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 3, Cited by 2]

Income Tax Appellate Tribunal - Jaipur

Smt. Usha Sogani vs Income-Tax Officer on 26 September, 1991

Equivalent citations: [1991]39ITD483(JP)

ORDER

M.A.A. Khan, Judicial Member

1. In the year 1982-83 the Government of Rajasthan in its Finance (R & Al) Department, announced several incentive schemes to promote small savings. One of such schemes was known as "Standardised Agency System Agents" (the Scheme). By Notification No. F. 6(14)FD/R&Al/82 dated 10-8-1982 the Government had announced Incentive Awards for Authorised Agents under the said Scheme. The Scheme was modified on 1-4-1985 and 22-6-1987. The amended provisions of the scheme inter alia entitled the authorised agents securing investments in all Small Savings Securities, to receive cash awards @ 1 per cent of their total collections.

2. The assessee, in her capacity as an authorised agent under the Scheme, received a cash prize of Rs. 20,000 from State Government and claimed exemption under Section 10(17B) of I.T. Act (the Act) in respect thereof. The I.T. Authorities however rejected her said claim mainly on the ground that the said scheme is not approved by the Central Government as being in "public interest".

3. The contention of Mr. N.M. Ranka, Advocate is that the provisions of Section 10(17B) are required to be given liberal construction in the matter of carrying out an object of public interest and once it is found that a work done in public interest has been rewarded, the requirement of formal approval by the Central Government should not be over stressed. Under such circumstances the approval accorded to the Scheme by the State Government on 28-1-83 and 22-6-87 should be read as approval by the Central Government.

4. The learned Departmental Representative opposed the arguments of Mr. Ranka on the ground that official act required to be done by an authority must be done by that authority unless there is expressed delegation of authority to do that act by another person or such delegation of authority can be impliedly inferred in a given case. It was submitted that the Income-tax Act, 1961 was a Central Legislation and only the Central Government is empowered to relax the rigours of its provisions and for that reason the instructions, directions, letters, circulars issued by the Central Government through Central Board of Direct Taxes (CBDT) may be taken benefit of by an assessee and the notification by a State Government notifying an act work as being of or in the public interest would not amount to a notification by the Central Government under the provisions of Section 10(17B) of the Act. We find force in Departmental Representative's arguments. Section 10(17B) runs as under: -

Section 10. In computing the total income of a previous year of any person, any income falling within any of the following clauses shall not be included (17B) any payment made, whether in cash or in kind, as a reward by the Central Government or any State Government for such purposes as may be approved by the Central Government in this behalf in the public interest.

5. Three things may be noted in the language of the above provisions. First, payment, whether in cash or in kind, may be made as a reward either by Central Government or State Government. Two, the payment as reward must be approved as being in the public interest. Third, it is the approval of the Central Government and of no other authority which is to be made for the purposes of Section 10(17B) of the Act. The question, in the context of administration of the Act, is not whether the act or work done is in the public interest but whether the payment made as reward has been approved of as being in the public interest for the purposes of administration of the I.T. Act. And the Act being a Central Legislation the approval exemption certain rewards from the regours of taxation may be given by the Central Government in the exercise of its powers under the provisions of the Act. To grant exemption from tax in respect of certain income is within the power of Central Legislative body-the Parliament and not the State Government. The State Government may at most declare an Act or work as done in the public interest and hence the payment made as reward in respect thereto as also being in the public interest. But that does not fulfil the requirement of approval by Central Government as required by Section 10(17B) as it stood at the relevant time.

6. The Notification No. F. 6(14)FD/R&Al/82 dated 28-1 -83 and 22-6-87 by the State Government were issued in its Finance (R&A1) Department and such notifications had nothing to do with the provisions of Section 10(17B) of the Act. It has not been brought to our notice or knowledge that the Central Government had ever delegated its authority to the State Government to accord, on its behalf, approval to a payment as reward as being in the public interest for the purposes of Section 10(17B) of the Act.

7. The reliance by Mr. Ranka on Madras High Court decision in the case of CIT v. J.G. Gopinath [1980] 4 Taxman 80 is inappropriate. In that case it was the Central Government which had rewarded one of its officer an ITO, for his meritorious services rendered for making the voluntary disclosure scheme a great success and the letter issued by the Central Government granting reward made it quite clear that such reward was granted in the public interest. These facts are clearly distinguishable from those obtaining in the case before us.

8. It was next urged by Mr. Ranka that the assessee was entitled to deduction of 50 percent out of the entire amount of reward by way of expenses, as per CBDT Circular letter F. No. 168/9/83-IT(A-I) dated 6-1-1984 and letter No. 168/34/85-IT(A-I) dated 24-1-87. We find force in this argument of Mr. Ranka, though the learned Departmental Representative has vehemently opposed the argument on the ground that incentive reward having been given over and above the commission paid to the assessee on the quantum of business procured by her, can not be treated as commission or part of commission income.

9. The reward was admittedly given by the State Government to the assessee under the Incentive Scheme to promote Small Savings. It was under the "Standardised Agency System Agents" that authorised agents (Individual), securing investments in all Small Savings Securities including Social security Certificates of Rs. 50,000 or more during the financial year through their agency, were declared eligible for Incentive Award @ 1 per cent of total collections. Undisputedly the assessee was one of the authorised Agent under such a Scheme. She was, therefore, not in the service of the State Government and her relationship with the State Government was that of Agent & Principal and not servant and master. She was not to be reimbursed for any expenses incurred in securing investments from the investors. She was to get her commission on her collection and such collections could have made her eligible to earn Incentive Award. The award was very much connected with the total collections and therefore had a relevant connection and concern with the commission earned by the agent. In his order under appeal they learned DC(A) has himself accepted that award was connected with the commission income of the assessee. We, therefore, hold that the amount of Rs. 20,000 was part of gross commission of the assessee.

10. The CBDT circulars, relied upon by Mr. Ranka say that 50 per cent of the gross receipts of commission would be given as deduction. It is a beneficial circular and should be given effect to for the benefit of the assessee. We, therefore, direct that 50 per cent of the gross receipts of commission by way of Incentive Award of Rs. 20,000 be allowed as deduction to the assessee.

11. The appeal is allowed in the manner stated above.