High Court Karnataka High Court

The Commissioner Of Income Tax vs Consolidated Coffee Ltd (Tata … on 31 July, 2009

Karnataka High Court
The Commissioner Of Income Tax vs Consolidated Coffee Ltd (Tata … on 31 July, 2009
Author: V.Gopalagowda And Kumar
 

 *:'2~:§%: E-i§".f§iT'§{%-E <':<'}2;::;:¥: :::::=:* '%~;L..»% %3'f%E;%T£*a.§§§:§ Eféézfififii 15:"; RE":
§':a%% :§::is '§"§{%,E:% '§7_§T§iE%',31"%:TT3§%§.' ::;s;:I

?%a$§§? 1f"=f _i_

'§'.E%'"§'~: §+;{>:m§:3: MR. 5'§?§fEff};7a» 

.§ EEK}

'mg: §~%<'3m3E;;%:: M3, ;%'§..?$*?.E{i';';§;: g?*gR§%,%,?§'§§:'§'}"§"§EE€'?Ei":"§$ 3%;-a_{'§_,   H . _ 
.E:%;;;§':zga.«}.§:::":?:$ ' V

igfx  §L}a:§i%é:,;€3; {_j1::g~§::1::s§§?;%:>::s::"

 f 3.{??si.};='T§'E%".f 3'?;2x; _' -~ ., 1 
%""i§'§i%.%}?§:.:.%.Ea;f§%,;'":g§'  V '
i;§:4.::§':s:2 2:-3 
§?§a:';zgg;:22,§{3€<i:¢ V

K'

»  itézfé.};E',"%5L'E?§§§h2:3;z:%2:§§ag ,5-'%{§z?'s::7:a%;§:$}

   AV

7;??? 55$  f:'f:~@§§%:<»: §;{,<E ,, ,
{§';}§"::'::~:2%i}? §'§,i§€}¥£5'§'} as

._  5€"§;:§3§;<:§%.%:E¢*§;_§s:{§ {3z;§§%:§: am;
 * §?<3£§'§'}¢:?;i2a:~;f§'? E, 2 3 :3 3
 V£fZz:<%,:';€'g1; §.i3§$'€r'%2::'i:?.

iggfi.-}'E'.'}€V-.V:§.§§:'3.'§4i€4:$

: §'¥€:iS§."}£}E''E§§€fi¥§'1''€L

"  §§;€,.$,{L§¢Sa:";§:1ga.:':§ ;i*§:<::':§::z;'° §3s,{§¥<}E1?E%Ej.?f5 $52.3" §%',%;::":§,.':«".:;~':;':§,Et;¥

 

  f



Pm}

'§'Ir;.:1$ giggzaprsai :3 fiéészi :,::'";{%€:° S€:€Z'£',§€I}§."§ _2€;{}A =i3§'E:::<:_t<';:::1a
'§'a;x:; ?xr;:%;'_, $536313 ii} ai.'i;§€:'.i~~--S:.1;SiC__i€": €113

:}z'{§:%:" §3aS$€s:i $335: iiiisfi ETEE', B8§}'€g:3}0If§.E'v  §}f':.5% 
?*i"m:'§'2£33f8a§1g/" 19539 dzatezi '2%~=:2--2{}ff}4 a::<f§_'=at;:2:'1fi1*;;{1. V' 

iztrisr pasS€:n:..r:;§s3é@1:§é:* 7:3?' 'E:1c§:3§1:.;€
'EEK, Sgsazziai E¥a::;g%:~2, Bfiflgaififiié * "  V v '

'"§'hi$ §§§}§'}€f£7i§ iiaviifig' _E}<:é€37;* _h'5:a:*{i ,3§§::<?,  :}<i:"§%:2"é':3ci"' ,
zmgzgizag aiz ft)?' §3§"£}§}€}{1:'3_C€1§1§§17}f, <2? :§z3;'_<'ig7::%.;1<':fit;~, %;'E:;§;:%;' :§.a§»*,"

gmfizxm KE'Zt%.£sR J; {%:§i§ E33; ff:j§15f§ _§%3€3¥¢'§:%1§i;s: ';;I.§é{"£é:**-~ $€€?;ifi§'§ 2543A <3?'

32%: E§2a{T:::z:§V €~}€:_§{ gééfig.  ';~::i':?'01"£} ax agaiasi. *:'.E'1{~2

{}f'*{i4i*:f  iiaiééfi .~2%%:2a2€}{3'4?__ gsafgsfié E3}; ET;-E'E'3 E%az1g3;.§_£3:'€:

E%t;:<"§*:i:E:--T% " % £3'; "§5fi1%"'-.§§Q§}'g'E%:3;'1g,' 99 r€§:;:§.i§1g '€10 iiéiéi
8S$€"Tf$_SIfl€}§ :1 ~s;f,

2as.f"E'-".§f,€:':~-. 3§§S€$S€3{'3 is-3; szfigageizi in i.3;':§: i:msé:{:,<=:$$ sf

 .<:§;§'§_:.§§2:;:;:?'f§i:=:g .€,',3:s.§'_§'e{:§ Saiiéiag 5:, sgmi; s::s«;p{::§f"£§§'2g SE15: SEEEE

2a::E':::§:g_":}:§:ér *m:§-siziazzéséigg fizzyiigg {E38 as,:;3fissme::§ yazéaig.

  éézsgégérafiiaii szaiéi $3333}, in {'f§§":i'a'T§.EfE"§«~"", €{{3;,ii;}§:};€;%"§f, am

 §§fi{1??§_%'§€}§§}g§' fig' §:2:;;§1:1§a{':§;:,::*§%: :3? ::;},:2§m:»: ;§sE8;§'23;£E} 'Ems

:§§?.§E3{?:§i**£=*§ :3", E/§';2;€§§:3'a':}a{§ fa}? éi €:¥'E2}.'T§: af §€$.iZ§;"§é§;§€:}§{§Q{}f» :19



"i'§':a:'; §n{£:,:s::"i<é$ L§_:§;i%§:{£. As par {:15 821:3 a_gré:¢::n::=*-2:§; that

3.S§.§E§S?sf:E3 zizag QC}? m'*:?ét.%é:€i ":0 éaai with W3.%,::§'1 aaieg"-«._f<;:s'f a.
§;3§::iis:f2'm7%.i::{:€:fi§%.'i = $1? 

§€S.?;'é>§§€§3{f}j~a Tbs, f::§$i:3$%§zg {§'§§CL'"f§' 31%: u

{:{}'z1§'&3€': :3? 233:'-3€:$33:'i'E€}"E§, ;3§"c€€';§.§:2g;;;js .. ?;.?':g:fi',  sf; é':§:f£é;"rs.i; ::;.:r:5'

Es~;,385€}{},i"}{,E%:§;'»» 'ézaéé '.r3e€=:':'T;{::3§<:§; *£<3""i§":§: .3;-:;Tés§?:?SV:§<c:§%..;;3%§1 :1§.}§£~, 

€_:<}mpeiii%fi<m fee by "§f'i'E.an {§";d':=:$:2"i_e§, ";%§§§:1<:%: i:1f:§,a SEFCG
Xfemifig' %2eshé.::f:h was §7;'}:.%;;'1%.1f¢'i€fiff::,E'7£'§ :j2x.gK"A§aE"aI.:1"'?i:'1T2€% gisieces

1§-'$9353? g::a:*:: ai::§L'.;éaV.:*{iis3i  "%}__:§: .a;=::sessa':a ::;'1s:£ SE:-:{:::}:';;%"i;:"::W:a.§3.r:e

0.? fi:§'2:3E'.-.;}a;'*t§{:::§;=§:'5_Lj §_.;:*:§?._ 1»:2§é" rim: észvaéme Emaa £325" r-::3::iz.:;'§;;g

§:.:~a<é§_::g aS'$z?f;,' ?:"§::=':--.::€}':jz:V;:e€?5§%;%.¥;i<3:: 5:26 {:5 Rs::B3€}§i}8,{}i'}€'3f» ax-*z.%.$

%:T.§*::%,:?fi:z:":{%__   :%'1e;'?-3"~é.s'::.a:'::::§f:{: sf fix": ;3s8s:%5+;§s::{: 232$ ggazr fiiff

, ;i:;2e:e;:::s:ss?a';::.<::'2;4f§,"é:::f£:§;:::f :Tia"é:T$:E 22» E *» E@§$»{;%::::2€:x:..::*€:~€:;.

 r§§§;€}i%z:a;r'{is §,13{><:§a%':§.%Eg 311?: ..5°;};;%;'$;§:£'f:=;% "sf

Rs,1§':{}§§}{}.,<}{}€}f« waa §1€';W%§;E"{§$3 5%:-5:  T'  V' 

RSV };§,€Z.}€},{}{}{};'~« _g;&.§z:§ §f{"::wa:'{§3 §;§€3v;§E§§7.§:_E'izé:_: --:§::z:_{$:.§§§*' '%z:2§:'f;

§€".'.§§1i§i"E.{i'{'i 4::-:{:E<: iii'? §%.'z:?: ;%$:~:5:$-$.§:";g  %{é1:§'--..

:"éi<:an8§{£€mté.o:1 anti ::%as:%'E'éf§,aE:»:"§, §.§':.~=f:  -é§é.::%%.iEé<}:1 4:}?

¥€$.QG?{}§,€}{}£',§,f- ::':;:~.1{§€V-._ E33,-_'  §}z§<5 :3i é':.~'::§$si;m§ ?{7}f§'i<:~.:?:r by
'zwiciing 3?, as €a§}§'f,8.§ I':-§_::f_<~,="%Mp:i  1";-'---:'s€:T '§4"i'z"Ia'_;"§_i€?: €02" §:1:::<:=m<i: {sax
afiii §§§§€}':P§7€€_§  3f§f3§:::::aE'  Ejr .v:V{"Ir'§"€ji'a':i'i'..~: aiaéiéiii 3;}. T43- 39?}?

{§%12§:s_:xI_:§*§:¢§3::;_' ' 

 Téizéé '.:"'::iW;é%if;'aT:;::é"végéiiég éggieyad Es}-«-' '{3::<:%r s:;z§:§1€--:~ fiiefi
 §;§_;3';_}=z:;iE' fffififgiilfff- 3:*§'E.if§"3:§f§'*3§}§E3§"E£3§V 'E"if:<i: '§':"§Efmz:;32 §"§%}<ee::é:e:«:i

aha V.:f«_2gi;ig:e:ta.'§"§_'%::;§.  §M§;1§: :%a'::{:§z:T:é: E"1<";§{i£:m_§; aim? %;E':.i§ a4zn{;2s:'::"

  <i:2§"E3§:::;.:2{f3,§}€}§€}é§':}§%..._.ggaiafi 3:: §"'€i$§.§'€~'i?;§"§ me :€iE§E~§€3S§3€1":€ {mm

» §":{2€V{,:<:%;:fi:iE:.;{:fi--:f:g 33% gaiai %:3'a.,§;$§m:;<;:§ fag' E8 3-~'&.:2;§*$ §3{a::%:'§ 3%

 .{:g;':;§i.a*§  'f§.'1.iT€1i"§€'.":V§::f;2'iI.. am'? :::§:"2f§m'3.€s§ '¥:.§i;<~: <.}r<E€:r 52'?' €iE'F{fi} 3:i.:»§2

{:%§é_:-3:' V__;:§:';:.'§i§3{"§A: ifiréém-'2{,'3{}Ti {;%m2£:}:z..:r€-§'a}» 'E{'h€ "?"§'§7§3:1:1a§

 .'§1§§"?E}z€:?§'__Atfifiiéi "SE23? g§'%,3'€§§}E': ;i'3:3{2'; sf {he éwi. éaad hééagé

" §;':_€i*§:{ET:2.<::z:§. ?§}§; Finance ACE {if §.<§€"§8 ayigi '£5;-"E13? 3;§§3l§<:aE:yak:

v'/\._"x..«

 .5}
,,



MN

fi"mm {$26 éESS€2S§§E§E€*:Z'§? fffiéfii' §_€'%€%§§~<}?} <::":1a:a§*£i$ a2":a«:1',_:"*;:;$:T in

fliéii msessznerzi.  in <;u<=:st%<}§1 iii? 9:3~«@€é» 

Si Faeéixzg agg2%*ieW:d {ha f€V€}f31}.€":H§:}:uEi'3  fiiig 

ézyggtzai :f:::e:":!;s~?:§:{§i:1g iimé. f€}§}es.¥i;;:g; $_:_:;b3%:1:'1§.4ia§._q:..1@S'{§Eg}Tnf,;

sf Eaw aziége far COE1Si{i€§'8.ti{fi"i_  :::_n %3;i;::,  ':§;2e;:£§':.4 gziii,

c§.:'c:_1msEancs:s: _ . V _ V _
" {$3 Wliaézfizeé" :11e'3;;;:;;i}::1§a"€I:'=: ..ai 1t,h<§1"i§:i$s
WEE: {":o:*re:::€. izi; '3<:01{£i:%1g1_ 333:.' L&..:§L1m <5? R3328

§_aki{;.$ §*<~:<:€§*<m::é.%'».:.§°rm:s Ei}§}3 Titan §;':<'i::$Eri.@:s
E-...,_i_:'*§.';§:'is::{*_E   '{T§i.3éE;E"{.?: aiarm éime 93;:-?:e::<::
:__:.:"§33E*.§'* VvaEé;"::"§g   péagééi 5232:} §E:a{f}3:§3:E€§['§£
"g;{;§<§{§a%;r§.§3AA v_is:%'=:::'.".:,.;,  :%:E":§}1;Ed; E36 fisaiiaéi as a <::an§.)§%:/3}

'  :i':*«';z:&'§§i. $3; A §§1%:é  gama shauiai E36 %2"'€:9.'£.:»:*e:§ 33 ga
  _  raceégyt as heéti bf; thee awesgijmg

' ?: V'

. 4' {ii} "éVh€:€}';5:* €316 Ei$S€3SS€€ whi{:h was;
%:9;:*:"'§»'§1:g an zzzifizfier £3?' :7£3'i1$i}'"if:i$S gzciiésiiréeg Ezaé

.' §z"a§::sf€::.'§'€:33}? {B126 szzcfi ::;:":%'§%'§'i.fg 3:333:
z'é:;<;%._1§'*{.%E:g $23 {'3€€$sE§3'§.'.§.{}§'E <3? '{héf $53? <3? €536?
§i}'§3§§§;":§3$S 35%;' {.TT§"f'ié%.?i§'}§'; £3 Eiasgs; sf z"vE1}.§;' é22":<h§r'?z::3g

i_4:'=:.»,:€:§§§2§; :2:~;&:€:€'4 szazizzi fi"if§E'{'f§{}i'§E EE'§:€»f: :'»;%,::§: :1? §?;§£2{}

2?



5%

Eaiéfgfi Eifiifé <:<3:3:;3§:%é€,§<3§: {ea gtrazmist, 7% §i§'€a%Z:€§{3. 

as 9:3: E31523 220: iéaiflfr ii} 3,91%?"

*1

£5}. fife ,'n&.'v§~': %:§:a:'{§ $r.§,§.:§fi§ fS€:sET;éiéé1:1§'a,, ¢€;é.3.*;'1<;**;»i_.E" V'

§§€"7i3;E§.{T§.E' S*:a.§":d§'%:g €<'::.:;3::s€§ fiat *:.E';:e;;é  Z"_%:%r"€§§1§,2;?:

$;*§.§}§z:r2::3':§;é3:";j f§:~%a:*fi€3:;§ '€§i:%*;--1':§§° i§,'3:}§.1:':$éE .5/:z::~;S:-*:"s%:'s£:%:5§§ %s§,s* 

Eizfga 7§v§.'*~£a:2é 50;' €Ei::~t z'e:i§;;g{:':3<f§{:§:€._ :§$$<%f§;§:§i:.,

'"21. 33%,MaE2".Ss::S%?:a<:.%:a:;§2:;."_::<f%:i:§:é:§;%§::fl_'éiifiaz *::%::n::L gs  ';:£sf§2r;*§+s<::::t;s:%.i'§:£z1 fee} %:§"a: _3_;%ses§see in 33¢: €.f{}U;§T'S€§ 5:?'
Eausiizafig £3-":16; E; E333 Er} be %;§"::afz.e:d 23$ §"€Vfi:%E1,'i§%

§'€3£?fI*§5§3'? ;?::1::t§." E3: i§'%_E §§'}{}.E"'f, E32" i"§i"3€i  ::x32":*:€1":t:§0:'3; <,:§;aus<~: E5:

 £23"~'éf;?2e?-I"::2g:*i§:::i1§zi:: 333$ %:::."a:€:$§:»::"-  §;{,;§ §'§gE":€;:z*::»;§si{§g Ea? 2%.-7&3: hé%;¥{f :23 ziééaézzgg '%%f§'1E}§T${§€f¥§if
 %s;§.§"§; §'%f§;§§.E'{§ iii} €15??? §;a;§2§$$ ififfi, 323:;
'%';;%;'";{T§;a%:§"é',;".:§::€.::~;§ §:E"::i»:§', %2:i_%;E'; ::'::f§%:€i; £5032": %;':":s:;-E. s::§:2§'.5: a:«§:2
%2;E'::§::§": §_';a§=*:f:.:€:%;":E,. 3? fégé ${'::§";g§s:?§;:*::*2;;i:é{:;:'": 

€7€}E'iT§§}§{_3§{%{'§ $2.3 E':i;3§'€:§:2 §.}E'{§'§.3§{§€',3{§§ E: ii-'§§ imf:



Ei.{3{"Z€:?§:3§§ $2}? .}{:':{>%: §fi:{}'w 5'}? {€§C§'}EE{}§{}gf{_ "
.§<3§§a%3<)ra%9I'8 far 315 1:';53'3.%..:.fa{:§::,::§'€ijZéaié' :'s{§f: 
{3z1ar'§:I: §'i.,Ea,F::; Eimzt §)§€3€€'3:'i§ s;;:2'§:%;§%f.::€E' ~;::%é§2:§gif'ié::.§:'i,"s;
smasi a§:%:";a:} itlhzai: E3 igsiéi 11:3,: €:E:§f§}sf:*§&?_§§g3'i §.}s::%.f§:é . T 

WEE}: '§'§§&i:*r:::a:%§1<:*é;-sea i;'<;:'* 291%. '_§i3 é:*r§<3 €§f.__ 3;€%{f§%::*:V}'~--:v§9%:2=§:'$
%.'m:::§;:3::%*:€§aE.:§:9"    h'  
fisrt §%T:r3:h€1" {){T§Z':I€i'£1§;f§ {iI1E3=££§". .'{§:':i%; Va$;§%?:$;§§%€: haci '§':ufi1E3€1' if

<§§v%$é,<}:':$ é';£.iE{3; ii 25 :2r:i'jgf_£§:1§: zéjzxfigi :i-;'as,, '~¥:§j;1€: *:::':i*g. %;}:1s_a:.§: was
§§{}§€'§ and s:0:'ia€,é:j;;<§s éfiaéii §'::i.i:*?€:._::{§:::£:--%,£§'@raI3«st;. is mzzemze

§'€*:<i?§«:E§l:f:'. £§_§;f'§. j£§"':z% <i£:{:i_:~f=;i_c):1 3:: Eészéé zizsiitifzz' 9%'

'E":3T§_:"§, '?:~23::V:L4_§':":%:§;{:%V:£ {."féz.":'§:.z;é2"'a §%fs_:§:E{E_jg; 'Q! :3 £<§[§z3,"?. ii'f<§m;z::", {T}? F?

gsa;--:;%§;;:é::r:::§ in {'2':'i%{}V5?V} 2% ; mi': aw.

"  _  ,.'§%3'*¢§*  zitséigira 'ifiéi §é:;3,:f§§3:§é §é::':52<§3i <:<:2:.2m's€:§;

%?f§§E§a:*;§:i§;;i3,_z'_:; €{}§'.i§'€%§"§(§;":"; §.E";.3'i. ii. E3; 52. Em§§§}s'::;':z £3..%}fiG'z.ifl'€.

 :,=2*'?.1§_{:_5§:_.§:';;§s @365: paid azzszfi; {:{m§§:1{§.s Eihat téiis §'£Z§'€§€i§E Eiazs

 -3::  ?;E';€': _E?z:~§;a:'§:?:mz:€', {:3 &$é:ab_Eish mix fact  is: EEEE':

   gsi;%.3ssié§"2z:°a:: $32." in ii: $§':a§%'a§ :"€:{:&§pi:.. Es: E'E.2I*%:,§"2:=:§' :::§2::3:z;:<:§$ §§':3;_€:. E? 3%:§,:§,':Es:3_
:"'*« 

If?



ha: §€§{}§<;'§f{§ i:':é<': §§*<:§:': §T§'i§{'f< §;::;§.n§; m7g€%:' :«1:2.§§ zaézsm

'§';1i"é'§§'s§§ %z:§<:=s E§€i§"':f"§{f€i S{%:<'f:.'2{,£% 0? ii."i<mtrac§:" fi:<:'£,  §'Ef§"~_%_'§§E:§§{'3

ai:{é:'zffé§':<§;$ %i,E':a%': ii is 3 §s..:3":2'§§$;:1::: gm;-?::3€:3':tT §.:%"$;~3E::' "e-if' azséfiia; 

§fi§'":§'§ sf 'ms: §§$S€7fE'§E§{%€ :e:§2:i £:%f:5::"{--': V-:§i:~?:""::*=.:; .%€§f::':§_.:%éi:.-iim 

agemtjgs.

5%» "f"§T;<--*: §{3§EG£'i7'§§1§;§ éiEE§Z§'l{}?T§§ f§«§%$ gzm'-.:f€3i;i::€f£'_: :_:§;<}':4:"T:3§;' $16 V

&SS€SS€€§.
5%} <3? fifst 5-mg;  {was}; :55. §*:'§a
 <32    u  
  T:f:%;%: E:-mzassz m: (as $575; mfg
  maze; 39:32: pat: 33$;
  <§"?3':% §E':di%i{:s§: '%.z':}i E '§.E§°:,.1$%i?a%'%33}.  'e;';'$ %7§z«2r:»3$2-*;'£::'é11i Z§3"s.:bi§cé':i.5:$ iifiééié
i 233 E??? 25;?'
a;:%.§§§ €}§r:<:::*:2§ E---E::2'£:,§*:§s3 E323?' Sig? Eff S {f3§'E' {_.1<§9'§%}  §'£'§?€

"}€'}§ {SQ

g}?__::} a'.T'fE"§" '-3;'; 3 Sz.»32'°:*g* {'f{}Ef§":*"*Ei'Z'ES%é%fi§=:Z'}E"§. 2§?%';i_a§': §:1':z;~::='~;  §3£§§{§

 éiéirsg'  'ii? :'*::~:fm§.:'; §:*a}z;:";:  <3': %;'s;a§.;':§:s§ gag

 .§i:a_z3;'3;'_~~{:é::§z;_§2£%§:§i:§{3:':; §%5£?:  .;:'§::;§;s<3{:'i. if %::E':@ '%}iE}§§_i E};  %i%§f'sz~'_T":

;§:;§%,z2:%: 9%' a:::§§}§%:a,§ §§:<:e%;:E. <32" :'§::z€:T:z::: swzata-*;§;§;E,V '§";':2<»*:

§~E:*:::";'%s§s: §;§'s::g3r=z:§;3s: g§:§:§§:3;g; %i.':f':%.3 sszaézié §~;':§f%Z~'Ei€

'gj;2s~;}}V%";;.§;2f;3!   ,



10

in the ease of Gillanders Arbuthnot and Co.L-td Vs.

Commissioner of Income --'E'ax, Calcutta 
233 held:  k  
"That if the profit  stI'11ctu:t:fe'«c_«f 
assessee is not affected   
such a transfer Woijldnot'-jxivo1ve'v:'e{fl1oss 'pf
enduring trading   "  the
assesses of a  to
devote its energes  £; a..*;ce1Iafion to
carry 013751136  The income

     and would

 e1:=¢a;¢;::;¢"s ' ' 4   - V
The tesi.s_ %t£>  'A'ado'pted are enumerated by their

 "--'th_e__'.vsaid judment, examining as to

 Viwhethers  compensation paid by the Principal

 n' ffofveanoellation of the agency may be regarded

 as "  receipt or revenue receipt. The Hozfble

V' '5_"' AAeSii;:§reme Court held as follows:

"Examining the circumstances of the present
case in the light of that principle, we agree
with the High Court thai that was received
by the appellant was income and not

W



EE

{::a§i:i"23. C{}EB§i{f}T§S&€iG§1 reareiaieai E2}; 
:».:§sp€E,§a.§1E W33 fa-1' ca::.::aE1af.iar1_ 0f the 
ixghéch was i:r2"m.iz:.a%3i€ at wfil, "§'he   
was is; 336: park}. em ammmt which  {;> *'i,:'§%é' '
itatngiufifli €222': {ha basis {:s€.».fi:;€ 'fséf 
E)E:;S§éE}ESSw éfizciag" {he  
E94-22 3.11%: agipailaat. gangs  E8  £333'. «.
figs? §§7m:€*: p0$%~tr'gI2sf&r_  if:-§fi3fV:'4'§"";fi'§'§*.t:¢v1§'VV{§i
"ihe commissiezz  5:3: ;ic:Ei1a.1._::;a1z:j§§ in

the Eerritgry ' the .'VAVa.§:>f;»I.1«:A¢.:jTLi}:aV_:3 S . .age_:1C§;-4 éakfin
avg: 133; the  £"ih_§§::i.}c3§ =__§nc1ustri.a3

{3:1di3}_'£;J:d,_. 3:16:11' c{§m:ni$$io:i. tzfi ER: computed

at {$16 };%~1~'::3:3:.C;f fi2mj.§sié13u 31.:e;;*11:::r.e1*i§r paid to

 'i%,::}p_«;e§;§haV:x1t:_:V.';:§;s§ _ that in 'the thirci })(}f:'sT.*~

 _§:g4j'§<:ri13{:ipai cgmpan}? was 1:0

gggggé _§i§?eit_ ::§p'p<fii§s:}1: in mi ziifiztm a 3:113

' V _ ¢{§:..fi.v.aA,§Véf§":%. t€; 'fz3.1.1 cszmmismian an the Saks far

, %Ia'::.:;§€. :;é:§:""é'iE§E:ctLici Er: fix-5: a§p2::}.§a11't's
A   graiczfiatcai at the same rateg."

 ,§f§'£§:§1$i}:i€ Sugrema {'iz;mr': 1'§f&m*€fi :0 {E263 §a:13€:1§

 H rfiziiéfifézi by 'aha acwariéinata Efififih ($17: the Sama 335; 511

  case Qf _§{€%fi€2:;::Ei B11363 .a;ne:§ {3(}{E..4€{§9, '-55;'



;w...4r.
f ,
.g

'%_""E"s; 3:363 §:f{,:3§E§}}{f§"§E§§,i'éiiifiéi if .§;z3;i{§ €{>war<§:§'V.'.?:.'§;ai '§;<:.§:;s"« §f§7§

€':s2§,2%'£.:es§ fri$S€iT E3: azséié aizéakzzéfi 11:: {::zg.§;:§"£aE ;;"s-1:§v:=iVA_T2('E3 213$: 9'

:;=€:_';F1<::':" §":a:éai§ ii.' '§;E';z;?: ésazézffi &.Ii'§'E{}"€,2i'?§::  £3 €I,i';:::{"§:.§3'f.;s;*§*:*};'§:9ig

0:1:  ':*;:,:$§'§;§:$s: _££{f§f§§'§§if%;" 51:? §:%3€: é':;.:;é::--:sSit§3 ,T??%Z:if:."§: '§¥§*j;.§::':sE3%;a

'*'§:<::  i5£{}i§§Ei§ Em <:§<»:'=;}§;L?§:.§:%:*9{§:1<:E.$ fez' 3

§;s:%3*'§{:.:'§ gs? _ 1§:V{§ _-}'{§&§i*3 a§%E'z£:::%':_ 251335 §'sV@§:':{§€ §~'§.€§§?Eéz:g :15; am
é:§.$:'~;'e%Ei*3Sf:fi _€'Ei;.j;.:::'~; _:§_":'::.2::: $213 53:?' flies': Erz,2::';§r:€:33

5 ::i'éi:§%:j§; %},%;;::§.%; '2-¥s'3.§s__ 5:31;-L.;"':'§~:?iL*:E 9:': ':'}§.=* E.%i:<:s :«3§-%S{'.'$§§EE€3 ii: 333$? swig:

 <;2:__::e5: §"§:::i?;...§Z%::.:S §'E:§5::*{3 $533 3:} §{}S$ <2? %,:*a:ms§'£:z° <3?

' ,%::,§?":';::.s:§§:?;V§:*s5%v'::s§4'§;%:§3'Ef= ii figs iE.';€T'3{"}Xfi§: 3315?; 3;§$fiS8é'3€"E s::@:'§Ei§'::,.:<:::_§

é;?i%:'§': E25»; §;i%é;j_;:%i%;,$§s 8;€3'ii§'i?,%:§§-1 E»:%%.%:":<:s3, E'; 3333 '§;::: 3%: %:::E<§ §E'}£§§T

  V' 222:; ..§"€fE'é?§%,.Z€E :'€<:§:i%§%,;  3,;

éfié" :=;2%';;;:.%:":éfi Q? E$,2G,£7§€%§§§{}{§jfi §"<~=:<:%,2§'¥é:~:{§ E23? {E16 :2§;§:.a€:§$:-2%:
.. f\

1.

..

M-

E. is S3? $am_€”2ga:iz {7{‘§.§’i§.’,{:§§f’}{§S §’,§f:z;z§ :§;f3.é{i }1:c£ge}:2€:{§§. .%$

:”2e:::% §§%§fZ%§§§.§{.’iéi§’}§f’: ii; i:é”::’::: fzgérmé sf abs: <:s;§«';:: ii} :33

éEi*:§:%2=a mas: %'T<i:§*§i:';iz::a':io3f: :3? agemzfgx s.2:';;<';' §a.:§*'i;:E5':j€-:<9 : '–:$;'z§"E*

:r;':<':<:{:'::,:'i:'é, Sf §;ra:Q;%§%:r «:3? zifiéi: 312:6 Ezzzzé '.*{;aé5'z§§'§E:ir;'*:»:::§V' '

wE'1.i.c%1 in §§€i"%,§ if 12:: é3§°3E§€?:%§§:3€'i€? Eaqi1'§f:z§Eaéa%é:-:§'ilrgaa;§_éf::=:f;€§ij::::

&i'E€§ ?..%ms $3 3:153 :0 be i:§a}t~.:3i§ij:d 83' {3£s;g}§iai arzszféj

:' zééssa 2390;"; 315:5: €.i:::e::§_$§«:31": Q5—-{}:§E}:r3gi.%§i6rs3 A' '§*::<E7%.,:'%iE}:1t 331$

ate, gags, ‘avg 33*, ..;?%’R 283 {S6}. in

?;’.h€: f;§i8§{§ {‘IaS’;?T”‘§ :.z_<}:§¢§:':gf' €éj'§.i€F €:i<ii§":;<~::21éi E<%§m:"i}§::

$E.§§§§._€i§1}€ _i'.'3§§f’&,§3’i’_ £;a:2€::s:Eia€.%{§§’: £2? “E’§’}fi €Z<:2§i':f,ra€:%:

ag<:}":<:§g5. éééii :3-.2Ej, e;~~2:"§’aZ*. Eéiefiéiiiig §?§E:’:3§:€:,:::’*€ £35 £33′:

é:.§};§3€§E;:§:§_;«–..::s’;v:* €é;§~s:§ ;§’ §:::?5%;?{“;?2;{‘1: 252% 5;”? 21:’: ss:2′:::§::§”:§.:3g :35,-:;:»r§

ii: “:§:3§:;§f_f§j%g§:§§ iaézit §%._’§;}§\}€:E§§.§EE”§5;. ate? §’2″:’»§{_’§:Z2′:g;

» v;f{:;%,2’§.§?a§§”.M f:2::€ ‘§;.{;~ i;§f;3’§i{}§L§?’: .§.?,:=a: afég-=:3;’ 3%:

H ~{fé’f;§;:;::§:§_§.s,<

v§{.<:_§3~,'%f.%2 33:35; i'§§"E ms: :72? 'aha: Em$§3:<»:3$ afifi Ea;
2"<*:;";§§z;;_{:€2- fséfizér tfl?€.}EiE§§T'§€3'§ §{,'}i%?£ §;:é§; 9; si§:iz§§;g§' {:o{;§3"§:g::*:. 'éiffi :":{;:t§{:<~:

$2. Eiita ":.§:';:$%:z33":E: {Ifé?3£.%{"3 éféaf, a$f:§i§§S€'i€; §$ {:{m€é:3:,:§:2§ $3

" §'3:.:2;<;%3:':§:;*~%;§§ aaii '§3:';é:%_:'£: E3 EEG ';3ra.:s§2E'%3i%§<:z: far i:E":a:2=33§:E3Zs,%§':g

géfizié {§£'*:'2f'€}§j§..§}§ 8&5 Eés €Ti'.§"3;€§i"§€$ waif: 3:735:53' €325: Séiifif :3?' 33%

.1

,W….:

‘-Jk

A:

iii: ‘.§’§:”‘:z:”: ‘§_§;s:§:.2.§§€z’*§:%:;. 32:: ‘§:;:<%%:T 3&5: €:,m*:a}§»%:z:* <3;':n::f§_.§:3;§ '§i§"§€:E

j%,F€'E'§:E.f" 1-m:«f~; '§"'?."?<% 5:r:£'z_';:*::i$ 23$ §%§§§i.§§"E5.§§. ??’£}§7E§§?i. _.?;éz§>;§:

}5f:5Ei.§'”1 ‘§’%:§:zs5§ 225%; :25; E953 $5 §::z::€3z:f:,:§_”*~%:§:’

‘%%{:~2″‘:e::7′:, €36: am,:.:;§§:§::$;~;”gs:’:x*:*–. ‘Ek::;§’:::f_:i:%§;

“TE’eéz:;:t;.–<LfT',<::::3p»::E.%§:§<::z2 féiif" {}é'?3.{E3;'}€}'£i '§_}fi': '§1€3.F§:<§<5i§§ ;€;i'S {'§;3§5';£:«:E'' »

§,"fi{#'{'§§§:.§E_V-R
E2. $16: 3;':€*;;=§;?{. _J:,3{ig;:*n:%::–E:§§ =:f€23§e£§ uggfifi E}?

§§§€.{}.,Sa'§'§§:g:2§::, E3 am": iffétxagé .':%:{i§

{E%7}%;%:"j~;j,j;. 93; =5;-{Ea E2"; §:?2<i: Said €22.36
éE5?;$£"f§'E"éf?f{..4; #11-';?:.:% %::Vé§_.:i;§3;g§::'§TgE, Vé§,g§€::§2'2' 5}? 3 {ff{§§.'{°:§}:'%§"§,§Ef?S (2:36 §¥§}'§.i"§§'":

§fE§!:_jf€..?§.5§"§éf§§i}F ;.:_':é:§:§2":'.22E<.§g":gn=; 323$ ?.i§"§f7: fiaié ;::_gs:::':<:j; £315'

:=2?%_::-%ef;«%.E:.§'jE:;::§?g;:;j% Ei':'§:$§§?v1'?37Z%.§{j§.E};g was §_3§'s::é§32;3.%;:.z:'§i§§-* %:§%:§"§§1§:"ia%;{3<_%

. §T2i?ifE%i¥,_3S:'f.', §§.j2%:~-,Ev§3:§§'aS {f§<}2.zs:'§*§f::§2é:§:t i3:.x€::'ci$€~:' 0%" 33:3 §::9we:'$

_§.2'§'?;._<§%_:z""v §;§.ag<?E:5§:§' §:§€EC'iE'§Ca§. §3%"§{§f§F'§i8.§{iEEg$ 13:{:{§'éiiS%{§£}§: §:e::§3

"§<.;*§{é% V_{:::s:21.1§::,:i3@§"iE}' §5«;{,::g2_:§re<§ £326 :;I:{f§e:*t:-zkfizg am? E§.€~:u 0%'

it aazéségifisa was ggsaaié {:::::§€::3$ati:}r} and E3: Ems Egan hfiizi
?’§’_1i{*:’%I”A_’:”: E3: éihai €§{:§2§3:_:*t::}e%§’:i Eifgazi faiéeéi {Q §§$§3§”}§.,§S§”: éiiiaéi

faiég ¥:§;§§”;§:: §._E:.<;+: €"X{'fi§.'i§}§;Z.§§'}§E Ea {}E'{§§E:§/33'? :*23£§: §:}:{:e_§;:§.,

1:'

Eééé 3%. :::.z:':<:'::z':§; in 2:; §a::§~;$ :3? 3:": €i§'};€fi3..:'E'§.E'.i§;§

s::'~.;»g:§:'%i;':_g 3:: :,::'§2§.§::$<:<z'*'{:s£:sE §;1':<:€:i<' ziiaiséctajifixgfiféég "

s::'T:_§,§§*<:: :3? :5: §}2"i1"'?_', 5:?' mt €;"i&f'E'}§2'}§ agf;;;§a§:'*a_§:1;;§§'-53: .

§§§Ié'T,.§{fEI.'i.E.T£'ffi?" GE' :&-*a$..%€;, as §r:}3$..§§1__.:€: {:3 ,é§.:T:":}':'4;§i%:g:*§;

;§?:'2c:§€E:z:";i. ii} 'Z}f'§{"i {:{}1.:3"s€: {#3 ihgi-5. E::A1S§:";i:::§S–?* ' '~'€'%;::::;~

2:,:':§;w:::§"3 {<2 §:.E2{::se z;_':;€:$I.i0;":i*:;–. A%**{":2:'§{:% ::?§'fI,:3TTjE:$é:%' :2:"::.€

$.15'; <.:<:s::;€: E0 2-:«: {:i§§:¢%E,:s§:§§§'*w.?5.:%':{2€:?n::a;' téiiét;
§'s&E'§.§<;'t§.EE§};§' f&.g€}'E}Cj; $'2£§§ds;:§i§f&E,.,. Eétgi éhiit
'§a:$§:'}<-:$&: a:%:.&:’%as;;9:£f§:j3; wi§é,f2;§e:”§ ‘$67: $2 :*€*§;”<:'::2*::;.€

:*€*:::§:%f§;;§"L;..__ » V' =-f.._'_%;::.§{§ ix»: 5;.

: {:::1§;§§€ifs§:E5′.::’§:{;:?:é§;:i:;«., §:.:§.§E;s:§&=: {f§’;,i€tS{§{3E’2′:§ {::a3:’: {:::§§==’

‘%§%:§;Qv;{§§§a{:Ti{}E’§:i;’ if E§”i€”i 2%-“:.E€>:¥as.s”:§:

§::za;_§’%:?;§€§;&EV§§;’~.,a¥a1§,§z:%:2§é: €15; fizz: §§Eif3GE3i§.€”E~E1§3,}i

aé:.:é’.E'”2a§’%%:L%a+<3,_ _____ H ;'.§E1:i sviaiésgkata if %?§.?i"('§'3;:Ef?{~'éE§€ffS $332

£;:%ga:j'!g:::_ Sf fiiéi *:3:.§:<;§ir:§é:~';s. 22:3 §"€EEf3'i?éi1i"§i a{::m.’§$

.;:§:3.;%’ §;:a§;2iz3;{:&»:§_%2£:<iE::% {:5 *z;§3;:<*: a3$:*:$$<:%: ':}{:§{::%:-: 23353

:§§i,{:é§5–V_ £26 Ema, <;§'E":&r {'i'%£_§{§€':E§iE€: <§§3c§<3$§§f:g ihésr

, §i}3<ff::é'§.:;:,:3 ,%§%S§{}§":f§ $3' {$33 E",{}%"a§ '§:,;2si?:§z3$ a3::::§ fiizsi

:%:§a'%;§"%;::'-2 %.§::§:::}*:*€z~:3':£a $3" 'SE26 ag£3:':z:§; %::$'§ gzsié '£35?
§3.§'§:;$fi:2%;". ;;}G$;§%i@§": $3.?' Sgézié ?)EE§§fif3$S afiiéii' mg: Eegg

:3? E§",§£'§ :::.::::§:§ 3:1" 'gt ':1': §'E€'F: :~i:st:'2:{i_:":§:«»:::~.:{§ E3?

2

§,.§’E€’i €35?§:%;?§E”‘”§L3f’§E%Ef§’§,§'”

19

Applying these principles in the instant

officer has come to the conclusion tI}at”‘-110 loss has

occurred to the assessee on” ieeceurlt of er 7

enduring asset and as such that ‘hI’ei1§htV’te.L

tax under Revenue ‘and V. face
recorded by him tiie Hon’b1e
Supreme find that both
appellate a:’u£iff;oi:itie:s’ upsetting this
finding Hence, we hold the
relevance was placed
by the does not come to rescue of

assesses Rs.20 lakhs as Capital receipt.

_ .:.:1:X:}other judgement relied upon by

ieamed Sr.Counsel is (1931) 140 rm 207

V] s Ssxasxvathi Publicities wherein the assessee

agreed to refrain from carrying on business with

_ _§~IiI1dustan Lever to contend same is applicable to facts

of the ease. The said judgement though refers to

f :3 if

20

restrictive covenant their lordships have also to

the various judgement of Supreme Court by

us Supra) and came to the conclusion.

termination of agency resulting i7n.t’}:n_i*3»iIiess lees Ea ‘

capital receipt. However,.on___ exaitfihriationeefgtcts cf the” L.


present case by applying  _enLefgciated by
their Lordships of   we have
held that salecf    in loss to
assessee._ar}:(l   field revenue receipt.
Thusfé    isunot applicable to the facts
of V'  AV  W  

Vt ‘V 15. ‘l’he _etl’1erv:.}udge1:<1ents relied upon by the

. 'let i'~:t_f.'C,ou'i1eei SI'i.Sa1'angan are:

{1983) 140 rm 159
x t err v/s Late G.D.Naidu — (1937) 165 HR 63
mad.)

(iii) Oberei Hotels Pvt Ltd V/3 err (1999) 236 ITR

903(s<;:)

5

21

(iv) CIT V/s Sarej Kumar Poddar (2005)’~

573(Cal)

(V) err V/s A.S.Wardekar…(20(§6) 2′;’3’3′

(C81)

(vi) err V/s Shyaxti-$i1ndaf”C1fi2g1§rie;’:..{2t’}{)3) 305%

ITR 181 (MP) é

(vii) Romtasvé” (2003) 306 ITR

24Q;{®efl:i)

(viii) (2008) 214 CTR

__ — ‘
In all the restrrictive covenant

Vizfi, “Iaon~coix1petitioi1 clause in the Ageement has been

‘V their lordships with reference to the facts

._df..t}1e’se”_*ease’s’.and have come to conclusion that it does

“(a) loss of an enduring asset or (13) loss of

“i11c;pn§e to the assesses and accordingly held it would be

receipt and not exigible to tax. Per Contra in the

‘V V’ “instant case we have held that in the instant case it has

not resulted in the loss of enduring asset nor it has

5′ “‘”‘

5?”

22

resulted in ioss of income of the assessee but.-on the

other hand, turnover of the assessec

Hence, we have no option but to hoicf

authorities would not be of aeeisteneeV the 7

assessee in the present case.

16. Yet another Jiiiigfifiieilt iirelieciwsviupon by
assessee to repel revenue with
regard to appiicatic-fie” i Act is CIT Vs.
Narezidra CTR 3.90 (BOM). The
revenaiei’ ‘that by bringing in an

amendxeent =te is¢e :’}~!’3i(2) of the Act was in order to

V. _ theV”‘exieting practice and Legal position by

_:va:.i1’egis*yf.iation and not to take converse View that

legiefition was not applicable for earlier assessment

yearS.,:__i’i~It is seen from the judgement that it has been

therein that in the facts and circumstances of the

K _ ease therein it haci been held, it was a capital receipt

and receipt of the same during the year in question and

E4″

5

23

it was held that Section 55(2) of the Act

applicable. It would not bej’oi:t” of :’ lfolf {is to »

mention here that unless

the Statute retrospectively,’

unless it is held itis legisléttion. We do s

not Wish to embark the this issue,
since we Lthge ‘faets Veanri circumstances of
this by the assessee as

revenue_ xeee-rgf.. ‘e§iig_fii_’b.le_’ to tax.

_ 1’7 ‘vies? of the above discussion we hold that

v _ fii€’AppeBate ‘ties were in error in holding that

20,00,000/- received by the assesses as

fee should be treated as capital receipt

and 1191 as revenue receipt.

18. For the reasons above said, we allow this

V’ Vlappeal and answer the question of law formulated

24

herein above in favour of the revenue and ag9iP.sjtV.@hé*;:_VA’

38868866.

S131)/*    V