IN THE HIGH COURT OF KERALA AT ERNAKULAM
GTA.No. 13 of 2009()
1. THE COMMISSIONER OF GIFT TAX,
... Petitioner
Vs
1. SHRI.E.K.CHANDRASENAN,
... Respondent
For Petitioner :SRI.JOSE JOSEPH, SC, FOR INCOME TAX
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :29/09/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
G.T. Appeal No.13 of 2009
....................................................................
Dated this the 29th day of September, 2009.
JUDGMENT
Ramachandran Nair, J.
Respondent-assessee is no more. Even though Standing Counsel
appearing for the appellant submitted that Assessing Officer wants to
implead the legal heirs and pursue the appeal, we proceed to hear the
appeal so that impleadment is required only if appeal is going to be
entertained by this court.
2. On hearing the Standing Counsel and after going through the
Tribunal’s order we notice that the properties purchased by the assessee
in the name of his wife and children during his lifetime, the value of
which is assessed for gift tax was treated as assessee’s own wealth and
wealth tax was paid. The Settlement Commission allowed assessee’s
claim and settled liabilities under the Wealth Tax Act and Income Tax
Act. This clearly shows that the donees have not accepted the gift and
the properties have in fact not been taken over by them. In the
2
circumstances, we find no merit in the appeal filed by the Revenue.
Consequently the Gift Tax Appeal is dismissed.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms