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 6, Cited by 8]

Kerala High Court

Commissioner Of Income-Tax vs C. Karunakaran And Ors. on 13 January, 1988

Equivalent citations: [1988]170ITR426(KER)

Author: T. Kochu Thommen

Bench: T. Kochu Thommen, M. Fathima Beevi

JUDGMENT
 

T. Kochu Thommen, J.  
 

1. The following question has been, at the instance of the Revenue, referred to us by the Income-tax Appellate Tribunal, Cochin Bench:

"Whether, on the facts and in the circumstances of the case, the Tribunal was right in holding that there could be no assessments either as an association of persons or as a body of individuals and that the assessments can only be in respect of each co-owner of the business on his respective share of income ?"

2. The assessment years in question are 1975-76, 1976-77, 1979-80 and 1980-81. The assessees are the children of late C. Ramankutty Nair who died on May 3, 1971. He was the sole proprietor of a gold business. He left behind him his widow, 4 sons, of whom three were minors, and six daughters, among whom one was a minor. The mother and the daughters executed a deed of relinquishment on May 22, 1971, giving up all their rights in the business. The Income-tax Officer, for the assessment years in question, treated the sons as an association of persons. He rejected the contention of the assessee that they were not members of an association, but only co-owners of the business and as such were liable to be assessed as individuals in respect of their separate shares. The appeal of the assessees was dismissed by the Appellate Assistant Commissioner who held that the assessees were liable to be assessed as a body of individuals. On further appeal by the assessees (and on cross-objection by the Revenue contending that the assessees were an association of persons and not a mere body of individuals), the Tribunal held that, in the absence of any volition on the part of the minor sons to participate in the business, they were not to be treated as an association of persons or a body of individuals, but only as individuals.

3. It cannot be, and it is not, disputed that the sons were co-owners of the assets left by their deceased father. The question, however, is whether as co-owners, they were liable to be assessed as an association of persons (or a body of individuals) in respect of the business admittedly carried on by them after the death of their father. If the minor sons did not participate in the business and the business was carried on only by the major son, he alone would then be the sole proprietor of the business and assessable as such in respect of the income derived from the business. This would be the position even when the other sons were co-owners of the premises in which the business was carried on or of the assets which were lent to the business without participating in it. But that is not the case of the assessees. Their case is that they are also participants in the business, entitled to the income therefrom and liable for its losses, if any, but assessable only as individuals and not as an association of persons.

4. Lindley in his treatise on the Law of Partnership (15th Edn., p. 81) says:

"When, however, co-owners of property employ it with a view to profit, and divide the profit obtained by its employment, the difference, if any, between them and the partners becomes very obscure. The point to be determined is whether, from all the circumstances of the case, an agreement for a partnership ought to be inferred; but this is often an extremely difficult question."

5. A commercial adventure of co-owners of assets with a view to obtaining and dividing the profits among them ordinarily assumes the characteristic of a partnership and is generally so regarded in law. If, however, their relationship falls short of a partnership by reason of any legal infirmity or for whatever cause, their activities in the pursuit of profit may still assume, albeit not in the strictly legal sense, some of the attributes of a firm or partnership, and they will be treated as an association of persons for the purpose of assessment. In Mohammad Aslam v. CIT [1936] 4 ITR 412, the Allahabad High Court pointed out that an association of persons has some of the attributes of a firm or partnership though not in the strictly legal sense of the term. In CIT v. Indira Balkrishna [1960] 39 ITR 546, 551, the Supreme Court stated :

".........an association of persons must be one in which two or more persons join in a common purpose or common action, and as the words occur in a Section which imposes a tax on income, the association must be one the object of which is to produce income, profits or gains."

6. The Supreme Court cited with approval the judgment of Costello J. in In re B.N. Elias [1935] 3 ITR 408, 417 (Cal), where the learned judge stated :

"......it may well be that the intention of the Legislature was to hit combinations of individuals who were engaged together in some joint enterprise but did not in law constitute partnerships.........when we find, ......that there is a combination of persons formed for the promotion of a joint enterprise......then I think no difficulty whatever arises in the way of saying that......these four persons did constitute an ' association......',"

7. These observations show that wherever individuals employ their assets in a joint enterprise with a view to make profit, though not as partners, they constitute an association of persons by reason of their common purpose or common action. In such an enterprise, the distinction between a firm and an association of persons may often be thin and sometimes very obscure.

8. The fact that all but one of the sons in this case were minors is of no objection when consent to carry on the business together was granted on their behalf by their guardian. When the mother and the daughters relinquished all their rights in the business by a registered document and the sons together carried on the business, the consent of the mother as guardian was easily inferable from the conduct of the parties. In M.M. Ipoh v. CIT [1968] 67 ITR 106, 116, the Supreme Court categorically stated that there was no objection to a minor being a member of an association of persons for the purpose of the Income-tax Act, 1961.

9. The decisions relied on by the assessees' counsel in G. Murugesan & Brothers v. CIT [1973] 88 ITR 432 (SC) and CIT v. Panikutty Mooppilamma [1984] 149 ITR 131 (Ker) do not help the assessees, for they did not relate to any joint enterprise in the nature of a business. In the present case, the sons of the deceased father, admittedly being co-owners of the properties which devolved, upon them, combined in a joint enterprise by carrying on their father's business and devoted their assets to its purpose with a view to profit. By reason of their common object or common activity, they constituted an association of persons for the purpose of assessment under the Income-tax Act, 1961.

10. In the circumstances, we answer the question in the negative, that is, in favour of the Revenue and against the assessees.

11. We direct the parties to bear their respective costs in these tax referred cases.

12. A copy of this judgment under the seal of the High Court and the signature of the Registrar shall be forwarded to the Income-tax Appellate Tribunal, Cochin Bench.