Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mehta Jaising Combine vs Income Tax Officer Ward-27(8) Mum
2025 Latest Caselaw 4488 Bom

Citation : 2025 Latest Caselaw 4488 Bom
Judgement Date : 3 April, 2025

Bombay High Court

Mehta Jaising Combine vs Income Tax Officer Ward-27(8) Mum on 3 April, 2025

Author: M. S. Karnik
Bench: M. S. Karnik
2025:BHC-OS:6266-DB
                                                                              401-ITXA-364-03.doc




                              IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                  ORDINARY ORIGINAL CIVIL JURISDICTION

                                    INCOME TAX APPEAL (IT) NO. 364 OF 2003

                 Mehta Jaising Combine                                           ...Appellant
                 Versus
                 Income Tax Officer Ward-27(8) Mumbai                            ...Respondent

                 Mr. Vipul B. Joshi a/w. D. H. Hariya, Mr. Prashant Ghumare for the
                 Appellant.
                 Ms. Mamta Omle for the Respondent.
                                                            CORAM: ALOK ARADHE, CJ. &
                                                                   M. S. KARNIK, J.
                                                            DATE:  3rd APRIL, 2025

                 ORAL JUDGMENT: (PER CHIEF JUSTICE)

1. This Appeal under Section 260A of the Income Tax Act, 1961

(the Act) has been filed by the Assessee. The subject matter of the

Appeal pertains to the Assessment Year 1995-1996. The Appeal was

admitted on the following substantial question of law:

"Whether on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that the status of the Appellant Trust was that of Association of Persons and thus the lower authorities were justified in disallowing interest of Rs.5,38,100/- paid to the beneficiaries under Section 40(b) of the Income Tax Act, 1961 ?

2. The facts giving rise to filing of this Appeal, in nutshell, are that

during the material time Mehta Jaising Combine was constituted as a

Private Specific Trust which was settled on 27/3/1986 by Ms. Indira B.

Jaising. Six trustees were entrusted to execute the object of the Trust

for the benefit of 32 beneficiaries, which included minor beneficiaries,

401-ITXA-364-03.doc

whose legal guardians were not the trustees. The assessee has been

filing the return of income regularly in the status of an Association of

Persons. The assessee, for the Assessment Year 1995-1996, filed the

income as an Association of Persons and declared the income of the

assessee as "Nil", as the current year's income was set off against the

forwarded losses.

3. The Assessing Officer, by an order dated 27/3/1998, inter alia by

applying the test laid down by the Supreme Court judgment in CIT v.

INDIRA BALKRISHNA,1 held that the beneficiaries have come together

voluntarily by pooling their monies in the trust with clear knowledge

that the funds shall be utilized by the trust for the business of the

project undertaken by them. The Assessing Officer further held that the

trust, through the trustees, is assessable as an Association of Persons

under Section 161 of the Act.

4. Being aggrieved by the aforesaid order, the assessee preferred an

Appeal. The Commissioner of Income Tax (Appeal), by an order dated

15/7/1999, dismissed the Appeal preferred by the assessee. Thereupon

the assessee filed an Appeal before the Income Tax Appellate Tribunal.

The Appellate Tribunal, by an order dated 3/1/2003, has dismissed the

Appeal preferred by the assessee. Hence this Appeal.

5. Learned counsel for the assessee has submitted that fundamental

1(1960) 39 ITR 546 (SC)

401-ITXA-364-03.doc

requirement of the concept of Association of Persons is that there has to

be a common purpose of common action with the object of producing

income, profits or gains. It is further submitted that mere fact that there

exists a common source of income in which two or more persons are

interested as members or otherwise is neither conclusive nor

determinative of the status of a person. It is also submitted that a

Private Specific Trust, even if doing business, cannot be treated as an

Association of Persons. It is further submitted that neither the trustees

nor beneficiaries have come together with a common purpose or

common action with the object of producing income, profits or gains. In

support of the aforesaid submissions, reliance has been placed on the

decision of the Supreme Court in the case of CIT VS. Indira balkrishna

(supra) and on a division bench decision of this Court in CIT v.

MARSONS BENEFICIARY TRUST2

6. It is urged that the expression "individual" includes a group of

individuals and provisions of Section 161(1A) of the Act do not have

the effect of changing the status of assessee, as it pertains to the rate of

taxation. It is submitted that in the facts and circumstances of the case,

the provisions of Section 164(1) are applicable, as in case of a

discretionary trust where the shares of beneficiaries are indeterminate

or unknown. In support of the aforesaid submissions, reliance has been

placed on a division bench decision of this court in L. R. PATEL FAMILY

2 (1991) 188 ITR 253 (Bombay).

401-ITXA-364-03.doc

TRUST VS. ITO3

7. On the other hand learned counsel for the revenue submits that

the findings that the trust is an Association of Persons has been

recorded by the Income Tax Officer on the touchstone of law laid down

by the Supreme Court in CIT VS. INDIRA BALKRISHNA (supra). It is

further submitted that the order passed by the Income Tax Officer has

been upheld in Appeal by the Commissioner of Income Tax (Appeals) as

well as the Income Tax Appellate Tribunal. It is further submitted that

the findings recorded by the Authorities by no stretch of imagination

can be termed as perverse. It is, therefore, contended that no case for

interference, with finding of fact which is based on meticulous

appreciation is called for, in this Appeal under Section 268 of the Act.

8. Heard rival submissions made on behalf of both sides and have

perused the record.

9. Before proceeding further, it is necessary to take note of Section 40 (ba) of the Act which is extracted below for the facility of reference:

"40. Notwithstanding anything to the contrary to section 40 to 48 the following amounts shall not be deducted in computing the income chargeable under head "the Profits and gains of business or profession.

(ba) In the case of an Association of Persons or body of individuals (other than a company or co-operative society or a society registered under the Societies

3 (2003) 262 ITR 520 (Bombay)

401-ITXA-364-03.doc

Registration Act, 1860 (2A of 1860) or under any law corresponding to that Act in force in any part of (India), any payment of interest, salary, bonus, commission or remuneration, by whatever name called, made by such association or body to a member of such association or body."

10. The Supreme Court in INDIRA BALKRISHNA (supra) has held

that an association of persons must be one in which two or more

persons jointly held common purpose or common action and as the

word occurs in a section which imposes tax on income, the association

must be one which produces income, profits or gains.

11. The scope of Appeal under Section 260A of the Act is well settled.

This Court, in an Appeal under Section 260A, can interfere with the

finding of fact only if when the same is shown to be perverse. [See :

SYEDA RAHIMUNNISA VS. MALAN BI BY L.RS. AND ORS.4 and

PRINCIPAL COMMISSIONER OF INCOME TAX, BANGALORE & ORS.

VS. SOFTBRANDS INDIA P. LTD.]5 The Assessing Officer, by applying

the aforesaid criteria to the facts of the case, has held that the

beneficiaries have come together voluntarily by pooling their money in

the trust with clear knowledge that the funds will be utilized by the

trust for the business of project work undertaken and would result in

profits for the trust and consequently for the beneficiaries. Thus, the

Assessing Officer has recorded a finding that the Trust is an Association 4 (2016) 10 SCC 315 5 (2018) 406 ITR 513

401-ITXA-364-03.doc

of Persons. Accordingly, the interest claim of Rs.5,38,100/- to the

beneficiaries has been disallowed. The aforesaid findings recorded by

the Income Tax Officer as Assessing Officer, has been upheld in Appeal.

The Income Tax Appellate Tribunal has held that the assessee himself

has declared the status as an association of persons and on that basis,

the Assessing Officer has passed the order. It has further held that

declaration by assessee is not a mistake which has been erroneously

made, as no attempt has been made to rectify the aforesaid mistake. It

is also pertinent to note that the assessee, while filing the return, had

described itself as an Association of Persons for which neither any

attempt has been made to correct the so called mistake nor any

explanation has been offered for making such a mistake.

12. The order passed by the Assessing Officer as well as the

Commissioner of Income Tax (Appeals) and the Income Tax Appellate

Tribunal is based on meticulous appreciation of evidence. The finding

of fact recorded therein by no stretch of imagination can be said to be

perverse.

13. For the aforementioned reasons, the substantial question of law is

answered in the affirmative. In the result, the Appeal fails and is hereby

dismissed.

 (M. S. KARNIK, J.)                                (CHIEF JUSTICE)






 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter