1973 INSC 0075 C. I. T., Andhra Pradesh Vs M/S. Vadde Pulliah & Co. Civil Appeals Nos. 1682 to 1684 of 1970 (K.S. Hegde, P. Jagmohan Reddy, H.R. Khanna JJ) 08.03.1973 JUDGMENT HEGDE, J. - 1. These are appeals by special leave. They arise from a common judgment of the Andhra Pradesh High Court in a reference under Section 66(1) of the Indian Income Tax Act, 1922, to be hereinafter referred to as the 'Act'. The reference in question relates to the assessment of the assessee for the assessment years 1954-55, 1955-56 and 1956-57. The question of law referred by the Tribunal is "whether on the facts and the circumstances of the case, the assessments made on the firms, for each of the assessment years 1954-55, 1955-56 and 1956-57, are valid in law ?" 2. Now we shall set out the material facts as could be gathered from the case stated by the Tribunal. Up to and including the assessment year 1953-54 business with which we are concerned in this case, was carried on by Vadde Pulliah. He was assessed as an 'individual'. On March 23, 1953, he entered into a partnership consisting of himself and three others. That partnership was known as "M/s. Vadde Pulliah & Co." In that partnership Pulliah had 8 as. share and out of the remaining three partners two had 3 as. share each and one had 2 as share. For the assessment years 1954-55, 1955-56 and 1956-57, this firm filed returns of income as a firm. It also applied for registration under Section 26-A. The Income Tax Officer rejected that application holding that there was no genuine firm. He came to the conclusion that the business was exclusive that of Pulliah. He accordingly, assessed Pulliah as an 'individual' in respect of the income earned in that business. As against that order both the firm as well as Pulliah went up in appeal to the Appellate Assistant Commissioner. Before the Appellate Assistant Commissioner, the question for consideration was whether the firm in question was a genuine firm, if the firm was a genuine firm, it necessarily followed that Pallaiah was wrongly assessed. If, on the other hand, the firm was not a genuine firm, Pulliah was rightly assessed. Therefore, the sole question that arose for decisions in the appeals filed by the firm as well as Pulliah was as to the genuineness of the firm in question. The Appellate Assistant Commissioner after examining the material before him came to the conclusion that the firm in question was a genuine firm. Consequently, he allowed the appeal of the firm as well as that of Pulliah. In the firm's appeals he directed the Income Tax Officer to register that firm and in Pulliah's appeal he set aside the assessment made on him. In the operative portion of his order he stated thus : "The Income Tax Officer is directed to adopt the correct share of income of the appellant from this firm." But in the body of his order he specifically held that the business in question was carried on by the firm and not by Pulliah. 3. After this order was made, the Income Tax Officer proceeded to assess the firm in respect of the income earned by that firm during the assessment years 1953-54, 1954-55 and 1955-56. When the Income Tax Officer initiated proceedings against the firm for the purpose of assessment, the firm resisted the same taking the plea that the proceedings in question is barred by limitation under Section 34(3) of the Act. He rejected that contention. Aggrieved by that order the firm went up in appeal to the Appellate Assistant Commissioner. The Appellate Assistant Commissioner upheld the contention of the assessee and set aside the order of the Income Tax Officer. As against that order the Income Tax Officer went up in appeal to the Income Tax Appellate Tribunal. The Tribunal partly accepted the appeal of the Income Tax Officer. It came to the conclusion that the assessment in respect of assessment years 1955-56 and 1956-57 are not barred in view of the Second Proviso to Section 34(3) of the Act. But it opined that the assessment in respect of the assessment year 1954-55 was barred by limitation. 4. Aggrieved by the decision of the Tribunal both the Commissioner of Income Tax as well as the assessee moved the Tribunal under Section 66(1) of the Act to refer certain questions of law to the High Court of Andhra Pradesh. The Tribunal submitted the question set out earlier to the High Court. The High Court has answered that question in favour of the assessee. It came to the conclusion that the impugned assessments were barred by time and they are not saved by the Second Proviso to sub-section (3) of Section 34 of the Act. It is as against that decision these appeals have been brought by the Commissioner of Income Tax. 5. In order to decide the controversy before us it is necessary to refer to the material portions of Section 34. That section deals with income escaping assessment. We are now concerned with sub- section (3) of Section 34 and the Second Proviso thereto. Sub-section (3) of Section 34 reads : "No order of assessment or re-assessment, other than an order of assessment under Section 23 to which clause (c) of sub-section (1) Section 28 applies or an order of assessment or re-assessment in case falling within clause (a) of sub-section (1) or sub-section (1-A) of this section shall be made after the expiry of four years from the end of the year in which the income, profits or gains were first assessable." The First Proviso is not relevant for our present purposes. Hence we shall proceed to quote the Second Proviso to sub-section (3) of Section 34. That Proviso says : "Provided further that nothing contained in this section limiting the time within which any action may be taken or any order, assessment or re-assessment may be made, shall apply to a re-assessment made under Section 27 or to an assessment or re-assessment made on the assessee or any person in consequence of or to give effect to any finding or direction contained in an order under Section 31, Section 33, Section 33-A, Section 33-B, Section 66 or Section 66-A." 6. The question before us is whether the assessee's case is covered by the Second Proviso to Section 34(3) ? Before a case can be said to be covered by the said Proviso certain requirements will have to be fulfilled. The first and foremost requirement is that the order made must be one either under Section 31 or Section 33 or Section 33-A or Section 33-B or Section 66 or Section 66-A. In the present case, admittedly, the order in question was made under Section 31. The present case does not fall within the scope of Section 27 about which there is no dispute. 7. The next requirement is that the order made by the Income Tax Officer must be to give effect to any finding or direction given by the Appellate Authority. In this case the Appellate Assistant Commissioner had not given any direction to assess the assessee. Therefore, all that we have to see is whether the order made by the Income Tax Officer was in consequence of a finding given by the Appellate Assistant Commissioner. The further question that we have got to decide is whether the assessee can be considered as one of the persons coming within the scope of the proviso in question. There has been considerable controversy as to the meaning of the word 'finding' in the Second Proviso to Section 34(3). This question came up before this court for consideration in Income Tax Officer, A-Ward, Sitapur v. Murlidhar Bhagwan Das ((1964) 52 ITR 335, 344 (SC) : (1964) 6 SCR 411 : AIR 1965 SC 342). This is what this Court observed in that case : "The expression 'finding or direction', the argument proceeds, is wide enough to take in at any rate a finding that is necessary to dispose of the appeal or direction which Appellate Assistant Commissioner have in practice been issuing in respect of assessments of the years other then those before them in appeal. What does the expression 'finding' in proviso to sub-section (3) of Section 34 of the Act mean ? 'Finding' has not been defined in the Income Tax Act. Order XX, Rule 5, of the Code of Civil Procedure, reads : 'In suits in which issues have been framed, the court shall state its finding or decision, with the reasons therefore, upon each separate issue, unless the finding upon any one or more of the issue is sufficient for the decision of the suit.' Under this Order, a 'finding' is, therefore, a decision on an issue framed in a suit. The second part of the rule shows that such a finding shall be one which by its own force or in combination with findings on other issues should lead to the decision of the suit itself. That is to say, the finding shall be one which is necessary for the disposal of the suit. The scope of the meaning of the expression 'finding' is considered by a Division Bench of the Allahabad High Court in Pt. Hazari Lal v. Income Tax Officer, Kanpur ((1960) 39 ITR 265 (All) : AIR 1960 All 97 : ILR (1959) 2 All 152). There the learned judges pointed out : 'The word 'finding', interpreted in the sense indicated by us above, will only cover material question which arise in a particular case for decision by the authority hearing the case or the appeal which, being necessary for passing the final order or giving the final decision in the appeal, has been the subject of controversy between the interested parties or on which the parties concerned have been given a hearing'." We agree with this contention of finding. The same view was taken by this Court in N. Kt. Sivalingam Chettiar v. Commissioner of Income Tax Madras ((1967) 66 ITR 586 (SC)). Therein this Court ruled that a finding or direction by an Appellate Authority in an order relating to the assessment of one year does not warrant the avoidance of the bar of limitation under Section 34 of the Indian Income Tax Act, 1922, against initiation of proceedings for assessment for another year. A finding within the Second Proviso to Section 34(3), must be a finding for giving relief in respect of the assessment for the year in question. A finding may only be that which was necessary for the disposal of an appeal in respect of an assessment of a particular year. 8. The law on the question was elaborately examined by this Court again in Daffadar Bhagat Singh and Sons v. Income Tax Officer, A-Ward, Ferozepure ((1969) 71 ITR 417 (SC) : (1969) 1 SCR 828 : AIR 1969 SC 340). Therein this Court reiterated that a finding which can be considered as relevant under the Second Proviso to Section 34(3) must be one which was necessary for deciding the appeal before the authority. Having set out the law, let us examine whether the finding given in this case is one that was necessary for the decision of the case before the Appellate Assistant Commissioner. As mentioned earlier the question that the Assistant Commissioner had to decide in the two appeals before him which he heard together, was whether the business in question was the business of the firm or that of Pulliah. He had only two alternatives before him. In order to decide the appeal of the firm as well as that of Pulliah, he had to decide whether the business was that of the firm of that of Pulliah. He came to the conclusion that the business was that of the firm and not of Pulliah. There is no room for doubt that the finding given by the Appellate Assistant Commissioner was absolutely necessary for deciding both the appeals before him. 9. This takes us to the other branch of the Second Proviso to Section 34(3), namely. whether the firm can be considered as coming within the expression 'any person' in the proviso in question. In Murlidhar Bhagwan Das (supra), this Court came to the conclusion that the expression 'any person' in the second proviso to Section 34(3) referred to one who would be liable to be assessed for the whole or a part of the income that went into the assessment of the year under appeal or revision. Further, that person should be intimately connected with the proceedings in which the finding was given. The same view was taken in other cases referred to earlier. In the instant case Pulliah was the dominant partner of the firm as found by the Tribunal. He had 8 as share in the firm. He was the original owner of the firm. He was not only interested in his own assessment, he was also interested in the assessment of the firm. The partners of Pulliah were intimately connected with him. Hence, we were clearly of the opinion that they are "persons" coming within the scope of the Second Proviso to Section 34(3). It may be noted that the Appellate Assistant Commissioner had to deal with the cases of Pulliah as well as that of the firm. 10. In our opinion the High Court erred in coming to the conclusion that the finding given by the Appellate Assistant Commissioner, in the appeals filed by Pulliah as well as by the firm, that the business was carried on by the firm was not a necessary finding for deciding the appeals before him. That finding was clearly necessary. But for that finding he could not have decided the appeals before him in the way he decided. The High Court was also wrong in its conclusion that the firm was a stranger to the assessment made on Pulliah. The firm was intimately connected with Pulliah and the assessment made on him. 11. For the reasons mentioned above we set aside the order of the High Court. We vacate the answer given by the High Court and answer the question referred to in the affirmative and in favour of the Revenue. The appellant will get his cost from the respondent. One hearing fee.