council,
or trustees of a baronetcy trust incorporated by a Baronetcy
Act. It would also include a minor or a person of unsound
mind”.	We are referring to this case only for the purpose
of showing that the word “individual” was interpreted by
this Court as including a group of persons forming a unit.
Since we have come to the conclusion that Entry 86 covers
cases of Hindu undivided families, it follows that	the
impugned provision is valid under the said Entry itself.
That being so, it is unnecessary to consider	whether	the
validity of the impugned provision can be sustained under
Entry 97 or under Art. 248 of the Constitution.
The result is, the appeals fail and	are dismissed	with
costs.
Appeals dismissed.
(1) 32 I.T.R. 615.
366