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 1, Cited by 1]

Bombay High Court

Commissioner Of Income-Tax vs Aspee Distributors Association on 15 March, 1994

Equivalent citations: [1994]209ITR294(BOM)

Author: Sujata Manohar

Bench: Sujata V. Manohar

JUDGMENT
 

 Mrs. Sujata Manohar, C.J.  
 

1. The assessee is an association of persons consisting of about 125 distributors of Messrs. American Spring and Pressing Works Pvt. Ltd. The association was formed some time in 1971 and had adopted a written constitution at its meeting held on October 30, 1971. The aims and objects of the association are as follows :

"1. To forge and foster co-operation amongst the members of the association and to strengthen the ties between the members corporately and the principles.
2. To develop business relationship mutually amongst the members.
3. To develop and strengthen fellowship amongst members.
4. To promote knowledge of scientific methods of sale promotion, service, market research, publicity, planning, statistics and display amongst Aspee Distributors.
5. In general, to undertake such activities of a temporary or permanent nature, as may be deemed necessary, for promoting the cause of trade, in particular, and to undertake such other measures which might contribute to the fulfilment of the above aims and objects.
6. To award prizes or incentives to agricultural graduates or progressive farmers with a view to encourage excellence in plant protection subjects.
7. To publish a regular bulletin for dissemination of information amongst the members about the special developments in the science of plant protection, in general, and in the affairs of the company and the members, in particular
8. To undertake such other activities which might contribute to the fulfilment of the above aims and objects."

2. The membership of the association is confined to the distributors of Messrs. American Spring and Pressing Works Pvt. Ltd. know as Aspee. The fees which are payable by the members are : (a) entrance fee and (b) annual membership fee. The minimum fee is Rs. 150, subject to a maximum business of Aspee products worth Rs. 2 lakhs during the year ending December 31 of the previous year. An additional fee of Rs. 75 is charged or every additional Rs. one lakh of business or part thereof. The activities of the association consisted mainly of encouraging fellowship and brotherhood amongst the member-distributors of the different regions of the country and to do all such things which might promote the healthy growth of trade in agricultural inputs, particularly the plant production equipment in which the members deal.

3. The income of the association consisted of membership fees, interest on deposits and subsidy received from the manufacturing companies. For the assessment years 1973-74 to 1976-77, the question was whether the membership fees received by the assessee came under section 28(iii) of the Income-tax Act, 1961. The Income-tax Officer held that the membership fees came under section 28(iii) of the Act and hence the surplus in the hands of the assessee was liable to be taxed.

4. Ultimately, the matter came up before the Tribunal. The assessee contended before the Tribunal that the income derived by the assessee did not come under section 28(iii), because it was not received for rendering any specific services to its members. The Tribunal held that considering the aims and objects of the assessee-association as well as the activities carried on by it during the year under consideration, the membership fees were not received by the assessee for any specific services rendered by it to any one or more of its members and so the assessee-association was not a trading association but was merely a trade association existing for promoting the common interest of all its members. It held that the membership fees received by the assessee were not taxable.

5. From this finding of the Tribunal, the following question of law is referred to us at the instance of the Revenue :

"Whether, on the facts and in the circumstances of the case, the membership fees received by the assessee-association were not relatable to any specific services rendered by it to its members and the assessee was merely trade association and not a trading association and, therefore, the said membership fees were not taxable under section 28(iii) of the Income-tax Act, 1961?"

6. Looking at the facts set out above, it clear that the assessee is not a trading association. It does not carry on any activities in the nature of trade. Its purpose is basically to encourage fellowship amongst its members who are all distributors of one concern, viz., Messrs. American Spring and Pressing Works Pvt. Ltd. Undoubtedly, each member of the association carries on trading activities, but the assessee itself does not carry on any trading activity. The aims and objects of the assessee also make it clear that no trading activities are being carries on by the association. It was also found by the Tribunal that during the relevant assessment years, the assessee did not carry on any trading activity. Hence, the Tribunal was right in coming to the conclusion that the assessee-association was merely a trade association and not a trading association.

7. Under section 28(iii) of the Income-tax Act, 1961, any income derived by a trade, professional or similar association from specific services performed for its members is chargeable to Income-tax under the head "Profits and gains of business or profession". In the present case, the membership fee is not taken by the assessee-association for any specific services performed by it to its members. The Tribunal has commented that the assessee does not render any specific services to its members. In view of this fact as found by the Tribunal, it cannot be said that the membership fees are relatable to any specific services which are rendered by the assessee to its members. In the premises, the question is answered as follows :

The membership fees received by the assessee-association were not related to any specific services rendered by it to its members. The assessee was merely a trade association. Hence, the membership fees were not taxable under section 28(iii) of the Income-tax Act, 1961.

8. The question referred to us is accordingly answered in favour of the assessee and against the Revenue. No order as to costs.