Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Wealth-Tax, ... vs Mrs. R.B. Patel
2000 Latest Caselaw 580 Del

Citation : 2000 Latest Caselaw 580 Del
Judgement Date : 5 July, 2000

Delhi High Court
Commissioner Of Wealth-Tax, ... vs Mrs. R.B. Patel on 5 July, 2000
Equivalent citations: (2000) 164 CTR Del 107, 2000 246 ITR 341 Delhi
Author: P . Arijit
Bench: A Pasayat, D Jain

ORDER

Arijit Pasayat, CJ.

1. These two reference applications invoke an identical question, per-taining to assessment years 1968-69 and 1969-70, which has been referred under Section 27(1) of the Wealth Act, 1957 (for short the Act) by the Income-tax Appellate Tribunal, Delhi Bench-E, (for short the Tribunal) for opinion of this Court: "Whether on the facts and in the circumstances of the case, the provisions of section 35 of the Wealth-tax Act can be invoked to rectify the original assessment and to include the value of the jewellery, thus giving effect to the amendments effected in section 5(1)(viii) of the Wealth-tax Act, 1957 by the Finance (No.2) Act of 1971?"

2. Since answer to the question would depend upon the scope and ambit of Section 35 of the Act, a detailed reference to the factual position is unnecessary. In brief, it is as follows: Assessments were originally com-pleted for the two assessment years. When such assessments were taken up, the assessee claimed exemption in respect of jewellery valued at Rs. 2,90,025/-. Assessing Officer accepted the assessee's claim and value of jewellery was not included in the net wealth. Subsequently, by Finance (No.2) Act, 1971, an amendment was made to Section 5(1)(viii) making jewellery liable to Wealth-tax. Two explanations were added to this amended Section 5(1)(viii), enlarging the scope of interpretation of the word 'jewellery'. The explanations were made operative with effect from 1st April, 1972. Referring to the amendment, the Wealth-tax officer was of the view that non-inclusion of value of jewellery in the original assessments was a mistake apparent from the record. Proceedings were initiated under Section 35 of the Act and orders were passed including value of jewellery in the net wealth of the assessee. Appeals were filed before the Appellate Assistant Commissioner (for short the AAC). It was contended by the asses-see before him that there is no, scope for bringing in application of Section 35 of the Act. The assessee's plea was accepted by, the AAC. In appeal by the revenue, the order of the AAC was sustained by the Tribunal. It was held that the question was a debatable one as to whether the amend-ing provisions applied to a concluded assessment against which no further proceedings are pending on the date of enactment of amending provision and, therefore, Section 35 had no application to the case. On being moved for reference, the prayer was accepted by the Tribunal.

3. Heard learned counsel for the Revenue. There is no appearance on behalf of the assessee in spite of service of notice.

4. The point in issue has been directly dealt with and adjudicated upon by the Apex Court in J.M. Bhatia. AAC Vs. J.M. Shah, (1985) 156 ITR 474, wherein it was held that Section 35 had application. Following the ratio of the said decision, we answer the question in the affirmative, in favour of the revenue and against the assessee.

The reference applications are disposed of.

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter