JUDGMENT
K.A. Thanikkachalam, J.
1. At the instance of the Department, the Tribunal referred the following question for the opinion of this court for the assessment year 1976-77 under section 27(1) of the Wealth-tax Act, 1957 :
“Whether, on the facts and in the circumstances of the case, the Appellate Tribunal was right in holding that the assessee’s status should be adopted as that of a Hindu undivided family for purposes of his wealth-tax assessment ?”
2. The point for consideration is whether the assessee’s status should be adopted as that of a Hindu undivided family for the purposes of his wealth-tax assessment. The Tribunal held that the status of the assessee is that of a Hindu undivided family for the assessment year 1976-77. A similar question came up for consideration before this court in the case of the same assessee in the assessment years 1972-73 to 1974-75, wherein this court held that the status of the assessee is not that of a Hindu undivided family. This decision was in CIT v. L. Balasubramaniam [1985] 153 ITR 696 (Mad).
3. In view of the abovesaid decision, we answer the question referred to us in the negative and in favour of the Department. No costs.