JUDGMENT
RAJESH BALIA, J. :
At the instance of the CIT, the Tribunal, Ahmedabad Bench “C” has referred the following questions of law arising out of ITA No. 414/Ahd/1982 for asst. yr. 1975-76.
“Whether, on the facts and in the circumstances of the case, the Tribunal has been right in law in confirming the view taken by the CIT(A) that on the death of Shri Dalabhai Veribhai on 26th April, 1974, the old partnership firm was dissolved and consequently two separate assessments were required to be made first for the period covering upto 26th April, 1974 and second for the period from 27th April, 1974 to 31st March, 1975 ?”
2. The question has arisen in the following circumstances. One of the partners of the assessee-firm died on 26th April, 1974 and in his place his widow was taken as partner from the next day. The assessee claimed that a new firm came into existence from 27th April, 1974 and so two separate assessments should be made one for the period upto 26th April, 1974 and another for the period following. The ITO rejected this claim but the CIT(A) applying the decision of this High Court in the case of Addl. CIT vs. Harjivandas Hathibhai (1977) 108 ITR 517 (Guj) allowed the appeal of the assessee. The Tribunal confirmed the order.
It is the fundamental principle of the law of partnership that unless there is a contract to contrary death of a partner results in dissolution of firm immediately though settlement of accounts may be taken out later. That principle has been applied by this Court in Hargovindas Hathibhai (supra).
The learned counsel for the Revenue also does not dispute about this position of law. The Supreme Court has subsequently taken the same view in the case of Wazid Ali Abid Ali vs. CIT (1988) 169 ITR 761 (SC) It is not the case where any contract to contrary has been found to exist. In view of the aforesaid, question referred to us must be answered in the affirmative in favour of the assessee and against the Revenue and we do so.
Accordingly reference stands disposed of with no order as to costs.
3. Before parting with the case, we notice with anguish the language used by the ITO in his assessment order saying that “With due respect to the decision of the Gujarat High Court, I do not follow the same”. The ITO in not following the decision of the Gujarat High Court, within whose supervisory territory he was functioning, is far from satisfactory, that is the least we can say. The minimum decorum of system of heirarchy that Tribunals in the administration of justice and their judicial subordination to the High Court of the territory in which they function requires that they restrain in the use of proper expression while following or not following the decision of the High Court.