Supreme Court of India

The Indian Aluminium Co. Ltd vs C.I.T., West Bengal, Calcutta on 29 March, 1972

Supreme Court of India
The Indian Aluminium Co. Ltd vs C.I.T., West Bengal, Calcutta on 29 March, 1972
Equivalent citations: 1972 AIR 1880, 1973 SCR (1) 15
Author: S Sikri
Bench: Sikri, S.M. (Cj), Grover, A.N., Ray, A.N., Palekar, D.G., Beg, M. Hameedullah
           PETITIONER:
THE INDIAN ALUMINIUM CO.  LTD

	Vs.

RESPONDENT:
C.I.T., WEST BENGAL, CALCUTTA

DATE OF JUDGMENT29/03/1972

BENCH:
SIKRI, S.M. (CJ)
BENCH:
SIKRI, S.M. (CJ)
GROVER, A.N.
RAY, A.N.
PALEKAR, D.G.
BEG, M. HAMEEDULLAH

CITATION:
 1972 AIR 1880		  1973 SCR  (1)	 15
 1972 SCC  (2) 150
 CITATOR INFO :
 R	    1972 SC2874	 (2,3,4)
 F	    1973 SC1344	 (3,4)
 RF	    1975 SC  97	 (23,24,26)
 R	    1975 SC 657	 (4,6,7,8,9)


ACT:
Income Tax Act, (11 of 1922), v. 10(1) and  (2)(xv)-Assessee
a trading company-Payment of wealth tax-if could be deducted
in computing income for purposes of income tax.



HEADNOTE:
The assessee, a trading company, paid wealth tax and  sought
to,  deduct it as a business expense under s. 10(1)  and  s.
10(2)  (xv)  of the Income Tax Act, 1922, in  computing	 its
assessable  incomes  from business for the  purpose  of	 the
Income	Tax Act.  The High Court held against  the  assessee
following the decision of this Court in Travancore  Titanium
Product	 Ltd.  v.  C.I.T., [1966] 3 S.C.R.  321.   The	test
adopted	 by this Court in the Travancore Titanium  case	 was
that "to be a permissible deduction, there must be a  direct
and  intimate  connection between the  expenditure  and	 the
business, that is, between the expenditure and the character
of  the	 assessee as a trader, and not as an  owner  of	 the
assets, even if they are the assets of the business".
Allowing the appeal to this Court,
HELD : The Court is unanimous that the test laid down in the
decision in the Travancore Titanium case should be modified.
[20A, 39B]
(Per  S.M. Sikri, C. J., A. N. Grover, A. N. Ray and  D.  G.
Palekar,  JJ.)	:  (1)	Certain	 important  aspects  of	 the
question  were	not brought to the attention of	 this  Court
when  the  earlier  case was decided. if  that	decision  is
modified as erroneous, it is not likely to cause any  public
inconvenience  hardship or mischief; and numerous  assessees
would be affected by the decision. [20A-B]
Keshav	Mills, Co. Ltd. v. C.I.T. [1965] 2 S.C.R. 908,	922,
followed.
(2)  There  is	no doubt that in one sense  when  rates	 and
taxes on property are paid by a trader he pays them as owner
or  occupier,  because	taxes are either  on  possession  of
property  or  on its ownership.	 But when a person  has	 the
dual  capacity	of a trader-cum-owner, and he  pays  tax  in
respect of property which is used for the purpose of  trade,
the payment must be taken to be in the capacity of a  trader
according to ordinary commercial principles. [25A-B, C-D]
Moffatt v. Webb, [1913] 16 C.L.R., 120 applied (Not cited in
the Travancore Titanium case.
Smith v. Lion Brewery Company, 5 T.C. 568, Usher's Wiltshire
Brewery	 Ltd. v. Bruce, 6 T.C. 399, Harrods  (Buenos  Ayres)
Ltd.  v. TaylorGooby, 41 T.C. 450 and observations  of	Lord
Davey  in  Strong  and Co. Romsey Ltd, case  (5	 T.C.  215),
referred to.
(3)  In	 the  case of a trading company all the	 assets	 are
owned  and the liabilities are incurred for the	 purpose  of
trading,  as outlined in its memorandum of association.	  If
all the assets are owned and used for the purpose of  trade,
the net wealth would also be owned and used for the ,purpose
of trade.  The net wealth is as much an instrument of  trade
as  the capital value of assets.  Therefore,.the  test	laid
down  in  the earlier case should be qualified,	 by  stating
that, if the expenditure is I-aid out by the
16
assessee as owner-cum-trader, and the expenditure is  really
incidental  to the carrying on of his business, it  must  be
treated	 as having bean laid out by him as a trader  and  as
incidental to his business. [29F-H, 3OA-C]
(4)  It	 may  be  difficult for the  Revenue  to  allow	 the
deduction of debts, and non-business assets and debts.	 But
the  wealth tax return form itself requires the assessee  to
show  what are business assets and liabilities and what	 are
the  non-business assets and liabilities.  At any  rate,  it
should	not  be	 difficult to evolve a	principle  or  frame
statutory rules to find out the proportion of the tax  which
is 'really incidental to the carrying on of the trade. [30C-
E]
(Per  M.  H. Beg, J.) : (1) One of the tests  laid  down  in
Keshav	Mills co's case ([1965]/2 S.C.R.908),  for  deciding
whether	 a  previous erroneous view should be set  right  by
this  Court,  is whether any Possible  advantage  to  public
resulting from doing so would be outweighed by the  mischief
or harm a revision may cause. [38E-F]
The  Wealth Tax Act was not intended to strike at  or  check
expansion of commercial activities by either individuals  or
companies.   Its  underlying  purpose  is  the	removal	  of
disparities of individual or personal wealth and not  injury
to  trade.   The  interpretation placed	 in  the  Travancore
Titanium  case ([1966] 3 S.C.R. 321) seems to penalise	mere
expansion   of	business  and  trade  without  serving	 the
underlying purpose of wealth tax.  Therefore, a revision  of
opinion does not involve any such mischief or Such injury to
the public interest as would stand in the way of  correcting
an erroneous view. [38G-H, 39A-B]
(2)  The  error	 which crept into  the	Travancore  Titanium
decision could be traced to an application of the  criterion
stated by the Lord Chancellor in Strong and Co. of Romsey v.
Woodfield  (5 T.C. 215), that if. the expenses fall  on	 the
trader	in some character other than that of a trader,	they
could not be deducted in computing profits.  But in the same
case,  another Law Lord laid down a somewhat different	test
that  the payment to be deductible must have been  made	 for
the purpose of earning profits. [30G-H, 31A-B]
(3)  Liabilities  incurred  by a trader to pay	damages	 for
injury	to  his	 customer due  to  his	personal-neglect  in
maintaining his premises, even though the premises were used
for  trade,  could be looked upon as outside the  course  of
trading	 altogether  even if they arise	 out  of  commercial
activity or    result from something connected with or meant
to serve a commercial	 purpose.   But in Strong and  co.'s
case the negligence which resulted in	payment of  damages,
for  which the deduction was claimed, was that	of  servants
employed  as an ordinary incident of trading, so  that,	 the
master	  was only vicariously liable; and the language used
by  the Lord Chancellor in that case covers more  than	what
could be attributed to the trade man's own personal  wrongs.
[31B-E]
(4)  In later English cases the test adopted is whether	 the
expenses sought to deducted 'wholly or exclusively laid	 out
for the purpose of earning profits. [31F]
Smith  v. Lion Brewery Company Limited, 5 T.C. 568;  Usher's
Wiltshire  Brewery  Ltd. v. Bruce 6 T.C.  399;	Atherton  v.
British Insulted and Halsby Cables Ltd., 10 T.C. 155; Margan
v. Tate and Lyle Ltd., 35 T.C. 367, referred to.
Rushden Hell Co. Ltd, v. Commissioner of Inland Revenue,  30
T.C. 298 and Smith's Potato Estates Ltd. v. Bolland, 30 T.C.
267 explained
17
Where  profits, the net gains of business, determined  after
making	 all   permissible  deductions.	  are	taxed,	 the
disbursements  to meet-such taxes cannot be deducted.	But,
when the tax 'was levied on capital, or assets used for	 the
purpose	 of earning those profits, it was a permissible	 de-
duction in calculating profits. [32G-H]
Harrods	 (Buenos Ayres) Ltd. v.' Taylor-Gooby, 40 T.C.	450,
referred to.
(6)  The principle, that tax paid by an assessee on property
used  by him to earn income is deductible in  computing	 the
income for paying income tax, was also laid down in  Moffatt
v.  Webb  [1913] 16 C.L.R. 120, which was not  cited  before
this Court when the Travancore Titanum case was argued.[34A-
B]
(7)  The test of trading character when incurring an expense
for which deduction is claimed can be utilised usefully only
in  cases  where  the  question is  whether  a	payment	 was
gratuitous  or	unnecessary  or not made  for  a  bona	fide
commercial  purpose  or connected more	with  some  ulterior
object	really failing outside the normal sphere or  regular
course	of commerce, such as the compounding of	 an  offence
even if committed while trading; but this could not be so in
cases of payment of taxes[34D-F]
J.K.   Cotton	Spinning  &  Weaving  Mills  Co.   Ltd.	  v.
Commissioner  of Income Tax, A.I.R. 1957 All. 513,  referred
to;
(8)  There  is	no accepted commercial practice	 or  trading
principle  according  to  which	 wealth	 tax  could  not  be
deducted  in the computation of profits under s. 10(i)	and
(ii)  of the Income Tax Act.  Except the observation in	 the
Travancore Titanium case, all the other cases indicate	that
commercial  practice  and trading principles  'also  warrant
such  deductions  of tax on capital assets used	 wholly	 and
exclusively  for carrying on trade or for  earning  profits.
Deductions of taxes on net profits may not be permited,	 but
those imposed on net assets or wealth, used exclusively	 for
making	profits,  can be deducted in, computing	 income	 for
purposes  of  income  tax.   Moreover,	whatever  commercial
practice  or  trading principles may imply or  import,	they
could  not alter the meaning of statutory  provisions.	 All
that the Language of s. 10(2)(xv) requires, for claiming its
benefit,  is  proof of direct causal connection	 between  an
outgoing  and the commercial purpose which necessitated	 it.
To  lay	 down that it is the causal connection	between	 the
payment of tax and that part of the net wealth which is used
wholly and exclusively for trade, and not the mere character
or capacity for the possession of which the tax is demanded,
which  determines  whether it is an allowable  deduction  or
not,  under s. 10(2) (xv), nothing more than giving  effect
to the plain and literal meaning of a provision of a  taxing
statute. [35A-B, 35B-C]
(9)  To exclude from the purview of s. 10(2)(xv)  wealth-tax
simply because it was a tax on assets or net wealth paid  by
its  owner  so as to reduce his wealth, is to bring  in	 the
misleading  test of either of capacity of the owner for	 the
possession  of which, or the purpose for which,	 the  wealth
tax may be demanded. instead of the inevitable need and	 the
purpose	 of  the  trader  in paying  the  tax,	as  relevant
matters. [35D-F]
(10)  Wealth tax is imposed on net wealth of   of  assessees
who  are persons both natural and artificial.	     In	 the
case of an artificial or juristic person like a company,  it
is  difficult  to  separate  the  purpose  of  the  Juristic
"persona"   which  is  certainly  commercial,	from	 the
character of the "persona" itself.    Even as regards  other
traders	 that  part of the tax which falls  on	assets	used
exclusively for I trade could 'be really ascribed
18
only to a trading character.  To the extent it is a tax	 on
property  used	for  earning profits it must  enter  into  a
computation  of	 profits from trading.	 Therefore,  nothing
less  than  express,  statutory provision  would  justify  a
denial of the right to a deduction which the language of  s.
10(2) (xv) confers upon assessees. [36D-F]
(11) The  Court	 is  not concerned with	 any  difficulty  in
separating that pail of the tax which is levied on any	part
of  the	 net wealth, used wholly or exclusively	 for  trade,
from  the rest of it.  The Court is concerned only with	 the
interpretation	of s. 10(2)(xv) and not with any  difficulty
which may arise in actually computing the deductible amount.
Moreover,  since  net  wealth  is  an  amount  by  which  an
aggregation  of all the assets exceeds all the	debts  there
can be no intractable difficulty in calculating what part of
the net Wealth is used for trade or business of an a  sessee
and what is not, an aggregation being collection of items  n
being collection of items which can be separated, and not  a
mixture	 whose ingredients became inseparable. Further,	 the
wealth-tax  return form divides wealth under two heads,	 one
of business assets and another of other assets, showing that
the  Wealth  Tax Act its itself makes that part of  the	 net
wealth	separable which is used wholly and 'exclusively	 for
trade  from the reminder of it.	 If this can be done,  there
is  no difficulty in separating that part of the wealth	 tax
which could be deducted under s. 10(2)(xv) of the Income Tax
Act. [37D-G]
Assuming there is some difficulty the principle involved or.
the meaning    of  the	relevant  previsions  will  not	  be
affected thereby. [37G]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: C.A. Nos. 1694 and 1730 of 1968.
Appeals from the judgment and order dated August 11, 1967 of
the Calcutta High Court in Income-tax Reference Nos. 106 and
215 of 1963.

S. R. Banerjee, N. N. Goswamy and S. N. Mukherjee, for the
appellant (in both the appeals).

V. S. Desai, R. N. Sachthry and B. D. Sharma, for the
respondent (in both the appeals).

A. K. Sen, T. A. Ramachandran and D. N. Gupta, for the
intervener (in both the appeals).

The Judgment of the Court was delivered by Sikri C.J., Beg
J. gave a concurring but a separate opinion.
Sikri C.J.-These appeals have been referred by a Division
Bench of this Court ‘to a larger Bench as the Division Bench
felt :that the decision of this Court in Travancore Titanium
Product ,Ltd. v. Commissioner of Income Tax(1) might require
reconsideration. The only point involved in these appeals
is whether the Wealth Tax paid by the assesse, a ‘trading
company is deductible as an expenditure under s. 10 ( 1 )
and S. 10 (2) (xv) of the Income-tax Act, 1922. The facts
in both the appeals are similar. They relate to two
separate accounting and assessment years and two assessment
orders have been challenged. We may
(1) [1966] 3 S.C.R. 321.

19

give a few facts in one appeal The Indian Aluminium Co.
Ltd., in respect of the year of assessment 1959-60
(accounting period Calendar year 1958), paid Rs. 1,59(630/-
as Wealth Tax and, claimed to deduct this amount as expense
from their assessable income. Income Tax Officer
allowed the deduction but the Appellate Assistant
Commissioner held that the Company was not entitled to the
deduction of Wealth Tax as an expense. The Appellate
Tribunal upheld the order of the Appellate Assistant
Commissioner. On the application of the assessee, the
following question was referred to the High Court :

“Whether on the facts and circumstances of
case the sum of Rs. 1,59,630/- paid by the
assessee as wealth-tax legally deductible as a
business expense in computing the assessee’s
income from business?”

The High Court, following the decision of this Court in
Travancore Titanium case(1), answered the question against
the assessee. Having obtained certificate of fitness from
the High Court, the assessee has appealed to us.
Basing himself on Keshav Mills Co. Ltd. v. C.I.T.(2) it
was contended by the learned counsel for the Revenue that we
should not review our decision in Travancore Titanium
case(1). Gajendragadkar, C.J., speaking, for the Court, had
observed in that ‘case that “it is not possible or
desirable, and in any case it would be inexpedient to lay
down any principles which should govern the approach of the
Court in dealing with the question of reviewing and revising
its earlier decisions.” He further observed
“It would always depend upon several relevant
considerations :-What is the nature of the
infirmity or error on which a plea for a
review and revision of the earlier view is
based ? On the earlier occasion, did some
patent aspects of the question remain
unnoticed, was the attention of the Court not
drawn to any relevant and material statutory
provision, or was any previous decision of
this Court bearing on the point not noticed ?
Is the Court hearing such plea fairly unani-
mous that there is such an error in the,
earlier view ? What would be the impact of
the error ‘on the general administration of
law or on public good ? Has the earlier
decision been followed on subsequent occasions
either by this Court or by the High courts ?
And, would the reversal of the earlier
decision lead to public inconvenience,
hardship or mischief ?”

(1) [1966] 3. S.C.R. 321.

(2) [1965] S.C.R. 908-922.

20

We are inclined to review our earlier decision ‘in
Travancore Titanium case(,’), because, as will presently
appear, certain aspects of the question were not brought to
the attention of the Court and remained unnoticed, and our
decision is not likely to cause any public inconvenience,
hardship or mischief. We are all of the opinion that the
decision was erroneous. The decision will affect numerous
assessees. In the circumstances we think we should review
the decision.

Section 10 (1) of the Indian Income-tax Act,
1922, reads:

“10(1) The tax shall be payable by an
assessee under the he,-id profits and gains of
business, profession or vocation in respect of
the profit or gains of any business,
profession or vocation carried on by him.”
Section 10(2) provides :

“Such profits or gains shall be computed after
making the following allowances,
namely,. . . .”

(xv) any expenditure not being an allowance
of the nature described in any of the clauses

(i) to (xiv) inclusive and 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 language seems to be simple enough but it has engendered
judicial conflict not only in India but also in England.
Eminent Judges halve striven to formulate correct tests to
determine whether an expenditure has been laid out or
expended wholly and exclusively for the purposes of business
or not, but no one has been able to find a test in the
application of which differences of opinion do not arise.
It seems to us therefore. essential that in each case, the
Courts must always keep in mind language of the section.
One of the tests which have been laid down and applied by
some of the Judges in England is whether the expenditure has
been made in the capacity of a trader or an owner. One of
the earliest cases in which this test was suggested was
Strong and Company of Romsey Ltd. v. Woodfield(2). In that
case the Brewing Company, which also owned licensed houses
in which they carried on the business of lnnkeepers,
incurred damages and costs on account of injustice caused to
a visitor staying at one of their houses by the falling in
of a chimney. The House, of Lords
(1) [1066] 3 S.C.R. 321
(2) 5 T.C. 215.

21

held that the damages and costs were not allowable as a
deduction in computing the Company’s profits for Income Tax
purposes. The Lord Chancellor observed:

“In my opinion, however, it does not follow
that if a loss is 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 as are
connected with it in the sense that they are
really 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 that
of trader. The, nature of the trade is to be
considered. To give an illustration, losses
sustained by a railway company in compensating
passengers for accident in travelling might be
deducted. on the other hand, if a man kept a
grocer’s shop, for keeping which a house is
necessary and one of the window shutters fell
upon and injured a man walking. in the street,
the loss arising thereby to the grocer ought
not to be deducted.

Lord Davey did not apply this test and put the
matter thus:

I think that the payment of these damages was
not money expended “for the purpose of the
trade”. These words are used in other rules,
and appear to me to mean for the purpose of
enabling a person to carry on and earn profits
in the trade, &c. I think the disbursements
permitted are such as are made for that
purpose. It is not enough that the
disbursement is made in the course of, or
arises out of, or is connected with, the trade
or is made out of the profits of the trade.

It must be made for the purpose of earning the p
rofits.”

Lord Chancellor’s observations in Woodfield’s case were not
accepted by Lord Atkinson in Smith v. Lion Brewery Com-
pany(1). The Brewery_ Company were the owners or lessees of
a number of licensed premises which they had acquired as
part of their business as brewers and as a necessary
incident of its profitable exploitation. The licensed
premises were let to tenants, who were “tied” to purchase
their beers from :the company. Under the Licensing Act,
1904, compensation Fund Charges were levied in respect of
the excise “on” licences held by the tenants who paid the
charges and recouped themselves by
(1) 5 T.C. 568.

22

deduction from the rents which they paid to the company. It
was claimed by the company that in computing their, profits
for assessment to Income Tax they should be allowed to
deduct the sum of the amounts ultimately borne by them in
respect of the Compensation Fund Charges. The Court of
King’s Bench held that the deduction claimed was
inadmissible. This decision was reversed in the Court of
Appeal (Kennedy, L.J., dissenting), and opinions in the
House of Lords being equally divided the judgment of the
Court of Appeal was sustained. Earl Halsbury, in holding in
favour of the Brewery, observed that “lie (trader) must if
he carries on that business or that trade pay this tax; it
is the act of the Legislature which makes him pay it and it
is not a thing that is open to his own will or option.” Lord
Atkinson observed
“Again,, it is urged that the landlord pays
his contribution as landlord and because of
his proprietary interest in the premises and
not as trader, since he would be equally
liable to it whether he traded or not. That,
no doubt, is so, but in the present case the
Company have become landlords and thus liable
to pay the charge, for the purpose solely and
exclusively of setting up the tied-house
system\ of trading. If the Company took under
lease a plot of land to enlarge their brewery
or took similarly premises in which to
establish a depot to sell their beer through
an agent, the same criticism might be applied
with equal force to the payment of the rent
reserved. by the lease. They would pay it as
lessees, not as brewers. They would pay it
whether they continued to brew or not. Yet
under the provisions of the very rule relied
upon in this case, they would be entitled to
deduct the rent from the profits earned, and
that, too, utterly irrespective of whether the
receiver of the rent used it to pay for his
support or for his pleasure or even to set up
a rival brewery.

Indeed, even in a contract made for the
purchase of material such as hops or malt, the
Company would have to pay for the commodity
supplied, not because they are brewers, but
because they were contracting parties, utterly
irrespective of whether they carried on their
trade or had abandoned it. Yet it can hardly
be suggested that the price paid for the hops
or malt under the contract should not be
deducted from the receipts. There is,
therefore, in my opinion, nothing in this ob-
jection.”

23

In Usher’s Wiltshire Brewery Ltd v. Bruce(1) a brewery
company were the owners or lessees of a number of licensed
premises which they had acquired solely in the course of and
for the purpose of their business as brewers and as a
necessary incident to the more profitably carrying on of
their said business. The licensed premises were let to
tenants who were “tied” to purchase their beers, etc. from
the Company. The Company claimed that in the computation of
their profits for assessment under Schedule D, the following
expenses incurred in connection with these tied houses
should be allowed
(A) repairs to tied houses;

(B) differences between rents of leasehold
houses or Schedule Assessment of freehold
houses on the one hand and the rents received
from the tied tenants on the other hand;

(C) fire and licence insurance premises;
(D) rates and taxes;

It was held by the House of Lords that all the expenses
claimed were admissible as being money wholly and
exclusively laid out of expended for the purpose of the
trade of the Brewery Company.

In this case, Horridge, J. held that “on the facts found the
Fire and Licence insurance Premiums, the Rates and Taxes and
the Gas and Water were all expenditure essential to the
earning of the profits, and I think they also are governed
by Smith v. The Brewery Company(1) and are proper
deductions.”

The Court of Appeal, regarding Rates and Taxes, said
“The next head is “D., Rates and Taxes. pound
3 8 7s. 6d.” These are sums which the tenants
were under a legal obligation to pay pursuant
to their covenant in the tenancy agreement.
The Company, however, did not, for the reasons
stated under A in the Case enforce the
tenants’ covenants to pay, and consequently
paid the rates and taxes themselves. These
reasons have been stated and appear in the
Case, and need not be repeated; in brief; They
are commercial interest and expediency, and
avoidance of inconvenience.

I am of opinion that these rates and taxes so
paid are in no sense deductions which are
allowable from
the Company’s profits.”

(1) 6 T.C. 399.

(2) 5 T.C. 568.

24

The’ House of Lords, however, allowed these items. Lord
Atkinson at page 422 of the report said
“Stated broadly, I think that that doctrine
amounts to this, ,hat where a trader bona fide
creates in himself or acquires a particular
estate or interest in premises wholly and
exclusively for the purposes of using that
interest to secure a better market for the
commodities which it is part of his trade to
vend, the money devoted by him to discharge a
liability imposed by Statute on that estate or
interest, or upon him as the owner of it,
should be taken to have been expanded by him
wholly and exclusively for the purposes of his
trade;”

Then regarding these items he observed:
“The small items were not much contested in
arguments. I concur, however, with Mr.
Justice Horridge in thinking they ought to be
allowed.”

Lord Parker observed:

“My Lords, the Appellants claim deductions
under three other heads : (1) Fire and licence
insurance premiums, (2) Rates and taxes, and
(3) Legal and other costs. The Attorney-
General did not object to these deductions
being allowed, and indeed having regard to
what I have already said and to the facts ad-
mitted in the Supplementary Statement, p. 7,
of the Appendix, it would be difficult to
contend that they were not proper and
necessary deductions in ascertaining the
balance of profits and gains of the
Appellants’ ,trade, or that they are within
any of the prohibitions contained in the
Rules.”

Lord Summer observed
“The remaining items, rates and taxes,
premiums and costs call for no special
observation. In my view, the case means to
find them all to be disbursements and money
“wholly and exclusively expanded for the
purposes of the trade,”, and that being so in
fact, I ,think there is no reason why they may
not be so in law. They are accordingly
covered by the decision on the rent and the
repairs.”

It may be mentioned ‘that there was no express statutory
provision for deduction of rates and taxes in the English
Income Tax Act and yet they were allowed as a necessary
deduction for the ‘purpose of carrying on trade. There is
no doubt that in one
25
sense when rates and taxes on property are,, paid by a
trader he pays them as owner or occupier because taxes are
either on possession of property or on its ownership. But
when the assessee has a dual capacity, i.e., he is
owner-cum-trader, why should it be not deductible when
according to ordinary commercial principles he would be
treated as paying it as trader.

Take the case of taxation on a motor vehicle. The tax is
levied under the Motor Vehicles Act on the possession or
owner ship of a motor car, When a owner-cum-trader pays the
tax in respect of a vehicle used solely for the purpose of
trade, nobody doubts, and the, learned counsel for the
Revenue did not contest the position, that the tax would be
deductibles as an expense. Now, why is it deductible ? The
only rational explanation seems to us to be that when a
person has a dual capacity, of a tradercum-owner, and he
pays tax in respect of property which is used for the,
purpose of trade, the payment must be taken to be in the
capacity of a trader according to ordinary commercial
principles.

This aspect is also clearly brought out in Moffatt v.
Webb(1), which was not cited before this Court then. The
taxpayer was a grazier, and during the year’1911, carried on
business, and was still carrying on’ business as such in
Victoria upon lands of the fee simple, of which he was
during the said year and still was the owner. The, said
lands comprised 17,970 acres or thereabouts, and their
unimproved value had for the purposes of the Land Tax
Assessment Act 1910 of the Commonwealth of Australia been
assessed at pound 44,924. He paid Commonwealth land tax
amounting to pound 3 87 on the unimproved value of the Said
lands. The taxpayer claimed to deduct this tax from his
income as an outgoing incurred by him “as a disbursement” or
expenditure being wholly and exclusively laid out or
expanded for the purpose of his trade. The High Court of
Australia held that the tax was properly deductible either
as an outgoing actually incurred by him in production of
income or a disbursement of money wholly and exclusively
laid out or expanded for the purpose of trade. Griffith,
C.J., summed up the argument as follows :

“The, possession of land is necessarily
incident to carrying on the business of a
grazier the payment of land tax is it
necessary consequence of the possession of
land of tax, able value, whether the land is
freehold or leasehold; the payment of land tax
is therefore a’ necessary incident of carrying
on the business of grazing. The case
therefore, seems to me to come within the-
exact words of the first paragrapher sec. 9.”
(Sec. 9 is substantially similar to s. 10(2)

(xv) of the Indian Income Tax Act, 1922).

(1) [1913] 16 C.L.R. 120.

L1208SupCI/72
26
Barten, J., observed
“..the sole use to which the appellant puts the land is for
the purposes of his business as a grazier. He needs a large
area of land for that purpose, and this area of about 18,000
acres is applied to his business needs. It seems too much
‘altogether to say that he would have to pay. the federal
tax on this land if he did not carry on the grazing
business. Somebody would be wed, no doubt, but would it be
the appellant ? It cannot be predicated that he would own
the land at all if he carried on any other business. It is
scarcely an inference from the case to say that he hold’ the
lands simply as an instrument essential to the proper
conduct of his business : I think it is the fair meaning of
the first paragraph at which we can arrive without inserting
anything not imported by the words. If I am right there,
then is ‘the land tax payment a disbursement or expense
wholly and exclusively laid out or expanded for the purposes
of the business ? It may not be so if the criterion is
whether the business could be carried on without payment of
the tax. But I do not think that is the criterion. Is the
payment wholly and exclusively incidental to the carrying on
of the business ? Well, it is only by reason of the
necessity of land for his business that he holds this land,
and it is only because of his holding it for his business
that he necessarily pays the tax, for without the business
it cannot be said that he would hold the land at all. In
view, then, of the particular facts, I think the payment is
incidental to the conduct of his business, and that it is
money wholly and exclusively expended for the purposes of
his trade.”

Issaes, J., was impressed by the reasoning of Lord Halsbury
and Lord Atkinson in Smith v. Lion Brewery, Co. Ltd.(1). He
observed :

“And Lord Atkinson reasons out the position
and shows convincingly, to my mind that,
though a tax may in I one sense be paid as
owner or lessee, in another it is paid as
trader. The instance he puts as to licences
are undeniable, and I cannot distinguish them
from this case.

To carry the matter further : Suppose the
Federal Parliament were to, lay a tax on the
owners of motor cars, and carts, and guns, and
dogs and sheep. so that
(1) 5 T.C. 568.

27

the tax was payable whether these things were
employed in trade or not could it be doubted
that the tax would be a real outgoing
necessary for the production of the income of
a business in which they were all used? The
land is as necessary To the business as the
personal property…

And the fallacy of the contrary-doctrine
consists in this; it confuses, not so much the
meaning, as the application of the word
“purpose”. The land tax is enacted by
legislature for its own purpose, that is, to
tax the owner; and when he pays it to the
Crown, he pays it as the owner, it is true,
but so far, not for any purpose of his. He
simply pays it because he is obliged to by
law. But when he uses the property to produce
an income that is, for his business purposes,
he pays the tax inseparably connected with the
land also for his business purposes, namely,
as an outlay necessary in the existing state
of the law to obtain that income by means of
that land.”

The unsoundness of the test of the capacity in which payment
is ‘Made was commented upon in Harrods (Bueonos Aires) Ltd.
v. Taylor-Gooby(1) by the Court of Appeal. The facts can be
conveniently taken from the head-note.

“The Appellant Company, which was incorporated
and resident in the United Kingdom, carried on
the business of a large retail store at Buenos
Aires. In consequence the Company was liable
in Argentina to a tax known as the substitute
tax, which was levied on joint stock companies
incorporated in Argentine, and on companies
incorporated outside, Argentine which carried
on business there, as did the Appellant Com-
pany, through an “empress estable”. The tax
was charged annually at the rate of one per
cent on the Company’s capital and was payable
whether or not there were profits liable to
Argentine income tax. Under Argentine law
there were sanctions available to remedy non-
payment of the tax.

On appeal against an assessment to Income Tax
under Schedule D for the year 1959-60 it was
contended on behalf of the Company that it
paid the substitute tax solely for the purpose
of enabling it to carry on business in the
Argentine since, if it had not paid it, it
would have been unable to carry on its
business there, and that the tax was therefore
deductible as “money wholly and
(1) 41 T.C. 450.

28

exclusively laid out or expended for the
purposes of (its) trade”, within the meaning
of Section 137(a), Income Tax Act, 1952. For
the Crown, it was contended (inter alia) that
the-Company paid the tax in the capacity of
taxpayer rather than trader.”

Willmer, L.J., referred to Commissioners of
Inland Revenue
v. Dowdall O’Mahoney & Co..(1) and
observed:

“I can find no sup port whatever in this case
for the proposition that the question depends
on the capacity in which the taxpayer pays the
taxes.”

After referring to Smith v. Lion Brewery(2)
case he observed
“It appears to, me that these two decisions of
the House of Lords are not only quite
inconsistent with the principal submission put
forward on behalf of the Crown in the present
case, but that the ratio decidendi of both
cases, as stated by Lord Atkinson, is really
decisive in favour of the Company.”
Dancwerts, L.J. observed
“In Rushden Heal Co. Ltd. v. Keens(3), to
which I have referred, Lord Greene, M.R., in
30 T.C. page 316-7, introduced a test of a
different kind from that to which I have
referred. He seems to draw a distinction
between payments made by a trader in the
character of taxpayer and not, or not wholly,
as trader. I find this idea difficult to,
follow and not very helpful in, discussing the
subject in issue. It seems to me very
difficult to say where to draw the line
between the two capacities, and not as
satisfactory as the test which has been
adopted in the cases to which I have referred.
Everyone who pays taxes pays because be is
taxed and is a taxpayer.”

Diplock, L.J., also criticized the test in
these words
“it is contended for the Crown that the
Company Paid the tax in its capacity as a
taxpayer, not in, its capacity as a trader.
But with great respect to Lord Greene, M.R.’s
Judgment in the Rushden Heel Co.’s on which
this Convention was mainly based, this is
merely playing with words. As pointed out by
Willmer, L J., this. ratio decidendi “was not
adopted by the House
(1) 33 T.C. 259.

(3) 30 T.C. 298.

(2) 5 T.C. 568.

29

of Lords in the same case and cannot, in my,
view, survive Lord Atkinson’s earlier
criticism of a similar argument in the Lion,
Brewery case which Willmer L.J., has already
cited. You can always find some label other
than “trader” to describe the capacity in
which a trader makes any disbursement for the
of his trade. He pays rent for his business
premises in the capacity of “tenant”, rates in
the capacity of “Occupier “, wages in the
capacity of “employer”, the price of goods in
the capacity of “buyer”. But if he has become
tenant or occupier of those particular pre-
mises, employer of those particular servants
or buyer of those particular goods solely for
the purposes of his trade, the money which he
has expended in any of the capacities so
labelled is a deductible expense in computing
the profits of his trade.”

The learned counsel for the Revenue did not say that these
cases had been wrongly decided. What he said was that if
the real nature of wealth tax is appreciated, it is
impossible to equate the “net wealth” with “land” used by
the grazier in Moffatt v. Webb(1) or with “tied house’ in
Smith v. Lion Brewery Compnay(2) or with the “Company’s
Capital” in Harrods (Bueonos Aires) Ltd. v. Taylor-Gooby(3).
He said that in all these cases the tax was being levied on
the asset of the business which was being used for the
purpose of business. In the present case, according to him,
the net wealth could not be likened to an asset owned by the
trading company. To this the learned counsel for the
appellant retorted that in the case especially of a trading
company all the assets are owned and liabilities incurred
for the purposes of trading, as outlined in its Memorandum
of Association; if, all the assets are owned and used for
the purpose of the trade the net wealth would also be owned
and used for the purpose of trade. He said that it would be
possible for a company to mortgage its net assets to a bank
and if a company did that, it could not be said that the net
wealth or net assets had not been used for the purposes of
business. If tax was levied on the capital value of assets
without allowing deduction of debts it is clear that the tax
would be deductible. What difference does it make if debts
are deducted from the capital value of assets. The net
wealth is as much an instrument of trade as the capital
value of assets. We find it very difficult to distinguish
the case of a trading company like the assessee, on
principle, from that of the grazier or the brewery company,
in the cases referred to above.

(1) [1913] 16 C.L.R. 120. (2) 5 T.C. 568.

(3) 41 T.C. 450.

30

In our view the test adopted by this Court in Travancore
Titanium case(1) that “to be a permissible deduction, there
must be a direct and intimate connection between the
expenditure and the business, i. e., between the expenditure
and the character of the assessee as a trader, and not as
owner of assets, even if they are assets of the business”
needs to be qualified by stating that
if the expenditure is laid out by the assessee as Owner-cum-
trader, and the expenditure is really incidental to the
carrying on of his business, it must be treated to have been
laid out by him as a trader and as incidental to his
business.

It was pointed out by the learned counsel for the Revenue
that it would be difficult to allow the deduction of wealth
tax in respect of individuals who have both business assets
and debts and non-business assets and debts. But the Wealth
Tax Return form itself requires the assessee to show what
are the business assets and liabilities and what are non-
business assets and liabilities.

At any rate it should not be difficult to evolve a principle
or frame statutory rules to find out the proportion of the
tax which is really incidental to the carrying on of the
trade. On the facts of this case it is clear that payment
of wealth tax was really incidental to the carrying on, of
the assessee company’s trade.

Accordingly, we hold that the appellant is entitled to
succeed. The appeals are allowed, the judgment of the High
Court set aside and the question answered in favour of the
assessee. Parties will bear their own costs throughout.
Beg, J. My lord the Chief Justice has quoted certain tests
laid down by Gajendragadkar, C.J., speaking for this Court,
in Keshav Mills Co. Ltd. v. Commissioner of Income-Tax,
Bombay North
(2), which have to be satisfied before we could
properly dissent from a previous decision of this Court. In
such a case, I think I should indicate my reasons for
reaching a concurring conclusion, with very great respect,
that an earlier, opinion of this Court, on the very question
before us now, needs revision.

The error which crept into the decision of Travancore
Titanium Products Ltd. v. Commissioner of Income-tax,
Kerala
(1) could be traced to an application of the rather
speciously stated criterion laid down, in the House of Lords
in Strong & Co. of Romsey Ltd. v.Woodfield(3), by the Lord
Chancellor who said there that expenses cannot be deducted,
in computing profits, “if they are mainly incidental to some
other vocation, or fall on the trader in some character
other than that of trader. The nature of the trade is to be
considered”. But, Lord Davey, looking at the case from
(1) [1966] 3 S.C.R. 321. (2) [1965] 2 S.C.R. 908.
(3) 5 T. C. 215.

31

a somewhat different angle, “said:, “it was not enough that
the bursement is made in the course of, or arises out of, or
is connected with, the trade or is made out of the profits
of the trade. It must be made for the purpose of earning
profits”. ‘The two tests were not identical.
The ratio decidendi of Strong’s case would not have been
open to criticism if the noble Lords could have held there
and had made it clear that they were holding nothing beyond
that a tradesman who has to pay damages for injury to his
customer due to his personal neglect in maintaining his
premises, even though these premises are used for trade, was
not entitled to deduct them in computing his profits for the
purposes of paying income-tax just as he Could not claim a
deduction for damages he will have to pay as a wrong-doer
for assaulting or defaming a customer who comes into his
shop. It is no part of normal business to commit such
wrongs. Liabilities so incurred could very well be looked
upon ,is outside the course of trading altogether even if
they arise out of commercial activity or result from
something connected with or meant to serve any commercial
purpose. Their Lordships, however, used language which
could cover more than what could be attributed to the
tradesman’s own purely personal wrongs. The facts of that
case show that the negligence which resulted in payment of
damages, for which a deduction was claimed, was that of
servants employed as an ordinary incident of trading so that
the master was only vicariously liable as an inn-keeper and
an employer. And, this aspect of the case made Lord James,
in Strong’s case, doubt the correctness of the opinion which
he, very hesitatingly, decided to accept.
In Smith v. Lion Brewery Company, Limited(1), compensation
fund charges levied under statutory provisions were held, by
the Court of Appeal, to be permissible deductions in
computing profits on the ground that they were “wholly or
exclusively laid out’ for the purpose of earning profits.
This decision had to be upheld by the House of Lords where
opinion was evenly divided when the case was taken up there.
Hence, the test laid down there by the Court of Appeal was
held by Farl Loreburn to he binding upon him, in Usher’s
Wiltshire Brewery Ltd. v. Bruce(2), although lie had himself
not accepted it in Lion Brewery’s case. in
In Rushden Heel Co. Ltd. v. Commissioner of Inland Revenue
(3) Lord Greene, M.R., in disallowing deduction of expenses
incurred in contesting claims for payment of Excess Profits
Duty, from a computation of profits for purposes of paying
Income-tax, applied the test of character or capacity in
which the expense was incurred. He held that the
disbursment- had to be disallowed
(1) 5 T.C. p. 568.

(3) 30 T.C. 298.

(2) 6 T.C. p. 399.

32

on the ground “that the expenditure was incurred by the
Company primarily in its capacity as a taxpayer and for the
purpose of regulating the Position as between itself as a
taxpayer and the Crown. ” The House of Lords upheld the
decision, following its slightly earlier pronouncement by a
majority, in Smith’s Potato Estates Ltd. v. Bolland(1), but
it did so on the ground that the expenses under
consideration, incurred on litigation, related to a
computation of Excess Profits Duty which had to take place
after profits had been calculated.

In Artherton v. British Insulated and Helsby Cables Ltd.(1),
however, the test in Usher’s Wiltshire Brewery case (supra)
was applied to hold that even sums expended “not of
necessity with a view to a direct and immediate benefit to
the trade, but voluntarily and on the grounds of commercial
expediency and in order to directly facilitate the carrying
on. the business may yet be expended wholly and exclusively
for the purposes of the trade”.

In Mogan v. Tata & Lyle Ltd. (3), the House of Lords had
used Lord Davey’s test in Strong’s case (supra) to justify
deduction of sums spent on propaganda to oppose threatened
nationalisation of, the Sugar Refinery industry as money
spent “wholly and exclusively for the company’s trade”.
The decision of the Court of Appeal, in Harroda (Buenos
Aires) Ltd. v. Taylor-Gooby (4), fully exposed the fallacy
involved in applying, without close examination, the test of
capacity, for the possession of which in a tax may be
imposed, to every levy of a tax, by extending the alluringly
simple formula of the Lord Chancellor, in Strong’s case, to
cases for which it could not have been meant. In Harrods’
case, deduction was claimed, in computing annual profits of
a Company, of a ‘Substitute Tax which had to be paid on the
Company’s capital in Argentina, irrespective of the profits
made on it (just like the Wealth Tax before us). The Court
of Appeal quoted passages from the opinions of the Law
Lords, in Rushden Heel Co.’s case (supra) and Smith’s Potato
Estates’ case (supra), to show that the ratio decidendi of
these two decisions confined the principle applied there to
cases where taxes, like the Income Tax and the Excess
Profits Tax, had to be paid upon and after a calculation of
profits and did not extend to other cases. In other words,
where profits, the net gains of business determined after
making all permissible deductions, are taxed, the
disbursements to meet such taxes cannot be deducted. But.
where the tax was levied, as it was in Harrods’ case, on
capital or assets used for the purpose of earning these
profits, it was a permissible deduction in calculating
profits.

(1) 30 T.C. p. 267. (2) 10 T. C. P. 15 5.

(3) 35 T.C. p. 367. (4) 41 T.C. p. 450.

33

In Harrods’ case, both Willmer, L.J., and Diplock, L.J. had
made use of Lord Davey’s test set out above, from Strong’s
case (supra). They held the ratio decidendi of the “tied-
house” cases. and not Lord Loreburn’s test to be applicable
to payment of taxes on assets used for trading exclusivelye.
Willmer, L.J., quoted the following passage from Lord
Halsbury’s opinion in Lion Brewery case (p.466)
“Again, it is urged that the landlord pays his
contribution as landlord and because of his
proprietary interest in the premises and, not
as trader, since he would be, equally liable
to it whether he traded or not. That, no
doubt, is so, but in the present case the
Company have become landlords and thus liable
to pay the charge, for ,the purpose solely and
exclusively of setting up the tied house
system of trading.”

Lord Atkinson’s view, expressed in the following words in
the same case, was also relied upon by the learned Judge
(p.466) :

“Stated broadly, I think that doctrine amounts
to this, that where a trader bona fide creates
in himself or acquires a particular estate or
interest in premises wholly and exclusively
for the purposes of using that interest to
secure a better market for the commodities
which it is part of his trade to vend, the
money devoted by him to discharge a liability
imposed by Statute on that estate or
interest, or upon him as the owner of it,
should be taken to have been expended by him
wholly and exclusively for the purposes of his
trade”.

In Harrods case, the Court of Appeal, after a comprehensive
survey of all the relevant English authorities, considered
the proposition accepted by it, that the ‘substitute tax’,
levied on the company’s capital, was a permissible
deduction. in calculating the profits of a company for
paying income tax, to be so clear and free from doubt, on
the authorities then existing and applied, that it refused
even leave to appeal to the House of Lords.
If there could be any doubt about the correct position of a
tax like the one before us, a perusal of the opinions given
by Australian Judges, in Moffat v. Webb, (1) where after a
discussion of the relevant English authorities, land-tax
paid by a grazier on land used by him to earn income was
held to be deductible in computing it for paying income tax,
would lay to rest, if I may so put it , the disembodied
ghost of a tradesman’s non-trading character, a pure
abstraction, which is sought to be used before us, by the
learned Counsel for the Income-tax Department, to prevent
wealth tax paid on even the wholly commercial assets,
(1) 16 Commonwealth Law Reports p. 120,
34
constituting a part or whole of the taxable “net wealth”,
used ,exclusively for purposes of trade, from being deducted
as allowable expense, under Sec. 10(2)(xv) of the Income-tax
Act, 1922.

On the earlier occasion, when Travancore Titanium Co.’s case
(supra) was argued in this Court, Moffat v. Webb (supra) was
not cited. Although, there are references in the, judgment
,of this Court, in the earlier case, to the “tied-house”
cases and to Harrods’ case (supra), these were held to be
distinguishable on facts, but, the test propounded by Lord
Chancellor Loreburn, in Strong’s case, was applied to
disallow deduction of wealth tax in computing profits.
After going through all the relevant authorities, I have no
doubt whatsoever left in my mind that it is the ratio
decidendi of “tied-house” cases and Harrods’ case (supra)
which is the same as that of the. Australian case, that
applies here and not Lord Chancellor Lorebum’s test laid
down in a very different context than that of payment of a
tax as a necessary precondition of earning more profits.
I do not think that the test of trading character, when
incurring an expense for which a deduction is claimed, is
without its uses. There are cases where the question has
arisen whether a payment was gratuitous or unnecessary or
not made for a bona fide commerical purpose or connected
more with some ulterior object really falling outside the
normal sphere or regular course of commerce, such as the
compounding of an offence even if committed while trading.
In J. K. Cotton Spinning & Weaving Mills Co. Ltd. v.
Commissioner of Income Tax
(1), I had occasion to consider, a
case where the test of trading character or capacity in
which a payment is made as well of causal connection
between, the payment and a legitimately commercial purpose
could, it seemed to me, be both simultaneously employed.
But, in cases of payment of taxes, a concentration on the
test of capacity for which payment becomes necessary is
certainly liable to mislead us.

A question which did trouble my mind was whether, in view
what this Court had held in Travancore Titanium case
(supra), it could be said that any “accepted commercial
practice and trading principles” could exclude wealth tax
from the computation of profits, with which Sec. 10 sub. s.
(1) and (2) of the Income-tax Act are concerned. One of the
grounds given by this Court, to support, its view there, was
that “the nature of the expenditure of the outgoing must be
adjudged in the light of accepted commercial practice and
trading principles”. Speaking for myself, I was inclined to
take the view that, if the earlier decision of this Court
could be justified by a reference to some “commercial
practice or trading principles” which could be implied by,
or, read into, the very process of computation of profits
with which provisions of Section
(1) A.T.R. 1967 All. p. 513.

35

10(1) & (2) of the income-tax Act, 1922, are concerned, it
must stand. I find, however that no case, apart from the
Observations mentioned above, contained in the Travancore
Titanium Co.’s case. was cited to support this line of
reasoning. All the other cases brought to our notice, which
are discussed above, indicate that ,.commercial practice and
trading principles” also warrant such deductions of a tax on
assets for capital used wholly and exclusively for carrying
on trade or earning profits. They may preclude deductions
of taxes on net profits but not those imposed on net assets
or wealth used exclusively for making profits.
“Commercial practice and trading principles” could vary’
These terms appear to be rather vague and indefinite. The
meanings of the relevant statutory provisions seem much more
fixed and definite. All that the language of Sec. 10(2)(xv)
apparently requires, for claiming its benefit, is proof of a
direct causal connection between an outgoing and the
commercial purpose which necessitates it. Whatever
“commercial practice or trading principles” may imply or
import, they could not alter the meaning of statutory pro-
visions or travel beyond it.

Another question which engaged my attention was whether
Wealth Tax could be excluded from the purview of of Sec.
10(2)(xv) simply because it was a tax on assets or “net-
wealth” paid by its owner so as to reduce his wealth. This,
line of thinking, however, seemed to me to bring in, through
the backdoor, the misleading test of either the capacity as
owner for the possession of which or the purpose for which
the wealth tax may be demanded, instead of the inevitable
need and the purpose of the trader in paying the tax, as
relevant matters. In Lion Brewery’s case (supra), Lord
Halsbury had declared the unavoidable need to satisfy a
statutory demand for the purpose of making profits as the
really relevant question for consideration in such cases.
He said, about “the purpose for which the Government have
exacted the tax”; “whatever that purpose may be it is
immaterial”.

It may be that the purpose of the tax before us could be
considered in order to determine whether its nature is such
as to necessarily imply that it cannot be taken into account
in calculating profits or gains of business under Sec. 10
sub, s. (1) & (2) of the Income-tax Act. The nature of the
Wealth Tax was examined by this Court in Union of India v.
Harbhajan Singh Dhillon
(1). where the following passage was
quoted from “Readings on Taxation in Developing Countries,
by Bird & Oldman, dealing with the concept of Wealth-tax :-

“The term ‘net wealth tax’ is usually defined
as a tax annually imposed on the net value of
all assets less liabilities of particular tax-
payers-especially individuals.
(1) [1971] (2) Supreme Court Cases p. 779 @

806.
36
This definition distinguished the net wealth
tax from other types of taxation of net
wealth, such as death duties and a capital
levy; the former are imposed only at
infrequent intervals-once a generation-while
the latter is a one-time charge, usually with.
the primary Purpose of redeeming a war-time
national debt. The net wealth tax is really
intended to tax the annual yields of capital
rather than the principal itself as do death’
duties or a capital levy, even though it is
levied on the value of the principal. Since
it tax-es net wealth, it also differs from
Property taxes imposed on the gross value of
property-primarily real property-in a number
of countries. The net wealth tax gives
consideration to the tax-payer’s taxable
capacity through the deduction of all
outstanding liabilities and personal
exemptions as well as through other devices,
while the property tax generally does not take
these factors into account. The net wealth
tax is therefore deemed to be imposed on the
person of the taxpayer, while the property tax
often deemed to be imposed on an object-the
property itself”.

It- is, true that wealth tax is imposed on “net-wealth” of
assessees , as defined by Sec. 2 sub-s. (c), who are all
“persons”. These persons are both natural and artificial.
In the case of an artificial or juristic person like the
Company before us, it seems very difficult to separate the
purpose of the juristic “persona” which is certainly
commercial, from the character of the “persona” itself.
Even as regards other traders, that part of tax which falls
on what is used exclusively for trade could be really
ascribed only to a trading character. To the extent it is a
tax on property used for earning profits, it must enter into
a computation of profits from trading.

On going through the provisions of Wealth-Tax Act as well as
the Income-tax Act it was not possible for me to infer that
the payment of Wealth-tax must be excluded from the
computation of profits under Sec. 10 sub. s. (1) & (2) of
the Income-tax Act. It appears to me that nothing less than
express statutory provision would justify a denial of the
right to a deduction which the language of Sec. 10 sub. s.
(2) (xv) confers upon an assessee.

On looking at the position of law in America on this
subject, I find that there are statutory provisions which
deny deductions of certain taxes only, such as income-tax,
and taxes on war profits and excess profits, gifts,
inheritance, legacies, and succession (See U.S. Code 1958,
ed. Titles 22-26 “Internal Revenue Code”, p. 4287 paragraph

164). A general statement of the law on this subject there
is that it
37
“does not prevent (a) a deduction therefor
under Sec. 23(a) provided it represents an
ordinary and-necessary expense paid or
incurred during the taxable year, by a
corporation or an individual in carrying on
any trade or business, or, in the case of an
individual, for the production or collection
of income, or for the management,
Conservation, or maintenance of property held
for the production of income, or (b) the
inclusion of such tax paid or incurred during
the taxable year by a corporation or an
individual as a part of the, cost of ac-

quisition or production in the trade or
business, or, in the case of an individual, as
a part of the cost of property held for the
production of income with respect to which
such tax is paid or incurred”. (See Jacob Mer-
tens Law of Federal Income Taxation: Vol 5,
1954 Cumulative Pock-et Supplement, Chapter
27, paragraph 27.01).

Learned Counsel for the Department relied upon the diffi-
culty in separating that Dart of the tax which is levied on
any part of the net wealth, used wholly and exclusively for
trade,, from the rest of it. We arc, strictly speaking,
concerned only with the correct interpretation of Sec. 10
sub. s. (2) (xv) of the Act and with the definition of “net-
wealth” given in Sec. 2(m) of the Wealth Tax Act on which
incidence of the tax levied under Sec. 3 falls. In order to
determine whether, as a matter of principle, a tax so
defined and imposed would be covered by Sec. 10 sub.s.
(2)(xv) of the relevant Income-tax Act, the difficulty which
may arise in actually computing the deductible amount does
not seem ,to be a material consideration. Moreover, the
fact that “net wealth” is an amount by which an aggregation
of all the assets exceeds all the debts does not seem to
impose any intractable difficulty in the way of-calculating
what part of the net-wealth is used for trade or business of
an assessee and what is- not. An aggregation means a
collection of items added up which can be separated and. not
a mixture the ingredients of which become inseparable.
Assuming, however, that there is some difficulty in
separating that part of the tax which is payable in respect
of net ,wealth used only for trade from that part of it
which is imposed on a portion of net-wealth not so used, I
fail to see how the principle involved or meaning of the
relevant provisions, with which we are concerned here, will
be affected. Mr. Chagla, appearing for an assessee, drew
our attention to the division into two heads, one of
business assets and another of the “other assets”, which is
found in form ‘A’ prescribed by the rules for the Wealth Tax
return. This means that the Wealth Tax Act itself makes
that part of the net wealth separable which can be utilised
wholly and exclusively for trade from the remainder of it.
If this can be, done, it is difficult to see how that part
of Wealth Tax could escape
38
deduction, under Sec. 10(2) (xv) of the Income tax Act,
which is attributable to such portion of the net wealth as
is used wholly and, exclusively for earning profits.
To lay down, as we are doing in this case, that it is the
causal connection between payment of tax and that part of
net wealth which is used wholly and exclusively for trade
and not the mere character or capacity for the possession of
which the tax is demanded, which determines whether it is an
allowable deduction or not, under Sec. 10(2)(xv) of the Act,
seems to me to amount to nothing more than to give effect to
the plain and literal meaning of a provision of a taxing
statute. There seems no need in such a clear case, to
invoke the aid of the well established cannon of
construction that, where a taxing provision is reasonably
capable of two equally possible constructions, the one which
favours the assessee must be preferred. of course, the
burden of proving whether the whole or a part of the Wealth
tax paid by an assessee is attributable wholly and
exclusively to the carrying on of a trade, and, therefore,
is an allowable deduction, must rest upon the assessee in
each case. The argument on behalf of the assessees, as I
understand it, goes no further.

One of the tests laid down in Keshav Mills Company’s case
(Supra) for deciding whether a previous. erroneous view
should be set right by this Court, was whether any possible
advantage to the public resulting from doing so would be
outweighed by the mischief or harm a revision may cause. of
course, the ultimate determination of what public good
requires the law to be must take place elsewhere- But, in
deciding whether a previous interpretation of the law, as it
exists, by this Court, even if it be erroneous in some respe
ct , needs revision by it, a consideration of what
public good demands undoubtedly lies within the province of
our powers.

It seems to me that the Wealth Tax Act was not intended to
strike at or check expansion of commercial activites by
either individuals or companies. Its underlying purpose was
the removal of disparities of individual or personal wealth
and not injury to trade. It could be said to be a tax aimed
at individuals whose wealth exceeds certain limits. In so
far as Ole particular interpretation which we are
abandoning, because of the infirmities found in it, seemed
to penalise mere expansion of business and
39
trade ‘without serving the assumed underlying purpose of
Wealthtax, a revision of opinion does not appear to involve
any such mischief or injury to the public as could stand in
the way of correcting an erroneous view.
I have, therefore, no hesitation left in my mind in holding
that the view expressed by this Court in Travancore Titanium
case (Supra) must be modified as indicated by My lord the
Chief Justice.

V.P.S.			       Appeal allowed.
40