Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Guru Estate Through Dwarkad as Guru & Ors Vs. The Commissioner of Income-Tax Bihar and Orissa [1962] INSC 291 (19 October 1962)
1962 Latest Caselaw 291 SC

Citation : 1962 Latest Caselaw 291 SC
Judgement Date : 19 Oct 1962

    
Headnote :
The assessees were part of a joint Hindu family engaged in the profession of Pandas or priests, assisting devotees with worship and ceremonies related to the pilgrimage to the Jagannath temple in Puri. They collected money from pilgrims, referred to as Annadan, through documents called Annadan Patras, which were signed by the pilgrims. They claimed that the Annadan offerings were exempt from income tax under sections 4 (3) (i) and (ii) of the Indian Income-tax Act, 1922, arguing that these funds were received on the condition of being used for Bhog (food offerings) at the Jagannath temple, thus constituting income derived from property held under a trust, or alternatively, income of a religious institution from voluntary contributions intended solely for religious purposes. However, the income tax authorities denied this claim, asserting that the amounts were taxable.

The Appellate Tribunal determined that the money received from pilgrims as Annadan was not exclusively used for Bhog offerings, and that these amounts were earned by the assessees in their capacity as Pandas. The Tribunal found no evidence indicating that the pilgrims intended to create a trust, and concluded that the assessees did not qualify as a religious institution.

Consequently, the Tribunal ruled that the assessees were not exempt from income tax under section 4 (3) (ii) of the Act. Upon a reference under section 66 (2) of the Act, the High Court opined that it was unnecessary to determine whether the contributions made via Annadan Patras constituted a trust. Even if a religious trust were assumed to exist, it would only be a private religious trust, thus the income derived by the assessees from this source would not be exempt from tax under sections 4 (3) (i) and (ii) of the Act.

It was held that the amounts received by the assessees through Annadan Patras were not exempt from taxation under sections 4 (3) (i) and (ii) of the Indian Income-tax Act, 1922, as per the Tribunal\'s findings, since they were not exclusively allocated for religious or charitable purposes.

Furthermore, it was determined that the High Court erred by disregarding the Appellate Tribunal\'s finding that no trust existed, and by concluding, based on the assumption that a trust was intended by the pilgrims, that it was a private trust.

According to the framework of the Indian Income-tax Act, the responsibility for determining facts lies with the Tribunal, while the High Court\'s role is to advise the Tribunal on the applicable law based on those facts. In this case, the High Court overstepped its advisory jurisdiction regarding the Tribunal\'s decision, which is solely granted by section 66 (2) of the Act, and instead exercised what was essentially appellate jurisdiction.
 

The Guru Estate Through Dwarkadas Guru & Ors Vs. The Commissioner of Income-Tax Bihar and Orissa [1962] INSC 291 (19 October 1962)

SHAH, J.C.

KAPUR, J.L.

HIDAYATULLAH, M.

CITATION: 1963 AIR 1452 1963 SCR Supl. (1) 667

ACT:

Income Tax-Income from trust-Exemption from taxationApplicability of the rule-"Exclusively to purposes religious or charitable" High Court's jurisdiction in referencesBinding on Tribunal's findings on facts-Indian Income-tax Act, 1922 (11 of 1922), ss. 4 (3) (i) and (ii), 66 (2).

HEADNOTE:

The assessee were members of a joint Hindu family who carried on the vocation of Pandas or priests who assisted devotees in performing worship and ceremonies connected with the pilgrimage to the temple of jagannath at Puri. They collected from the pilgrims amounts of money known as Annadan under writings called Annadan Patras signed by the pilgrims. The claimed that the offerings of Annadan were exempt from Income-tax under ss. 4 (3) (i) and (ii) of the Indian Income-tax Act,. 1922. Because they were received by them on condition of utilising the same for the Bhog (food offering) in the temple of jagannath and were, therefore, income derived from property held under a trust and, in any event, income of a religious institution derived from voluntary contributions applicable solely to religious purposes. The income-tax authorities rejected the claim and held that the amount was liable to tax. The Appellate.

Tribunal found that the money paid by the pilgrims as Annadan was not used for the exclusive purpose of offering Bhog, that the said amounts were earned by the assessees in the conduct of their business as Pandas, that the facts did not indicate that any trust was intended or created by the pilgrims. and that the assessees were not art institution.

The 'Tribunal accordingly held that the assessees were not exempt under s. 4 (3) (ii) of the Act from liability to pay income-tax. On a reference under s. 66 (2) of the Act, the High Court took the view that it was not necessary to, decide the question whether the contributions made through Annadan Patras by the donor would amount to a trust, that even if it be assumed that a religious trust was created it was only a private 668 religious trust and that, therefore, the income of the assessees derived from the source was not exempt from liability to tax under ss. 4 (3) (i) and (ii) -of the Act.

Held, that the amounts received by the assessees under the Annadan Patres were not exempt from tax under ss. 4 (3) (i) and (ii) of the Indian Income-tax Act, 1922 since on the findings of the Tribunal, they -were not applicable exclusively to purposes religious or charitable.

Held, further, that the High Court erred in ignoring the finding of the Appellate Tribunal that there was no trust and in coming to a conclusion, on the asumption that a trust was intended to be created by the pilgrims, that the trust was a private trust.

Under the scheme of the Indian Income-tax Act the function of determining facts rests with the Tribunal and on the facts found the High court has to advise the Tribunal as to the law applicable. In the present case, the High Court attempted to exercise not the advisory jurisdiction ;in respect of the decision of the Tribunal which alone is conferred by s. 166 (2) of the Act, but jurisdiction which in substance was appellate.

CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 248 to 253 of 1662.

Appeals from the judgments dated April 1, 1958, of the -Orissa High Court in Special -jurisdiction Cases Nos. 6 of 1953 and 42 to 45 of 1954 and 7 of 1956.

A. V. Viswanatha Sastri, R. S. Mahanty and B. P. Maheshunri, for the appellants in all the appeals.

N. D. Karkhanies and R. N. Sachthey, for the respondent in all the appeals.

1962. October 19. The judgment of the Court was delivered by SHAH,J These six appeals raise a common question as to the liability the assessees to 'Pay income-tax in respect of certain receipts known as 669 'Annadan' during the assessment years 1946-47 to 1951-52.

The assessees are a Hindu Undivided family, and engage themselves as Pandas or priests who assist devotees in performing worship and ceremonies connected with pilgrimage to the temple, of Jagannath at Puri, and for services rendered by them they receive certain emoluments which are called 'Daksina' or 'Pranami'. It is not disputed that amounts received as Pranami are profits or gains of business or vocation carried on by the assessees and liable to income-tax. Besides Pranami the assessees collect from the pilgrims amounts of money known as Annadan under writings executed by the pilgrims. In these appeals the assesses claim that those amounts are not liable to be included in their taxable income , because they are exempt under ss. 4 (3) (i) & (ii) of the Indian Income-tax Apt. The assesses claim that "their estate originally and virtually represents the Guru Gadi created and established for the main purpose of propagating the cult of Lord jagannath in different parts and among different peoples embracing Hindu religion" and the offerings known as Anndan received by them on condition utilising the same for the Bhog (food offering) in' the' temple of jagannath are exempt from liability to pay incometax because, the Annadan offerings are income derived from property held under a trust and in any event they are income of a religious institution derived from voluntary contributions and applicable solely to religious purposes.

In support of their plea the assessees rely upon the Annadan Patras signed by the pilgrims, in the following form " Written by of village Thana etc. Coming:

to the sacred place of Sri Jagannathji and having his Darshan, I pay unto,.-..... (name, of Panda), Gaudbad sahi, puri Town for the Bhog of Sree Jagannathji, Rs ................

The Pandaji will utilise, this amount for the Bhog of Jagannathji and the Prasad will be enjoyed by 670 himself and the people of the district to which I belong. I........... Signed this Atika Annadan' .

The amounts received or collected from the pilgrims under Annadan Patras (which were also styled as Atika Patras) were credited in an account known as Annadan Account, and expenses of "food offerings" to the deity were defrayed out of that fund. The assesses claim that out of the unspent balance they purchased property in the name of the deity Jagannath.

The Income-tax Officer held that Annadan received by the assessees was not exempt from the liability to tax, for in his view there was no valid trust in writing and 'there was no authority to enforce the obligation' that the amounts received by the assessees be spent for religious and charitable purposes, that the assessees were not shebaits appointed under writing and the income sought to be taxed was in the nature of voluntary contributions and was not derived from property held under a trust or other legal obligation.

In appeal the Appellate Assistant Commissioner, Cuttack Range, confirmed the order. He held that the assessees as Panda8 held a trust fund in their charge every year from which no income was received but a part of the fund was spent by them for the purpose for which the trust was created and the balance was appropriated by them to their own use and that they did not derive income from voluntary contributions applicable solely to religious or charitable purpose.

The Income-tax Appellate Tribunal confirmed the order observing: "Except the bare assertion of the assessee before us, there is no evidence to show that the pilgrims understood either. the character or the implication of the document they were signing. The assessee has not shown either that he gave receipts to the pilgrims indicating his trustee position and his undertaking to employ the, receipts 671 for the purposes of the supposed trust. Out of these funds collected, a major portion is spent upon loans to pilgrims, charity, expenses for feeding the pilgrims and other items.

x x x x This itself as a fact shows that the money paid by the pilgrims was not used for the exclusive purpose of offering Bhog. x x x x x Having-regard to the way in which the pilgrims are attracted, brought to Puri, treated there, taken to the temple, fed and ultimately induced to make a payment, there is only one conclusion possible that the business of pilgrim traffic was carried on by the assessee.

The facts do not show that any trust was intended or created by the pilgrims. x x x x x". The Tribunal also observed that the assess were not an institution and they were not exempt under s. 4 (3) (ii) of the Act from liability to pay income-tax, especially because the objects for which Annadan fund was to be expended were not public objects, and the payments made by the pilgrims as Annadan could not be said to be for the benefit of the public or for charity.

The Tribunal declined to submit a statement of the case on question of law. alleged to arise out of their order because in their view in disposing of the appeal it was found that "no trust was intended to be created as alleged by the assessees and that the assessees had not proved that they were under any obligation to devote the income to any particular use". The assesses then moved the High Court for an order under s. 66 (2) of the Indian Income-tax Act calling upon the Tribunal to state the case. The High Court directed the Tribunal to state the following point of law arising out of the case and to refer it for decision :

"Whether, on the facts of this case, the amounts received by the assessee under the Attika Patra are liable to tax." At the hearing of the reference the High Court was of the opinion that "it was not necessary to discuss 672 the larger question whether the contributions made through Annadan Patra, by the donor would amount to a trust or else whether it is a mere device to give the entire income to the Panda for his own benefit". They then observed that "even if it be as (without deciding) that a religious, trust was created for the main purpose of offering Bhog to Lord Jagannath at Puri by the execution of the Anmdan Patra the essential question on which the 'assess ability of this income to income-tax depends, is whether such a trust is a private religious trust or, a public religious trust". The Court proceeded to consider the appropriate tests for ascertaining whether the trust was public or private, and held, that the trust created by the Annadan Patra was, a private religious trust and: the income of the assesse" derived from that source was not exempt from liability to pay income-tax under cl. (i) or cl. (ii) of sub-s. (3) of s.

4 of the Indian Income-tax Act.

The material part of sub-s. (3) of s. 4 of the Indian Income-tax Act as it stood at the relevant time was as follows S. 4 (3) ,,Any income, profits or gains falling within the following classes shall not be included in the total income of the per-son receiving them:

(i) Subject to the provisions of clause (c) of sub-section (1) of section 16, any income ,derived from property held under a trust or other legal obligation solely for religious or charitable purposes, where such purposes relate to anything done within the taxable territories and in the case of property so held in part only for such purposes, the income applied or finally set a art for application thereto.

(ii) Any income of a religious or charitable institution derived: from voluntary, 673 contributions and applicable solely to religious or charitable purposes." It is manifest on a bare perusal of the two clauses that income of the assessees would be admissible to exemption under cl. (i) of sub-s. (3) if it be derived from property held under a trust or other legal obligation, solely for religious or charitable purposes, and under cl. (ii) if it be income of a religious or charitable institution derived from voluntary contributions applicable exclusively to purposes religious or charitable. Income sought to be taxed does not answer either of these descriptions; it is not income derived from property held under a trust or other obligation for the purposes specified and the assesees are not an institution religious or charitable. They are members of joint Hindu family who carry on the vocation of Pandas: and the income on the findings of the Tribunal is not applicable exclusively to purposes religious or charitable. On this limited ground the claim of the assessees for exclusion of the receipts under the Annadan Patras from their total income is liable to be rejected.

This interpretation of the relevant provisions is sufficient to dispose of the appeals, but we deem it necessary, having regard to the manner in which the case was approached by the High Court, to indicate the restrictions inherent in the exercise of its jurisdiction by the High Court. The Tribunal held that the receipts called Annadan were earned by the assessees in conduct of their business as Panda8 and the facts did not indicate that any trust was intended or created by the pilgrims. Under the scheme of the Income-tax Act the function of determining facts rests with the Tribunal, and on the facts found the High Court has to advise the Tribunal as to the law applicable. The Tribunal having found that the receipts were in the nature of income of a business, and no trust was ever intended by the pilgrims who 674 gave Annadan the High Court had to record its opinion on the basis of those facts. A finding of fact recorded by the Tribunal may not be regarded as final if it is not supported by any evidence, or is founded upon a view of facts 'which cannot reasonably be entertained, or upon a misconception, vide Edvard v. Bristow(1). The High Court made an order under s. 66(2) because in their opinion the consideration whether the pilgrims understood the true character or the implication of the Annadan Patras signed by them was irrelevant, and that merely because there was a breach of trust committed by the assessees, the trust was not destroyed. But it was not open to the High Court to ignore the finding of the Tribunal that there was no trust, and the receipts under Annadan Patras were income from ""the business of pilgrim traffic". Under the Income-tax Act, on conclusions on questions of fact recorded by the Tribunal, if a question of law arises, the High Court will deliver its opinion provided it is properly referred. The conclusion of the Tribunal was based on a review of the evidence. The Tribunal on the evidence relating to the manner in which the pilgrims were attracted, brought to Puri, treated there and taken to the temple, fed and ultimately induced to make a payment inferred that the receipts were in the course of business.

At the hearing of the reference the High Court addressed itself to a question which was not referred by the Tribunal.

The High Court on the assumption that a trust was intended to be created by the pilgrims by giving Annadan, proceeded to hold that the trust was a Private trust. In so holding the High Court attempt to exercise not the advisory jurisdiction in respect of the decision of the Tribunal which alone is confer-red by s. 66(2) of the Indian Incometax Act, but jurisdiction which in substance was appellate.

The Tribunal had recorded a finding that there. was in fact no trust intended or credited by the (1) (1955) 36 Tax Cas. 207.

675 pilgrims. On that finding no question as to the applicability of s. 4(3) (1) in any event could arise. It was open to the assessees to demand that a question that the finding was based on no evidence or' that it could not reasonably be arrived by any person acting judicially and properly instructed as to the relevant law. Some vague statement was made in the application to the High Court for an order for calling for a statement of the case that the finding was based on no evidence, but the High Court was not asked to call upon the Tribunal by an order under s. 66(2) to submit a statement on the question that the finding, that there was no trust was based on no evidence. On the question referred the High Court was bound to accept the findings of the Tribunal and to decide the question of law, if any, arising therefrom. The High Court however ignored the finding that the income received as Annadan was part of the income or properties of a business carried on by the assessees, and on the assumption that a trust was created they regarded the trust as a private religious trust. In so doing the High Court did not in substance answer the question submitted to it.

Normally in circumstances such as this case discloses, we would have called for a finding from the High Court on the question which was referred by the Tribunal, but on the view we have already expressed no useful purpose will be served by adopting that course. On the true meaning of s. 4(3) (i) in the absence of any finding that the Annadan income was derived from property held under a religious or charitable trust, the claim of the assessees for exemption must fail.

Their claim to exemption under s. 4(3) (ii) must fail because they are not a religious or charitable institution.

The appeals therefore fail and are dismissed. There will be no order as to the costs of these appeals.

 

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 : MAIMS

 
 
Latestlaws Newsletter