ORDER
K. Shivashankar Bhat, J.
1. Under the provisions of the WT Act, the following two questions have been referred for our consideration :
“1. Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the cinema theatre, owned by the assessee, should be treated as a “plant” or “office premises” for the purpose of s. 40(3)(vi), Finance Act, 1983 ?
2. Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that the amendment to s. 40(3)(vi), Finance Act, 1983, by Finance Act, 1988 was declaratory of the law as it always was and that it had retrospective operation for the assessment pertaining to 1984-85 and 1985-86 ?”
2. The questions occur in connection with the wealth-tax assessment for the asst. yrs. 1984-85 and 1985-86. In ITRC Nos. 184 to 187 of 1982 – M/s. Santosh Enterprises vs. CIT decided on 2nd October, 1988, a Bench of this Court held that a cinema theatre is a plant for the purpose of the IT Act. The same reasoning would govern the case under the provisions of the WT Act also. Consequently, the first question is answered in the affirmative and against the Revenue.
3. The second question arose under the following circumstances :
Under s. 40(c) of the Finance Act, 1983, provision was made to levy wealth-tax on certain companies. The purpose of the provision was stated by the Finance Minister in his introduction to the Bill thus :
“It has come to my notice that some persons have been trying to avoid personal wealth-tax liability by forming closely-held companies to which they transfer many items of their wealth, particularly jewellery, bullion and real estate. As companies are not chargeable to wealth-tax, and the value of the shares of such companies does not also reflect the real worth of the assets of the company, those who hold such unproductive assets in closely held companies are able to successfully reduce their wealth-tax liability to a substantial extent. With a view to circumventing tax avoidance by such persons, I propose to revive the levy of wealth-tax in a limited way in the case of the closely-held companies. Accordingly, I am proposing the levy of wealth-tax in the case of closely-held companies at the rate of 2 per cent, on the net wealth represented by the value of specified assets, such as, jewellery, gold, bullion, buildings and lands owned by such companies. Building used by the company as factory, godown, warehouse, hotel or office for its low paid employees will be excluded from net wealth.”
4. The relevant section is as follows :
“(3) The assets referred to in sub-s. (2) shall be the following, namely :
(i) gold, silver, platinum or any other precious metal or any alloy containing one or more such precious metals;
(ii) precious or semi-precious stones whether or not set in any furniture, utensil or other article or worked or sewn into any wearing apparel;
(iii) ornaments made of gold, silver, platinum or any other precious metal or any alloy containing one or more of such precious metals, whether or not containing any precious or semi-precious stone, and whether or not worked or sewn into any wearing apparel;
(iv) utensils made of gold, silver, platinum or any other precious metal or any alloy containing one or more of such precious metals;
(v) land other than agricultural land;
(vi) building or land appurtenant thereto, other than building or part thereof used by the assessee as factory, godown, warehouse, hotel or office for the purposes of its business or as residential accommodation for its employees whose income chargeable under the head “salaries” is ten thousand rupees or less;
(vii) motor cars; and
(viii) any other asset which is acquired or represented by a debt secured on any one or more of the assets referred to in clause (i) to clause (vii).”
Subsequently, in the year 1988 under s. 87 of the Finance Act, 1988, the above provision was amended. Section 87 of the Finance Act, 1988, so far as it is relevant reads thus :
“87. Amendment of Act 11 of 1983 – In s. 40 of the Finance Act, 1983 –
(i) in sub-s. (1), before the Explanation, the following proviso shall be inserted, namely :
“Provided that the amount of wealth-tax computed in accordance with the provisions of this sub-section shall, in relation to the assessment year commencing on the 1st April, 1988, be increased by a surcharge calculated at the rate of ten per cent of such wealth-tax;”
(ii) in sub-s. (3), w.e.f. 1st April, 1989 –
(a) in clause (i), the words, “not being any such precious metal or alloy held for use as raw material in industrial production” shall be inserted at the end;
(b) to clause (v), the following proviso shall be added, namely –
“Provided that nothing in this clause shall apply to any unused land held by the assessee for industrial purposes for a period of two years from the date of its acquisition by him;”
(c) for clause (vi), the following clauses shall be substituted, namely :
“(vi) building or land appurtenant thereto, other than building or part thereof used by the assessee as factory, godown, warehouse, cinema house, hotel or office for the purposes of its business or as a hospital, creche, school, canteen, library recreational centre, shelter, rest-room or lunch room mainly used for the welfare of its employees or used as residential accommodation, except as provided in cls. (via) and (vib), and the land appurtenant to such building or part;”
The memorandum explaining the above provision extracted in the order of the Tribunal reads as follows :
“54. Under the existing provisions of s. 40 of the Finance Act, 1983, wealth-tax is levied in respect of the net wealth of all closely-held companies. For the purposes of determining the net wealth of the company, the value of only specified assets like building, land (other than agricultural land), gold, silver, platinum, ornaments or utensils made of gold, silver, etc., are taken into account.
The rationale underlying the revival of levy of wealth-tax on companies was to curb the tendency of avoidance of personal wealth-tax liability by forming closely-held companies and transferring the unproductive assets like real estate, jewellery, etc., to such companies.
Under the existing provisions, wealth-tax is leviable even in cases, where the assets specified in the section are held as stock-in-trade or are used for industrial purposes.
With a view to remove this unintended hardship and provide incentive for growth and modernisation, it is proposed to amend this section to provide that the following assets shall not form part of the net wealth for the purposes of levy of wealth-tax under the section :-
(i) …………..
(ii) …………..
(iii) cinema house;”
5. By virtue of the substitution of clause (vi) it is clear that a cinema house is excluded from the building or land appurtenant thereto which is included for computation of the wealth-tax. In other words a cinema house is specifically excluded from being a constituent of the wealth by virtue of the amendment introduced under the Finance Act, 1988.
6. According to the assessee this amendment was by way of substituting a new provision which itself is indicative of the provision being curative or declaratory of the existing law. The Tribunal has accepted this contention of the assessee. Consequently, the cinema theatre was excluded from the taxable assets. As per clause (vi) of sub-s. (3) of s. 40 which was enacted initially, any building or part thereof by the assessee as factory, godown, warehouse, hotel or office for the purpose of assessee’s business, etc., are excluded while computing the wealth. The object of s. 40(3) is to tax the unproductive assets which is clear from the speech of the Finance Minister. The object is not to impose the tax on the productive assets at all. That is also clear from the sub-clause (vi) which excludes the factory, godown, etc., from the concept of taxable assets. The term ‘factory’ is not defined and, therefor, a liberal approach to the interpretation of this provision would permit that any entity which is governed by the Factories Act also could be treated as a factory. If so construed, even under the earlier provision under s. 40(3) the cinema house would get excluded being a taxable asset. According to Mr. Ramabhadran, learned counsel for the assessee, it is also possible to take the view that a cinema house includes the office for the purpose of cinema business and, therefore, the same would not be a taxable asset.
7. There was an unintended omission to clarify the concept of “building or land” which are to be considered as taxable assets. This is clear from the memorandum explaining the amended provision. To obviate unintended hardship the Parliament amended the provision by substituting the amended provision of clause (vi), under which cinema house was specifically included along with factory, godown, warehouse, etc. This amendment certainly is a curative amendment and therefore normally it could be declared as declaratory of existing law. In Channam Singh & Anr. vs. Smt. Jai Kaur the principle stated by the Supreme Court at page 351 reads thus :
“…. It is well settled that if a statute is curative or merely declares the previous law retroactive operation would be more rightly ascribed to it than the legislation which may prejudicially affect past rights and transactions.”
In the instant case no right would be prejudicially affected by the interpretation which is sought to be attributed to the amended provision by the assessee.
8. In Sha Chunnilal Sohanraj vs. T. Gurushantappa (1972) 1 Mys. L.J. 327 it was stated that when an amending Act has stated that the old sub-section has been substituted by the new sub-section the inference is that the Legislature intended that the substituted provision should be deemed to have been part of the Act from the very inception.
The above principle would certainly govern the present fact situation Consequently, we are of the view that the Tribunal has rightly accepted the contention of the assessee. The second question is also answered in the affirmative and against the Revenue.
9. References are answered accordingly.