Delhi High Court High Court

Commissioner Of Income Tax vs Smt. Rani Shankar Mishra on 12 December, 2008

Delhi High Court
Commissioner Of Income Tax vs Smt. Rani Shankar Mishra on 12 December, 2008
Author: Badar Durrez Ahmed
           THE HIGH COURT OF DELHI AT NEW DELHI

%                                 Judgment delivered on: 12.12.2008

+            ITA 1348/2008


COMMISSIONER OF INCOME TAX                                 ...   Appellant


                                 - versus -


SMT. RANI SHANKAR MISHRA                                   ... Respondent

WITH

+ ITA 1386/2008

COMMISSIONER OF INCOME TAX … Appellant

– versus –

SMT. RANI SHANKAR MISHRA                                   ... Respondent

Advocates who appeared in this case:
For the Appellant     : Mr J.R. Goel
For the Respondent    : Mr Uday Shankar Mishra alongwith
                        the respondent (in person)


CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE RAJIV SHAKDHER

1. Whether Reporters of local papers may be allowed to
see the judgment ? YES

2. To be referred to the Reporter or not ? YES

3. Whether the judgment should be reported in Digest ? YES

ITA Nos.1348/08 & 1386/2008 Page No.1 of 7
BADAR DURREZ AHMED, J (ORAL)

1. The revenue is in appeal being aggrieved by the common

order dated 09.05.2008 passed by the Income-tax Appellate Tribunal in

relation to the assessment years 2003-04 and 2004-05. The Assessing

Officer had made an addition in respect of the amount of compensation

and interest received by the assessee from the Government of the

United States of America.

2. In January, 1982, the assessee had applied for a job in the

Voice of America which was a state owned broadcasting agency. In

1984, the assessee was informed that she had cleared the competitive

test. But, she was never offered the job. It is relevant to note that in

1977, a class action suit had been filed before the United States District

Court for the District of Columbia, United States entitled Carolee

Brady Heartman, et al. v. Madeleine K. Albright, Secretary of State

and Marc B. Nathanson, Chairman, Broadcasting Board of

Governors: Civil Action No.77-2019 JR. The said class action had

been brought on behalf of the women who had been denied

employment in certain professions and technical positions in the former

United States Information Agency (USIA). The allegation was that the

women had been denied entry into certain positions because of their

sex, in violation of Title VII of the Civil Rights Act of 1964 of USA.

ITA Nos.1348/08 & 1386/2008 Page No.2 of 7

3. The matter had travelled right upto the United States

Supreme Court and, thereafter, the claim forms filed by over 1100

women were being analysed. One claim form was also submitted by

the assessee in 1989. In the course of hearing of individual claims,

hearing in respect of 48 such class members had been concluded and 46

out of them had won in whole or in part. Based on this information and

the knowledge acquired during the hearings, a proposal was made by

the Government of United States to settle the entire class action for

US$ 508 million. The said settlement offer was accepted and a consent

decree, which was approved by the United States District Court for the

District of Columbia on 22.03.2000, was drawn up. As per the consent

decree, each of the members of the class other than those whose cases

had been individually settled by then, were entitled to the said sum of

US$ 508 million in full and final settlement of all claims for the relief,

including without limitation, all claims for back pay, instatement, front

pay, retirement and other employee benefits and pre-judgment interest.

Post-judgment interest was also decreed from the date on which the

consent decree was approved by the court upto the date of payment.

Consequently, the assessee received her share out of US$ 508 million

which was given to the entire class of 1100 claimants (except those

claimants whose cases had been individually decided by then).

ITA Nos.1348/08 & 1386/2008 Page No.3 of 7

4. The question that has arisen in the present case is whether

the said amount received by the assessee in the two assessment years in

question would be covered within the expression “profits in lieu of

salary” as appearing in Section 17(3)(iii) of the Income-tax Act, 1961.

The Commissioner of Income-tax had categorically found as a fact that

there was no employer-employee relationship between the assessee and

the Voice of America or the United States Government. Consequently,

the Commissioner of Income-tax (Appeals) concluded that the said

amount received by the assessee cannot fall within the concept of

“salary”. The tribunal also noted the factual position that the assessee

was, in fact, never offered the job. Consequently, the only conclusion

that could be arrived at with regard to the nature of the amount received

by the assessee was that it was not offered as a part of or arising out of

the employment of the assessee. The amount was received by the

assessee by way of compensation for not having been offered the job

with the Voice of America. The allegation was, as noted above, that

she alongwith about 1100 other women had been discriminated against

on the ground of sex and had not been offered jobs by the Government

agency.

5. Section 17(3)(iii) reads as under:-

“17. “Salary”, “perquisite” and “profits in lieu of
salary” defined. –

               xxxx xxxx xxxx          xxxx     xxxx

ITA Nos.1348/08 & 1386/2008                                    Page No.4 of 7
                  (3) "Profits in lieu of salary" includes -

                       (i) xxxx      xxxx       xxxx     xxxx xxxx;
                       (ii) xxxx xxxx           xxxx     xxxx xxxx;

(iii) any amount due to or received, whether in
lump sum or otherwise, by any assessee
from any person –

(A) Before his joining any employment
with that person; or
(B) After cessation of his employment
with that person.”

The expression “profits in lieu of salary” bears reference to the

provisions of Section 17 (1) which defines salary for the purposes of

Sections 15, 16 and 17. Salary, inter alia, includes profits in lieu of

salary as per Section 17(1)(iv) of the said Act. It is in this context that

the expression “profits in lieu of salary” has been defined in Section

17(3) of the said Act. The case of the revenue is that the amounts

received by the assessee fall under Section 17 (3)(iii) of the said Act.

We have already extracted the relevant portion of Section 17(3)(iii)

above. A plain reading thereof would indicate that the amount due or

received whether in lump sum or otherwise by an assessee from any

person must be in connection with the employment with that person.

Sub-clause (A) refers to the period prior to an assessee joining such

employment and sub-clause (B) refers to the period after cessation of

an assessee‟s employment with another person. We have already noted

above that the Commissioner of Income-tax (Appeals) clearly found as

a fact that there was no employer-employee relationship. The Income-

ITA Nos.1348/08 & 1386/2008 Page No.5 of 7
tax Appellate Tribunal has also observed that the assessee was never

offered any job. We have also examined the consent decree and the

background to the settlement which was offered to all the members of

the class action. It is clear that the class action itself was based on the

ground that the members of the class had been denied entry into certain

positions because of their gender. The very basis of the class action is

that they had not been given the job for which they had applied on the

ground of discrimination based on their sex. This clearly implies that

none of the class members, including the assessee, had ever been

offered a job by the Voice of America or by any other governmental

agency of the USA. In fact, the very concept of a salary is that it is

regarded as a reward or recompense for the services performed. The

assessee never performed any service as she was never given the job.

Thus, the revenue‟s contention that the said amounts received by the

assessee were in the nature of „profits in lieu of salary‟, cannot be

accepted.

6. Both the Commissioner of Income-tax (Appeals) as well as

the Income-tax Appellate Tribunal have also concluded that the said

amounts received by the assessee were in the nature of capital receipts.

We agree with that conclusion because the amount was received by

way of compensation for not being offered the job on the basis of

ITA Nos.1348/08 & 1386/2008 Page No.6 of 7
gender discrimination. The decision of the tribunal, therefore, does not

call for any interference.

7. No substantial question of law arises for our consideration.

The appeals are dismissed.

BADAR DURREZ AHMED, J

RAJIV SHAKDHER, J
December 12, 2008
dutt

ITA Nos.1348/08 & 1386/2008 Page No.7 of 7