Citation : 1994 Latest Caselaw 202 Del
Judgement Date : 22 March, 1994
ORDER
D.K. Jain, J.
1. These twenty-two references have been made by the Income-tax Appellate Tribunal (in short, "the Tribunal") under section 27(1) of the Wealth-tax Act, 1957 (in short, "the Act"), at the instance of the assesseds and the Revenue. As the issues involved in all the references are, in substance, the same, these are being disposed of by this common judgment. However, the format of questions being different in the case of each of the assesseds, we set out the questions referred in each of these references respectively :
Wealth-tax Reference Nos. 87 to 96 of 1978 : (assessment years 1966-67 to 1970-71) :
"1. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in holding that rule 1D of the Wealth-tax Rules, 1957, is inapplicable to the present case as it is in conflict with the substantive provisions of the Act including the charging section 3 ?
2. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in holding that tax deduction on enhanced compensation not provided for in the balance-sheet of the company should be allowed as a deduction on equitable basis for the purpose of determination of the value of the shares on the basis of break-up value ?
3. Whether, on the facts and in the circumstances of the case, the Tribunal is justified in holding that while determining the market value of unquoted shares of a company, no deduction can be allowed under rule 1D of the Wealth-tax Rules, 1957, in respect of liability for tax relating to an amount appearing as liability in the balance-sheet which is claimed to be exempt but is held liable to tax in the hands of the company?"
2. Wealth-tax Reference Nos. 101 to 106 of 1982 : (assessment years 1967-68 to 1969-70) :
"(i) Whether, on the facts and in the circumstances of the case, the Income-tax Appellate Tribunal was legally justified in treating the enhanced compensation of Rs. 4,91,723 as part of the assets of the company in computing the value of unquoted shares under the provisions of rule 1D of the Wealth-tax Rules, 1957?
(ii) Whether, on the facts and in the circumstances of the case, the Tribunal is correct in holding that the tax liability in respect of the enhanced compensation though it was not shown in the balance-sheet of the company for any of the three assessment years 1967-68, 1968-69 and 1969-70 should be allowed as deduction while computing the value of the shares of the company in accordance with rule 1D of the Wealth-tax Rules, 1957?"
3. Wealth-tax Reference Nos. 142 to 147 of 1983 : (Assessment years 1964-65 to 1969-70) :
"Whether, on the facts and in the circumstances of the case, the Income-tax appellate Tribunal was legally justified in treating the enhanced compensation received by Messrs. D. L. F. Housing Construction P. Ltd. and Messrs. Delhi Land and Finance O. Ltd. as part of the assets of the said companies in computing the value of the unquoted shares under the provision of rule 1D of the Wealth-tax Rules, 1957, for the purposes of inclusion towards the net wealth of the assessed during the assessment years 1964-65 to 1969-70?"
4. In so far as the first question in Wealth-tax Reference Nos. 92 to 96 of 1978 is concerned, learned counsel for the assessed rightly and fairly conceded before us that the answer to the question stands concluded in favor of the Revenue and against the assessed by a recent decision of the Supreme Court in Bharat Hari Singhania v. CWT [1994] ITR 1. The question is, therefore, accordingly answered.
5. As regards the other questions, the issue relates to the valuation of unquoted shares of two companies, viz., Messrs. D. L. F. Housing and Construction P. Ltd., and Messrs. Delhi Land and Finance P. Ltd. We are thus concerned with the interpretation of rule 1D of the Wealth-tax Rules, 1957, which prescribes the manner in which the market value of unquoted equity shares of companies, other than investment and managing agency companies is to be determined and as held by the Supreme Court in Bharat Hari Singhania's case [1994] 207 ITR 1, there is no other method prescribed for the valuation of such shares.
6. The basic facts as found by the Tribunal in three independent statements of the cases are :
All the three assesseds held certain shares in D. L. F. Housing and Construction P. Ltd. Mr. Raghavendra Singh (Wealth-tax References Nos. 142 to 147 of 1983) also held certain shares in Delhi Land and Finance P. Ltd. The shares of the said companies were not quoted at any of the stock exchanges in the country. The said companies were doing colonisation business on an extensive scale by purchasing land, developing it, parcelling it out into plots and selling them. Thus the companies were doing business in real estate and the lands held by them were part of their capital assets. Some of the lands held by the companies were acquired by the Government under the Land Acquisition Act, 1894. The companies deducted the cost of acquired land from the compensation granted by the collector and the excess of compensation over the cost price was shown in the profits and loss account of the companies and income-tax was paid thereon. However, the companies did not accept the adequacy of the compensation awarded by the Collector and so they got references made to the District Judge under sections 18 and 23 of the Land Acquisition Act, claiming more compensation for the acquired land. The latter enhanced the compensation. The government, however, did not accept the decision of the District Judge and filed appeals in the High Court. During the pendency of the appeals, the companies after giving guarantees for restitution withdrew the amounts of enhanced compensation, kept these amounts in fixed deposits in their bank accounts and were paying income-tax the interest earned thereon. However, the amounts representing the enhanced compensation were not brought to the profit and loss account but instead taken to a suspense account and appeared on the liabilities side of the balance-sheet with the narration "amounts held in suspense pending adjustment including compensation received in respect of agricultural land under appeal."
7. During the course of assessment proceedings for the relevant assessment years, while computing the break-up value of the equity shares held by the assesseds in these companies, a question arose whether the enhanced compensation should be included in the net wealth of the company and further in the event of this inclusion, should it be the whole of the enhanced compensation or the said compensation minus the income-tax payable thereon. Admittedly, the tax liability on the enhanced compensation was not provided for in the balance-sheet of the companies and, therefore, yet another question arose as to whether the estimated tax liability on the enhanced compensation should be allowed as deduction. The stand of the assessed was that the value of enhanced compensation could not be included in the net wealth of the companies because : (i) against the order of the District Judge, an appeal had been preferred to the High Court by the Government and there was a possibility that the order of the District Judge may be reversed and hence the amount of enhanced compensation should not be deemed to have been finally granted : (ii) the companies had withdrawn the amounts of enhanced compensation by giving guarantees for restitution and in the event of reversal of the District Judge's order, the enhanced compensation had to be redeposited and, therefore, the companies should be deemed to hold the amount of enhanced compensation in trust for the rightful claimant; (iii) neither the provisions of the Wealth-tax Act nor the Rules made there under provided for any discretion for amending the balance-sheet of a company for the purpose of determining the value of unquoted shares; and (iv) the companies had arrived at an agreement with the Revenue under which the amount of enhanced compensation was to be taxed only when the order of the High Court was received. In the alternative, it was contended by the assesseds that the estimated tax liability on the enhanced compensation should in any case be deducted before including the amount of enhanced compensation in the net wealth of the company, while determining the break-up value of the equity shares.
8. The Wealth-tax Officers concerned did not accept the contentions of the assesseds. According to them as soon as the order was passed by the District Judge, awarding enhanced compensation, the companies became entitled to it. The Wealth-tax Officers, acting under rule 1D of the said Rules, for computing the value of the said shares, took into account the value of the enhanced compensation. In the cases of Mrs. India K. P. Singh and Mrs. Prem Shamsher Singh, on the alternative plea also, they took the view that only those liabilities would be taken into account which were shown in the balance-sheet and mentioned in Explanation II of the said rule. However, in the case of Raghvendra Singh, the Wealth-tax Officer did reduce the value of the enhanced compensation by the amount of income-tax payable thereon. Thus, the returned values of the unquoted equity shares held by the assesseds in the said companies were not accepted. The assesseds met with partial success in their appeals before the Appellate Assistant Commissioner who took the view that : (1) the value of the enhanced compensation was rightly included in the net wealth of the companies and (2) the said value should have been reduced by the amount of tax liability on various amounts of compensation pertaining to different years before arriving at the break-up value of the shares. Being aggrieved, the assesseds as well as the Revenue came up in appeals before the Tribunal and the contentions advanced before the lower authorities were reiterated. The Tribunal, following its earlier orders, in the case of the shareholders of the said companies, confirmed the view taken by the Appellate Assistant Commissioner. It is against the said conclusion of the tribunal that the assesseds and the Revenue have got the question set out hereinabove referred to this court.
9. We have herd Mr. B. B. Ahuja, for the assesseds and Mr. B. Gupta and Mr. R. C. Pandey, for the Revenue. Mr. Ahuja has canvassed that : (1) the object of rule 1D is to find out the true market value of the unquoted equity shares and the true market value of such shares can be arrived at only if real net worth or real net asset value of the company concerned is found out by aggravating the value of the all assets belonging to the company and taking out there from the real liabilities owned by the company as on the relevant valuation date and for that purpose the balance-sheet figures are not final and in fact have to be adjusted and modified by the Wealth-tax Officer while applying the procedure prescribed in rule 1D; (2) in working out the value of the unquoted equity shares under rule 1D, the Wealth-tax Officer can include only those assets which belong to the company on the valuation date and any amount in which the company does not have a vested right/title on the valuation date cannot be included in the assets of the company for the purpose of the said rule; (3) the Wealth-tax Officer has also to adjudicate and to whether a particular amount ostensibly representing assets in the balance-sheet really represents the value of that asset or not and for this purpose he has to take into account the in-built liabilities, if any, attached to the asset or to any amount representing the asset. Applying these broad propositions on the facts of the instant cases, learned counsel or the assessed has strenuously urged that a person has no vested right to the enhanced compensation which he may claim in appeal or which he may be granted in appeal but challenged by the Government and it cannot belong to him till such time there is a final judicial determination of the issue. In the present cases, he submits, the enhanced compensation awarded by the District Judge to the companies being under challenge as on the relevant valuation dates, its value is not an asset belonging to the company and cannot, therefore, be included as such under rule 1D for valuing the unquoted equity shares. In support reliance is placed in CIT v. Hindustan Housing and Land Development Trust Ltd. [1986] 161 ITR 524 (SC); Topandas Kundanmal v. CIT [1978] 114 ITR 237 (Guj) and CIT v. Jai Parkash Om Parkash Co. Ltd. [1961] 41 ITR 718 (Punj). In the alternative, it is urged that the tax payable by the companies on the enhanced compensation has to be allowed as a liability for working out the net asset value under rule 1D even though such a liability has not been provided for in the balance-sheet. In this behalf reliance is placed on CWT v. Y. P. Punj [1983] 140 ITR 578 (Delhi); CWT v. Maharaja Kumar Kamal Singh [1984] 146 ITR 202 (SC) and CWT v. P. N. Sikandar . On behalf of the Revenue, it has been contended that : (1) issues raised in these references stand resolved by the decision of the Supreme Court in Bharat Hari Singhania's case [1994] 207 ITR 1; (2) determination of net wealth of the company for the purpose of levying wealth-tax in the hands of the company is not relevant for the purpose of valuation of its unquoted shares under rule 1D in the hands of all the shareholders; (3) for the purpose of applying rule 1D, the balance-sheet of the company for the relevant period is final and no adjustments, except the one provided for in Explanation II to the said rule, can be made therein; and (4) in the present cases, the right to receive enhanced compensation had actually fructified and its value had been shown as liquid asset in the form of deposits in the bank in the balance-sheets of the companies and there is no question of either revaluing the same or excluding these assets or reducing their value, on the ground that tax with regard thereto was yet to be paid, while applying rule 1D.
10. In order to appreciate the rival contentions, it would be appropriate to set out rule 1D as it obtained at the relevant time, introduced with effect from October 6, 1967, which now stands omitted by the Wealth-tax (Second Amendment) Rules, 1989, with effect from April 1, 1989, but materially corresponds to rule 11 incorporated in Schedule III to the Act inserted by the Direct Tax Laws (Amendment) Act, 1989, with effect from the date rule 1D was omitted :
"1D. The market value of an unquoted equity share of any company, other than an investment company or a managing agency company, shall be determined as follows :
The value of all the liabilities as shown in the balance-sheet of such company shall be deducted from the value of all its assets shown in the balance-sheet. The net amount so arrived at shall be divided by the total amount of its paid-up equity share capital as shown in the balance-sheet. The resultant amount multiplied by the paid-up value of each equity share shall be the break-up value of each unquoted equity share. The market value of each such share be 85 per cent of the break-up value so determined :
Provided that where, in respect of an equity share, no dividend has been paid by such company continuously for not less than three accounting years ending on the valuation date, or in a case where the accounting year of that company does not end on the valuation date, for not less than three continuous accounting years ending on a date immediately before the valuation date, the market value of such share shall be as indicated in the Table below :
THE TABLE
----------------------------------------------------------------
Number of account years ending on
valuation date or in a case where
the accounting year does not end
on the valuation date, the number Market value
of accounting years ending on a
date immediately preceding the
valuation date, for which no
dividend has been paid
-----------------------------------------------------------------
(1) (2)
-----------------------------------------------------------------
Three years 82 1/2 per cent. of the break-up
value of such share
Four years 80 per cent. -do-
Five years 77 1/2 per cent. -do-
Six years and above 75 per cent. -do-
-----------------------------------------------------------------
Explanation I. - For the purpose of this rule, 'balance-sheet', in relation to any company, means the balance-sheet of such company as drawn up on the valuation date and where there is no such balance-sheet, the balance-sheet drawn up on a date immediately preceding the valuation date and in the absence of both, the balance-sheet drawn up on a date immediately after the valuation date.
Explanation II. - For the purpose of the rule, -
(i) the following amounts shown as assets in the balance-sheet shall not be treated as assets, namely :-
(a) any amount paid as advance tax under section 18A of the Indian Income-tax Act, 1922 (11 of 1922), or under section 210 of the Income-tax Act, 1961 (43 of 1961) :
(b) any amount shown in the balance-sheet including the debit balance of the profit and loss account or the profit and loss appropriation account which does not represent the value of any asset;
(ii) the following amounts shown as liabilities in the balance-sheet shall not be treated as liabilities, namely :-
(a) the paid-up capital in respect of equity shares;
(b) the amount set apart for payment of dividends on preference shares and equity shares where such dividends have not been declared before the valuation date at a general body meeting of the company;
(C) reserves by whatever name called, other than those set apart towards depreciation;
(d) credit balance of the profit and loss account;
(e) any amount representing provision for taxation other than the amount referred to in clause (i) (a) to the extent of the excess over the tax payable with reference to the book profits in accordance with the law applicable thereto;
(f) any amount representing contingent liabilities other than arrears of dividends payable in respect of cumulative preference shares."
11. According to this rule, the market value of an unquoted equity share of a company, other than an investment or managing agency company, has to be determined by deducting the value of all the liabilities as shown in the balance-sheet of the company from the value of all its assets shown therein and the net amount so arrived at is to be dividend by the total amount of its paid-up equity share capital as shown in the balance-sheet. The resultant amount multiplied by the paid-up value of each equity share shall be the break-up value of each unquoted equity share. The market value of each such share be 85 per cent. of the break-up value so determined. Explanation II to the said rules which contain two clauses, however, provides that for the purpose of rule 1D, two types of assets shown in the balance-sheet shall not be treated as assets and similarly six types of liabilities shown as such in the balance-sheet shall not be treated as liabilities.
12. As noted above, after the authoritative pronouncement of the Supreme Court in Bharat Hari Singhania's case [1994] 207 ITR 1, the controversy with regard to the question as to whether rule 1D is mandatory or not, which raged for quite some time on account of divergence of opinion between various High Courts on the issue, has been laid to rest and it has been held that the said rule is mandatory in character and an unquoted equity share is to be valued in accordance with the said rule and the Wealth-tax Officer is bound to follow and apply unreservedly and without exception the mandate of the rule in each and every case. It is not a matter of choice or option. It has been further observed that if this method was not to be followed, there is no other method prescribed by the rules. At this stage, it would be advantageous to notice the following observations of the Supreme Court in the said judgment as these will have a bearing on the issue involved which we shall revert to hereafter (at page 15) :
"The next argument that rule 1D is not mandatory but directory proceeds upon a certain misconception. A provision is said to be directory when the absence of strict or literal compliance with it - and in some cases even non-compliance with it may not vitiate the thing done. On the other hand, a mandatory provision is one which has to be obeyed in its letter and spirit and anything done without such compliance stands vitiated. Counsel for the assesses, however, do not understand the said expressions in the above sense. What they really say is that following rule 1D should be optional. According to them, in all cases, except in the case of companies ripe for winding-up, rule 1D ought not to be followed and that only the yield method should be. This is really substituting a rule of the choice of the assesses in the place of the rule is good and valid as we find it to be, it has to be followed in each and every case. It is not a matter of choice or option. The rule-making authority has prescribed only one method for valuing the unquoted equity shares. If this method were not to be followed, there is no other method prescribed by the rules. The acceptance of the assesseds' contention would mean that it would be open to the Wealth-tax Officer to adopt such other method of valuation as he thinks appropriate in the circumstances. This is bound to lead to vesting of uncalled for wide discretion in the hands of the Wealth-tax Officers/valuing authorities. It would lead to uncertainty and may be arbitrariness in practice. Where there is a rule prescribing the manner in which a particular property has to be valued, the authorities under the Act have to follow it. They cannot devise their own ways and means for valuing the assets. It is equally well to remember that rule 1D does not treat the break-up value as the market value. A deduction of 15 cent. is made in the break-up value to arrive at the market value. It is equally relevant to notice that rule 1D uses the expression 'shall', which prima facie indicates its mandatory character."
13. But the question which requires consideration in the first instance is whether at the time of working out the market value of an unquoted equity share in accordance with the formula devised in the said rule, any further adjustments or alterations or modifications in the relevant balance-sheet of the company other than those prescribed in Explanation II to the said rules could be made. In other words, are the amounts/figures reflected in the balance-sheet of the company sacrosanct in so far the said rule is concerned.
14. The objective of the valuation process, which by itself is a tough liability is to make a best reasonable judgment of the value of an asset in the present case an unquoted equity share. There may be several methods of valuing an unquoted equity share. Each of the methods will have its own merits and demerits. It is practically impossible either for the Legislature or for the rule-making authority under section 46 of the Act to visualise each and every circumstance/factor which may be relevant, even remotely, to bring out a tailor formula to suit each and every situation to determine the correct market value of an asset. For example, even in respect of the two well-recognised methods of valuation of shares, viz., the "yield method" and "break-up method", there has been a serious debate as to which method would suit which situation best. There has been a sharp division between the various High Courts on the question which to some extent is involved in the present case also, whether rule 1D has to be interpreted literally or not. The break-up method as prescribed in rule 1D was being criticised by the assessed on the ground that it brought about a situation unrelated to realities and was unfair to them in general and as a mater of fact, some High Courts did uphold the assessed's objection. Suffice it to say that no method for valuation of an asset can be fool-proof and exact. As observed by the Supreme Court, it is "a very daunting task indeed even for the most efficient and expert valuer". Taking all these factors into account the rule-making authority has found the break-up method as the most appropriate method for valuing the unquoted shares and has chosen it for the purpose. The Supreme Court having expressed satisfaction with the break-up method adopted by rule 1D that it leads to a proper determination of the market value of the unquoted shares, it seems difficult for us to say that the procedure prescribed in the said rule is not to be adhered to strictly or that the rule permits of modifications/adjustment in the balance-sheet of the company other than those provided in Explanation II to the said rule. In our view, therefore, the balance-sheet of the company for the relevant period, as mentioned in Explanation I to rule 1D, is sacrosanct and provides a limited canvas to the Wealth-tax Officer to play thereon. The only adjustments/modifications which can be made in the balance-sheet are those which strictly fall within the ambit of Explanation II to the said rule and no other. Support to this view is lent by the Supreme Court's decision in the case of Bharat Hari Singhania [1994] 207 ITR 1 wherein, dealing with the principles laid down in its earlier decision in CWT v. Mahadeo Jalan [1972] 86 ITR 621, it observed that as compared to other methods, viz., dividend yield method, earning method or the combination of the two, the breakup method incorporated in rules 1D is far simpler and less time-consuming. The court observed that the said rule prescribes a simple uniform method to be followed in a case. What the Wealth-tax Officer has to do is to take the balance-sheet delete some items from the columns relating to assets and liabilities as directed by Explanation II and then apply the formula contained in the rule. He need not look into the profitability, the earning capacity and the various other factors mentioned in propositions (2), (3) and (4) of the decision in Mahadeo Jalan's case . In the said judgment, the court again held that "no other amounts like provision for taxation, provident fund and gratuity, etc.". can be deducted while applying rule 1D. The rule has to be construed according to its plain language and neither should anything be added thereto nor subtracted there from. The meaning and the extent to which the rule applies has to be collected from the plain and unambiguous expression used therein rather than from any notions which the assessed might entertain as to what is just or equitable. We do not find any ambiguity in rule 1D necessitating reading into the rule something more than what is prescribed therein. We are, therefore, unable to agree with learned counsel for the assessed that the amounts/value of the assets and liabilities shown in the balance-sheet are not final and can be tampered with by the Wealth-tax Officer even for those assets and liabilities not referred to in Explanation II to the said rule.
15. Having held so, we are also of the view that for the purpose of rule 1D it is not necessary for the Wealth-tax Officer to determine the real net worth or the real net asset value of the company by taking into account the value of each of the assets and deducting there from the value of all liabilities attached thereto. In other words, the determination of the net wealth of the company within the meaning of section 2(m) of the Act has no bearing on the valuation of unquoted equity shares of that company in terms of rule 1D. In that view of the matter, we do not consider it necessary to go into the question as to whether the amount of enhanced compensation could be treated as an asset within the meaning of section 2(e) of the Act. We, therefore, endorse the view taken by the Tribunal that the value of the enhanced compensation, as reflected in the balance-sheet of the company, cannot be excluded while applying rule 1D.
16. The only other question which survives for consideration is as to whether the tax liability of the company on the additional compensation received by it could be taken into account while applying rule 1D. As noted above, Explanation II also refers to the amounts shown as liabilities for the purpose of the rule. The items of liabilities which have to be disregarded are specified in clause (ii) of the said Explanation. Sub-clause (e) of clause (ii) of the Explanation prescribes that any amount representing provision for taxation (other than the amount referred to in clause (i) (a) to the extent of the excess over the tax payable with reference to the book profits in accordance with the law applicable thereto shall not be treated as a liability. In other words, the said sub-clause does provide for a particular adjustment being made in the balance-sheet. Having held that the said rule as a whole is comprehensive and any adjustments/modifications, if called for, have to be within the ambit of Explanation II. We are afraid, we cannot accept the alternative contention of the assesseds that the value of the additional compensation taken as an asset may at least be reduced by the company's liability towards the payment of income-tax on this compensation. The liability has neither been provided for in the relevant balance-sheet nor is there any provision in Explanation II for such an adjustment. We are, therefore, unable to agree with the Tribunal that the tax liability in respect of the enhanced compensation, though not shown in the balance-sheet of the company should be allowed as deduction while computing the value of an unquoted share of the company in accordance with rule 1D.
17. In view of the foregoing discussion, our answers to the questions referred in each of the references are as under :
18. Wealth-tax References Nos. 87 to 96 of 1978 :
Questions Nos. 1 and 2 are answered in the negative, that is, in favor of the Revenue and against the assessed and question No. 3 is answered in the affirmative, in favor of the Revenue and against the assessed.
19. Wealth-tax References Nos. 101 to 106 of 1982 :
Question No. 1 is answered in the affirmative, in favor of the Revenue and against the assessed and question No. 2 is answered in the negative in favor of the Revenue and against the assessed.
20. Wealth-tax References Nos. 142 to 147 of 1983 :
The question is answered in the affirmative, in favor of the Revenue and against the assessed.
21. There will be no order as to costs.
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!