PETITIONER: BENGAL ENAMEL WORKS LTD. Vs. RESPONDENT: COMMISSIONER OF INCOME-TAX, WEST BENGAL DATE OF JUDGMENT: 09/12/1969 BENCH: SHAH, J.C. (CJ) BENCH: SHAH, J.C. (CJ) HEGDE, K.S. CITATION: 1970 AIR 1076 1970 SCR (3) 314 1970 SCC (1) 112 ACT: Income-tax Act (11 of 1922), s. 10(2)(xv)-Payment of remuneration by, employer to employee-Jurisdiction of tax officers to hold that expenditure was not laid wholly and exclusively for the purpose of business-Whether question of Law. HEADNOTE: The appellant, which was doing the business of manufacturing enamelled ware, appointed a technical adviser and the Board of Directors resolved to pay him 15% of the gross annual profits as his remuneration. .For the assessment years, 1951-52, 1952-53 and 1953-54, the appellant claimed the amounts paid to the technical adviser as admissible allowances under s. 10(2)(xv) of the Income-tax Act, 1922. The Income-tax Officer found, that the technical adviser was a doctor of medicine without any special qualification for the post, that he was not trained in the technique of enamelled ware, that he and his father-in law, by the number of shares they held, were able to control the voting before the Board of Directors, that good technical experts in enamelling could have been secured for a smaller remuneration, that the remuneration agreed to be paid to the technical adviser was influenced by extra-commercial considerations and therefore, disallowed a part of the amount, holding that it was expenditure not incurred wholly and exclusively for the purpose of the business. The order was confirmed by the Appellant Assistant Commissioner, the Tribunal and the High Court. In appeal to this Court. HELD : The question whether an amount claimed as expenditure was laid out or expended wholly and exclusively for the purpose of the business must be decided on the facts and circumstances of each case, and the inference drawn from the facts found is one of law. Ordinarily, an employer, in fixing the remuneration of his employee, is entitled to take into consideration the extent of his business, the nature of duties to be performed, the special aptitude of the employee, the future prospects of the business and other related circumstances, and the taxing authorities cannot substitute their own view as to the reasonable remuneration which should have, been agreed to be paid to the employee. But, the taxing authority may disallow an expenditure claimed, on the ground that the payment is not real or is not incured by the assessee in the course of his business or that it is not laid out wholly and exclusively for the pur- pose of the business. In doing so, the authority does not substitute its own view of how the assessee's business affairs should be managed, but proceeds to disallow the expenditure, because, the condition of its admissibility is absent. [316 B, D; 317 F-H', 318 A, D] Swadeshi Cotton Mills Co. Ltd. v. C.I.T., U.P. 63 I.T.R. 57 (S.C.), followed. JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 2143 to
2145 of 1968.
315
Appeals	from the judgments and orders dated March 18,	1965
of the	Calcutta High Court in Income-tax References	Nos.
154, 155. and 156 of 1961.
M.C. Chagla, P. C. Bhartari, and 0. C. Mathur, for	the
appellant (in C.As. Nos. 2143 and 2144 of 1968).
S.Mitra, P. C. Bhartari and 0. C.	Mathur,	for the
appellant (in C.A. No. 2145 of 1968).
S.T. Desai, S. K. Aiyar and B. D. Sharma, for the respondent
(in all the appeals).
The Judgment of the Court delivered by
Shah, Actng C.J. These appeals relate to the assessment to
tax of M/s. Bengal Enamel Works Ltd.-a public limited	com-
pany-for the assessment years 1951-52, 1952-53 and 1953-54.
The Company is doing business of manufacturing	“enamelled-
ware.	It had	originally employed a	“technician’ at a
monthly	salary of Rs. 5001-. In June 1941 the technician
was relieved, and one Col. Bhattacharya who was a director
of the Company was appointed its “Technical Adviser.” He was
to receive as remuneration 15% of the gross annual profits
of the Company.	Col. Bhattacharya resigned his office	and
Dr. Ganguly (son-inlaw of Col.	Bhattacharya) was appointed
to that office.	The Board of Directors resolved on May	18,
1950 to pay to Dr. Ganguly 15% of the gross annual profits
(without deducting depreciation) as his remuneration.
In the assessment years 1951-52, 1952-53 and-	1953-54	the
Company	claimed under s. 10(2) (xv) of the Income-tax	Act,
1922, as admissible allowance, in computing	its taxable
income,	Rs. 52,947/-, Rs. 64,356/-	and Rs. 79,227/-
respectively, paid as remuneration to Dr. Ganguly under	the
terms of the resolution dated May 48, 1950. The Income-tax
Officer, Companies District III, Calcutta, allowed for	each
of the years remuneration at the rate of Rs. 42,000/-	only
as a permissible deduction. The order was confirmed in
appeal	to the Appellate Assistant Commissioner and by	the
Tribunal.
 The Tribunal referred in respect of each of the three years
the following question:
“Whether on the facts and in the circumstances of the case,
the disallowance of a part of the expenses incurred by	the
assessee ‘for	payment	of remuneration to its Technical
Adviser is permissible under the Provisions of s. 10(2) (xv)
of the Indian Income-tax Act)”
216
The High Court answered the question in the affirmative, and
-disallowed the claim of the Company.	With certificate of
fitness, these appeals are preferred against the order of
the High Court.
In computing the taxable income of an assessee, whether an
amount	claimed	as expenditure was laid out	or expended
wholly	and exclusively for the purpose of the, business,
profession or vocation of the assessee must be	decided on
the facts and in the light, of the circumstances of	each
case : Swadeshi Cotton Mills Co. Ltd. vs. Commissioner of
Income-tax, U.P.(1). Resolution of the assessee fixing	the
remuneration to be paid to an employee and production of
vouchers for payment	together with	proof of rendering
service	do not exclude an enquiry whether the	expenditure
was laid out wholly and exclusively for the purpose of	the
assessee’s business.	It is open to the Tax	Officers to
hold agreement to pay and payment notwithstanding-that	the
expenditure was not laid out wholly and exclusively for	the
purpose	of the business: Swadeshi Cotton Mills Co.Ltd.’s
case(‘). But	an inference from the facts found that	the
expenditure was, wholly and exclusively laid out for	the
purpose	of the business is one of law and not of fact,	and
the High Court in a reference under s. 66 of the Income-tax
Act is competent to decide that the inference raised by	the
Tribunal is erroneous in law.
In the	present case, the facts found	are these :	Col.
Bhattacharya and his son-in-law Dr. Ganguly were two of	the
directors of the Company who between them held on January 1,
1950 49% of the total number of shares of the	Company	and
the other directors of the Company held only I % of	the
shares.	Dr. Ganguly	had received no training in	the
technique of enamelling : he was a medical	practitioner
earning	Rs. 20,000/-	per annum by the exercise of	his
profession. Apparently no applications were invited for the
appointment of a Technical Adviser when Col.	Bhattacharya
resigned his office.	In the	resolution passed by	the
Directors it was recorded that many “personal enquiries”
regarding the	post were made, but no candidate was found
suitable The	Board,	it was	recorded, considered	the
applications of S. Urbeneck	and J.	Schulser but	the
qualifications	of these two candidates did not impress	the
directors: moreover the terms of service offered by J.
Schulser were not acceptable to the Board and therefore	the
only applicant Dr. Ganguly who was working on Probation in
the post for	some time past and had worked without
remuneration up to December 31, 1949	was considered	the
applications of S. urbeneck and J. Schulser though called
for by the Incometax Officer were not produced by the	Com-
pany.	At the relevant time “a good technical expert in
enamelling”
(1) 63 I.T . R. 57.
317
could be secured for a monthly remuneration of Rs. 1,000/-
or Rs. 1,200/- provided that appointment was not for a short
period.
In the view of the Income-tax Officer, Dr. Ganguly came to
be appointed to the post of Technical Adviser of the Company
as soon as, his father-in-law vacated the post and	“the
generous remuneration	offered	to him	was influenced by
factors	other	than	commercial considerations,	and
considering that Dr. Ganguly was giving up his	professional
practice in allopathic medicine which yielded him an annual
income	of Rs. 20,000/- to engage himself as a whole-time
Adviser attending to the development of the industry a gross
remuneration	of Rs. 3,500/- per month, beside
the .remuneration of Rs. 1,000/- per month that he obtained
as Secretary of the Managing Agents of the Company, would be
adequate.” With that view	the Applicate Assistant
Commissioner and the Income-tax Appellate Tribunal	have
substantially agreed. The Tribunal observed that they	were
inclined to conclude that “extra-commercial considerations”
had influenced the fixation of remuneration of Dr. Ganguly
and that partial disallowance of the remuneration	“so
influenced seems quite fair”.
Counsel for the Company urged, relying upon the judgments of
this Court in J. K. Woollen Manufacturers v. Commissioner of
Income-tax, U.P.(1) and Commissioner of Income-tax, Bombay
v. Walchand & Co. Private Ltd.(‘) that in determining	the
admissibility of an allowance as expenditure laid out	and
expended wholly and exclusively for thee purpose of	the
business has to be adjudged from the point of view of	the
employer and not of the revenue, the Taxing authorities	had
no power to disallow the remuneration paid to its Technical
Adviser, merely because they think that the	Company	may
probably have secured the services of another Adviser for a
smaller	remuneration.	But these cases, in our judgment,
have no bearing here. The departmental authorities have not
attempted to reduce the allowance on the ground that	the
remuneration paid to	Dr. Ganguli was in	their	view
excessive. Indisputably an employer in fixing the remu-
neration of his employee is entitled to	take	into
consideration the extent of his business, the nature of
duties	to be	performed, the	special aptitude of	the
employee, the	future prospects of the business and other
related	circumstances	and the	taxing	authorities cannot
substitute their own view as to the reasonable	remuneration
which should have been agreed to be paid to the employee.
But the taxing authority may disallow an expenditure claimed
on the	ground	that the payment is not real	or is	not
incurred by the assessee in the course of his business, or
that it is not laid out wholly and exclusively for	the
purpose of the business
(1) A.I.R. 1969. S.C. 609.
(2) 65 I.T.R. 381.
318
of the assessee. Thereby the authority does not substitute
its own view of how, the assessee’s business affairs should
be managed, but proceeds to disallow the expenditure because
the condition of its admissibility is absent.
It, has been uniformly found by all the authorities that the
remuneration agreed to be paid to Dr. Ganguly was influenced
by “extra-commercial considerations”.	Dr. .	Ganguly	and
Col. Bhattacharya were able to control the voting before
the Board of Directors.	Dr. Ganguly was not trained in	the
technique of	. enamelled-ware,” and had	no special
qualifications for the post. The remuneration agreed to be
paid was much in excess of what was normally payable,	and
also of what	Dr. Ganguly was earning	by practising	his
profession as a doctor of medicine. The criticism that	the
Tribunal’s finding was based on no evidence or was based on
irrelevant considerations cannot therefore be accepted.
Where an amount paid to an-employee pursuant to an agreement
is excessive because of “extra-commercial considerations,”
the taxing authority has jurisdiction to disallow a part of
the amount as expenditure not incurred wholly and “elusively
for the purpose of the business : Swadeshi Cotton Mills	Co.
Ltd.
The appeals fail and are dismissed with costs.	One hearing
fee.
V.P.S.			 Appeals dismissed.
(1) 63 I.T.R. 57.
319