Bombay High Court
J.B. Advani & Co. Ltd. vs Commissioner Of Income-Tax And Excess ... on 17 March, 1950
Equivalent citations: AIR1950BOM297, (1950)52BOMLR434, [1950]18ITR557(BOM), AIR 1950 BOMBAY 297, 52 BOM LR 434
Author: Chief Justice
Bench: Chief Justice
JUDGMENT Chagla, C.J.
1. The first question that we have to consider on this reference is whether certain expenditure incurred by the assessee company as legal expenses are permissible deductions as falling within section 10(2)(xv) of the Income-tax Act. The facts that give rise to this question are brief. The assessee company is a private limited company in which the directors have a controlling interest. There are four managing directors. They and their manager were prosecuted in Madras for offences under the Hoarding and Profiteering Prevention Ordinance, 1943, and the charge against them was that on the 20th of January, 1944, the company sold to the Superintendent of Stationerya box-boards. at Re. 1-1-0 as against the landed cost of As. 3-10 per pound. The Chief Presidency Magistrate at Madras discharged all accused. The directors and the salesman were also prosecuted at Karachi under the Defence of Indian Rules on the ground that the salesman refused to sell paper as he should have done. The city Magistrate also discharged the accused before him. it is in connection with these two prosecutions that the assessees claim to have incurred an expenditure of Rs. 5,247-0-0 which they claim as permissible deductions under Section 10(2)(xv) of the Act.
2. Now before we deal with the various authorities that have been cited at the Bar it is necessary to notice two or three important facts in connection with the claim made by the assessee company. The charge which the managing directors and the salesman were called upon to meet both at Madras and at Karachi were incidental to the business that the company was carrying on. It was the business of the company to sell stationery and the company was charged with having sold it in one case contrary to the law and in the other case having refused to sell. Therefore, both the charges were directly in connection with the business of the company as a trader. The charges against the accused were also in their capacity as agents for company which was a trading company. A further fact to note is that the expenses for the litigation were not incurred by the persons charged with the offences themselves but they were incurred by the company in order to save those persons from the consequences of the prosecution.
3. Now it has been alleged by the Attorney-General that the primary and the paramount object in incurring these expenses was to save the directors and the salesman from being convicted and from suffering the consequences of such convictions. He says that, if at all, it was incidentally that the assessee could have thought of the good name or reputation of the business of the company. In my opinion on the facts found and which I have just stated that contention cannot be accepted. The position would have been very different if the expenditure had been incurred by the directors and the salesman themselves. Then undoubtedldy it could have been urged that when a man is served with a summons from a criminal court he is not thinking of his business or the good name and reputation of the business, but, primarily he is thinking of himself, his liberty and of the consequences of the conviction. But when we have facts as we have here ofa different entity altogether-the limited company-spending money for its managing directors and its salesman in order to resist the prosecution, in my opinion the primary and the paramount object must be for the company to save the reputation of the company as a trading company so that its business and profits should not affected. Once this position is made clear then it will be found that the authorities that have been cited present no difficulties whatsoever.
4. The leading case which has been cited by Sir Jamshedji and which has been referred to in most of the cases which deal with the point similar to the one that has arisen for our determination is Strong v. Woodifield 1. In that case a brewery owned an inn which was carried on by a manager as a part of their business. A customer sleeping in the in was injured by the fall of a chimney and recovered damages and costs against the company for the injury, which was wing to the negligence of the company's servants. When a claim was made for deduction of these damages and costs in estimating the profits of the company for the purposes of income-tax that claim was rejected. Lord Lowborn, L C, in his speech in the House of Lords at page 452 lays down the principle in the following term : - "In my opinion, however, it does not follow that if a loss is in in any sense connected with the trade, it must always be allowed as a deduction; for it may be only remotely connected with the trade, or it may be connected with something else quite as much as or even more than with the trade. I think only such losses can be deducted with it in the sense that they are rely incidental to the trade itself. They cannot be deducted if they are mainly incidental to some other vocation or fall on the trader in some character other than of trader. " There are two points emphasized by the Lord Chancellor, viz., that the loss must be incidental to the trade itself and it must fall on the trader in his character as a trader.
5. Now, applying these two test's to the facts of the case, in my opinion, both the tests are satisfied because the loss is incidental to the trade because it was in the course of its business of selling stationery that the directors were charged with having contravened the law and it is also in its capacity as trader that the company was called upon to defend its directors and the salesman.
6. The Attorney-general has relied on two English cases where a prosecution resulted in a conviction. Now there can be no doubt that if a trader is charged with an offence which is a breach of the law and he is convicted he cannot claim the legal expenses incurred for defending against the prosecution as moneys expended wholly and exclusively for the business, because it can never be said that the breach of the law was incidental to a business. It can never be urged that a business could only be carried on for the purpose of profits by causing infraction of the law, therefore, these two cases, to which I shall presently refer, are clearly distinguishable from the facts of this case. The position in this case would have been clearly different if the directors and the salesman had been convicted of the offences with which they were charged. Both these cases are to be found in 12 Tax Cases. The first reported at page 227 Commissioners of Inland revenue v. E. C. Warnes. There the assessees who were oil mills were sued for a penalty for breach of certain orders and proclamations relating to the requirements of the Board of Customs and Excise and the assessees settled the action by paying mitigated penalty of pounds 2,000. Rowaltt, J., held that the mitigated penalty and costs were not a loss connected with and arising out of the company's trade and in deciding this he relied on the passage of Loreburn, L. C., in Strong v. Woodfield to which I have just referred. To the same effect is another decision reported in the same volume at page 232 (Commissioners of Inland Revenue v. Alexander von Glehn &Co. where also the assessees agreed to pay by way of compromise a penalty, having committed a breach of the Customs Act and claimed the payment of the penalty and costs as permissible deduction. Lord Sterndale at page 238 stated that the assessees committed a breach of the law, and for that breach thay were fined, and that did not seem to him to be a loss connected with the business, but it was a fine imposed upon the company personally as far as a company can be a person, for the breach of the law which thay had committed. The learned lord Justice further went on to say that it was perhaps a little difficult to put the distinction into very exact language, but there seemed to him to be a difference between a commercial loss in trading and penalty imposedupon a person or a company for a breach of law which thay had committed in that trading.
7. The tests that Lord Justice Scrutton applied which is to be found at page 244 wa : were these fines made or paid for the purpose of earnings profit ? As the answer to that question according to the learned Justice was in the negative, he came to the conclusion that it was not a permissible deduction.
8. Certain Indian cases have been referred to at the Bar and excepting one they do not really touch the question that we have to decide, but I shall briefly review these decisions. the first is the Privy Council case of Maharaja of Darbhanga reported in 10 I. T. R. at page 214. In that case a suit was filed by the assessee in respect of ten lacs of rupees made to a company and there was also a suit by the company challenging the loan on the ground that the assessee had committed a breach of the contract in not properly financing the company. The cost of the litigation to enforce the payment of the loan was allowed as a permissible deduction but the question arose as to whether the expences of defending the litigation filed against the assessee should be so allowed or not. The Privy Council held that the assessee's defence to the action was just essential for the full protection of his rights as the creditor in the loan of Rs. 10,00,000 as was his suit for the recovery of the loan. Therefore, the principle underlying here is clear and that is that if the litigation is launched for the protection of the asset belonging to the trade then the assessee who is carrying on the trade is certainly entitled to the costs of the litigation. Then we have a case of criminal prosecution but which ended in a conviction, viz., the case of the Amrita Bazar Patrika, reported in 5 I. T. R. at page 648. The Amrita Bazar Patrika published an article which was a comment on the judicatory. The printer and the publisher were prosecuted and convicted for contempt of Court in respect of that article. The costs of the contempt proceedings were sought to be deducted from the income as a permissible deduction and with respect it was highly pointed out by costly, Ag. C.J., and Pankridge and Edgley, JJ., that it was difficult to understand how the particular expenditure was incurred for the purpose of earnings profits or gains. It cannot be said that committing contempt of the judicatory is a part of the ordinary o business of a newspaper. Then we have a case from Nagpur, Income-tax Appellate Tribunal v Chhaganmal which reviews most of the authorities to which I have referred. But on that case the decision arrived at by Grille, C.J., and Sen, J., is clearly understandable. There the assessee was carrying on a business in cloth and he was using a certain trade-mark on the cloth, and a textile mill filed a suit injection restraining the assessee from making use of the trade-mark. The litigation was ultimately compromised and the assessee claimed the expenses of the litigation as an expenditure falling under section 10(2)(xi) of the Act as it then stood. The court held it was a permissible deduction. In View of what I have just stated about the Privy Council decision it is clear that what the assessee was doing was protecting and safeguarding the asset of business which was the trade-mark.
9. There are really only two cases which touch the point which we are called upon to determine. One is a case from Rangoon Commissioner of Income-tax v. Gasper &Co., and the other is a recent English case. In the Rangoon case a partnership firm had been importing for a considerable number of years a certain brand of whisky and brandy from a company at Calcutta. Criminal charges were leveled against the partners of conspiracy of committing offences against the Excise Act and the prosecution resulted in an acquatatal of all partners and the partners claimed that the expenditure incurred was a permissible deduction. Roberts, C.J., held that the assessees were not entitled to this deduction. Now this case has been stringly relied upon the learned Attorney-General. The one distinguishing feature between the Rangoon case and the case before us is that in that Rangoon case all the partners of the firm which was the assessee were prosecuted for an offence and they defended themselves against the charge and the Chief Justice took the view that it was clear under the circumstances that a part of their object was to save the individual partners from the possible adverse consequences of a criminal conviction. According to the Chief Justice in fighting the prosecution the main purpose was no more than securing the acquittal of each partners. The learned Chief Justice relied on the language used in Section 10(2)(ix) which corresponds with the present 10(2)(xv) where the language used is different from the language used in the present sub-section. The language there used was that expenditure must be solely for the purpose of earning profits or gains in a business carried on by the assessee and the view of the learned Chief Justice was that in spending the money for defending the persons against the prosecution money was not laid out solely foe the purpose of earning profits or gains. The observation of the learned Chief Justice receives considerable emphasis from the fact that the assessees and the accused in that case were the same persions and as I stated before in the case before us we have a limited company spending money its managing and the salesman against a charge which related to a transaction which took place in the ordinary course of their business. In the Nagpur case to which I have referred the learned chief Justice referred to this case and expressed an opinion that the case was of doubtful authority and the reason why they thought that that decision would not be applicable to the Income-tax Act after it was amended with respect to Section 10(2)(xv) was that the limitation for the purpose of earning such profits had been removed from the amended section and all that is required now is that the expenditure should be for the purpose of such business. With respect to the learned Chief Justice I do not think that that case can be distinguished in this ground, because although the section has been amended and the limitation is referred to has been removed, we still have the limitation that the expenditure should be wholly and exclusively for the purposes of business. The better view seems to be as I shall pointed out that substantially the amendment makes no differences to the law and even to-day if an expenditure has to be considered wholly and exclusively for the purpose it must be shown incurred for the purpose of earning profits of the business.
10. The English case on which the attorney-General relied is Spofforth and Prince v. Golder {1945] 26 Tax Cas. 310.}. There one Spofforth, who was a chartered accountant, was charged with having supplied a scheme to one white to avoid payment of sur-tax and also having supplied three clerks from his office to apply for shares in one man company formed solely for the purpose of evading payment of sur-tax by White. In defending this charge spofforth incurred certain expenditure which he claimed as a permissible deduction and that claim was rejected by Wrottesley, J. Now it is significant to note that the charge against Spofforth was not in his capacity as a chartered accountant but in his personal capacity and therefore he was defending himself against a personal charge. In every thing that he did he acted not as a chartered accountant but he acted purely in his capacity. Spofforth was a partner with one Prince in this Business of chartered accountant and the assessees were the partnership firm of Spofforth and Prince and it was this partnership firm that was claiming the deduction. Wrottesaly, J., expressed a grave doubt in his judgment whether the firm ever incurred the expenditure. According to the learned Judge the documents appeared to suggest that it was Spofforth himself who incurred the expenses. Therefore this case is also distinguishable from the case before us on the two grounds which I have mentioned, viz., that the prosecution was not with regard to anything done in the course of the business of the assessee, and secomdly, it was doubtful whether the assessee had incurred the expenditure which was claimed as deduction. There are important observations of the learned Judge at p. 314, The test that the learned Judge applies is, "Is the disbursement one made not merely in the course of, or arising out of or connected with, or made out of the profits of the profession, but also for the purpose of earning the profits of the professio ?" Now it is important to note that this test was applied to provision of the English Income Tax Act which in terms corresponds to our Section 10(2)(xv). Therefore it is clear that the Judges on England; and read the expression "expended wholly and exclusively for business" as meaning "expenses incurred for the purpose of earning profits of the business."
11. The review of these authorities makes it clear that there is no difficulty in class of cases where an asset of businesses protected or safeguarded by the assessee carrying on the business in civil litigation. The costs of such are always a permissible deduction. The difficulty only arises when you have a criminal prosecution. There again where a criminal prosecution ends in a conviction there is no difficulty because the assessee who is guilty of a breach o f the law cannot be heard to say that the costs of the litigation against him was a permissible deduction because the commission of an offence was not necessary for the purposes of his trade. The real difficulty only arise when you have a case where the prosecution terminates in acquittal. Then the w two tests to be applied as I suggested would be whether the assessee was charged with regard to a transaction which took place in the ordinary course of business and the other test would be whether he was charged in his capacity as a trader. If these two are satisfied and the Court comes to the conclusion that the primary object of incurring the expenditure was to protect the good name of the business then it would be said that the expenditure was wholly and exclusively for the purpose of business.
12. The second question that has been referred to us is whether a sum of Rs. 5,688 paid by the company on account of quarters provided free for residence of the directors could be considered to be remuneration within the meaning of Rule 7(1) of the Rules in Scheduled I to the Excess Profits Tax Act, The tribunal held that it was directors remuneration and the assessees before us contend that it is not. Prima facie I should have said that money or equivalent of money paid by an employer to an employee must always be remuneration. Sir Jamshedji concedes that if the company had paid rent to the directors in money that rent would have been part of their remuneration but he contends that inasmuch s rent was not paid but free quarters were given to the directors the position is different and the rent for the free quarters cannot be considered as part of the remuneration of the directors. I do not understand what difference there can be between employer giving rent in cash and his securing quarters for the directors and paying rent to the landlord. Sir Jamshedji has relied on a decision Tennant v Smith in 3 Tax Cas. 158 and he has particularly relied on the observation of Halsbury, L. C. where the Lord Chancellor observed that the occupation of a house which was given free of rent may in certain contingencies be not a benefit but a burden Sir Jamshedji observations are madein a case which is quite different from the case that we have before us. In that case the agent of a Bank of Scotland was stationed at Monitors and the agent was bound as a part of his duty to occupy the Bank house as a custodian of the premises belonging to the Band and also for the purpose of the transaction of special nature after banking hours. It was therefore a part of duty of the agent and part of his obligation to reside in the house given to him by the Band and therefore when the agent contended that the house rent could not be treated as his income he made that contention with considerable justification which was upheld by the house of Lords. In the case before us it is not suggested that there was only obligation upon the directors to reside in quarters given to theme by the company. If there was such an obligation and if they had to occupy them as part of their business as directors then the case might have presented a different aspect; but on the facts found by the Tribunal it is clear that the sum of Rs. 5,688-0-0 expended by the company for rent for the residence of the directors is nothing more than a part of the remuneration paid to the directors.
13. We would therefore answer the question referred to u :
Question No. 1 in the affirmative. Question No. 2 in the affirmative.
14. The Commissioner to pay three-quarters of the costs of the assessees.