PETITIONER:
K. GEORGE THOMAS
	Vs.
RESPONDENT:
COMMISSIONER OF INCOME-TAX, KERALA
DATE OF JUDGMENT30/04/1986
BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
MUKHARJI, SABYASACHI (J)
CITATION:
 1986 AIR 1661		  1986 SCR  (2) 874
 1986 SCC  Supl.  269	  1986 SCALE  (1)1296
ACT:
     Income Tax	 Act, 1961,  v. 10(3)/	Income Tax Act, 1922
s.   4(3) (vii)	 - Business  income - Receipts from abroad -
whether	 of   casual  or   non-recurring  nature  -  Whether
assessable as business income.
HEADNOTE:
     The appellant  is assessed	 to income tax in the status
of an  individual. He  runs a  printing press  and  a  daily
language newspaper.  For the year 1962-63, he filed a return
of income  showing a loss. The Income-tax Officer discovered
that various  remittances from	abroad had  been received by
the assessee  as Vice-President of the India Gospel Mission.
On an  enquiry he  found that  a major	part  of  the  funds
credited to  the account  maintained by	 the assessee in the
name of	 the Mission  had been	turned over to the newspaper
and a  sizeable	 part  of  it  had  been  utilised  for	 his
household expenses.  He rejected  the claim  of the assessee
that the  newspaper had	 been taken  over by  the Mission or
that the drawings from the account, on which no interest had
been  charged,	 constituted  loans  taken  by	him  in	 his
individual capacity  to be  repaid in  subsequent years, and
being of  the view that the remittances had been made to the
assessee entirely  because  of	his  business  and  personal
activities and	that  the  funds  of  the  Mission  and	 the
newspaper had  all been mixed up and treated together as one
unit, and  the assessee	 had been  operating upon  all these
funds as  the individual owner of both the newspaper and the
funds, held  that the  entire receipts	of cash	 from abroad
were relatable	to the	business activities  of the assessee
and were assessable to tax as his income.
     The  Appellate   Assistant	 Commissioner  allowing	 the
assessee's appeal  observed that  the amounts withdrawn from
the funds were merely loans repayable by the assessee to the
Mission, without  however recording  any definite finding on
that question  or as  to whether the remittances constituted
income of the assessee.
875
     The Appellate  Tribunal confirmed	this order in appeal
by the	Revenue holding that the receipts did not constitute
income of the assessee.
     The High Court, following its decision in C.I.T. v. Dr.
K.  George  Thomas,  [1974]  94	 I.T.R.,  11,  answered	 the
Reference in  favour of the Revenue and against the assessee
holding that  the amount was assessable as the income of the
assessee.
     Similar questions	were raised  in Appeal Nos. 2918 and
2919 of	 1977 in respect of the assessment years 1963-64 and
1964-65 respectively,  and Appeal  No. 2917 of 1977 assailed
the legality  and correctness of the levy of penalty for not
having submitted  a return  for the assessment year 1962-63,
but no separate submissions were made in those appeals.
     Dismissing the appeals by certificate, the Court,
^
     HELD: 1.  The receipts  cannot be regarded as of casual
and non-recurring  nature not  arising from  the  assessee's
business or  the exercise  of his  profession or  occupation
within the  meaning of	s. 10(3) of the Income Tax Act, 1961
for the reasons set forth in Dr. K. George Thomas v. C.I.T.
Kerala, [1985]	156 I.T.R.  412 and are assessable to tax as
the assessee's income. [879 G-H]
     P. Krishna	 Menon v.  Commissioner of Income-tax, [1959
35 I.T.R. 48, referred to.
     The distinction sought to be drawn between the case for
the assessment year 1960-61 and 1961-62 and the case for the
assessment year 1962-63 on the factum that in the former the
remittances  were  entered  in	the  personal  name  of	 the
assessee while in the latter the remittances have been shown
in a  separate account	standing in  the name  of the  India
Gospel Mission is wholly without substance. [879 D-E]
     In the  instant case, the assessee had treated both the
accounts as  his personal accounts from which heavy drawings
were made  from time  to  time	entirely  for  his  personal
objectives. The drawings from the account in the name of the
Mission did  not constitute  loans. The assessee had treated
that account as an intimate part of his personal funds. [879
E-G]
876
JUDGMENT:
 CIVIL APPELLATE JURISDICTION : Civil Appeals Nos. 2916
A of 1977.
 From the Judgment and Order dated 3.2.1977 of	the
Kerala High Court in I.T.R. Case Nos. 22 to 25 of 1975.
 Devi Pal,	Ms. A.K. Verma and	Sukumaran for	the
Appellant.
 K.C. Dua and Ms. A. Subhashini for the Respondent.
The Judgment of the Court was delivered by
PATHAK, J.	These appeals by certificate granted by the
Kerala High Court and directed against the judgment of that
High Court answering the questions referred to it by the
Income-tax Appellate Tribunal in favour of the Revenue and
against the appellant.
 The assessee, who	is the appellant before us, is
assessed to income-tax in the status	of an individual. He
runs a	printing press	known as ‘Kerala Dwani’ and also a
Malayalam daily newspaper of the same name. For	the
assessment year 1962-63, he filed a return of income showing
a loss	of Rs.3,37,183.	The Income-tax	Officer found	that
various remittances from the United States of America had
been received by him,	ostensibly in his capacity as Vice-
President of	the India Gospel Mission. The assessee
maintained two	bank accounts with the Indian Overseas Bank,
Kottayam. One account was in the name of the assessee and
the other in the name of the India Gospel Mission. A credit
of Rs.5,85,637	appeared in the account of the India Gospel
Mission. The	Income-tax Officer enquired	into	the
utilisation of	the funds credited in	that account, and on
examination of	the material before him he found that the
major part of	the funds had	been turned over to	the
newspaper ‘Kerala Dwani’ and	a sizeable part had	been
utilised for household expenses by the assessee, such as the
purchase of a cow, payment of	house rent of his father,
personal trips	to Bombay, purchase of property by	the
assessee, and providing loan facilities to the assessee’s
close relatives	including his	father, brothers and others
without interest. The personal	expenses met from out of
these
877
funds and the amount utilised for the purchase of properties
A in the name	of the	assessee and his five brothers were
claimed by the assessee as representing loans taken by him
in his individual capacity to be repaid in subsequent years.
The Income-tax	Officer found that no	interest had	been
charged on those drawings and that the account showed that
the assessee had been	operating on those funds in	his
complete discretion without	regard	to any stipulated
principles or directions. He found that the purchases and
the advances made for	the purchase of properties found a
place in the Balance Sheet prepared for the	India Gospel
Mission. He rejected the claim of the assessee that	the
newspaper, ‘Kerala Dwani’ had	been taken over by the India
Gospel Mission	and that the assessee had nothing to do with
it. He	found that the statutory declarations required to be
published by the newspaper annually showed that the assessee
in his	individual capacity was the owner of the press and
the newspaper,	and that no where was the India Gospel
Mission shown as having any connection with them as such or
through him as Vice-President	of the India Gospel Mission.
The Income-tax	Officer came to the conclusion that on the
examination of	the entire material it	was clear that the
funds had been received mostly for assisting the assessee in
running the newspaper, and that funds	of the India Gospel
Mission and the newspaper ‘Kerala Dwani’ had all been mixed
up and	treated together as one unit and the assessee had
been operating	upon all these funds as the individual owner
of both	the newspaper and the funds. The Income-tax Officer
observed that the remittances had been made to the assessee
entirely because of his business activities and had	been
utilised by him for his business and personal activities. He
held that the entire receipts of cash from the United States
of America were relatable to the business activities of the
assessee and were assessable	to tax	as the assessee’s
income. He rejected the explanation of the assessee that the
drawings constituted	loans taken from himself in	his
personal capacity and paid to himself as Vice-President of
the India Gospel Mission. Following the decision in P.
Krishna G Menon v. Commissioner of Income-tax, [1959] 35
I.T.R. 48 he brought the amount of Rs.5
India Gospel Missi n t ta as the in
On appeal by the assessee, the Appellate Assistant
878
Commissioner observed that the	amounts withdrawn from the
funds were merely loans repayable by	the assessee to the
India Gospel Mission but no definite	finding was given on
that question nor did he render any finding on the question
whether the receipt of Rs. 5,85,637 in the name of the India
Gospel Mission	constituted the	income of the assessee. The
Appellate Assistant Commissioner relied essentially on an
earlier order made by	the Income Tax Appellate Tribunal in
the appeals arising out of the assessments made for	the
assessment years 1960-61 and 1961-62, in which years similar
remittances to	the assessee had been held by the Appellate
Tribunal to be not taxable.
 The Income-tax Officer appealed	to the Income-tax
Appellate Tribunal, and the Appellate Tribunal dismissed the
appeal because	it preferred to follow	its earlier order
relating to the assessment years 1960-61 and 1961-62 wherein
it had held that the receipts from abroad did not constitute
the income of the assessee, and that even if they	were
assumed to constitute his income they	were receipts	of a
casual and non-recurring nature not arising from business or
the exercise of a profession or occupation and, therefore,
not taxable.
 At the instance of the Revenue the Appellate Tribunal
referred the following two questions to the High Court of
Kerala for its opinion :
“(1) Whether, on the facts and circumstances of
the case, the Tribunal was right in finding that
the amount of Rs. 5,85,637 assessed by the Income-
tax Officer was not assessable as the income for
the assessment year 1962-63?
(2) Whether, on the facts and circumstances of the
case, the Tribunal was right in finding that the
amount of Rs. 5,85,637 are receipts of a casual
and non-recurring nature not arising from business
or the exercise of a profession or occupation
within the meaning of section 10(3) of the Income-
tax Act, 1961?”
This reference	was numbered as Reference No. 22 of 1975 in
the High Court.
879
 By its judgment dated February 3, 1977, the High Court
held that the amount of Rs. 5,85,637 was assessable as the
income of the assessee	for the assessment year 1962-63 and
that the receipts were	not of	a casual and non-recurring
nature. A reference made to the High Court against the order
of the	Appellate Tribunal for the assessment years 1960-61
and 1961-62, of which	mention has been made	earlier, had
already been answered by the High Court in favour of the
Revenue and against the assessee. That judgment has	been
reported as Commissioner of Income-tax v. Dr. K. George
Thomas, [1974]	97 I.T.R. 111. We may point out that that
judgment of the High Court was brought in appeal to this
Court and was upheld by a Division Bench of this Court, of
which one of us (Sabyasachi Mukharji, J) was a member, and
the judgment of this Court has since been reported in Dr. K.
George Thomas v. Commissioner of Income Tax, Kerala, [1985]
156 I.T.R. 412. Upon that it	is clear that the basis on
which the Appellate Tribunal proceeded to decide the case in
favour of the assessee stands displaced. Learned counsel for
the assessee contends, however, that there is a material
difference between the case for the assessment years 1960-61
and 1961-62 and the case for	the assessment	year 1962-63
inasmuch as in the former case the remittances were entered
in the	personal name of the assessee while in the present
case the remittances have been shown in a separate account
standing in the name of the India Gospel Mission. To our
mind the distinction sought to be drawn is wholly without
substance, having regard to the overwhelming material on the
record showing	that the assessee had treated both	the
accounts as his personal accounts from which heavy drawings
were made from time to time	entirely for his personal
objectives. The	case that the drawings from the account in
the name of the India Gospel	Mission constituted loans is
not supported by the evidence on the record, and it is clear
that the entire fund was treated as an intimate part of the
assessee’s personal funds. That being so, the High Court is
plainly right in holding that the amount of Rs. 5,85,637 is
assessable as the income of the assessee for the assessment
year 1962-63. It is also apparent that the receipts cannot
be regarded as	of casual and non-recurring	nature	not
arising from the assessee’s business or the exercise of his
profession or occupation within the meaning of s. 10(3) of
the Income-tax Act. The decision of this Court in P. Krishna
Menon (supra) supports that conclusion. Indeed both	the
questions arising
880
before us for the assessment year 1962-63 were, as we have
mentioned earlier, examined by	this Court on corresponding
facts relating	to the assessment years 1960-61 and 1961-62,
and we	cannot do better than adopt the reasons set forth in
that judgment in this case. This appeal, therefore, fails.
 The other	appeals before	us arising out of Reference
No. 23	of 1975	raise the question of the legality	and
correctness of	the levy of penalty on the assessee for not
having submitted a return for the assessment year 1962-63,
and Reference No. 24 of 1975	and Reference No. 25 of 1975
which raise similar questions for the assessment year 1963-
64 and	1964-65 respectively as in the Reference we	have
dealt with above. No separate submissions have been made by
learned counsel	for the assessee on these appeals and they
must also fail.
In the result the appeals are dismissed with costs.
P.S.S.					Appeals dismissed.
881