Supreme Court of India

Khoday Eswarsa And Sons vs Commissioner Of Gift Tax on 16 October, 2001

Supreme Court of India
Khoday Eswarsa And Sons vs Commissioner Of Gift Tax on 16 October, 2001
Bench: S.P. Bharucha, Y.K. Sabharwal, Brijesh Kumar
           CASE NO.:
Appeal (civil)  2751-2752 of 1998

PETITIONER:
KHODAY ESWARSA AND SONS

RESPONDENT:
COMMISSIONER OF GIFT TAX

DATE OF JUDGMENT: 16/10/2001

BENCH:
S.P. BHARUCHA & Y.K. SABHARWAL & BRIJESH KUMAR

JUDGMENT:

JUDGMENT

2001 Supp(4) SCR 178

The Judgment of the Court was delivered by

Y.K. SABHARWAL, J. At the instance of the assessee, three questions that
were referred to the High Court for its opinion under Section 26(1) of the
Gift Tax Act, 1958 are as under :

1. “Whether on the facts and in the circumstances of the case, the Tribunal
was right in holding that there was a deemed gift taxable under the Gift
Tax Act
, 1958 for assessment year 1970-71 in respect of arrangement in
pursuance of agreement dated 21.11.1969 between the assessee and M/s.
Khoday Industries Pvt. Ltd.?

2. Whether on the facts and in the circumstances of the case, the
Tribunal was right in holding that a partnership firm is an assessable
entity under the provisions of Gift-Tax Act, 1958?

3. Whether on the facts and in the circumstances of the case, the
Tribunal was right in holding that the gift, if any, in the arrange-ment
was not exempt under the provisions of Sec. 5(l)(xiv) of the Act?”

The High Court having answered the questions against the assessee, these
appeals have been preferred by the assessee. The appellant has not pressed
question Nos. 2 and 3. The only question that is required to be examined is
the first question.

The appellant, a partnership firm, was carrying on various businesses. The
partnership firm consisted of seven partners. On 20th November, 1969, four
partners retired from the firm which was reconstituted by the remaining
partners by taking into reconstituted firm, the children of the outgoing
partners. On 21st November, 1969, the newly constituted firm entered into
an agree-ment with a private limited company floated by the four outgoing
partners. Under the said agreement, the firm granted licence and permission
to the private limited company as a licensee to carry on and conduct the
business of manufacturing Indian-made liquors, carbon-papers, typewriting-
ribbons etc. and for running the business handed over the premises,
buildings, plants, machineries and all other equipments which were being
used by the firm for the said businesses. The period of licence provided in
the agreement was five years subject, however, to the termination by either
party, giving to the other six months notice in writing. As a consideration
for the agreement, the licensee agreed to pay a minimum fee or compensation
of Rs. 50,000 per month and maximum of Rs. 60,000 per month.

The Gift-Tax Officer treated the transfer of business by the firm to the
private limited company as a gift under the Gift Tax Act made for
inadequate consideration and levied the gift tax on the value of the deemed
gift which was computed at Rs. 1,10,25000. On the appeal preferred by the
assessee, the Appellate Authority held that the deemed gift made by the
assessee under the agreement dated 21st November, 1969 was exempt under
Section5(l)(xiv) of the Act on the ground that the gift made was for the
purpose of business of the donor.

On the appeal of the Revenue, the Income Tax Appellate Tribunal, reversing
the order of the Commissioner of Income Tax (Appeals), held that the
agreement amounted to transfer of property; the consideration was not
adequate with the result that there was a deemed gift within the meaning of
Section 4(1 )(a) of the Gift Tax Act and that the transaction was not bona
fide. Therefore, the Tribunal held that Section 5(l)(xiv) which, inter
alia, provides that the gift tax shall not be charged in respect of gifts
made by any person in the course of carrying on a business to the extent to
which the gift is proved to the satisfaction of the Gift-Tax Officer to
have been made bona fide for the purpose of such business, is not
applicable.

The aforestated questions were answered by the High Court against the
appellant.

Learned counsel for the appellant contends that the transaction under the
agreement dated 21st November, 1969 was a commercial transaction whereby
licence was granted by the appellant to the private limited company for
running of the business by the said company for a period of five years and
both the Tribunal and the High Court fell into an error in coming to the
conclusion that the transfer of business under the agreement was a ‘gift’.
The Tribunal, on appreciation of the facts, has recorded a finding of fact
that the consideration was less than half the value of the property. On
this finding, the Tribunal concluded that to the transaction the provisions
of Section 4(1 )(a) are clearly attracted. Section 4(1 )(a), inter alia,
stipulates that where property is transferred otherwise than for adequate
consideration, the amount by which the market value of the property at the
date of the transfer exceeds the value of the consideration shall be deemed
to be a gift made by the transferor. The Tribunal has held that the
property has been transferred for inadequate con-sideration inasmuch as the
consideration stipulated in the agreement was less than half the value of
the property. The appellant did not bring on record any special
circumstances which may justify such a reduced consideration. The
conclusion drawn by the Tribunal and affirmed by the High Court that the
transaction was not bona fide and the property was transferred otherwise
than by adequate consideration is very possible conclusion on the facts
found. In this view we are unable to accept the contention that it was a
commercial transaction and not a gift.

Learned counsel next contends that assuming that it was a gift, then too no
gift tax is payable as the case squarely falls within the .ambit of Section
6(2)
of the Gift Tax Act read with Rule 11 of the Gift Tax Rules. The
contention is that it is a gift which is not revocable for a specified
period and the capitalized value can be worked out only under Rule 11.
Under that rule, the contention further is, the minimum period for
computing the value of the gift is one year and here the gift being
revocable with six months notice, the valuation has to be nil.

The termination has been provided for in clause (3) of the agreement. The
said clause reads as under :

“The period of the licence and permission shall be five years commencing
from the 21st day of November, 1969. However, this agreement may be
terminated by either party giving to the other party at least six calender
months notice in writing.”

The licence deemed to be a gift, is not revocable for a specified period,
namely, six months.

Section 6 provides for determination of valuation of gifts. It is nobody’s
case that sub-section (1) or (3) of Section 6 has any applicability to the
present case. Sub-section (2) of Section 6 which is relevant here for
determination of the value of the gift reads as under :

“6(2) Where a person makes a gift which is not revocable for a specified
period the value of the property gifted shall be the capital-ized value of
the income from the property gifted during the period for which the gift is
not revocable.”

Rule 11(1) may also be extracted. It reads as under :

“11(1) In the case of property referred in sub-section (2) of Section 6 of
the Act, the capitalized value of the income shall be taken to the product
of the number of complete years included in the period for which the gift
is not revocable and the average of the income received from the property
during the three years or such lesser period of complete years in which
such property was in existence, preceding the previous year for the year of
assessment after discounting it at a rate of 4 per cent per annum :

Provided that where the property was in existence for less than one
complete year preceding the previous year for the year of assessment or
came into existence in the previous year for the year of assessment, the
income from such property for one complete year shall be the income which
would have been receivable, if the property were in existence for one
complete year.”

The Tribunal held that since Section 6(2) refers to revocable gifts for a
specified period and in the present case, the licence was for a period of
five years and, therefore, it has to be taken as a full period according to
Rule 11. The Tribunal was of the opinion that “The fact that it is
terminable at six months’ notice is also not relevant”. Further, the
Tribunal took into consideration the fact that the agreement was not
cancelled within the period of five years. The High Court affirmed the view
of the Tribunal by holding that “Though the clause provided for revocation
with six months’ notice on either side, it was not acted upon. Therefore
the Tribunal was right in upholding the levy of gift tax on the capitalized
value of the gift, taking the gift as for five years”.

The Tribunal as well as the High Court clearly fell into an error in
upholding the levy of gift tax on the capitalized value of the gift taking
the gift as for five years and treating as irrelevant the clause providing
for termination at six months notice and also taking into consideration the
fact that the argeement was not cancelled within the period of five years.
In our view, that is of no consequence. The language of Rule 11(1) is
clear. It does not admit of any no two interpretations. The relevant factor
is the revocability of the gift and not whether, in fact, it was revoked or
not within the period of five years. Under Rule 11(1) what is of relevance
is “the number of complete years…for which the gift is not
revocable….”. In the present case, the gift was revocable/terminable with
six months’ notice. Thus, it was not revocable for a specified period which
was less than a year, namely, six months. The capitalized value has to be
fixed under Rule 11(1) under which if it was revocable for a period less
than one year, the value could not be worked out and, thus, it had to be
‘nil’.

The Tribunal as well as the High Court were in error in rejecting the
assessee’s contention that in terms of Rule 11(1), no gift tax was payable.
Admittedly, there is no other provision under which the capitalized value
could be fixed.

In the aforesaid premises, we allow the appeals and set aside the judgment
and order of the High Court, in regard to the first question aforestated.
Accordingly we answer that question in the negative and in favour of the
assessee. Parties are left to bear their own costs.