ORDER
Per Dr. S. Narayanan, Vice President (WZ) – The CIT, Agra requires the Tribunal to draw up a Statement of the Case and refer certain questions of law said to arise out of the consolidated order of the Tribunal in ITA Nos 1322, 1591 and 1757/85 dated 31-12-86. In our view, no question of law arises in the matter. We decline to state the case. We record our reasons therefore below in this consolidated order.
R. A. No 583/87, A. Y. 1981-82
2. The assessed is a HUF. It made a claim for partial partition supported by a Memorandum of Partial Partition, executed on 21-10-1979. The assessed-HUF consisted of the following members :
(1) Smt. Shanti Devi W/o Late Manik Chand (2) Shri Ashok Kumar S/o Late Manik Chand (3) Master Arun} (4) Master Sanjeev Kumar} Minors (5) Master Dinesh Kumar} (6) Master Bharat Bhushan}
3. The assessed family was a partner in the firm of M/s Ladu Mal Kewal Chand, Shamli, Disstt. Muzfarnagar. It effected a partial partition of its capital in the said firm and its right to share in the profits of the firm w.e.f. 20-10-1979. It made a claim before the ITO for recognition of this partial partition under sec. 171.
4. The ITO refused to record a finding of partial partition. According to him, no partial partition could be recognized after 18-6-80 in view of the amendment introduced by way of sec. 171(9) by the Finance Bill 1980. (The Bill was introduced on 18-6-80). The assessed case before the ITO was that sec. 171(9) applied only to such case of joint families which had been assessed as Hindu Undivided Family “hitherto” but that the provisions did not apply to case of Hindu Undivided Families which have not been assessed as such till the date of the partial partition. The assessed did accept that an assessment had been in fact, made by the WTO, Jaipur, for the assessment year 1978-79, but the assessment was under the Wealth-tax Act. According to the assessed, for the purpose of sec. 171(9) assessment should have been made on the assessed as a HUF prior to the date of partial partition (20-10-1979) under the Income-tax Act, 1961. This not having been done the assessed pleaded that the restriction in 171(9) would not apply to it. 5. The ITO did not accept the above position. He rejected the assessed claim. The assessed filed an appeal to the AAC. it supported its appeal by pointing out that a similar issue had cropped up and been decided by the Tribunal in ITA No. 3091/82 dated 18-11-82 and in ITA Nos. 716 to 727/79 dated 27-3-81. But the AAC confirmed the order of the ITO. He noted that year after year, assessments had been made in respect of the properties held by the assessed family in the name of the individual. This was a mistake. The status ought to have been HUF. In the assessment so made year after year. hence, the assessed could not claim that sec. 171 did not apply to it. The assessed filed and appeal to the Tribunal.
6. The Tribunal accepted the assessed claim and held that the assessed claim for having its partial partition recognized user sec. 171 was genuine and should be allowed. it recorded the following in this regard :
(i) It is fact, which was not in dispute, that until the assessment years 1980-81 and 1981-82, the property and the assets held by M/s Manik Chand & Sons (the assessed – HUF) were being assessed in the hands of Shri Manik Chand, individual. hence all the income which was being earned from the assets of the assessed-HUF were being assessed in the hands of Manik Chand, individual. There was no whisper of these being assessed in the hands of the assessed family.
(ii) The AAC was, therefore not correct in holding that the assessments of the assessed family had been made year after year [even prior to 18-6-80] in the hands of Manik Chand, individual. He failed to see that the assessments were made in the case of Manik Chand, the individual, and not in Manik Chand & Sons, HUF. The two are different entities. One cannot be mistaken for the other. The assessments made in the case of Manik Chand, the individual, could not be treated or considered as the assessments made on the assessed family M/s Manik Chand & Sons. This was so, notwithstanding the fact that the subject matter of assessment in the case of Manik Chand, individual, rightly pretended to Manik Chand & Sons, HUF. Merely from this circumstance, the revenue cannot claim that the assessed HUF had been assessed.
(iii) In fact, the assessed family had explained why the assessments were made in the above manner in the affidavit of Ashok Kumar dated 20-10-1979 forming part of the record. According to this affidavit, the mistake are so in the following manner :
“That my father, Shri Manik Chand was being assessed to in one tax at Jaipur, on whose sudden death the entire responsibility devolved on me. I met Shri C. P. Chhabra, Advocate of Muzaffarnagar in August 1979 for seeking his guidance and assistance in Income-tax and Wealth-tax matters. After studying the relevant papers, Shri C. P. Chhabra, Advocate, told me that my father had been showing in his individual status the income from the firm, M/s Ladu <al Kewal Chand, which actually belonged to the joint Hindu family, of which my father was the Karta till his death and I became the Karta after his death."
(iv) Accordingly, the first return under the Income-tax Act, was submitted for the assessment years 1980-81 and 1981-82 by the assessed – HUF. These assessments were completed on 7-10-1983 and 27-12-1983. These facts show that the ITO had not doubted the existence of the assessed-HUF which he had the opportunity to assessed for the first time when the return for the assessment year 1980-81 was files on 5-11-1982. On these facts it was not possible to hold that the assessed-HUF had been assessed prior to 18-6-1990 so as to attract the application of Sec. 171(9), which reads as under :
“171. (9) Notwithstanding anything contained in the foregoing provisions of this section, where a partial partition has taken place after the 31st day of December 1978, among the members of a Hindu undivided family hitherto assessed as undivided,
(a) No claim that such partial partition has taken place shall be inquired into under sub-section (2) and no finding shall be recorded under sub-section (2) that such partial partition had taken place and any finding recorded under sub-section (3) that such partial partition had taken place and any finding record under sub-section (3) to that effect whether before or after 18the day of June, 1980, being the date of introduction of the Finance (No. 2) Bill, 1980, shall be null and void.
(v) The AAC failed to mark the use of expression” hitherto assessed as undivided” occurring in sec. 171(9). He had also not noticed that in terms of sec. 171(9) it is the recording by the ITO of any partial partition covered by sec. 171(9) whether before or after 18-6-80, that had to be held to be null and void,. The embargo on partial partition placed by sec. 171(9) openly on the partial partitions taking place after 31-12-78 in the case of Hindu Undivided Families, which had been hitherto assessed. On the facts of the instant case, section 171(9) did not apply to the assessed family.
(vi) The ITO had no doubt recorded an additional reason for rejection the claim of the assessed, viz., that the account of the assessed-HUF continued in the books of the firm, as before, even after the partial partition. This was not a valid reason for refusing to accepted the assesseds claim. The factotum of partial partition was recorded in the memorandum book started by the assessed HUF w.e.f. 19-10-1979, wherein the separate accounts of the members of the family were maintained. Partition does not require to be effected by a registered documents. In the instant case, there was not only the intention expressed by the coparcenery to separate but a memorandum dated 21-10-79 was also executed bearing the signatures of all the members effete by the partition. The assessed claim was, therefore, to be accepted.
7. On the above facts and circumstances, the Commissioner has raised the following four questions for reference :
“1. Whether the Tribunal was justified in holding that the assessed was not hitherto assessed to tax and provisions of sub-sec. (9) of section 171 were not applicable in this case ?
2. Whether the ITAT erred on facts and in law to hold until the A. Ys. 1980-81 and 1981-82 property and assets held by M/s Manik Chand, & Sons were being assessed in the hands of Sri Manik Chand, Individual, when the corrected fact noticed by ITAT (at page 6) were that for A. Ys. 1980-81 and 1981-82 assessments had been made in the hands of HUF on 7-10-83 and 27-12-83 respectively ?
3. Whether the ITAT was corrected to hold that the appellant HUF was not hitherto assessed as undivided prior to the date of partition on 20-10-1979 when it overlooked the facts that this date fell in the previous year relevant to assessment year 1981-82 and the assessment for the preceding A. Y. 1980-81 had been completed in the status of HUF ?
4. Whether the ITAT was wrong on facts and in law to ignore the factual existence of HUF, even though wrongly assessed as Indl. until A. Y. 1979-80 on the basis of such claim put up before the ITO ?
8. After hearing the parties, we find that none of the questions raised by the Commissioner calls for reference. Question No. 1 challenges the finding of fact recorded by the Tribunal. The Tribunal, on the material on record, recorded the finding that the assessed HUF has not been assessed as a HUF under the Income tax Act prior to 7-10-1983 (Assessment Year 1980-81). Such a finding of fact does not five rise to any question of law. As regards question No. 2, we have already set out above the finding recorded by the Tribunal to the effect that, for the first time, under the Income tax Act, assessment were made for the assessment years 1980-81 and 1981-82 on the assessed HUF on 7-10-83 and 27-12-83. This finding is recorded in paragraph 3 of the Tribunals order. In para. 2 of its order, the Tribunal noted the factual claim made for the assessed that no assessment had been made on the assessed HUF under the Income-tax Act prior to Dec. 1978; that it was only after December 1978 that the ITO, Shamli, made a first assessment for the assessment year 1980-81 and on 7-10-83. The Tribunal went on to record in para 3 of its order that the AAC failed to see that some assessments had been made in the case of Manik Chand, the individual, in relation to the property and the income of the assessed-HUF; but that these assessments on the individual could not, in law, be equated to assessments on the HUF. Thus, Question No 2 also dies not call for reference being concerned with only findings of fact.
9. As regards Question No. 3, the case for the Commissioner seems to be that the Tribunal missed the significance of the date (20-10-79), which according to the Commissioner, is relevant for the assessment year 1981-82. Nothing turns on this. Section 171(9) has to be applied as it stands. There is no room roe modifying or adoption the language of this provision in any manner to suit either the revenue or the assessed. The words” hitherto assessed” found in section 171(9) were liked into by the Tribunal in the light of the material on record. It then recorded its finding of fact that the assessed-HUF had not been hitherto assessed as a HUF so as to attract section 171(9). No Question of law arises out of this finding of fact.
10. Question No. 4 again wrongly assumes that the language of sec. 171(9) could be adopted or modified to reach a particular result in view. It is true that the individual was assessed up to the assessment year 1979-80 on the income from the assets of the assessed-HUF. But this does not convert the assessment into an assessment on the HUF itself. The two entities are different, as observed by the Tribunal in its order and there is also the clear finding that no assessment had been made on the assessed-HUF, as a HUF prior to 20-10-1979. There is no getting away from this basic finding or fact. Question No. 4 is also, therefore not referred.
R. A. No. 584/87, A. Y. 1981-82
11. In this Reference Application, the Commissioner has raised the following question :
“Whether the Tribunal was justified in deleting the share income of Rs. 71,869from the income of the present assessed ?”
12. The Tribunal disposed of the above dispute in para. 4 & 5 of its consolidated order dated 31-12-86 as under :
4. We now take up for consideration ITA No 1757/Del/85. which relates to the assessment made by the ITO for assessment year 1981-82. The only issue which has been raised in this appeal relates to the inclusion of a sum of Rs. 71,869 representing the share from the profits of the firm. M/s Ladu Lal Kewal Chand, Shamli. The assessed proceeding on the basis of partial partition having been effected on 20-12-79 did not show any income as received from the partnership of firm M/s Ladu Lal Kewal Chand. But the ITO not having asserted the claim of partial partition and further having rejected the application for recording a finding of partial partition included the entire share income received from M/s Laud Lal Kewal Chand. His finding had been upheld by AAC. Aggrieved, the assessed has brought this issue in appeal before the Appellate Tribunal and has questioned the inclusion of the entire share income in the assessment of the HUF which has undergone a partial partition.
5. Since we have upheld the claim of the assessed regarding the partial partition and have held by an order of even date that the claim of the assessed for partial partition was not adversely affected by the provision contained in sub-section (9) of section 171 we have to hold that no part of the share income was includible in the assessment of the assessed for the year in appeal. Accordingly, we vacate the finding of the lower authorities in this respect and allow the appeal of the assessed by directing exclusion of the sum of Rs. 71,869 from the assessment of the appellant. In the result ITA No. 1757/ Del. /85 is hereby allowed.”
13. The question raise by the commissioner is a purely consequential one to the finding of the Tribunal in the issue discussed under R. A. No. 583/87 supra. Following our order in para. 10 supra, we find that the question raised by the commissioner in this application also dies not call for reference.
RA No. 582/ 87, A. Y. 1981-82
14. This matter arises out of the appeal filed by Ashok Kumar, the assessed. The dispute was regarding the assessment of Rs. 14,374 representing 1/5the share of profit received by the assessed from the partnership of M/s Ladu Lal Kewal Chand. Proceeding on the basis of the basis of validity of the partial partition of 20-10-1979. The assessed returned Rs. 14,374 as his income derived from the share of profit of the said firm. The ITO having rejected the claim of partial partition supra, made an assessment of Rs. 14,374 as a protective measure. The AAC upheld this. The Tribunal allowed the assessed appeal with the following observations :
“8. Since we have already upheld the claim of the assessed for recording the partial partition we are of the view that the assessment of the sum of Rs. 14,374 representing 1/5the of share income derived from the profits of M/s Ladu Lal Kewal Chand is includible in the assessment of the assessed for the year 1981-82. Accordingly, the finding of both the authorities below are vacated and the ITO is directed to include the sum as a part of the total income of the assessed for the year. In the result, appeal is partly allowed.”
(One other ground had been taken by the assessed before the Tribunal which was rejected. That is why the Tribunal described the appeal as partly allowed.)
15. On the above facts, the Commissioner has raised the following question :
“Whether the Tribunal was justified in direction to include the sum a as par of the total income on substantive basis in view of its findings recorded in ITA No. 1591 /Del. / 1985 ?”
16. It is apparent that the question raised by the Commissioner is a purely consequential one to that raised in RA No. 583/87. Following our order in para. 10 supra, we find that the above question dies not call for reference.
17. The Reference Applications rejected.
Per Shri S. Grover, Judicial Member – I have closely perused the proposed common draft order dated 23-6-87 of the learned Vice president (WZ) rejecting the CIT request for making reference in respect of R. A. No. 583 (Del. ) / 87 (in respect of ITA No. 1591) (supra) as also in R. A. No. 584 and a related matter in R. A. No 582 (supra) but have not been able to persuade myself that the reference request should be rejected and that no question of law arises. Since the primary controversy emanates from the Income Tax Officers order dated 27-12-1983 under section 171 of the Income tax Act, 1961 in respect of assessment year 1981-82 in respect of which the Reference Application is 583 (supra), I would be dolling with the facts of that case because the other reference applications are consesquential.
R. A. No. 583/ 87
2. Returns for the assessment years 1980-81 and 1981-82 for which the accounting periods ended on Diwali 1979 and Diwali 1980 i.e. some time in October 1979 and October 1980, were folded on 5-11-1982 by the respondent M/s Manik Chand & Sons in the status of Hindu Undivided Family and the assessments were completed for the two years respectively in the claimed status on 7-10-83 and 27-12-83.
3. The respondent was admittedly, a partner in the firm of M/s Ladu Mal Kewal Chand, Shamli, Dist, Muzaffarnagar. But prior to assessment year 1980-81 it was filing its return, vis-a-vis, its share in the status of individual and was being assessed as such. Though as per the assessed own version prior to assessment year 1980-81 there was no income tax assessment in the status of HUF, it claimed before the ITO for recognition of its partial partition claim under section 171 w.e.f. 20-10-79 in the course of assessment proceedings for assessment year 1980-81 & 1981-82. The ITO, however, refused to record such finding on two separate counts, independent of each other and to protect this aspect, the ITOS short order under section 171 is noticed below :
“The assessed has made a claim of partial partition and filed copy of memorandum of partial partition alleged to be executed on 21-10-1979. Through this deed do partition it is claimed by the assessed that partial partition took place in the family styled as M/s Manik Chand & Sons on 20-10-1979 in respect of the following persons :
Smt. Shanti Devi W/o Late Sri Manik Chand, Sri Ashok Kumar S/o Late Sri Manik Chand, Smt. Shanti Devi, mother and natural guardian of Master Arun Kumar, Master Dinesh Kumar, Master Bharat Bhushan.
It is claim of the assessed that Shri Manik Chand, who was being assessed in the status of individual was actually Karta of the HUF styled as M/s Manik Chand & Sons. He had received certain properties on partition of the bigger HUF of Shri Chhoga Las. It was, therefore, claimed by the assessed that correct status of the assessed as HUF and not individual. In view of the evidence filed, status of the assessed was accepted as that of HUF.
Now the assessed has claimed that a partial partition has taken place in the HUF on 20-10-79. Claim of partial partition alleged to have taken place on 20-10-79 is not admissible in law because it is not the case of HUF which has not been assessed to tax. assessed has perhaps tried to take shelter from clause 9 of section 171 on the ground that assessment in the status of HUF was not made in respect of the actually assessed to income tax but in the wrong status i.e. Individual. I am unable to concede to the request of the assessed. It is a case where HUF was assessed to tax a correct status was HUF which has been regularly assessed to income tad since long and therefore, it cannot be said that it is the case of HUF not hitherto assessed. assessed has also filed copy of wealth tax assessment for the assessment year 1978-79 which shows that assessment for the assessment year 1978-79 was complicated in the status of HUF by WTO, Jaipur. Thus, claim of the assessed is not admissible and void ab initio as the HUF was assessed to income before 31-12-78 though the status mentioned in the orders was Individual, correct status of the assessed being HUF
As per memorandum filed by the assessed, it is noticed that capital and share rights have been partitioned but not wherein the entire memorandum assessed has written what was the amount of capital partitioned and if we go through the copies of accounts, we find that there is no partition at all in the books of account because the account is in the name of Manik Chand & Sons even till today and thus it cannot be ascertained what amount belongs to whom because when there are withdraw in the account, it is not possible to ascertain how much share of withdrawals pertains to whom.
In view of the above discussion, I refuse to recognize the claim of partition.”
4. At this stage I like to notice the relevant provision of subsection (9) of section 171, which was inserted by the Finance (No. 2) Act, 1980 w.e.f. 1-4-80 :
“(9) Notwithstanding anything contained in the foregoing provisions of this section, where a partial partition has taken place after the 31st of december, 1978, among the members of a Hindu undivided family hitherto assessed as undivided, –
(a) no claim that such partial partition has taken place shall be inquired into under sub-section (2) and no finding shall be recorded under sub-section (3) that such partial partition had taken place and any finding recorded under sub-section (3) to that effect whether before or after the 18the day of June, 1980, being the date of introduction of the Finance (No. 2) Bill, 1980, shall be null and void :
(b) Such family shall continue to be liable to assessed under this Act as if no such partial partition had taken place;”
5. In the first appeal, the learned AAC vide his order dated 7-1-1985 observed that the assessments in the preceding years in the case of the respondent-HUF were being framed by the ITO, Jaipur in the status of Individual in respect of income actually belonging to the HUF and such an irregularity had neither caused the assessment orders passed to be null and void nor it had gone to change the real character of the income.
6. The assessed succeeded in its second appeal and the necessary basis and reasons are record in para 6 of the proposed draft order of the learned Vice-President, which is not being repeated. It may be noted as a fact and which is borne out on record that though in relation to share income the respondent was being assessed in individual status, vis-a-vis, in respect of total asset in wealth-tax assessments including share interest in the firm M/s Ladu Lal Kewal Chand, the claimed status, which was accepted, much before 18-6-1980 was that of Hindu undivided family, and this is an important factor. Since as per the assessed own assertion the Individual status was being wrongly offered but for wealth-tax purposes correct status was being claimed and which being accepted, it certain create a peculiar situation and though the Tribunal has given the benefit of such situation to the assessed but to say that no question of law arises and that reference should not be granted to the Revenue, in my considered view, would not be correct.
7. With regard to the claimed contemporary memorandum book in which the entries of partial partition were recorded, it was not produced either at the time of assessment or before the first appellate authority. It is also and accepted fact that in the books of the firm there were no entries made at all i.e. the family accounts were not partitioned and amounts credited to the members, to whom the family funds were stated to have had been allotted.
8. On the given facts, therefore, in my opinion the following question of law should be referred to the High Court of Judicature at Allahabad, under section 256(1) of the Income tax Act, 1961 :
“Whether on the facts and in the circumstances of the case, the Tribunal has been correct in law in holding that the assessed-HUF could not be said to be hitherto assessed as undivided prior to the date of claimed partition on 20-10-1979, when the previous were for the assessment year 1980-81 ended on Diwali 1979, in which year the claimed status was HUF and when as per the assessed own version income for the earlier years also was that of the HUF ?”
R. A. 582(Del) / 87
9. In view of my approach in R. A. 583 (supra) I propose to accept the Commissioners request for reference in the present case also. The related facts being as under :
10. The assessed filed return in the status of HUF showing income on account of 1/5the of 50% share in the firm M/s Ladu Lal Kewal Chand and interest from the same firm. Since the claim of partial partition in the HUF styled as M/s Manik Chand & Sons, Shamli was rejected by the ITO, the 1/5the share income shown by the assessed from the aforesaid HUF was assessed on protective basis. The learned AAC confirmed the finding of the ITO.
11. The Tribunal vide order dated 31-12-86, however, directed to included the share income on substantive basis because of his decision that the claim of partial partition in. the case of M/s Manik Chand & Sons should have been allowed and gave directions accordingly.
12. Though the learned Vice-President (WZ) has rejected the reference request with regard to such finding (supra), I have given my reasons for accepting the Commissioners request. The present reference being consequential in nature, I propose reference of the following question :
“Whether the Tribunal was justified in directing to include the sum of Rs. 14,374 as a part of the total income on substantive basis in view of its finding recorded in I. T. A. No, 1591 (Del) / 85 ?”
R. A. No. 584(del) / 87
13. In view of my approach in R. A. No. 583 (supra) I propose to accept the Commissioners request for reference in the present case also. The related facts being as under :
14. The Income-tax Officer added the share income from the firm M/s Ladu Lal Kewal Chand, Shamli, on the ground that the partial partition claimed by the assessed had been rejected. The AAC confirmed the same.
15. The Tribunal vide order dated 31-12-1986 deleted the share income of Rs. 71,869 from the assessment of the HUF by observing that the partial partition claim was allowable.
16. Though the learned Vice – President (WZ) gas rejected the reference requests with regard to such finding (supra) In have given my reasons for accepting the Commissioners request. The present reference being consequential in nature, I propose reference of the following question :
“Whether the Tribunal I was justified in deleting the share income of Rs. 71,869 from the income of the present assessed ?”
ORDER UNDER SECTION 255(4) OF INCOME-TAX ACT, 1961
As there is a difference of opinion between us the following question is referred to the President, Income-tax Appellant Tribunal under section 255(4) of the Income-tax Act, 1961.
“Whether on the facts and in the circumstances of the case the proposed view of the Vice-President (WZ) that no question of law arises out of the Tribunal order dated 31-12-1986 in I. T. A. Nos. 1322, 1591 & 1557 (Del) / 85 is legally correct or the approach of the Judicial Member that question of law arises in each of the three cases, a suggested in his dissenting note, should be adopted ?”
THIRD MEMBER ORDER
Per Shri Ch. G. Krishnamurthy, President – There is a difference of opinion between the learned Members of Delhi Bench “B” of the Income tax Appellate Tribunal on the following point :
“Whether on the facts and in the circumstances of the case the proposed view of the Vice-President (WZ) that no question of law arises out of the Tribunal order dated 31-12-1986 in I. T. A. Nos. 1322, 1591, 1757 (Del) / 85 is legally correct or the approach of the Judicial Member that question of law arises in each of the three cases, as suggested in his dissenting note, should be adopted ?”
The matter has been referred to me as a Third Member.
2. I have heard the parties at great length and after considering their arguments and after going through the orders passed by my learned Brothers. I arrived at the conclusion that the order passed by the Tribunal does not give rise to any question of law and that the finding recorded by the Tribunal was a pure finding of fact.
3. The assessed is a Hindu joint family. It claimed that a partial partition had taken place in its family with effect from 21-10-1979. This partial partition was evidenced by a memorandum of partition executed on 21-10-1979. The assessed HUF consisted of the following members :
(i) Smt Shanti Devi W/o Late Manik Chand (ii) Shri Ashok Kumar S/o Late Manik Chand (iii) Master Arun} (iv) Master Sanjeev Kumar} Minors (v) Master Dinesh Kumar} (vi) Master Bharat Bhushan}
This family was a partner in the firm Ladu Mal Kewal Chand, Muzaffarnagar. The capital invested by this family in the said firm was divided in the books of the said firm as on 20-10-1979. The share that the assessed HUF had in the said firm was also decided with effect from the said date. The claim made by the assessed before the ITO for the recognition of this partial partition u/s 171 was refused According to the ITO no partial partition could be recognized after 18-6-1980 in view of the amendment introduced by sub-section (9) of section 171 of the Income-tax Act by the Finance Bill 1980, The assessed connection that this amendment apply only to such cases of joint families, which had been assessed till then as joint families and not to those joint families, which were not assessed to tax at all, was not accepted by the ITO. There was an assessment made by the Wealth-tax Officer, Jaipur on the joint family of the assessment year 1978-79 but that assessment was under the Wealth-tax Act. The claim of the assessed before the ITO was that for the amended section introduced with effect from 18-6-1980 to apply assessment should have been made on a joint family prior to the date of partial partition, namely 20-10-1979 under the IT Act 1961 and this assessment under the IT Act not having been done, the amended provisions would have no application. It is this contention that was rejected by the ITO. The assessed appealed to the Appellate Assistant Commissioner but in vain. The Appellate Assistant Commissioner noted that year after year assessments were made in respect of the properties held by the assessed family in the status of individual and that was a mistake and the right status should have been taken as HUF and even though the status was mistakenly taken as individual since the properties belonged to the joint family, the assessed must be taken to have been assessed to tax and for that reason he could not claim the recognition of the partial partition after the amendment referred to above. The assessed then filed an appeal to the Income-tax Appellate Tribnunal. The Tribunal accepted the assessed claim. It held that the partition was genuine and directed the department to accept it and implement it.
4. The reasons that prevailed with the Tribunal to accept the assessed claim were :
1. Though it was a fact that until the assessment years 1980-81 and 1981-82 the properties held by the present assessed M/s Manik Chand & Sons were assessed in the hands of Shri Manik Chand as an individual since there was no whisper or suggestion that these assets were assessed as joint family, the assessment made on the individual could not be deemed to have been assessment made in the status of joint family. Under the Income-tax Act the definite status is to be given to each assessed and the status of individual given to assessed cannot be deemed or considered to be the status of HUF either on the ground of mistake or on the ground that the properties belonged to joint family though mistakenly assessed in the status of individual.
2. The assessed family explained why the assessments were made kin the status of individual in an affidavit sworn to by one Shri Ashok Kumar S/o Late Manik Chand dated 20-10-1979 which formed part of the record. It was stated in this affidavit that Late Manik Chand was being assessed to income-tax at Jaipur and on his sudden death the entire responsibility of managing the affairs of joint family fell on him (Ashok Kumar), that he met one Shri Chhabra, an Advocate of Muzaffarnagar in August 1979 for seeking his guidance and assistance in income-tax and wealth-tax matters and that the said Shri Chhabra had advised him, after going through the papers, that his father had been mistakenly showing the income from the properties and the share income from the firm of Ladu Mal Kewal Chand in the status of individual whereas it actually belonged to the joint family and that after the death of Late Manik Chand, Shri Ashok Kumar became the karta of the joint family. Therefore, the first returns under the IT Act were submitted for the assessment years 1980-81 and 1981-82 by the assessed HUF and those assessments were completed on 7-10-1983 and 27-12-83 respectively. These facts showed the the joint family was never assessed to tax earlier and the first assessment having been completed long after the introduction of the amendment to section 171(9), there was no possibility to say that this joint family was assessed to tax in the status of joint family. In fact even the return for the assessment year 1980-81 was filed in the status of HUF only on 5-11-1982 and bit earlier.
The Tribunal then came to the finding that no assessments having taken place on the joint family at any time prior to 7-10-1983 it could not be said that the assessed joint family could be said to be a joint family “hitherto assessed as undivided” in order that the ban introduced by subsection (9) of section 171 to recognize partial partitions could be applied.
5. It was on these facts that the Commissioner of Income-tax stated that the following four questions of law arise out of the order of the Tribunal :
“1. Whether the Tribunal was justified in holding that the a as see was not hitherto assessed to tax and provisions of sub-sec (9) of sec. 171 were not applicable in this case ?
2. Whether the ITAT erred on facts and in law to hold until the A. Y. 1980-81 and 1981-82 property and assets held by M/s Manik Chand & Sons were being assessed in the hands of Sri Manik Chand, individual, when the correct fact noticed by ITAT (at page 6) were that for A. Y. 1980-81 and 1981-82 assessment had been made in the hands of HUF on 7-10-1983 and 27-12-1983 respectively ?
3. Whether the ITAT was correct to hold that the appellant HUF was not hitherto assessed as undivided prior to the date of partition on 20-10-79 when it overlooked the facts that this date fell in the previous year relevant to assessment year 1981-82 and the assessment for the preceding A. Y. 1980-81 had been completed in the status of HUF ?
4. Whether the ITAT was wrong on facts and in law to ignore the factual existence of HUF even though wrongly assessed as Indl. until A. Y. 1979-80 on the basis of such claim put up before the ITO ?
6. The first question question the finding of the Tribunal as to whether the assessed could be said to be a joint family hitherto assessed to tax. The fact of the matter was that this assessed HUF was never assessed to tax as joint family and the recording by the Tribunal of that fact, was a pure finding of fact. This finding of fact does not five rise to any question of law. It is no doubt true that then expression hitherto assessed as undivided was used in sub-section (9) of section 171 as a guideline to ascertain the position from material on record and the Tribunal had to find out whether the assessments made on the joint family would be covered by this expression. From the dates of assessments made on the assessed-HUF, the Tribunal came to the conclusion that no assessment on this joint family had taken place. That was a pure finding of fact and it did not involve the interpretation of sub-section (9) of section 171.
7. The second question is also a pure finding of fact. The assessments on the assessed HUF for the assessment years 1980-81 and 1981-82 were made in the hands of joint family on 7-10-83 and 27-12-1983 respectively. Earlier to that the assessments were made in the case of Shri Manik Chand, individual. The contention raised on behalf of the Revenue was that the assessments made on Manik Chand in the status of Individual must be treated as assessments made on the joint family all because the properties belonged to the joint family. The Tribunal negatived this contention and held that the assessments made on the individual could not be treated as assessments made on joint family. Since the facts found by the Tribunal were correct the question framed by the learned Commissioner of Income tax does not arise out of the order of the Tribunal as a question of law.
8. As regards question No. 3 the learned Vice-President had made the following observations with which I entirely agree :
“9. As regards Question No. 3 the case not the Commissioner seems it be that the Tribunal missed the significance of the date (20-10-1979) which according to the Commissioner is relevant for the assessment year 1981-82. Nothing turns on
this. Section 171(9) has to be applied as it stands. There is no room for edifying or adopting the language of this provision in any manner to suit either the Revenue or the assessed. The words “hitherto assessed” found in section 171(9) were looked into by the Tribunal in the light of the material on record. It then recorded its finding of fact that the assessed HUF had not been hitherto assessed as an HUF so as to attract section 171(9). No question of law arises out of this finding of fact.”
9. As regards question No. 4 it is very difficult to spell out a question of law from the finding given by the Tribunal that the assessment made on the individual could be equated to the assessment made in the status of HUF even though the properties belonged to the HUF. Some one authorized in law must correct the status adopted in the assessments in accordance with the established procedure of law and only then, it may be possible to argue that the assessments were made in the status of HUF. Not having corrected the assessments in the manner provided under the law, it is not possible for any authority to deem the assessment made in on estates as having been made in a different status. This is settled law. Therefore, the question of Tribunal ignoring the factual existence of HUF could not arise. The finding of the Tribunal that no assessment was made on the HUF prior to 20-10-1979 is a fact found by the Tribunal, which the department had not and could not contest. The attempt of the Revenue is to equate the assessments made in the status of individual as assessments made in the status of HUF by raising the plea that the properties belonged to the HUF and the status was taken wrongly as individual. This change in status without coming about according to the procedure established by law, could not be recognized. These findings of the Tribunal could not therefore give rise to any question of law.
10. For these reasons I am unable to agree with the view that the order of the Tribunal gave rise to any question of law.
11. The learned Judicial Member took note of the situation that for wealth tax assessments the properties as well as the share of interested in the firm of Ladu Mal Kewal Chand the status claimed was that of HUF and that was accepted and once that was so, the status accepted for wealth-tax purposes should be construed perhaps as having been the status adopted for income-tax
assessments also and even though for the purpose of assessment to income-tax,
the benefit of status was given to the assessed, this peculiar situation of making assessments in two different status gave rise to a question of law. In my earnest opinion this situation by itself does not create a question of law much less can it be said to arise as a consequence of the order passed by the Tribunal. The position of wealth-tax is totally different from the position of income-tax. Hitherto assessed undivided used in section 171(9) cannot be construed as assessed under the Wealth-tax Act. Unless such a construction is possible, which only can make the assessment made under the Income-tax Act as one made under the Wealth-tax Act and vice versa, such a view is not possible and since such a view is not possible, the statement made by the Tribunal that no assessment was made in the status of HUF on the assessed remains a pure finding of fact, which does not give rise to any question of law. The learned Judicial member made a reference to making of certain entries in the books of the firm and appeared to have drawn a conclusion that the recognition of partial partition dies not seem correct. This is questioning the conclusion arrived at be the Tribunal on appraisal of the evidence, which I think is not within the view of the proceedings contemplated u/s 256 of the Income tax Act particularly by the bench. It is for the parties to question the conclusion arrived at by the Tribunal and not for the Tribunal to reappears the evidence in a proceeding u/s 256 and expressed doubts on the correctness of the conclusion. The learned Judicial Member in the question framed by him sought to equate the previous year with the date of assessment. He seemed to think that since the previous year for the assessment year 1980-81 ended on Diwali, 1979 in which year the partition had taken place and since that previous year fall foe the assessment year 1980-81 even though the assessment for this year was completed much later to 20-10-79, merely on the ground that the assessment year 1980-81 covered the date of 20-10-79, it should be held that the assessment made for this year though on late date should be construed as if the HUF was assessed to tax prior to 20-10-79. I am unable to agree with this view because the expression Hitherto assessed as undivided used in section 171(9) refers categorically to the factotum of assessment having been made and it did not refer to the previous years. Merely because the previous year happens to be fall in the assessment year 1980-81, it does not mean that the assessment for that previous year could be deemed to have been made prior to 20-10-79 when the assessment itself was made on 7-10-83.”Assessed” means actually assessed to tax on a particular day and that is purely factual. The object of section 171(9) is to be recognize partial partitions that have taken place after the 31st day of December, 1978 as the Legislature thought that the devises of partial partition was being increasingly
used to evade payment of legitimate income-tax. Therefore the first requisite for section 171(9) to apply is to a joint family, which was assessed to income-tax as joint family prior to 18-6-90. This has therefore nothing to do with the previous years coinciding with the assessment years except that this relates to the fact of assessment being made prior to 18-6-90. Since the object of clause (a) of subsection (9) of section 171 is to nullify the effect of recognition of partitions made before 18-6-90 in respect of partitions taking place after 31-12-78, the importance of making an assessment in the status of HUF prior to 18-6-90 assumes significance. It is for this reason I am unable to agree with the learned Judicial Member when he proposed that a question of a law dies arise out of the order of the Tribunal because the previous year for the assessment year 1980-81 ended on Diwali 1979 in which year the claim for partial partition in the HUF was made.
12. For these reasons, I express my agreement with the view expressed by the learned Accountant Member. The matter will now go before the regular Bench for disposal according to the majority opinion.