JUDGMENT
Sohani, J.
1. The order in this case will also govern the disposal of Miscellaneous Civil Cases Nos. 380 of 1984, 381 of 1984 and 17 of 1985.
2. The material facts giving rise to these applications, briefly, are as follows :
The applicant is a Hindu undivided family. The assessee was asked to show cause why action under Section 18(1)(a) of the Wealth-tax Act, 1957 (hereinafter referred to as “the Act”), be not taken against the assessee. The assessee showed cause but the Wealth-tax Officer passed orders imposing penalty on the assessee. Aggrieved by those orders, the assessee preferred appeals before the Appellate Assistant Commissioner. Those appeals were allowed. The Revenue thereupon preferred appeals before the Tribunal which allowed the appeals.
3. Aggrieved by the order passed by the Tribunal, the assessee sought a reference, but the application made by the assessee in that behalf was rejected. Hence, the assessee has filed these applications.
4. Though the assessee has prayed that a number of questions of law, as set out in the application arise out of the order passed by the Tribunal, having heard learned counsel for the parties, we have come to the conclusion that only the following questions of law, as reframed by us, arise out of the order passed by the Tribunal :
“(1) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that the appeal preferred by the Department before the Tribunal was a valid appeal ?
(2) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that though the status of the assessee was described as an individual by the Wealth-tax Officer in the order imposing penalty, the assessee was liable to pay penalty ?
(3) Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that notice under Section 18(2) of the Act to the assessee was valid ?”
5. We accordingly direct the Tribunal to state the case and to refer the aforesaid questions of law to this court for its opinion. In the circumstances of the case, parties shall bear their own costs of these applications.