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 8, Cited by 8]

Calcutta High Court

Orient Paper Mills Ltd. vs Commissioner Of Income-Tax on 30 August, 1977

Equivalent citations: [1978]113ITR550(CAL)

JUDGMENT


 

Dipak Kumar Sen, J. 
 

1. This reference arises out of an assessment of super profits tax of the applicant, Orient Paper Mills Ltd., in the assessment year 1963-64. The corresponding previous year ended on the 31st March, 1963. At the instance of the assessee, the Tribunal has referred to this court the following question, under Section 256(1) of the Income-tax Act, 1961.

" Whether, on the facts and in the circumstances of the case, the Tribunal was justified in holding that forfeited dividend of Rs. 3,18,148, provision for taxation of Rs. 44,23,892 and proposed dividend of Rs. 48,24,530 were not reserves for purposes of computation of capital of the assessee-company within the meaning of the Second Schedule to the Super Profits Tax Act, 1963 ? "

2. The facts found by the Tribunal including those which are matters of record may shortly be stated as follows : In the assessment year in question it was claimed by the assessee that forfeited dividend of the amount of Rs. 3,18,143, provision for taxation of the amount of Rs. 44,23,892 and proposed dividend of Rs. 48,24,530 should be treated as reserve within the meaning of the Second Schedule to the Super Profits Tax Act, 1963, for the purpose of computation of capital.

3. The Super Profits Tax Officer rejected the contention of the assessee in respect of each of the said amounts. On appeal, the Appellate Assistant Commissioner confirmed the order of the Super Profits Tax Officer. He held, inter alia, that the amount under the head " forfeited dividends " could not be called a reserve since it was in the nature of a " liability fund ". Dividend would become payable out of this amount as and when claims would be made by shareholders.

4. A further appeal was preferred by the assessee to the Tribunal. The Tribunal held that Rs. 3,18,143 represented forfeited dividends. This sum, though declared as dividend, had not in fact reached the shareholders or, alternatively, there was some difficulty on its payment to the shareholders and the said amount, therefore, was forfeited. On the authority of the decision of the Supreme Court in First National City Bank v. Commissioner of Income-tax , the Tribunal held that as forfeited dividend was not something kept apart for specific future use and was an amount which had already been distributed but which could not be paid to the shareholders for some reason or other, it could not come within the concept of a reserve. The Tribunal held that all the three amounts under the headings " Provision for taxation ", " Proposed dividend " and " Forfeited dividend " should all be treated as provisions.

5. Mr. R. N. Bajoria, learned counsel appearing for the assessee, has fairly submitted that the question in respect of " proposed dividend " and " provisions for taxation " was covered by an unreported decision of this court in Income-tax Reference No. 262 of 1969, in this case of Braithwaite & Co. [India] Ltd. v. Commissioner of Income-tax--Since . Mr. Bajoria, however, contended that a contrary view has been taken by the Gujarat High Court in a subsequent decision in the case of Commissioner of Income-tax v. Mafatlal Chandulal & Co. Ltd. [1971] 107 ITR 489 (Guj), where it has been held that amounts set apart on account of proposed dividend should be included in computing the capital of a company for the purpose of the Super Profits Tax Act, 1963, and should not be treated as a provision. Mr. Bajoria invited us to follow the later decision of the Gujarat High Court and review the earlier judgment of this court. The earlier judgment of this court is binding on us and as such we are unable to accept the contentions of Mr. Bajoria.

6. The only point which remains to be considered is whether the amount standing as forfeited dividend in the accounts of the company should be treated as a reserve or as a provision. Mr. Bajoria contended that it was now settled that only if an amount was set apart for a known liability it should be treated as a provision and not otherwise. He cited the case of Metal Box Company of India Ltd. v. Their Workmen , where the Supreme Court, in dealing with computation of bonus under the Payment of Bonus Ordinance, observed as follows (at page 67) :

" The next question is whether the amount so provided is a provision or a reserve. The distinction between a provision and a reserve is in commercial accountancy fairly well known. Provisions made against anticipated losses and contingencies are charges against profits and, therefore, to be taken into account against gross receipts in the P. & L. account and the balance-sheet. On the other hand, reserves are appropriations of profits, the assets by which they are represented being retained to form part of the capital employed in the business. Provisions are usually shown in the balance-sheet by way of deductions from the assets in respect of which they are made whereas general reserves and reserve funds are shown as part of the proprietor's interest (See Spicer and Pegler's Book-keeping and Accounts, 15th edition, page 42). An amount set aside out of profits and other surplus, not designed to meet a liability, contingency, commitment or diminution in value of assets known to exist at the date of the balance-sheet is a reserve but an amount set aside out of profits and other surpluses to provide for any known liability of which, the amount cannot be determined with substantial accuracy is a provision (See William Pickles' Accountancy, second edition, page 192 ; Part III, Clause 7, Schedule VI to the Companies Act, 1956, which defines provision and reserve). "

7. Mr. Bajoria contended that in the instant case the act of forfeiture did not provide for any liability but on the contrary recorded a disclaimer of liability. Even if there would be subsequent payment to shareholders on account of dividends which had been forfeited, the same would be payments ex gratia and not in acknowledgment of any legal liability. Such a payment could not alter the character of the fund. In any event before any such payment was made there had to be a waiver of forfeiture and there was no finding to that effect.

8. Mr. A. K. Sengupta, learned counsel for the revenue, has contended that it has been found as a fact by the Appellate Assistant Commissioner in this case that from this fund, that is, the amount set apart as " forfeited dividend ", dividend was payable as and when claims would be made by the shareholders. This finding not having been challenged as perverse or without evidence the question was concluded. Mr. Sengupta cited the case of Commissioner of Income-tax v. British India Corporation (P.) Ltd. , where the Allahabad High Court considered whether " forfeited money reserve " should be treated as a reserve or as a provision. There the Appellate Assistant Commissioner had found that the assessee had been transferring to the " forfeited monies account " declared dividends which had not been collected by various shareholders. The Appellate Assistant Commissioner also found that, as and when some shareholders made claims, the assessee, though not bound, did in fact make payment and debit the account. On such facts the Appellate Assistant Commissioner held that this fund could not be treated as a reserve. The Tribunal also found that this " forfeited money reserve " arose because unclaimed dividends and other amounts were being transferred to this account. The High Court accepted the above findings of fact and held that the unclaimed dividends represented an existing liability of the assessee to its shareholders, as such unclaimed dividend was payable whenever a shareholder puts forward his claim from the " forfeited monies account ". Accordingly, it was held that the " forfeited monies account " was a provision and not a reserve.

9. Mr. Sengupta has cited certain passages from authoritative text books on English company law and has contended that a dividend once declared is not meant to be forfeited lightly. Gore Browne on Companies, 42nd edition, at pages 297-298, was cited for the following passage :

" As soon as a final dividend is properly declared it is a debt payable to the members; .........If not paid within the period limited by the Limitation Act, 1939, the dividend is irrecoverable,.........It is also frequently provided that dividends unclaimed for three or five years may be forfeited for the benefit of the company ; but this provision should not be inserted if there is any likelihood of the company applying for an official quotation,.........Any such forfeiture must be carried out with the utmost strictness. "

10. A passage in Palmer's Company Law, 21st edition, at page 655, was also cited for the proposition that relief against forfeiture would be given in most cases and that a forfeiture clause should be strictly construed.

11. Mr. Sengupta also cited William Pickles' Accountancy, 3rd edition, page 990, to show that, according to English practice, dividend when forfeited is transferred, to the reserve or profit and loss appropriation account. He contended that in the instant case the forfeited dividend had been transferred neither to the general reserve account nor to the profit and loss account. This was a special account and as and when shareholders preferred their claims for dividend after due time payment was made therefrom. In the premises this particular fund could not be treated as a reserve.

12. On the authority of a decision of the Bombay High Court in Commissioner of Income-tax v. Tata Sons Private Ltd. [1974] 97 ITR 128, Mr. Sengupta invited this court to follow the decision of the Allahabad High Court in the case of British India Corporation (P.) Ltd, and hold that the " forfeited dividend fund " was a provision. The Bombay High Court observed as follows (page 131) :

" We must accept the view taken by another High Court on the interpretation of the section of a statute which is an all India statute. "

13. We have carefully considered the respective submissions of the parties and it appears to us that the following have been found as facts :

(a) The sum of Rs. 3,18,143 had originally been declared as dividend and for some reason had not been claimed by the shareholders or were not paid to them and had been forfeited.
(b) The said amount kept apart as " forfeited dividend " was not something kept apart for specific future use.

14. The aforesaid are the findings of the Appellate Tribunal and must be held to override any finding of the Appellate Assistant Commissioner to the contrary. On such facts it does not appear to us that this particular fund has the characteristics of a provision and not of a reserve. Mr. Sengupta could not cite any authority for the proposition that under general law a dividend cannot be forfeited or that even after forfeiture a shareholder retains a valid claim for the forfeited dividend without any waiver on the part of the company. The Supreme Court has clearly laid down in the case of Metal Box Company of India Ltd. that a provision is created against anticipated losses or contingencies, whereas reserves are appropriated out of profits and are retained to form part of the capital employed in the business. In this case, the fund under the head " Forfeited dividend " has not been set apart ex facie for any anticipated loss or contingent claim. It is also not found that the shareholders are entitled to claim from this fund directly or as a matter of course. The contention of Mr. Sengupta that this is a special fund and not a part of the reserve is not borne out by facts. This fund along with other funds of different nomenclature are shown in the accounts under the general head of " Reserve ".

15. The facts found in the case of British India Corporation (P.) Ltd. appear to be different from the facts found in the case before us. It was found in that case that the declared dividends which remained unclaimed and other amounts were being transferred to an account named as " forfeited money reserve. " There was no finding that such unclaimed dividend had been forfeited. The Allahabad High Court did not consider the factual and legal aspects of forfeiture of dividend. It was accepted as a fact that a shareholder's claim against unclaimed dividend was met from the " forfeited moneys account ".

16. In the case before us there is a clear finding that the fund in question consists of forfeited dividend and that this fund has not been set apart for any specific future use. These findings clearly distinguish the case before us from the case before the Allahabad High Court.

17. For the reasons given above, in respect of forfeited dividend we answer the question referred in the negative and in favour of the assessee. As regards provision for taxation and proposed dividend we answer the question in the affirmative and in favour of the revenue. In the facts and circumstances, there will be no order as to costs.

Deb, J.

18. I agree.