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 9, Cited by 51]

Supreme Court of India

Smt. Padmavati Jaikrishna vs Addl. Commissioner Of Income ... on 22 April, 1987

Equivalent citations: 1987 AIR 1723, 1987 SCR (2)1167, AIR 1987 SUPREME COURT 1723, 1987 (3) SCC 448, 1987 TAX. L. R. 1006, (1987) 166 ITR 176, 1987 UPTC 2 1116, 1987 SCC(TAX) 252, (1987) 62 CURTAXREP 14, (1987) 2 JT 230 (SC)

Author: Misra Rangnath

Bench: Misra Rangnath, R.S. Pathak, K.N. Singh

           PETITIONER:
SMT. PADMAVATI JAIKRISHNA

	Vs.

RESPONDENT:
ADDL. COMMISSIONER OF INCOME 'FAX,GUJARAT AHMEDABAD

DATE OF JUDGMENT22/04/1987

BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
PATHAK, R.S. (CJ)
SINGH, K.N. (J)

CITATION:
 1987 AIR 1723		  1987 SCR  (2)1167
 1987 SCC  (3) 448	  JT 1987 (2)	230
 1987 SCALE  (1)958
 CITATOR INFO :
 F	    1989 SC1092	 (6)


ACT:
    Income Tax Act, 1961--Section  57(iii)--Deduction--Claim
for  Expenditure incurred should be wholly  and	 exclusively
for purpose of earning income-Assessee to satisfy Income Tax
Officer.



HEADNOTE:
    The assessee, assessed as an individual, derived  income
from  "other  sources" in the shape of	interest,  dividends
etc. In the assessment year 1966-67 she claimed deduction of
Rs.26,986  being interest paid on loans taken by her,  under
s.  57(iii)  of	 the Income Tax Act, 1961.  The	 income	 Tax
Officer	 found	that out of the loans  real  investment	 was
Rs.1,250  only.	 He  disallowed the claim  of  Rs.10,275  on
proportionate  basis. The Appellate  Assistant	Commissioner
relying	 upon  the  ratio of the decision  in  Bai  Bhuriben
Lallubhai v. Commissioner of Income-tax, Bombay North  Cutch
and  Saurashtra, [1956 ITR (XXIX) 543] dismissed the  appeal
of the assessee.
    Before  the	 Tribunal the assessee contended:  (1)	that
expenditure  under  the head of payment of  income  tax	 and
wealth	tax and annuity deposits should have been  taken  as
revenue expenditure and the claim of interest in respect  of
such loans should have been admitted and (2) that the asses-
see  instead  of  liquidating  the  investments	 which	 was
return-oriented, found it commercially expedient and  viable
to  raise a loan instead of disturbing the investments	and,
therefore, the claim became admissible. The Tribunal reject-
ing the contentions and dismissing the appeal observed	that
the  loans  were taken for meeting her	personal  obligation
like  payment of taxes and deposit of annuity and these	 had
nothing to do with the business.
    On	reference, the High Court held that at the  relevant
time it was obligatory for the assessee to make the  annuity
deposit and the earning of interest through such deposit was
merely	incidental and that the portion of the loan was	 not
intended to meet expenditure wholly and exclusively for	 the
purpose	 of earning the income and. therefore. did not	come
under s. 57(iii) of the Act.
1168
Dismissing the appeal of the assessee the Court.
    HELD: 1. Unless the claim comes within the purview of s.
57(iii) of the Income Tax Act. 1961 it would not be admissi-
ble as a deduction. [1170C]
    2.	The test to apply is that the expenditure should  be
wholly	and exclusively for the purpose of earning  the	 in-
come. [1172C]
    Eastern Investments Ltd. v. Commissioner of	 income-tax,
West Bengal, [1951] ITR 201 and Commissioner of	 Income-tax,
West  Bengal v. RaJendra Prasad Moody. [1978] 115  ITR	519,
followed.
    3.	In order that the claim for deduction could be	sus-
tained,	 it was for the assessee to satisfy the	 Income	 Tax
Officer	 that  the  loan, interest in respect  of  which  is
claimed	 as deduction, was laid out or expended	 wholly	 and
exclusively  for  earning the income from out of  which	 the
deduction was claimed. [1170F-G]
    4.	The  Income Tax Authorities as also the	 High  Court
have  clearly recorded a factual finding of facts  that	 the
expenditure in this case was to meet the personal  liability
of payment of income-tax and wealth-tax and annuity and that
no  part  of the expenditure came within  the  purview	ors.
57(ii) of the Act. [1171H-1172A, D]
    5.	This Court is inclined to agree with the High  Court
that  so  far  as meeting the liability	 of  income-tax	 and
wealth-tax  is concerned, it was indeed a personal  one	 and
payment thereof cannot at all be said to be expenditure laid
out  or expended wholly and exclusively for the	 purpose  of
earning income. So far as annuity deposit is concerned.	 the
Tribunal  and the High Court have come to the right  conclu-
sion that the dominant purpose was not to earn income by way
of  interest but to meet the statutory liability  of  making
the deposit. [1172B-C]
    6. Unless the loan is incurred for meeting the liability
connected  with	 the sources itself it would  ordinarily  be
difficult to entertain the claims for deduction. [1172F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 65 of 1975.

From the Judgment and Order dated 3.12. 1973 of the Gujarat High Court in I.T.R. No. 35 of 1972.

1169

T.A. Ramachandran, Mrs. J. Ramachandran and S.C. Ratelh for the Appellant.

V.S. Desai and Ms. A. Subhashini for the Respondent. The Judgment of the Court was delivered by RANGANATH MISRA, J. This appeal by certificate is di- rected against the judgment of the High Court of Gujarat. Assessee is assessed as an individual and she derived income from "other sources" being in the shape of interest, dividends etc. The relevant year of assessment is 1966-67. During this year assessee claimed deduction of Rs.26986 being interest paid to Barivallabndas Kalidas Estate on loans taken by her. The Income-tax Officer found that out of the loans real investment was of a sum of Rs. 1250 only. He disallowed the claim to the extent of Rs. 10,275 on propor- tionate basis. According to him this claim could not be admitted under section 57(iii) of the Income-tax Act of 1961.

Assessee's first appeal to the Appellate Assistant Commissioner was rejected. The Appellate Authority relied upon the ratio of the decision of the Bombay High Court in Bai Bhuriben Ballubhai v. Commissioner of Income-tax, Bombay North Cutch and Saurashtra. [1956] ITR (XXIX) 543 and dis- missed the appeal.

In further appeal before the Tribunal the claim of the assessee was reiterated by contending that expenditure under the head of payment of income-tax and wealth-tax and annuity deposits should have been taken as revenue expenditure and the claim of interest in respect of such loans should have been admitted. It was further contended that the assessee instead of liquidating the investments which were return oriented, found it commercially expedient and viable to raise a loan instead of disturbing the investments and, therefore, the claim became admissible in law. The Tribunal did not accept this contention and observed that the loans were taken for meeting her personal obligation like payment of taxes and deposit of annuity and these had nothing to do with the business. The Tribunal also relied upon the ratio of Bombay High Court decision referred to above. As the Tribunal dismissed the appeal assessee asked for the case to be stated to the High Court and the following question was referred for its opinion:

"Whether on the facts and in the circumstances of the case, 1170 payment of interest to the extent of Rs. 10.27 was not an admissible deduction under section 57(iii) of the Incometax Act?"

The High Court referred to various authorities and decided against the assessee by concluding that at the relevant time it was obligatory for the assessee to make the annuity deposit and the earning of interest through such deposit was merely incidental. The High Court further found that the portion of the loan was not intended to meet expenditure wholly and exclusively for the purpose of earning the income and therefore did not come under section 57(iii) of the Act. It is not disputed by Mr. Ramchandran for the assessee that unless the claim comes within the purview of section 57(iii) of the Act it would not be admissible as a deduc- tion. That section as far as relevant provides:

"The-income chargeable under the head 'income from other sources' shall be computed after making the following deductions, namely:-
(i)......
(ii) ...
(iii) any other expenditure (not being in the nature of capital expenditure) laid out or expended wholly and exclusively for the pur-

pose of making or earning such income;-

P r ovided .............................. ....... E x p l a n a t ion: ..................................... . In order that the claim for the deduction could be sustained, it was for the assessee to satisfy the Income-tax Officer that the loan interest in respect of which is claimed as deduction was laid out or expended wholly and exclusively for earning the income from out of which the deduction was claimed. There is no dispute that the provi- sion of section 57 of the Act corresponds to section 12(2) of the Act of 1922. Dealing with a claim under section 12(2) of the 1922 Act this Court in Eastern Investments Ltd. v. Commissioner of Income-tax, West Bengal, [ 1951] ITR 20 1 summarised the position of law thus:-

"On a full review of the facts it is clear that this transaction was voluntarily entered into in order indirectly to facilitate 1171 the carrying on of the business of the company and was made on the ground of commercial expediency. It therefore falls within the purview of Section 12(2) of the Income-tax Act. 1922, before its amendment ......... "
"This being an investment company, if it borrowed money and utilised the same for its investments on which it earned income. the interest paid by it on the loans will clearly be a permissible deduction under section 12(2) of the Income-tax Act."

In Commissioner of Income-tax, West Bengal v. Rajendra Prasad Moody, [1978] ITR 115.5 19 this Court observed:

"The determination of the question before us turns on the true interpretation of section 57(iii) and it would, therefore. be convenient to refer to that section, but before we do so, we may point out that section 57(iii) occurs in a fasciculus of sections under the heading "F--Income from other sources". Section 56, which is the first in this group of sections, enacts in sub-section (1) that specified in section 14, Items A to B, shall be chargeable to tax under the head "Income from other sources" and sub-section (2) includes in such income various items, one of which is "divi- dends". Dividend on shares is thus income chargeable under the head "Income from other sources". Section 57 provides for certain deductions to be made in computing the income chargeable under the head "Income from other sources" and one of such deductions is that set out in clause (iii). which reads as fol- lows: .............. "
"The expenditure to be deductible under section 57(iii) must be laid out or expended wholly and excluSively for the pur- pose of making or earning such income In the said decision this Court clearly indi- cated that:
"It is the purpose of the expenditure that is relevant in determining the applicability of section 57(iii) and that purpose must be making or earning of income."

The taxing authorities as also the High Court have clearly recorded a 1172 factual finding facts that the expenditure in this case was to meet the personal liability of payment of income-tax and wealth-tax and annuity. From the order of the Tribunal as also the judgment of the High Court it appears that the assessee had taken the stand that even if the claim relating to income-tax and wealth-tax was not admissible. that part of the claim relatable to annuity deposit should have been admitted as it fetched interest. We are inclined to agree with the High Court that so far as meeting the liability of income-tax and wealth-tax is concerned it was indeed a personal one and payment thereof cannot at all be said to be expenditure laid out or expended wholly and exclusively for the purpose of earning income. So far as annuity deposit is concerned the Tribunal and the High Court have come to the right conclusion that the dominant purpose was not to earn income by way of interest but to meet the statutory liabili- ty of making the deposit. The test to apply is that the expenditure should be wholly and exclusively for the purpose of earning the income. The fact finding authorities have come to the conclusion that no part of the expenditure came within the purview of section 57(iii,) of the Act. Mr. Ramchandran then maintained that even if there was an indirect link between the expenditure and the income earned, the claim would be admissible and relied upon the observations of Bose. J. in Eastern Investments Case. No attempt has been made by the assessee to point out before the taxing authorities or even before the High Court by placing the necessary facts to justify such a claim. On mere assumptions such a point cannot be allowed to be raised here for consideration. In fact unless the loan is incurred for meeting the liability connected with the sources itself it would ordinarily be difficult to entertain the claims for deduction.

This appeal has to fail and the order of the High Court has to be affirmed. We accordingly dismiss the appeal but leave the parties to bear their respective costs.

A.P.J.						      Appeal
dismissed.
1173