Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

A. Thangal Kunju Musaliar Vs. M. Venkitachalam Potti & ANR [1955] INSC 77 (20 December 1955)
1955 Latest Caselaw 77 SC

Citation : 1955 Latest Caselaw 77 SC
Judgement Date : 20 Dec 1955

    
Headnote :
The petitioners, who are from Quilon in the Travancore State, were assessed for income tax for the years 1942 and 1943, with the final assessment orders issued by the Chief Revenue authority of Travancore in December 1946 and November 1946, respectively. The Travancore Taxation on Income (Investigation Commission) Act, 1124 (Act XIV of 1124), which was modeled after the Indian Act XXX of 1947, was enacted by the Travancore Legislature to facilitate an investigation into income tax matters. In July 1949, the United State of Travancore and Cochin was formed following the merger of the two states.

All existing laws of Travancore remained in effect due to Ordinance I of 1124, which was later enacted as Act VI of 1125. In November 1949, the Government of the United State of Travancore-Cochin issued orders under section 5(1) of the Travancore Act XIV of 1124, referring the petitioner\'s cases for the years 1942 and 1943 (designated as Evasion Cases Nos. 1 & 2 of 1125) to the Travancore Income-Tax Investigation Commission for investigation. Before the Commission could report, the Constitution of India came into effect, and the United State of Travancore-Cochin became part of India (Part B State), with the Travancore Act XIV of 1124 remaining in force until modified or repealed by a competent authority.

In April 1950, Parliament enacted Act XXXIII of 1950, extending the Taxation on Income (Investigation Commission) Act (Act XXX of 1947) to Travancore-Cochin, allowing the corresponding Travancore law to continue with certain modifications. In October 1951, a notification from the Indian Investigation Commission appointed Respondent No. 1 as an authorized official under section 6 of the Travancore Act XIV of 1124, in conjunction with Act XXXIII of 1950. Respondent No. 1 informed the petitioner on November 21, 1951, that the investigation would not be limited to the years 1942 and 1943 but would also cover the petitioner\'s income from 1940 to the last completed assessment year.

The petitioner filed a writ petition in the Travancore High Court against Respondent No. 1 and Respondent No. 2 (Indian Income-Tax Investigation Commission), seeking a writ of prohibition or any other writ to prevent the Respondents from investigating the cases registered as Evasion Cases Nos. 1 & 2 of 1126 or from examining the petitioner\'s income from 1940 to the last completed assessment year. The Travancore High Court ruled that Respondent No. 2 possessed all the powers of the Travancore Commission under the Travancore Act XIV of 1124 and no more, issuing a writ that prohibited the respondents from investigating years other than 1942 and 1943. Both parties appealed to the Supreme Court against the High Court\'s decision, with the Attorney-General raising a preliminary objection regarding the High Court\'s jurisdiction to entertain the writ petition.

The Supreme Court held that the High Court had jurisdiction under Article 226 of the Constitution to issue a writ against Respondent No. 1, as the authorized official had significant powers in conducting the investigation. If he acted beyond his legal authority or violated the petitioner\'s fundamental rights, he would be subject to the High Court\'s jurisdiction under Article 226.

Furthermore, the Court determined that under the Travancore Act XIV of 1124, the Commission lacked the authority to initiate investigations on its own; it could only investigate cases referred by the Government. The Government had referred the petitioner\'s cases for the years 1942 and 1943 through two separate orders under section 5(1) of the Act. No other orders were made under section 5(1) before February 16, 1950, and none could be made thereafter. Thus, neither Respondent No. 2 nor Respondent No. 1, appointed as the authorized official, had the jurisdiction to investigate any period beyond the specified years of 1942 and 1943. Consequently, the notice issued by Respondent No. 1 on November 21, 1951, to investigate the petitioner\'s income from 1940 to the last completed assessment year was deemed illegal and without jurisdiction.

Additionally, the Court found that section 5(1) of the Travancore Act XIV of 1124, when read alongside section 47 of the Travancore Income-Tax Act, 1121 (XXIII of 1121), was not discriminatory and did not violate the fundamental right guaranteed under Article 14 of the Constitution. Section 47(1) of the Travancore Act XXIII of 1121 targeted individuals for whom the Income-tax Officer had definite information leading to the discovery of income that had escaped assessment. This provision was not limited to income escapement during the war period (September 1939 to 1946) but could apply to income that escaped assessment even before the war and beyond eight years after its conclusion.

In contrast, section 5(1) of the Travancore Act XIV of 1124 aimed at individuals about whom there was no definite information or discovery of income that had escaped taxation, but where the Government had prima facie reasons to believe substantial tax evasion had occurred. Moreover, actions under section 5(1) were specifically limited to tax evasion during the war period, thus making section 5(1) of the Travancore Act XIV of 1124 non-discriminatory compared to section 47(1) of the Travancore Act XXIII of 1121.
 

A. Thangal Kunju Musaliar Vs. M. Venkitachalam Potti & ANR [1955] INSC 77 (20 December 1955)

BHAGWATI, NATWARLAL H.

DAS, SUDHI RANJAN BOSE, VIVIAN JAGANNADHADAS, B.

SINHA, BHUVNESHWAR P.

CITATION: 1956 AIR 246 1955 SCR (2)1196

ACT:

Constitution of India-Article 14-Travancore Taxation on Income (Investigation Commission) Act, 1124(Act XIV of 1124), s. 5(1)-Whether ultra vires the Constitution-Read along with s. 47(1) of Travancore Income-Tax Act, 1121 (Act XXIII of 1121)High Court-Jurisdiction-Article 226 of the Constitution-Writ Petition against authorise OfficialAppointed under s. 6 of the Travancore Act (XIV of 1124)Investigation Commission-Whether competent under the provisions of the Travancore Act XIV of 1124 to investigate cases not referred to it by Government.

HEADNOTE:

The petitioners native of Quilon within the Travancore State -had been assessed to income-tax for the years 1942 and 1943, the final orders in his assessment having been passed by the Chief Revenue authority of Travancore in December 1946 and November 1946 respectively. Travancore Taxation on Income (Investigation Commission) Act, 1124 (Act XIV of 1124) modelled on the Indian Act XXX of 1947 was passed by the Travancore Legislature, to provide for an investigation into matters relating to taxation on income. In July 1949 , the United State of Travancore and Cochin was brought into existence as a result of integration between the two States.

All existing laws of Travancore were to continue in force by virtue of Ordinance I of 1124 which was later enacted as Act VI of 1125. In November 1949 the Government of the 'United State of Travancore1197 Cochin issued orders under s. 5(1) of the Travancore Act XIV of 1 124 referring the cases of the petitioner for the years 1942 and 1943 (called Evasion Cases Nos. 1 & 2 of 1125) for investigation by the Travancore Income-Tax Investigation Commission. Before the Commission could make its report the Constitution of India came into force and the United State of Travancore-Cochin became a part of India (Part B State) and the Travancore Act XIV of 1124 was continued in force until altered, amended or repealed by a competent authority.

In April 1950 Parliament passed Act XXXIII of 1950 whereby Taxation on Income (Investigation Commission) Act, (Act XXX of 1947) was extended to Travancore-Cochin and the law of Travancore corresponding to Act XXX of 1947 was to continue in force with certain modifications. In October 1951, a notification issued by the Indian Investigation Commission appointed Respondent No. 1 as an authorised official under s. 6 of Travancore Act XIV of 1124 read with Act XXXIII of 1950. Respondent No. I sent a copy of that notification to the petitioner on 21st November, 1951 for his information and further intimated to him that the investigation proposed to be conducted will not be confined to the years 1942 and 1943 but that it would be necessary for him to investigate the petitioner's income for the period from 1940 to the last completed assessment year.

The petitioner filed a writ petition in the Travancore High Court against Respondent No. I and Respondent No. 2 (Indian Income-Tax Investigation Commission) for a writ of prohibition or any other writ prohibiting the Respondents from holding an enquiry into the cases registered as Evasion Cases Nos. 1 & 2 of 1126 or from holding an investigation into the income of the petitioner from the year 1940 to the last completed assessment year. The Travancore High Court held that the Respondent No. 2 had all the powers that the Travancore Commission had under Travancore Act XIV of 1124 and no more and granted the writ prohibiting respondents from conducting an enquiry into years other than 1942 and 1943. Both the parties appealed to the Supreme Court against the order of the High Court. A preliminary objection to the jurisdiction of the High Court to entertain the writ petition was repeated in the Supreme Court by the Attorney-General.

Held, that the High Court bad jurisdiction under Art. 226 of the Constitution to issue a writ against Respondent No. 1 because under the provisions of s. 6 of the Travancore Act XIV of 1124 the authorised official (Respondent No. 1) had considerable powers conferred upon him in the conduct of the investigation, and if he did anything as authorised official which was not authorised by law or was violative of the fundamental rights of the petitioner as in the present case be would be amenable to the jurisdiction of the High Court under Art. 226 of the Constitution.

Held, further that under the provisions of the Travancore Act XIV of 1124 the Commission had no authority 'to investigate any case suo motu. It could only investigate cases referred to it by 1198 Government. All that was done in the present case was that by two separate orders made under s. 5(1) of the Act the Government referred two cases of the petitioner for the two years 1942 and 1943 to the Commission. There was no other order under s. 5(1) at any time before 16th February 1950 and none could be made under that sub-section after that date. Therefore neither Respondent No. 2 nor Respondent No.

1 who had been appointed as authorised Official by Respondent No. 2 had jurisdiction to cover any period beyond the two specific years 1942 and 1943 and the notice dated 21st November 1951 issued by Respondent No. 1 to investigate the petitioner's income for the period from 1940 to the last completed assessment year was clearly illegal and without jurisdiction.

Held, also that s. 5(1) of the Travancore Act XIV of 1124 which is to be read in juxta-position with s. 47 of the Travancore Inc6me-Tax Act, 1121 (XXIII of 1121) is not discriminatory and violative of the fundamental right guaranteed under Art. 14 of the Constitution.

Section 47(1) of the Travancore Act XXIII of 1121 was directed only against those persons concerning whom definite information came into the possession of the, Income-tax Officer and in consequence of which the Income-tax Officer discovered that the income of those persons had escaped or been under-assessed or assessed at too low a rate or had been the subject of excessive relief. The class of persons envisaged by s. 47(1) was a definite class about which there was definite information leading to discovery within 8 years or 4 years as the case may be of definite item or items of income which had escaped assessment. The action to be taken under Travancore Act XXIII of 1121 was not confined to escapement from assessment of income made during the war period (September 1939 to 1946). Action could be taken in respect of income which escaped assessment even before the war and also more than 8 years after the end of the war.

On the other hand under s. 5(1) of the Travancore Act XIV of 1124 the class of persons sought to be reached comprised only these persons about whom there was no definite information and no discovery of any definite item or items of income which escaped taxation but about whom the Government had only prima facie reason to believe that they had evaded payment of tax to a substantial amount. Further, action under s. 5(1) read with s. 8(2) of the Travancore Act XIV of 1124 was definitely limited to the evasion of payment of taxation on income made during the war period and therefore s. 5(1) of the Travancore Act XIV of 1124 was not discriminatory in comparison with s. 47(1) of the Travancore Act XXIII of 1121.

Election Commission, India v. Saka Venkata Rao ([1953] S.C.R. 1144), K. S. Rashid & Son v. The Income-tax Investigation Commission, etc. ([1954] S.C.R. 738), Azmat Ullah v. Custodian, Evacuee Property, U.P., Lucknow (A.I.R. 1955 All, 435), Burhanpur 1199 National Textile Workers Union, Burhanpur v. Labour Appellate Tribunal of India at Bombay and others (A.I.R. 1955 Rag. 148), Joginder Singh Waryam Singh v. Director, Rural Rehabilitation, Pepsu, Patiala and others (A.I.R. 1955 Pepsu 91), Chiranjit Lal Chowdhuri v. The Union of India ([1950] S.C.R. 869), Budhan Chowdhury and others v. The State of Bihar ([1955] 1 S.C.R. 1045), Suraj Mall Mohta & Co. v. A. V. Visvanatha Sastri and another ([1955] 1 S.C.R.

448), Shree Meenakshi Mills Ltd. v. Sri A. V. Visvanatha Sastri and Another ([1955] 1 S.C.R. 787), Aswini Kumar Ghose's case ([1953] S.C.R. 1), Subodh Gopal Bose's case ([1954] S.C.R. 587, 628), Kathi Baning Bawat v. The State of Saurashtra ([1952] S.C.R. 435), Palser v. Grinling ([1948] A.C. 291) and Kedar Nath Bajoria v. The State of West Bengal ([1954] S.C.R. 30), referred to.

CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 21 and 22 of 1954.

Appeals under Article 133(1) (c) of the Constitution of India from the judgment and order dated the 18th September 1953 of the Travancore-Cochin High Court at Ernakulam in O. P. No. 41 of 1952.

M.K. Nambiar, (N. Palpu, Sri Narain Andley and Rajinder Narain) for the appellant in C. A. No. 21 of 1954 and respondent in C. A. No. 22 of 1954.

M.C. Setalvad, Attorney-General of India (G. N. Joshi), R. Ganapathy Iyer, Porus A. Mehta and R. H. Dhebar), for the respondents in C. A. No. 21 of 1954 and appellants in C. A. No. 22 of 1954.

1955. December 20. The Judgment of the Court was delivered by BHAGWATI J.-These two appeals with certificates under article 133 of the Constitution are directed against a judgment of the High Court of Travancore Cochin in a writ petition filed by one A. Thangal Kunju Musaliar, hereinafter called the petitioner.

The petitioner is a native of Quilon within the Travancore State which was originally under the sovereignty of the Maharaja of Travancore. He is the Managing Director of Messrs A. Thangal Kunju. Musaliar & Sons Ltd., Quilon, and bad been assessed to income-tax for the years 1942 and 1943 and the final orders in his assessment for the said years were 1200 passed by the Chief Revenue Authority of Travancore on the 6th December 1946 and 30th November 1946 respectively.

On the 7th March 1949, the Travancore Legislature passed Act XIV of 1124 (M.E.) modelled on our Act XXX of 1947, styled the Travancore Taxation on Income (Investigation Commission) Act, 1124, to provide for an investigation into matters relating to taxation on income. Section 1(3) of the Act provided that it was to come into force on such date as the Travancore Government may by notification in the Government Gazette appoint. 'Under section 3, a Commission to be called the Income-tax Investigation Commission was to be constituted inter alia to investigate in accordance with the provisions of the Act cases referred to it under section 5 and report thereon to the Government. The Commission was to be appointed to act in the first instance up to the last day of Karkadakom 1125 (16-8-1950) but the Government was empowered to extend its appointment to any period up to the last day of Karkadakom 1126 (16-8-1951). Section 5(1) enacted that the Government might, at any time before the last day of Makaram 1125 (15-2-1950) refer to the Commission for investigation and report any case or points in a case in which the Government had prima facie reasons for belief that a person had to a substantial extent evaded payment of tax on income together with such material as might be available in support of such belief. Section 6 prescribed the powers of the Commission and inter alia provided for the appointment by the Commission of an authorised official to examine accounts or documents, interrogate persons or obtain statements from persons.

On the 1st July; 1949, the Travancore State and the Cochin State integrated with each other and there was brought into existence the United State of Travancore and Cochin. By virtue of Ordinance I of 1124 promulgated on the same day, called the United State of Travancore and Cochin Administration and Application of Laws Ordinance, 1124 (Ordinance I was enacted later as Act VT of 1125), 1201 all existing laws of Travancore were to continue in force till altered, amended or repealed by competent authority.

The existing law of Travancore was defined to mean any law in force in the State of Travancore immediately prior to the 1st July 1949.

On the 26th July 1949, a notification was published in the Travancore-Cochin Government Gazette whereby, in exercise of the powers conferred by section 1(3) of the Travancore Taxation oN Income Investigation Commission) Act XIV of 1124 as continued in force By the United State of Travancore and Cochin Administration & Application of Laws (Ordinance, 1124 (I of 1124), the Government appointed the 7th Karkadakom 1124 (22-7-1949) to be the date on which the said Act was To have come into force.

On the 26th November 1949 the Government of the United State of Travancore and Cochin issued orders under section 5(1) of the Travancore Act XIV of 1124 referring the cases of the petitioner for the years 1942 and 1943 for investigation by the Travancore Income-tax Investigation Commission. These orders had specific reference to the years 1942 and 1943 and the investigation to be made by the Commission was with reference to the alleged evasion of tax by the petitioner for those respective years. The cases were registered as Evasion Cases I and 2 of 1125.

On the 10th December 1949 the petitioner received from the Secretary of the Commission a notice in regard to the said cases. The relevant portion of the said notice stated:

"Whereas the Income-tax Investigation Commission having been informed that a substantial portion of your income for 1942 and 1943 has escaped assessment, has ordered investigation into the matter, you are hereby required to produce the following on or before 21-12-1949 before the Commission.

1. The account books (day books and ledgers) for the years 1942 and 1943.

2. .... ..... .......

3. ..... ..... .......

4. ..... ...... .......

1202 5. ..... ...... .....

6. .... ..... .....

Pursuant to this notice the petitioner produced the relevant books and the Commission duly completed its investigation under the terms of the Travancore Act XIV of 1124.

Before the Commission could, however, make its report, the Constitution of India came into force on the 26th January 1950 and the United State of Travancore and Cochin became a part of the territory of India,, forming, a Part 'B' State.

Under article 372(1) of the Constitution, the Travancore Taxation on Income (Investigation Commission) Act, 1124 (Travancore Act XIV of 1124) was continued in force "until altered, amended or replaced by a competent authority" An Indian States Finance Enquiry Committee had been appointed in 1948-49 and it had made its recommendations regarding the agreements to be entered into between the President of the Union and the Rajpramukhs in regard to financial arrangements. In accordance with the recommendations of the Committee, an agreement was entered into on the 25th February 1950 between the President of the Union and the Rajpramukh of Travancore-Cochin in regard to these matters and on the 31st March 1950 the Finance Act, 1950 (Act XXV of 1950) came into force and the Indian Income-tax Act, 1922 (XI of 1922) was extended to Travancore-Cochin.

On the 18th April 1950, the Opium and Revenue Laws (Extension of Application) Act, 1950, being Act XXXIII of 1950, was passed by Parliament extending to Travancore Cochin the Taxation on Income (Investigation commission) Act, 1947 (XXX of 1947) and section 3 of that Act provided that the law of Travancore corresponding to the Taxation on Income (Investigation Commission) Act, 1947 (XXX of 1947) shall continue to remain in force with the following modifications, viz., (a) that all cases referred to or pending before the State Commission (by whatever name called) in respect of matters relating to taxation on income 1203 other than agricultural income shall stand transferred to the Central Commission for disposal; and (b) that the State law shall, so far as may be, apply to determine the procedure that may be followed and powers that may be exercised by the Central Commission in the disposal of cases transferred under clause (a).

The Travancore Commission bad been appointed in the first instance to act up to the last -day of Karkadakom 1125 116-8-1950). Neither the Travancore Commission nor the Indian Commission to which the pending cases before the Travancore Commission were transferred as aforesaid made any report on these cases of the petitioner before the expiry of this period nor was any extension of the term of appointment of the Travancore Commission made up to the last day of Karkadakom 11 26 (16-8-1951) as originally contemplated. On the 25th August 1951, therefore, the Opium and Revenue Laws (Extension of Application) Amendment Act, 1951, being Act XLIV of 1951, was passed amending Act XXXIII of 1950 whereby it was provided that in the place of clause (b) of section 3 of Act XXXIII of 1960, the following clause shall be substituted and shall be deemed always to have been substituted, viz., "in the disposal of cases transferred to the Central Commission, the Commission shall have and exercise the same powers as it has and exercises in the investigation of cases referred to it under the Taxation on Income (Investigation Commission) Act, 1947 (XXX of 1947) and shall be entitled to act for same term as under subsection (3) of section 4 of that Act" and it was further provided that any decision given by the Chief Revenue Authority of Travancore or of Travancore-Cochin shall be deemed a decision of the Income-tax Authority for the purposes of sub-section (2) of section 8 of the Travancore Act XIV of 1124.

On the 18th October 1951, a notification was issued by the Indian Income-tax Investigation Commission appointing M. Venkitachalam Potty, Income-tax Officer on Special Duty, Trivandrum, as an 152 1204 authorised official under section 6 of the Travancore Taxation on Income (Investigation Commission) Act, 1124 read with Act XXXIII of 1950. The authorised official, hereinafter referred to as respondent 1, forwarded to the petitioner on the 21st November 1951 for his information a copy of that notification, investing him with the powers of an authorised official and intimated that the investigation proposed to be conducted will not be confined to the years 1942 and 1943, the two years originally covered by Evasion Cases Nos. 1 and 2 of 1125 but that it would be necessary for him to investigate the petitioner's income for the period from 1940 to the last completed assessment year notwithstanding the fact that the erstwhile State Commission had not specifically intimated to him that they proposed to cover the full period.

The petitioner, by his registered letter dated the 23rd February 1952 pointed out to respondent 1 the illegality of the steps proposed to be taken by him to which, however, the latter replied by his letter dated the 13th March 1952 stating that he proposed to consider income for the full investigation period, viz., from 1940 to the last completed assessment year.

The petitioner thereupon filed on the 6th May 1952 a writ petition in the High Court of Travancore-Cochin, being 0. P. 41 of 1952 against respondent 1 as also the Indian Income tax Investigation Commission, hereinafter called respondent 2, for a writ of prohibition or any other appropriate writ or direction prohibiting the respondents from holding any enquiry into the cases registered as Evasion Cases Nos. I and 2 of 1125 on the file of Income-tax Investigation Commission of Travancore or from holding any investigation into the income of the petitioner from 1940 to the last completed assessment year or for any other period.

Respondent 1 filed a counter-affidavit in which it was inter alia submitted:

"that the Commission by these proceedings is not trying to clutch at non-existent jurisdiction. They are fully prepared to shape their proceedings in accordance with the directions of this Hon'ble Court".

1205 This affidavit was stated to have been filed as the answer of both the counter-petitioners, viz., respondents I and 2 and respondent I stated that he had been fully authorised to do so.

The writ petition was heard by a Bench of three Judges of the High Court consisting of K. T. Koshi, C. J. and P. K. Subramonia Iyer and M. S. Menon, JJ. The learned Judges held that respondent 2 bad all the powers that the Travancore Commission had under the Travancore Act XIV of 1124 and no -mote and accordingly issued a writ prohibiting respondent I from conducting an investigation into years other than 1942 and 1943 observing that any attempt to enlarge the scope of the enquiry was without legislative warrant.

The petitioner appealed in so far as the order of the High Court was against him permitting the enquiry for the years 1942 and 1943, his appeal being Civil Appeal No. 21 of 1954.

Respondents I and 2 appealed against the order of the High Court in so far as it prohibited respondent 1 from conducting investigation for the years which were not covered by the Evasion Cases Nos. I and 2 of 1125, their appeal being Civil Appeal No. 22 of 1954.

Both these appeals came for hearing and final disposal before us on the 20th September 1955. After the arguments had proceeded for some time Shri Nambiyar, for the petitioner, asked for leave to urge additional grounds, viz., (a) that section 5(1) of Travancore Act XIV of 1124 was ultra vires under articles 14 and 19, of the Constitution, and (b) that in particular, the said section 5(1) infringed article 14 of the Constitution inasmuch as it was not based on any rational classification whatsoever, and the word "substantial" therein could not possibly be deemed to be any form of classification. On, our giving him such leave the learned Attorney-General, appearing for respondents I and 2 asked for time to put in an affidavit showing the background against which Travaneore Act XIV of 1124 bad been passed by the, Travancore Legislature. An affidavit was accordingly filed before us by Gauri Shanker, Secretary of 1206 respondent 2 setting out facts and events as and by way of answer to these new contentions of the petitioner.

A preliminary objection to the jurisdiction of the High Court to entertain the writ petition may be dealt with first. This objection was not taken in the counteraffidavit filed by the respondents, they having expressed their readiness to shape their proceeding,s in accordance with the directions of the Court. The learned Advocate General of Travancore-Cochin, however, urged before the High Court that the Court was not competent to entertain the petition in view of the fact that respondent 2 was not amenable to i s jurisdiction and the argument was that as respondent 2 functioned outside the State of Travancore Cochin and respondent I was a mere subordinate of respondent 2 it was beyond the competence of the High Court to grant the prayer embodied in the petition. The High Court overruled the objection observing that respondent I was resident within the State of Travancore Cochin, his office was situated at Trivandrum, all his communications to the petitioner had emanated from within the State and the activities complained about were activities confined to the State. It was of the opinion that the prayer in the petition was, in essence, a prayer to paralyse the hands of respondent I and thus prevent the mischief and that, by his residence and the location of his office within the State, respondent 1 was clearly amenable to the jurisdiction of the Court under article 226 of the Constitution. It was further of opinion that the writ against respondent 1, if issued, was sufficient for stopping the mischief complained about and therefore it was unnecessary for it to decide whether or not a writ could be issued so far as respondent 2 was concerned. It, therefore, issued the necessary writ of prohibition against respondent 1.

The learned Attorney-General pressed this preliminary objection at the outset while arguing Civil Appeal No. 22 of 1954. He pointed out that respondent 2 had its office in New Delhi and was permanently located there and the mere fact of its having appointed respondent 1 to function and carry on the investigation within the State. of Travancore under its direction did not make it amenable to the jurisdiction of the High' Court. He, therefore, contended that the High Court had no jurisdiction to entertain the writ petition against respondent 2. He further contended that the High Court could not do indirectly what it was not able to do directly and that it could not issue any writ of prohibition against respondent 1 either even though he had his office at Trivandrum and had a permanent location within the jurisdiction of the High Court inasmuch as he was merely an arm of respondent 2 and any writ issued against him would have the indirect effect of prohibiting respondent 2 from exercising its legitimate functions within the ambit of its powers under the Travancore Act XIV of 11 24 read with Act XXX of 1950 and Act XLIV of 1951.

Reliance was placed by him on the decision of this Court in Election Commission, India v. Saka Venkata Rao(1). The respondent in that case bad applied to the High Court of Madras under article 226 for a writ restraining the Election Commission, a statutory authority constituted by the President and having its office permanently located at New Delhi, from enquiring into his alleged disqualification for membership of the Assembly, and a single Judge of the High Court had issued a writ of prohibition restraining the Election Commission from doing so. The Election Commission filed an appeal to this Court and agitated the question of the jurisdiction of the High Court under article 226 to issue the writ against it. While discussing this question, Patanjali Sastri, C.J., who delivered the judgment of the Court, observed as under:"But wide as were the powers thus conferred, a two-fold limitation was placed upon their exercise. In the first place, the power is to be exercised "throughout the, territories in relation to which it exercises jurisdiction", that is to say, the writs issued by the Court cannot run beyond the territories subject to its jurisdiction.

Secondly, the person or authority to (1) [1953] S.C.R. 1144.

1208 whom the High Court is empowered to issue such writs must be "within those territories", Which clearly implies that they must be am-enable to its jurisdiction either by residence or location within those territories".

The learned Chief Justice then traced the origin and development. of the power to issue prerogative writs as a special remedy in England and observed at page 1151:"These writs were thus specifically directed to the persons or authorities against whom redress was sought and were made returnable in the Court issuing them and, in case of disobedience, were enforceable by attachment for contempt. These characteristics of the special form of remedy rendered it necessary for its effective use that the persons or authorities to whom the Court was asked to issue these writs should be within the limits of its territorial jurisdiction".

The mere functioning, of the tribunal or authority permanently located and normally carrying on its activities elsewhere, within the territorial limits was not considered sufficient to invest the High Court with jurisdiction under article 226 nor was the accrual of the cause of action within the territories considered sufficient for the purpose. The residence or location within the territories of the person or authority was considered a condition of the High Court being empowered to issue such writs with the result that the Election Commission having its office permanently located at New Delhi was held not amenable to the jurisdiction of the High Court for the issue of a writ under article 226.

This decision in Saka Venkata Rao's case was followed by this Court in K. S. Rashid & Son v. The Income-tax Investigation Commission, etc.(1). In that case, the assesses who were within the state of U.P. and whose original assessments were made by the income-tax authorities of that State had filed writ petitions in the Punjab High Court for the issue of writs tinder article 226 to the Income-tax Investigation-Commission located in Delhi and investigating (1) [1954] S.C.R. 738.

1209 their cases under -section 5 of the Taxation on Income (Investigation Commission) Act, 1947. The Punjab High Court had sustained the objection urged on behalf of the respondents to the effect that the assesses having belonged to the State of U.P. their assessment was to be made by the Income-tax Commissioner of that State and the mere fact that the location of the Investigation Commission was in Delhi would not confer jurisdiction on the Punjab High Court to issue writs under article 226 and had dismissed the petitions. This Court, on appeal, distinguished the decision in Parlakimidi's case which was sought to be relied upon by the respondents before it and followed the position in law as it bad been enunciated in Saka Venkata Rao's case, supra, and held that the Punjab High Court had jurisdiction to issue a writ under article 226 to the Investigation Commission which was located in Delhi in spite of the fact that the assesses were within the State of U.P. and their original assessments were made by the income-tax authorities of that State.

The principle of these decisions would, it was urged by the learned Attorney-General, eliminate respondent 2 and the High Court of Travancore-Cochin would have no jurisdiction to entertain the writ petition against it.

It was, however, urged on behalf of the petitioner that, in the affidavit filed by the respondents, both the respondents had submitted that they were fully prepared to shape their proceedings in accordance with the directions of the Court. This, it was submitted, was a voluntary submission to the jurisdiction of the High Court investing the High Court with jurisdiction to issue the appropriate, writ against respondent 2. We need not, however, express any opinion on this point because no writ was in fact issued by the High Court against respondent 2 nor was any appeal filed by the petitioner against that part of the decision of the High Court.

The real question, however, is whether a writ could issue against respondent 1 who is, it was submitted, a mere arm of respondent 2 and a writ against whom 1210 would be equivalent to a writ issued by the High Court against respondent 2 which it had no jurisdiction to do.

An authorised official derives his appointment from the Commission under section 6 of the Travancore Act XIV of 1124. Section 6(4) of the Act provides that if in the course of any investigation conducted by the Commission it appears to the Commission to be necessary to examine any accounts or documents or to interrogate any person or to obtain any statement from any person the Commission may authorise any income-tax authority not below the rank-of an income-tax officer (called the "authorised official") in that behalf subject to such directions as may be issued by the Commission from time to time and the authorised official shall examine the accounts or documents, interrogate the persons and obtain the statements from the persons. The authorised official is invested, under section 6, subsection (5), subject to the direction of the Commission, with the same powers as the Commission under sub-sections (1), (2) and (3) which empower the Commission to require any person or banking or other company to prepare and furnish written statements of accounts and affairs giving information on such points or matters as in the opinion of the Commission may directly or indirectly be useful or relevant to any case referred to it; to administer oaths and exercise all powers of a Civil Court under the Code of Civil Procedure for the purpose of taking evidence on oath, enforcing attendance of witnesses and of persons whose cases are being investigated, compelling the production of documents and issuing commissions for the examination of witnesses and to impound and retain in its custody for such period as it thinks fit any documents produced before it.

The authorised official is, under section 6, sub-section (10), to have full and free access to all documents, books and other papers which in his opinion are relevant to the proceedings in any case or cases under the Act and if specially authorised in this behalf by the Commission to any buildings and places where he may have reason to believe that such books, 1211 documents or papers may be found and also to have power to place identification marks on such books, documents or papers and to make extracts or copies therefrom or if he considers it necessary to take possession of or seize -such books, documents or papers. Under section 6, sub-section (11), the authorised official is deemed to be a public servant within the meaning of section 16 of the Travancore Penal Code (I of 1074).

It is clear from the above provisions that the authorised official has considerable powers conferred upon him in the conduct of the investigation and even though he could be called a mere arm of the Commission or an authorised agent of the Commission, he has important functions to discharge and is not merely a mouth-piece of the Commission or a conduit-pipe transmitting the orders or the directions of the Commission. He is no doubt under the general control and supervision of the Commission but he performs the various functions assigned to him on his own initiative and in the exercise of his discretion. If, therefore, he does anything in the discharge of his functions as authorised official which is not authorised by law or is violative of the fundamental rights of the petitioner, he would be amenable to the jurisdiction of the High Court under article 226.

Even though this is the prima facie position, it was urged that he is acting under the directions of the Commission as its authorised agent and as such no writ can issue against him, because the principal who directs the activities and not the agent would be liable for the same. This contention is unsound. There can be no agency in the matter of the commission of a wrong. The wrong doer would certainly be liable to be dealt with as the party directly responsible for his wrongful action. The relationship between principal and agent would only be relevant for the purpose of determining whether the principal also is vicariously liable for the wrong perpetrated by his agent. On the analogy of criminal liability, the 153 1212 offender could certainly not be heard to say that he was committing the offence under the behest or directions of his principal. On the analogy of a civil wrong, the tortfeasor could certainly not protect himself against liability on the ground of having committed the tort under the directions of his principal. The agent could in no event exculpate himself from liability for the wrongful act done by him and if he is thus amenable to the jurisdiction of the High Court the High Court could certainly issue an appropriate writ against him under article 226. The jurisdiction under article 226 is exercised by the High Court in order to protect and safeguard the rights of the citizens and wherever the High Court finds that any person within its territories is guilty of doing an act which is not authorised by law or is violative of the fundamental rights of the citizen, it exercises that jurisdiction in order to vindicate his rights and redress his grievances and the only conditions of its exercise of that jurisdiction are those laid down in the passage from Patanjali Sastri, C.J.'s judgment cited above.

The argument that by issuing a writ against the agent under those circumstances the High Court would be putting him in a position whereby he would be compelled to disobey the directions of his principal is also of no avail for the simple reason that an agent is bound to obey all lawful directions of his principal and not directions which the High Court holds to be unlawful or not justified in law.

The agent could certainly be prohibited from obeying the unlawful directions of his principal and even if the principal cannot be reached by reason of his being outside the territories, the arm of the law could certainly reach the agent who is guilty of having committed the wrong and the High Court could certainly issue a writ against him under article 226.

It was further contended that by issuing such a writ against the authorised official the High Court would be indirectly prohibiting the Commission from conducting the investigation within the territories even though it could not directly prohibit the Com1213 mission from doing so. If the Commission was doing something within the territories through its authorised official which was not justified in law, it would not lie in the mouth of the Commission to urge that the High Court could not issue a writ of prohibition against its agent, the authorised official, who had his residence or permanent location within the territories merely because it would be indirectly prohibited from perpetrating a wrong within the territories. The principal could, in no event, urge that his agent should be allowed to function for him within the territories in a manner which was not warranted by law or had no justification in law. It is expected that once this Court has declared the law the Investigation Commission would comply with it and not place its agent in the wrong by directing him to act contrary to the law so declared.

Our attention was drawn by the learned Attorney-General in this connection to three recent decisions of the High Courts of Allahabad, Nagpur and Pepsu which, according to him, supported his contention, viz., Azmat Ullah v. Custodian, Evacuee Property, U.P., Lucknow(1), Burhanpur National Textile Workers Union, Burhanpur v. Labour Appellate Tribunal of India at Bombay and others(2) and Joginder Singh Waryam Singh v. Director, Rural Rehabilitation, Pepsu, Patiala and others(2). These decisions, however, are clearly not in point for, in each of them, the order passed by the authority within the territories and accordingly within the jurisdiction of the High Court concerned had merged in the order of the superior authority which was located outside the territories and was, therefore, beyond the jurisdiction of that High Court. In that situation, a writ against the inferior authority within the territories could be of no avail to the petitioner concerned and could give him no relief for the order of the superior authority outside the territories would remain outstanding and operative against him. As, therefore, no writ could be issued against that outside authority and as the (1) A.I.R. 1955 All. 435. (2) A.I.R. 1955 Nag. 148.

(3) A.I.R. 1955 Pepsu 91.

1214 orders against the authority within the territories would, in view of the orders of the superior authority, have been infructuous, the High Court concerned had, of necessity, to dismiss the petition. Such, however, was not the position in the present petition before the High Court of Travancore Cochin. There was here no question of merger of any judicial order of respondent I into the judicial order of respondent 2. In this case respondent 1 was actually claiming to exercise powers conferred upon him by certain sections of the Travancore Act XIV of 1124 which, it was submitted, were contrary to law or discriminatory and consequently ultra vires the Constitution. The fact that respondent 1 was the agent of respondent 2, which being beyond its jurisdiction could not be reached by the High Court, could not make his acts any the less objectionable or discriminatory and ultra vires. It is sufficient to say that if his action was contrary to law-or if the provisions of law under which he was claiming to act became, after the commencement of the Constitution, void under article 13(1) as being repugnant to article 14 and the doer of the illegal act was within the reach of the High Court, the High Court had jurisdiction under article 226 to issue a writ against respondent I and thereby prevent further infringement of the petitioner's fundamental rights. The preliminary objection urged by the learned Attorney-General against the jurisdiction of the High Court, therefore, fails.

The next question canvassed in Civil Appeal No. 22 of 1954 was that respondent 2 was entitled to investigate the alleged evasion of tax by the petitioner not only for the years 1942 and 1943 but also the other years from 1940 to the last completed assessment year. The decision of this question turns on a construction of the terms, of the references made by the Government of the United State of Travancore and Cochin under section 5(1) of the Travancore Act XIV of 1124. A report dated the 17th November 1949 had been made by the Board of Revenue in regard to the incometax assessment of the petitioner for the years 11 19 and 1120(M.E.) and two orders were passed 1215 on the 26th November 1949 by the Government on -the strength of that report. The first of these orders related to taxation on the petitioner's income for 1119 and the second related to the taxation on his income for 1120. The return of income for the year ending the 31st December 1942 was the subject-matter of the first order and after setting out the materials in the order the Government stated that they had prima facie reasons for believing that the petitioner had to a substantial extent evaded payment of tax on his income for 1119 and they considered that this was a fit case for reference to the Income-tax Investigation 'Commission under section 5(1) of the Act. The second order referred to the petitioner's return of income for the year ending the 31st December 1943 and after ,setting out the materials, wound up similarly by stating that the Government had Prima facie reasons for believing that the petitioner bad to a substantial extent evaded payment of tax on his income for 1120 and they considered that this was a fit case for reference to the Income-tax Investigation Commission under section 5(1) of the Act.

A cursory perusal of the Travancore Act XIV of 1124 will show that the Commission had no authority to investigate any case suo motu. It could only investigate cases referred to it by the Government. Thus under section 5(1), Government might refer to it for investigation and report any case or points in a case in which the Government had prima facie reasons for believing that a person had to a substantial extent evaded payment of taxation on income. Such reference, however, could be made at anytime before the 16th February 1950 but not later. Again, under sub-section (4) of the same section, if in the course of investigation into any case or points in a case referred to it under subsection (1) the Commission bad reason to believe that some other person had evaded payment of taxation on income or some other points required investigation, it might make a report to the Government and the Government would forthwith refer to the Commission for investigation the case of such other person or such additional points as might 1216 be indicated in that report. All that was done in the present case was that by two separate orders made under section 5(1) of the Act the Government referred two cases of the petitioner for the two years 1942 and 1943 to the Commission and they were registered as Evasion Cases Nos. 1 and 2 of 1125. There was no other order under section 5(1) at any time before the 16th February 1950 and none could be made under that sub-section after that date. It was not suggested that there was any report by the Commission or any reference of any case or additional points in a case under section 5(4). It was, therefore, contended for the petitioner that the Commission had no jurisdiction to enquire into any alleged evasion in any year prior or subsequent to the years 1942 and 1943. The learned Attorney-General, on the other hand, contended that the Government could, under section 5(1) of the Act, only refer the case of the petitioner who was reasonably suspected to have evaded the tax and, therefore, the whole case of the petitioner for all the years referred to in section 8(2) of the Act was the subject-matter of the investigation which bad been entrusted to the Commission.

We are unable to accept this contention. Under section 5(1) the Government could refer any case or points in a case. There is nothing in that sub-section which requires that a "case" referred thereunder must cover the entire period mentioned in section 8(2). Indeed, the Government might have reason to believe that an assessee evaded the tax only in, say, two years and not in others and in such a case the Government could only refer the case for investigation of evasion during those two years only but could not refer any case for other years as to which they had no reasonable belief Therefore, in such a situation the reference must be limited to the particular years in which the evasion was believed to have taken place. It makes no difference whether one calls the matter referred a "case" or "points in a case". It follows, therefore, that, in order to ascertain whether, in a given case, the reference covers the entire period or only a shorter period, one has only to look at the order 1217 of reference. The operative parts of the two orders of reference dated the 26th November 1949 in the present case clearly record the fact that the Government had prima facie reasons for believing that the petitioner had to a substantial extent evaded payment of taxation on his income for 1119 and 1120 (M.E.) and that they considered that "this was a fit case for reference to the Income-tax Investigation Commission under section 5(1) of Act XIV of 1124". What was a fit case for reference was described as "this" which clearly referred back to the evasion of payment on taxation on income for the two specific years in the two orders. It is, therefore, clear that neither respondent 2 nor respondent I who was appointed an authorised official by respondent 2 had jurisdiction to cover any period beyond those specific years 1942 and 1943 and the notice which was issued by respondent I on the 21st November 1951 was, therefore, not warranted by law. Respondent I had no warrant or authority whatever for issuing the said notice and we are of the opinion that the High Court was right in the conclusion to which it -came that the action of respondent 1 was clearly illegal, without jurisdiction and unsupported by law. The writ of prohibition issued against respondent I was, therefore, in order and Civil Appeal No.

22 of 1954 must stand dismissed with costs.

As regards Civil Appeal No. 21 of 1954, the petitioner contended that respondent 2 had no power or authority to conduct an investigation in regard to the alleged evasion of tax by the petitioner for the years 1942 and 1943 also.

Shri Nambiyar urged that:

(1)The Travancore Act XIV of 1124 was not a law in force prior to the integration and was not an "existing law" continued in force by Ordinance I of 1124;

(2)The notification dated the 26th July 1949 which purported to bring the Travancore Act XIV of 1124 into force as from the 22nd July 1949 was in effective and invalid;

(3) Even if the Travancore Act XIV of 11 24 was 1218 in force, it could not apply to or override the assessment orders concluded by the Chief Revenue Authority, Travancore;

(4) The Rajpramukh's agreement read with article 245 of the Constitution precluded any investigation except in accordance with the Travancore Act XIV of 1124 and Act XXXIII of 1950 amended by Act XLIV of 1951 was invalid to the extent that it authorised investigation otherwise than in accordance with the Travancore Law;

(5) Assuming all the foregoing points were held against the petitioner, section 5(1) of the Travancore Act XIV of 1124 was in any event unconstitutional and void as being inconsistent with article 14 of the Constitution.

Re. (1): The Travancore Act XIV of 1124 was passed by the Travancore Legislature on the 7th March 1949. It was, however, under section 1(3) to come into force on such date as the Travancore Government might by notification in the Government Gazette appoint. No such notification was issued by the Travancore Government UP to the 1st July 1949 when the Travancore State and the Cochin State integrated into the United State of Travancore and Cochin. On the 1st July 1949, the United State of Travancore and Cochin promulgated Ordinance I of 1124 whereby all existing laws of Travancore were continued in force till altered, amended or repealed by-competent authority and the "existing law of Travancore" was therein defined to mean any law in force in the State of Travancore immediately prior to the 1st July 1949. It was only on the 26th July 1949 that a notification was issued under section 1(3) by the United State of Travancore and Cochin bringing Act XIV of 1124 into force retrospectively from 22nd July, 1949.

The contention put forward on behalf of the petitioner was that as no notification under section 1(3) of Act XIV of 1124 had been issued up to the 1st July 1949, that Act had not been brought into force and was not in force on that date and, therefore, was not then an "existing law" which alone was given conti1219 nuity by Ordinance I of 1124 which was promulgated on that very day. The contention further was that, in the circumstances the Act was not continued by Ordinance I of 1124 but had lapsed and, therefore, the subsequent notification issued on the 26th July 1949 was wholly ineffective and consequently the reference of the cases of the petitioner to the Commission for investigation under section 5(1), the appointment of respondent I as the authorised official and the notices issued by him were unauthorised and wholly devoid of any authority of law. The question for our consideration is whether Act XIV of 1124 or any part of it was, on the 1st July 1949, an existing law.

The general rule of English law, as to the date of the commencement of a statute, since 1797, has been and is that when no other date is fixed by it for its coming into operation it is in force from the date when it receives the royal assent (33 Geo. 3. c. 13). The same rule has been adopted in section 5 of our General Clauses Act, 1897. We have not been referred to any Travancore Law which provides otherwise. If, therefore, the same principle prevailed in that State, Travancore Act XIV of 1124 would have come into force on the 7th March 1949 when it was passed by the Travancore Legislature. What prevented that result? The answer obviously points to section 1(3) which authorises the Government to bring the Act into force on a later date by issuing a notificated. How could section 1(3) operate to postpone the commencement of the Act unless that section itself was in force? One must, therefore, concede that section 1(3) came into operation immediately the Act was passed, for otherwise it could not postpone the coming into operation of the Act. To put the same argument in another way, if the entire Act including section 1(3) was not in operation at the date of its passing, how could the Government issue any notification under that very section? There must be some law authorising the Government to bring the Act into force. Where is that law to be found unless it were in section 1(3)? In answer, Shri Nambiyar referred 154 1220 is to the principle embodied in section 37 of the English Interpretation Act which corresponds to section 22 of our General Clauses Act. That section does not help the petitioner at all. All that it does is to authorise the making of rules or bye-laws and the issuing of orders between the passing and the commencement of the enactment but the last sentence of the section clearly says that "rules, bye-laws or orders so made or issued shall not take effect till the commencement of the Act or Regulation".

Suppose Shri Nambiyar is right in saying that the Government could issue a notification under section 1(3) by virtue of the principle embodied in section 22 of the General Clauses Act, it will not take his argument an inch forward, for that notification, by reason of the last sentence of section 22 quoted above, will not take effect till the commencement of the Act. It will bring about a stalemate. It is, therefore, clear that a notification bringing an Act into force is not contemplated by section 22 of the General Clauses Act. Seeing, therefore, that it is section 1 (3) which operates to prevent the commencement of the Act until a notification is issued thereunder by the Government and that it is section 1(3) which operates to authorise the Government to issue a notification there under, it must be conceded that section 1(3) came into force immediately on the passing of the Act. There is, therefore, no getting away from the fact that the Act was an "existing law" from the date of its passing right up to the 1st July 1949 and was, consequently, continued by Ordinance I of 1124. This being the position, the validity of the notification issued on the 26th July 1949 under section 1(3), the reference of the case of the petitioner, the appointment of respondent 1 as the authorised official and all proceedings under the Travancore Act XIV of 1124 cannot be questioned on the ground that the Act lapsed and was not continued by Ordinance I of 1124.

Re. (2): It is urged that the notification issued on the 26th July 1949 was bad in that it purported to bring the Act into operation as from the 22nd July 1949. The reason relied upon is that the Govern1221 meat could not, in the absence of express provision, authorising it in that behalf, fix the commencement of the Act retrospectively. The reason for which the Court disfavours retroactive operation of laws is that it may prejudicially affect vested rights. No such, reason is involved in this case. Section 1(3) authorises the Government to bring the Act into force on such date as it may, by notification, appoint. In exercise of the power conferred by this section the Government surely had the power to issue the notification bringing the Act into force on any date subsequent to the passing of the Act. There can, therefore, be no objection to the notification fixing the commencement of the Act on the 22nd July 1949 which was a date subsequent to the passing of the Act. So the Act has not been given retrospective operation, that is to say, it has not been made to commence from a date prior to the date of its passing. It is true that the date of commencement as fixed by the notification is anterior to the date of the notification but that circumstance does not attract the principle disfavouring the retroactive operation of a statute. Here there is no question of affecting vested rights. The operation of the notification itself is not retrospective. It only brings the Act into operation on and from an earlier date. In any case it was in terms authorised to issue the notification bringing the Act into force on any date subsequent to the passing of the Act and that is all that the Government did. In this view of the matter, the further argument advanced by the learned Attorney-General and which found favour with the Court below, namely, that the notification was at any rate good to bring the Act into operation as on and from the date of its issue need not be considered. There is no substance in this contention also.

Re. (3): It was urged that, even if the Travancore Act XIV of 1124 was in force on the 1st July 1949 and was validly brought into operation from the 22nd July 1949, the terms of section 8(2) of the Act could not apply to or override the assessment orders of the petitioner for the years 1942 and 1943 which 1222 were concluded by the Chief Revenue Authority of Travancore.

Section 8(2) of the Act provided that, after considering the report of the Commission, the Government shall, by an order in writing, direct that such proceedings as they think fit under the various Income-tax Acts of Travancore therein mentioned or any other law shall be taken against the person to whose case the report relates in respect of the income of any period commencing after the last day of Karkadakom 1115 (16-8-1939) and upon such a direction being given such proceedings may be taken and completed under the appropriate law notwithstanding any decision to a different effect given in the case by any income-tax authority or Income-tax Appellate Tribunal. It was contended that the Chief Revenue Authority was not included in the description of "any income-tax authority" and, therefore, even if the report of respondent 2 was adverse to the petitioner the assessment orders which were concluded by the Chief Revenue Authority could not be affected by the provisions of section 8(2) and could not be reopened.

This argument is based on a misconception of the true position of the Chief Revenue Authority. The Chief Revenue Authority was an income-tax authority mentioned in the hierarchy under the Travancore Act VIII of 1096. When the Travancore Act XXIII of 1121 came to be passed, the incometax authorities enumerated therein included the Board of Revenue at the apex., substituting the Board of Revenue for the Chief Revenue Authority which occupied a similar position in the old Act. By section 10 of the Travancore Act XIV of 1124, the Travancore Act VIII of 1096 was deemed to be in force for the purpose of the Act and to the extent necessary, with the result that in construing the provisions of section 8(2) of the Act, the words "any income-tax authority" would include the Chief Revenue Authority which was an income-tax authority under the Travancore Act VIII of 1096. It may also be noted that section 4 of the Travancore Act XVII of 1122 continued all proceedings and petitions pending before the 1223 Chief Revenue Authority and provided that the same may be disposed of by the said authority or by such authority as may be appointed by the Government for the purpose as if the 'Said Travancore Act VIII of 1096 bad not been repealed.

It, therefore, follows that the Chief Revenue Authority was included within the expression "any income-tax authority" in section 8(2) of the Act and the assessment orders of the petitioner for the years 1942 and 1943 which were concluded by the Chief Revenue Authority could be affected or overridden by any order which might be passed by the Government under section 8(2) of the Act. This contention of the petitioner also, there-fore, does not avail him.

Re. (4): The Indian States Finance Enquiry Committee 194849 made two interim reports. It recommended in the first interim report that subject to certain limitations indicated therein which were designed to secure -legal "continuity" of pending proceedings and "finality and validity" of completed proceedings under the pre-existing State legislation, the whole body of State legislation relating to "federal" subjects should be repealed and the corresponding body of Central legislation extended proprio vigore to the States with effect from the prescribed date or as and when the administration of particular "federal" subjects was assumed by the Centre. All matters and proceedings pending under or arising out of preexisting States Acts should be disposed of under those Acts by, so far as may be, the "corresponding authorities" under the corresponding Indian Acts. The income, profits and gains accruing and arising in States of all periods which were 'previous years' of the States assessment years 1949-50 or earlier should be assessed wholly and in accordance with the States' laws and at the States' rates respectively, appropriate to the assessment years concerned. Except in Travancore, there was no Incometax Investigation Commission in any State. Should the Travancore Commission still be functioning at the time of the federal financial integration, all cases pending before it should be taken over by 1224 the Indian Commission. The disposal of those cases should, however, (as in the case of pending assessments) be in accordance with the pre-existing Travancore Law. It recommended in the Second Interim Report that the Travancore Commission should be wound up and the cases referred to it should be transferred to the corresponding Commission in India.

These recommendations of the Committee in so far as they applied to Travancore-Cochin were accepted by and incorporated into the agreement entered into between the President of India and the Rajpramukh of Travancore-Cochin on the 25th February 1950 subject to certain modifications which are not relevant for the purpose of the present enquiry. The result of the agreement was the enactment of Act XXXIII of 1950 which extended to Travancore-Cochin the Act XXX of 1947 and section 3 of that Act provided that the law of Travancore corresponding to Act XXX of 1947 shall continue to remain in force with the modification that all cases referred to or pending before the Travancore Commission shall stand transferred to the Central Commission for disposal and that the State law shall determine the procedure to be followed and the powers to be exercised by the Central Commission in the disposal of those cases.

Evasion Cases Nos. 1 and 2 of 1125 which were pending before the Travancore Commission thus became transferred to respondent 2 and were to be disposed of in accordance with the procedure laid down and the powers conferred on the Travancore Commission by the Travancore Act XIV of 1124.

Two questions, however, arose in the matter of this investigation by respondent 2, viz., (1) whether the life of the Travancore Commission, not having been extended beyond 16-8-1950, respondent 2 had the power and authority to continue the investigation of the cases of the petitioner after 16-8-1950, and, (2) whether any orders passed by the Government on the report made by respondent 2 would have the effect of overriding the assessment orders concluded by the Chief Revenue Authority, Travancore, in cases of the petitioner for the years 1942 and 1943.

1225 In regard to the first question, it was urged by Shri Nambiyar that the life of the Travancore Commission having come to an end on the 16th August 1950, respondent 2 also, which was its successor and to which the pending cases of the petitioner were transferred, could not function beyond 16-8-1950. Parliament, however, passed, on the 26th August 1951, Act XLIV of 1951 amending Act XXXIII of 1950 whereby it provided with retrospective effect that, in the disposal of cases transferred to respondent 2, it shall have and exercise the same powers as it has and exercises in the investigation of cases transferred to it under Act XXX of 1947 and shall be entitled to act for the same term as under sub-section (3) of section 4 of that Act thus extending the life of respondent 2 beyond 16-8-1950. This) it was submitted, Parliament was not competent to do by reason of the terms of the agreement dated the 25th February, 1950, the effect of the enactment of Act XLIV of 1951 being to amend the law of the Travancore State which was to govern the investigation of pending cases by respondent 2. The agr

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