High Court Madras High Court

Cit vs Textool Co. Ltd. on 4 February, 2002

Madras High Court
Cit vs Textool Co. Ltd. on 4 February, 2002
Equivalent citations: (2002) 174 CTR Mad 458
Author: V Sirpurkar


Order

V.S. Sirpurkar, J.

The question referred to us is as follows :

“Whether, on the facts and in the circumstances of the case, the Tribunal is right in allowing the deduction of Rs. 55,84,754 being the payment made by the assessee-company directly to Life Insurance Corporation towards Group Gratuity Fund under section 36(1)(v) of the Income Tax Act, 1962 ?”

2. It seems that the assessee-company had made this payment to the Life Insurance Corporation of India (hereinafter referred to as the ‘LIC) as the said sum was insured by the LIC. There is no denial that the Textool Company Employees Group Gratuity Fund is a duly approved gratuity fund created for the exclusive benefit of the employees of the said company and that it is also an irrevocable trust. It also could not be denied that the payments were made by the assessee-company directly to the LIC instead of a contribution towards the approved gratuity fund. However, the LIC had accepted the payment as on behalf of the Group Gratuity Life Assurance Scheme which was meant to the exclusive benefit of the employees under the policy issued by the LIC. Even the original master policy was produced before the authority and after going through the said policy, the authority had recorded its suggestion that the initial contribution of Rs. 50 lakhs as also the premium of Rs. 5,57,943 was paid on behalf of the assessee and was credited to the Group Gratuity Life Assurance Scheme on behalf of the assessee-company’s Group Gratuity Fund only.

3. This is what the Commissioner (Appeals) has recorded in his order.

“In other words, the insurance policy had been taken in the name of the approved Gratuity Fund only and this fund is also shown as the payee in the policy. It is also confirmed by the appellant- company in its letter dated 20-11-1985, addressed to the Inspecting Assistant Commissioner that in the subsequent assessment years, the company had contributed funds to the Employees Group Gratuity Fund and the trustees in turn had made payment to the Life Insurance Corporation in respect of the Textool Co. Ltd. Employees Group Gratuity Assurance Scheme under the Master Policy No. GGI 42365. Only the initial payment and first annual premium had been made directly by the appellant company to the LIC towards the said policy.”

From this, the Commissioner (Appeals) came to the conclusion that this payment was well covered within the language of section 36(1)(v) and to hold that merely because the payment was made directly to the LIC, the section was violated would be making violence to the language of the section and in the process losing the real intent on the part of the legislature. Ultimately, the Commissioner (Appeals) has specifically recorded as follows :

“Even the assessing officer does not appear to deny that the contribution in the instant case amounting to Rs. 55,84,754 is positively towards the approved Gratuity Fund.

On facts the contribution cannot be linked to any other fund or scheme. Even the LIC has received the payment by way of premium for the policy issued under its Group Life Assurance Scheme for the benefit of the employees of the Textool Company Limited.”

On these findings, ultimately the Commissioner (Appeals), relying on the Supreme Court judgment CIT v. J.H. Gotla (1985) 156 ITR 323 (SC) came to the conclusion that the credit had to be given to the assessee for the aforementioned amount. The Tribunal also went on to endorse this view.

4. In our opinion, the Commissioner (Appeals) as well as the Tribunal have correctly held that merely because the payments were made directly to the Life Insurance Corporation, the company could not be denied the benefit under section 36(1)(v) and the amount had to be credited in favour of the assessee. Both the Commissioner (Appeals) as well as the Tribunal have correctly read the law and have correctly relied upon the aforementioned Supreme Court judgment. In our opinion, since the finding of fact is that all the payments made were only towards the Group Gratuity Fund, there would be no question of finding otherwise. Therefore, it will have to be answered that the Tribunal was right in allowing the deduction of Rs. 55,84,754 being the payment made by the assessee-company directly to the LIC towards the Group Gratuity Fund under section 36(1)(v) of the Income Tax Act. The reference is answered accordingly in favour of the assessee.

OPEN