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 19, Cited by 4]

Supreme Court - Daily Orders

Union Of India vs M/S. Tata Tea Co. Ltd. on 20 September, 2017

Author: Ashok Bhushan

Bench: Ashok Bhushan

                                                                                1

                                                                     REPORTABLE

                                    IN THE SUPREME COURT OF INDIA 

                                     CIVIL APPELLATE JURISDICTION

                                       CA NO. 9178 OF 2012

                         UNION of INDIA & ORS.                  APPELLANT (s)

                                                 VERSUS

                         M/S. TATA TEA CO. LTD. & ANR.          RESPONDENT(s)
                                                 WITH

                                         CA NO. 9179 OF 2012

                         M/s GEORGE WILLIAMSON (ASSAM)LTD.      APPELLANT (s)

                                                 VERSUS

                         UNION OF INDIA & ORS                   RESPONDENT(s)
                                                  WITH

                                         CA NO. 9180 OF 2012

                         UNION OF INDIA & ORS.                  APPELLANT (s)
                                                VERSUS

                         M/S. APEEJAY SURRENDRA CORPORATE 
                         SERVICE LTD.                           RESPONDENT(s)


                                             J U D G M E N T


                         ASHOK BHUSHAN, J.

Signature Not Verified Digitally signed by NIDHI AHUJA Date: 2017.09.21 18:08:45 IST Reason: The constitutional validity of Section 115­O of the Income Tax Act, 1961 (hereinafter referred to as 2 '1961, Act') as inserted by Finance Act, 1997 is in issue in these appeals.   The Civil Appeal No. 9178 of 2012 and Civil Appeal No. 9180 of 2012 have been filed   by   the   Union   of   India   against   the   common judgment dated 28.07.2006 of Calcutta High Court by which   judgment   although,   Calcutta   High   Court   has upheld the constitutionality of Section 115­O, but a rider has been put that additional income tax to be charged   under  Section  115­O   can   only   be   on   40  per cent   of   income   which   is   taxable   under   Income   Tax Act.   The   Civil   Appeal   No.   9179   of   2012   has   been filed by the writ petitioner who had also challenged the constitutional validity of Section 115­O before the Gauhati High Court which writ petition has been dismissed  vide  judgment and order dated 22.06.2007. The Gauhati High court had also noted the judgment of Calcutta High Court dated 28.07.2006 as referred to above. All the appeals have been heard together and are being decided by this common judgment. 

2. The facts giving rise to Civil Appeal No. 9178 of 2012 and 9180 of 2012 needs to be briefly noted. 3 Several   writ   petitions   were   filed   before   the Calcutta High Court questioning the vires of Section 115­O of the 1961 Act. The petitioner's case in the writ   petition   is   that   the   petitioner   is   a   Tea Company which cultivate tea in gardens and processes it in its own factory/plants for marketing the same. The   cultivation   of   tea   is   an   agricultural   process although, the processing of tea in the factory is an industrial   process.   The   agricultural   income   is within the legislative competence of the State and not in the legislative competence of the Parliament. Section   115­O   imposes   tax   on   the   dividend distributed   by   the   company   which   is   nothing   but imposing the tax on agricultural income of the writ petitioner. The petitioner M/s Tata Tea Company Ltd. and   others   filed   a   Writ   Petition   No.   1699  of   2000 where the vires of Section 115­0 was challenged. The writ petition was dismissed by learned Single Judge vide  its   judgment   dated   20.9.2001   against   which judgment,   appeals   were   filed   before   the   Division Bench   of   the   Calcutta   High   Court.   Division   Bench 4 vide  its   judgment   dated   28.7.2006   disposed   of   the appeals, setting aside the judgment of the learned Single Judge. Operative portion of the judgment of the Division Bench is as follows: 

“We   are,   however,   in   agreement with Dr. Pal on a limited issue. We are of the view that Rs. 50/­ as a whole could not be taxes at the prescribed rate of additional tax. Such additional tax would be levied  on Rs. 20/­  being  40%  of Rs.   50/­.   Hence,   at   the   end   of the day the company would have to pay income tax at the prescribed rate   on   Rs.   40/­   as   well   as additional   income   tax   at   the prescribed rate on Rs. 20/­. 
Result The   judgment   and   order   of   the learned   Single   Judge   is   set aside. We hold that the provision of   section   115­O   is constitutional and we have given the proper interpretation of the subject   section   as   observed hereinafter. 
The   appeals   are   disposed   of accordingly without any order as to costs.”

3. Union   of   India   questioning   the   said   judgment has   come   up   in   Civil   Appeal   No.   9178   of   2012   and 5 Civil Appeal No. 9180 of 2012.

4. In   Writ   Petition(C)No.3827   of   2000,   the   writ petitioner   has   been   carrying   on   the   business   of growing   green   tea   leaves   in   its   tea   gardens   and manufacturing   black   tea   out   of   the   same   and thereafter selling the black tea in India and also outside   India.   The   writ   petitioner   challenged   the constitutional validity of Section 115­O sub clause (1) and sub clause (3) in so far as it purports to levy the income tax on the profit which is decided to   be   distributed   as   dividend   thereby   imposing   an additional   income­tax   even   on   the   portion   of   the composite   income   which   represents   agricultural income   and   which   is   also   to   be   made   available  for the   distribution   of   dividend   and,   therefore, transgresses   the   limits   of   legislative   power.   The Parliament has no competence to levy income tax on agricultural income.

5. The   writ   petition   has   been   dismissed   by   the Division   Bench   of   the   Gauhati   High   Court   vide 6 judgment   dated   22.06.2007   against   which,   the   Civil Appeal No. 9179 of 2012 has been filed by the writ petitioner.

 

6. We   have   heard,   Shri   S.   Ganesh,   learned   senior counsel for the appellant in Civil Appeal No. 9179 of   2012.   Shri   Arijit   Prasad,   learned   counsel   has appeared   on   behalf   of  the  Union   of   India.  We   also heard   learned   counsel   appearing   for   the   respondent in Civil Appeal No. 9178 of 2012 and Civil No. 9180 of 2012. The parties shall hereinafter be referred to as described in the respective writ petitions. 

7. Learned   counsel   appearing   for   the   writ petitioners   submitted   that   Section   115­O   imposes additional   tax   on   the   dividend   distributed   by   the Company which distribution arises out of the income received from agriculture, 60 per cent of the income is the agricultural income which is exempt from tax. The Parliament has no legislative competence to tax the   agricultural   income   and   Section   115­O   of   the 1961 Act transgresses the legislative field which is 7 assigned   to   the   State   Legislature   under   List   II Entry 46 of Seventh Schedule of the Constitution. At the best, the amount of dividend distributed by the Company to the extent of 40 per cent on which income tax   is   charged   can   only   be   subject   to   additional tax.   The   Parliament   cannot   touch   the   agricultural income. 

8. The   above   submission   has   been   refuted   by   the learned counsel appearing for the Union of India. He submitted   that   dividend   which   is   decided   to   be distributed   by   the   Company   to   its   shareholders   no longer   remains   an   agricultural   income.   The   Company is being asked to pay additional tax on the amount of   dividend   distributed   by   it   and     not   on   its agricultural   income.   It   is   contended   that   the Parliament has full legislative competence to enact Section   115­O.   Both,   the   Calcutta   High   Court   and Gauhati High Court have rightly held that provisions of Section 115­O is intra vires.

8

9. We have considered the submissions and perused the records.

10. Finance   Act,   1997   inserted   a   new   Chapter   XIID in the 1961, Act with heading   “special provisions relating to tax on distributed profits on domestic companies”. Section 115­O, sub­sections (1), (2) and (3) as it was inserted by Finance Act, 1997 is as follows:

“115­O. Tax   on   distributed   profits of   domestic   companies.—(1) Notwithstanding   anything   contained   in any   other   provision   of   this   Act   and subject   to   the   provisions   of   this section,   in   addition   to   the   income­tax chargeable   in   respect   of   the   total income   of   a   domestic   company   for   any assessment   year,   any   amount   declared, distributed   or   paid   by   such   company   by way   of   dividends   (whether   interim   or otherwise)   on   or   after   the   1st   day   of June,   1997,   whether   out   of   current   or accumulated   profits   shall  be   charged   to additional   income­tax   (hereafter referred   to   as   tax   on   distributed profits) at the rate of ten per cent.
(2) Notwithstanding that no income­tax is payable   by   a   domestic   company   on   its total income computed in accordance with the   provisions   of   this   Act,   the   tax   on distributed profits under sub­section (1) shall be payable by such company. (3)   The   principal   officer   of   the domestic   company   and   the   company   shall 9 be liable to pay the tax on distributed profits   to   the   credit   of   the   Central Government within fourteen days from the date of—
(a)  declaration of any dividend;or
(b)  distribution of any dividend;or
(c)  payment of any dividend, whichever is earliest.”

11. The  vires  of the above provisions of the 1961, Act was challenged before the High Court. The main plank   of   attack   of   learned   counsel   for   the   writ petitioners is,   lack of legislative competence in the   Parliament   to   enact   Section   115­O   so   as   to impose   additional   income   tax.   The   income   out   of which dividend is declared, distributed or paid is an agricultural income to the extent of  60%, tax on which can only be imposed by State legislature. The Parliament has transgressed its legislative power in enacting Section 115­O.

12. Part XI of the Constitution of India  Chapter I contains   provisions   relating   to   distribution   of legislative   powers.   Article   246   provides   for subject­matter of laws made by the Parliament and by 10 the   Legislatures   of   States.   Article   246   of   the Constitution of India is as follows:

“246. Subject­matter of laws made by Parliament and by the Legislatures of   States.­  (1) Notwithstanding anything   in   clauses   (2)   and   (3), Parliament   has   exclusive   power   to make laws with respect to any of the matters   enumerated   in   List   I   in   the Seventh   Schedule   (in   this Constitution   referred   to   as   the “Union List”) (2) Notwithstanding   anything   in clause   (3),   Parliament,   and,   subject to clause (1), the Legislature of any State   also,   have   power   to   make   laws with   respect   to   any   of   the   matters enumerated in List III in the Seventh Schedule   (in   this   Constitution referred to as the “Concurrent List”) (3)Subject   to   clauses   (1)   and (2), the Legislature of any State has exclusive power to make laws for such State   or   any   part   thereof   with respect   to   any   of   the   matters enumerated in List II in the Seventh Schedule   (in   this   Constitution referred to as the 'State List') 11 (4) Parliament has power to make laws   with   respect   to   any   matter   for any   part   of   the   territory   of   India not   included   in   a   State notwithstanding that such matter is a matter enumerated in the State List.”

13. Sub­clause   (1)   of   Article   246   begins   with  non obstante clause that is “Notwithstanding anything in clauses (2) and (3), Parliament has exclusive power to   make   laws   with   respect   to   any   of   the   matters enumerated in List I in the Seventh Schedule”. The State as per clause (3) of Article 246 “Subject to clauses   (1)   and   (2)   of   Article   246   has   exclusive power   to   make   laws   for   such   State   or   any   part thereof   with   respect   to   any   of   the   matters enumerated in List II in the Seventh Schedule”.

14. Entry 82 of List I reads:

“82. Taxes on income other than agricultural   income.”

15. List   II   that   is   State   List   contains   Entry   46 which reads:

“46.Taxes on agricultural income”.
12

16. Agricultural income has been defined in Article 366 of the Constitution of India, sub­clause (1) of which is to the following effect:

“(1) “agricultural income” means  agricultural income as defined  for the  purposes  of the  enactments relating to Indian  income­tax;”

17. The   definition   of   agricultural   income   was contained in Income­tax Act, 1922. In the Income­tax Act, 1961 agricultural income has now been defined in Section 2(1A). The words agricultural income as used   in   the   legislative   entries,   thus,   has   to   be given   the   meaning   as   contained   in   Income­tax   Act, 1961.   The   entries   in   the   Seventh   Schedule   are   not powers but fields of legislature. The words in the respective entries have to be given the widest scope of their meaning, each general word should extend to ancillary   or   subsidiary   matter   which   can   be comprehended   in   it.  As   per   Entry   82, Union/Parliament, thus, has full power to legislate in   the   field   of   “taxes   on   income”.     The   subject excluded from its field are agricultural income. The 13 word income has also been defined in the Income­tax Act   in   Section   2(24)   which   is   to   the   following effect:

“2(24) “income” includes­
  (i)  profits and gains;
  (ii) dividend;

xxx xxx xxx xxx

18. The definition given in 1961, Act of the  word 'income'   is   an   inclusive   definition.   The   pivotal question   to   be   answered   in   these   appeals   is   as   to whether   the   provisions   of   Section   115­O   which contains a provision imposing additional tax on the dividends which are declared, distributed or paid by a company are within the fold of legislative field covered   by   Entry   82   of   List   I   or   it   relates   to legislative   field   assigned   to   State   legislature under Entry 46 List II that is tax on agricultural income. 

19. For   answering   the   above,   we   need   to recapitulate   the   principles   of   statutory interpretation of the legislative entries contained 14 in   Seventh   Schedule   of   the   Constitution.   Prior   to enforcement   of   the   Constitution,   the   Government   of India   Act,   1935     contained   the   Seventh   Schedule containing three legislative lists, namely, List I ­ Federal   Legislative   List,   List   II   –   Provincial Legislative   List   and   List   III­   Concurrent Legislative List.

20. In  A.L.S.P.P.L.   Subrahmanyan   Chettiar   vs. Muttuswami   Goundan,   AIR   1941   FC   47,  the   Federal Court   had   considered   the   principles   of   statutory interpretation of legislative lists contained in the Government of India Act, 1935. Madras Agriculturists Relief Act, 1938 was enacted by Madras legislature. The   1938   Act   applies   to   debts   payable   by   an 'agriculturist' at the commencement of the Act. Debt was   defined   as     any   liability   in   cash   or   kind, whether   secured   or   unsecured,   due   from   an agriculturist,   whether   payable   under   a   decree   or order of a civil or revenue court or otherwise. The Federal   Legislature   had   an   exclusive   power   to legislate   with   respect   to   cheques,   bills   of 15 exchange,   promissory   notes   and   other   like instruments   (List   I,   No.28).   The   challenge   was raised to 1938 Act before the Madras High Court by the appellant on the ground that State legislature has no competence to enact the legislation which had effect of discharging debt including the debts based on   the   promissory   notes.   The  Chief   Justice,   Gwyer speaking for the Court held that, however, carefully and   precisely   lists   of   legislative   subjects   are defined, it is practically impossible to ensure that they never overlap. Laying down the principle to be adopted in a case where subject in one list, touches also   on   a   subject   in   another   list,   following   was held:

"It   must   inevitably   happen   from time   to   time   that   legislation,   though purporting to deal with a subject in one list,   touches   also   on   a   subject   in another   list,   and   the   different provisions   of   the   enactment   may   be   so closely intertwined that blind adherence to   a   strictly   verbal   interpretation would   result   in   a   large   number   of statutes   being   declared   invalid   because the Legislature enacting them may appear to   have   legislated   in   a   forbidden sphere.   Hence   the   rule   which   has   been evolved   by   the   Judicial   Committee whereby the impugned statute is examined 16 to   ascertain   its   ”pith   and   substance”, or its “true nature and character”, for the purpose of determining whether it is legislation   with   respect   to   matters   in this   list   or   in   that:(1881)   7   AC   96; (1882) 7 AC 829; (1899) AC 580; 1930 AC 111;   1940   AC   513.   In   my   opinion,   this rule   of   interpretation   is   equally applicable   to   the   Indian   Constitution Act.   On   this   point   I   find   myself   in agreement   with   the   Madras   High   Court, and   I   dissent   from   the   contrary   view which   appears   to   have   been   taken   in   a recent case by the High Court at Patna:
3 FLJ HC 119.
It   is   clear   that   the   pith   and substance of the Madras Act, whatever it maybe, cannot at any rate be said to be legislation   with   respect   to   negotiable instruments   or   promissory  notes;   and   it seems to me quite immaterial that many, or even most, of the debts with which it deals   are   in   practice   evidenced   by   or based upon such instruments. That is an accidental   circumstance   which   cannot affect   the   question.   Suppose   that   at some   later   date   money­lenders   were   to adopt   a   different   method   of   evidencing the   debts   of   those   to   whom   they   lend money;   how   could   the   validity   or invalidity   of   the   Act   vary   with money­lenders' practice? I am of opinion therefore   that   the   Act   cannot   be challenged   as   invading   the   forbidden field   of   List   I,   for,   it   was   not suggested that it dealt with any item in that List other than No.28.”

21. The   Privy   Council   in  Prafulla   Kumar   Mukherjee and   others   vs.   Bank   of   Commerce,   Limited   Khulna, Vol.74   1946­47   Indian   Appeals   23,  had   considered 17 principles   of     statutory   interpretation   and   the doctrine   of   pith   and   substance.   The  vires  of   the Bengal   Money   Lenders   Act,   1940   came   for consideration.   It   was   held   that   the   provincial legislature   was   in   pith   and   substance   ­   “money lending and money lenders”. It held that legislature did not trench the legislative field earmarked for Federal legislation. The Privy Council referring to the   observation   of   Sir   Maurice   Gwyer,   C.J.   held following:

"(2)....No doubt experience of past difficulties   has   made  the  provisions   of the   Indian   Act   more   exact   in   some particulars,   and   the   existence   of   the Concurrent   List   has   made   it   easier   to distinguish   between   those   matters   which are   essential   in   determining   to   which list   particular   provisions   should   be attributed   and   those   which   are   merely incidental.   But   the   overlapping   of subject­matter   is   not   avoided   by substituting   three   lists   for   two,   or even   by   arranging   for   a   hierarchy   of jurisdictions.   Subjects   must   still overlap, and where they do the question must be asked what in pith and substance is the effect of the enactment of which complaint   is   made,   and   in   what   list   is its   true   nature   and   character   to   be found.   If   these   questions   could   not   be asked, much beneficent legislation would be   stifled   at   birth,   and   many   of   the subjects   entrusted   to   provincial 18 legislation   could   never   effectively   be dealt with.
(3)     Thirdly,   the   extent   of   the invasion   by   the   provinces  into   subjects enumerated in the Federal List has to be considered. No doubt it is an important matter,   not,   as   their   Lordships   think, because   the   validity   of   an   Act   can   be determined   by   discriminating   between degrees of invasion, but for the purpose of   determining   what   is   the   pith   and substance   of   the   impugned   Act.   Its provisions   may   advance   so   far   into Federal   territory   as   to   show   that   its true   nature   is   not   concerned   with provincial   matters,   but   the   question   is not, has it trespassed more or less, but is the trespass, whatever it be, such as to   show   that   the   pith   and   substance   of the   impugned   Act   is   not   money   lending but   promissory   notes   or   banking?   Once that   question   is   determined   the   Act falls   on   one   or   the   other   side   of   the line and can be seen as valid or invalid according to its true content. This view places   the   precedence   accorded   to   the three   lists   in   its   proper perspective....”

22. This   Court   has   time   and   again   emphasised   that in   the   event   of   any   overlapping   is   found   in   two Entries of Seventh Schedule or two legislations, it is   the   duty   of   the   Court     to   find   out   its   true intent   and   purpose   and   to   examine   the   particular legislation   in   its   pith   and   substance.   In  Kartar 19 Singh   vs.   State   of   Punjab,   1994   (3)   SCC   569, paragraphs 59, 60 and 61 following has been held:

“59....But   before   we   do   so   we   may briefly indicate the principles that are   applied   for   construing   the entries in the legislative lists. It has been laid down that the entries must   not   be   construed   in   a   narrow and   pedantic   sense   and   that   widest amplitude   must   be   given   to   the language of these entries. Sometimes the   entries   in   different   lists   or the   same   list   may   be   found   to overlap or to be in direct conflict with each other. In that event it is the   duty   of   the   court   to   find   out its   true   intent   and   purpose   and   to examine   the   particular   legislation in   its   ‘pith   and   substance’   to determine whether it fits in one or other   of   the   lists.   [See   :
Synthetics   and   Chemicals   Ltd.   v. State of U.P.India Cement Ltd. v. State of T.N.”
60.  This   doctrine   of   ‘pith   and substance’   is   applied   when   the legislative   competence   of   a legislature   with   regard   to   a particular   enactment   is   challenged with   reference   to   the   entries   in the   various   lists   i.e.   a   law dealing   with   the   subject   in   one list is also touching on a subject in   another   list.   In   such   a   case, what   has   to   be   ascertained   is   the pith   and   substance   of   the enactment. On a scrutiny of the Act in   question,   if   found,   that   the 20 legislation   is   in   substance   one   on a   matter   assigned   to   the legislature   enacting   that   statute, then   that   Act   as   a   whole   must   be held   to   be   valid   notwithstanding any   incidental   trenching   upon matters   beyond   its   competence   i.e. on   a   matter   included   in   the   list belonging to the other legislature.

To   say   differently,   incidental encroachment   is   not   altogether forbidden.

  23. Further   in  Union   of   India   and   others   vs. Shah Govedhan L. Kabra Teachers' College, 2002 (8) SCC 228 in paragraph 7 following was laid down:

“7.   It   is   further   a   well­settled principle   that   entries   in   the different   lists   should   be   read together   without   giving   a   narrow meaning   to   any   of   them.   Power   of Parliament   as   well   as   the   State Legislature   are   expressed   in precise   and   definite   terms.   While an entry is to be given its widest meaning   but   it   cannot   be   so interpreted   as   to   override   another entry   or   make   another   entry meaningless   and   in   case   of   an apparent conflict between different entries,   it   is   the   duty   of   the court   to   reconcile   them.   When   it appears to the court that there is apparent   overlapping   between   the two   entries   the   doctrine   of   “pith and substance” has to be applied to find   out   the   true   nature   of   a legislation   and   the   entry   within 21 which   it   would   fall.   In   case   of conflict   between   entries   in   List   I and   List   II,   the   same   has   to   be decided   by   application   of   the principle   of   “pith   and   substance”. The   doctrine   of   “pith   and substance”   means   that   if   an enactment   substantially   falls within   the   powers   expressly conferred   by   the   Constitution   upon the   legislature   which   enacted   it, it   cannot   be   held   to   be   invalid, merely   because   it   incidentally encroaches   on   matters   assigned   to another   legislature.   When   a   law   is impugned   as   being   ultra   vires   of the legislative competence, what is required   to   be   ascertained   is   the true   character   of   the   legislation. If   on   such   an   examination   it   is found   that   the   legislation   is   in substance   one   on   a   matter   assigned to the legislature then it must be held   to   be   valid   in   its   entirety even   though   it   might   incidentally trench   on   matters   which   are   beyond its competence. In order to examine the   true   character   of   the enactment,   the   entire   Act,   its object,   scope   and   effect,   is required   to   be   gone   into.   The question   of   invasion   into   the territory of another legislation is to be determined not by degree but by substance. The doctrine of “pith and   substance”   has   to   be   applied not   only   in   cases   of   conflict between   the   powers   of   two legislatures   but   in   any   case   where the   question   arises   whether   a legislation   is   covered   by particular   legislative   power   in 22 exercise   of   which   it   is   purported to be made.”

24. As   noted   above   Entry   82   of   List   I   embraces entire field of “tax on income”. What is excluded is only tax on agricultural income which is contained in Entry 46 of List II. Income as defined in Section 2(24) of the 1961, Act is the inclusive definition including     specifically   “dividend”.   Dividend   is statutorily   regulated   and   under   the   article   of association of companies are required to be paid as per the Rules of the companies to the shareholders. Section 115­O pertains to declaration, distribution or   payment   of   dividend   by   domestic   company   and imposition   of   additional   tax   on   dividend   is   thus clearly covered by subject as embraced by Entry 82. The provisions of Section 115­O cannot be said to be directly   included   in   the   field   of   tax   on agricultural   income.   Even   if   for   the   sake   of argument   it   is   considered   that   the   provision trenches the field covered by Entry 46 of List II, the   effect   is   only   incidental   and   the   legislation cannot be annulled on the ground of such incidental 23 trenching   in   the   field   of   the   State   legislature. Looking   to   the   nature   of   the   provision   of   Section 115­O and its consequences, the pith and substance of the legislation is clearly covered by Entry 82 of List I.

25. We,   thus,   repel   the   argument   of   the   learned counsel for the writ petitioners that provision of Section  115­O is beyond the legislative competence of the Parliament. 

26. As   noticed   above,   the   Guahati   High   Court   has dismissed   the   writ   petition   whereas   the   Calcutta High   Court   while   upholding   the  vires  of   Section 115­O   has   put   a   rider   that   the   additional   tax   as levied   by   Section   115­O   on   the   dividend   declared, distributed or paid additional tax shall be only to the extent of 40% which is taxable income of the Tea Co.   Learned   counsel   for   the   writ   petitioners   has referred   to   Rule   8   of  the  Income   Tax   Rules,   1962. Rule   8   deals   on   the   subject   “income   from   the manufacture of tea”. Rule 8 is as follows:

“Income from the manufacture of tea.
24
8.(1)Income derived from the sale of tea   grown   and   manufactured   by   the seller in India shall be computed as if   it   were   income   derived   from business, and forty per cent of such income   shall   be   deemed   to   be   income liable to tax.

(2)In   computing   such   income   an allowance shall be made in respect of the   cost   of   planting   bushes   in replacement of bushes that have died or   become   permanently   useless   in   an area   already   planted,   if   such   area has   not   previously   been   abandoned, and   for   the   purpose   of   determining such cost, no deduction shall be made in   respect   of   the   amount   of   any subsidy   which,   under   the   provisions of   clause   (30)of   section   10,   is   not includible in the total income.”

27. There   cannot   be   any   dispute   regarding computation   of   income   of   Tea   Co.,   manufacture   of tea,   as   provided   in   Rule   8.   The   question   to   be considered   is   as   to   when   a   company   in   its   Annual General   Meeting   declares     dividend   which   is distributed and paid to its shareholders whether on the dividend so declared tax liability shall be only upto   40%   as   has   been   held   by   the   Calcutta   High Court ?

28. This Court in  Mrs. Bacha F. Guzdar, Bombay vs. 25 Commissioner of Income Tax, Bombay,AIR 1955 SC 74, had occasion to consider the nature of an income in the hands of shareholders of company consequent to payment   of   dividend   amount.   The   appellant   in   the above case was paid dividend by two Tea companies of which   she   was   shareholder.   The   income   received   by the   appellant   was   held     taxable   by   the   Revenue Authority which was also upheld by the High Court. In paragraph 2 of the judgment question referred to the   High   Court   was   noticed   which   was   to   the following effect:

“2. The question referred by the Tribunal   to   the   High   Court   of Judicature   at   Bombay   was   stated thus :
"Whether   60%   of   the   dividend amounting to Rs. 2,750 ­ received by the assessee from the two Tea companies   is   agricultural   income and as such exempt under section 4(3)(viii) of the Act."

Chagla,   C.J.   and   Tendolkar   J.,   who heard   the   reference,   answered   the question   in   the   negative   by   two separate   but   concurring   judgments dated 28, March, 1952.” 26

29. In  paragraph  6  of the following was stated by this Court “6.   In   order,   however,   that dividend   may   be   held   to   be agricultural   income   it   will   be incumbent upon the appellant to show that,   within   the   terms   of   the definition,   it   is   rent   or   revenue derived   from   land   which   is   used   for agricultural purposes. Mr. Kolah, for the   appellant,   contends   that   it   is revenue derived from land because 60% of the profits of the company out of which   dividends   are   payable   are referable   to   the   pursuit   of agricultural   operations   on   the   part of   the   company.   It   is   true   that   the agricultural   process   renders   60%   of the   profits   exempt   from   tax   in   the hands of the company from land which is used for agricultural purposes but can it be said that when such company decides to distribute its profits to the   shareholders   and   declares   the dividends   to   be   allocated   to   them, such   dividends   in   the   hands   of   the shareholders   also   partake   of   the character   of   revenue   derived   from land   which   is   used   for   agricultural purposes ? 

Such a position if accepted would extend   the   scope   of   the   vital   words 'revenue   derived   from   land'   beyond its   legitimate   limits.   Agricultural income   as   defined   in   the   Act   is obviously   intended   to   refer   to   the revenue   received   by   direct association   with   the   land   which   is used   for   agricultural   purposes   and 27 not   by   indirectly   extending   it   to cases   where   that   revenue   or   part thereof   changes   hands   either   by   way of   distribution   of   dividends   or otherwise.   In   fact   and   truth dividends   is   derived   from   the investment made in the shares of the company   and   the   foundation   of   it rests   on   the   contractual   relations between   the   company   and   the shareholder.   Dividend   is   not   derived by   a   shareholder   by   his   direct relationship with the land. 

There   can   be   no   doubt   that   the initial source which has produced the revenue is land used for agricultural purposes   but   to   give   to   the   words 'revenue   derived   from   land'   the unrestricted   meaning   apart   from   its direct   association   or   relation   with the land, would be quite unwarranted. For   example,   the   proposition   that   a creditor   advancing   money   on   interest to   an   agriculturist   and   receiving interest   out   of   the   produce   of   the lands   in   the   hands   of   the agriculturist   can   claim   exemption   of tax   upon   the   ground   that   it   is agricultural   income   within   the meaning of section 4, sub­section (3)

(viii), is hardly statable. 

The policy of the Act as gathered from   the   various   sub­clauses   of section 2(1) appears to be to exempt agricultural   income   from   the   purview of Income­tax Act. The object appears to   be   not   to   subject   to   tax   either the actual tiller of the soil or any other   person   getting   land   cultivated by   others   for   deriving   benefit 28 therefrom,   but   to   say   that   the benefit intended to be conferred upon this   class   of   persons   should   extend to   those   into   whosoever   hands   that revenue   falls,   however   remote   the receiver   of   such   revenue   may   be,   is hardly warranted.”

30. In The Commissioner of Income­Tax, Calcutta vs. Nalin   Behari   Lal   Singha,   etc.,   1969   (2)   SCC   310, this   Court   held   that   dividend   distributed   by   a company   being   a   share   of   its   profits   declared   as distributable   among   the   shareholders,   is   not impressed   with   the   character   of   the   profits   from which   it   reaches   the   hands   of   the   shareholder. Following was stated in paragraph 3:

"3...Dividend   distributed   by   a company being a share of its profits declared   as   distributable   among   the shareholders,   is   not   impressed   with the   character   of   the   profits   from which   it   reaches   the   hands   of   the shareholder.”

31. Learned Single Judge of the Calcutta High Court relying  on  judgment  of  this  Court in  Mrs.  Bacha  F Guzdar (supra) has dismissed the writ petition. The 29 Division Bench of the Calcutta High Court, however, held   that   Single   Judge's   decision   relying   on  Mrs. Bacha F Guzdar (supra)  was not correct preposition of law.

32. This Court in  Mrs.  Bacha  F  Guzdar (supra)  was considering   the   nature   of   dividend   income   in   the hands   of   shareholders.   Under   the   Income­tax   Act, 1961 earlier the dividend was taxable at the hands of   shareholder.   By   Finance   Act,   1997   it   was   made taxable in the hand of company when additional tax was imposed.

33. This   Court,   however,   while   considering   the nature   of   dividend   in   the   above   case   held   that although when the initial source which has produced the revenue is land used for agricultural purposes but   to   give   to   the   words   'revenue   derived   from land', apart from its direct association or relation with   the   land,   an   unrestricted   meaning   shall   be unwarranted. Again as noted above   Nalin Behari Lal Singha (supra)  observation was made that shares of 30 its   profits   declared   as   distributable   among   the shareholders is not impressed with the character of the   profit   from   which  it   reaches   the   hands   of  the shareholder.   We,   thus,   find   substances   in   the submission of the learned counsel for the Union of India   that   when   the   dividend   is   declared   to   be distributed and paid to company's shareholder it is not   impressed   with   character   of   source   of   its income.

34. The provisions of Section 115­O are well within the competence of Parliament. To put any limitation in the said provision as held by the Calcutta High Court that additional tax can be levied only on the 40%   of   the   dividend   income   shall   be   altering   the provision   of   Section   115­O   for   which   there   is   no warrant. The Calcutta High Court having upheld the vires  of   Section   115­O   no   further   order   was necessary in that writ petition.

35. In   view   of   the   foregoing   discussion,   Civil Appeal   Nos.   9178   and   9180  of   2012  are  allowed  and 31 Civil Appeal No.9179 of 2012 is dismissed. 

..........................J. ( A.K. SIKRI ) ..........................J. NEW DELHI,     ( ASHOK BHUSHAN ) SEPTEMBER  20, 2017.

32

ITEM NO.1501 COURT NO.6 SECTION XVI S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Civil Appeal No. 9178/2012 UNION OF INDIA & ORS. Appellant(s) VERSUS M/S. TATA TEA CO. LTD. & ANR. Respondent(s) WITH C.A. No. 9179/2012 (XIV) C.A. No. 9180/2012 (XVI) Date : 20-09-2017 These appeals were called on for pronouncement of judgment today. For parties Ms. Manik Karanjawala, AOR Mr. Arijit Prasad, Adv.

Ms. Gargi Khanna, Adv.

Ms. Anil Katiyar, AOR Mr. B. V. Balaram Das, AOR Mr. S. Sukumaran, Adv.

Mr. Anand Sukumar, Adv.

Mr. Bhupesh Kumar Pathak, Adv.

Ms. Meera Mathur, AOR Hon'ble Mr. Justice Ashok Bhushan pronounced the judgment of the Bench comprising Hon'ble Mr. Justice A. K. Sikri and His Lordship.

Civil Appeal Nos. 9178 and 9180 of 2012 are allowed and Civil Appeal No. 9179 of 2012 is dismissed in terms of the signed reportable judgment.

Application for deletion of respondent No.2 is allowed at the risk of the appellants.


         (NIDHI AHUJA)         (MALA KUMARI SHARMA)
         COURT MASTER              COURT MASTER

[Signed reportable judgment is placed on the file.]