Gujarat High Court High Court

Bharatiben Jayantibhai Thakkar vs Tax Recovery Officer on 7 April, 1999

Gujarat High Court
Bharatiben Jayantibhai Thakkar vs Tax Recovery Officer on 7 April, 1999
Equivalent citations: 1999 238 ITR 399 Guj
Bench: A Dave, R Balia


ORDER

BY THE COURT :

1. Rule. Heard learned counsel for the parties. In this petition, the petitioner challenges the attachment of her property for recovering the dues of the firm M/s Komal Tea Co. of which she is not a partner. Her husband is a partner in Komal Tea Co. and the property which is attached is acquired by the petitioner from her own resources, by disposing of other properties owned by her and which has already been subjected to tax as her property in the past. Notwithstanding pointing out these facts to the AO he instead of deciding the objection against the attachment of the property has directed the Recovery Officer to recover the dues of the firm in respect of which at best her husband can be made liable and for which property of her husband can be attached, by proceeding against the property of the petitioner.

2. The case of the respondent is that the petitioner has no ostensible source of income from which the property could have been acquired by her and, therefore, the properties under attachment are held by her as benami for her husband. We are constrained to say that the concerned ITO in exercise of the his jurisdiction under the Act has failed to draw distinction between his role as a prosecutor and as an adjudicator. As a prosecutor he is entitled to hold a belief which must be prima facie founded on some material and initiate proceedings on that basis. That would justify his initial action of directing attachment of the petitioner’s property considering it to be held by her as benami for her husband for the purpose of recovering arrears from M/s Komal Tea Co. of which her husband was a partner. However, in doing so, he is not absolved from duty to act fairly. Such belief cannot be a mere pretence. Our Constitution envisage freedom of individual, equal protection of law and forbids discrimination on the ground of sex. A female has as much independent status and right to hold property in her own right as a male has. Merely because one is female, and wife of someone, it will be unreasonable to draw any inference that she holds any property as benami for her husband in the absence of any other material. In this case on the one hand petitioner has pointed out that properties held by her before acquiring of property in question and which provided source of acquisition of property in question and that her capital sources have already been subject-matter of taxation earlier. In the face of these assertion, it becomes all the more necessary that before proceeding against the property of the petitioner, the Recovery Officer has some material, except bald assertion that she does not have ostensible means to acquire the property, to make good his assertions. The TRO instead of examining the objection intends to proceed with recovery of the arrears of the firm from the property in question. When objection to the attachment was raised on the ground that property in fact belong to the present petitioner which has been acquired by her from her own resources it became the bounden duty of the AO as adjudicator to adjudicate that objection of the petitioner objectively and then to proceed in accordance with the finding arrived at on such adjudication. That adjudication would have given right to further remedy by way of appeal or revision as the case may be to the petitioner if she were aggrieved by that. By abandoning that procedure and carrying on with recovery proceedings cannot be allowed. The petition is, therefore, allowed. The respondent AO/TRO is directed in the first instance to determine the objection of the petitioner as to the availability of the property in question to be attached for recovery of arrears of M/s Komal Tea Co. of which she is not a partner before proceeding further with recovery in pursuance of the attachment made by the TRO.

3. Rule made absolute.

4. There shall be no order as to costs.