Supreme Court of India

Commissioner Of Income-Tax, … vs R.M. Chidambaram Pillai Etc on 17 November, 1976

Supreme Court of India
Commissioner Of Income-Tax, … vs R.M. Chidambaram Pillai Etc on 17 November, 1976
Equivalent citations: 1977 AIR 489, 1977 SCR (2) 111
Author: V Krishnaiyer
Bench: Krishnaiyer, V.R.
           PETITIONER:
COMMISSIONER OF INCOME-TAX, MADRAS

	Vs.

RESPONDENT:
R.M. CHIDAMBARAM PILLAI ETC.

DATE OF JUDGMENT17/11/1976

BENCH:
KRISHNAIYER, V.R.
BENCH:
KRISHNAIYER, V.R.
KHANNA, HANS RAJ

CITATION:
 1977 AIR  489		  1977 SCR  (2) 111
 1977 SCC  (1) 431
 CITATOR INFO :
 F	    1988 SC1435	 (34)
 RF	    1991 SC1806	 (8)


ACT:
	    Income  Tax	 Act, 1922--S.	16(1)(b)--Income  Tax  Rules
	1922--r.  24 Scope of--
	    Assessees  partners in firms owning tea estates   Salary
	paid to partners  If whole salary exigible to tax.



HEADNOTE:
	    Rule 24 of the Income Tax Rules, 1922 states that income
	derived	 from the sale of tea grown and manufactured by	 the
	seller	shall be computed as if it were income derived	from
	business  and 40 per cent of such income shall be deemed  to
	be income, profits and gains liable to tax.
	    The	 respondents were partners in firms which owned	 tea
	estates, the composite income of which consisted largely  of
	agricultural  and  partly of   nonagricultural	income.	  In
	addition  to  their share in profits, the  respondents	were
	entitled  to  salaries.	  Rejecting the	 contention  of	 the
	respondents that only 40% of the salaries which fell  within
	the  non-agricultural income is exigible to tax and not	 the
	whole  income, the Income Tax Officer charged the  whole  of
	their  salaries	 to tax under s. 10 of the Income  Tax	Act,
	1922.	The Appellate Asstt. Commissioner held in favour  of
	the  respondents; but on appeal the Appellate Tribunal	held
	in  favour of the Revenue.  The High Court allowed  the	 re-
	spondents' appeal.
	Dismissing the appeal to this Court,
	    HELD: Only 40 per cent of the income from the tea  sales
	is taxable; the balance, namely, 60 per cent is agricultural
	and  exempt.  60 per cent of the salaries to partners  comes
	out  of this exempted gross sum and shares the	benefit	 and
	the Central Income-tax cannot break into its  inviolability.
	[116 B]
	    1.	(a) The salary of a partner is but an alias for	 the
	return by way of profits, for the human capital.  The  imme-
	diate reason for payment of salary was service contract	 but
	the causa causans is partnership.  [121 F]
	    (b)	 A  partnership	 is only a  collective	of  separate
	persons and not a legal person in itself.  The salary stipu-
	lated to be paid to a partner from the firm is in reality  a
	mode of division of the firms profits.	[117 H]
	    (c)	 In the income tax law a firm is a unit	 of  assess-
	ment,  by  special  provisions, but is not  a  full  person.
	Since contract of employment requires two distinct  persons,
	namely,	 the  employer and the employee, there cannot  be  a
	contract  of service. between a firm and one of	 ,its  part-
	ners.	Any  agreement	for remuneration of  a	partner	 for
	taking part in the conduct of the business must be  regarded
	as  portion of the profits being made over as a	 reward	 for
	the human capital brought in.  [113 F-G]
	Lindley on Partnership referred to.
	    Dulichand,	[1956]	S.C.R. 154 and	Narayanappa,  A.I.R.
	1966 S.C. 1303. followed.
	    (d) Payment of salary to a partner represents a  special
	share. of the profits and is, therefore, part of the profits
	and taxable as such.  Section 10(4)(b) stipulates according-
	ly.  [114 A]
	    (2)	 Under s. 16(1)(b) in computing the total income  of
	an  assessee, when the assessee is a partner of a firm,	 his
	share shall be taken to be, any salary payable to him by the
	firm increased or decreased respectively by his share in
	112
	the  balance  of the profit or loss of the  firm  after	 the
	deduction of any interest, salary etc. payable to any  part-
	ner.  It is implicit that the share income of partner  takes
	in his salary.	[114 F & H]
	    (3)	 The portion of profits from tea sales by a  grower,
	which  is  agricultural, is  insulated	from  incidence	 and
	exaction  by r. 24, which means that by that modus  operandi
	60 per cent of the total income is set aside as representing
	the agricultural sector, and the salary to partners paid out
	of  it, being only profits, enjoys the same  invulnerability
	to  exigibility that r. 24 confers on the agrarian  portion.
	[115 B-C]
	    Karimtharuvi  Tea  Estates	[1963]	Supp.  1,  SCR	823,
	Anglo-.American	 Direct Tea Trading Co. [1968] 69  ITR	667,
	671 and Tea Estate India [1976] 103 ITR 785, 795 applied.
	Mathew Abraham [2964] 51 I.T.R. 467 overruled.



JUDGMENT:

CIVIL APPELLATE JURISDICTION :Civil Appeals Nos. 17 to
21 of 1976.

(From the Judgment and Order dated the 5th December,
1969 of the Madras High Court in Tax Cases Nos. 114 & 115 of
1964-Ref. Nos. 48 and 49 of 1964)
B.B. Ahuja and R.N. Sachthey for the Appellant.
S. Swaminathan and Mrs. Saroja Gopalakrishnan for Respond-
ents.

The Judgment of the Court was delivered by
KRISHNA IYER, J. A fine point of law, which lends itself
to subtle spinning of gossamer webs of argument, falls for
decision in these appeals by certificate. Were the policy
of the law been plain, the language should have been clearer
and the labours of courts could have been lesser. The
arguments have been exhaustive, the precedents, in profu-
sion, cited to the point of no return and the short issue
expanded into learned length; but, at the end of the foren-
sic journey, we are hesitantly inclined to leave the judg-
ment under appeal undisturbed as the law set out therein has
better appeal and theoretical soundness than the rival view
point well-presented by Sri Ahuja for the appellant (Reve-
nue). The planning and pruning of case law is perhaps
necessary if time-consuming court proceedings are to be
curbed. ‘All our life is crushed by the weight of words:
the weight of deed’, said Luingi Pirandello. Heavy case-law
must not clog judicial navigation.

Next to abbreviate statement of the facts which project
the legal issue canvassed before us. Two tea estates were
owned by two firms with several partners, two of whom were
the respondents, in the two sets of appeals, C. As. 17 to 19
and C. As. 20 & 21 of 1972. The tea sold yielded income
composite in character, being largely agricultural and
partly non-agricultural. The complex situation of appor-
tionment between the two heads for purposes of income-tax
has been taken care of by rule 24 of the Income-tax Rules,
both the firms having been registered under the Act.
The respondents-partners were, in addition to their
share in profits, entitled to salaries for services under
the firms. The sole controversy turns on whether the sums
so drawn as salaries were wholly
113
liable to income-tax or only to the extent of 40% thereof
which fell within the non-agricultural sector. Until the
assessment year ending with March 31, 1959, the income-tax
was so assessed that the whole of the agricultural income
i.e., 60% of the total income, was out of bounds for
income-tax (which included 60% of the salaries of the re-
spondent partners). But, for the years 1959/60 and 1960/61,
the two assessment years involved in these appeals, a dif-
ferent course was followed. The mechanics is simple but the
bone of contention between the Revenue and the assessees is
as to whether any portion of the salaries so drawn for
services rendered are at all agricultural income to be non-
exigible to income-tax.

Departing from the previous practice and in ‘the pres-
cient light of the law later laid down in Mathew Abraham(1),
the whole salary was subjected by the Income-tax Officer to
income-tax as income from other sources in terms of s. 10
[The Income-tax Officer had almost anticipated Mathew Abra-
ham(1)]. This computation was contested successfully before
the Appellate Assistant Commissioner but that decision
suffered a reversal before the Appellate Tribunal since, by
then, Mathew Abraham (supra) had been decided in favour of
the Revenue. The case escalated to the High Court where a
full Bench upset the earlier view and upheld the exclusion-
ary argument of the assessees. The Revenue has arrived
before us to assail the interpretation of S. 10(4) (b), r.
24 and of other provisions the High Court has adopted.
There is plausibility in both approaches but, after some
reflection on the scheme as expressed in the statutory text,
we are disposed to affirm the decision under appeal. If the
intendment of a legislation misfires in court, competency
being granted, the answer is amendment, not more litigation.
First principles plus the bare text of the statute
furnish the best guidelight to understanding the message and
meaning of the provisions of law. Thereafter, the sophisti-
cated exercises in precedents and booklore. Here the first
thing that we must grasp is that a firm is not a legal
person even though it has some attributes of personality.
Partnership is a certain relation between persons, the
product of agreement to share the profits of a business.
‘Firm’ is a collective noun. a compendious expression to
designate an entity, not a person. in income-tax law a firm
is a unit of assessment, by special provisions, but is not a
full person; which leads to the next step that since a
contract of employment requires two distinct persons, viz.,
the employer and the employee, there cannot be a contract of
service, in strict law, between a firm and one of its part-
ners. So that any agreement for remuneration of a partner
for taking part in the conduct of the business must be
regarded as portion of the profits being made over as a
reward for the human capital brought in. Section 13 of the
Partnership Act brings into focus this basis of partnership
business.

This legal ideology expresses itself in the Income-tax
Act in s. 10 (4) (b) and s. 16 (1) (b). A firm, partner and
partnership, according to s. 2(6B) of the Act bear the same
sense as in the Partnership Act. The taxable income of a
firm has to be its business profits, as
51 I.T.R. 467.

9 —-1458SCI/76
114
provided in s. 10(1), 10(2)and 10(4). What is the real
nature of the salary paid to a partner visa vis the income
of the firm? On principle, payment of salary to a partner
represents a special share of the profits and is therefore
part of the profits and taxable as such. And s. 10(4) (b)
stipulates accordingly. Maybe, we may usefully read here s.
10(1) and 10(4) to the extent relevant:

“10(1) The tax shall be payable by an
assessee under the head ‘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.

x x x x x
(4) Nothing in clause (ix) or clause

(xv) of subsection (2) shall be deemed to
authorise the allowance of any sum paid on
account of any cess, rate or tax levied on the
profits or gains of any business, profession
or vocation or assessed at a proportion of or
otherwise on the basis of any such profits or
gains; and nothing in clause (xv) of
subsection (2) shall be deemed to authorise–

x x x x x

(b) any allowance in respect of any
payment by way of interest, salary, commission
or remuneration made by a firm to any partner
of the firm;

x x x x x
It is plain that salaries paid to partners are regard-

ed by the Income-tax Act as retaining the character of
profits and not excludible from the tax net, whatever the
reason behind it be. The procedure for computation of the
total income of a partner, found in s. 16(1) (b) also fits
into this understanding of the law behind the law. Section
16 (relevant part) reads thus:

“16(1) In computing the total income of an
assessee–

x x x x x

(b) When the assessee is a partner of a
firm, then, whether the firm has made a profit
or a loss, his share (whether a net profit
or a net loss shall be taken to be any salary,
interest, commission or other remuneration
payable to him by the firm in respect of the
previous year increased or decreased
respectively by his share in the balance of
the profit or loss of the firm after the
deduction of any interest, salary, commission
or other remuneration payable to any partner
in respect of the previous year:
Provided that of his share so computed is a
loss, such loss may be set off or carried
forward and set off in accordance with the
provisions of section 24;”

The anatomy of the provision is obvious, even if the expla-
nation or motivation for it may be more than one. It is
implicit that the share income of the partner takes in his
salary. The telling test-is that where a firm suffers loss
the salaried partner’s share in it goes to depress his share
of income. Surely, therefore, salary is a different label
for profits, in the context of a partner’s remuneration.

115

The scheme of the Act, eyeing it with special reference to
s. 10(4)(b) and 16(1) (b), designateIs employee’s salary
as profit, where the servant is none other than a partner
i.e., co-owner of the business.If such be the rationale of
the relevant provisions, the key to the solution of the
problem is within easy reach.

Salaries are profits known by a different name and must
be treated as such for taxation purposes. The portion of
profits from tea sales, by a grower, which is agricultural,
is insulated from incidence and exaction by the Constitution
worked out through r. 24. Which means that by that modus
operandi we set aside 60% of the total income as represent-
ing the agricultural sector, and the salary to partners paid
out of it, being only profits, enjoys the same invulnerabil-
ity to exigibility that r. 24 admittedly confers on the
agrarian portion.

Shri Ahuja has an attractive counter-theory which merits
disturbing attention. It is a variant version of the ratio
in Mathew Abraham (supra). He took us along a different
street with plausible insights. Ordinarily, salary for
services to an employer is salary all the same and there is
no agricultural salary as such. Therefore, the item is
taxable as salary income under s. 10. The mere fact that
its ultimate source was agricultural will not make its
current complexion agricultural income, because the payment
was received not as part of his profit from agricultural
property but as remuneration due to him for work done as
employee. The source does not leave an indelible stamp on
the stream or its tributaries. The nature of the income
being salary, taxability is inevitable. Section 10(4)(b)
is a special provision; so also s. 16(1)(b). The Parliament
has power to provide for possible leakages and safeguard
against loss of revenue. Oftentimes. partners siphon off
substantial profits in the guise of salaries and sO arrange
such distribution of income via salaries that tax evasion
becomes legally protected. To pre-empt such possibility the
law has gone out of its way to exclude manipulation by
including salaries as profits. This special provision
cannot alter the nature of salaries as is obvious in commer-
cial calculations,. striking of balance sheets, in suing for
unpaid salaries and the like. Moreover, Indian law does
recognise a firm as a per.son for many purposes and the
contrary tenor of English law has no tenability in our
country. The very need for s. 10(4)(b) and 16(1)(b) stress-
es that otherwise ‘salary’ will retain its true character
and not be regarded as profits. The other categories in
both these sections also bring home the purpose to be to
prevent evasion, not to inject jurisprudential changes.
Both sides are armed cap a pie with rulings for their
respective positions. The weaponry in forensic battle is
precedentry; also their profusion is fraught with confusion
for the laity in the law. We will deal with citations
presently but going by basics we feel that albeit the force-
ful plea of Shri Ahuja, the Revenue is in the wrong.
The whole project of taxation of tea plantations is dis-
closed in r. 24, Chidambaram Pillai(1) explains it and we
unfold it by reading here a relevant portion:

“Income derived from the sale of tea
grown and manu-

factured by the seller in the taxable
territories shall be
(1) [1970] 77 I T R. 494, 503
116
computed as if it were income derived from
business, and 40 per cent of such income shall
be deemed to be income, profits and gains
liable to tax.”

Plainly, only 40% of the income from tea sales is treat-

ed as taxable. The balance viz., 60% is regarded as
agricultural and exempt. 60% of the salaries to partners
comes out of his exempted gross sum and shares the benefit.
(Of course, this may be exigible, by the same token, to
agricultural income-tax, if there be any). The core of the
logic–and failure to grasp this has faulted the reasoning
in Mathew Abraham(1)–is that the true character of the
salary (Le.,. the impugned 60%) is the same as that of the
profits. Both are agricultural and thus it is clear that
the amount does not escape tax if the State has–and now it
has–a levy on agricultural income but the title of the
State to tax this sum is valid, not of the Union.
We may now embellish this brief judgment with some
text-book references and citation of rulings.
Is the firm a person or a mere shorthand name for a
collection of persons, commercially convenient but not
legally recognised? Under s. 3 of the Partnership Act it is
not a person, but a relationship among persons. Lindley, on
Partnership,(2) has this:

“The firm is not recognised by English
lawyers as distinct from the members composing
it. In taking partnership accounts and in
administering partnership assets, courts
have to some extent adopted the mercantile
view, and actions may now, speaking generally,
be brought by or against partners in the name
of their firm; but, speaking generally, the
firm as such has no legal recognition. The
law, ignoring the firm, looks to the partners
composing it; any change amongst them destroys
the identity of the firm; what is called the
property of the firm is their property, and
what are called the debts and liabilities of
the firm are their debts and their
liabilities. In point of law,. a partner may
be the debtor or the creditor of his
copartners, but he cannot be either debtor or
creditor of the firm of which he is himself a
member, nor can he be employed by his firm,
for a man cannot be his own employer.”

The Indian law of partnership is substantially the same
and the reference in counsel’s submissions to the Scottish
view of a firm being a legal entity is neither here nor
there. Primarily our study must zero on the Indian Partner-
ship Act and not borrow courage from foreign systems. In
Bhagwanji Morarji Gokuldas(3) the Privy’ Council ruled that
the Indian Partnership Act went beyond the English Partner-
ship Act, 1890, the law in India. attributing personality to
a partnership being more in accordance with the law of Scoff
and. Even so, Sir John Beaumont, in that case, pointed out
that the Indian Act
(1) (1964) 51 I.T.R. 467. (2) 12th Edition p. 28;
Sweet & Maxwell.

(3) A.I.R. 1948 P.C. 100=(1948) 18 Comp. Cas. 205,209.

117

did not make a firm a corporate body. Moreover., we are not
persuaded by that ruling of the Privy Council, particularly
since a pronouncement of this Court in Dulichand(1) strikes
a contrary note. We quote:

“In some systems of law this separate
personality of a firm apart from its members
has received full and formal recognition as,
for instance, in Scotland. That is, however,
not the English common law conception of a
firm. English lawyers do not recognise a firm
as an entity distinct from the members
composing it. ‘Our partnership law is based
on English law and we have also adopted
notions of English lawyers as regards a
partnership firm.”

The life of the Indian law of partnership depends on
its own . terms although habitually courts, as a hangover of
the past, have been referring to the English law on the
point. The matter is concluded by the further observations
of this Court:

“It is clear from the foregoing
discussion that the law, English as well as
Indian, has, for some specific purposes, some
of which are referred to above, relaxed its
rigid notions and extended a limited
personality to a firm. Nevertheless, the
general concept of a partnership, firmly
established in both systems of law, still is
that a firm is not an entity or ‘person’ in
law but is merely an association of
individuals and a firm name is only ‘a
collective name of those individuals who
constitute the firm. In other words, a firm
name is merely an expression, only a compen-
dious mode of designating the persons who
have ‘agreed to carry on business in
partnership. According to the principles of
English jurisprudence, which we have adopted,
for the purposes of determining legal rights
‘there is no such thing as a firm known to the
law’ as was said by James L.J., in Ex parte
Corbett: In re Shand (1880) 14 Ch. D. 122,
1.26). In these circumstances to import the
definition of the word ‘person’ occurring in
section 3(42) of the General Clauses Act,
1897, into section 4 of the Indian
Partnership Act will, according to lawyers,
English or Indian, be totally repugnant to
the subject of partnership law as they know
and understand it to be.”

In Narayanappa(2) the view taken by this Court accords with
the position above stated.

The necessary inference from the premise that a partner-
ship is only a collective of separate-persons and not a
legal person in itself lends to the further conclusion that
the salary stipulated to be paid to a partner from the firm
is in reality a mode of division of the firm’s profits, no
person being his own Servant in law since a contract of
service postulates two different persons.
(1) [1956] S.C.R. 154. (2) A./.R. 1966 S.C. 1300,
1303.

118

Counsel for the respondent cited the ‘Australian Income
Tax Law and Practice’ by F.C. Bock and F.F. Mannix(1) in
support of the proposition that a partner’s salary is but
a portion of the profits:

“It follows that where the partnership
income consists of income from property, the
salary is also income from property.”

In an early Madras case Commissioner of Income-tax
v.B.S. Mines(2) the Madras High Court had held, with refer-
ence to the 1918 Income-tax Act: “We have no hesitation in
answering that the drawings of the partners, by whatever
name they are described, are part of the profits and there-
fore taxable”, the question raised being one with reference
to the character of salaries paid to partners.
Other cases from other High Courts have ,been brought to
our notice but strong reliance was placed on Ramniklal
Kothari(3) of this Court for reaching the conclusion that
the business of a firm was business of the partners, that
the profits of the firm were profits of the partners and
that the expenditure incurred by partners in earning such
share was admissible for deduction in arriving at the total
income under s. 10(1).

Contrary views are not wanting in some rulings, but a
catalogue of cases on the other side may be productive Of
confusion and not resolution of conflict. We abstain from
that enterprise and confine ourselves to the statement of
the law that although, for, purposes of the Income-tax Act,
a firm has certain attributes simulative of personality, we
have to take it that a partnership is not a person but a
plurality of persons.

Coming to basics over again, this Court, in Karimtha-
ruvi Tea Estates(1) and in Anglo-American Direct Tea Trad-
ing Co.(5) has set out the nature of and manner of assess-
ment of composite income-tax derived by the sale of tea:

In Karimtharuvi Tea Estates Ltd. v.
State of Kerala
this Court held that
Explanation 2 to section 5 of the Kerala
Agricultural Income-tax Act added in 1961
disallowing certain deductions in the
computation of agricultural income did not
apply to computation of agricultural income
derived from tea plantations. The reasons for
this conclusion may be summarised thus: The
definition of agricultural income in the
Constitution and the Indian Income-tax Act,
1922, is bound up with rule 24 of the Income
Tax Rules, 1922. Income derived from the sale
of tea grown and manufactured by the seller is
to be computed under rule 24 as if it were
income derived from business in accordance
with the provisions of section 10 of the
Indian Income-tax Act. The Explanation to
(1) 1968 Edn. Vol. 3, p. 3092. (2)
(1922) 1 I.T.C. 176, i77 (F.B.).
(3) (1969) 74 I.T.R-57 (S.C.). (4)
[1963]. Supp. I, S.C.R. 823.

(5) (1968) 69 I.T.R. 667, 672.

119

section 2(a)(2) of the Kerala Act adopts this
rule of computation. Of the income so
computed, 40 per coat, is to be treated as
income liable to income-tax and the other 60
per cent only is deemed to be agricultural
income within the meaning of that expression
in the Income-tax Act. The power of the State
legislature to make a law in respect of taxes
on agricultural income arising from tea
plantations is limited to legislating with
respect to agricultural income so determined.
The legislature cannot add to the amount of
the agricultural income so determined by
disallowing any item of deductions allowable
under rule 24 read with section 10(2) (xv) of
the Indian Income-tax Act. Explanation 2 to
section 5 of the Kerala Act if applied to
income from tea plantations would create an
agricultural income which is not contemplated
by the Income-tax Act and the Constitution and
would be void, and it should therefore be
construed not to apply to the computation of
income from tea plantations.”

In Tea Estate India(1) this Court summarised
the scope and implications of r. 24:
“Income which is realised by sale of tea
by a tea company which grows tea on its land
and thereafter subjects it to manufacturing
process in its factory is an integrated
income. Such income consists of two elements
or components. One element or component
consists of the agricultural income which is
yielded in the form of green leaves purely by
the land over which tea plants are grown. The
second element or component consists of non-
agricultural income which is the result of
subjecting green leaves which are plucked from
the tea plants grown on the land to a
particular manufacturing process in the
factory of the tea company. Rule 24 prescribes
the formula which should be adopted for
apportioning the income realised as a result
of the sale of tea after it is grown and
subjected to the manufacturing process in the
factory. Sixty per cent is taken to be
agricultural income and the same consists of
the first element or component, while 40 per
cent represents non-agricultural income and
the same comprises the second element or
component.

We are ‘fortified in the above
conclusion by two decisions of this Court in
the cases of Karimtharuvi Tea Estate Ltd. v.
State of Kerala
(supra) and Anglo-American
Direct Tea Trading Co. Ltd. v. Commissioner
of Agricultural Income
tax (supra). In the
case of Karimtharuvi Tea Estates Ltd. (supra)
it was observed while dealing with the income
derived from the sale of tea grown and
manufactured by the seller in the context of
rule 24:

“Of the income so computed, 40 per cent
is, under rule 24, to be treated as income
liable to income-tax and it would
(1) 1976) 103 I.T.R. 785,795.

120

follow that the other 60 per cent only will be
deemed to be ‘agricultural income’ within the
meaning of that expression in the Income-tax
Act.”

In the case of Anglo-American Direct Tea
Trading Co. Ltd. (supra) the Constitution
Bench of this court held that income from the
sale of tea grown and manufactured by the
assessee is derived partly from business and
partly from agriculture. This income has to be
computed as if it were income from business
under the Central Income-tax Act and the Rules
made thereunder. Forty per cent of the income
so computed is deemed to be income derived
from business and assessable to non-
agricultural income-tax. The balance of 60
per cent of the income so computed is
agricultural income within the meaning of the
Central Income-tax Act.”

It follows that by statutory dichotomy, 60% of the tea
income is agricultural in character and central income-tax
cannot break into its inviolability. This conceded, the
flexible arrangement among partners regarding distribution
of this sum may take many forms but the essential
agricultural character and consequential legislative immuni-
ty cannot be lost because of tags and labels: ‘That which
we call a rose, By any other name would smell as sweet’.
Needless to say, the position is different if the
situation.-is of a stranger–not a partner–drawing a sal-
ary.

With ideological clarity, this legal position has been
set forth by a learned author whom we refer(1) to (by no
means, rely on) compendious as his summary is:

“Any interest, salary, bonus, commission
or remuneration paid by a firm to any of
its partners cannot be deducted by the firm
as an expenditure in its profit-computation.
The reason is this: The partners in a firm
are ultimately entitled to the entire profits
of the firm, according to their shares in the
business. Therefore, the entirety of such
profits should be brought to charge and no
portion be exempted by giving’ the same away
to a partner as his salary, bonus, commission,
remuneration or interest. A partner is bound
to find the necessary finances for the
partnership and hence any interest on capital
supplied by the partner is not deductible. A
partner’s rendering services to the firm
stands on the same footing as his providing
capital; only instead of in money, in kind.
Further, no remuneration is permissible to a
partner for his rendering services to the
firm, since the carrying on of the business of
the partnership is a’ primary duty which, all
the partners, or some of the partners acting
for all, are required to do by the law
relating to partnership.

The matter may be looked at another way
too. In law, a partner cannot be employed by
his firm, for a man can-

(1) Law of Income-tax by A.C. Sampath
Iyengar, 6th Edn., 1973–pp. 10631064 (Vol.
II).

121

not be his own employer. A contract can only
be bilateral and the same person cannot be a
party on both sides, particularly in a
contract of personal employment. A supposition
that a partner is employed by the firm would
involve that the employee must be looked upon
as occupying the position of one of his own
employers, which is legally impossible.
Consequently, when an arrangement is made by
which a partner works and receives sums as
wages for services rendered, the agreement
should in truth be regarded as a mode of
adjusting the amount that must be taken to
have been contributed to the partnership’s
assets by a partner who has made what is
really a contribution in kind, instead of
contribution in money. Hence, all the
aforesaid payments are non-deductible.”
The contrary view favoured by Mathew
(supra) proceeds on the following reasoning:
“Though for purposes of computation of
income his share income of the firm is clubbed
along with the allowance and commission, it is
obvious that the character of the receipt of
the latter amounts, though related to the
business, cannot be said to partake of the
same character of their receipt by the firm.
The assessee who is a managing partner was
entitled to receive the amount not by virtue
of the relationship between him and the other
members of the firm as partners but by virtue
of the special agreement between the partners
by which his services to the partnership were
agreed to be remunerated.”

(p.

471)
We regard this conclusion as unsound, the source of the
error being a failure to appreciate that the salary of a
partner is but an alias for the return, by way of profits,
for the human capital–sweat, skill and toil are, in our
socialist republic, productive investment—he has brought
in for common benefit. The immediate reason for payment of
salary was service contract but the causa causans is part-
nership.

We dismiss the appeals. When this Court, as the apex
adjudicator declaring the law for the country and invested
with constitutional credentials under Art. 141, clarifies a
confused juridical situation, its substantial role is of
legal mentor of the nation. Such is the spirit of the
ruling in Trustees of Port, Bombay(1). If parties have been
fair, the costs of the litigation must come out of the
national exchequer, not out of as party’s purse. We direct
both sides to bear their costs throughout.

	P.B.R.					      Appeals	dis-
	missed.
	(1) [1974] 4 S.C.C 710
	122