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]

Madras High Court

Narasammal vs The Secretary Of State For India In ... on 28 September, 1915

Equivalent citations: (1916)ILR 39MAD885, AIR 1916 MADRAS 675(1)

JUDGMENT
 

Spencer, J.
 

1. This appellant was enjoying an annuity in Mysore Province, instalments of which were remitted by her agent to her while she was resident in British India.

2. We agree with the Subordinate Judge that these remittances were "income" under Part IV of schedule II of the Income-Tax Act (Act II of 1886).

3. It is argued that after collection by the agent, the money ceased to be income, that the act of the agent in receiving the money in Mysore was tantamount to an act of the principal, and that having once been received in Mysore, it could not again be received in British India when the agent sent it on to his principal. "Income" means "what comes in"--a definition which will clearly embrace sums derived from a source like this; and it is incontestable that in this case these sums were "received in British India" within the definition in Section 3, Clause (5) of the Income-Tax Act (Act II of 1886), and were therefore taxable.

4. This second appeal is dismissed with coats.