Delhi High Court High Court

Commissioner Of Gift-Tax vs Raghu Hari Dalmia And Ors. on 15 October, 2001

Delhi High Court
Commissioner Of Gift-Tax vs Raghu Hari Dalmia And Ors. on 15 October, 2001
Equivalent citations: 2002 255 ITR 300 Delhi
Author: A Pasayat
Bench: A Pasayat, D Jain


JUDGMENT

Arijit Pasayat, C.J.

1. These references involve an identical issue, therefore, are disposed of by this judgment. The following questions have been referred under Section 26(1) of the Gift-tax Act, 1958 (in short “the Act”) by the Income-tax Appellate Tribunal, Delhi Bench “A” New Delhi, (in short “the Tribunal”), for the opinion of this court:

“1. Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was correct in holding that the conversion of equity shares into preference shares by Hari Bros. (P.) Ltd. and the consequent allotment of preference shares to the assesseds in place of equity shares held by them, would not amount to a transaction entered into within the meaning of Section 2(xxiv)(d) of the Gift-tax Act, 1958 ?

2. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that no gift arose as a result of the conversion of equity shares into preference shares, at par ?

3. Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that, as per Rule 10(2) of the Gift-tax Rules, the value of the equity shares as well as the preference shares, would be the same?

4. Whether, on the facts and in the circumstances of the case, the Tribunal was correct in law in holding that the value of the assets of the asses-see had not decreased ‘in globo’ ?”

2. The dispute relates to the assessment year 1971-72.

3. The factual position, in a nutshell, is as follows :

The assesseds, respondents in the references, were the holders of equity shares of the face value of Rs. 100 per share in Hari Bros. (P.) Ltd. (hereinafter referred to as “the company”). They held different number of shares totalling 2,000. The original number of equity shares held by each of these persons was only 250 and the increase to 2,000 shares had taken place, as a result of the issue of 1,750 bonus shares. The company was incorporated on March 2, 1995 (?), and its paid-up capital was Rs. 2 lakhs consisting of 2,000 shares of Rs. 100. As indicated above, 250 equity shares were allotted in cash and subsequently 1,750 bonus shares were issued. The assesseds are family members and the trust belonging to the Dalmia group and the company was a closely held private limited company. On September 19,1970, the board of directors of the company decided to increase the equity capital from Rs. 2 lakhs to Rs. 3 lakhs by issuing 10,000 new equity shares of Rs. 10 each. On October 1,1970, 5,000 new equity shares were allotted to Dalmia Agencies (P.) Ltd. and the remaining 5,000 equity shares to Govan Bros. (Rampur) Ltd. The allottees were companies belonging to the J. Dalmia group. The existing shareholders were not allotted any shares. With the allotment of 10,000 new equity shares, the paid-up capital increased from Rs. 2 lakhs to Rs. 3 lakhs. As the company was a private limited one, new shares could not have been allotted to the allottee companies except with the approval and consent of the existing shareholders. On November 23,1970, a special resolution was adopted in a general body meeting of the shareholders to convert 2,000 fully paid equity shares of the face value of Rs. 100 each held by the assesseds-respondents into 2,000 fully paid-up cumulative preference shares of the face value of Rs. 100 each. On December 10,1970, 2,000 equity shares of Rs. 100 each ceased to exist and in return the assesseds were issued cumulative preference shares of the face value of Rs. 100 each in the company.

4. Action under Section 16(1)(a) of the Act was initiated by the Assessing Officer primarily on the ground that as a result of the conversion, there was transfer of wealth by the members of the Dalmia family held by them in the form of equity shares and this amounted to a gift. In response to the notices issued, the assesseds submitted their respective returns. The Assessing Officer issued notices under Section 15(3) of the Act requiring the assesseds to explain as to why the difference between the fair market value of the equity shares and preference shares should not be treated as gift. The assesseds’ stand was that the conversion was a bona fide transaction for adequate consideration keeping in view the rights attached to the preference shares. Rights under the preference shares were very valuable rights from a long-term point of view, as a company having good reserve could run into losses in future and the value of the equity shares may be affected thereby. But, in the case of preference shareholders, they will have a preferential right both as to the dividends as well as to the payment of capital. It was also pointed out that after the managing agency system came to an end in December, 1969, the company had only one immovable property in occupation of the shareholders as their residence and the company may have to surrender a substantial part of the property to the Government under the urban land ceiling law. This would considerably lower the value of the equity shares. The act of conversion was a unilateral action by the company and the shareholders did not part with their equity shares, for preference shares, in favor of any third party. In essence, it was contended that the conversion cannot be held to be a transaction resulting in a gift. The Assessing Officer rejected the contentions. It was his stand that valuable rights were attached to the equity shareholders such as the right to vote and the right to a higher rate of dividend, which was not available to the preference shareholders. It was held that a transaction entered into with the intent to diminish the value not of some property which is transferred to another person, but of the donor’s own property in globo and to increase the value of the property in globo of another person would constitute a gift. Having held that the conversion resulted in a gift, the Assessing Officer proceeded to compute the value of the equity shares on the basis of the value of the net assets of the company. In doing so, he valued the immovable property owned by the company on the “land and building” method and arrived at the net value of Rs. 1,773 per equity share. As these were converted into preference shares of Rs. 100 each, he held that there was a gift to the extent of Rs. 1,673 per share parted with by the assesseds. The matter was carried in appeals by the assesseds before the Appellate Assistant Commissioner (in short, “the AAC”), who upheld the views of the Assessing Officer. The assesseds preferred appeals before the Tribunal. The assesseds’ stand was accepted by the Tribunal, which observed that the conversion of equity shares into preference shares did not result in any gift liable to gift-tax. Referring to the decisions of the apex court in Goli Eswariah v. CGT and CGT v. N. S. Getti Chettiar , the Tribunal held that a gift under the Act is not brought about by the unilateral action of any person. In order to constitute transfer of property, two persons per force have to be involved, i.e., a donor and a donee. The assesseds had nothing to do with the allotment of 10,000 equity shares of Rs. 10 each to Dalmia Agencies (P.) Ltd. and Govan Bros. (Rampur) Ltd. because such shares were created by the company in the process of increasing its equity capital and these shares were allotted by the company to the two companies much before the date of conversion of equity shares into preference shares. As the equity shares had the same value as that of the preference shares and since the allotment of preference shares in exchange for equity shares does not involve bilateral transactions, there was no transaction attracting gift-tax. It was further held that the value of the assets of the assesseds in globo has neither decreased nor of the other two companies, to whom equity shares were allotted, increased because the three private companies were closely held companies belonging to the same group of assesseds and any decrease or increase in the value of the assets of these companies would ultimately be reflected in the value of interest of each of these assesseds in such companies; the conclusions of the Revenue authorities that the intent was to diminish the value of the property was not established; this could also be not inferred from the mere fact that a transaction had the ultimate result of diminishing the value in such property. So far as the conversion of the equity shares into preference shares was concerned, the Tribunal held that it was merely of academic interest, as it had already been held by it that the conversion of the shares did not give rise to any gift. Even otherwise in working out the break-up value, the only property owned by the company had not been properly valued as the overriding charge in favor of Smt. Krishna Devi Dalmia and the share of unearned increase in the value of the land payable to the President of India had not been taken into account; the Assessing Officer had totally ignored the fact that preference shares are cumulative preference shares with a right to participate in the surplus of assets in the event of liquidation of the company and further the Assessing Officer had not taken note of Rule 10(2) of the Gift-tax Rules, 1958 (in short, “the Rules”), under which the equity shares as well as the preference shares had to be valued. It was observed that the said Rule did not make any distinction between the valuation of an equity shares or of a preference share of a private company. Thus, the value of the equity shares worked out by the Gift-tax Officer at Rs. 1,773 per share was held to be patently incorrect. Accordingly, it was held that no gift-tax was payable on the conversion of equity shares held by the assesseds into preference shares.

5. On being moved for reference, as noted supra, the questions, as set out above, have been referred for the opinion of this court.

6. In support of the reference petitions, learned counsel for the Revenue submitted that shares are goods and immovable property, which are transferable. The Tribunal was not justified in holding that the conversion of equity shares into preference shares was a unilateral act. The transfer of property under the Act means any disposition, conveyance, assignment, settlement, delivery, payment or other alienations and includes, inter alia, any transaction entered into by a person with intent thereby to directly or indirectly diminish the value of his own property and to increase the value of the property of another person. On a conjoint reading of the provisions of the Companies Act, 1956 (in short, “the Companies Act”) and the Act, share or even interest of a shareholder can be the subject matter of transfer and charge under the Act. A company and a shareholder are two distinct persons and legal entities. They are competent to enter into contract and transfer property between them. Redemption of preference shares by a company has been held to be a transfer for the purpose of capital gain under the Income-tax Act, 1961 (in short “the I. T. Act”). Further when the face value of a share is reduced, on payment of money by the company to a shareholder, the rights of the said shareholder diminish and get reduced. There is reduction in the right to get dividend and distribution of net assets on liquidation proportionately to the reduction of capital. The voting right of the shareholder also gets reduced with a reduction in the value of the vote of the assessed in the event of there being a poll. Conversion can be effective only through a process of reduction of capital as provided under Sections 100, 104 and some other provisions of the Companies Act. Equity shares held by the assesseds were transferred to the company and the assesseds in exchange or as consideration for this transfer received cumulative preference shares. This cannot be treated as a unilateral transaction. Two parties were involved. The rights of preference shareholders are not the same as those of equity shareholders, therefore, the assesseds had given up several rights, which were available as the equity shareholders. Though the Tribunal held that Rule 10(2) of the Rules could have been made applicable and even if it was held that the valuation made by the Assessing Officer was at a higher figure that per se was not a ground to accept the assesseds’ contention regarding non-increase in the value. Rule 10(2) is not mandatory and the manner of calculation of market value is not stated in Rule 10(2). Rules of valuation are procedural in nature and have to be given retrospective effect. Schedule II to the Act was inserted by the Direct Tax Laws (Amendment) Act, 1989. The said Schedule incorporated as procedural Rule partakes of the character of a Rule of evidence, therefore, Schedule II is applicable to all pending proceedings and could have been applied.

7. The stand of the assesseds, on the other hand, is that the conversion cannot be treated to be a transaction resulting in a gift. It was a bona fide transaction for adequate consideration keeping in view the rights attached to the preference shares, which are very valuable rights from a long-term point of view, as there was likelihood of considerable reduction in the value of equity shares and keeping in view the future prospects the conversion was accepted. Such act of conversion was a unilateral action by the company and there is no question of any gift being involved. The conversion can be only in terms of Section 106 of the Companies Act, 1956, and there was no variation of the rights, in fact, there was no transfer of any right to the company and there was no reduction or redemption of share capital. There were other private limited companies, which held equity shares and merely because there was denial of voting rights in certain circumstances, it cannot be considered to be a bilateral act and in fact there was no transaction between the assesseds and the company.

8. In order to appreciate the rival submissions, a few provisions, which throw light on the controversy need to be noted.

9. The expression “transfer of property” has been defined in Section 2(xxiv) of the Act, which reads as follows :

“2(xxiv) ‘transfer of property’ means any disposition, conveyance, assignment, settlement, delivery, payment or other alienation of property and, without limiting the generality of the foregoing, includes–. . .

(d) any transaction entered into by any person with intent thereby to diminish directly or indirectly the value of his own property and to increase the value of the property of any other person.”

10. The term “property” is defined under Section 2(xxii) and reads as follows :

“2.(xxii) ‘property’ includes any interest in property, movable or immovable ;”

11. Section 4 of the Act on the basis of which the Revenue authorities proceeded, reads as follows :

“4.(1) For the purposes of this Act,–

(a) where property is transferred otherwise than for adequate consideration, the amount by which the market value of the property as on the date of the transfer and determined in the manner laid down in Schedule II, exceeds the value of the consideration shall be deemed to be a gift made by the transferor :

Provided that nothing contained in this Clause shall apply in any case where the property is transferred to the Government or where the value of the consideration for the transfer is determined or approved by the Central Government or the Reserve Bank of India ;

(b) where property is transferred for a consideration which, having regard to the circumstances of the case, has not passed or is not intended to pass either in full or in part from the transferee to the transferor, the amount of the consideration which has not passed or is not intended to pass shall be deemed to be a gift made by the transferor ;

(c) where there is a release, discharge, surrender, forfeiture or abandonment of any debt, contract or other actionable claim or of any interest in property by any person, the value of the release, discharge, surrender, forfeiture or abandonment, to the extent to which it has not been found to the satisfaction of the Assessing Officer to have been bona fide, shall be deemed to be a gift made by the person responsible for the release, discharge, surrender, forfeiture or abandonment;

(d) where a person absolutely entitled to property causes or has caused the same to be vested in whatever manner in himself and any other person jointly without adequate consideration and such other person makes an appropriation from or out of the said property, the amount of the appropriation used for the benefit of the person making the appropriation or for the benefit of any other person shall be deemed to be a gift made in his favor by the person who causes or has caused the property to be so vested ;

(e) where a person who has an interest in property as a tenant for a term or for life or a remainder man surrenders or relinquishes his interest in the property or otherwise allows his interest to be terminated without consideration or for a consideration which is not adequate, the value of the interest so surrendered, relinquished or allowed to be terminated or, as the case may be, the amount by which such value exceeds the consideration received, shall be deemed to be a gift made by such person.

(2) Where, in the case of an individual, being a member of a Hindu undivided family, any property having been the separate property of the individual has been converted by the individual into property belonging to the family through the act of impressing such separate property with the character of property belonging to the family or throwing it into the common stock of the family (such property being hereafter in this Sub-section referred to as the converted property), then, notwithstanding anything contained in any other provision of this Act or any other law for the time being in force, for the purpose of computation of the taxable gifts made by the individual, the individual shall be deemed to have made a gift of so much of the converted property as the members of the Hindu undivided family other than such individual would be entitled to, if a partition of the converted property had taken place immediately after such conversion.” .

12. “Gift” is defined in Section 2(xii) of the Act and reads as follows :

“2.(xii) ‘gift’ means the transfer by one person to another of any existing movable or immovable property made voluntarily and without consideration in money or money’s worth, and includes the transfer or conversion of any property referred to in Section 4, deemed to be a gift under that Section.”

13. Rule 10(2) of the Rules to which also reference has been made by the learned counsel for the authorities though for different purposes reads as follows :

“10.(2) Where the articles of association of a private company contain restrictive provision as to the alienation of shares, the value of the shares, if not ascertainable by reference to the value of the total assets of the company, shall be estimated to be what they would fetch if on the date of gift they could be sold in the open market on the terms of the purchaser being entitled to be registered as holder subject to the articles, but the fact that a special buyer would for his own special reasons give a higher price than the price in the open market shall be disregarded.”

14. It is to be noted that shares are goods and movable property as provided in Section 2(7) of the Sale of Goods Act, 1930 (in short “the Sale Act”). Section 2(46) of the Companies Act defines “shares” as share capital of the company and that the shares or any other interest of any member in a company shall be movable property, transferable in the manner provided by the articles of association of the company in terms of Section 82 of the Companies Act. In CIT v. Standard Vacuum Oil Co. (1966] 59 ITR 685 it was observed by the apex court that a share is not a sum of money alone but represents interest of the shareholders, measured in a sum of money and made of diverse rights contained in the contract evidenced by the articles of association of a company. A share in a company regulated by the Companies Act is a chose in action, V. G. M. Holdings, In re [1942] Ch. 235 (CA). A share in a company does not denote rights only, it denotes obligations also ; and when a member transfers his share, he transfers all his rights and obligations as a shareholder as from the date of the transfer. He does not transfer rights to dividends or bonuses already declared, nor does he transfer liabilities in respect of calls already made ; but he transfers his rights to future payments and his liabilities to future calls per Lindley L.J. in National Bank of Wales, In re [1897] 1 Ch 298 ; 66 LJ Ch. 222 (CA). In that case, it was held that a transfer with the sanction of the liquidator makes the transferee a “present” member and the transferor a “past” member of a liquidating company. As defined in Section 85 of the Companies Act, equity shares and preference shares are conceptually different. In Anarkali Sarabhai v. C/T [1997] 224 ITR 422, the apex court held that in general sense transfer of property means transfer of rights from one person to another. There may be a passing of the entire bundle of rights from the transferor to the transferee; in another case, there may be transfer of one estate out of several assets; and in a third case, there may be a reduction of the exclusive interest in the totality of the rights of the original owner. In all the three categories of cases, transfer of property takes place. In the said case redemption of preference shares was held to be a transfer by way of sale and the amount paid by the company for redemption was held to be the purchase price or consideration, as in substance the company purchases preference shares. In Kartikeya V. Sarabhai v. C/T [1997] 228 ITR 163 (SC), it was held that reduction of the face value of a share and payment received from the company in this regard amounts to transfer of property. As noted above, Section 2(xii) of the Act defines the expression “gift” in an expressive manner. It is provided that the expression includes any transfer by one person to another without consideration in money or money’s worth and also includes transfers deemed to be gift under Section 4 of the Act. Under Clause (a) of Section 4(1) of the Act which also includes any interest in a property, in view of Section 2(xxiv) if any property is transferred otherwise than for adequate consideration, it will amount to a gift. Under Clause (c) release, discharge, surrender, forfeiture or abandonment of any interest in the property, which is not bona fide is also deemed to be gift. In Khoday Eswarsa and Sons v. CGT [1990] 186 ITR 388 (Karn), it was observed that the term “gift” under the Act is much wider than under Section 122 of the Transfer of Property Act, 1882 (in short, “the TP Act”). Under Section 6 of the Act, the value of any property or price is that which in the opinion of the Assessing Officer, it would fetch, if sold in the open market. As observed by the apex court in Jagatram Ahuja v. CGT [2000] 246 ITR 609, the word “transaction” in Clause (d) of Section 2(xxiv) of the Act takes its colour from the main Clause, i.e., it must be a transfer of property, in some way. The words disposition, conveyance, assignment, settlement, delivery and payment are all used to indicate some kind of transfer of property. The definition of “transfer” in Section 2(47) of the Income-tax Act is not an exhaustive definition. Clause (i) speaks of sale, exchange or relinquishment. In Kartikeya v. Sarabhai’s case [1997] 228 ITR 163 (SC), it was observed that when the face value of a share is reduced, on payment of money by the company to a shareholder, the rights of the said shareholder diminish and get reduced. There is reduction in the right to get dividend and distribution of net assets on liquidation proportionately to the reduction of capital. The voting right of the shareholder also gets reduced with a reduction in the value of the vote of the assessed in the event of there being a poll. What each shareholder gets on liquidation is in lieu of the shareholding and represents the worth and price of the share. If the share was held as stock-in-trade, the amount received will be a revenue receipt in the hands of the shareholder and if the share was held by way of investment, the amount received represents capital receipt (see CIT v. Ram Kumar Aggarwal and Bros. ). The share or interest of any member in a company is movable property, which is transferable in accordance with the articles of association of the company. It is to be noted that the articles of association are in the nature of a contract between the shareholders and the company and defines and gives diverse rights of the shareholders. In addition, the shareholders also have rights conferred under the Companies Act. A share is a right of a specified amount in the share capital of a company carrying with it rights and obligations. It represents the interest of a shareholder in the company and a bundle of rights, which a shareholder has in the company in proportion to his shareholding. The face value of the shares is relevant for the purpose of determining the liability of the shareholder and the payment of dividend and the right to receive payments. However, the value of share and the market price depends upon the rights conferred and given to the shareholder, his control over management and the proportionate share in the benefits and profits earned by the company. As noted in LIC of India v. Escorts Ltd. [1986] 59 Comp Case 548 (SC), the equity shareholders have the following rights :

(a) Right to elect directors of the company and through them participate in the management of the company ;

(b) Right to vote on resolutions at meetings of the company ;

(c) Enjoy benefits earned by the company in the shape of dividend ;

(d) Right to apply to court and get relief in the case of oppression and mismanagement;

(e) Right to move the court for winding up ; and

(f) Share surplus on winding up of the company.

15. The value or market price of equity shares and preference shares of the same company will be different as a preference shareholder does not have the same rights in a company as an equity shareholder. An equity shareholder has the right to elect the directors and through them participate in management. A preference shareholder does not have the right to elect directors and essentially there is no participation in the management. An equity shareholder has the right to vote on each resolution in a general body meeting of the shareholders and in case of poll his voting right is in proportion to the shares of the paid-up equity capital of the company. A preference shareholder does not have the right to vote in respect of all resolutions ; he has the right to vote only on resolution, which directly affect rights attached to the preference shareholders. It is only if the dividend due on cumulative preference shares remains unpaid for an aggregate period of not less than two years preceding the date of commencement of meeting that a cumulative preference shareholder gets the right to vote on all resolutions. Section 87 of the Companies Act is relevant for this purpose. The preference shareholders have no voting rights. Under Section 87(2), the rights conferred are restricted. The inevitable conclusion is that the transaction constituted transfer of property.

16. The learned counsel for the assessed submitted with emphasis that the resolution of the company was of October 1, 1970, for conversion and in fact after the resolution dated November 23, 1970, the conversion took place on December 10, 1970, and, therefore, there was no link between the resolution of the company with the actual conversion. It is to be noted that the main players in the whole arrangement were persons belonging to a closely held group. It is also not correct as contended by the learned counsel for the asses-see that there was no transfer of property involved. As soon as there is a change of rights attached to a class of shares, it amounts to a “transaction” and the moment the rights are diminished, it amounts to a “transaction involving gift”. As was observed in M. A. Ismail v. CGT (1999] 240 ITR 539 (Ker), for application of Clause (d) of Section 2(xxiv) of the Act, three conditions have to be satisfied :

(a) the value of the property of the assessed should be diminished ;

(b) the value of the property of any other person should increase ; and

(c) the transaction must be with the intent to diminish directly or indirectly the value of his own property and increase the value of any other person’s property.

17. Any transaction done with the intent to directly or indirectly reduce the value of one’s property and to increase the value of property of any other person is also deemed to be transfer. Thus, the beneficiary can be any person and need not be the person to whom the property is transferred. A third person can also be a gainer and the transaction may be for his benefit. It is to be noted that the assessed’s case was that for tax purposes and for reduction in the value for the shares held by the assessed, it was decided to convert equity shares into preference shares. As noted above, the rights of preference shareholders are not the same as equity shareholders. In Escorts Farms (Ramgarh) Ltd. v. CIT [1996] 222 ITR 509, the apex court had occasion to examine the question of valuation of shares and the impact of issue of bonus shares. It was held that the issue of bonus shares results in the reduction of the market value of the shares. Though the number of shares held by the assessed increases the total market value remains the same. This is because the rights of the shareholders, even after the issue of bonus shares, remain the same.

18. The inevitable conclusion is, therefore, that on conversion of equity shares, held by the assesseds, to preference shares, there was a transfer of property amounting to gift within the meaning of Section 2(xii) of the Act. The residual and the more important question is whether the valuation aspect has been properly dealt with by the Tribunal. It is to be noted that Rule 10(2) comes into picture where the articles of association of a private company contain restrictive provision as to the alienation of shares. The value of the shares, if not ascertainable by reference to the value of the total assets of the company, shall be estimated to be what they would fetch, if on the date of gift they could be sold in the open market on the terms of the purchaser being entitled to be registered as a holder subject to the articles, but the fact that a special buyer would for his own reasons give a higher price than the price in the open market shall be disregarded.

19. Though the learned counsel for the Revenue submitted that there being no guidelines, Schedule II to the Act can be adopted, this is clearly fallacious. The said Rule was introduced by the Direct Tax Laws (Amendment) Act, 1989, whereas in the present case, the order is dated August 23,1980. It was argued with some amount of emphasis by the learned counsel for the Revenue that the said Schedule incorporates a procedural Rule and partakes of the character of a Rule of evidence, and therefore, it can be given retrospective effect. We do not find any substance in that plea. We find that the Tribunal, while dealing with the issue of valuation, noted that the valuation as fixed by the Assessing Officer was high because the overriding charge in favor of Smt. Krishna Devi Dalmia and the share of unearned increase in the value of the land payable to the President of India have not been taken into account. Further, the right of preference shareholders to participate in the surplus assets in the event of liquidation has not been considered. But at the same time, it was held that Rule 10(2) of the Rules does not make any distinction between the value of the preference shares and the equity shares. Even if we accept the stand of learned counsel for the Revenue in this regard, it cannot be held that Rule 10(2) has no application. It is the mode statutorily prescribed. In Bharat Hari Singhania v. CWT , it was held with reference to Section 7(1) of the Wealth-tax Act, 1957 (in short “the WT Act”), in the background of Rule ID of the Wealth-tax Rules, 1957 (in short “the WT Rules”), that Section 7(1) defines the expression “value of an asset”. It is “the price, which in the opinion of the Wealth-tax Officer, it would fetch if sold in the open market on the valuation date”, but this is made expressly subject to the Rules made in that behalf. No guidelines are furnished by the Act to the Rule-making authority except to say that the Rule made must lead to ascertainment of the value of the asset (unquoted equity share) as defined in Section 7. It is thus left to the Rule-making authority to prescribe an appropriate method for the purpose. There may be several methods of valuing an asset or for that matter an unquoted equity share. The Rule-making authority cannot prescribe all of them together; it has to choose one of them, which according to it is more appropriate. The Rule-making authority in the concerned Rule, i.e., Rule 1D, has prescribed the break-up method, which is undoubtedly one of the recognized methods of valuing unquoted equity shares. It was further held that even if it is assumed that there was another method available, which was more appropriate, still the method chosen cannot be faulted so long as the method chosen is one of the recognised methods, though less popular. It is to be noted that prior to the amendment by the Direct Tax Laws (Amendment) Act, 1989, with effect from April 1, 1989, Section 6 of the Act had a Sub-section (3) which read as follows :

“6.(3) Where the value of any property cannot be estimated under subSection (1) because it is not saleable in the open market, the value shall be determined in the prescribed manner.”

20. Undisputedly the shares in question were not saleable in the open market. Sub-Section (3) of Section 6 of the Act is in pari materia with Sub-section (3) of Section 7 of the Wealth-tax Act, which was under consideration in Bharat Hari Singhania’s case . Applying the principles laid down in the said case, it has to be held that Rule 10(2) had application to the facts of the case.

21. It is to be noted that the Assessing Officer, while computing the valuation, fixed the value of the land and building at Rs. 25 lakhs as against Rs. 7,83,230 as reflected in the balance-sheet. There is no indication as to how this figure was arrived at. In other words, the valuation as done was without any basis. The Tribunal no doubt had held that the valuation aspect was of academic interest only, as there was no gift involved. On the contrary, we have, as noted above, held that there was a gift involved. In these circumstances, we hold that the Tribunal’s conclusions on both the questions–whether there was any gift involved and on the valuation–are erroneous. Thus, we direct the Tribunal to redetermine the value keeping in view the aspects which it itself noted.

22. The reference petitions are accordingly disposed of.