PETITIONER:
THE COMMISSIONER OF INCOME-TAX, MADRAS
	Vs.
RESPONDENT:
CHARI AND CHARI LTD.
DATE OF JUDGMENT:
09/04/1965
BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
SUBBARAO, K.
SIKRI, S.M.
CITATION:
 1966 AIR   54		  1965 SCR  (3) 692
 CITATOR INFO :
 R	    1966 SC1325	 (5,6)
 RF	    1971 SC1590	 (8)
 RF	    1975 SC1945	 (14)
ACT:
    Income  Tax Act, 1922, s.  10(2)(xv)--Deduction
claimed by assessee of commission paid to  director
for  special duties--Rate of commission	 bona  fide
determined by assessee--Whether open to revenue	 to
review such rate.
HEADNOTE:
Managing   Agency--Compensation	  for	termination
of--Circumstances  in  which such  compensation	 is
revenue.
The respondent, a private limited company,  carried
on  business in tobacco and other  commodities	and
also acted as managing agents for the N company and
for  two other companies.  It had three	 directors,
all  of	 whom were paid a  fixed  remuneration	for
attending to the business of the company.  On June,
21,  1951, the respondent company was appointed	 an
agent	of  the	 Central  Government  for   buying,
checking, leaf drying, and retaining and  reselling
tobacco	 under, and in accordance with,	 directions
issued	from  time to time.  On June  22  1951	the
respondent passed a resolution	placing one of	the
directors,  A, in "special charge" of all the  work
under the contract with the Central Government	and
agreed	to pay him 30 per cent of the  net  profits
from the contract. Under this arrangement, for	the
year  ended 31st March 1952, commission at  30	per
cent  was calculated and paid to A and was  claimed
in  the	 assessment year 1952-53 as  a	permissible
deduction under s. 10(2)(xv) of the Income-tax Act,
1922.	The Income-tax Officer allowed only 10	per
cent of the net profit for the services rendered by
A and disallowed the balance :amount claimed by the
respondent.
 The  managing agency agreement of  the	 respondent
with  the  N Company was  terminated  in  September
1'951,	when  the  State  Government  acquired	the
undertaking of that company, and the respondent was
paid  Rs.  17,346  as  compensation  for  premature
termination  of its agency.  This amount was  taken
into account by the Income-tax Officer in computing
the  respondent's income for the year  ended  March
31, 1952.
   Appeals  against  the order	of  the	 Income-tax
Officer to the Appellate Assistant Commissioner and
to  the	 Tribunal challenging the  disallowance	 of
part  of  the  commission  and	inclusion  of	the
compensation for termination of the managing agency
were  unsuccessful.  On a reference on	both  these
points,	  the  High  Court  decided  them  in	the
respondent's favour.
    HELD: (i) The contract with the Government was,
for the respondent, an important contract requiring
special attention by a person well acquainted  with
the practical details of the business. If for  such
special services the management as prudent business
men  for advancing the interest of respondent  bona
fide  regarded	30 per cent of the net	profits	 as
reasonable  remuneration, the  revenue	authorities
were  not justified in reviewing that  opinion	and
reducing the rate of remuneration. [697B, C]
693
    Where,  on	a  consideration  of  the  relevant
materials the Appellate Tribunal is of the  opinion
that a particular remuneration is not bona fide, or
is unreasonable, the High  Court, in exercising its
advisory  jurisdiction, has no power  to  interfere
with  that  opinion;  but  in  the  present   case,
material  circumstances relating to the	 nature	 of
the  contract  and  the	 special  services  to	 be
performed were not at all taken into account by the
revenue authorities. [697C-E]
    (ii)  Ordinarily,	compensation  for  loss	 of
office or agency. is regarded as a capital receipt;
but  this  rule	 is subject to	an  exception  that
payment received even for termination of an  agency
agreement,  where the agency is one of	many  which
the  assessee  bolds, and the  termination  of	the
agency does not impair the profit-making  structure
of  the assessee, but is within the  frame-work	 of
the business, it being a necessary incident of	the
business  that existing agencies may be	 terminated
and fresh agencies may be taken, is revenue and not
capital.  However, in the absence of evidence as to
what  effect  the  determination  of  the  managing
agency	of the N company had upon the  business	 of
the  respondent,  the mere  circumstance  that	the
respondent  had	 managing  agencies  of	 two  other
companies without more would not bring the  present
case within the exception [698H; 699 A-c]
    Kelsal Parsons & Co. v. Commissioners of Inland
Revenue,   21T.C.  and	Kettlewell  Bullen  &	Co.
v.C.I.T. Calcutta, [1964] 8 S.C.R. 93 explained and
distinguished.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal	No.
215 of 1964.
 Appeal from the judgment and order dated August
24, 1961 of the Madras High Court in Case referred
No. 102 of 1957.
 Niren De,	Additional Solicitor-General,	R.
Ganapathy Iyer and	R.N. Sachthey,	for	the
appellant.
R. Thiagarajan, for the respondent.
The Judgment of the Court was delivered by
Shah, J. The respondent is a private limited
Company. It carried	on business in	hides	and
skins, minerals, tobacco and other commodities, and
also acted as managing agents for the Nellor Power
and Light Company Ltd. and for two other Companies.
T.M. Ayyadurai, T.M. Rangachari	and P.C.
Chakrabarti were directors of the Company. Each
director was paid a fixed remuneration of	Rs.
4,800/- per annum for attending to the business	of
the Company. On June 21, 1951 the respondent	was
appointed by the Central Government as	its agent
for buying, checking, weighing, leaf drying.
storing. transporting,	retaining and	reselling
tobacco under and in accordance with the directions
issued	from time to time. The Central	Government
agreed	to pay	to the	respondent price of	the
tobacco	purchased, charge at the rate of one anna
per lb. for tobacco not redried, and at the rate of
two annas per lb. for tobacco redried.	and
commission on all purchases. On June 22, 1951	the
respondent passed a	resolution placing T.M.
Ayyadurai in	“special charge” for	arranging
purchases of tobacco on credit,
694
inspecting tobacco at Guntur and at Madras Port,
and for supervising shipment of tobacco, and agreed
to pay	him 30 per cent of the net	profit	as
remuneration.	Under the contract	with	the
Government of India Rs. 1,38,454/- became due	to
the respondent	as commission in the account year
ending March 31. 1952. After providing Rs. 41,473/-
for expenses, 30 per cent of the balance being	Rs.
29,094/- was paid to T.M. Ayyadurai as	commission
and was claimed in the assessment year 1952-53 as a
permissible deduction	under s. 10(2)(xv) of	the
Indian Income-tax Act, 1922. The Income-tax Officer
allowed only 10 per cent of the net profit for	the
services rendered by T.M. Ayyadurai in the contract
for tobacco purchase and sale. and disallowed	Rs.
19,796/- out	of the	amount	claimed by	the
respondent.
 The managing agency agreement of the respondent
with the Nellore Power and Light Company Ltd.,	was
terminated with effect from September 28, 1951 when
the Government of the State of Madras in exercise
of the powers conferred	upon it by the	Electrical
Undertakings Acquisition Act, 1949 compulsorily ac
quired	the undertaking of that Company, and	the
respondent was paid Rs. 17,346/- as compensation
for premature	termination of	its agency. This
amount	was taken into account by the	Income-tax
Officer	in computing the income of the	respondent
in the assessment year ending March 31. 1952.
Appeals against the order passed by the Income-
tax Officer to the Appellate Assistant Commissioner
and to the Tribunal challenging the disallowance of
part of the	commission and inclusion	of
compensation for termination of the managing agency
agreement were unsuccessful.
 The	Tribunal thereafter being directed by	the
High Court of Judicature, Madras under s. 66(2)	of
the Indian Income-tax Act, drew up a statement	of
the case and referred the following two questions
to the High Court:-
“(1) Whether on the facts and in the
circumstances of the case the
disallowance of a sum of Rs. 19,796/-
out of the remuneration paid to Mr.
T.M. Ayyadurai is justifiable; and
(2) Whether a sum of Rs. 17,346/-
which represented compensation received
by the assessee for the loss of the
managing agency of the Nellore Power
and Light Company Ltd. is income liable
to tax?”
The High Court answered both the questions in	the
negative.
 Allowance in respect of the	amount	covered by
the first question was sought by the	respondent
under s. 10(2)(xv) of the Income-tax	Act, 1922,
which provided:
“any expenditure not being an
allowance of the nature described in
any of the clauses (i) to (xiv)
inclusive. and
695
not being in the nature of capital
expenditure or personal expenses of the
assessee laid out or expended wholly
and exclusively for the purpose of such
business, profession or vocation.”
The question	whether an amount claimed	as
expenditure was laid out or expended	wholly	and
exclusively for the purpose	of such business,
profession or	vocation has to be decided on	the
facts and in the light of circumstances of each
case.	But as observed by this Court	in Eastern
Investments Ltd. v. Commissioner of Income tax,
West Bengal(1) the final conclusion on	the
admissibility of an allowance claimed is one	of
law. The High Court had therefore power to call
upon the Tribunal to submit a statement of the case
under s. 66(2) of the Indian Income-tax Act.	In
considering whether the expenditure to remunerate a
person for services rendered is allowable under	s.
10(2)(xv) the Income-tax Officer must have regard
to all	the circumstances, such as,	nature	and
special	character of the service, practice if	any
in the trade for payment of a percentage of profit
to an	employee in similar circumstances,
qualifications	of the employee for rendering	the
service, amount if any paid by the assessee	to
another	person	for rendering	similar service,
normalcy of the allowance having regard to	the
practice in the trade, existence of	any other
extraordinary and abnormal circumstances in	the
arrangement or	special reasons or circumstances
which	may suggest that the	transaction	was
abnormal, and the like.
 The	normal business of the respondent was	in
hides and skins, minerals and tobacco.	It does not
appear,	however, that the turnover of the Company
was large. The contract to purchase	tobacco	on
behalf	of the Government of India was	apparently
out of	the way of the normal business of	the
respondent and demanded the setting up of a special
organisation. Under the terms of the contract	the
respondent was	to be the agent of the Central
Government for	buying, checking, weighing, leaf
drying,	storing, transporting, retaining	and
reselling tobacco under and in accordance with	the
directions given to it from time to time by	the
Government. The respondent agreed to buy tobacco
within the ceiling price fixed as and when directed
by the Government, and was responsible for buying
proper	grades of tobacco, for	correctly checking
the weights, for taking delivery from the sellers,
for redrying it whenever so directed, for securing
proper packing for transport by rail road or sea so
as to	conform	to standards of packing usually
employed in the export of tobacco or standards	to
the satisfaction of the purchaser, and for getting
the tobacco inspected	by the Tobacco Grading
Inspectorate of the	Indian	Central Tobacco
Committee according to the AGMARK standards.	The
respondent had to place a go down at the disposal
of the Government within their premises at Guntur.
The respondent had to use its best
(1) 20 I.T.R. I.
696
endeavour to buy as cheaply as possible within	the
ceilings prescribed and to sell it for such maximum
price as may be obtainable, not being	below	the
price prescribed by the Government,	to re-sell
tobacco which the Government may direct it to sell
by instructions in writing, in such manner and	at
such price as may be specified by the	Government,
and to finance the entire transaction of purchasing
tobacco in the first instance out of its own funds.
The respondcat was to take all necessary steps	to
safeguard the stocks and to maintain fire-fighting
services. Goods purchased by the respondent if not
of the grade or quality were liable to be rejected
by order of	the Tobacco Grading	Inspector.
Performance of	the contract	evidently required
expert	knowledge of the practical side of	the
business of purchasing tobacco, getting it redried
if it	was raw, and of	packing, storing,
transporting and shipping it.
 The	respondent had entered into a	profitable
contract, but	any negligence in	purchasing,
storing, packing, transporting and shipping	the
goods might have resulted in serious losses to	the
respondent. The Income-tax Officer accepted that
the expenditure for payment of remuneration	for
attending to the contract was laid out for	the
purpose	of the business of the respondent,	but
reduced the stipulated	rate to 10 per cent on	two
grounds: that	T.M. Ayyadurai was the	brother	of
T.M. Rangachari, and that he was, as a director	of
the Company, bound to attend to all the	activities
of the Company including the contract.
There is no evidence that the agreement	was
motivated by considerations other than strictly
business considerations. There is also no evidence
that as a director T.M. Ayyadurai was bound	to
attend	to all	the activities of the Company
including the	special contract with the Central
Government. The duties which	the director	was
bound to perform for earning the remuneration	of
Rs. 400/- per month are not on the record, but even
in the opinion of the taxing authorities the duties
of T.M. Ayyadurai as	director did	not cover
attendance to the contract with the	Government.
T.M. Ayyadurai and T.M. Rangachari are brothers,
but that by itself is not sufficient to justify	an
inference that unreasonable or	excessive
remuneration was agreed to be paid. The person who
was called upon to attend to a contract of this
magnitude was required to have expert knowledge	of
the business, apply his time exclusively thereto,
travel from time to time, maintain supervision	and
control	at the stage of purchase,	redrying,
packing, transport and loading for	shipment.
Presumably T.M. Ayyadurai was such a person,	and
that is why he was selected for earning for	the
respondent a large amount of commission by duly
performing the contract.
 The	Appellate Assistant Commissioner merely
paraphrased the decision of the Income-tax Officer
and regarded 10 per cent of the net	profits	as
reasonable. The Appellate Tribunal observed that
the Appellate	Assistant Commissioner	had given
“clear and
697
convincing reasons in support of the disallowance”
to which they had nothing more to add.	An analysis
of the	reasons given by the	Income-tax Officer
discloses no grounds	to support the	view that
remuneration at a rate exceeding 10 per cent of the
net profit was excessive or unreasonable. We	are
of the view that	the contract	with	the
Government was	for the respondent an important
contract requiring	constant and	vigilant
application and supervision by a person well-
acquainted with the practical details of	the
business. If the management of the respondent	as
prudent	businessmen for advancing the interest	of
the respondent bona fide regarded 30 per cent	of
the net profits as reasonable	remuneration,	the
revenue authorities were not justified in reviewing
their	opinion	and	reducing the	rate	of
remuneration.	It is true	that	if on	a
consideration	of the	relevant materials,	the
Appellate Tribunal is	of the opinion that	a
particular remuneration stipulated to be paid	is
not bona fide, or is unreasonable, the High Court
in exercising	its advisory jurisdiction has	no
power to interfere with that	opinion. But	the
material circumstances relating to the	nature	of
the contract, the services to be performed and	the
nature	of the duties by the employee were not	at
all taken into account by the	Tribunal and	the
income-tax authorities. We therefore agree with
the High Court that the first question	should	be
answered in the negative.
 The contract under which the respondent Company
was appointed managing agent for the Nellore Power
and Light Company Ltd., was to ensure	till 1960,
but it had to be prematurely terminated because the
Government of Madras exercising its powers under
the Madras Electrical Undertakings Acquisition Act,
1949 had compulsorily	acquired the	electricity
undertaking.	With the acquisition	of that
undertaking the right of the respondent as managing
agent ceased.	Under	s. 15	of the	Electrical
Undertakings Acquisition Act, the Government	was
bound to pay	compensation which would include
compensation for termination of the managing agency
agreement. The respondent received Rs. 17,346/as
compensation for termination	of the agency,
computed in the manner laid down in s. 15 of that
Act. Prima facie, such a receipt being in lieu	of
extinction of	an asset of the assessee, is a
capital receipt. It was urged, however, on behalf
of the revenue that the respondent was carrying	on
business of taking up managing agencies and that by
the extinction of one of the managing agencies, the
business structure of	the respondent was	not
impaired. In a recent judgment delivered by this
Court in Kettlewell Bullen and Company Ltd.,	v.
Commissioner of Income-tax, Calcutta(1). it	was
pointed out that:
“It may be broadly stated that what
is received for loss of capital is a
capital receipt: what is received as
profit in a trading transaction is
taxable income. But the
(1) [1964] 8 S.C.R. 93.
698
difficulty arises in ascertainting
whether what is received in a given
case is compensation for loss of a
source of income, or profit in a
trading transaction.”
The Court further observed:
“It cannot be said as a general
rule. that what is determinative of the
nature of the receipt is extinction or
compulsory cessation of an agency or
office. Nor can it be said that
compensation received for extinction of
an agency may always be equated with
price received on sale of goodwill of a
business. The test applicable to
contracts for termination of agencies
is: what has the assessee parted with
in lieu of money or money’s worth
received by him which is sought to be
taxed? If compensation is paid for
cancellation of a contract of agency.
which does not affect the trading
structure of the business of the
recipient, or involve loss of an
enduring asset, leaving the taxpayer
free to carry on his trade released
from the contract which is cancelled,
the receipt will be a trading receipt:
where the cancellation of a contract of
agency impairs the trading structure,
or involves loss of an enduring asset,
the amount paid for compensating the
loss is capital.”
 Turning to the facts of the present ease,	it
must in the first instance be observed that it	is
for the revenue to establish	that a	particular
receipt is income liable to tax, and beyond stating
that the respondent was the managing agent of	the
Nellore	Power	and Light Company Ltd. and of	two
other Companies, there	is no other evidence about
the nature of	the business	of the	two other
Companies of which the respondent was the managing
agent.	about their relative importance qua	the
managing agency of the Nellore Power	and Light
Company	Ltd.,	and whether by reason of	the
extinction of the managing agency of the Nellore
Power and Light Company Ltd., any enduring asset
was lost to	the respondent, or its trading
organisation was adversely affected. The Income-
tax Officer observed that the “Company’s business
of Managing Agency as such had not come to an end”,
the Company still continues as “managing agents	of
other companies”. Even after surrender of one	of
the agencies, the Company carries on business	as
before,	its structure	not being affected”	and
therefore “the	receipt is to	be considered	as
revenue, in accordance with the decision in Kelsal
Parsons and Company v.C.I.R. 21 T.C. No. 608.”, and
with that view the Appellate Assistant Commissioner
and the Tribunal agreed. But in the	absence	of
evidence as to what effect the determination of the
managing agency of the Nellore Power	and Light
Company	Ltd.,	had upon the	business of	the
respondent, the mere circumstance	that	the
respondent had	managing agencies of	two other
companies without more will not bring the ease
within Kelsal Parsons and Company v. Commissioners
of Inland Reve-
699
nue(1).	In Kettlewell Bullen and Company’s case(2)
this Court pointed out that ordinarily compensation
for loss of office or agency is regarded as a
capital receipt, but the rule is subject to	an
exception that payment received	even	for
termination of	an agency agreement,	where	the
agency is one of many which the assessee holds, and
the termination of the agency does not impair	the
profit-making structure of the assessee, but	is
within	the framework of the business, it being a
necessary incident of the business. that existing
agencies may be terminated, and fresh agencies	may
be taken, is	revenue and not capital. Kelsal
Parsons	and Company’s case(1)	falls	within	the
exception to the ordinary rule, and circumstances
which brought the case of the respondent within the
exception must	be clearly established. The High
Court was of the opinion that compensation received
for taking over the Nellore Power and Light Company
Ltd., was a capital receipt not liable to be taxed,
and on	the materials placed before us, we	are
unable	to disagree with the High Court on this
question.
The appeal therefore fails and is dismissed with
costs.
Appeal dismissed,
(1) 21T.C. 608.
(2) [1964] 8 S.C.R. 93.
?(D)5SCI—6
700