Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Wealth-Tax Delhi ... vs Brig. Kapil Mohan New Delhi
2001 Latest Caselaw 859 Del

Citation : 2001 Latest Caselaw 859 Del
Judgement Date : 10 July, 2001

Delhi High Court
Commissioner Of Wealth-Tax Delhi ... vs Brig. Kapil Mohan New Delhi on 10 July, 2001
Equivalent citations: 2001 (60) DRJ 464
Author: A Pasayat
Bench: A Pasayat, D Jain

ORDER

Arijit Pasayat, C.J.

1. At the instance of Revenue, following question has been referred for opinion of this Court under Section 27(1) of the Wealth-tax Act. 1957 (in short 'the Act') by the Income-tax Appellate Tribunal, Delhi Bench 'E' (in short the Tribunal):

"Whether on the facts and in the circumstances of the case, the appellate Tribunal was justified in law in taking the view that the broiler chickens etc. cannot be treated as "animals" for the purposes of grant of exemption under section 2(e)(iii) of the Wealth-tax Act. 1957?"

2. Factual position in nut shell is an follows. assessed, an individual, filed his return of wealth and claimed that the value of broiler chickens etc. cannot be included in the wealth of the assessed in view of Section 2(e)(iii) of the Act. Assessing Officer held that broiler chickens etc. are not covered by the said exemption and an addition of Rs. 1,38,114/- as movable property was made. Matter was carried in appeal before the Appellate Assistant Commissioner (in short 'the AAC'). Said authority after referring to the definition of "animal" in the World Book Dictionary, Vol.I 1982 Edition and the view expressed by an author held that broiler chickens are "animals" and, therefore, their value was entitled to exemption under Section 2(e)(iii). Matter was carried in appeal by the Revenue before the Tribunal. It was held by the Tribunal that broiler chickens were not included in the term "animal" as common parlance meaning attributable to it has to be preferred to any technical or far fetched connotation. Accordingly view of the Assessing Officer was restored. On being moved for reference, the question as set out above has been refereed for opinion of this Court.

3. We have heard learned counsel for the parties. The asset with which we are concerned is covered by Section 2(2) of the Act. The said provision at the relevant point of time read as follows:

"2(2) in relation to the assessment year commencing on the 1st day of April, 1970, or any subsequent assessment year:

(i) animals:

(ii) a right to any annuity not being an annuity purchased by the assessed or purchased by any other person in pursuance of a contract with the assessed in any case where the terms and conditions relating thereto preclude the commutation of any portion thereof into a lump sum grant;

(iii) any interest in property where the interest is available to an assessed for a period not exceeding six years from the date the interest vests in the assessed:

Provided that in relation to the assessment year commencing on the 1st day of April, 1981, or any subsequent assessment year, this sub-clause shall have effect subject to the modification that for item (i) thereof, the following item shall be substituted, namely:-

(i)(a) agricultural land other than land comprised in any tea, coffee, rubber or cardamom planation;

(b) any building owned or occupied by a cultivator of, or receiver of rent or revenue out of, agricultural land other than land comprised in any tea, coffee, rubber or cardamom plantation:

Provided that the building is on or in the immediate vicinity of the land and is a building which the cultivator or the receiver of the rent or revenue by reason of his connection with the land requires as a dwelling-house or a store-house or an out-house;

(c) animals"

The question as referred has accordingly to be modified to read:

"Whether on the facts and in the circumstances of the case, the Appellate Tribunal was justified in law in taking the view that broiler chickens are not to be treated as "animals" for the purposes of grant of exemption under Section 2(2)(c)?"

4. 'Animal' is an organized being having life, sensation and voluntary motion, typically distinguished from a plant, which is organized and has life, but apparently not sensation or voluntary motion. In the World Book Dictionary, Vol.I, 1982 Edition 'animal' has been described as follows:

"Animal (An'emel). n.,adj.-n 1. any living thing that is not a plant. Most animals can move about, while most plants cannot. Animals feed upon other animals or plants. Many animals have a cavity for digestion and a nervous system, and can inhale oxygen and exhale carbon dioxide. A dog, a bird, a fish, a snake, a fly, and a worm are all animals. Animals are distinguished typically from plants by more advanced types of sensation and response to stimuli. 2. an animal other than man, brute, beast, a farm stocked with pigs, cows, geese, and various other animals. Man has always considered himself closer to God than the animals are. 3a. an animal with four feet, quadruped, man uses animals as beasts of burden, the elephant in the jungle, the water buffalo in or near the river and marsh, the donkey in the mountains, the horse on the plain, and the camel in the desert; 3b. any mammal. as distinguished from a bird, reptile, and other lower forms, 4. a person who is like a beast in the way that he acts or thinks, brutish or degenerate person. his intellect is not replenished, he is only an animal, only sensible in the duller parts (Shakespeare)."

Adopting the technical meaning a bird is to be treated as an 'anima;. Reference was made by the AAC to the views expressed by an author in the book "Law and Practice of Gift Tax and Wealth-tax, 1984 Edition by C.A. Gulanikar.

5. Animals in law include any animate being, which is not human, endowed with the power of voluntary motions. It includes all living creatures not human. "The common law divides animals having the power o locomotion exclusive of man, into three classes, namely: such as are tame animals, such as are wiled animals, and such as, whether wild or tame, are of so base a nature as not to be the subject matter of larceny. This latter class is composed out of the two former" (1 Hale PC 511). In Reg v. Brown, 24 QBD 357 it was held that a domestic fowl is an animal. In White v. Fox and Dawes, 48 TLR 641 it was observed that:

Animals may be divided into:

(1) Domestic animals, such as dogs, horses, cows etc., sometimes called animals mansuetae nature

(2) Animals that are naturally dangerous, i.e. wild beasts, such as lions, bears etc.

(3) Animals ferae nature, but harmless, such as hares, pheasants, partridges etc.

In R.V. Sheriff 20 Cox C.C. 334 it was observed that "Bird, beast or other animal ordinarily kept in a state of confinement" (Larceny Act, 1861, under Section 21 thereof included a ferret".

6. Tribunal seems to have attached importance to the fact that the value of the broiler chickens was to be taken as the value of stock-in-trade and even if same related to animals, there was no scope for making a distinction. In our considered view, even in the common parlance, birds are treated as 'animals' and the definitions of the expression 'animal' in the dictionaries are not at variance with the common parlance meaning attributable tot he expression.

7. Above being the position, Tribunal was not justified in its view. The contrary view expressed by the AAC is more acceptable and reasonable. Question referred and re-framed has to be answered in the negative, in favor of assessed and against the Revenue. Ordered accordingly.

The reference stands 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter