Citation : 2002 Latest Caselaw 2013 Del
Judgement Date : 18 November, 2002
JUDGMENT
Ms. Sharda Aggarwal, J.
By this writ petition under article 226 of the Constitution of India the petitioner has challenged the constitutional validity of sub-section 1C of section 54E of the Income Tax Act, 1961 (hereinafter referred to as the Act), as introduced by the Finance Act, 1992, praying that the words and figures "29th day of February, 1992" in the said section be struck down and instead the words and figures "31-3-1992" be substituted.
2. The Finance Act, 1992, by amending section 54E(1) of the Act, withdrew the exemption from tax in respect of long term capital gains from the assessment year 1993-94. Under this provision, as it stood prior to the amendment, exemption from tax in respect of long term capital gains was allowed under section 54E(1) to the extent the net consideration was invested or deposited in any specified asset prescribed in that section within a period of six months from the date of transfer.
2. The Finance Act, 1992, by amending section 54E(1) of the Act, withdrew the exemption from tax in respect of long term capital gains from the assessment year 1993-94. Under this provision, as it stood prior to the amendment, exemption from tax in respect of long term capital gains was allowed under section 54E(1) to the extent the net consideration was invested or deposited in any specified asset prescribed in that section within a period of six months from the date of transfer.
3. Section 54E(1) of the Act prior to the amendment of 1992 stood as under :
3. Section 54E(1) of the Act prior to the amendment of 1992 stood as under :
"54E. Capital gain on transfer of capital assets not to be charged in certain cases.(1) Where the capital gain arises from the transfer of a long term capital asset (the capital asset so transferred being hereafter in this section referred to as the original asset) and the assessed has, within a period of six months after the date of such transfer, invested or deposited the (whole or any part of the net consideration) in any specified asset (such specified asset being hereafter in this section referred to as the new asset), the capital gain shall be dealt with in accordance with the following provisions of this section, that is to say,
(a) if the cost of the new asset is not less than the net consideration in respect of the original asset, the whole of such capital gain shall not be charged under section 45;
(b) if the cost the new asset is less than the net consideration in respect of the original asset, so much of the capital gain as bears to the whole of the capital gain the same proportion as the cost of acquisition of the new asset bears to the net consideration shall not be charged under section 45 :
Provided that in a case where the original asset is transferred after 28-2-1983, the provisions of this sub-section shall not apply unless the assessed had invested or deposited the whole or, as the case may be, any part of the net consideration in the new asset by initially subscribing to such new asset:
Provided that in a case where the original asset is transferred after 28-2-1983, the provisions of this sub-section shall not apply unless the assessed had invested or deposited the whole or, as the case may be, any part of the net consideration in the new asset by initially subscribing to such new asset:
Provided further that in a case where the transfer of the original asset is by way of compulsory acquisition under any law and the full amount of compensation awarded for such acquisition is not received by the assessed on the date of such transfer the period of six months referred to in this sub-section shall, in relation to so much of such compensation as is not received on the date of the transfer, be reckoned from the date immediately following the date on which such compensation is received by the assessed or the 31-3-1992, whichever is earlier."
Provided further that in a case where the transfer of the original asset is by way of compulsory acquisition under any law and the full amount of compensation awarded for such acquisition is not received by the assessed on the date of such transfer the period of six months referred to in this sub-section shall, in relation to so much of such compensation as is not received on the date of the transfer, be reckoned from the date immediately following the date on which such compensation is received by the assessed or the 31-3-1992, whichever is earlier."
4. As technically the interpretation of section 54E(1) of the Act could mean that exemption from tax or capital gains would not be available if part of the consideration was invested prior to the date of execution of the sale deed, the department's Circular No. 359 of 10-5-1983 clarified and interpreted the provision to read, as the earnest money or advance was part of the sale consideration, if the assessed invested the same in specified asset before the date of transfer of such asset, the amount so invested would qualify for exemption under section 54E(1) of the Act. This Circular was only to elaborate and explain the unamended provision under section 54E(1) of the Act.
4. As technically the interpretation of section 54E(1) of the Act could mean that exemption from tax or capital gains would not be available if part of the consideration was invested prior to the date of execution of the sale deed, the department's Circular No. 359 of 10-5-1983 clarified and interpreted the provision to read, as the earnest money or advance was part of the sale consideration, if the assessed invested the same in specified asset before the date of transfer of such asset, the amount so invested would qualify for exemption under section 54E(1) of the Act. This Circular was only to elaborate and explain the unamended provision under section 54E(1) of the Act.
5. As a policy matter, keeping in view the economic changes in the country, major re-structuring of capital gains was undertaken and as a measure of rationalization and simplification, the provisions contained in section 54E(1) of the Act were withdrawn from the assessment year 1993-94. Relevant para of the budget speech dated 29-2-1992 of the Finance Minister for the year 1992-93 is as under :
5. As a policy matter, keeping in view the economic changes in the country, major re-structuring of capital gains was undertaken and as a measure of rationalization and simplification, the provisions contained in section 54E(1) of the Act were withdrawn from the assessment year 1993-94. Relevant para of the budget speech dated 29-2-1992 of the Finance Minister for the year 1992-93 is as under :
"The present tax treatment of long term capital gains has been criticised on the ground that the deduction allowed in computing taxable gain is not related to the period of time for which the asset has been held. It does not take into account the inflation that may have occurred over time. The Chelliah Committee has suggested a system of indexation to take care of the problem and I propose to accept its recommendation. Taxable capital gains will be computed by allowing the cost of the asset to be adjusted for general inflation before deducting from the sale proceeds. The adjustment factor for each year will be notified by the Central Government. The long term capital gains thus computed will be taxed at 20 per cent in the case of individuals and Hindu undivided familys, 40 per cent, in the case of companies, firms, association of persons and bodies of individuals and 30 per cent, in the case of others. The new system will favor those whose capital gains accrue over along period, while those making capital gains over a shorter period will pay a higher tax. This is as it should be. The cut off date for valuation is also being shifted from 1-4-1974 to 1-4-1981. With these changes, I propose to withdraw the standard deduction in computing taxable capital gains and also the exemption under section 54E for capital gains invested in specified assets and section 53 in respect of capital gains arising from sale of residential house."
6. Clause 30 of the Finance Bill, 1992 proposed the following amendments in section 54E(1) of the Act :
6. Clause 30 of the Finance Bill, 1992 proposed the following amendments in section 54E(1) of the Act :
"30. Amendment of section 54EIn section 54E of the Income Tax Act, in sub-section (1)
(a) after the words 'long term capital assets', the words, figures and letters "before 1-4-1992" shall be inserted;
(b) in the second proviso, the words, figures and letters 'or 31-3-1992, whichever is earlier' shall be inserted at the end."
7. The Finance Bill, 1992 was presented in the Parliament on 29-2-1992. Certain amendments were proposed in the Finance Bill, 1992 on 30-4-1992 in his speech by the Finance Minister. The Finance Bill, 1992 was passed by the Parliament which received the assent of the President on 14-5-1992. In the said Finance Act, sub-section (1C) was inserted after sub-section (1B) of section 54E of the Act, which reads as under :
7. The Finance Bill, 1992 was presented in the Parliament on 29-2-1992. Certain amendments were proposed in the Finance Bill, 1992 on 30-4-1992 in his speech by the Finance Minister. The Finance Bill, 1992 was passed by the Parliament which received the assent of the President on 14-5-1992. In the said Finance Act, sub-section (1C) was inserted after sub-section (1B) of section 54E of the Act, which reads as under :
"(1C) Notwithstanding anything contained in sub-section (1), where the capital gain arises from the transfer of the original asset, made after 31-3-1992, in respect of which the assessed had received any amount by way of advance on or before 29-2-1992, and had invested or deposited the whole or any part of such amount in the new asset on or before the later date, then, the provisions of clauses (a) and (b) of sub-section (1) shall apply in the case of such investment or deposit as they apply in the case of investment or deposit under that sub-section."
8. The petitioner being aggrieved, has challenged the constitutional validity of the aforesaid newly inserted sub-section 1C in section 54E of the Act.
8. The petitioner being aggrieved, has challenged the constitutional validity of the aforesaid newly inserted sub-section 1C in section 54E of the Act.
9. To appreciate the controversy raised by the petitioner in the writ petition, it is necessary to give a short background of the facts. The petitioner entered into two agreements to sell with respect to his plot No. 2, Sirifort Road, New Delhi, sometimes in early 1992 in favor of two persons and received an advance of Rs. 3,80,000 on 26-3-1992 towards sale consideration on 28-3-1992 he deposited the said amount with the Unit Trust of India under Capital Gains Unit Scheme, 1983. The sale deeds were allegedly executed on 30-4-1992 and 12-5-1992. Neither the agreement to sell nor the copies of the sale deeds are placed on record which could indicate the date of agreement and the total sale consideration.
9. To appreciate the controversy raised by the petitioner in the writ petition, it is necessary to give a short background of the facts. The petitioner entered into two agreements to sell with respect to his plot No. 2, Sirifort Road, New Delhi, sometimes in early 1992 in favor of two persons and received an advance of Rs. 3,80,000 on 26-3-1992 towards sale consideration on 28-3-1992 he deposited the said amount with the Unit Trust of India under Capital Gains Unit Scheme, 1983. The sale deeds were allegedly executed on 30-4-1992 and 12-5-1992. Neither the agreement to sell nor the copies of the sale deeds are placed on record which could indicate the date of agreement and the total sale consideration.
10. On account of the insertion of sub-section (1C) of section 54E of the Act, petitioner could avail exemption from capital gains tax on the advance, if he had received the advance and invested or deposited the same in a specified asset as prescribed, before 29-2-1992. Any advance or earnest money received and invested or deposited between 1-3-1992 and 31-3-1992 was not exempted. The petitioner's contention is that by restricting the benefit of exemption of capital gains tax to the assesseds who received the advance and invested or deposited the same in specified asset up to 29-2-1992, Legislature has discriminated the said assesseds as compared to the assesseds who had received and invested or deposited such advance in specified asset during the period 1-3-1992 to 31-3-1992 (sic). Thus according to the petitioner two identically situated assesseds have been discriminated in the same fiscal year which violates article 14 of the Constitution of India. Learned counsel for the petitioner contends that either the benefit of exemption be extended up to 31-3-1992 or sub-section (1C) as a whole be done away with. The submission is that this sub-section did not find place in the Finance Bill, 1992 and without any discussion in the Finance Minister's speech dated 30-4-1992, the provision was inserted in the Finance Act, 1992.
10. On account of the insertion of sub-section (1C) of section 54E of the Act, petitioner could avail exemption from capital gains tax on the advance, if he had received the advance and invested or deposited the same in a specified asset as prescribed, before 29-2-1992. Any advance or earnest money received and invested or deposited between 1-3-1992 and 31-3-1992 was not exempted. The petitioner's contention is that by restricting the benefit of exemption of capital gains tax to the assesseds who received the advance and invested or deposited the same in specified asset up to 29-2-1992, Legislature has discriminated the said assesseds as compared to the assesseds who had received and invested or deposited such advance in specified asset during the period 1-3-1992 to 31-3-1992 (sic). Thus according to the petitioner two identically situated assesseds have been discriminated in the same fiscal year which violates article 14 of the Constitution of India. Learned counsel for the petitioner contends that either the benefit of exemption be extended up to 31-3-1992 or sub-section (1C) as a whole be done away with. The submission is that this sub-section did not find place in the Finance Bill, 1992 and without any discussion in the Finance Minister's speech dated 30-4-1992, the provision was inserted in the Finance Act, 1992.
11. No doubt, insertion of sub-section (1C) did not find place in the Finance Bill, 1992, but in the Finance Minister's speech on 30-4-1992 there was a proposal to move certain amendments to the bill. It is not material if the proposed insertion of sub-section does not specifically find place in the speech. The contention of the assessed appears to be mis-conceived. In our view, the provisions of sub-section (1C) of section 54E of the Act is based on rational and intelligible criteria. In case sub-section 1C was not inserted and the assessed had transferred the long term capital asset after 31-3-1992, whatever capital gain would have arisen from the transaction, it would not be exempted from the capital gains tax, even though part of the consideration was received by the assessed prior to 31-3-1992 and had been invested in a specified asset. It would have been immaterial that part of the net consideration was received by the assessed prior to 31-3-1992 whether as an advance or earnest money. The Budget was presented on 29-2-1992 and the Finance Bill moved on that date proposed the withdrawal of exemption on capital gain under section 54E(1) of the Act with effect from 1-4-1992. The assessed had no notice of the proposed withdrawal prior to that date, i.e., 29-2-1992. The effect would have been that even if an assessed had received advance or earnest money and had even invested or deposited the same in specified asset, he would not have been entitled to any exemption of capital gains tax if the transfer did not take place prior to 31-3-1992. In the Finance Bill, 1992, the insertion of sub-section (1C) was not proposed. The Legislature must have realised that the proposed withdrawal of exemption might operate harshly and unfairly to those assesseds who had agreed to transfer long term capital assets prior to 29-2-1992 and received advance against the same and had invested or deposited the whole or any part of such amount in specified assets prior to 29-2-1992. The Legislature in its wisdom thus inserted sub-section (1C) in section 54E of the Act to protect the legitimate interest of such assesseds. This object of the provision is further qualified in sub-section (1C) itself, by restricting the benefit to the investments and deposits made prior to 29-2-1992. In case the assessed had received the advance prior to 29-2-1992, but had not made the investment or deposit prior to that date, he would not have got the benefit of this subsection, The rationale, that the sub-section gave benefit of exemption from capital gains tax to the assesseds who had received the advance and deposited the same prior to 29-2-1992 is, that the assesseds had notice on 29-2-1992 when the Budget was presented that the Legislature had withdrawn the exemption of capital gains tax. In case the argument of the assessed that the date of 29-2-1992 should be read as 31-3-1992 is taken to be correct, there was a possibility of the provision being mis-used by the assesseds, who could after 29-2-1992 and before 31-3-1992 receive substantial advance against the proposed sale of capital assets and invest the same in specified assets even though the transfer was to take place after 31-3-1992. This would have been against the intent and object of re-structuring of taxation of capital gains. A reading of the amended section 54E(1) of the Act and the newly inserted sub-section (1C), in fact does not indicate any unreasonable classification or discrimination between the two sets of assesseds. On the contrary, there is justification for restricting the benefit of exemption in case of any advance or earnest money received or invested in specified assets up to 29-2-1992.
11. No doubt, insertion of sub-section (1C) did not find place in the Finance Bill, 1992, but in the Finance Minister's speech on 30-4-1992 there was a proposal to move certain amendments to the bill. It is not material if the proposed insertion of sub-section does not specifically find place in the speech. The contention of the assessed appears to be mis-conceived. In our view, the provisions of sub-section (1C) of section 54E of the Act is based on rational and intelligible criteria. In case sub-section 1C was not inserted and the assessed had transferred the long term capital asset after 31-3-1992, whatever capital gain would have arisen from the transaction, it would not be exempted from the capital gains tax, even though part of the consideration was received by the assessed prior to 31-3-1992 and had been invested in a specified asset. It would have been immaterial that part of the net consideration was received by the assessed prior to 31-3-1992 whether as an advance or earnest money. The Budget was presented on 29-2-1992 and the Finance Bill moved on that date proposed the withdrawal of exemption on capital gain under section 54E(1) of the Act with effect from 1-4-1992. The assessed had no notice of the proposed withdrawal prior to that date, i.e., 29-2-1992. The effect would have been that even if an assessed had received advance or earnest money and had even invested or deposited the same in specified asset, he would not have been entitled to any exemption of capital gains tax if the transfer did not take place prior to 31-3-1992. In the Finance Bill, 1992, the insertion of sub-section (1C) was not proposed. The Legislature must have realised that the proposed withdrawal of exemption might operate harshly and unfairly to those assesseds who had agreed to transfer long term capital assets prior to 29-2-1992 and received advance against the same and had invested or deposited the whole or any part of such amount in specified assets prior to 29-2-1992. The Legislature in its wisdom thus inserted sub-section (1C) in section 54E of the Act to protect the legitimate interest of such assesseds. This object of the provision is further qualified in sub-section (1C) itself, by restricting the benefit to the investments and deposits made prior to 29-2-1992. In case the assessed had received the advance prior to 29-2-1992, but had not made the investment or deposit prior to that date, he would not have got the benefit of this subsection, The rationale, that the sub-section gave benefit of exemption from capital gains tax to the assesseds who had received the advance and deposited the same prior to 29-2-1992 is, that the assesseds had notice on 29-2-1992 when the Budget was presented that the Legislature had withdrawn the exemption of capital gains tax. In case the argument of the assessed that the date of 29-2-1992 should be read as 31-3-1992 is taken to be correct, there was a possibility of the provision being mis-used by the assesseds, who could after 29-2-1992 and before 31-3-1992 receive substantial advance against the proposed sale of capital assets and invest the same in specified assets even though the transfer was to take place after 31-3-1992. This would have been against the intent and object of re-structuring of taxation of capital gains. A reading of the amended section 54E(1) of the Act and the newly inserted sub-section (1C), in fact does not indicate any unreasonable classification or discrimination between the two sets of assesseds. On the contrary, there is justification for restricting the benefit of exemption in case of any advance or earnest money received or invested in specified assets up to 29-2-1992.
12. Another contention of the petitioner is that the right of the assessed created by CBDT Circular No. 359, dated 10-3-1983 cannot be taken away by restricting the benefit of exemption from capital gains tax only to the assesseds who received the advance of sale on or before 29-2-1992 for transfer of capital assets even before 31-3-1992 while denying the same to those who received the same between 1-3-1992 to 31-3-1992. The assertion is that the circular created a vested right in his favor which could not be taken away by the amendment. The petitioner claims the benefit of the doctrine of promissory estoppel. The petitioner's assertion claiming applicability of the doctrine of promissory estoppel, is unfounded and without any substance. So far as the Circular dated 10-5-1983 is concerned, same was only to explain and elaborate the provisions of section 54E(1) as it existed at that point of time, i.e., prior to 1992 amendment. Neither any vested right was created, nor any promise was extended by the said circular, The amendment of section 54E(1) by the Finance Act, 1992 withdrew the exemption from tax in respect of long term capital gains with effect from 1-4-1992. When the provision of section 54E itself stood withdrawn, where was the question of survival of any vested right on account of the circular. In fact, the circular also goes with the provision. The doctrine of promissory estoppel has no application in the facts of the present case.
12. Another contention of the petitioner is that the right of the assessed created by CBDT Circular No. 359, dated 10-3-1983 cannot be taken away by restricting the benefit of exemption from capital gains tax only to the assesseds who received the advance of sale on or before 29-2-1992 for transfer of capital assets even before 31-3-1992 while denying the same to those who received the same between 1-3-1992 to 31-3-1992. The assertion is that the circular created a vested right in his favor which could not be taken away by the amendment. The petitioner claims the benefit of the doctrine of promissory estoppel. The petitioner's assertion claiming applicability of the doctrine of promissory estoppel, is unfounded and without any substance. So far as the Circular dated 10-5-1983 is concerned, same was only to explain and elaborate the provisions of section 54E(1) as it existed at that point of time, i.e., prior to 1992 amendment. Neither any vested right was created, nor any promise was extended by the said circular, The amendment of section 54E(1) by the Finance Act, 1992 withdrew the exemption from tax in respect of long term capital gains with effect from 1-4-1992. When the provision of section 54E itself stood withdrawn, where was the question of survival of any vested right on account of the circular. In fact, the circular also goes with the provision. The doctrine of promissory estoppel has no application in the facts of the present case.
13. The scope and effect of amendment in various sections in Chapter IV Part E of the Act relating to taxation of capital gains including the amendments of sections 45 and 54E, made by the Finance Act, 1992 have been elaborated in the departmental Circular No. 636 dated 31-8-1992. The relevant clauses of the Circular are as under :
13. The scope and effect of amendment in various sections in Chapter IV Part E of the Act relating to taxation of capital gains including the amendments of sections 45 and 54E, made by the Finance Act, 1992 have been elaborated in the departmental Circular No. 636 dated 31-8-1992. The relevant clauses of the Circular are as under :
"35.9 Exemption from tax in respect of long term capital gains is allowed under section 54E to the extent the net consideration is invested or deposited in any specified asset prescribed in that section. As a measure of rationalisation and simplification, this provision also stands withdrawn from assessment year 1993-94. The provisions of section 54E will be available for all sales made before 1-4-1992, if the whole or any part of the net consideration is invested in specified assets within 6 months after the date of such transfer.
35.10 ** ** **
35.11 An assessed could investor deposit in any specified assets from out of the amount received as advance money and get the benefit or exemption under section 54E as and when long-term capital gains arise on transfer of the capital asset. It may so happen that some assesseds may have invested or deposited in the specified assets as prescribed in section 54E from out of advance money received before the presentation of the budget. In order to give protection to such deposits or investment, it has been provided that these investments or deposits will be eligible for the purpose of exemption from tax under section 54E whenever long-term capital gains arise out of transfer of the capital asset on a date after 31-3-1992, provided such investments had been made on or before 29-2-1992. Thus, the provisions of section 54E will be enforced in respect of only such cases where the assessed has made deposits or investments in specified assets from out of the advance money received on or before 29-2-1992.
35.12 These amendments will come into force with effect from 1-4-1992, and will, accordingly, apply to assessment years 1992-93 and subsequent years."
14. The aforenoted circular in fact provides answer to the petitioner's argument as to why the advance received prior to 29-2-1992 only was protected. We do not find any force in the plea that the circular dated 10-5-1983 had created any vested right in the petitioner or the same could not be withdrawn by the Legislature. The doctrine of promissory estoppel is not applicable to the instant case. The arguments are mis-conceived and do not find any favor with us.
14. The aforenoted circular in fact provides answer to the petitioner's argument as to why the advance received prior to 29-2-1992 only was protected. We do not find any force in the plea that the circular dated 10-5-1983 had created any vested right in the petitioner or the same could not be withdrawn by the Legislature. The doctrine of promissory estoppel is not applicable to the instant case. The arguments are mis-conceived and do not find any favor with us.
15. Reliance on Moti Lal Padampat Sugar Mills Co. Lid. v. State of UP. AIR 1979 SC 621 does not help the petitioner. The said case is absolutely on different facts and has no application on the facts to the instant case. In the said case, the State of Uttar Pradesh through a letter of the Joint Secretary, represented that the proposed vanaspati factory of the appellant would be entitled to exemption from sales tax in respect of sales of vanaspati effected in Uttar Pradesh for a period of three years from the date of commencement of production. The appellant relying on this representation of the government, borrowed moneys from various financial institutions, purchased plant & machinery and set up a vanaspati factory at Kanpur. Under these circumstances, it was held in that case that the assessed had altered its position on the promise of the government and, therefore, on the facts of that case the government was bound by the principles of promissory estoppel to make good the representation made by it. The said authority has no application on facts of the instant case. As such, there is no promise extended in this case. The 1983 circular of the department simply elaborated the provisions contained in section 54E (unamended) and exempted the tax on advance or earnest money received and invested in specified assets before the transfer of the assets from capital gains tax as it formed part of the sale consideration. With the amendment of section 54E of the Act by the Finance Act, 1992, the exemption of capital gains tax is withdrawn on all the transfers after 1-4-1992. There can be no promissory estoppel against the exercise of legislative powers. The Legislature can never be precluded from exercising its legislative functions by resorting to the doctrine of promissory estoppel. Reference in this respect is made to an authoritative pronouncement of the Apex Court in State of Kerala v. Gwalior Rayon Silk Mfg. (Wvg) Co. Ltd. AIR 1973 SC 2734.
15. Reliance on Moti Lal Padampat Sugar Mills Co. Lid. v. State of UP. AIR 1979 SC 621 does not help the petitioner. The said case is absolutely on different facts and has no application on the facts to the instant case. In the said case, the State of Uttar Pradesh through a letter of the Joint Secretary, represented that the proposed vanaspati factory of the appellant would be entitled to exemption from sales tax in respect of sales of vanaspati effected in Uttar Pradesh for a period of three years from the date of commencement of production. The appellant relying on this representation of the government, borrowed moneys from various financial institutions, purchased plant & machinery and set up a vanaspati factory at Kanpur. Under these circumstances, it was held in that case that the assessed had altered its position on the promise of the government and, therefore, on the facts of that case the government was bound by the principles of promissory estoppel to make good the representation made by it. The said authority has no application on facts of the instant case. As such, there is no promise extended in this case. The 1983 circular of the department simply elaborated the provisions contained in section 54E (unamended) and exempted the tax on advance or earnest money received and invested in specified assets before the transfer of the assets from capital gains tax as it formed part of the sale consideration. With the amendment of section 54E of the Act by the Finance Act, 1992, the exemption of capital gains tax is withdrawn on all the transfers after 1-4-1992. There can be no promissory estoppel against the exercise of legislative powers. The Legislature can never be precluded from exercising its legislative functions by resorting to the doctrine of promissory estoppel. Reference in this respect is made to an authoritative pronouncement of the Apex Court in State of Kerala v. Gwalior Rayon Silk Mfg. (Wvg) Co. Ltd. AIR 1973 SC 2734.
16. The next contention of the petitioner is that, as the Finance Act, 1992 was notified on 14-5-1992, it could not be made retrospective by restricting the benefit of exemption from capital gains tax up to 29-2-1992. The amendment of section 54E(1), withdrawing the exemption of capital gains tax, is with effect from 1-4-1992 which is in fact prospective and not retrospective. The reason for inserting sub-section 1C and restricting the benefit of capital gains tax exemption on advance received by an assessed prior to 29-2-1992 has already been explained above and it cannot be argued that the insertion of the date 29-2-1992 in the said sub-section is retrospective. In any case, it is settled law that a tax legislation is a policy matter and it is for the Parliament to decide the manner in which the Legislation should be made. There is no prohibition against retrospective legislation.
16. The next contention of the petitioner is that, as the Finance Act, 1992 was notified on 14-5-1992, it could not be made retrospective by restricting the benefit of exemption from capital gains tax up to 29-2-1992. The amendment of section 54E(1), withdrawing the exemption of capital gains tax, is with effect from 1-4-1992 which is in fact prospective and not retrospective. The reason for inserting sub-section 1C and restricting the benefit of capital gains tax exemption on advance received by an assessed prior to 29-2-1992 has already been explained above and it cannot be argued that the insertion of the date 29-2-1992 in the said sub-section is retrospective. In any case, it is settled law that a tax legislation is a policy matter and it is for the Parliament to decide the manner in which the Legislation should be made. There is no prohibition against retrospective legislation.
17. Reference in this regard is made to a Division Bench decision of this court in National Agricultural Cooperative Marketing Federation of India v. Union of India (2001) 251 ITR 285 (Del) wherein it was held as under :
17. Reference in this regard is made to a Division Bench decision of this court in National Agricultural Cooperative Marketing Federation of India v. Union of India (2001) 251 ITR 285 (Del) wherein it was held as under :
"Parliament enjoys legislative power under article 246 of the Constitution of India, a fact which needs no elaboration. It has passed a legislation in pursuance of that power. The power of the Legislature to pass a law postulates the power to pass it prospectively as well as retrospectively. Subject to other constitutional limitations, the power of the Legislature to enact laws is plenary."
18. Another authoritative pronouncement of the Apex Court is Asstt. Director of Inspection/Investigation v. A.B. Shanthi (2002) 255 ITR 258 (SC). The main attack in the said case was against section 269SS of the Act on the basis that it violated article 14 of the Constitution. In that case, it sought to penalise the borrower alone and not the lender, thus discriminating between them though they formed part of the same transaction. According to this provision, no person was to take or accept from any other person any loan or deposit otherwise than by an account payee cheque or an account payee bank draft if the amount was Rs. 20,000 or more. Section 276DD of the Act provided punishment with imprisonment for a borrower who without a reasonable cause or excuse takes or accept any loan or deposit in contravention of the provisions of section 269SS. It was under these circumstances that it was urged that it discriminated between a borrower and a lender and thus violated article 14 of the Constitution of India. The Apex Court, after considering the relevant provisions of the Act and the legislative intent behind the enactment of section 269SS of the Act, held, that though the borrower and lender could be said to be equal integral part of the same transaction but when viewed from the angle of tax evasion, they could not be regarded as equals or similarly situated and the provision seeking to penalise the borrower alone and not the lender was held to be not discriminatory. The Apex Court further re-affirmed the settled position of law that a tax legislation is a policy matter and it is for the Parliament to decide the manner in which legislation should be made.
18. Another authoritative pronouncement of the Apex Court is Asstt. Director of Inspection/Investigation v. A.B. Shanthi (2002) 255 ITR 258 (SC). The main attack in the said case was against section 269SS of the Act on the basis that it violated article 14 of the Constitution. In that case, it sought to penalise the borrower alone and not the lender, thus discriminating between them though they formed part of the same transaction. According to this provision, no person was to take or accept from any other person any loan or deposit otherwise than by an account payee cheque or an account payee bank draft if the amount was Rs. 20,000 or more. Section 276DD of the Act provided punishment with imprisonment for a borrower who without a reasonable cause or excuse takes or accept any loan or deposit in contravention of the provisions of section 269SS. It was under these circumstances that it was urged that it discriminated between a borrower and a lender and thus violated article 14 of the Constitution of India. The Apex Court, after considering the relevant provisions of the Act and the legislative intent behind the enactment of section 269SS of the Act, held, that though the borrower and lender could be said to be equal integral part of the same transaction but when viewed from the angle of tax evasion, they could not be regarded as equals or similarly situated and the provision seeking to penalise the borrower alone and not the lender was held to be not discriminatory. The Apex Court further re-affirmed the settled position of law that a tax legislation is a policy matter and it is for the Parliament to decide the manner in which legislation should be made.
19. In fact the powers of the Parliament to pass legislation having retrospective effect is fairly conceded by the learned counsel for the petitioner. The challenge is mainly on the ground that it violates Articles 14 of the Constitution as restricting the benefit of exemption of long term capital gains on advance received and deposited prior to 29-2-1992, is arbitrary and not justified. The contention is that by inserting the date of 29-2-1992 in section 54E(1C) of the Act, the assessed, who received and invested the advance or earnest money prior to 29-2-1992 and the class of assessed, who received and invested such advance after 29-2-1992 and prior to 31-3-1992, are discriminated, though they fall in the same fiscal year. In this respect, we have already discussed above that sub-section 1C in fact is a beneficial provision and has been introduced to protect those assesseds who had received advance or earnest money and had already invested or deposited the same in specified assets before the presentation of the Budget, i.e., 29-2-1992 as up to that date they did not have any notice that exemption of capital gains tax would be withdrawn with effect from 1-4-1992. The insertion of the date of 29-2-1992 in the sub-section is fully justified and it does not give rise to any discrimination as contended by the petitioner. At the cost of repetition, it is pointed out that the amendment made by the Finance Act, 1992 in section 54E(1) of the Act withdrew the exemption of capital gains tax prospectively with effect from 1-4-1992 i.e. from the financial year 1992-93. The withdrawal of this exemption was made public in the Budget speech on 29-2-1992. On that date the assesseds had notice that the exemption of capital gains tax would no longer be available. The transfer of the assets and investment of the net consideration in specified assets had to be before 31-3-1992 to avail the benefit of exemption on the sale transaction which had already taken place. As it was expected that some of the assesseds might have invested or deposited in the specified assets as prescribed under section 54E, out of the advance received before the presentation of the Budget on 29-2-1992, in order to protect them, sub-section 1C was inserted. The aforenoted Circular No. 636 dated 31-8-1992 interprets and explains the amendment. We find that there are valid reasons and justification for the insertion of the date of 29-2-1992 in sub-section 1C of section 54E of the Act. There is no discrimination between the two sets of assesseds similarly placed in the same fiscal year. There is no violation of article 14 of the Constitution.
19. In fact the powers of the Parliament to pass legislation having retrospective effect is fairly conceded by the learned counsel for the petitioner. The challenge is mainly on the ground that it violates Articles 14 of the Constitution as restricting the benefit of exemption of long term capital gains on advance received and deposited prior to 29-2-1992, is arbitrary and not justified. The contention is that by inserting the date of 29-2-1992 in section 54E(1C) of the Act, the assessed, who received and invested the advance or earnest money prior to 29-2-1992 and the class of assessed, who received and invested such advance after 29-2-1992 and prior to 31-3-1992, are discriminated, though they fall in the same fiscal year. In this respect, we have already discussed above that sub-section 1C in fact is a beneficial provision and has been introduced to protect those assesseds who had received advance or earnest money and had already invested or deposited the same in specified assets before the presentation of the Budget, i.e., 29-2-1992 as up to that date they did not have any notice that exemption of capital gains tax would be withdrawn with effect from 1-4-1992. The insertion of the date of 29-2-1992 in the sub-section is fully justified and it does not give rise to any discrimination as contended by the petitioner. At the cost of repetition, it is pointed out that the amendment made by the Finance Act, 1992 in section 54E(1) of the Act withdrew the exemption of capital gains tax prospectively with effect from 1-4-1992 i.e. from the financial year 1992-93. The withdrawal of this exemption was made public in the Budget speech on 29-2-1992. On that date the assesseds had notice that the exemption of capital gains tax would no longer be available. The transfer of the assets and investment of the net consideration in specified assets had to be before 31-3-1992 to avail the benefit of exemption on the sale transaction which had already taken place. As it was expected that some of the assesseds might have invested or deposited in the specified assets as prescribed under section 54E, out of the advance received before the presentation of the Budget on 29-2-1992, in order to protect them, sub-section 1C was inserted. The aforenoted Circular No. 636 dated 31-8-1992 interprets and explains the amendment. We find that there are valid reasons and justification for the insertion of the date of 29-2-1992 in sub-section 1C of section 54E of the Act. There is no discrimination between the two sets of assesseds similarly placed in the same fiscal year. There is no violation of article 14 of the Constitution.
20. Mr. R.D. Jolly, learned senior standing counsel has placed reliance on three decisions of the Apex Court in Union of India v. Parameswaran Match Works AIR 1974 SC 2349, D.G. Gouse & Co. Agents (P) Ltd. v. State of Kerala AIR 1980 SC 271 and Daruka & Co. v. Union of India AIR 1973 SC 2711 for the proposition that the choice of a date by the Legislature, as a basis of classification cannot be dubbed as arbitrary. For us, it would be sufficient to refer in this context the following passage from the Apex Court's decision in the case of Parameswaran Match Works (supra), which was a case under Central Excise & Salt Act, 1944.
20. Mr. R.D. Jolly, learned senior standing counsel has placed reliance on three decisions of the Apex Court in Union of India v. Parameswaran Match Works AIR 1974 SC 2349, D.G. Gouse & Co. Agents (P) Ltd. v. State of Kerala AIR 1980 SC 271 and Daruka & Co. v. Union of India AIR 1973 SC 2711 for the proposition that the choice of a date by the Legislature, as a basis of classification cannot be dubbed as arbitrary. For us, it would be sufficient to refer in this context the following passage from the Apex Court's decision in the case of Parameswaran Match Works (supra), which was a case under Central Excise & Salt Act, 1944.
"The choice of a date as a basis for classification can not always be dubbed as arbitrary even if no particular reason is forthcoming for the choice unless it is shown to be capricious or whimsical in the circumstances. When it is seen that a line or a point there must be and there is no mathematical or logical way of fixing it precisely, the decision of the legislature or its delegate must be accepted unless we can say that it is very wide of any reasonable mark. See Louisville Gas & E. Co. v. Coleman (1927) 277 US 32 per Justice Holmes."
21. In view of the above discussion, we find no merit in any of the contentions raised by the learned counsel for the petitioner. The writ petition fails and is accordingly dismissed. Parties are left to bear their own costs.
21. In view of the above discussion, we find no merit in any of the contentions raised by the learned counsel for the petitioner. The writ petition fails and is accordingly dismissed. Parties are left to bear their own 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!