IN THE HIGH COURT OF KERALA AT ERNAKULAM
ITR.No. 59 of 2000()
1. THE COMMISSIONER OF GIFT TAX, CALICUT
... Petitioner
Vs
1. K.P. VAROO CHILDREN TRUST
... Respondent
For Petitioner :SRI.P.K.R.MENON,SR.COUNSEL,GOI(TAXES)
For Respondent :SRI.JOSE JOSEPH
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :02/07/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
I.T.R. No. 59 OF 2000
--------------------------------------------
Dated this the 2nd day of July, 2008
JUDGMENT
Ramachandran Nair,J.
Heard standing counsel appearing for the applicant and counsel
appearing for the respondent-assessee. The issue referred to this Court
is whether there is deemed gift under Section 4(1) (c) of the Gift Tax
Act in respect of shares relinquished by one of the partners in favour of
others of the dissolved firm. It is seen that the Tribunal has decided the
matter based on the decision of this Court which was later confirmed
by the Supreme Court in the decision in COMMR. OF GIFT TAX V.
T.N. LOUIZ, 245 I.T.R. 831. Counsel for the assessee brought to our
notice another decision of the Supreme Court which is directly on the
point and in favour of the assessee. It is reported in JAGATRAM
AHUJA V. COMMISSIONER OF GIFT TAX, 246 I.T.R. 609. Even
though counsel for the revenue referred to the decision of the Supreme
Court in SUNIL SIDDHARTH BHAI V. CIT, 156 I.T.R. 509, 519, we
2
do not think any interference with the Tribunal’s order is warranted
because their decision is consistent with law declared by the Supreme
Court in the above two decisions. Consequently we dispose of the
reference application by answering the question in favour of the
assessee and against the revenue.
A copy of this judgment under the seal of the High Court and
signature of the Registrar General shall be forwarded to the Income tax
Appellate Tribunal, Cochin Bench, Cochin.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V. K. MOHANAN)
Judge.
kk
3