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 8]

Allahabad High Court

Upper India Chamber Of Commerce ... vs Commissioner Of Income-Tax, C. P. & U. P. on 20 February, 1947

Equivalent citations: [1947]15ITR263(ALL), AIR 1948 ALLAHABAD 64

JUDGMENT

BRAUND, J. - This is a reference to the High Court by the Income-tax Appellate Tribunal under Section 66 (1) of the Indian Income-tax Act, 1922. The applicant is the Upper India Chamber of Commerce, Cawnpore, and is hereinafter called the "assessee".

The facts lie in a small compass. The assessee is a company registered, without the word "limited", under Section 26 of the Indian Companies Act, 1913. The only point about this section of the Indian Companies Act to which there is any need to draw attention is that so far from the section imposing on a company registered under it any prohibition either against carrying on a business or against making "profits," it impliedly recognizes the capacity of such a company to make "profits" by expressly regulating their disposal. In pointing this out, I do not overlook that in the case of most, if not of all, companies registered without the word "limited," the profit making motive of the company is subordinate to, and more often than not wholly displaced by, its more beneficent objects. But this does not alter the fact that it can make "profits". The assessee has, in this case, been assessed to tax as, and according to the scale applicable to, a company, as defined by Section 2 (6) of the Indian Income-tax Act, for the two assessment years 1938-39 and 1939-40 respectively.

The first question of law referred to us by the Appellate Tribunal in this respect is :-

"(1) Whether the Upper India Chamber of Commerce, Cawnpore, was rightly treated as a company within the meaning of Section 2 (6) of the Income-tax Act and assessed as such to income-tax for the assessment years 1938-39 and 1939-40."

The argument in support of the view that the assessee should not have been treated as a "company" for the purpose of assessment rests on the ground that, inasmuch as the assessee never contemplated, embarking on any business in a commercial sense, it should not be treated as a "company" because the ordinary conception of the activities of a limited liability company necessarily involves a dominant profit making motive. Whether this is true or not, I am scarcely concerned to inquire, since, if the Income-tax Act has provided for the taxation of every company in a particular way, then the only relevant question is whether the assessee is, or is not, a "company," as that expression is understood by the law. I can find no reason for supposing that a company registered under Section 26 of the Indian Companies Act is not a company for all purposes, including that of taxation. It is registered under the Indian Companies Act and that is sufficient to satisfy the definition of a company to be found in Section 2 (6) of the Indian Income-tax Act. Being a company, it must accept the fiscal consequences of the status its incorporators have chosen to give it, whatever the purposes of its corporate existence may be. I entirely agree with the view expressed by Mr. Justice Collister on the same point in the case of Chamber of Commerce, Hapur v. Commissioner of Income-tax, U. P. Therefore, I should answer the first of the two questions set out in paragraph 9 of the statement of the case in the affirmative.

The second of the questions put to us by the Appellate Tribunal is less readily answered, since, in my view, it involves in limine the difficult problem whether it is a question of law, and by us answerable at all. The assessee was incorporated in 1894 with the objects set forth in the memorandum of association. The first, and dominant, object was to "promote and protect the trade, commerce and manufactures of India, and, in particular, the trade, commerce and manufactures of the United Provinces of Agra and Oudh." The rest of its objects, as set out in clause 3 of its memorandum of association, are all ancillary to its main object, and it can be conceded that they do not involve what may be called any specific profit making activities. Now, the assessee, in the assessment years with which we are concerned, owned a number of securities yielding it dividends, a bank deposit or bank deposits from which it derived interest, and certain premises at Cawnpore, part of which it let out at rent to the Post Office, of the rest of which occupied some portion as its own offices and in the remainder housed rent free its secretary, Mr. H. W. Morgan. Apart from the dividends and interest derived from its securities and deposits and so much of the annual value of its Cawnpore premises as was taxable, it had no other income except the subscriptions of its members (with which it is agreed that we are not concerned), and a very small item of Rs. 987 gross in 1938-39 and Rs. 660 in 1939-40 the bulk of which was received from "non-members for managing their affairs" and the balance (a sum of Rs. 162 in 1938-39) on the registration of trade marks. With these I deal later.

The Income-tax Officer assessed the assessee in the years in question :- (1) in respect of its interest on securities and deposits, under Section 6 (ii) and Section 8 of the Indian Income-tax Act; (2) in respect of the entire annual value of its property, under Section 6 (iii) and Section 9 (1) of the Act, without making any apportionment in respect of any portion thereof occupied for the purpose of "any business, profession or vocation carried on" by the assessee "the profits of which were assessable to tax", on the simple ground that the assessee was carrying on no "business" the profits of which were assessable to tax as such; and (3) in respect of the small sums derived from non-members, after allowing a proportionate rebate for expenses, under Section 6 (v) as "income from other sources". The question as it disclose itself before us, is really this, whether the assessee was carrying on any such "business, profession or vocation....... the profits of which are assessable to tax," as entitle it to the benefit of Section 9 (1) of the Act in respect of so much of the annual value of the premises owned by it in Cawnpore as is attributable to its own occupation or to the occupation of its secretary. If, and to the extent that, it carried on a "business, profession or vocation" as distinct from the other four sources of income set out in section 6 of the Act, it was assessable under Section 10 and clearly became entitled to the benefit of the exception in respect of its premises, contained in Section 9 (1) of the Act. If not, then the bone fide annual value of the property was as clearly assessable as income from property under section 9, without any such benefit. The question, as framed by the Income-tax Appellate Tribunal, is this :-

"(2) Whether in respect of the annual value of one half portion of the house property used as the premises of the Chamber, the Chamber is entitled under Section 9 (1) to exemption from income-tax as for a portion of the property occupied by the assessee for the purpose of the vocation carried on by it".

To my mind, we have first to consider the unattractive questions whether, notwithstanding the way in which the question has been framed, a question of law emerges at all out of the Appellate Tribunals order, and, if so, whether, in the circumstances it can be raised at this stage. This involves some further reference to the facts.

The assessee in its appeal to the Appellate Assistant Commissioner of Income-tax, Lucknow, in January 1941, contended that it was not a "company" and that since Mr. Morgan himself paid income-tax on his rent free perquisite, the assessee could not be taxed again on so much of the annual value as represented the secretarys rent-free quarters. This failed. It next contended in its appeal to the Appellate Tribunal, in addition to urging as before that it was not a company, that it was carrying on a "business" under section 10 (6) of the Act and as such was entitled to the benefit of Section 9 (1). The Appellate Tribunal, for the reasons set out in their order of the 6th March, 1942, did not concede this, but said :-

"Exception is taken out to" (semble, to that) "course, but we find no justifiable reason to interfere. Admittedly the company is not carrying on business in the sense that expression has been defined in Section 2 (4) as including any trade, commerce or manufacture or any adventure or concern in the nature of trade, commerce or manufacture. No exception can be taken on that account under Section 10 (2) (i). It is admittedly not a deduction that can be made under section 9".

It is fair to say that, notwithstanding the repeated use by the members of the Tribunal of the word "admittedly", there is no suggestion that the assessee ever admitted that it was not carrying on "business". The next Stage has been, as the statement of the case points out, that the assessee has again somewhat shifted its ground by contending now that its activities constitute a "vocation", and as such entitle it to the benefit of the exception contained in Section 9 of the Indian Income-tax Act. It should be pointed out that, while it has been found by the assessment order for 1938-39 dated the 26th September, 1938, that the net income derived from "non-members" is income derived from "other sources" and so, presumably, not from a "business" or "vocation", there is no express finding anywhere that the assessee is carrying on a "vocation" and, indeed, it has never until this moment been so argued.

But, however that may be, the first matter which to my mind falls to be considered is whether the question of the assessees activities being either a "business" or a "vocation" is one of pure fact or involves some question of law. In the form in which the question is submitted to us by the Appellate Tribunal it has been treated as if it were one of pure law, and I should desire to ask the Tribunal to be careful in submitting questions to so frame them as to avoid the danger that what may in reality be a question of fact may be overlooked in an unduly general question of law. In this case, the real point is whether the assessee is occupying its Cawnpore premises for the purposes of activities which constitute a "business" or a "vocation" - there is no question of their being a "profession" - the profits of which are assessable to tax. When that has been decided, no other question is left, because there is, and always has been, no doubt in the case that the assessee would become entitled to the benefit of Section 9 (1) of the Act, if it was carrying on a "business" or "vocation" the profits of which were assessable to tax under Section 10. IF the question had been framed, as I venture to think it should have been, whether the assessee was occupying part of its Cawnpore premises for the purposes of carrying on a business or vocation the profits of which were assessable to tax, then it would have been apparent at once that a serious question arose whether the finding already reached by the Appellate Tribunal that no "business" was carried on was or was not a question of fact so as to be open to us now; and whether the same question as to the assessees "vocation" was not equally one of fact, which if not already decided, has never yet been raised. I have, therefore, to consider, I think, first whether these are not really questions of fact, bearing in mind that if they are and so far as they have already been pronounced upon by the Appellate Tribunal, they are not open to us for reconsideration here. We are not entitled, if there was any evidence before the Tribunal on which it might have based its finding of fact, to substitute our own judgment for theirs, even though it might be our view that the Appellate Tribunal was wrong.

None of these cases which require questions of law to be distinguished from questions of fact is very easy, and I think myself that authorities dealing with particular circumstances are apt to become misleading when applied to other circumstances. The problem here is whether the question, whether the assessee was, in the assessment years, "occupying" any part of the Cawnpore premises "for the purpose of any business, profession or vocation carried on by him the profits of which are assessable to tax," is one of fact, or is one involving a question of law. Now, what does the answer to it require ? It requires the ascertainment first of what the assessee was doing. Those are facts and they are found by the Appellate Tribunal. It then involves applying those facts to the question whether they constitute a "business" or "vocation", and if so, whether such business or vocation was assessable to tax. The words "business" and "vocation" by themselves are, I think, very ordinary English words and I am inclined to the view that what in the common parlance of language, constitutes a business or vocation and what does not, would apart from any particular context, normally constitute a pure question of fact. Neither a "business" nor a "vocation" is prima facie a creation of the law, as are a "firm" or a "trade union". A business and a vocation are words applied to certain practical activities of mankind. It may be that a business or a vocation is sometimes, as a matter of fact, difficult to distinguish from a hobby, a pastime or even a single experiment, but it is none the less, in my view, normally a question of fact. But as has been pointed out by Lord Sterndale in Currie v. Inland Revenue Commissioners, in respect of the word "profession", it must depend on the circumstances with which the Court is dealing whether the question is one of pure fact or not, and there may be circumstances which may convert what is primarily a question of fact into one involving law. Now, what have we to ask ourselves her ? We have, I think, to ask whether what this assessee has been doing constitutes something which the Indian Income-tax Act regards as a business. I say this because, in my view, that which might well be regarded as a business or a vocation by a layman need not necessarily fulfil the characteristics of a business or a vocation for income-tax purposes. The Indian Income-tax Act has found it necessary by Section 2 (4), not perhaps to define, but to expand or explain, for the purposes of the Act, the normal meaning of the word "business". In my opinion, the Appellate Tribunal in looking at the facts of the case for the purpose with which they were concerned have had to construe the word "business, profession or vocation" in the context of the Income-tax Act, weighing the claims of Section 6 (iv) against the claims of Section 6 (v) ("other sources"), which as I see it, necessarily involves the construction of that section as well. Finally, as regards the question of a "vocation", there is involved what to my mind is undoubtedly a question of law so far as company is concerned, that is to say whether a corporation can have a "vocation", at all (In re The Calcutta Stock Exchange Association Ltd.). What may be the true answer to that question, I do not know, but at least it seems to me to involve a question of law, and, if a question of law is involved in any case as to one part of the composite expression "business, profession or vocation", it is difficult to hold that no question of law arises out of the words taken as a whole. Moreover, the words to be construed in Section 9 (1) of the Income-tax Act are not simply "business" or "vocation". They are "business......... or vocation, the profits of which are assessable to tax", that is to say a business or vocation of a particular kind, namely one producing profits to which the Income-tax Act applies. This again appears to involve a question of law. In my judgment, therefore I am inclined to the view, thought not without some hesitation, in the circumstances of this case, that a question of law is involved in determining whether the assessee was, in the assessment years, occupying its Cawnpore premises for the purpose of carrying on any business or vocation, the profits of which were assessable to tax as such.

That being so, it is open to us to consider whether, on the facts as disclosed by the statement of the case, any part of its Cawnpore premises was occupied by the assessee for the purposes of carrying on a "vocation". But I am inclined to read the words "business, profession or vocation" in Section 9 (1) of the Act as a sufficiently connected expression to enable us to consider whether the assessees activities constituted a "business" or a "vocation" for tax purposes within the meaning of that expression.

In my view, they did not. I think that the expression in Section 9 (1) of the Act "any business, profession or vocation the profits of which are assessable to tax" must mean any such business, profession or vocation the profits of which are assessable to tax as profits and gains of business, profession or vocation under Sections 6 (iv) and 10 of the Indian Income-tax Act, and not merely as income from other sources. They must, therefore, be the proceeds of something that is being "carried on" by the assessee as a "business, profession or vocation", and not merely as a mere incident. Reverting once again to the facts, there are only five items of receipt in the whole course of the two years derived from non-members or from sources other than subscriptions, interest or rent of its premises. Four of these items are stated to be "for managing the affairs" of two other associations. The other is a trifling sum for the registration of trade marks. What form of management was undertaken is not stated. The sums themselves are trifling. Moreover, when one looks again at the memorandum of association there is to be found in it nothing from which it can be supposed that it was any real function of the assessees existence to manage the affairs of other associations. In my view, upon a proper construction of the words "business" and "vocation" in the context of the Indian Income-tax Act, there must be some real, substantive and systematic course of business or conduct, before it can be said that a business or vocation exists the profits of which are taxable as such under the Act, so as to render the assessees property occupied for the purpose of a business or vocation, the profits of which are assessable to tax, within the meaning of the Act. If this were not so, it would be open to this and other assessees similarly placed, by some single ad hoc transaction of the value of ten rupees to qualify themselves annually for exemption of the annual value of their premises under Section 9 of the Act as the carriers on of business or vocations, whereas in truth and in reality they were nothing of the kind. The question is not, I think, whether the assessee company can legally and properly perform certain isolated functions under its memorandum; but whether those particular isolated activities (which in this case, it, of course, had a perfect right to perform) constitute in the particular circumstances of the case a "business or vocation carried on" by it, so that it is entitled to say that it is occupying its premises, or part of them, for the purpose of "carrying on" what it is doing as a business or vocation, and not as mere isolated transactions. On the facts of this case as applied to Sections 9 and 10 of the Indian Income-tax Act, 1922, I find it difficult to disagree with the learned Appellate Tribunal that the activities of the assessee in the assessment years 1938-39 and 1939-40 did not amount to a "business" carried on by the assessee "the profits of which were assessable to tax", so as to enable it to claim that it was occupying its premises for that purposes. I think, therefore, that the income from its property (sic activities) was rightly assessed as income from "other sources" under Section 6 (v) of the Act.

If these activities did not amount to a "business" then, in my view, they certainly did not amount to a "vocation". The reason this is so is that, in the case of a company, it would appear impossible even if a company can legally have a "vocation", that such "vocation" should be something distinct from its "business". If, therefore, the activities in question do not, as I think they do not, amount to a "business" for the present purposes, then a fortiori they do not, in my opinion, amount to a "vocation". A company is not like an individual who can choose his activities. A man may work or play or engage himself in what he likes, with or without system. A company exists for one purpose only - its "business". When a company does something, then, even if it amounts technically to a "vocation", it could, I think, be nothing else but its business. In the case of a company, I am inclined to the view that the words "business" : and "vocation" are virtually synonymous, since I can see no room for a vocation, which is not also the companys business. I think, therefore that there is in reality only one question, and not two; and that that question is whether the assessee was occupying its premises, or part of them for the purposes of such a "business" as was assessable to tax as such under the Act.

It is unnecessary for me, on this view of the matter, to deal with the point whether a corporation can in law ever have a "vocation". For the foregoing reasons I should propose that the second question set before us by the Appellate Tribunal ought to be answered in the negative.

IQBAL AHMAD, C.J. - I have had the advantage of reading the judgment of my brother Braund, and I agree that (1) the answer to the first question referred by the Income-tax Appellate Tribunal to this Court should be in the affirmative and (2) the second question referred by the Tribunal does raise a question of law and is therefore entertainable by us.

My learned brother has, in the course of his judgment, given reasons in support of these conclusions, and I respectfully adopt those reasons.

I, however, regret that I am unable to share the view of my brother that the assessee is not entitled to exemption from income-tax with respect to the annual value of a portion of the building used as the premises of the Chamber, and that the answer to the second question should be in the negative.

The assessee is a company limited by guarantee registered under Section 26 of the Indian Companies Act. Its main object as disclosed by its memorandum of association was "to promote and protect the trade, commerce and manufactures of India, and in particular, the trade commerce and manufactures of the United Provinces of Agra and Oudh". Paragraph 3 of the memorandum specifies in detail the objects of the association and it may be taken for granted that, while clause (1) of that paragraph defines the main object of the association, clauses (2) to (21) specify certain objects which are incidental or ancillary to the main object defined by clause (1). It is however, to my mind, important to take note of clause (21) of paragraph 3 which lays down that the association was established "to do all such other things as may be conducive to the extension of trade, commerce or manufactures, or incidental to the attainment of the above objects or any of them".

It is common ground, indeed it has been found by the Appellate Tribunal, that the Upper India Chamber of Commerce, Cawnpore, the assessee, is the owner of a building in the city of Cawnpore and a portion of that building is used as office premises by the assessee. The position taken by the assessee before the Income-tax Officer, the Assistant Commissioner of Income-tax and before the Appellate Tribunal as regards the exemption from tax claimed by the assessee was by no means consistent. It is, however, manifest from the statement of the case submitted by the Tribunal, that eventually it was maintained by the assessee that the portion of the building, that was used by the assessee as the premises of the Chamber, was not chargeable to income-tax in view of the provisions of Section 9 (1) of the Act. The Tribunal has in the statement of the case, observed that it was "not at first inclined to entertain this plea, but since no new facts are involved and it is purely a question of determining whether the relevant provisions of law applies," it considered it proper to refer question No. 2 to this Court.

Section 6 of the Income-tax Act (XI of 1922) is the charging section and specifies the heads of income, profits and gains that are chargeable to income-tax and one of such heads is "Income from property". Section 9 of the Act prescribes the manner in which tax is to be charged on income from property and sub-section (1) of Section 9 runs as follows :-

"The tax shall be payable by an assessee under the head Income from property in respect of the bona fide annual value of property consisting of any buildings or lands appurtenant thereto of which he is the owner, other than such portions of such property as he may occupy for the purposes of any business, profession or vocation carried on by him the profits of which are assessable to tax................"

The answer to the second question referred to us most obviously depend on the answer to the question, whether or not the portion of the building as regards which exemption from tax was claimed was occupied by the assessee "for the purposes of any business, profession or vocation carried on by him the profits of which are assessable to tax".

A reference to the assessment order for 1938-39 printed at page 21 of the statement of the case shows that the assessee received in all a sum of Rs. 987 from the Indian Sugar Producers Association, Tanners Federation of Indian and by registration of trade marks. The Income-tax Officer declined to treat this income as income from business and taxed it as income from "other sources" on two grounds. Firstly, he observed that "it will be seen that only a small income is received from the non-members for managing their affairs" and, secondly, he remarked that "the main income of the Chamber is from its own members which is charged with the object of promoting and protecting the interest of those members in commercial matters." Again, the assessment order for 1939-40 printed at page 6, shows that the assessee received a sum of Rs. 660 in the accounting year from the Indian Sugar Producers Association and registration of trade marks, and that amount was assessed to income-tax, for similar reasons, under the head of "income from other sources".

It cannot be disputed that the activities - I am, for the present, deliberately avoiding the use of the words "business, profession or vocation" - of the assessee included the "management" of the "affairs" of other associations and the registration of trade marks. It is equally manifest that these activities were carried on from the officer of the assessee located in the building and that a portion of the building was, therefore, occupied by the assessee for the purpose, amongst others, of earning the amounts mentioned above. It is further clear that the amounts so earned were assessable, and were actually assessed, to tax. The only question that then remains is whether the amounts above referred to represent the profits of "any business, profession or vocation". If they were, Section 9 (1) applies. If they were not, the assessment under the head of income from other sources was perfectly correct.

It is agreed that the activity of the assessee just referred to could not be characterised as a profession. The question is thus narrowed down to this :-

"Did the activity in question amount to a "business" or "vocation" within the meaning of the Income-tax Act ?"

Now, even though in Section 2 of the Income-tax Act the legislature has embodied exhaustive definitions of some of the words and phrases used in the Act, it has, for very good reasons, refrained from attempting an exhaustive definition of the words "business", "dividend", "income" and "person" etc. and, what is more, it has, it appears to me, deliberately omitted to define the words "profession" or "vocation". The words "business" and "vocation" are words of wide import and whether a particular human activity amounts to one or the other or to neither, must depend on a variety of circumstances, and it is impossible to prepare or to attempt an exhaustive catalogue of such circumstances. It is equally impossible to define the distinctive characteristics of business or vocation. I, however, venture to suggest that as the legislature has used two different words, "business" and "vocation", in one and the same section, it must be deemed, in the absence of cogent reasons to the contrary, to have used the two words in distinct sense. I say to because I feel that the legislature must be credited with a desire not to use superfluous or redundant words or expressions. Be that as it may, the activity in question of the assessee does, in my judgment, amount either to business, or to vocation within the meaning of Section 9 (1) of the Act. It is not necessary, for the purposes of the present case, to decide whether that activity was business or vocation, and I am therefore, relieved from the discussion of that question.

Business or vocation in ordinary parlance does, to my mind, connote activities in which a "person" is engaged with a set purpose, and the frequency or the repetition of the activity, though at times a decisive factor, is by no means an infallible test. It has been held in In re Giffin, that "if an isolated transaction, which if repeated would be a transaction in a business, is proved to have been under taken with the intent that it should be the part of several transactions in the carrying on of a business, then it is a first transaction in an existing business." Further, there is high authority for the view that the word "vocation" is analogous to the word "calling" which is a very large word; "it means the way in which a man passes his life and it is a very large word indeed" : vide Partridge v. Mallandaine.

In the decision of the question under consideration it is, however, important to remember that we are concerned with a company and not with a natural person. A natural person is at liberty to engage himself in any business or vocation. A company, however, is not free to do so, for the simple reason that it is bound by its memorandum and articles. It is, therefore, manifest that a company can engage only in such businesses or vocations as fall within the purview of its memorandum and articles.

The objects for which a company is established and incorporated are specified in its memorandum of association and, speaking generally, it can I consider, be laid down as a general proposition of universal application, that the objects specified in the memorandum constitute the business or vocation of the particular company. If I am right in this assumption, the sole question that remains for consideration is whether "management of the affairs" of other associations, and registration of trade marks, can be said to fall within the scope of the objects of the assessee company as disclosed by paragraph 3 of its memorandum ? This question in my judgment, admits of one and only one answer and that in the affirmative.

The avowed object for the establishment and incorporation of the company was to promote and protect trade. Disputes as to colourable imitation of trade marks are by no means infrequent and registration of trade marks is, to say the least calculated to minimize such disputes. Registration of trade marks is, therefore conducive to the peaceful transaction of business by people or associations who acquire property in such marks and such registration is in my opinion, a step to "protect" trade. I, therefore, am inclined to the view that the amount earned by the assessee by the registration of trade marks was a profit made by it by transaction of the business or vocation that fell within the scope of its memorandum. I need hardly add that the fact, that the amount received by the assessee under this head was comparatively small, is wholly irrelevant in a consideration of the question under discussion.

The acts done or the services rendered by the assessee that brought to its coffers the amounts paid by the Indian Sugar Producers Association and the Tanners Federation of Indian do not appear from the "statement of the case". I am, however, prepared to assume, as found by the Income-tax Officer, that the amounts received under this head by the assessee represented the wages paid to it for managing the affairs of the Sugar Association and the Tanners Federation. The management of the affairs of other bodies engaged in trade or business is a step that prima facie is calculated to protect trade and such management is, therefore, in my opinion, included in the objects of the assessee company. It follows that the amount received by the assessee from the Sugar Association and Tanners Federation was profit made by it in the exercise of its business or vocation.

It is needles to observe that, as in the present case we are concerned with the interpretation of an exemption clause in a taxing statute, that clause must be as far as possible, liberally construed and in favour of the assessee, provided no violence is done to the language used.

For the reasons given above my answer to the second question is in the affirmative.

BY THE COURT. - As there is difference of opinion between the Judges constituting this Bench on question No. 2 referred to this Court by the Income-tax Appellate Tribunal, we, in accordance with the provisions of the proviso to sub-clause (2) of Section 98, Civil Procedure Code, refer the following question for decision to a third Judge :-

"Whether in respect of the annual value of one half portion of the house property used as the premises of the Chamber, the Chamber, is entitled under Section 9 (1) of the Income-tax Act to exemption from income-tax as for a portion of the property occupied by the assessee for the purpose of the vocation carried on by it ?"

In accordance with the above order, the case came up for hearing before VERMA, J., and the learned Judge delivered the following judgment on March 4, 1945 :-

VERMA, J. - This case was originally heard by a Bench consisting of my Lord the Chief Justice and my brother Braund. They differed as to the answer to be returned to the second question referred by the Income-tax Appellate Tribunal, the learned Chief Justice holding that the answer should be in the affirmative and my brother Braund holding that it should be in the negative. That question has accordingly been referred to me. It is as follows :-
"Whether in respect of the annual value of one half portion of the house property used as the premises of the Chamber the Chamber is entitled under Section 9 (1) of the Income-tax Act to exemption from income-tax as for a portion of the property occupied by the assessee for the purpose of the vocation carried on by it ?"

The facts are stated in the judgments that have already been delivered, and it is not necessary for me to repeat them. The position, put briefly, is this. The assessee carried on certain activities - I am intentionally avoiding the use of words which have come to have a technical meaning - within the limits allowed by its memorandum of association. It owns a building in the city of Cawnpore and occupies a portion of that building and its offices are located in that portion. The Income-tax Department have included the annual value of that portion of the building also in the total income of the assessee. The assessee claims exemption in respect of that portion of the building under that part of Section 9 (1) of the Act which says : "Other than such portions of such property as he may occupy for the purposes of any business, profession or vocation carried on by him, the profits of which are assessable to tax". The Income-tax authorities have rejected that claim.

I have heard learned counsel for the parties at great length and have carefully considered the reasons given by my Lord the Chief Justice and by my brother Braund for their respective views, and find myself in agreement with the conclusion at which my Lord the Chief Justice has arrived. As I agree with almost all the reasons given by him, it is not necessary for me to state those reasons over again.

At the very outset Mr. Pathak pointed out that the question referred to this Court by the Appellate Tribunal - and the same question has been referred to me - speaks only of "vocation", and contended that the discussion in both the judgments on the subject of "business" was uncalled for. I have no objection to following the suggestion of Mr. Pathak and confining myself entirely to the word "vocation".

Mr. Pathak has strenuously urged that a company cannot have a "vocation", and has cited the case of William Esplen, Son, and Swainston Ltd. v. Inland Revenue Commissioners. What was considered there, however, was "profession" and it was observed that it was of the essence of a profession that the profits should be dependent mainly upon the personal qualifications of the person by whom it was carried on, that that could only be an individual and that there could be no professional qualification except in an individual. The word with which we are concerned in this case is - as Mr. Pathak himself has insisted - "vocation". I do not think, therefore, that a ruling which is concerned with the meaning of the word "profession" is relevant. Of the meanings of the word "profession", as given in the Oxford Dictionary, those that are relevant for our present purpose are these : (i) The occupation which one professes to be skilled in and to follow, and (ii) a vocation in which a professed knowledge of some department of learning or science is used in its application to the affairs of others or in the practice of an art founded upon it. On the other hand, the meaning of "vocation" - which is relevant for the purposes of this case - according to that dictionary is "ones ordinary occupation, business or profession". In Partridge v. Mallandaine, Denman, J., observed as follows : "But the word vocation is analogous to calling, a word of wide signification, meaning the way in which a man passes his life," and Hawkins, J., held that "vocation" and "calling" were synonymous terms. It may be pointed out that the report of that case in 2 Tax Cases 179 shows that the appeal there was not by an individual but by Messrs. Partridge and Hancox who did their work in partnership. One of the meanings of the word "calling", according to the Oxford Dictionary, is "ordinary occupation". It appears to me, therefore, that the word "vocation" is a word of wider import than the word "profession". That the assessees activities in question are within the scope of paragraph 3 - particularly clauses (1) and (21) - of its memorandum of association cannot be denied. I do not agree with Mr. Pathaks contention that if these activities of the assessee did not amount to a "business", then they could not amount to a "vocation". If the contention is accepted, it would be tantamount to holding that "business" and "vocation" are interchangeable words. That cannot be correct. In the first place, if that had been so, the legislature would not have deliberately and repeatedly used both the words. In the second place, the two words are not synonymous. I am also unable to accept his argument that the activities which brought into the coffers of the assessee the sums of money in question -managing the affairs of certain non-members, to wit, Indian Sugar Producers Association and Tanners Federation of India, and registration of trade marks -were isolated acts. It appears to me that the very fact that items of this nature appear in the books of both the years in question - the records of which alone are before the Court - prima facie conveys a certain idea of regularity and continuity. There is nothing before the Court which can rebut it. Furthermore, it has been held that these sums of money were rightly included by the Income-tax Officer in the total income of the assessee for purposes of assessment. That means that they amounted to "income", in other words, that they were received in consequence of activities which were likely to recur. I agree with my Lord the Chief Justice in holding that the size of the income which resulted from the activities in question is irrelevant.

Mr. Pathak then pointed out that the income in question had been assessed by the Income-tax Officer as "Income from other sources" under Section 6 (v) read with Section 12 of the Act, and contended that the exemption claimed can only be allowed where the assessment has been under Section 10 read with Section 6 (iv). I do not think, however, that the mere fact that the Income-tax Officer mentions one section and to the other can deprive an assessee of an exemption allowed by law. The assessment in question should, in my opinion, have been under Section 10, and not under section 12.

I may state here that having accepted Mr. Pathaks suggestion that I should confine myself to the word "vocation", as that was the only word used in the question referred, I have considered the question propounded in the judgment of my Lord the Chief Justice, "did the activity in question amount to a business or vocation within the meaning of the Income-tax Act ?" as if it had been, "did the activity in question amount to a vocation within the meaning of the Income-tax Act ?"

My answer to the question referred to me is in the affirmative.
On 20th February, 1947, the Court, consisting of Verma, C.J. and Malik, J., passed the following order :-
ORDER.
In view of the judgments that have been pronounced in this case, both the questions that had been referred to this Court are answered in the affirmative. We direct that copies of all the three judgments be sent under the seal of the Court and the signature of the Registrar to the Appellate Tribunal concerned. The parties will bear their own costs of this reference.
We assess the fee of the learned counsel who appeared for the income-tax Department in this case at Rs. 250. Reference answered in the affirmative.