JUDGMENT
Shah, J.
Rule. M.R. Bhatt & Co. waives service of rule on behalf of the respondents. With the consent of the learned counsels for the parties, the petition is taken-up for final disposal today.
2. In this petition under article 226 of the Constitution, the petitioner which is a public charitable trust and which is also an assessee under the Income Tax Act, 1961 has challenged the decision contained in the letter dated 16-10-2000 (Annexure-H to the petition) issued by respondent No. 1Deputy Commissioner, Central Circle 1(3), Ahmedabad, refusing to issue income-tax clearance certificate under section 230A(1) of the Income Tax Act, 1961.
3. The petitioner-trust has contended that the petitioner is an assessee under the Act and has been filing returns of income regularly and its assessments up to the assessment year 1998-99 have been completed. It is further submitted that the income of the petitioner-trust is exempted under the provisions of the Act and there is no outstanding liability as on today against the petitioner-trust. The petitioner-trust has given details about the educational activities of the institutions being run by the petitioner-trust. The petitioner intends to expand its educational activities and, therefore, is desirous of constructing three more floors on the building wherein it runs a school. The petitioner, therefore, approached Indian Overseas Bank, Thaltej Branch, Ahmedabad, for grant of term loan facility to the tune of Rs. 1 crore for additional construction as aforesaid. Vide letter dated 26-10-1999, the bank informed the petitioner-trust about sanction of the term loan subject to the terms and conditions mentioned in the said letter. Thereafter. on 28-10-2000, the bank further sanctioned additional term loan of Rs. 150 lakhs under the terms and conditions mentioned in the letter dated 28-10-2000. One of the said conditions requires the petitioner-trust to obtain income-tax clearance certificate and production of the same before the Registrar so as to complete the mortgage formalities and to get the mortgage deed released from the Sub Registrars Office. The petitioner also applied to the Charity Commissioner, Gujarat State, who has granted permission to mortgage the trust property for the purpose of obtaining the term loan facility from the Indian Overseas Bank. The petitioner has also executed a memorandum of depositing documents of title relating to its property in question with an intent to create an equitable mortgage in favour of the bank. Since the said memorandum of mortgage is required to be registered, the petitioner is required to obtain income-tax clearance certificate. The petitioner, therefore, submitted an application under section 230A(1) in the prescribed form. The assessing officer sought further information, which has been supplied by the petitioner-trust. The petitioner-trust clarified that the petitioner-trust is not selling the property in question, but is only mortgaging it to Indian Overseas Bank-a Nationalised Bank as security against loan. The petitioner has further submitted that such a mortgage does not amount to a transfer as envisaged under section 269UA of the Act. Respondent No. 1, however, rejected the application vide letter dated 6-10-2000 on the ground that the petitioners case is not covered within the meaning of section 17 of the Indian Registration Act, 1908 and the application submitted by the petitioner was not in accordance with law.
The petitioner vide letter dated 16-10-2000 informed respondent No. 1 that its case was covered under section 17(b) of the Indian Registration Act and memorandum of depositing title deed was required to be registered. Hence, the petitioner is required to produce income-tax clearance certificate. Respondent No. 1, however, instead of acceding to the petitioners request, passed an order under section 281B of the Act provisionally attaching the property in question. Hence, the petitioner has approached this court for issuance of an appropriate writ directing the respondent-authority to issue income-tax clearance certificate. The petitioner has also challenged the order of provisionally attaching the property in question.
4. In response to the notice issued by this court, affidavit-in-reply has been filed by respondent No. 1 contending that there was survey carried out at the petitioners premises and cash donation receipts were found and that the property of the petitioner-trust bearing S.P. No. 1A, Survey No. 403 of Village Bodakdev, District Ahmedabad city is required to be attached to protect the interest of the revenue and that, accordingly, with the approval of the competent authority, the said property has been provisionally attached. It is, therefore, submitted that such an order having been passed under section 281B, the certificate as prayed for cannot be issued.
5. At the hearing of this petition, Mr. KA. Puj, the learned counsel for the petitioner has submitted that at present there is no outstanding income-tax liability against the petitioner-trust and, therefore, respondent No. 1 is not justified in refusing to issue income-tax clearance certificate. Strong reliance has been placed on the decision of this court in Gopal Industrial Estate v. Income Tax Officer (1980) 123 ITR 727 and also on the decision dated 12-10-2000 rendered by this court in Special Civil Application No. 9572 of 2000 and cognate matters.
It is further submitted that without giving-up the petitioners challenge to the order of provisional attachment of the property in question, the petitioner has already offered another property being land and building in Survey No. 403, Final Plot No. 1/B situated at village Bodakdev and that as per the valuers report, the value of the said property is Rs. 71,72,430. It is submitted that the necessary application offering the said property has already been given by the petitioner to respondent No. 1 on 11-1-2001.
6. On the other hand, Mr. Akil Kureshi, the learned counsel for the revenue, has submitted that the authorities have initiated proceedings under sections 133A and 158BD of the Act, which may result into liability of the petitioner to pay a large amount of tax dues and, therefore, the authorities are justified in withholding the grant of Income Tax Clearance Certificate. So far as the application dated 11-1-2001 is concerned, the learned counsel for the revenue states that the application is still under consideration.
7. In rejoinder, Mr. Puj, the learned counsel for the petitioner submits that the petitioner has been waiting for the Income Tax Clearance Certificate for quite sometime and for want of such a certificate, the petitioner-trust is not getting further disbursement of loan from the bank. It is also submitted that the offer contained in the application dated 11-1-2001 was already made at the hearing on 26-12-2000.
8. We have heard the learned counsels for the parties. The learned counsel for the petitioner appears to be right in contending that the issuance of income-tax clearance certificate ought not to have been withheld by the respondent-authorities only on the ground that some liability may be fixed on the petitioner-trust in future. The petitioners contention is supported by the decision in the case of Gopal Industrial Estate (supra), wherein this court has held that section 230A has been enacted as a part of the machinery for collection and recovery of the income-tax and other taxes. It is an aid to the recovery of taxes when they become due, in the sense of assessment orders having been passed and the exact amount of tax due from a particular assessee in respect of a particular year having been determined. It is only after the tax liability has, thus, been determined that the recovery proceedings under the Act be started. It is to assist the machinery for recovery of tax dues that section 230A has been enacted and the object of the legislature in enacting section 230A is to see that the immovable properties, which would be otherwise available for attachment and ultimate realisation of the tax dues of the person concerned, are not transferred away leaving the tax authorities without any recourse to such immovable properties. Recovery of any existing liability as set out in section 230A(1)(b) can only refer to recovery of a tax which has already been assessed under the assessment machinery functioning under the respective taxation statute. Unless the tax liability has been finally determined by an assessment order, there cannot be recovery of any existing liability. Under these circumstances, it is obvious that section 230A(1)(b) refers to recovery of an existing liability arising from an order of assessment passed under the respective taxation statute being one of the statutes set out in section 230A(1)(a). Thus, the words existing liability in section 230A(1)(b) would mean existing liability to pay tax under an order of assessment already passed under the relevant taxation statute. Under clause (a) of section 230A(1) similar words existing liability are used by the legislature.
In view of the admitted position that on the date of filing of the petition and even till today, there is no order passed by any authority fixing any tax liability on the petitioner-trust, respondent No. 1 was not justified in not issuing income-tax clearance certificate.
9. However, as regards the grievance against provisional attachment of the property in question, which is also the subject-matter of the mortgage with the bank, the learned counsel for the petitioner has challenged the said order which is supported by the learned counsel for the revenue. It is, however, not necessary to go into the said controversy at this stage, as the petitioner-trust has already offered its another property for provisional attachment as per the application dated 11-1-2001 along with a copy of valuers report. The report indicates that the area of land in question is 406.41 sq. mts., which is situated near Sunrise Shopping Centre, Opp. Drive-in-Cinema, Thaltej, Ahmedabad and it bears Survey No. 403, Final Plot No. 1/B. The land has been valued at Rs. 20,32,050. The land has also built-up area of 856.73 sq. mts. which has been valued at Rs. 51,40,390. As per Valuation Report dated 24-7-1998, the total value of the property is Rs. 71,72,430. The life of the property is expected to be 60 years.
10. In view of the aforesaid offer made by the petitioner and the statement that the property is unencumbered and in view of the fact that neither the said statement nor the Valuation Report submitted by the petitioner is challenged or controverted by or on behalf of the respondents, it appears to us that the interests of justice require us to direct the respondents to issue income-tax clearance certificate under section 230A(1) after releasing the provisional attachment over the land and building on land bearing S.P. No. 1-A, Survey No. 403, village Bodakdev in District & Sub-District Ahmedabad and instead provisionally attach the land (with building) bearing Survey No. 403, Final Plot No. 1/B situated near Sunrise Shopping Centre, Opp: Drive-in-Cinema, Thaltej, Ahmedabad.
11. It is, accordingly, directed as under:
(i) Respondent No. 1 shall provisionally attach the land (with building) bearing Survey No. 403, Final Plot No. 1/B, situate near Sunrise Shopping Centre, Opp: Drive-in-Cinema, Thaltej, Ahmedabad, in lieu of the provisional attachment over the land and building on land bearing SP No. 1-A, Survey No. 403, Village Bodakdev, in District & Sub-District : Ahmedabad, which property shall be released from provisional attachment.
(ii) Respondent No. 1 shall issue Income Tax Clearance Certificate in favour of the petitioner-trust under section 230A(1).
Rule is made absolute, accordingly, with no order as to costs.