PETITIONER: M/S. MADDI VENKATARAMAN & CO. (P) LTD. Vs. RESPONDENT: THE COMMISSIONER OF INCOME TAX DATE OF JUDGMENT: 02/12/1997 BENCH: SUHAS C. SEN, S. SAGHIR AHMAD ACT: HEADNOTE: JUDGMENT:
THE 2ND DAY OF DECEMBER, 1997
Present:
Hon’ble Mr.Justice Suhas C.Sen
Hon’ble Mr.Justice S.Saghir Ahmad
Ramesh P.Bhatt, Sr.Adv. M.N.Shroff, Ms. Ragini Singh, Advs.
with him for the appellant
Ranvir Chandra, C.V.Rao, S.R.Tardol, Nagpal, and B.K.Prasad,
Advs. for the Respondent
J U D G M E N T
The following Judgment of the Court was delivered:
SEN, J.
The Tribunal referred the following question of law to
the Andhra Pradesh High Court under Section 256 (1) of the
Income Tax Act, 1961.
“1. Whether on the facts and in the
circumstances of the case, a sum of
Rs 2.95,000/- has to be taken into
account in computing the income of
the assessee from business under
the provisions of Section 28 of the
Income Tax Act, 1961?
If the answer to the above question
is in the negative-
Whether on the facts and in the
circumstances of the case, the
claim of Rs 2,95,000/- is covered
by sub-rule (J) of Rule 6-DD,
framed under Section 40-A(3) of the
Income Tax Act, 1961?”
2. “Whether on the facts and in
the circumstances of the case, the
sum of the Rs. 19.695/- incurred as
quest-expenses is allowable as
deduction?”
The assessee, to start with, was a partnership
consisting mostly of family members, in 1965, it was
converted into a public company to carry on the business of
export of tobacco. The first directors appointed at the time
of incorporation were to hold office during their lifetime
or until they resigned voluntarily.
On the basis of the information received, a search was
conducted by the Enforcement Directorate in the assessee’s
business premises. A number of latters and other documents
were seized which disclosed that the assessee had indulged
in transactions in violation of the provisions of Foreign
Exchange (Regulation) Act (for short `FERA’). It was found
that the assesee had remitted to a private party in
Singapore in violation of law. Proceedings were taken
against the assessee for infringement of Sections 4(2) and
5(1)(e) of FERA and ultimately a penalty of Rs. 35,000/- was
imposed under Section 23 (1)(a) read with Section 23-c of
the Act. The assessee in its income tax return for the
assessment year 1970-71 claimed deduction of Rs. 2.95,000/-
as business expenditure/loss. According to the assessee in
course of carrying on of its business by the year 1966. It
had accumulated 329.2 tonnes of sub-standard quality,
tobacco which it could not export over the last three years.
Since the accumulated stock of tobacco was of sub-standard
quality, it could not be sold at the floor price fixed by
the Government of India for such tobacco. According to the
assessee, it had no alternative but to sell the tobacco at a
discount of 20% to a Singapore party. On paper, the full
sale price was paid by the Singapore party but in reality
20% of the price paid by the party was remitted back to him
through one Shamsuddin. In pursuance of this agreement
tobacco was sold and the full floor price was received by
the assessee from the Singapore party. The assessee paid a
sum of Rs. 2.88,000/- to Shamsuddin who remitted the
equivalent amount in Singapore currency to the Singapore
party. Thus, according to the assessee, it had no
alternative but to enter into such a ******** with a view to
dispose of the sold unsold stock of inferior quality of
tobacco. In these facts of the case. It was claimed by the
assessee that the amount of Rs. 2,88,000/- paid to
Shamsuddin ought to be deducted as business expenditure or
treated as business loss.
The Income Tax Officer however, disallowed the claim.
According to him. Payment was not genuine and it contravened
the provisions of Section 40-A(3) of FERA. It was further
held that the payment did not fall within any of the
exceptions to Rule 6-DD. The appellant Assistant
Commissioner affirmed the order of the Income Tax Officer.
On further appeal, the Tribunal made the following findings.
(a) A sum of Rs. 2,95.000 was paid by this assessee company
to Shamsuddin which consisted of an amount payable to him
for his services and also a sum of Rs. 2,88,000/- to be
remitted to the Singapore party. The amount paid to
Singapore party was difference of 20% of the floor price of
tobacco fixed by the Government.
(b) The assessee was knowingly a party to the above
transaction and it violated the provisions of FERA. The
Tribunal also took the view that the assessee’s income from
export to the Singapore party in reality was not the full
price shown to have been received from the Singapore party
i.e., 8.86,702.89. The figure had to be reduced by a sum of
Rs. 2,95.000/- because this was the sum which was really
received by the assessee. It was of the view that it was
unnecessary to go into the question whether the sum of Rs.
2,95,000/- was to be created as a deduction and if so under
which Section and further whether it attracted Section 40-
A(3) of the Act.
(c) The Tribunal held that even otherwise, the said payment
did not attract Section 40-A(3) since it was covered by sub-
rule (j) Rule 6-DD inasmuch as the said payment to
Shamsuddin was made in cash due to exceptional and
unavoidable circumstances.
In the Department’s contentions that the payment made
to Shamsuddin was illegal and could not be taken into
account for any purpose were unsustainable in law. The
income tax law did not distinguish between legal and illegal
income or between legal and illegal expenditure.
The High Court was of the view that the Tribunal was in
error in coming to the conclusions that it had reached. The
High Court pointed out that expenses tainted with illegality
could not be allowed as business expenditure under Section
37 or as business loss or on any other basis. The High court
was of the further view that the assessee could not be
allowed to achieve the same result by invoking Section 28.
The High Court also expressed the view that the assessee’s
contentions that its real income from export of tobacco was
not Rs. 6.86,702.89 paise which was paid to it but its real
income was that amount minus Rs. 2,95.000/- which he had
subsequently repatriated in Singapore dollars. It was only a
facade to realise the true price of the transaction which
was 80% of the floor price. Therefore, the invoice which
showed the floor price was not the true reflection of the
real transaction between the two parties. The High Court
rejected this contention by holding that the very agreement
to receive 80% of the floor price which was the invoice
value of the tobacco was illegal. The High Court pointed out
that in law, there could not have an agreement to agree to
take anything less than the invoice price. The agreement
that tobacco was of the sub-standard quality was no answer.
An exporter was not supposed to export sub-standard tobacco.
The High Court was of the view that the sum of Rs.
2,88,000/- had not been repatriated in a straight forward
manner but has been sent to Singapore through an illegal
channel. It is not a case of money being diverted under an
overriding legal obligation. The High Court ultimately
concluded that the agreement being illegal and contrary to
law, cannot be recognised by a court of law nor can entering
into such transaction be a normal incidence of carrying on
business. The High court further held that argument based on
real price was of no substance. If a contractor received an
amount of Rs. lakhs under a contract entered into with the
Government he cannot claim that in reality, the amount was
Rs. 9 lakhs because at the time to awarding the contract he
had an understanding with the authority to pay a sum of Rs.
one lakh by way of bribe.
The High Court referred to a large number of decisions
where it has been held that payments tainted with illegality
cannot be claimed as deduction under the income Tax Act.
However, if an assessee is penalised under one Act, he
cannot claim that amount to be set off against his income
under another Act because that will be frustrating the
entire object of imposition of penalty.
One exception to this rule which has been recognised by
the Courts is where the entire business of the assessee is
illegal and that income is sought to e taxed by the Income
Tax Officer then the expenditure incurred in the illegal
activities will also have to be allowed as deduction. But if
the business is otherwise lawful and the assessee resorts to
unlawful means to augment his profits or reduce his loss,
then the expenditure incurred for these unlawful activities
cannot be allowed to be deducted. Even if the assessee had
to pay fine or penalty because of an inadvertent infraction
of law which did not involve any moral obliquity, the result
will be the same. Even in such cases, deduction will not be
permitted of the amounts paid as penalty of fine or of the
value of the goods confiscated by the statutory authority as
expenditure wholly and exclusively incurred for the purposes
of carrying on the trade. It has been consistently held by
the English Courts that fines or penalties payable for
violation of law cannot be permitted as deduction under the
Income Tax Act. That will be against public policy. Even
though the need for making such payments arose out of
trading operation the payment were not wholly and
exclusively for the purpose of the trade. One can carry on
his trade without violating the law. In fact, Section 37
presumes that the trade will be carried on lawfully.
The English Courts have consistently held that penalty
or fine or money paid to compound and offence under another
statute cannot be allowed as a deduction under the Income
Tax Act. For the application of these principles,
consideration of moral obliquity was quite immaterial.
In the case of the Commissioners of Inland Revenue vs.
E.C.Warnes 12 Tax Cases 227, the Company had to pay a
penalty under the provisions of the Customs (Consolidation)
Act, 1876 in respect of a consignment of oil shipped by it
to Norway. The action was settled by consent on the
agreement of the company to pay a mitigated penalty of Rs.
2,000 and on all imputations as to the Company’s morel
culpability being withdrawn. It was declared that there was
no intention from the beginning to the end of the
transaction that the Company had by connivance or consent
been taking part in trading with the enemy but had only been
culpable of carelessness. In defending the penalty
proceedings, the Company had incurred legal costs amounting
to 560 18s 10d. These two amounts incurred on payment of
the penalty and also legal cost have been taken for the
computation of Excess Profits Duty purposes, On behalf of
the company. if was contended that both the penalty and
costs should be allowed as losses arising out of and
incidental to trade. It was pointed out that the penalty and
the costs were solely connected with and arose out of the
trace carried on by them and as such were detectable in the
same manner that bad debts are deductible in computation of
profits. Lastly, it was argued that profits must be taken in
their commercial sense. In that sense this was loss which an
ordinary prudent commercial man would and could only write
off against the profits of the business. The Commissioners
who heard the appeal held in favour of the company. When the
matter came before the High Court Rowlatt, J. recognised
that the provision of law under which the penalty was
imposed is “one of very great and startling stringency; but
of course the liability it creates can only be regarded as a
liability of penal character” and held.
“It seems to me that a penal
liability of this kind cannot be
regarded as a loss connected with
arising out of a trace. I think
that a loss connected with or
arising out of trade must, at any
race, amount to something in the
nature of a loss which is
contemplable and in the nature of a
commercial loss…..but I do not
think it is possible to say that
when a fine, which is what it comes
to has been inflicted upon a
trading body. It can be said that
is “a loss connected with or
arising out of” the trade within
the meaning of this Rule.”
This decision of Rowlatt, J. was cited with approval by
the court of Appeal in the case of The Commissioners of
Inland Revenue vs. Alexander Von Glehn & Co., Ltd, 12 Tax
Cases 232. In that case Lord Sterndale noted that the
assessee was a firm of high standing. A great part of its
trade consisted in the exporting of goods to Russia and
Scandinavia Some goods were exported to Russia at a time
when the Customs (War Powers) Act, 1915 was in force and the
goods of the assessee had ultimately gone to the enemy
territory Proceedings were taken for infraction of law
because the assessee was not able to prove that he had taken
all reasonable steps to secure that the ultimate destination
of the goods was the destination mentioned in the
declaration. The assessee agreed to pay a fine of 3000 and
now the question was whether this amount padi as penalty was
admissible as deduction from the income of the assessee’s
Company.
Lord Sterndale held that the customs proceedings were
not technically criminal proceedings; but he stated.
“I do not think that matters. They
certainly are proceedings in which
a penalty is being sued for by the
Attorney-General as representing
the Crown, for an infraction of the
law, whether technically criminal
for the purpose of appeal seems to
me to be immaterial. The money
which is paid is money paid as a
penalty, and it does not matter in
the least that the Attorney-General
has elected to take treble the
value of the goods, nor does it
matter that it may be called in the
Information a forfeiture.”
Lord Sterdale stated that it was a hard case and
observed :
“It may be so, and it may seem
hard, because it was agreed that
there was no moral obliquity to use
the expression which is used in all
these cases, to be attributed to
the Appellants, But is seems to me
that those are matters which we
cannot into consideration, and
injustice to both the learned
Counsel who argued the case for the
Appellants, they did not est their
case upon any such basis as that,
but they rested it upon the broad
principle that it does not matter
whether the expense is included it
consequence of an infraction of the
law or whather it is a penalty for
doing an illegal act. So long as it
is something which reduces the
amount which comes into the
trader’s pockets as the result of
his trading.”
Lord Sterndale has, however, held that the payments for
infraction of law could not called to be for the purpose of
the trade. Relying upon the remarks of Lord Davey n the case
of Strong vs. Woodifield 5 Tax Cases 215. It was held that
the disbursements permitted as deductions must be for the
purpose of the trade. It was not enough that the
disbursement was made in the course of or arose out of or
was connected with the trade or was made out of the profits
of the trade.
Dealing with the question that the disbursements were
connected with the trade. Lord Sterndale observed:
“Of course, as Mr. Justice Rowlatt
said, in a sense you may say that
it has been connected with the
trade. because if the trade has not
been carried on the penalty would
not have been incurred there would
not have been an opportunity for
the breach of the law which took
place but in the sense in which the
words are used in the Act. I do not
think that this was connected with
or arising out of such trade,
manufacture, adventure or concern
and still less do I think hat it
was a disbursement under the First
which applies to the first two
cases, that is to say. “money and
exclusively laid out or expanded
for the purposes of such
trade”………….It is perhaps a
little difficult to put the
distinction into very exact
language, but there seems to me to
be a difference between a
commercial loss in trading and a
penalty imposed upon a person or a
company for a breach of the law
which they have committed in that
trading for that reason I think
that both the decision of Mr.
Justice Rowlatt in this case and
his former decision in Inland
Revenue Commissioners v. Warnes 12
T.C. 227, which he followed were
right, and I think this appeal
should be dismissed with costs.”
Warrington. L.D. who agreed with Lord Sterndale
observed as under :
“Now it cannot be said that the
disbursement in the present case is
made in any way for the purpose of
the trade or for the purpose of
earning the profits of the trade.
The disbursement is made, as I have
already said and the same remark
applied to this Rule as to the
Other because the individual who is
conducting the trade has not from
any moral obliquity but has
unfortunately been guilty of an
infraction of the law.”
In the case of Cattermole (H.M. Inspector of Taxes) vs.
Borax & Chemicals Ltd 31 Tax Cases 202, the question was
whether fines imposed in the United States of America upon
the company and upon its managing Directors for infringement
of anti trust legislation of the United State of America
should be allowed as deductions in computing the amount of
Company’s profits. The fine was imposed in very unusual
circumstances. It was doubtful whether the Company and its
Managing Director could have been proceeded against the
American Law but they decided to submit voluntarily to the
jurisdiction of the California Court. It was done out of the
supposed business necessity because the English Company was
subsidiary of An American Company. If the English Company
and its Managing Director alongwith the American Company did
not submit to the jurisdiction of the California Court the
result would be that its supplies would have been stopped
altogether and it would have been unable to carry on the
business with the American Company. the Company was
extremely anxious to settlement. It was argued that it was a
matter of vital importance to the American Company that the
English Company and Mr. Hatchley should appear in this suit.
The matter was ultimately settled. One of the terms of the
settlement was that the English Company would pay a fine of
10,000 U.S.Dollars and the Managing Director would pay a
fine of 6.000 US dollars.
The Commissioners took the view that the amount was
deductible as business expenditure because it was paid to
ensure the supplies. Croom-Johnson, J. held that the amount
was not paid wholly and exclusively for the purposes of
carrying on the trade. It may have been one of the reasons
but manifestly it was not the only reason. “One of the
reasons was to get as cheaply as possible a settlement with
the American authorities, paving something by way of
compromise-agreeing with one’s adversary while one is in a
way with him. That is really what happened hence.”
The Indian Courts have also consistently held that
payments tainted with illegality cannot be treated as money
spent wholly and exclusively for the purpose of business. A
long line of decisions was noted in the judgment under
appeal. It is not necessary to refer to all of them. We
shall refer to three cases decided by this Court.
In the case of Hail Aziz and Abdul Shakoor Bros. v.
Commissioner of Income Tax Bombay City II. 41 ITR 350 a
bench of three Judges of this Court held that the expenses
which were permitted as deduction were such as were made for
the purpose of carrying on the business. It was enough that
the disbursements are made in the course of or arose out of
or were connected with the trade. No deduction can be
allowed if the expenditure fell on the assessee in some
character other than that of a trader. If a sum has to be
paid by an asseessee because in conducting his business, he
had acted in a manner which had rendered liable for penalty
for infraction of law, it could not be claimed as a
deduction because it could not be called in commercial sense
as incurred in carrying on the business. It was emphasised
in that judgment by Kapoor, J. that infraction of law is not
a normal incidents of business.
The point that the expenditure incurred for the purpose
of unlawful activity must be allowed to find out the
commercial profits of the Company was specifically argued
and raiected in the case of The Commissioners of Inland
Revenue vs. F.C.Warnes (supra). If a penalty is imposed for
contravention of any statutory provision it cannot be said
that the commercial loss had fallen on the assessee as a
trader. Illegal activity cannot be created as a tradition
activity at all. As Lord Sterndale held that it was not
enough that the disbursement was made in the course of or
arose out of or was connected with the trade or was made out
of the profits of the trade. Only if it could be shown that
it was spent for the purpose of the trade that the deduction
can be permitted unless the entire trade was unlawful.
The case of Haji Aziz Abdul Shakoor Bros. (supra) it
important for another reason. It was categorically held in
this case that no distinction can be made in this regard
between a personal liability and a liability of any other
kind. So long as the payment has to made for infraction of
law, it cannot be said that it was made in course of
carrying out of the trade.
In that case of Commissioner of Income Tax V. S.C.
Kothari 82 ITR 794. It was held that the loss which had
actually been incurred in carrying on a legal business must
be deducted before the true figure relating to profits which
had to be brought to tax could be computed or determined. If
a business was illegal, neither the profits earned nor the
loss incurred would be enforceable in law but that did not
take the profits our of the taxing stature. Similarly the
taint of illegality of the business could not detract from
the loss baing taken into account for computing the amounts
which had to be subjected to tax. The Tax Collector cannot
be heard to say that he will bring the gross receipts to tax
he could tax the profits of a trade or business. That cannot
be done without taking the loss and the legitimate expenses
of the business.
In the case of Commissioner of Income tax, West Bengal
v. H.Hirjee 23 ITR 427, a bench of four Judges of this Court
dealt with a case of an assessee who was carrying on the
business as selling agent of a Company, he was prosecuted
under Section 13 of the Hoarding and Profiteering Ordinance,
1943 on a charge of selling the goods at prices higher than
a reasonable price in contravention of the provision of the
Section 6 of the Act. A part of the stock of goods was
seized and taken away. The persecution however, ended in
acquittal. The assessee claimed deduction of a sum of money
spent in defending the case. The Income Tax Appellant
Tribunal found that the expenditure was incurred solely for
the purpose of maintaining the assessee’s name as a good
businessman and to save his stock from being undersold if
the Court held that the prices charged by him were
unreasonable. The High Court rejected the reference
application on the ground that the decision of the Tribunal
was based on finding of fact. On appeal this Court held that
the findings of the Tribunal were vitiated by its failure to
consider the possibility of criminal proceedings terminating
in the conviction and imprisonment of the assessee. It was
held that the deductibility such expenses must depend upon
the purpose and nature of legal proceedings and could not be
affected by the final outcome of the proceedings. It was
also pointed out that the Income Tax assessment had to be
made for every years and could Tax assessment had to be made
for year and could not be held up until the final result of
the legal proceedings which pass through several Courts was
announced.
In the instant case, the asseesee had indulged in
transactions in violation of the provision of Foreign
Exchange (Regulation) Act. The assessee’s plea is that
unless it entered into such a transaction, it would have
been unable to dispose of the unsold stock of inferior
quality of tobacco. Another words, the assessee would have
incurred a loss. Spur of loss cannot be a justification for
contravention of law. The assessee was engaged in tobacco
business. The asseessee was expected to carry on the
business in accordance with law. If the asseesee contravenes
the provision of FERA to cut down its losses or to make
larger profits while carrying on the business, it was only
to be expected that proceedings will be taken against the
asseesee for violation of the Act. The expenditure incurred
for evading the provisions of the Act and also the penalty
levied for such evasion cannot be allowed as deduction. As
was laid down by Lord Sterndale in the case of Alexander Von
Glehn (supra) that it was not enough that the disbursement
was made in the course of trade. It must be for the purpose
of the trade. The purpose must be a lawful purpose.
Moreover, it will be against public policy to allow the
benefit of deduction under one statute of any expenditure
incurred in violation of the provisions another stature or
any penalty imposed under another statute. In the instant
case, if the deductions claimed are allowed, the penal
provisions of FERA will become meaningless. It has also to
be borne in mind that evasion of law cannot be a trade
pursuit. The expenditure in this case cannot, in any way, be
allowed as wholly in this case cannot, in any, way be
allowed as wholly and exclusively laid out for the purpose
of assessee’s business.
We are in agreement with the view expressed by the High
Court in this case. The appeal is dismissed. There will be
no order as to costs.