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 4, Cited by 2]

Madras High Court

The Commissioner Of Income-Tax vs M.V. Krishna Aiyar And Sons on 26 October, 1928

Equivalent citations: 115IND. CAS.254, AIR 1929 MADRAS 67

JUDGMENT
 

Reilly, J.
 

1. This is a reference put up by the Commissioner of Income Tax under Section 66 of the Act. The question on which our opinion is asked is whether in such circumstances as this case discloses, the assessees were entitled 4o be registered under Rule 4 of the Rules framed under the Act. I will briefly summarise what the material circumstances are in this case. The original partnership was entered into by deed on the 3rd November, 1917, the contracting parties being Venkatarama Aiyer and Sons of the one part and D. Krishnaswami Ayyangar of the other. The business they carried on was that of silk merchants and the term of the partnership deed was expressed to be for five years, so that it expired on the 3rd of November, 1922. On the 31st of August, 1923. a new partnership deed came into effect for a period of three years, so that it would expire on the 31st of August, 1926. In fact the business was continued thereafter by the partners as before for aught we know down to this day. A return was called for by the Income Tax Authorities for the year, April, 1926, April, 1927 for the purposes of assessment. That return was made and besides the return on the 26th of July, 1927, the assessees put in an application for registration of the firm. The Commissioner has refused to register the partnership for the purposes of the Act and the question is whether he was right. I will now shortly refer to the two or three material sections and rules of the Income Tax Act. By Section 2(14) 'Registered firm' means a firm constituted under an instrument of partnership specifying the individual shares of the partners of which the prescribed particulars have been registered with the Income Tax Officer in the prescribed manner" and the manner is prescribed in the rules. The material rule is Rule 2 which runs as follows: "Any firm constituted under an instrument of partnership specifying the individual shares of the partners may for the purposes of Clause 12 of Section 2 of the Indian Income Tax Act register with the Income Tax Officer particulars contained in the said instrument on application in this behalf made by the partners or any of them" and then follows a form which sets out the particulars which are to be given. This form was filled in and the application was accompanied by a copy of the instrument of partnership of the 31st of August, 1923. The Commissioner bases his refusal to register the particulars forwarded by the assessee firm on the ground that, when the application for registration was made the instrument of partnership had ceased to be operative, that the partnership was at that date being carried on under what must be regarded as a new agreement which, being verbal, could not be said to be an instrument of partnership within the meaning of the rules. The contention of the assesses is that the true view of the position was that the business was by verbal arrangement or tacit consent between the partners being carried on under the original instrument of 31st August, 1923, whose tile had been prolonged and continued by the Act of the parties. The dividing line no doubt is a very narrow one and language is used from time to time in the English Authorities which speaks of a contract to renew by implication and it is said that that enabled the partnership whoso life had been continuous since the deed of 1923 to have it registered as the document governing their relations throughout. In one sense there clearly was no new partnership here, in the sense, that is, that there was no charge in the personnel and that the trading carried on was continuous without break from August, 1923. The real question we have to determine is whether in contemplation of law the original contract was actually continued in existence or whether the true view is that such of its terms as could be taken to govern the subsequent period could only do so on the footing that they were impliedly reviewed, in so far as they are applicable to the partnership at will, by the tacit verbal agreement which is to be regarded as arising from the continuance of the trade thereafter. We think that there are two decisions of the House of Lords which conclude this question in favour of the Grown.. The first is a decision of West-bury, L. 0., Clark v. Leach (1863) 1 Do G.J. & S. 409 at p. 414 : 32 L.J. Ch. 290 : 9 Jur. (N.S.) 610 : 8 L.T. 40 : 11 W.R. 351 : 46 E.R. 163 137 R. 247; the Lord Chancellor says this: "Ordinarily contract for a term constituted by a written agreement must be considered as having come to an end at the expiration of the period for which it was entered into; and the contract during the terms differs from that which arises from the continuance of the relation by the mutual consensus of the parties after the term has expired. The one is to last for a certain term; the other only for so long a time as they both shall choose. Am I then by any principle of law bound to assume or justified in assuming that all the special articles and conditions in the original written deed of partnership for a terms are at once transferred by law to this new contract, which has no particular limit to the term of its duration? That would be a strong and extravagant assumption, and one that is not warranted by any principle or authority".

2. That passage appears to me to make it clear that Lord Westbury considered the contractual nexus of the parties after the expiry of the deed to rest upon the new implied oral agreement, and that the articles of the deed which are to be considered as preserved are preserved not by virtue of the original deed which had ceased to operate but of the new agreement lathe case of Nellson v. Mossand Iron Co., (1886) 11 A.C. 298 Lord Selborne puts the matter thus: "There is no doubt about the law that when there is a partnership for a term of years, and it is afterwards, after the expiration of the term, continued at will, the rule, in the absence of a contract to the contrary, is, that it may be presumed that the new business is carried on upon the old terms as far as they are applicable to it, and only so far; and as far as the principle is concerned, I do not think there is any discrepancy between any of the authorities, It is not at all necessary to examine into the particular cases in which it has been held that a particular term of a written contract did or did not go into the new and unwritten contract, because every case has turned upon its own particular circumstances and upon the question as applied to the words of the particular instrument, whether the old term was or was not applicable to the new contract."

3. Similar language is used by Lord Watson who speaks specifically at page 308 Pages of (1886, 11 A.C.-[Ed.] of a distinction between the 'old' contract and the 'new'. And the new contract is nonetheless a new contract, we must take it, because it by implications contains within itself certain terms of the old written contract as it were re-enacted. These pronouncements of the highest tribunal do not turn on any special provision of any Statute but are based on the general principles of the law of partnership and we should, we think, endeavour respectfully to follow those high authorities. I think that there is nothing in the language of Section 266 of the Indian Contract Act which, in any way, modifies the effect of those decisions of the House of Lords. The result is that at the time that the assessees applied for registration there was no operative document to be registered.

4. Another short contention is raised and that is this. The year of assessment with which we are concerned is the year 1927-28 and it is said that as that will be a return of trading profits for the year 1926-27 registration ought not to have been refused as four months of that trading year were before the expiration of the deed of the 31st of August, 1923. We cannot accede to this contention. What we have to look to is the year of assessment; and had the application of the 31st of July, 1927, been granted it would still in our opinion only apply to the financial year 1927-28. On these grounds we think that the Commissioner was right in rejecting the application for registration and that we must so answer the questions submitted to us and order the assessee to pay the Government Rs. 250 as the costs of this reference.

5. My learned brothers have seen this judgment and agree with it Murray Coutts Trotter, C.J.

6. I agree.

Beasley, J.

7. I agree.