High Court Madras High Court

Commissioner Of Gift-Tax vs T. Abdul Wahid on 17 June, 1999

Madras High Court
Commissioner Of Gift-Tax vs T. Abdul Wahid on 17 June, 1999
Equivalent citations: 2000 242 ITR 665 Mad
Author: R J Babu
Bench: R J Babu, A Subbulakshmy


JUDGMENT

R. Jayasimha Babu, J.

1. The questions referred to us arise out of a demand for gift-tax consequent to the reconstitution of a firm, by which reconstitution, the share of the assessee was reduced and the shares allotted to another partner who was newly inducted and to a minor to whom the benefits of the partnership was extended. The Gift-tax Officer regarded that reconstitution effected on April 1, 1971, as resulting in a gift from the assessee to Smt. P. Fareeda Begum, who was the newly admitted partner and to the minor Mohammed Akhtar, who was admitted to the benefits of the partnership to each of whom a 10 per cent. share in the profits was allotted, as, consequent to their admission, the profit sharing ratio of the other partners was reduced. That view of the Gift-tax Officer was upheld by the Commissioner but was reversed by the Income-tax Appellate Tribunal.

2. The following questions have been referred to us at the instance of the Revenue :

“1. Whether, on the facts and in the circumstances of the case, the Tribunal was justified in cancelling the gift-tax assessment made in the assessee’s case ?

2. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding and had valid materials to hold that reduction in profit-sharing ratio of the assessee in the firm of T. Abdul Wahid and Co., from 35 per cent. to 25 per cent. would be held to be a relinquishment or surrender of the assessee’s interest in the firm and that hence there would be no liability to gift-tax ?

3. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was justified in holding that the surrender or relinquishment of the assessee’s interest in the firm of T. Abdul Wahid and Co. was for adequate consideration and, as such, there would be no liability to gift-tax ?

4. Whether, on the facts and in the circumstances of the case, the Appellate Tribunal’s view that even if the surrender of the assessee’s interest in the firm was a gift, it was exempt under Section 5(1)(xiv) of the Gift-tax Act, is sustainable in law ?”

3. The Tribunal, in our opinion, has rightly followed the decision of this court in the case of CGT v. Ali Hussain M. Jeevaji [1980] 123 ITR 420, wherein, it was held that the contribution of capital, rendering of service, sharing in future liabilities and losses would all constitute consideration for the admission of new partners into the firm, and such consideration precluded the admission of the partner or the allotment of share to the partner so admitted, being construed as a gift liable to tax.

4. There is no dispute here about the fact that the new partner was in fact inducted, that the transaction was not sham or nominal, and that capital also was contributed by her. As a partner, she would be liable to share in the future liabilities and losses of the firm, and was bound to exercise due diligence over the conduct of the business of the firm. All these did constitute consideration and this was not a case of gift. The allotment of a share in the profits of the firm to the minor cannot per se be regarded as constituting a gift of part of the share earlier held by other partners, as the minor in this case had brought capital into the firm.

5. Questions Nos. 1 to 3 referred to us are, therefore, answered in favour of the assessee and against the Revenue. Consequently, question No. 4 does not require consideration and is returned unanswered.