Supreme Court of India

T. S. Balaram, Income Tax … vs M/S. Volkart Brothers, Bombay on 5 August, 1971

Supreme Court of India
T. S. Balaram, Income Tax … vs M/S. Volkart Brothers, Bombay on 5 August, 1971
Equivalent citations: 1971 AIR 2204, 1972 SCR (1) 30
Author: K Hegde
Bench: Hegde, K.S.
           PETITIONER:
T. S. BALARAM, INCOME TAX OFFICER,COMPANY CIRCLE IV, BOMBAY

	Vs.

RESPONDENT:
M/S.  VOLKART BROTHERS, BOMBAY

DATE OF JUDGMENT05/08/1971

BENCH:
HEGDE, K.S.
BENCH:
HEGDE, K.S.
GROVER, A.N.

CITATION:
 1971 AIR 2204		  1972 SCR  (1)	 30


ACT:
Income	tax  Act,  1961, s. 154-Mistake	 apparent  from	 the
record must he a patent mistake on which there can be no two
opinions-Whether s. 17(1) of Income-tax Act, 1922 applied to
firms  is  not	a  question on which there  can	 be  no	 two
opinions.



HEADNOTE:
The respondent firm was duly registered under the Income-tax
Act,  1922  as	well as the Income tax Act,  1961.   In	 the
original  assessments  of the firm for	the  years  1958-59,
1960-61,  1961-62 and 1962-63 assessments were made  on	 the
slab  rates  prescribed under the  respective  Finance	Acts
applicable  to registered firms.  In the individual  assess-
ments of the partners, their respective shares in the income
of the firm were included and assessed at the maximum  rates
since  their  assessment,,;  were  made	 in  the  status  of
nonresident.   On February 1, 1965 the respondent  firm	 was
served with notices dated January 29, 1965 by the Income-tax
Officer	 intimating  to it that in its assessments  for	 the
four years in question there were mistakes apparent from the
record	inasmuch  as the firm had not been  charged  at	 the
maximum	 rates of tax under s. 17(1) of the Income tax	Act,
1922  and  that	 therefore  he	proposed  to  rectify  those
assessments  under  s.	154 of the  Income  tax	 Act,  1961.
Thereafter  the Income-tax Officer assessed  the  respondent
firm by applying the provisions of s. 17(1) of the 1922 Act.
The respondent challenged the validity of She said orders in
a  writ	 petition under Art. 226 of the	 Constitution.	 The
High Court held that there was no obvious and patent mistake
in  the original assessment orders and therefore the  Income
tax  Officer was not competent to pass the  impugned  orders
under s. 154.  In appeal by certificate,
HELD:A mistake apparent on the record must be an obvious and
patent mistake and not something which can be established by
a  long drawn process of reasoning on points on which  there
may conceivably be two opinions. [34E]
The applicability of s. 17(1) to the respondent would depend
an  the	 decision  of the question whether  a  firm  can  be
considered as a 'person' within the meaning of that section.
The term 'person' was defined in the 1922 Act as including a
Hindu  Undivided Family and a local authority.	In the	1961
Act the definition has been expanded and includes firm.	  It
is  a  matter for consideration whether the  new  definition
contained  in  s.. 2(31) of the Income-tax Act, 1961  is  an
amendment  of  the law or is merely declaratory of  the	 law
that was in force earlier.  To pronounce upon this  question
it may be necessary to examine various provisions in the Act
as  well  as  its scheme.  The Income-tax  Officer  it)	 the
present case was not justified in thinking that there  could
be no two
31
opinions  about	 the  applicability of s.  17(1)  .  He	 was
therefore  wholly wrong in holding that there was a  mistake
apparent   from	 the  record  of  the  assessments  of	 the
respondent. [33F-34D]
Satyanarayan Laxminarayan Hegde & Ors. v. Milikarjiun Bhava-
nappa  Thirumale,  [1960] 1 S.C.R. 890 and  Sidhrainappa  v.
Commissioner  of Income-tax, Bombay, 21 T.I.R. 333  referred
to



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1170 of
1968.

Appeal from the judgement and order dated February 3, 6,
1967 of the Bombay High Court in Misc. Petition No. 104 of
1965.

S.Mitra J. Ramamurthi, R. N. Sachthey and B. D. Sharma
for the Appellant.

M. C. Chagla, N.A. Palkhivala, Bhuvanesh Kumari, J. B.
Dadachanji and Ravinder Narain for the respondent. The
Judgment of the Court was delivered by
Hegde, J.-This appeal by certificate arises from the
decision of the High Court of Bombay in Misc. Petition No.
104 of 1968 on its file. That was a petition under Art. 226
of the Constitution. Therein the respondents challenged the
validity of the orders of rectification made by the Income-
tax Officer, Company Circle, Bombay in the assessments of
the respondents for the assessment years 1958-59, 1960-61,
1961-62 and 1962-63 under S. 154 of the Income-tax Act,
1961. Respondents Nos. 2 and 3 are the partners in the
first respondent-firm. The first respondent-firm was duly
registered under the Indian Income-tax Act 1922 as well as
under the Income-tax Act 1961. In the original assessments
of the firm for the concerned assessment years assessments
were made on the salb rates prescribed under the respective
Finance Acts applicable to registered Firms. In the
individual assessments of the partners for their respective
share in the income of the firm was included and assessed at
the maximum rates since their assessments were made in the
status of non-resident. On February, 11, 1965, the first
respondent firm was served with notices dated January 29,
1965 by the Income-tax Officer intimating to it that in its
assessments for the assessment years 1958-59, 1960-61 ,
1961-62 and 1962-63, there are mistakes apparent from the
record inasmuch as the firm
32
had not been charged at the maximum rates of income-tax
under S. 17(1) of the Indian Income-tax Act, 1922 and
therefore he proposes to rectify those assessments under S.
154 of the Income-tax Act, 1961. The respondents in their
reply to those notices denied that there was any mistake
apparent or otherwise in those orders of assessment. They
disputed the Income-tax Officer’s authority to make any
correction. The Income-tax Officer did not accept the
contention of the respondents and assessed them by applying
the provisions of S. 17(i) of the 1922 Act. The respondents
challenged the validity of the orders rectifying the
assessments, before the High Court of Bombay as mentioned
earlier. The High Court took the view that the original
assessments made on the respondents were prima facie in
accordance with law and at any rate as there was no obvious
or patent mistake in those orders of assessment, the Income-
tax Officer was incompetent to pass the impugned orders.
The first question that we have to decide is whether oil the
facts and in the circumstances of the ‘case. The Income-tax
Officer was within his ‘powers in making the impugned
rectifications. He purported to make those rectifications
under s. 154 of the Income-tax Act, 1961. That section to
the extent material for our present purpose reads:

“154 (1) With a view to rectifying any mistake
apparent from the record

(a) the Income-tax Officer may amend any
order of assessment or of refund or any other
order passed by him:

The corresponding section in the Indian Income-tax Act,
1922 is S. 35.

We have now to see whether the Income-tax Officer was
justified in opining that in the original orders of ass-
essment, there was any apparent mistake. As seen earlier in
the original assessments of the firm for the relevant
assessment years, the Income-tax Officer adopted the slab
rates applicable to registered firms. The question for
decision is whether the first respondent’s firm
33
came within the mischief of S. 17(1) of the Indian Income–
tax Act, 1922. Section 17(1) reads:

“Where a person is not resident in the taxable
territories and is not a company, the tax,
including super-tax, payable by him or on his
behalf on his total in come shall be an amount
equal to

(a) the income-tax which would be payable on
his total income at the maximum rate, plus

(b) either. the super-tax which would be
payable on his total income at the rate of
nineteen per cent, or the super-tax which
would be payable on his total income if it
were the total income of a person resident in
the taxable territories whichever is
greater….”. (Provision to the section is not
relevant for our present purpose).

Section 17(1) can apply to a “person”. The expression
“Person” is defined in s. 2(9) of the Indian Income-tax Act,
1922 thus:

” “Person” includes a Hindu undivided family and a local
authority”.

Unless a firm can be considered as a “Person”, S. 17(1)
cannot govern the assessment of the first respondent. In the
Income-tax Act, 1961 [S. 2(31)]., the expression person
is defined differently. That definition reads:

“person” includes-

(i) an individual,

(ii) a Hindu undivided family,

(iii) a company,

(iv) a firm,

(v) an association of persons or a body of individuals,
whether incorporated or not,

(vi) a local authority and
34

(vii) every artificial juridicial person, not falling
within any of the preceding sub clauses.,
It is a matter for consideration whether the definition
contained in S. 2(31) of the Income-tax Act, 1961 is an
,amendment of the law or is merely declaratory of the law
that was in force, earlier. To pronounce upon this
question, it may be necessary to examine various provisions
in the Act as well as its scheme.

Section 113 of the Income-tax Act, 1961 corresponded to S.
17(1) of the Indian Income-tax Act, 1922 but that section
has now been omitted with effect from April 1, 1965 as a
result of the Finance Act, 1965.

From what has been said above, it is clear that the question
whether S. 17(1) of the Indian Income-tax Act, 1922 was
applicable to the case of the first respondent is not free
from doubt. Therefore the Income-tax Officer was not
justified in thinking that on that question there can be no
two opinions. It was not open to the Income-tax Officer to
go into the true scope of the relevant provisions of the Act
in a proceeding under S. 154 of the Income-tax Act, 1961. A
mistake apparent on the record must be an obvious and patent
mistake and not ,something which can be established by a
long drawn process of reasoning on points on which there may
conceivably be two opinions. As seen earlier, the High
Court of Bombay opined that the original assessments were in
accordance with law though in our opinion the High Court was
not justified in going into that question. In Satyanarayan
Laxminarayan Hegde and ors. v. Millikarjun Bhavanappa
Tirumale
(1) this Court while Spelling out the scope of the
power of a High Court under Art. 226 of the Constitution
ruled that an error which has to be established by a long
drawn process of reasoning on points where there may
conceivably be two opinions cannot be said to be an error
apparent on the face of the record. A decision on a
debatable point of law is not a mistake apparent from the
record-see Sidhamappa v.. Commissioner- of Income-tax,
Bombay(2). The power of the officers mentioned in S. 154 of
the Income-tax Act, 1961 to correct “any mistake apparent
from the record” is
(1) [1960] 1 S.C.R. 890.

(2) 21 I.T.R. 333.

35

undoubtedly not more than that of the High Court to
entertain a writ petition on the basis of an “error apparent
on the face of the record”. In this case it is not
necessary for us to spell out the distinction between the
expressions 66 error apparent on the face of the record” and
“mistake apparent from the record”. But suffice it to say
that the Income tax Officer was wholly wrong in holding
that there was a mistake apparent from the record of the
assessments of the first respondent.

For the reasons mentioned above we dismiss this appeal with
costs.

G.C.				   Appeal dismissed.
36