Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kalyan Mills Ltd. Vs. Union of India & Ors [1986] INSC 247 (21 November 1986)
1986 Latest Caselaw 247 SC

Citation : 1986 Latest Caselaw 247 SC
Judgement Date : 21 Nov 1986

    
Headnote :
The Union of India, as Respondent No. 1, sought to recover certain tax arrears from the assessee-company, Respondent No. 2. The assessee-company notified the Union of India that the tax dues owed could be settled using the amount that the appellant-company owed to it. This debt was recorded as a credit in the appellant-company\'s accounts for the assessee-company. The appellant-company acknowledged its obligation to the assessee-company and assured the Union of India that it would pay the tax dues in relation to the debt owed to the assessee-company.

Notices under sections 46(2) and 46(5A) of the Income Tax Act were issued to the appellant-company for the recovery of the specified amount.

The Union of India initiated a lawsuit seeking a decree against the appellant-company and four other defendants. In response, the appellant-company presented a false argument claiming that the assessee-company was liable to pay it, thus absolving itself of the responsibility to pay the tax dues owed by the assessee-company.

The trial court ruled in favor of the Union of India, determining that it was entitled to a monetary decree against the appellant-company.

The High Court dismissed the appeal filed by the appellant-company.

In the appeal to this Court, the appellant-company argued that the lawsuit initiated by the respondent and the decree issued by the trial court were not legally permissible, as proceedings for the appointment of a receiver can only be considered in the context of executing a decree against the original debtor.
 

Kalyan Mills Ltd. Vs. Union of India & Ors [1986] INSC 247 (21 November 1986)

OZA, G.L. (J) OZA, G.L. (J) REDDY, O. CHINNAPPA (J)

CITATION: 1987 AIR 371 1987 SCR (1) 362 1987 SCC (1) 27 JT 1986 905 1986 SCALE (2)862

ACT:

INCOME TAX ACT, 1961--Section 46(2) & 46(5A)--Tax dues

recoverable from assessee company--Assessee company informing that amount can be recovered by Union of India from the amount owed by Appellant Company--Suit for recovery of tax dues by Union of India against appellant company--Validity of such claim.

HEADNOTE:

The Union of India-Respondent No. 1, had to recover certain arrears of taxes from the assessee-company--Respondent No. 2. The assessee--company informed the Union of India that the tax dues recoverable from it be recovered from the amount which was owed by the appellant-company to it. The debt due by the appellant-company to the assessee-company was shown to the credit of assessee--company in the accounts of the appellant--company. The appellant--company acknowledged and admitted its liability to the assessee company and promised the Union of India to pay the amount of tax dues against the debt due by it to the assessee-company.

Notices under s. 46(2) and s. 46(5A) of the Income Tax Act were issued to the appellant--company for the recovery of the said amount.

The Union of India filed a suit seeking a decree against the appellant-company and four other defendants. The appellant--company set up a false theory that the assessee--company itself was liable to pay the appellant company and, therefore, it was not liable to pay tax dues of the assessee-company.

The trial court decreed the suit holding that the Union of India was entitled to a money decree against the appellant--company.

The appeal preferred by the appellant--company was dismissed by the High Court.

In the appeal to this Court on behalf of the appellant--company it was contended that a suit as filed by the respondent and the decree granted by the trial court was not permissible in law because proceedings for appointment of 363 receiver can only be contemplated in execution proceedings of a decree against the original debtor.

Dismissing the appeal the Court,

HELD: 1. The High Court has rightly maintained the decree by coming to the conclusion that the amount of commission earned by the assessee company was admittedly with the appellant. It was withheld by the appellant under the pretext that it had a counter-claim against the assessee Under s. 46(2) of the Income Tax Act, a prohibitory order attaching the said money of the assessee--company was issued and the machinery under S.46(5A) of the Act was no longer effective as the appellant set up a counter-claim against the assessee and there was no option for the Union of India but to obtain adjudication from the civil court. [365H -366B]

2. No money decree could be passed against the appellant--company except for the money lying in the deposits with them for the assessee-company and it is for that purpose that the decree for appointment of receiver was made so that the amount be recovered and paid to the plaintiff-Union of India. [366C-D]

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 447(N) of 1973.

From the Judgment and Decree dated 18/19.4.1972 of the Gujarat High Court in First Appeal No. 184 of 1964.

V.A. Bobde and A.G. Ratnaparkhi for the Appellant.

S.C. Manchanda, Ms. A. Subhashini and K.C. Dua for the Respondents.

The Judgment of the Court was delivered by OZA. J. This appeal arises out of a certificate granted by this Court. The facts necessary for the disposal of this appeal are that the respondent No. 1 Union of India fried a suit against the petitioner. The petitioner is a public limited company. Respondent No. 2 which is also a public limited company was the assessee company and the Union of India, respondent No. 1 had to recover a sum of Rs 1,32,400.87 p. from the said assessee company on account of arrears of income tax, excess profit tax, business profit tax. To recover this amount a suit was filed on 15.2.58 impleading therein besides the present appellant said assessee company and others as defendants. It was alleged that the assessee company by its letter dated 4.10.48 informed the plaintiff Union of 364 India that the arrears due from it be recovered from the petitioner on account of its commission. It was alleged that for recovery of the said amount notice under Section 46(2) of the Income Tax Act was issued on two occasions, 9.11.48 and 30.3.51 and thereafter a notice under Section 46(5A) of the Act was issued against the appellant-defendant No. 1 Kalyan Mills Ltd. on July 22, 1949. It is alleged that the defendant No. 1 assessee-company had informed the plaintiff Union of India by a letter dated October 11, 1948 that the tax dues recoverable from the assessee-company be recovered from the amount which was owed by the appellant-company to the assessee-company. It was inter-alia asserted in the plaint that the debt due by the appellant-company to the assessee-company was shown to the credit of the assesseecompany in the accounts of the appellantcompany. It is said that by two letters addressed by the appellant-company on November 18, 1948 and December 3, 1948, it acknowledged and admitted its liability to the assessee-company and had further more promised the plaintiff to pay the amount of tax dues against the debt due by the appellant-company, to the assessee-company. The plaintiff proceeded to assert in view of the admissions made by the appellant company and the promise made by it to pay the tax dues from the debt due by it to the assessee-company and having regard to the recovery proceedings undertaken by the competent authority under Sections 46(2) and 46(5A) of the Act, the plaintiff had priority over all other unsecured dues and that the appellant company was under an obligation to pay the amount of Rs 1,32,400.87 p. under these circumstances. It was also alleged by the plaintiff-respondent (Union of India) that notwithstanding the fact that the debt due by the appellant-company to the assessee-company was shown to the credit of the assessee-company in the books of accounts of the appellant company. The appellant company had subsequently set up a false theory that the assessee company itself was liable to the appellant company and that the appellant company was not liable to pay dues of the assessee. It. was in terms asserted that the version set up by the appellant company that it had a claim against the assessee company was a got up version and that it had been created merely with a view to defeat or delay the dues of the plaintiff. It was contended that the appellant company had made a false counter claim against the assessee company with this end in view viz. to defeat and delay the claim of the plaintiff though it had taken no action in regard to the alleged counter claim. A reference was made to a resolution passed by the appellant company on December 9, 1949 to transfer the debt due to the assessee company to the Managing Agents' commission and suspense account. No action was ever taken by the appellant company against the assessee company for the alleged claim arising in the context of damages in connection with the alleged malfeasance and misfeasance of the assessee company in the course of discharge of their functions as the Managing Agents of the appellant company. As admittedly the assessee-company was functioning as the Managing Agents of the appellant-company, it was contended that no action was taken for more 365 than three years and that no steps have been taken in this connection because the counter claim was a sham one.

It was further contended by the plaintiff-respondent (Union of India) that the appellant company and the assessee company were colluding with each other with the object of defeating or delaying the payment to the plaintiff and that the adjustment entries made by the appellant company in its books of accounts were a step in this direction. Such entries or adjustments were illegal and they were not binding on the plaintiff in as much as the recovery proceedings had already been initiated against the assessee company and that the adjustments and entries were false as was evident from the admissions made by the appellant-company in its letter to the plaintiff. A charge of fraud and collusion has been levelled against the. appellant company, the assessee company and the other defendants. With these facts the respondent Union of India instituted the present suit seeking a decree against defendants 1 to 5 i.e. the present appellant and other defendants for an amount of Rs 1,32,400.87 p. with interest and a prayer also was made for appointment of receiver for recovery of the amount due from defendant No. 5 and its nominees other defendants. Various defences were raised. The suit was decreed by the trial court and the trial court held that the plaintiff respondent was not entitled to a money decree against the appellant company. It also recorded a finding that the contention of the appellant company that it had a genuine and valid counter claim against the assessee company and that it had been adjusted was unfounded. In the opinion of the learned trial court it was a unilateral act of the appellant company of adjusting the sum due to the assessee company against the alleged claim in respect of damages for malfeasance and misfeasance against the assessee company was invalid and was not binding on the plaintiff-respondent. It also held that the sum in' excess of the tax claimed by the plaintiff from the assessee company was due to the assessee company against the appellant and it held that the plaintiff was entitled to a decree for appointment of receiver to realise the dues of the plaintiff from the appellant company having regard to the fact that appellant company was indebted to the assessee company for a sum in excess of tax dues claimed by the plaintiff, and to that extent the suit was decreed.

The appellant preferred an appeal and a Division Bench of the Gujarat High Court by their judgment dated April 19, 1972 dismissed the appeal and maintained the decree passed by the trial court and on certificate against that judgment that the present appeal is filed in this Court. The main contention advanced on behalf of the appellant was that a suit was filed by the respondent and the decree granted by the trial court was not permissible in law as it was contended that such proceedings for appointment of receiver can only be contemplated in execution proceedings of a decree against the original debtor. Facts are not in dispute. The learned Judges of the High Court maintained the 366 decree by coming to the conclusion that the amount of commission earned by the assessee company was admittedly with the appellant. It was withheld by the appellant under the pretext that it had a counter claim against the assessee. It is also not in dispute that under Sec. 46(2) a-prohibitory order attaching the said money of the assessee company was issued. It is also not in dispute that the machinery under Sec. 46(5A) of the Income Tax Act was no longer effective as the appellant set up a counter-claim against the assessee company and there was no option for the Union of India but to obtain adjudication from the civil court and in this view of the matter the learned Judges of the Gujarat High Court maintained the decree passed by the trial court.

An objection was also taken about the form of the decree passed by the trial court which only was for the appointment of a receiver. Admittedly no money decree could be passed against the appellant company except for the money lying in the deposits with them of the assessee company and it is for that purpose that the decree for appointment of receiver was made so that the amount be recovered and paid to the plaintiff--Union of India.

Having considered the question and heard the learned counsel for the appellant, we see no error in the judgment passed by the learned High Court of Gujarat. The appeal is therefore dismissed with costs.

A.P.J. Appeal dismissed.

 

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 Newsletter