Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State of U.P. & Ors Vs. Lalji Tandon [1960] INSC 236 (29 November 1960)
1960 Latest Caselaw 236 SC

Citation : 1960 Latest Caselaw 236 SC
Judgement Date : 29 Nov 1960

    
Headnote :
The appellant, who earned agricultural income from his Zamindari, was subject to income tax assessments for the years 1944-45 to 1947-48. The income tax authorities excluded the interest he received on overdue rent from his taxable income, following a ruling from the Patna High Court. However, this legal interpretation was later overturned by the Privy Council. On August 8, 1948, the Income-tax Officer issued notices under section 34 of the Indian Income-tax Act, 1922, to assess the previously unaccounted income. Prior to issuing these notices, the Income-tax Officer did not seek the Commissioner’s approval, as it was not required at that time, and the assessments were finalized based on these notices. Meanwhile, amendments to the Indian Income-tax Act were enacted by Act 48 of 1948, which received the Governor-General\'s assent on September 8, 1948. This Amending Act replaced section 34 with a new provision that included a clause stating that \"the Income-tax Officer shall not issue a notice... unless he has recorded his reasons for doing so and the Commissioner is satisfied that it is a suitable case for such notice,\" and it was made retroactive, taking effect from March 30, 1948. The issue at hand was whether the notices issued by the Income-tax Officer on August 8, 1948, without the Commissioner’s approval, were invalid due to the amended section 34. The Commissioner argued that section 6 of the General Clauses Act, 1897, preserved the validity of the assessments and notices.

It was determined that section 6 of the General Clauses Act, 1897, did not apply, as the Amending Act of 1948 demonstrated a different legislative intent, given that the revised section 34 of the Indian Income-tax Act, 1922, was stated to have come into effect on March 30, 1948.

The case of Lemm v. Mitchell, [1912] A.C. 400, was distinguished, and it was further concluded that the notices issued by the Income-tax Officer on August 8, 1948, along with the assessments based on them, were invalid.

The ruling in Venkatachalam v. Bombay Dyeing & Mfg. Co., Ltd., [1959] S.C.R. 703, was referenced.
 

State of U.P. & Ors Vs. Lalji Tandon [1960] INSC 236 (29 November 1960)

HIDAYATULLAH, M.

KAPUR, J.L.

SHAH, J.C.

CITATION: 1961 AIR 1026 1961 SCR (2) 760

CITATOR INFO :

D 1965 SC1031 (4) D 1965 SC1431 (11) D 1978 SC 209 (12)

ACT:

Income Tax-Escaped income--Notice issued by Income-tax Officer without approval of Commissioner--Subsequent amendment of enactment providing for Commissioner's approval--Assessment based on original notice--Validity--General Clauses Act, 1897 (10 of 1897), s. 6--Income-tax and Business Profits Tax (Amendment) Act, 1948 (48 of 1948), ss. r, 8--Indian Income-tax Act, 1922 (11 of 1922), s. 34, as amended by Act 48 of 1948.

HEADNOTE:

The appellant who had agricultural income from his Zamindari was assessed to income-tax for the four assessment years, 1944-45, to 1947-48. The income-tax authorities did not include in his assessable income, interest received by him on arrears of rent, in view of a decision of the Patna High Court, but subsequently this view of law was reversed by the Privy Council. On August 8, 1948, the Income-tax Officer issued notices under s. 34of the Indian Income-tax Act, 1922, for assessing the escaped income. Before the notices were issued the Income-tax Officer had not put the matter before the Commissioner for his approval as the section then did not require it and the assessments were completed on those notices. In the meantime, certain amendments were made to the Indian Income-tax Act by Act 48 of 1948, which received the assent of the Governor-General on September 8, 1948. The Amending Act substituted a new section in place of S. 34, which among other changes, added a proviso to the effect that "the Income-tax Officer shall not issue a notice...... unless he has recorded his reasons for doing so and the Commissioner is satisfied on such reasons that it is a fit case for the issue of such notice", and also made it retrospective by providing that the new section "shall be deemed to have come into force on the 30th day of March, 1948". The question was whether the notices issued by the Income-tax Officer on August 8, 1948, without the approval of the Commissioner, were rendered void by reason of the operation of the amended s. 34. The Commissioner claimed that s. 6 of the General Clauses Act, 1897, saved the assessments as well as the notices.

Held, that s. 6 of the General Clauses Act, 1897, was inapplicable as the Amending Act of 1948 indicated a different intention within the meaning of that section, inasmuch as the amended S. 34 of the Indian Income-tax Act, 1922, provided that it shall be deemed to have come into force on March 30, 1948.

Lemm v. Mitchell, [1912] A.C. 400, distinguished, 761 Held, further, that the notices issued by the Income-tax Officer on August 8, 1948, and the assessments based on them were invalid.

Venkatachalam v. Bombay Dyeing & Mfg. Co., Ltd., [1959] S.C.R. 703, applied.

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 650 of 1957.

Appeal from the judgment dated July 13, 1956, of the Patna High Court in Miscellaneous Judicial Case No. 665 of 1954.

R. Ganapathy Iyer and R. H. Dhebar, for the appellant.

A. V. Viswanatha Sastri and R. C. Prasad, for the respondent.

1960. November 29. The Judgment of the Court was delivered by HIDAYATULLAH, J.-This is an appeal by the Commissioner of Income-tax with a certificate against the judgment and order of the High Court at Patna answering two questions of law referred to it under s. 66(1) of the Income-tax Act by the Tribunal, in the negative. Those questions were:

"(1) Whether in the circumstances of the case assessment proceedings were validly initiated under s. 34 of the Indian Income-tax Act? (2) If so, whether in the circumstances of the case the amount received from interest on arrears of agricultural rent was rightly included in the income of the assessee ?" The assessee, the Maharaja Pratapsingh Bahadur of Gidhaur, had agricultural income from his zamindari for the four assessment years 1944-45 to 1947-48. In assessing his income to income-tax, the authorities did not include in his assessable income interest received by him on arrears of rent. This was presumably so in view of the decision of the Patna High Court. When the Privy Council reversed the view of law taken by the Patna High Court in Commissioner of Income-tax v. Kamakhya Narayan Singh (1), the Income-tax Officer issued notices under S. 34 of the (1) [1948] 16 I.T.R. 325.

762 Indian Income-tax Act for assessing the escaped income.

These notices were issued on August 8, 1948. The assessments after the returns were filed, were completed on August 26, 1948. Before the notices were issued, the Income-tax Officer had not put the matter before the Commissioner for his approval, as the section then did not require it, and the assessments were completed on those notices. Section 34 was amended by the Income-tax and Business Profits Tax (Amendment) Act, 1948 (No. 48 of 1948), which received the assent of the Governor-General on September 8, 1948. The appeals filed by the assessee were disposed of on September 14 and 15, 1951, by the Appellate Assistant Commissioner, before whom no question as regards the validity of the notices under s. 34 was raised. The question of the validity of the notices without the approval of the Commissioner appears to have been raised before the Tribunal for the first time. In that appeal, the Accountant Member and the Judicial Member differed, one holding that the notices were invalid and the other, to the contrary.

The President agreed with the Accountant 'Member that the notices were invalid, and the assessments were ordered to be set aside.

The Tribunal then stated a case and raised and referred the two questions, which have been quoted above. The High Court agreed with the conclusions of the majority, and the present appeal has been filed on a certificate granted by the High Court.

Section 34, as it stood prior to the amendment Act No. 48 of 1948, did not lay any duty upon the Income-tax Officer to seek the approval of the Commissioner before issuing a notice under s. 34. The amending Act by its first section made ss. 3 to 12 of the amending Act retrospective by providing "sections 3 to 12 shall be deemed to have come into force on the 30th day of March, 1948........ Section 8 of the amending Act substituted a new section in place of s.

34, and in addition to textual changes with which we are not concerned, also added a proviso to the following effect :

"Provided that763 (1) the Income-tax Officer shall not issue a notice under this sub-section unless he has recorded his reasons for doing so and the Commissioner is satisfied on such reasons that it is a fit case for the issue of such notice." The question is whether the notices which were issued were rendered void by the operation of this proviso.-' The Commissioner contends that s. 6 of the General Clauses Act, particularly cls. (b) and (c) saved the assessments as well as the notices. He relies upon a decision of the Privy Council in Lemm v. Mitchell (1), Eyre v. Wynn-Mackenzie (2) and Butcher v. Henderson (3) in support of his proposition.

The last two cases have no bearing upon this matter; but strong reliance is placed upon the Privy Council case. In that case, the earlier, action which had been commenced when the Ordinance had abrogated the right of action for criminal conversation, had already ended in favour of the defendant and no appeal there from was pending, and it was held that the revival of the right of action for criminal conversation did not invest the plaintiff with a right to begin an action again and thus expose the defendant to a double jeopardy for the same act, unless the statute expressly and by definite words gave him that right. The Privy Council case is thus entirely different.

No doubt, under s. 6 of the General Clauses Act it is provided that where any Act repeals any enactment, then unless a different intention appears, the repeal shall not affect the previous operation of any enactment so repealed or anything duly done there under or affect any right, obligation or liability acquired, accrued or incurred under any enactment so repealed. It further provides that any legal proceedings may be continued or enforced as if the repealing Act had not been passed. Now, if the amending Act had repealed the original s. 34, and merely enacted a new section in its place, the repeal might not have affected the operation of the original section by virtue of s. 6. But the amending Act goes further than this. It (1) [1912] A.C. 400. (2) (1896) 1 Ch. 135.

(3) (1868) L.R. 3 Q. B. 335.

764 repeals the original s. 34, not from the day on which the Act received the assent of the Governor-General but from a stated day, viz., March 30, 1948, and substitutes in its place another section containing the proviso above mentioned. The amending Act provides that the amending section shall be deemed to have come into force on March 30, 1948, and thus by this retrospectively, indicates a different intention which excludes the application of s. 6.

It is to be noticed that the notices were all issued on August 8, 1948, when on the statute book must be deemed to be existing an enactment enjoining a duty upon the Income tax Officer to obtain prior approval of the Commissioner, and unless that approval was obtained, the notices could not be issued The notice were thus invalid. , The principle which was applied by this Court in Venkatachalam v. Bombay Dyeing & Mfg. Co. Ltd. (1) is equally applicable here.

No question of law was raised before us, as it could not be in view of the decision of this Court in Narayana Chetty v. Income-tax Officer (2), that the proviso was not mandatory in character. Indeed, there was time enough for fresh notices to have been issued, and we fail to see why the old notices were not recalled and fresh ones issued.

For these reasons, we are in agreement with the High, Court in the answers given, and dismiss this appeal with costs.

A appeal dismissed.

(1) [1959] S.C.R. 703. (2) [1959] 35 I.T.R. 388.

 

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter