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 17, Cited by 8]

Income Tax Appellate Tribunal - Allahabad

Smt. Gomti Devi Banarsidas Vaid ... vs Income-Tax Officer on 13 January, 1986

Equivalent citations: [1986]16ITD308(ALL)

ORDER

Prakash Narain, Accountant Member

1. Since the above appeals relate to the same assessee and also involve a common contention, they are disposed of by this consolidated order for the sake of convenience.

2. The assessee is a trust. It held 275 shares of Rs. 1,000 each in Bhagwan Industries Ltd. The total value of these shares was Rs. 2,75,000. The assessee sold these shares sometime in 1972 for a sum of Rs. 1,37,500 only. The assessee wanted to deposit this amount with a concern from which it could expect handsome return and at the same time there was also full security as to the repayment of the deposit together with the interest thereon. The amount after enquiry was deposited with the firm of Banarasidas Ramgopal of Bombay. The deposit was to carry an interest at the rate of 15 per cent per annum. It was to carry a floating charge on the assets of the above firm. Besides, two of its partners, namely, Shri S.K. Vaid and Shri P. K. Vaid had also executed personal bonds as security for the repayment of the principal and the interest thereon. These terms are discernible from the assessee's letter dated 30-9-1972 addressed to Banarasidas Ramgopal, which were accepted by the letter on 1-10-1972 as per their endorsement on the letter itself.

3. The assessee also maintained regular books of account. Besides deposit with Banarasidas Ramgopal, the assessee had also put funds in fixed deposit with the United Commercial Bank, Lucknow. In its income and expenditure account, the assessee had accounted for the interest on the above deposits along with the interest on its savings account with the bank. It did not, however, include or account for the interest receivable from Banarasidas Ramgopal. Banarasidas Ramgopal, on the other hand, credited the interest to the account of the assessee from year to year. Copies of the assessee s account in their books for different years have been filed before us. The interest was, however, paid by the above firm to the assessee for the first time on 30-3-1979. On that date, an amount of Rs. 22,343 was paid by a demand draft. Subsequently, further payments were received, which also included the repayment of principal. The entire amount together with the interest was finally repaid by 26-3-1980.

4. The question, which arose before the ITO was regarding the taxability of the interest from the above firm of Banarasidas Ramgopal. There was no dispute about the interest on the fixed deposits and the interest on the savings bank account as these had duly been shown in the assessee's income and expenditure account and were also offered for tax. The above question, for the first time, arose before the ITO in 1973-74. It was stated before him that the assessee had been following cash system of accounting and, therefore, it had not accounted for any interest from Banarasidas Ramgopal as no amount of interest had been received from them in cash. The ITO rejected this contention. He was of the view that the assessee had actually been following mercantile system of accounting. This view was based on the fact that the assessee admittedly had accounted for the interest from the fixed deposit, which too had not been received in cash. This position was refuted by the assessee by contending that the interest on the fixed deposit was deemed to have been received in cash. It was contended that the bank had standing instructions that the moment a fixed deposit matured, the interest thereon should be converted into a fresh deposit. It was the claim of the assessee that there was a constructive receipt in cash of the interest and only then it was converted into a fresh deposit by the bank. It was submitted that the bank would not have converted the interest into a fresh fixed deposit only on its accrual. These contentions were not accepted by the ITO. His view was also upheld by the Tribunal in IT Appeal No. 2163 (All.) of 1977-78, dated 20-1-1979.

5. The above matter again came up for the consideration of the Tribunal in the assessment years 1974-75 and 1975-76. The lower authorities following their earlier findings held that the assessee had been following mercantile system of accounting on the ground that it had accounted for the interest from fixed deposits, and, therefore, the interest even from Banarasidas Ramgopal was taxable on accrual basis. In the course of the hearing before the Tribunal, it was submitted that the issuing of a fresh fixed deposit receipt for the interest amounted to actual payment of the interest to the assessee and, therefore, inclusion of such interest in its income and expenditure account did not amount to maintenance of the books on mercantile system, but that the assessee had been following cash system of accounting. The Division Bench of the Tribunal referred the question to a Larger Bench. While referring the matter, the Division Bench observed as under :

3. In our view, the view of the Tribunal in the assessment year 1973-74 requires reconsideration. The slender evidence on the basis of which the Tribunal came to the conclusion that the assessee had been following mercantile system of accounting was the conversion of interest from the bank and fixed deposits in fresh deposits. It was claimed before us that issuing of a fresh fixed deposit receipt for the interest amounted to actual payment of interest to the assessee and, therefore, the conclusion was that the assessee had been following cash system of accounting and had been crediting the interest in its books of account on their receipt. According to the assessee, conversion of interest into a new fixed deposit receipt amounted to its actual payment to the assessee. In our opinion, there is considerable force in this argument requiring reconsideration of the view taken in the assessee's own case in the assessment year 1973-74.

6. The matter came up for the consideration of the Larger Bench. The Larger Bench, however, did not take a view different than that taken by the Tribunal in the assessment year 1973-74 on the ground that the counsel for the assessee did not have the vital facts in its possession, like the agreement between the assessee-trust and the firm Banarasidas Ramgopal. The Larger Bench, however, made the following pertinent observations :

While deciding these appeals, we are conscious that the principle of res judicata is not applicable. We do not have to cite any authority to say that each assessment year being independent, if there are additional features, which have not been noticed earlier the same may be pressed into service to ask the revenue to accept a particular contention and claim, which have been earlier rejected. Therefore, our decision in these years shall not be taken as a precedent and it shall be open to the assesses in future assessment year/years to contest its claim that it followed a particular accounting system.

7. The same issue is now in appeal before us, in the assessment years 1976-77 and 1979-80. In view of the finding of the Larger Bench that it was open to the assessee in the future assessment years to contest its claim that it had been following a particular system of accounting, the matter has been reheard by us. The contention of the learned counsel for the assessee again before us was that it had been following cash system of accounting and, therefore, the interest which was only due and accrued from Banarasidas Ramgopal could not be brought to tax, unless it was actually received. It was, of course, admitted that an amount of Rs. 22,343 was received in the assessment year 1979-80 and that it was taxable in its hands. About the objection of the department that the assessee could be treated to have been following mercantile system of accounting, as it had accounted for the interest on fixed deposit, the answer of the counsel was the same, namely, the interest on a fixed deposit, on conversion, was deemed to have been received by the assessee in cash and, therefore, its inclusion in its income and expenditure account was justified on cash basis.

8. We have carefully considered the submissions placed before us. The facts are not in dispute. The assessee had advanced a sum of Rs. 1,37,500 to Banarasidas Ramgopal. The latter had been crediting the assessee's account with the interest due from year to year. There was no receipt of any such interest up to the assessment year 1978-79. For the first time, an amount of Rs. 22,343 was received in the assessment year 1979-80. Subsequently, there were further receipts and the entire amount including the principal had been cleared off by the end of the assessment year 1980-81. The interest from Banarasidas Ramgopal can, therefore, be assessed in the hands of the assessee only, if the latter has been following mercantile system of accounting. A decision cannot be taken against the assessee only because Banarasidas Ramgopal had been claiming deduction of the interest in their own assessment. That might be because they might have been following mercantile system of accounting.

9. The stand of the assessee is also supported by the language of Section the 145(1) of the Income-tax Act, 1961 ('the Act'). It states that income from other sources shall be computed in accordance with the method of accounting regularly employed by the assessee. The interest, in the present case, is income from other sources. It is, therefore, taxable in the hands of the assessee in accordance with the method of accounting regularly followed by it.

10. We have, therefore, to see what is the method followed by the assessee. A perusal of its income and expenditure account clearly goes to show that it has been accounting for the donations and the expenditure purely on cash basis. It has, of course, also accounted for interest on fixed deposit with the United Commercial Bank. We have, therefore, to analyse the nature of the interest on a fixed deposit.

11. When a person makes a deposit with the bank, it becomes its creditor and the bank becomes its debtor. When the interest falls due, it cannot immediately be said that it should also be treated as received in cash. However, the position becomes different if there are any standing instructions given to the bank. It is, on record, as we have already stated above that the assessee had given standing instructions to the bank to the effect that the moment a fixed deposit matured, the interest thereon should be converted into a fresh deposit. On the basis of these instructions, the accrual of the interest on a fixed deposit and its re-investment passes through two different stages. The first stage is that the interest is deemed to have been received by the assessee or at least there is constructive receipt of the interest in cash. The second stage is that it is again advanced to the bank for which a fresh fixed deposit receipt is obtained. There is no difference whether this new fixed deposit receipt is only for the amount of the interest or also for both the interest and the old deposit. During the intervening period, if there is any, i.e., between the accrual of the interest had its re-investment (in the light of the standing instructions to the bank), the bank will be treated as agent of the depositor or the creditor. The relationship of the creditor and the debtor will come to an end. This relationship will be received as soon as a fresh deposit receipt is issued. During this intervening period, therefore, the assessee will be deemed to have received the amount of interest. Although the interest will continue to remain with the bank, but the latter will be acting as an agent for the depositor or the creditor and not as its debtor. We are, therefore, driven to the inevitable conclusion that the showing of the interest as receipt in the assessee's income and expenditure account fits in which the method of accounting, i.e., cash system followed by it. It does not, in any way, show that the assessee had been following mercantile system of accounting. A perusal of its accounts is also indicative of the same. We have already pointed out above that the other activities of the assessee relating to the donations and the expenses have been accounted for in the accounts on strictly cash basis. Once, we have come to the conclusion that the assessee had been following cash system of accounting, we have no option, but to hold that the interest from Banarasidas Ramgopal cannot be taxed on accrual basis. It has to be taxed only on the receipt basis. Since there was no such receipt in the assessment year 1976-77, the entire interest of Rs. 20,625 is excluded from the assessment. For the assessment year 1979-80, the ITO is directed to include the amount of actual receipt from the above firm in place of Rs. 42,795 included in the assessment.

12. We will now deal with the second contention in these appeals. There is no dispute that the assessee, which is a trust, was created on 2-9-1959 by Smt. Gomti Devi, mother of Shri S.K. Vaid. Shri S.K. Vaid is also one of its trustees. He is also a partner in the firm of Banarasidas Ramgopal. The other partners in the firm are Shri P.K. Vaid, son of Shri S.K. Vaid and the HUF of Shri S.K. Vaid. We do not know who is representing the HUF. There is also no dispute that the assessee had been registered as a charitable trust under Section 12A(a) of the Act with the Commissioner on 6-1-1975. Apparently, therefore, the provisions of Section 11 of the Act were applicable to it.

13. The assessee in both the above assessment years claimed exemption under Section 11 of its income. The ITO rejected the claim. He was of the view that the income, though attracting Section 11, was not exempt in view of Section 13(1)(c) of the Act, which was applicable to the case. This section states that nothing contained in Section 11 shall operate so as to exclude from the total income of the previous year of the person in receipt thereof in the case of a trust for a charitable or religious purposes, any income thereof, if any part of such income or any property of the trust is during the previous year used or applied, directly or indirectly, for the benefit of any person referred to in Sub-section (3) of Section 13. The ITO was of the view that the funds of the trust to the extent of Rs. 1,37,500 were used for the benefit of Shri S.K. Vaid and, therefore, the assessee was not entitled to the benefit of exemption under Section 11. His view was accepted by the AAC. In other words, both the authorities below denied the benefit of exemption to the assessee under Section 11.

14. The assessee is now in appeal before us. The learned counsel for the assessee also referred to Section 13(2)(a). This section reads as under :

(2) Without prejudice to the generality of the provisions of Clause (c) and Clause (d) of Sub-section (1), the income or the property of the trust or institution or any part of such income or property shall, for the purposes of that clause, be deemed to have been used or applied for the benefit of a person referred to in Sub-section (3),--
(a) if any part of the income or property of the trust or institution is, or continues to be, lent to any person referred to in Sub-section (3) for any period during the previous year without either adequate security or adequate interest or both ;

He submitted that the ITO actually meant to apply the above section for holding that the funds of the assessce-trust had been used for the benefit of Shri S.K. Vaid. He, however, submitted that the above section was not applicable to the facts of the present case.

15. The first contention of the counsel for the assessee was that the sum of Rs. 1,37,500 had actually been deposited by the assessee with Banarasidas Ramgopal and that it had not been advanced as a Joan or had been lent to it. He argued that there was a difference between a loan and a deposit. According to him, in the case of a loan, it is ordinarily the duty of the debtor to seek out the creditor and to have the money according to the agreement. On the other hand, in the case of a deposit, it is the duty of the depositor to go to the depositee and to make a demand for it-Gurcharan Das v. Ram Rakha Mal AIR 1937 Lahore 81. Referring to the facts of the case as contained in the assessee's letter dated 30-9-1972 addressed to Banarasidas Ramgopal, he argued that it was the assessee who had gone to Banarasidas Ramgopal for making a deposit with a view to earn handsome return.

16. The learned departmental representative, on the other hand, submitted that Clause (a) of Sub-section (2) of Section 13 envisaged all types of loans. It would comprehend loans described as such as well as what are euphemistically called 'deposits'. He submitted that the section did not use the term 'loan', but employed the term 'lent'. In this connection, he relied on the observations contained in Taxation of Charity by M.P. Agrawal. He further relied on the observations in Mitra's Legal and Commercial Dictionary, second edn., pp. 214 and 455 as also on the Law of Lexicon by T.P. Mukherjee at page 467. We quote below these observations :

Extract from Mitra's Legal and Commercial Dictionary, Second edn., p. 214:
Deposit : Whether a transaction is a loan Or deposit does not: depend merely on the terms of the document, but has got to be judged from the intention of the parties and all the circumstances of the caseAnnamalai v. Veerappa AIR 1956 SC 12.
In a sense a deposit is also a loan with this difference that it is a loan with something more. Both are debts repayable. But when the repayment is to be made the real point of distinction between the two arises. A loan is repayable the minute it is incurred. But in the case of a deposit it is payable according to the terms of the agreementAbdul Hamid v. Rahamat Bi AIR 1965 Mad. 427 : [1965] 2 Mad. L.J. 368.
Loan : Loan means a loan whether of money or in kind, and includes any transaction which is, in the opinion of the Court in substance a loan. Usurious Loans Act, 1918, Section 2(2).
The distinction between a loan and a deposit is that in the case of a loan it is ordinarily the duty of the debtor to seek out the creditor and to pay the money according to the agreement. In the case of a deposit, it is the duty of the depositor to go to the depositee and to make a demand for it-Gurcharan Das v. Ram Rakha Mal AIR 1937 Lahore 81. (p. 455) Extract from Mukherjee's Law of Lexicon -I(A-K), page 467 :
Deposit and Loan : The terms 'loans' and 'deposits' are not mutually exclusive terms. There are common features between the two. In a sense a deposit is also a loan with this difference that it is loan with something more. Both are debts repayable. But, when the repayment is to be made furnishes the real point of distinction between the two concepts (sic). A loan is repayable the minute it is incurred. But this is not so with a deposit. Either the repayment will depend upon the maturity date fixed therefor or the terms of the agreement relating to the demand, on making of which the deposit will become repayable. In other words, unlike a loan there is no immediate obligation to repay in the case of a deposit. That is the essence of the distinction between a loan and deposit.
The observations of the Privy Council in Mohammad Akber Khan v. Attar Singh, 63 Ind. Appl. 279: AIR 1936 PC 171 were :
'The distinction which is perhaps the most obvious is that the deposit not for a fixed term does not seem to impose an immediate obligation on the depositee to seek out the depositor and repay him. He is to keep the money till asked for it. A demand by the depositor would, therefore, seem to be a nominal condition of the obligation of the depositee to repay.
Earlier the Board pointed out that in effect a deposit is a loan under conditions. Although that is the distinction between a loan and a deposit, the question in a given case whether a debt is a deposit or a loan will be one of fact which will have to be decided on the facts and circumstances in each case. The use of the term 'loan' or 'deposit' may not in itself be conclusive though, of course, it is a circumstance which would be taken into account. What should be regarded is the cumulative effect of the evidence which bears on the character of the debt as a loan or a deposit Abdul Hamid v. Rahmat Bi AIR 1965 Mad. 427 at 429 : 78 Mad. L.W. 179 [1965] 2 Mad. L.J. 368.

17. We have given our careful thought to the entire matter. It is no doubt correct that in the present case, it was the assessee who had approached Banarasidas Ramgopal. However, much significance cannot be attached to this form of approach, Shri S.K. Vaid, the trustee of the assessee, was admittedly a partner of the above firm. In any case, it cannot be denied that the money continued to be lent to the above firm by the assessee. That, in our opinion, is enough to bring it within the scope of Clause (a) of Sub-section (2) of Section 13, particularly in the light of the authorities relied on by the learned departmental representative.

18. The next contention of the learned counsel for the assessee was that even if it could be held that the sum of Rs. 1,37,500 continued to be lent to the concern in which Shri S.K. Vaid was interested, the lending was with adequate security and adequate interest. He also submitted that only one of these conditions was sufficient to take the case out of the ambit of Section 13(2)(a). These submissions were controverted by the learned departmental representative by relying on certain decided authorities. We will refer to these authorities subsequently.

19. In our opinion, there is no merit in either of the above contentions of the learned counsel for the assessee. In terms of the security, there was only a floating charge on the assets of the firm of Banarasidas Ramgopal and further it was supported by the personal bonds of Shri S.K. Vaid and Shri P.K. Vaid, the two partners of that firm. It was contended by the learned departmental representative that those bonds were not produced before the lower authorities. Apart from that, in our opinion, neither of the above can be called adequate security. There is a clear distinction between 'good security' and 'adequate security'. This distinction has been brought out very clearly in Taxation of Charity by M.P. Agrawal. We quote below from paragraph 11.55 of his book as under :

Personal guarantee :
A personal guarantee, by itself, would not be equivalent to the adequate security even on the plain meaning of the words. Adequate security is a very powerful expression. Even 'good' security may not tantamount to 'adequate' security. It postulates adequacy of value. The decision of the Supreme Court in Tulsidas Kilachand v. CIT [1961] 42 ITR 1 shows that there is a well recognised distinction between the expessions 'good consideration' and 'adequate consideration'. The decision of the Calcutta High Court in P.J.P. Thomas v CIT [1962] 44 ITR 897 lays down that 'adequate consideration' implies valuable consideration and the word 'adequate' postulates an objective measure for assessing the adequacy of the valuable consideration. The Andhra Pradesh High Court, in Potti Veerayya Sresty v. CIT [1972] 85 ITR 194, has pointed out that there must be some means to measure the adequacy of the consideration.
'Adequate consideration' ... must, in our judgment, be construed as valuable consideration capable of being compared and measured with money or money's worthCWT v. Khan Saheb Dost Mohd. Alladin [1973] 91 ITR 179 (AP).
This view is reiterated in CIT v. Vivian Base [1979] 118 ITR 989 (Bom.) wherein it is stated that there is no decision of any other High Court where a different meaning has been assigned to the expression 'adequate consideration'.
Even the connotation of the term 'security' implies tangible security. A personal guarantee may be categorised as surety. It would not be security. However, a personal guarantee coupled with the tangible security may serve the purpose. But, in that case, it is the security which would count, the guarantee being superfluous. The Act, however, has not indicated the nature of the security. It would depend on the general law.
The Bombay High Court in CIT v. Vivian Bose [1979] 118 ITR 989 had held that since the law insists that the consideration for transfer must be adequate, there must be some means to measure the adequacy of the consideration. That is to say, the consideration that supports the transfer should be one the value of which can be measured in terms of money or money's worth. In the preseat case, a floating charge over the assets cannot be measured in terms of money or money's worth.

20. The nature of a floating security has also been dealt with in Law of Lexicon by T.P. Mukherjee in the following words :

A floating security is not a future security, it is a present security, which presently affects all the assets of the company expressed to be included in it. On the other hand, it is not a specific security, the holder cannot affirm that the assets are specifically mortgaged to him. The assets are mortgaged in such a way that the mortgagor can deal with them without the concurrence of the mortgagee. A floating security is not a specific mortgage of the assets plus a licence to the mortgagor to dispose of them in the course of his business but is a floating mortgage applying to every item comprised in the security but not specifically affecting any item until some event occurs or some act on the part of the mortgage is done which causes it to crystallize into a fixed securityBank of Baroda v. Shiva-dasani AIR 1926 Bom. 427 at 430 : 50 Bom. 517 : 28 : Bom. L.R. 689 : 96 Ind. Cas. 417.
From the above it is very clear that a floating charge cannot be treated as a security for future. Because of this and because of its very nature, it also cannot be treated as adequate security.

21. Similar position is in regard to a personal security or a personal bond. The Bombay Bench of the Tribunal in Patel Bhogilal Hargovindas Charitable Trust v. Third ITO [1983] 2 SOT 88 had held that personal security is no security in the eyes of law, because in the event of dissolution of the firm, the debt due to the assessee could only be regarded as unsecured.

22. It was next submitted that, in any case, the rate of interest at 15 per cent was adequate interest. We agree with this submission. We are dealing with the assessment years 1976-77 and 1979-80. In those years, it could not be said that the rate of 15 per cent was not adequate compensation.

23. It was next submitted that the transaction went out of the scope of Section 13(2)(a) if the lending was either for adequate security or at adequate interest. The learned departmental representative, on the other hand, submitted that it was necessary that not only the lending should be with adequate security, but also that it should be at adequate rate of interest. In other words, it was necessary that both these conditions should be satisfied before the transaction could be taken out of Section 13(2)(a).

24. In our opinion, here also the view of the department must prevail. M.P. Agrawal has observed that the law not only requires that the loan should be against interest as well as security, it further insists that both should be adequate. The word 'both' has been used by way of abundant caution in the section lest it should be claimed that Clause (a) of Section 13(2) would not apply if the loan is without both adequate security and adequate interest. The interpretation of the section can only be that both the above conditions should be satisfied, namely, that the lending of the money should not only be against adequate security, but it should also curry adequate interest or both of them. Either of them will not suffice.

25. In the present case, we find that there is only adequate interest without adequate security. The provisions of Section 13(2)(a) are, therefore, applicable to the case. In other words, the case falls under Section 13(1) (c)(ii). The assessee will, therefore, not be entitled to exemption under Section 11. This issue is, therefore, decided against the assessee.

26. In the result, both the appeals are partly allowed.