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 15, Cited by 19]

Calcutta High Court

Commissioner Of Income-Tax vs Shri Krishna Bandar Trust on 19 March, 1992

Equivalent citations: [1993]201ITR989(CAL)

JUDGMENT


 

 Ajit K. Sengupta, J. 
 

1. In this reference made at the instance of the Revenue, the following question of law has been referred to this court under Section 256(1) of the Income-tax Act, 1961, for the assessment year 1984-85 :

" Whether, on the facts and in the circumstances of the case, the Tribunal was justified in law in holding that the income of Shri Krishna Bandar Trust should be assessed taking the status of the assessee as 'individual' and not 'association of persons' and, consequently, the deduction under Section 80L of the Income-tax Act, 1961, should be allowed ?"

2. Shortly stated, the facts are that the assessee is a discretionary trust and was assessed in the status of an "association of persons". The assessee claimed relief under Section 80L of the Income-tax Act, 1961. The Income-tax Officer was of the view that, having regard to the provisions of Explanation 2 to Section 164 of the Income-tax Act, 1961, a discretionary trust has to be taxed as an association of persons and, therefore, deduction under Section 80L was not available to the assessee-trust. The Commissioner of Income-tax (Appeals) upheld the stand of the assessee-trust following the decision of the Hyderabad Bench of the Tribunal in the case of Education Trust Fund v. ITO.

3. The Revenue, being aggrieved, went to the Tribunal. The case of the assessee before the Tribunal was that the trustees in the instant case had not mutually associated themselves for the purpose of producing income and that they were jointly holding an office and were merely receiving income by way of dividend and interest. According to the assessee, its case fell under the main provision of Section 164(1) of the Income-tax Act, 1961, and the first proviso to that section was not attracted in this case.

4. On the other hand, the case of the Revenue before the Tribunal was that, for the immediately preceding two years, namely, assessment years 1982-83 and 1983-84, the assessee-trust disclosed its status as that of an association of persons and it was assessed in that status for both these years. It was, inter alia, contended by the Departmental representative before the Tribunal that while, in the case of a discretionary trust, the tax shall be charged at the maximum marginal rate as laid down in Section 164(1) of the said Act, the status of the discretionary trust would be that of an association of persons in view of Explanation 2 to Section 164 of the said Act.

5. It is necessary at this stage to set out the provisions of Section 164(1) and Explanation 2 thereto as it stood at the relevant time.

" 164. Charge of tax where share of beneficiaries unknown. --(1) Subject to the provisions of Sub-sections (2) and (3), where any income in respect of which the persons mentioned in Clauses (iii) and (iv) of Subsection (1) of Section 160 are liable as representative assessees or any part thereof is not specifically receivable on behalf or for the benefit of any one person or where the individual shares of the persons on whose behalf or for whose benefit such income or such part thereof is receivable are indeterminate or unknown (such income, such part of the income and such persons being hereafter in this section referred to as ' relevant income ', 'part of relevant income ' and ' beneficiaries ', respectively), tax shall be charged on the relevant income or part of relevant income at the maximum marginal rate. . . .
Explanation 2.--In this section, 'maximum marginal rate' means the rate of income-tax (including surcharge on income-tax, if any,) applicable in relation to the highest slab of income in the case of an association of persons as specified in the Finance Act of the relevant year."

6. It may be observed that the words "tax shall be charged on the relevant income at the maximum marginal rate" as well as Explanation 2 as aforesaid were inserted in the Act by an amendment introduced by the Finance (No. 2) Act, 1980, with effect from April 1, 1980. Prior to the amendment, the relevant portion of Section 164(1) read as under :

"tax shall be charged -
(i) as if the relevant income or part of relevant income were the total income of an association of persons, or
(ii) at the rate of 65 per cent., whichever course would be more beneficial to the Revenue. "

7. It is an admitted position that the assessee is a discretionary trust and is liable to be charged to tax at the maximum marginal rate. In the main section, as it stood at the relevant time, there was no reference to "an association of persons" and in a case to which the main section is applicable, tax has to be charged at the maximum marginal rate as defined in Explanation 2. It is, therefore, clear that it is not permissible to assess the trustees in the status of an "association of persons" with the aid of the provision contained in the main Section 164(1) which is, admittedly, applicable in this case. Section 164(1) only lays down the rate of tax applicable to a discretionary trust. It is not concerned with the manner of computation of total income. In fact, this section comes into play only after the income has been computed in accordance with the other provisions of the Income-tax Act, 1961. Since the determination of the status of an assessee is a part of the process of compulation of income, it is necessary to look into the general principles for determining whether the status of the trustees of a discretionary trust can be taken to be as " an association of persons " or as an " individual ".

8. The Supreme Court in CIT v. Iwlira Balkrishna , while considering what constitutes an association of persons, held that the word " association " means " to join in any purpose " or " to join in an action ". Therefore, " association of persons " as used in Section 2(31)(v) of the Income-tax Act, 1961, means an association in which two or more persons join in a common purpose or common action. The association must be one the object of which is to produce income, profits or gains. In the present case, neither the trustees nor the beneficiaries can be considered as having come together with the common purpose of earning income. The beneficiaries have not set up the trust. The trustees derived their authorities under the terms of the deed of trust. Neither the trust nor the beneficiaries have come together for a common purpose. They are merely in receipt of income. The mere fact that the beneficiaries or the trustees being representative assessees are more than one, cannot lead to the conclusion that they constitute "an association of persons".

9. In Suhashini Karuri v. WTO [1962] 46 ITR 953, this court held that joint trustees must be taken to be a single unit in law and not as an " association of persons " and there is nothing wrong in treating such a unit as " an individual ".

10. In CIT v. Sodni Devi [1957] 32 ITR 615, the Supreme Court held that the word " individual " does not mean only a human being, but is wide enough to include a group of persons forming a unit.

11. In Mammad Keyi v. WTO [1966] 60 ITR 737, the Full Bench of the Kcrala High Court held (Velu Pillai J. dissenting) that the term "individual" in Section 3 of the Wealth-tax Act, includes a Moplah Muslim family which is governed by the usages similar to those that governed a Hindu undivided family.

12. It is now well-settled that the word "individual" does not necessarily and invariably always refer to a single natural person. A group of individuals may as well come in for treatment as an individual under the tax laws if the context so requires. Reference may he made in support of this proposition, to the Full Bench decision of the Kerala High Court in Kcrala Financial Corporation v. WTO , where the statutory Corporation was held to be assessable as an individual. The said decision drew strength from a number of decisions of the Supreme Court including that in Sodra Devi's case [1957] 32 ITR 615. The other decision is Andhra Pradesh State Road Transport Corporation v. ITO [1964] 52 ITR 524 (SC). We may also refer to the decision in Jogendra Nath Nashar v. CIT [1969] 74 ITR 33, wherein the Supreme Court has observed that there could be no reason why the word "individual" in Section 3 of the Indian Income-tax Act, 1922, should be restricted to human being alone and not to juristic entities.

13. The matter can be viewed from another angle also. Before its amendment by the Finance (No. 2) Act, 1980, Section 164(1) read as follows :

" Subject to the provisions of Sub-sections (2) and (3), where any income in respect of which the persons mentioned in Clauses (iii) and (iv) of Sub-section (1) of Section 160 are liable as representative assessees or any part thereof is not specifically receivable on behalf or for the benefit of any one person or where the individual shares of the persons on whose behalf or for whose benefit such income or such part thereof is receivable are indeterminate or unknown (such income, such part of the income and such persons being hereafter in this section referred to as 'relevant income', 'part of relevant income' and 'beneficiaries', respectively), tax shall be charged -
(i) as if the relevant income or part of relevant income were the total income of an association of persons, or
(ii) at the rate of sixty-five per cent., whichever course would be more beneficial to the Revenue."

14. Before such amendment, the provisions created a fiction whereby, in the case of a discretionary trust, the tax exigible was the tax payable by an association of persons or at the rate of 65 per cent. whichever course would be more beneficial to the Revenue. The expression "as if the relevant income or part of relevant income were the total income of an association of persons" is a clear pointer that the Legislature never conceived of assessment of a trust, answering the description of Section 164(1), as an association of persons in the ordinary course. The assessability as an association of persons was only by the artifice of a deeming clause. Therefore, by no stretch of imagination, could either the trustees or the beneficiaries be an association of persons because there is no element of volition on their part which is the essence of association. They do not join of their volition in a common effort or endeavour to produce income. Such are the incidents of an association of persons under the direct taxes.

15. But the amendment effected by the Finance (No. 2) Act, 1980, had done away with the deeming provisions whereby a trust, under Section 164(1) could be assessed as though it were an association of persons.

16. Where, however, a case falls under Sub-section (2) of Section 164, the Lax is chargeable as if the income to be charged were the income of an association of persons. But the fiction of an association of persons as contained in Sub-section (2) or for that matter Sub-section (3) of Section 164 relates only to a charitable or public religious trust but not to a discretionary private trust dealt with by Sub-section (1) of Section 164. This position has come to stay with effect from the assessment year 1980-81 by reason of the amendment of the said sub-section through the Finance (No. 2) A 1980.

17. Having regard to the facts and circumstances of this case, we are the view that the trustees of the assesscc-trust have to be assessed in the status of an "individual". We, accordingly, return our answer in the affirmative and in favour of the asscssee.

18. There wilt be no order as to costs.

Shyamal Kumar Sen, J.

19. I agree.