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 11, Cited by 5]

Supreme Court of India

Commissioner Of Income-Tax ... vs M/S. S. Zoraster & Company on 24 September, 1971

Equivalent citations: 1972 AIR 2048, 1972 SCR (1) 916, AIR 1972 SUPREME COURT 2048, 1972 4 SCC 15, 1972 TAX. L. R. 1091, 1972 (1) SCR 916, 1972 2 ITJ 362, 1972 SCD 1, (1973) 1 S C J 67, 74 PUN LR 232, 83 ITR 729, 1972 (1) SCJ 67

Author: C.A. Vaidyialingam

Bench: C.A. Vaidyialingam, P. Jaganmohan Reddy

           PETITIONER:
COMMISSIONER OF INCOME-TAX (CENTRAL),NEW DELHI

	Vs.

RESPONDENT:
M/S.  S. ZORASTER & COMPANY

DATE OF JUDGMENT24/09/1971

BENCH:
VAIDYIALINGAM, C.A.
BENCH:
VAIDYIALINGAM, C.A.
REDDY, P. JAGANMOHAN

CITATION:
 1972 AIR 2048		  1972 SCR  (1) 916


ACT:
Court  in granting certificate-No jurisdiction to go  behind
the  finding recorded in original judgment disposing of	 the
Reference.



HEADNOTE:
In  respect  of	 the  goods supplied  by  the  assessee	 the
Government of India paid the price by cheques.	The  cheques
drawn  on  the-	 Reserve  Bank of  India,  at  Bombay,	were
received  by  the assessee at Jaipur,  outside	the  taxable
territories.   On  the question whether the  amounts  repre-
sented by the cheques, cashed at Bombay, were taxable in the
hands  of the assessee under the Income-tax Act,  1922,	 the
High  Court, on reference, held that the mere fact that	 the
cheques	 were  realised at Bombay was of no  consquence	 and
that  in the particular circumstances of the case since	 the
cheques	 were 'received by the assessee outside the  taxable
territory  the amounts covered by the cheques were  received
by  the	 assessee  at  that  place.   In  dealing  with	 the
contention  of	the  revenure  that  the  assessee  must  be
considered to have received the cheques at Delhi where	they
were posted, the High Court accepted the finding recorded by
the  Appellate Tribunal in its supplementary statement	that
the  revenue  failed  to establish the fact  of	 posting  of
cheques	 at Delhi.  The High Court also recorded  a  finding
that  the  revenue failed to place any material	 before	 the
Tribunal  to prove that the cheques were being sent  by	 the
Government of India through post.
The  revenue  filed applications before the High  Court	 for
grant of certificate for appeal to this Court.	The  learned
Judges who dealt with these applications were different from
those  who  dealt with the main	 reference.   Two  alternate
grounds	 were urged viz., (1) the payments by  cheques	were
not  made at Jaipur where the cheques were received, but  at
Bombay	where  they were cashed and (ii)  the  cheques	were
posted at Delhi and as the post office acted as the agent of
the  assessee the payment was made at Delhi.  On  the  first
ground the High Court held that in view of the decisions  of
this  Court  no substantial question of law remained  to  be
decided;  but, granted certificate to appeal on	 the  second
ground.	 It held that the question of law which really arose
was   whether  a  presumption  could  be  drawn	 under	 the
circumstances of the case that the cheques were sent by	 the
Government  by	post  or whether the  fact  of	sending	 the
cheques by post had to be positively proved by the  Revenue.
The court also observed that the general question whether  a
Presumption  under s. 114 illustration (f) of  the  Evidence
Act could be raised in circumstances such as those presented
by  the	 case was likely to arise in many future  cases	 not
restricted to income-tax.
In  this Court a preliminary objection was raised as to	 the
maintainability	 of  the  appeals on  the  ground  that	 the
certificates granted by the High Court were not proper.	  It
was urged that the High Court erred in ignoring the specific
findings  recorded  by	the Tribunal, and  accepted  by	 the
learned	 Judges. answering the reference, that	the  Revenue
placed	no evidence before it to show that the cheques	were
posted	at Delhi, and, therefore, there was no	question  of
any presumption arising under s. 114
91 7
illustration  (f)  of the Evidence Act.	 Setting  aside	 the
order of the High Court granting the certificate,
HELD  :	 (i)  In circumstances like  the  present  case	 the
jurisdiction  of  the  court at the stage  of  dealing	with
application  for  grant of certificate is  limited  only  to
considering  whether any substantial question of law  arises
having	due  regard  to	 the  material	on  record  and	 the
discussion on facts and law contained in the judgment of the
High  Court which dealt with the appeal or reference or	 any
other proceeding as the case may be., [924 E]
(ii)On the findings recorded by the Appellate Tribunal	and
by  the High Court no question of applying  any	 presumption
under  s. 114 of the Evidence Act arises for  consideration.
The  learned Judges, dealing with the application for  grant
of  certificates,  had	no jurisdiction	 to  go	 behind	 the
finding	 recorded in the original judgment disposing of	 the
reference. [925 F]
(iii)This  Court  should not be invited to  decide  any
question  of  law  much less substantial  question  of	law,
purely in the abstract.	 The question of law must reasonably
arise on the basis of the material on record. [924 H]
(iv)Regarding  the  question  that  the	 assessee  may	 be
considered  to	have  received the payments  at	 Bombay	 the
learned Judges rightly declined to grant a certificate.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal Nos. 2012 and 2013 of 1968.

Appeals from the judgment and order dated February 21, 1967 of the Delhi High Court in Income-tax Reference No. 7 of 1961.

R.H. Dhebar, Urmila Kapoor and P. L. Juneja, for the appellant (in both the appeals).

N.D. Karkhanis, Ram Lal, A. T. M. Sampath and E. C. Agra- wala, for the respondent (in both the appeals). The Judgment of the Court was delivered by Vaidialingam, J. These two appeals, on certificate, by the Commissioner of Income-tax (Central) New Delhi, are directed against the common judgment and order dated February 21, 1967 in Income-tax Reference No. 7 of 1961. The reference related to the assessment years 1942-43 and 1943-44. The question of law, referred for the opinion of the High Court under S. 66(1) of the Indian Income-tax Act, 1922 (hereinafter to be referred to as the Act) was as follows :

" Whether on the facts and circumstances of the case, the profits and gains in respect of the sales to the Government of India, were received by the assessee in the taxable territories."

The High Court answered the said question in favour of the assessee as follows :

"On the facts and circumstances of the case, the profits and gains in respect of the sales, made to the 918 Government of India, must be deemed to have been received by the assessee outside, the taxable territories."

When Mr. R. R. Dhebar, learned counsel for the Revenue opened the appeals, a preliminary objection was raised by Mr. N. D. Karkhanis, learned counsel for the assessee- respondent that the certificates granted by the High Court are not proper and as such the appeals are not maintainable. The nature of the preliminary objection will be referred to by us in due course. As we are accepting the preliminary objection, we will only refer to the facts in so far as they are relevant for holding that the certificates granted are not proper and as such the appeals are not maintainable. The assessee-respondent is a firm consisting of three partners, namely, Sohanmal, Mehtab chand and Allahdin. Sohanmal and Mehtabchand are also the two coparceners of a Hindu Undivided Family. The said family had got its own business firm known also by the name of the assessee, M/s. S. Zoraster and Company. The assessee firm, as well as the joint family firm, were both situated in Jaipur, which was outside the taxable territories at the relevant period. The assessee had business dealings with the Government of India. In respect of the goods supplied by the said firm, the Government of India paid the price by cheques. The cheques in question were received by the assessee at Jaipur. However, the said cheques were drawn on the Reserve Bank of India, at Bombay. The assessee, through the agency of the family firm, sent those cheques to Bombay for collection and realised the amounts due under the cheques at Bombay. The question arose whether the amounts represented by the cheques, which were cashed at Bombay, were taxable in the hands of the assessee under the Act. The Income-tax Officer, the Appellate Assistant Commissioner. as well as the Appellate Tribunal held that as the amounts had been realised in Bombay, which is a taxable territory, the amounts covered by the cheques were liable to tax under the Act.

On an application made by the assessee, the Appellate Tri- burial made a Reference on December 10, 1952 to the High Court of Judicature for the State of Punjab at Simla. The question of law, that was referred to the High Court was one, which we have set out in the earlier part of the judgment. The Reference was numbered as Civil Reference Case No. 3 of 1953 in the Punjab High Court. As, in the opinion of the High Court, the Appellate Tribunal had not given a finding as to whether the cheques in question were sent to the assessee by post and whether the assessee had given any direction in that regard to the Government ,of India, by its order dated March 24, 1955, a supplementary statement was called for. The assessee challenged this order of 919 the High Court calling for a supplementary statement in an appeal' before this Court. By its order dated August 17, 1960, this Court dismissed the said appeal. The decision of this Court is reported in Zoraster & Co. v. Commissioner of Income-tax(1). After the decision of this Court, the. Appellate Tribunal, on March 18, 1961 submitted to the High Court a supplementary statement. The case was renumbered in the High Court as Income-tax Reference No. 7 of 1961. At this stage it may be mentioned that in the supplementary statement, the Appellate Tribunal had recorded a finding that there is no material on record to show as to how the cheques in question were sent, i.e. whether by post or by hand. The Appellate Tribunal further found that the assessee had given a direction to pay by cheques and that apart from this there was no other material on record to show any direction given by the assessee regarding the mode of dispatch of cheques.

The High Court, in its order under attack, noted the findings recorded by the Tribunal,namely, that the cheques were received by the assessee at Jaipur, but collected at Bombay, and that it is not established how the cheques were sent to the assessee by the Government of India. The Revenue contended before the High Court that the amounts covered by the cheques in question must be considered to have been received by the assessee in the taxable territory, either at Bombay, on the basis that the amounts covered by the cheques were realised at that place, or at Delhi, on the ground that the cheques must be considered to have been received by the assessee at that place where the cheques were posted, as the post office is to be considered, the agent of the assessee. The High Court first considered the question as to what is the effect of payments made by the Government to the assessee by means of cheques. After a reference to certain decisions of this Court, the High Court held that the mere fact that the cheques were realised at Bombay is of no consequence. It the particular cir- cumstances of the case, the High Court is of the view that as the cheques were received by the assessee at Jaipur, it must be held that the amounts covered by the cheques were received by the assessee at that place, which was outside the taxable territory.

In dealing with the contention of the Revenue that the cheques must be considered to have been received by the assessee at Delhi, where they were posted, the High Court again, after a reference to the relevant decisions of this Court, adverted to the finding recorded by the Appellate Tribunal that there is no evidence to show that the cheques were sent by post. In fact, it is pertinent to note how the High Court actually dealt with this question. It observed as follows (1) [1960] 40 I.T.R. 552.

920
"If there was a finding by the Tribunal that the Government of India was invariably sending the cheques referred to earlier from Delhi to Jaipur through post and that the assessee was receiving those cheques without demur, then we would have found no difficulty in upholding the contention of Shri Kapur that the cheques in question were sent to the assessee through post with its implied consent and, that being so, the post office should be considered as the agent of the assessee. But as mentioned earlier, in the instant case, there is no evidence to show that those cheques were sent by post. Hence the question of assessee's consent, implied or otherwise, does not arise for consideration."

Later on, the High Court has also observed that the stark fact is that there is no finding by the Appellate Tribunal that the Government of India sent the cheques by post and that the Revenue has failed to place any material to prove that the cheques in question were being sent by the Government through post. On the basis of the above finding, the High Court answered the question, referred to it, in favour of the assessee.

The Revenue filed two applications, Supreme Court Applica- tions Nos. 95 and 96 of 1967 before the High Court for grant of certificates declaring the cases to be a fit one for appeal to this Court. Supreme Court Application No. 95 of 1967 related to the assessment year 1942-43 and No. 96 of 1967 related to the assessment year 1943-44. In the grounds of appeal, in particular, it was stated that the High Court has not properly interpreted the decisions of this Court and that the High Court further erred in holding that there was no proof as to how the cheques were received by the assessee in Jaipur. Another ground was taken that the evidence on record establishes that the cheques were issued and sent to the assessee at his request by post.

The learned Judges, who dealt with the applications for grant of certificates were different from those who dealt with the main Reference. By order dated July 15, 1968, the High Court granted the certificates that the cases are fit for appeal to this Court. Before the learned Judges, the Revenue contended that the assessee must be considered to have received the amounts covered by the cheques in the taxable territories on. two alternative grounds : (1) that the payments by cheques made by the Government of India from Delhi to the assessee at Jaipur were not made at Jaipur where the cheques were received by the assessee but at Bombay where the cheques were cashed, or (2) the cheques were posted by the Government of India at Delhi to the 921 address of the assessee at Jaipur and as the post office acted as an agent of the assessee in receiving cheques the payment was made at Delhi and not at Jaipur.

Regarding the first ground the learned Judges held "that it has been convincingly negatived by the learned Judges, who dealt with the reference on the authority of the decisions of this Court." There is a reference to the decisions of this Court, as well as the finding recorded by the High Court when answering the reference. The learned Judges finally held that the Revenue is not entitled to a certificate on the basis of ground No. 1 in the following words "In view of the Supreme Court decisions fully covering this point, no substantial question of law further remains to be considered regarding this aspect of the case."

Regarding the second ground, that the cheques were posted by the Government at Delhi and that the post office acted as an agent of the assessee and therefore the amounts covered by the cheques must be considered to have been received by the assessee at Delhi, which is a taxable territory, the learned Judges are of the view that the said contention cannot be rejected on the plea that no substantial question of law arises for consideration by this Court. In considering this aspect, the learned Judges observe that it is common knowledge that cheques are invariably sent by post and the Government of India, which has to make payments by cheques to numerous persons situated all over India, cannot be expected to send messengers carrying cheques to the Various places. There is a reference to certain English decisions, from which the learned Judges inferred that a common usage can be inferred that cheques are always sent by post and never through personal messengers in countries where postal communication is universal. The learned Judges further observe that the only reasonable and proper way of dealing with the situation when payments have to be made by cheques by the Government is to assume that the latter would send cheques by post. The High Court is of the view that certain decisions of this Court support the case of the Revenue that parties intended that cheques issued by the Government of India at Delhi should be sent to Jaipur by post. The learned Judges then referred to what in their opinion is a misunderstanding by the High Court of the decisions of this Court when answering the reference and characterised the said misunderstanding as unfortunate. The learned Judges then referred to illustration (d) to s. 50 of the Indian Contract Act and expressed the view that posting of the cheques in Delhi by the Government amounts to payment of 922 money to the assessee in Delhi and that is the position regarding the present assessee. Ultimately, the learned Judges held that the question of law which really arises in the present case is whether a presumption could be drawn under the circumstances of the case that the cheques were sent by the Government to the assessee by post or whether the fact of sending the cheques by post must be positively proved by the Revenue. After referring to S. 114 of the Indian Evidence Act and in particular to illustration (f) thereof, the learned Judges observe that in the case on hand the cheques should have been sent by the Government from Delhi to the assessee either by post or by the messenger and that as it is not the case of either party that the cheques were sent by the messenger, the only conclusion to be drawn is that the cheques must have been sent by post. Any other conclusion, according to the learned Judges, apart from being improbable will also be absurd and, therefore, the only alternative, on which one can proceed is that the cheques must have been sent by post. There is a discussion how the risk can be avoided by the cheques being drawn in a particular manner when they are sent by post. According to the learned Judges, the most natural finding should be that the cheques were sent from Delhi to Jaipur by post. Actually, what according to the learned Judges, is the substantial question of law, on the basis of ground No. 2 and in respect of which the certificates have been issued may be reproduced in their own words:

" .... whether the common course of usage to the presumption that not only the parties intended that the cheques should be sent by post but that the cheques were actually sent by post. This question has not been considered by this Court and does not appear to have been considered in any other reported judicial decision. The question whether the profits in a case were received in taxable territories or not is not likely to arise in further cases in view of the fact that the distinction between taxable and non-taxable territories does not now obtain. But the general question whether a presumption under Section 114, illustration (f) of the Evidence Act should be raised by Court in circumstances such as those that are present in this case, is of great importance. It is likely to arise in many future cases not restricted to income- tax. Not only is there no specific decision of the Supreme Court on this question, but even a High Court decision covering this point has not been brought to our notice. We, therefore, certify that these two cases are fit for appeal to the Supreme Court."
923

The preliminary objection of Mr. Karkhanis to the maintain- ability of the appeals on the ground that the certificates granted by the High Court are not proper, is as follows: The learned Judges have declined to grant certificate on the ground that no substantial question of law remains to be considered regarding the first contention that was urged by the Revenue, namely, that the assessee when he cashed the cheques at Bombay, must be considered to have received the amounts in the taxable territory. But so far as the second contention raised by the Revenue was concerned, which related to the posting of the cheques by the Government of India, at Delhi, the High Court in coming to the conclusion that there is a substantial question of law has grossly erred in ignoring the specific findings recorded by the Appellate Tribunal that the Revenue placed no evidence before it to show that the cheques were posted at Delhi, which finding has been accepted by the High Court when answering the Reference. In view of this finding of fact, according to the learned counsel, there is no question of any presumption arising under s. 114, illustration (,f) of the Evidence Act coming into play. The counsel further urged that the learned Judges have granted a certificate on a matter which did not arise for consideration and which was not in dispute before-,the High Court when it answered the Reference, and which point had not even been raised in the applications for grant of certificate. When there was a categorical finding that the Government placed no evidence regarding the posting of cheques at Delhi, the reasoning of the learned Judges when dealing with the applications for grant of certificates that the cheques must have been posted at Delhi, is opposed to evidence. Further, it was a conclusion which cannot be reached at the stage of granting a certificate, being quite contrary to that reached by the High Court when dealing with the Reference. In short, according to the learned counsel the certificates have been granted on a point which does not arise for consideration in the appeals.

Mr. Dhebar, learned counsel for the Revenue, contended that the High Court has considered all aspects when granting the certificates and that there is no infirmity attached to the orders granting certificates that the cases are fit for appeal to this Court. According to the counsel, this was a fit case where the presumption arising under s.. 114 of the Evidence Act should have been applied by the High Court when dealing with the Reference. Mr. Dhebar, finally contended that as the certificates have been issued properly, the appeals are maintainable. The counsel further urged that as reasons had to be given in the order granting certificates of fitness, it is inevitable that there should be some dis- cussion about the nature of the questions that arose for decision before the Bench which answered the Reference.

924

While we agree with Mr. Dhebar that reasons for granting the certificate must be given by the learned Judges in the order, those reasons, however, in our opinion, must be confined to the material on record, which must have been before the Court which dealt with an appeal or Reference and in respect of which decision, the aggrieved party desires to come in appeal to this Court on certificate on the ground that a substantial question of law arises for consideration. We are not inclined to accept the contention of Mr. Dhebar that the High Court has properly exercised its jurisdiction in certifying that the two cases are fit for appeal to this Court. We must frankly admit that when we went through the order of the High Court granting the certificates, we felt that the learned Judges were either sitting in appeal over the judgment of the Division Bench, which answered the Reference, or were themselves dealing with the Reference under s.66(1) of the Act, in the first instance. Unless the learned Judges were exercising one or the other of the above jurisdiction, the criticism about the approach made by the Division Bench when answering the Reference, could not be justified. It is clear that when dealing with an application for grant of certificate of fitness, the court was exercising no such jurisdiction. It must be emphasised that in the circumstances like this, the jurisdiction of the Court, at the stage of dealing with application for grant of certificate is limited only to considering whether any substantial question of law arises having due regard to the material on record and the discussion on facts and law contained in the judgment of the High Court which dealt with the appeal or Reference or any other proceeding, as the case may be.

Regarding the question that the assessee may be considered to have received the payments at Bombay, the learned Judges have quite rightly declined to grant a certificate on the ground that the point is covered by the decisions of this Court and that no substantial question of law arises. As we have already pointed out the certificate has been granted by the learned Judges on the basis that the general question whether a presumption under s. 114, illustration

(f) of the Evidence Act can be raised is of great importance and that it is likely to arise in many future cases, not restricted to income-tax. It should be remembered that this Court should not be invited to decide any question of law much less the substantial question of law purely in the abstract. Such question of law must reasonably arise on the basis of the material on record. Further, the substantial question of law, in order to be certified as fit to be decided by this Court must arise on the facts of a 925 particular case. With great respect to the learned Judges who dealt with the. applications for grant of certificate, we are constrained to remark that they have ignored the finding of fact recorded by the Appellate Tribunal in its supplementary statement dated March 18, 1961 that the Revenue has placed no materials to prove that the cheques were posted at Delhi. It should be remembered that when the Reference was made in the first instance, the Punjab High Court felt that the Appellate Tribunal had not given any finding as to whether the cheques in question were sent to the assessee by post and whether the assessee had given any direction in that regard to the Government of India. In view of the absence of such a finding, the High Court by its order dated March 24, 1955 called for a supplementary state- ment from the Appellate Tribunal under s.66 (4) of the Act. This order was challenged before this Court by the assessee unsuccessfully. The purpose of seeking a supplementary statement was tofocus the attention of the Appellate Tribunal to this aspect,namely, the posting of cheques claimed to have been done at Delhi by the Government of India. That the Revenue miserably failed to establish the fact of posting of cheques at Delhi, is clear from the finding recorded by the Appellate Tribunal in its supplementary statement, which finding has been accepted by the High Court in its judgment dated February 21, 1967 when answering the Reference. The High Court has also then recorded a finding that the Revenue has failed to place any material before the Appellate Tribunal to prove that the cheques in question were being sent by the Government 'of India through post. Unfortunately, all those aspects have been missed by the learned Judges when dealing with the applications filed by the Revenue for the grant of certificates.

On the above findings recorded by the Appellate Tribunal and confirmed by the High Court, no question of applying any presumption under s. 114 of the Evidence Act arises for consideration. The learned Judges, dealing with the applications for grant of certificates, had no jurisdiction to go behind the finding recorded in the original judgment disposing of the Reference. In our opinion, the entire discussion on this aspect of posting of the cheques at Delhi by the learned Judges is beside the point, as that question no longer was available to the Revenue, in view of the finding recorded against it, to which we have made a reference earlier.

When once the question of a presumption under s. 114, illustration (f) of the; Evidence Act does not fall to be considered in these proceedings, in view of the specific finding recorded by the Appellate Tribunal against the Revenue. and 926 accepted by the High Court, in our opinion, the High Court was not justified in certifying, on this ground, that the cases are fit for appeal to this Court.

As the issue of certificates by the High Court is not proper, the only course open to us is to cancel the certificates and set aside the order of the High Court granting them. The result is that the above appeals have become unsustainable, as they have been brought to this Court on the basis of certificates, which, as held by us, have not been properly granted.

The appeals, accordingly, are held to be not maintainable and are dismissed with cost. There will, however, be only one hearing fee.

K.   B.	 N.					     Appeals
dismissed.
927