Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 9, Cited by 2]

Supreme Court of India

Nonsuch Estate Ltd vs The Commissioner Of Income-Tax, Madras on 21 November, 1974

Equivalent citations: 1975 AIR 428, 1975 SCR (2) 806, 1975 SCJ 207, 1975 2 SCR 806, AIR 1975 SUPREME COURT 428, (1975) 3 SCC 443, 1975 TAX. L. R. 209, 1975 (1) ITJ 129, 1975 3 SCC 446, 1975 S C C (TAX) 26, 1973 SCC (TAX) 26, 98 ITR 189

Author: A.C. Gupta

Bench: A.C. Gupta, Hans Raj Khanna

           PETITIONER:
NONSUCH ESTATE LTD.

	Vs.

RESPONDENT:
THE COMMISSIONER OF INCOME-TAX, MADRAS

DATE OF JUDGMENT21/11/1974

BENCH:
GUPTA, A.C.
BENCH:
GUPTA, A.C.
KHANNA, HANS RAJ

CITATION:
 1975 AIR  428		  1975 SCR  (2) 806
 1975 SCC  (3) 443


ACT:
Income-tax Act. 1922-Assessee followed mercantile system  of
accounting  Debited  in	 books	each  year  managing  agency
remuneration for three years Claimed deduction in the  third
year  on  receipt of approval from  Central  Government	 for
reappointment  of managing agents as required under  s.	 326
Companies Act-Whether assessee should have claimed deduction
in each assessment Year.



HEADNOTE:
The   assessee	who  followed  the  mercantile	 system	  of
accounting  debited  in its account books  certain  sums  of
money  as  remuneration	 of  the  managing  agents  for	 the
assessment  years  1957-58 to 1959-60.	For the	 purpose  of
income-tax  the	 company added back the sum to	its  taxable
income and claimed the whole sum as a deductible expenditure
in  the assessment year 1959-60 on the ground that  the	 sum
became	payable	 only during that year when  the  Government
accorded its approval to the new managing agency  agreement.
The  income-tax Officer rejected the claim holding that	 the
approval  of the Central Government was necessary  only	 for
actual payment and the assessee should have ascertained	 the
liability for each year and claimed it since he followed the
mercantile  system of accounting.  This view was  upheld  by
the  Appellate	Assistant Commissioner	and  the  Income-tax
Appellate Tribunal.
The  High  Court held that although at the  time  the  debit
entries	 were  made in the account books  of  the  assessee,
approval  of the Central Government had not  been  received,
when  it  came	later, it gave legal  effect  to  the  debit
entries	 with  retrospective effect from April 1.  1956	 and
that the refusal of deduction by the Income-tax Officer	 was
right.
Allowing the appeal to this Court,
HELD : The High Court was in error in answering the question
against	 the  assessee.	  Even	an  assessee  following	 the
mercantile  system of accounting is not entitled to claim  a
deduction until liability for the sum for which deduction is
claimed	 has accrued.  The High Court overlooked  the  plain
terms  of  s.326 of the Companies Act, 1956 under  which  it
could  not  be	assumed that the  Central  Government  would
approve	 every	proposed appointment  or  re-appointment  of
managing agent. [809A; D; 810A]
In  the instant case it is only when the Central  Government
conveyed its approval to the appointment of managing  agents
by  its letter dated September 2, 1957 that the	 appointment
became	effective  and the Company's liability	to  pay	 the
remuneration of the managing agents accrued.  The  liability
became	effective  from April 1, 1956  because	the  Central
Government   chose  to	give  its   approval   retrospective
operation.   The liability could not be said to	 had  &risen
from  any date prior to September 2, 1957 when the  approval
was  given.   Section 326 of the Companies Act	contains  an
absolute   prohibition	against	 the  appointment   or	 re-
appointment  of	 a  managing agent before  the	approval  of
Central Government was obtained. [810B-C]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1554 of 1970. Appeal. by Special Leave from the Judgment & Order dated the 19th August, 1968 of the Madras High Court in Tax Case No. 18 of 1 965.

G. B. Pai, A. G. Manessea, D. C. Mathur and K. K. John, for appellant.

B. B. Ahuja and S. P. Nayar, for the respondent.

807

The Judgment of the Court was delivered by GUPTA, J. This is an appeal by special leave from a judgment of the Madras High Court in a reference under section 66(1) of the Income Tax Act, 1922. The appellant, Nonsuch Estate Limited, is a public limited company incorporated in the 'year 1924 under the Companies Act, 1913. The appellant, referred to hereinafter as the Company, derives its income from tea grown in its estate for which it is assessed to income-tax. M/s. Harrisons and Crosfield Limited have been the managing agents of the Company from the beginning. The following question relating to the assessment year 1959-60 was referred to the High Court :

"Whether on the facts and in the circumstances of the case, the sum of Rs. 97,188/- representing the Managing Agency remuneration for the period 1-4-1956 to 30-6-1957 was deductible in the computation of the income of previous year ending on 30th June 1958, relevant for the assessment year 1959-60."

The relevant facts leading to the reference are these. The managing agents of the Company were entitled to commission at the rate of 11 per cent on all sales of tea and other produces of the Company and a further sum of Rs. 12,000/- per annum for secratarial work. There was, however, no written. agreement embodying the terms. After the Companies Act, 1956 came into force on April 1, 1956 it was decided that there should be a fresh managing agency agreement between the Company and its managing agents in conformity with the provisions of the said Act. A fresh agreement drawn up and submitted by the managing agents was approved by the Company. The new agreement proposed the reappointment of M/s. Harrisons & Crosfield Limited as the managing agents of the Company for a period of 10 years on a remuneration of 5 per cent commission on the net profits of the Company computed in the manner laid down in sections 349 to 351 of the Companies Act, 1956 subject to a minimum remuneration of Rs. 12,000/- per annum. The revised terms were to take effect from April 1, 1956. As required by sec. 326 of the Companies Act, the new agreement was sent to the Central Government for approval by a communication dated august 3, 1957 enclosing a formal application for the purpose in Form 25, On September 2, 1957 by a letter addressed to the Company the Government conveyed its approval to "the appointment of M/s. Harrisons & Crosfields Ltd. as the Managing agents........ for a period of 10 years with effect from 1st April 1956, on a remuneration of 5 per cent commission on the net profits of the Company computed in the manner as laid down in Sections 349 to 351 of the Companies Act, 1956 subject to a minimum remuneration of Rs. 12,000/- (Rupees twelve thousand only) per annum payable to the Managing Agents, in the event of absence or inadequacy of profits in any financial year." On receipt of the approval, the Company by a resolution adopted at an extraordinary general meeting of its shareholders held on October 4, 1957 reappointed M/s. Harrisons & Crosfield Limited on the terms stated above. In terms of the new agreement the existing agency agreement between the parties stood cancelled with the expiry of March 31, 1956.

808

The Company follows the mercantile system of accounting. For the period April 1, 1956 to June 30, 1956, the Company credited a sum of Rs. 9320/- to the account of the managing agents as their remuneration in accordance with the terms of the proposed new agreement. This was disclosed in the published accounts of the Company for the year July 1, 1955 to June 30, 1956 relevant to the assessment year 1957-58. For the purpose of assessment of income-tax, however, the Company added back the said sum of Rs. 9,320/- to its taxable income. In the next accounting year ending on June 30, 1957 relevant to the assessment year 1958-59 the same process was followed with regard to the remuneration payable to the managing agents. For the assessment year 1959-60 for which the previous year was July 1, 1957 to June 30, 1958, a total sum of Rs. 97,188/- was shown as managing agents' remuneration payable during that year. This amount was made up as under

Amount .lm15 " Proportionate remuneration for 3 months at 5 per cent on the net profits for the period ending on 30-6-1956 paid during the year ending on 30-6-1958 9,320 Remuneration at 5 per cent on the net profit of the year ending on 30th June 1957 paid during the year ending on 30-6-1958 71,368 Managing Agents expenses for the year ending 30th June 1957 recouped during the year ending on 30th June 1958.13,200 Proportionate Managing Agent's expenses for the year ending on 30th June 1956 recouped during the year ending on 30-6-19583,300 97,188.
Though this sum did not pertain to the previous year relevant to the assessment year 1959 60, the Company claimed it as deductible expenditure for that year on the ground that the sum became payable only during that year when the Government accorded its approval to the new 'agreement. The Income-tax Officer rejected this claim on the view that the approval of the Central Government was necessary only for actual payment and "the assessee should have ascertained the liability for each year and claimed it on the mercantile basis which was the system adopted by the assessee company." The Appellate Assistant Commissioner and the Tribunal also took the same view. The High Court answered the question referred to it against the assessee on the following reasoning :
".. ... .... There was undoubtedly an understanding between the managing agency and the assessee as to the new terms of remuneration which actually were given effect to by making debit entries in the remuneration account then and there. It is true that at the time the debit entries were made, approval of the Central Government had not come. But when it came actually later, it gave legal effect to the debit 809 entries, not from the date of the approval but from April 1, 1956. That being the case, the refusal of the deduction, in our opinion was right."

In our judgment the High Court was in error in answering the question referred to it against the assessee. It appears that the Income-tax authorities, the Tribunal and the. High Court all laid special emphasis on the fact that the Company followed the mercantile system of accounting. The distinction between the two methods of accounting, one on the cash basis and the other on the mercantile basis is well-known. In Commissioner of Income-tax, Madras v. A. Gajapathy Naidu(1), this Court explained the difference between the two methods quoting with approval an extract from a Judgment of the, Allahabad High Court in Commissioner of Income-tax v. Singari Bai(2). In Gajapathy Naidu's(1) case this Court said:

" It is commonplace that there are two principal methods of accounting for the income, profits and gains of a business one is the cash basis and the other, the mercantile basis. The latter system of accountancy "brings into credit what is due immediately it becomes legally due and before it is actually received; and it brings into debit expenditure the amount for which a legal liability has been incurred before it is actually disbursed"."

However, even an assessee following the mercantile system of accounting is not entitled to claim a deduction until liability for the sum for which deduction is claimed has accrued. The reasons given by the High Court overlook the plain terms of sec. 326 of the Companies Act, 1956. Sec. 326 so far it is material for the question involved in this case, is in these terms :

"Sec. 326.)1) In respect of any company............

(a)..........

(b) unless the approval of the Central Government has been obtained for such appointment or re-appointment.

(2) The Central Government shall not accord its approval under sub-section (1) in any case, unless it is satisfied-

(a) that it is not against the public interest to allow the company to have a managing agent;

(b) that the managing agent proposed is, in the opinion, a fit and proper person to be appoi nted or re-appointed as such, and that the conditions of the managing agency agreement proposed are fair and reasonable; and

(c) that the managing agent proposed has fulfilled any conditions which the Central Government requires him to fulfil."

(1) 53 I.T.R. 114.

(2) 13 I.T.R. 224.

810

Section 326 prohibits the appointment or re-appointment of a managing agent unless the Central Government approved such appointment or re-appointment. The Central Government would not accord its approval unless the requirements specified in clauses (a), (b) and (c) of sub-section (2) of the section have been fulfilled. Therefore, it cannot be assumed that the Central Government will approve every proposed appointment or reappointment of a managing agent. Thus in the instant case it is only when the Central Government conveyed its approval to the appointment of M/s. Harrisons and Crosfield Limited as managing agents by its letter dated September 2, 1957 that the appointment became effective and the Company's liability to pay the remuneration of the managing agents accrued. The position here is not that the liability had arisen earlier and its quantification only depended on the approval of the Central Government. It is true that the liability became effective from April 1, 1956, a date anterior to the relevant previous year, but 'that is because the Central Government chose to give its approval retrospective operation. The liability in these circumstances cannot be said to have arisen from any date prior to September, 2, 1957 when the approval was given as sec. 326 contains an absolute prohibition against the appointment or re-appointment of a managing agent before the approval of the Central Government was obtained. In our opinion, the position is quite clear from the terms of sec. 326 and we do not consider it necessary to refer to the authorities cited by the learned counsel for either side. The appeal is accordingly allowed, the answer given by the High Court to the question referred to it is discharged and the question is answered in the affirmative and in favour of the assessee. The appellantwill be entitled to its costs in this Court and in the High Court.

P.E.R. Appeal allowed.

811