PETITIONER:
POONA ELECTRIC SUPPLY CO. LTD.
	Vs.
RESPONDENT:
COMMISSIONER OF INCOME-TAX, BOMBAY
DATE OF JUDGMENT:
19/04/1965
BENCH:
SUBBARAO, K.
BENCH:
SUBBARAO, K.
SHAH, J.C.
SIKRI, S.M.
CITATION:
 1966 AIR   30		  1965 SCR  (3) 818
 CITATOR INFO :
 RF	    1967 SC 477	 (6)
 RF	    1973 SC2486	 (8)
 R	    1973 SC2766	 (9)
 R	    1986 SC 368	 (16)
 MV	    1986 SC 757	 (15)
ACT:
  Income-tax  Act (11 of 1922) s. 10(1)--Profit	 arrived  at
after  deducting amounts according to  Electricity  (Supply)
Act, 1948---Taxable income--If deductions can be allowed.
HEADNOTE:
The  appellant-company was a commercial	 undertaking,  doing
the  business  of  supply  of  electricity  subject  to	 the
provisions  of	Electricity  (Supply)  Act,  1948.  For	 the
purpose	 of rationalization of rates and keeping them  under
control, the licensee was directed by the Act to adjust	 the
rates  in such a way that the clear profit in any  year	 did
not exceed the amount of reasonable return as defined in the
Act;  but  that	 if an excess was  collected,  the  licensee
should	distribute half of that excess by way of  rebate  to
the   consumers,   or	carry  the  amount  forward  in	 the
accounts for distribution to the consumers. For the purposes
of  the	 Act,  during the  accounting  years,  the  assessee
credited  certain  amounts which formed part of	 the  excess
collected  to the "Consumers Benefit Reserve  Account",	 and
claimed deduction of those amounts from the taxable  income.
The   Income  Tax  Officer  and	 the   Appellate   Assistant
Commissioner disallowed the claim, but the Tribunal  allowed
the deductions. The High Court, on a reference, held against
the assessee.
 In   it  appeal to this Court the appellant contended	that
there was a distinction between commercial accurancy,. As a'
profit" under the Electricity (Supply) Act and that the real
or  commercial profit under s. 10(1) of the Income Tax	Act,
1922,  could be determined only after excluding the  amounts
statutorily  transferred to the "Consumers  Benefit  Reserve
Account",  for,	 that  amount represented a  rebate  to	 the
consumers, of the excess amount: collected from them.
    HELD:  As  a  business concern the real  profit  of	 the
appellant  had	to  be	ascertained  on	 the  principles  of
commercial  accountancy.  As  a	 licensee  governed  by	 the
statute	 its "clear profit" was ascertained in terms of	 the
statute	 and the schedule annexed thereto. The	two  profits
are  for  different  purposes-one  for	commercial  and	 tax
purposes  and the other for statutory purposes in  order  to
maintain a reasonable level of rates. The amounts for  which
deduction was claimed were a part of the excess amount	paid
to  the	 assessee  and	reserved  to  be  returned  to	 the
consumers.  They  did not form part of the  assessee's	real
profits,  and therefore, to arrive at the taxable income  of
the  assessee  from  the business, under  s.  10(1)  of	 the
Income-tax Act the said amounts had to be deducted from	 its
total  income. [827G-828A]
    The income tax is a tax on the real income, that is	 the
real profits arrived at on commercial principles subject  to
the provisions of the Income-tax Act. The real profit can be
ascertained only by making the permissible deductions. There
is  a  clear  cut distinction between  deductions  made	 for
ascertaining  the  profits  and distributions  made  out  of
profits.  It  is  a  question of fact to  be  found  on	 the
relevant   circumstances,   having   regard   to    business
principles.  Another
819
distinction that should be borne in mind is that between the
real  and  the	statutory  profits,  that  is  between	 the
commercial  profits  and statutory profits. The	 latter	 are
statutorily  fixed for a specified purpose. The real  profit
of a businessman under s. 10(1) of the Incometax Act, cannot
,obviously  include  the amounts returned by him by  way  of
rebate	to the consumers, under statutory  compulsion,	from
the statutory profits. [822C, 827E, F]
Case law referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeals Nos. 633 and
634 of 1964.
 Appeals from the judgement and order dated July 23	and
24, 1962 of the Bombay High Court in Income-tax Reference
No. 61 of 1961.
A. V. Viswanatha Sastri, S.N. Vakil, T.A. Ramachandran,
1. B. Dadachanji, O.C. Mathur and Ravinder Narain, for	the
appellant (in both the appeals).
 Niren De,	Additional Solicitor-General, R. Ganapathy
lyer and R.N.	Sachthey, for	respondent (in both	the
appeals).
 A.V. Vishwanatha Sastri, M.N. Shroff and 1. N. Shroff,
for the Intervener (in all the appeals).
The Judgment of the Court was delivered by
Subba Rao, J. The appellant, the Poona Electric Supply
Co., Ltd., hereinafter called the Company, carried on	the
business of distribution of electricity in the city of Poona
under a licence issued by the Government. Under the relevant
provisions of the Electricity (Supply) Act, 1948, (Act 54 of
1948),	hereinafter called the Act, the Company’s “clear
profit”	in any year should not, as far as possible, exceed
the amount of “reasonable return” as defined under the	Act.
The excess, if any, after making some deductions,	the
Company	has to distribute to its consumers in the form of
rebate.	During the assessment years 1953-54 and 1954-55 the
Company claimed deduction of two amounts of Rs. 42,148/- and
Rs. 77,138/- for the said two years from its taxable income
as they were	credited to “Consumers Benefit Reserve
Account”. The Income-tax Officer disallowed the claim;	and
on appeal the Appellate Assistant Commissioner agreed	with
the Income-tax Officer. On a further appeal, the Income-tax
Appellate Tribunal accepted the contention of the appellant
and allowed the deductions. At the instance of the Revenue,
the Tribunal submitted the following question of law to	the
High Court of Judicature at Bombay for its opinion:
“Whether the two sums of Rs. 42,1481- in
the assessment year 1953-54 and Rs. 77,138/-
in the assessment year 1954-55 were deductible
in computing income, profits and gains
from the assessee’s business assessable to
tax.”
820
A Division Bench of	the said High	Court answered	the
question in the negative and against the appellant.	The
present	appeals have	been filed by	the Company after
obtaining the requisite certificate from the High Court.
The	argument of Mr. A.V.	Viswanatha Sastri, learned
counsel for the appellant, may be summarised thus: (1) There
is a distinction between commercial profit of a company	and
“clear	profit”	under	the Act—one	is arrived at	on
commercial principles	and the other is regulated by	the
statute; the real profit of a company under s. 10(1) of	the
Indian Income-tax Act can be determined only after excluding
the amount statutorily transferred to the “Consumers Benefit
Reserve Account”, for that amount represents a rebate to the
customers of the excess amount collected from them. (2) As
the reservation of a part of the said excess is a statutory
condition subject to	which the Company carries on	its
business, it is an expenditure wholly and	exclusively
incurred for the purpose of the Company’s business	and,
therefore, it is an allowance deductible under s. 10(2)(xv)
of the	Income-tax Act for computing	the profit of	the
Appellant’s business. (3) The Company follows the mercantile
system of accounting and, therefore, the amount of rebate so
reserved is deductible for arriving at the commercial profit
of the	Company in the year when the	statutory liability
arises and not when the amount is actually paid; and in	the
present	case the statutory liability	for the said	two
amounts arose in the accounting years of 1952 and 1953.
Learned Additional Solicitor General contended that	(1)
under the relevant provisions of the Act the transference of
a part of the said excess to the consumers benefit reserve
account	would only amount to apportionment or	distribution
of the profit after it has been earned and, therefore, it is
not a	deductible item for ascertaining the profit of	the
Company	under s. 10(1) of the Income-tax Act; (2) the	said
amounts	could not be said to be an expenditure	wholly	and
exclusively incurred for the purpose of the business, as the
expenditure was not incurred either during the course of the
business or for the purpose of earning the profits of	the
business, but was only apportioned or distributed from	and
out of the profits already earned.
 To	appreciate the rival contentions and to arrive at a
satisfactory solution	it will be necessary to	notice	the
relevant provisions of the Act and of the Income-tax Act.
The gist of the relevant provisions may be stated thus:
No person can supply electric energy in any area unless he
has obtained a licence from the State Government under s.
3(1) of the Indian Electricity Act, 1910 (9 of 1910).	The
Act, i.e., The Electricity (Supply) Act, 1948, provides	for
the rationalization of the	production and	supply	of
electricity and generally for taking
821
measures conducive to electrical development. One of	its
main objects is to prevent such licensees from charging
unreasonable rates to the detriment of the consumers. Under
s. 57(1) of the Act the provisions of the Sixth Schedule and
the table appended to the Seventh Schedule	thereto	are
deemed to be incorporated in the licence of every licensee.
Paragraph I of the Sixth Schedule imposes a duty on every
such licensee	to so	adjust his rates for the sale of
electricity by periodical revision that his clear profit in
any year shall not, as far as possible, exceed the amount
of “reasonable return”. The expressions “clear profit”
and “reasonable return” are defined. Under Para. II thereof
if the clear profit of a licence in any year of account is
in excess of the amount of reasonable return, one-third of
such excess, not exceeding 7 1/2%	of the	amount	of
reasonable return, shall be	at the disposal of	the
undertaking; one half of the said excess shall either be
distributed in	the form of a proportional rebate on	the
amounts	collected from the sale of electricity and meter
rentals	or carried forward in the accounts of the licensee
for distribution to the consumers in future in such manner
as the State Government may direct. It is, therefore, clear
from these	provisions that for	the	purpose	of
rationalization of rates and keeping them under control	the
licence	is directed to adjust his rates in such a way	that
his clear profit in any year shall not, as far as possible,
exceed the amount of reasonable profit; but if an excess is
collected, the licensee shall distribute half of that excess
in the	form of a proportional rebate to the consumers or
carry	forward	the same in	his accounts	for future
distribution to the consumers.	Briefly stated, the scheme
of the provisions is that a part of the excess collected is
returned to the consumers by way of a rebate. The question
is whether the amount so returned or	returnable by	the
licensee to his consumers is deductible for ascertaining his
taxable	income	from his business under s. 10(1) or s.
10(2)(xv) of the Income-tax Act.
 Learned Additional Solicitor General took us though	the
various	paragraphs of the Sixth Schedule to the Act	and
argued	that under them the licensee’s clear	profit	was
arrived at after all the deductions were made, including the
appropriations	for all taxes on income and profits	and,
therefore, the distribution of a part of the excess was only
a distribution out of the profits. There is plausibility in
this argument	and at the first blush	it appears to be
attractive. But there is an obvious fallacy underlying	the
argument and that arises from the fact that the argument
equates	the expression “clear profit” with that	of
commercial profits. The object of the Act and that of	the
Sixth Schedule	thereto, as aforesaid,	is to	statutorily
rationalize and regulate the rates chargeable for the energy
supplied in the interest of the public and for electrical
development. The rules embodied in the Sixth	Schedule to
the Act are intended only to achieve that object. Under the
said rules certain appropriations and	certain deductions
have to be made to. arrive at the clear profit; otherwise
the items may be manipulated
822
to sustain a demand for abnormal rates. The rules have no
concern with income-tax; though for the purpose of arriving
at the clear profit the taxes paid are also deductible.	If
this distinction is borne in mind, the problem presented is
easily and readily solved.
Under s. 10 (1) of the Income-tax Act, tax shall be payable
by an	assessee under	the head “profits and gains of
business” in respect of profits and gains of any business
carried	on by	him. The said profits and gains are	not
profits regulated by any statute, but profits in a business
computed on business principles. They are business profits
and not statutory profits. They are real profits and	not
notional profits. The real profit of a businessman under s.
10(1)of	the Income-tax Act cannot obviously	include	the
amounts	returned by him by way of rebate to the consumers
under statutory compulsion. It is as if he received	only
from the consumers the original amount	minus the amount he
returned to them. In substance there cannot be	any
difference between a	businessman collecting from	his
constituents a sum of Rs. Y in addition to Rs. X by mistake
and returning	Rs. Y	to them and another	businessman
collecting Rs. X alone. The amount returned is not a	part
of the profits at all.
In this context some of the decisions cited at the Bar	may
be of	some help. In Pondicherry Railway Co., Ltd. v.
Commissioner of Income-tax, Madras(1). under an agreement
with the French Colonial Government the railway company	had
to pay	to the said Government half of its	net profits
calculated as	provided thereunder. One of the questions
that arose in the appeal was whether the appellant-company
was entitled to deduct the payments made under the agreement
with the said	Government as	being expenditure incurred
solely	for the purpose of earning such profits within s.
10(9) of the Income-tax Act. In dealing with the question,
Lord Macmillan observed:
“A payment out of profits and conditional
on profits being earned cannot accurately be
described as a payment made to earn profits.
It assumes that profits have first come into
existence. But profits on their coming into
existence attract tax at that point, and the
revenue is not concerned with the subsequent
application of the profits.”
The learned Lord, after citing with approval
the principle laid down by Lord Chancellor
Halsbury in Gresham Life Assurance .Society v.
Styles(2), proceeded to observe:
“The word ‘profits’ I think is to be
understood in its natural and proper sense…
in a sense which no commercial man would
misunderstand. But once an individual or
(1) [1931] L.R. 58 A.C. 239, 251-252, 252.
(2) [1892] A.C. 309.
823
a company has in that proper sense ascertained
what are the profits of his business or his
trade, the destination of those profits or the
charge which has been made on those profits by
previous agreement or otherwise is perfectly
immaterial. The tax is payable upon the
profits realized, and the meaning to my mind
is rendered plain by the words ‘payable out of
profits.”
The distinction between payment out of profits and a payment
to earn profits is unexceptionable. The difficulty is to
ascertain in each case whether a particular payment falls
under one or other of the two categories. The statement in
the aforesaid	observations that a payment conditional on
profits	being	earned	cannot be a payment made to	earn
profits has been modified and explained by the Privy Council
in The Indian Radio and Cable Communications Cornpony, Ltd.,
v. The	Commissioner of Income-tax, Bombay Presidency &
AdenC). There, their Lordships were dealing with a case of a
joint venture by two companies; and Lord Maugham pointed
out thus:
“It may be admitted that, as Mr. Latter
contended, it is not universally true to say
that a payment the making of which is
conditional on profits being earned cannot
properly be described as an expenditure
incurred for the purpose of earning such
profits. The typical exception is that of a
payment to a director or a manager of a
commission on the profits of a company.”
To that extent the principle laid down by Lord Macmillan in
the case of	Pondicherry Railway	Co.(2)	has	been
modified. Lord Macmillan himself in a later decision in	The
Union Cold Storage Co. Ltd., v. Adamson (H. M. Inspector of
Taxes)(3) explained his observations	in the	Pondicherry
Railway Co.’s case (2). There, the appellant-company leased
lands and premises abroad	under a deed	reserving a
particular rent per annum. The deed provided that if at the
end of any financial year it was found that after providing
for this rent the result of the Company’s operations	was
insufficient to pay both interest on its	charges	and
debentures and dividends at fixed rates on its preference
shares	and also at least 10 per cent, on its ordinary
shares, the rent for the year was to be abated to the extent
of the deficiency, repayment of rent already paid being made
if necessary. The question raised in that case was whether
such repayments made	were allowable	as deductions	in
assessing the Company’s income to income-tax. The House of
Lords held that they were allowable deductions. When	the
observations of Lord Macmillan in the	Pondicherry Railway
Co.’s case(2) were pressed upon the House in support of	the
contention
(1) (1937) 5 I.T.R. 270, 277.	(2) L.R. 58 A.C. 239.
(3) (1931) 16 A.C. 328, 331.
824
on behalf of	the Revenue, Lord Macmillan explained	his
earlier observations thus:
“When, therefore, in the passage referred
to by the Attorney-General in the Pondicherry
case I said that “a payment out of profits and
conditional on profits being earned cannot
accurately be described as a payment made to
earn profits”, I was dealing with a case in
which the obligation was, first of all, to
ascertain the profits in a prescribed manner,
after providing for all outlays incurred in
earning them, and then to divide them. Here
the question is whether or not a deduction for
rent has to be made in ascertaining the
profits, and the question is not one of the
distribution of profits at all.”
Though a contractual term of payment of rent operated after
the profits were ascertained and on the insufficiency to
meet certain obligations was discovered, the House of Lords
did not find any difficulty in holding that the deductions
for rent were made only for ascertaining the profits and not
for distributing the same. The decision of the Court of
Appeal	in British Sugar Manufacturers, Ltd. v. Harris
(Inspector of	Taxes(1) is rather instructive. There, a
company carrying on a manufacturing business agreed with two
other companies to pay them a stated percentage of its	“net
profits” in consideration of their giving to the company the
full benefit of their technical and financial knowledge	and
experience, and giving to the company	and its directors
advice	to the best of their ability.	The question arose
whether	in computing the profits of the company for	the
purpose	of income-tax, the company was entitled to deduct
the sums so paid as being money wholly and exclusively	laid
out or expended for the purposes of the trade	within	Rule
3(a) of Cases I and II. Greene, M.R., pithily observed thus:
“Once you realise that as a matter of
construction the word “profits” may be used in
one sense for one purpose and in another sense
for another purpose, I think you have the real
solution of the difficulties that have arisen
in this case.”
Applying that test, the Master of the Rolls
held that:
“In the present case there are two funds of
so-called profits which come into the picture.
The first one is the fund which has to be
ascertained for the purposes of calculating
the 20 per cent …………………. Now
when that amount has been ascertained, that
fund has ceased to have any usefulness at all,
and it then becomes necessary to ascertain
what are the divisible profits, and for that
purpose, to take another account, which not
only would bring in depreciation, but would
also take into
(1) [1939] 7 I.T.R. 101, 105, 106, 108-109.
829
account the sum that had been paid out
to the Skoda works, and the Corporation upon
the taking of the first account.”
Romer, L.J., put the test in a different
way when he said:
“Is the payment that has to be made by
the trader under the contract in question a
mere division of profits with another party
or is it a payment to the other party, the
amount of which is ascertained by reference to
the profits?”
MacKinnon, L.J. stated much to the same
effect thus:
	“The whole question in this, as in other
cases, is whether this, which is an annual
payment, is an annual payment to be taken into
account in order to ascertain the profits, or
is it an annual payment payable out of	the
profits after they have been ascertained? I
think the true facts of this case are that it
is of the former character. The difficulty in
the case arises largely because of	the
necessary ambiguity in the word “prof
its” and
the fact that in this agreement “profits” as
a word does appear; but “profits”, as I think,
quite clearly of a different description	from
the annual profits or gains with which one is
concerned in assessing the income-tax.”
This decision accepts the principle that a contract or a
statute may provide for the ascertainment of two profits for
different purposes and the question to be decided in	each
case is whether the amount claimed as deduction is payable
out of	the real profits. The Judicial Committee again in
Raja Bejoy Singh Dudhuria v. Commissioner of	Income-tax,
Calcutta(1) emphasized	the concept of real income in	the
context of payment of income-tax. Lord Macmillan, speaking
for the Board, after adverting to the Imperial System of
income-tax legislation, proceeded to observe:
“The correlative of the obligation to return
as income sums which are really charges upon
the taxpayer’s income is the right to
reimbursement of the tax on such
charges. The Indian Income-tax Act makes no
similar provision for the deduction
of tax at the source and the
consequent reimbursement of the taxpayer in
the case of such a charge as that to
which the revenues of the appellant are
subject ………………………… that
the omission from the Indian Act of any such
provision points rather to an
intention to tax, in Lord Davey’s Phrase, only
“the real income” of. the taxpayer, than to an
intention to impose, without right of
reimbursement, a tax on what is a charge upon
his income.”
(1) L.R. (1933) 60 I.A. 196, 202.
826
The concept of “real income” is also expounded in	the
decision of the Bombay High Court in H.M. Kashiparekh &	Ca.
Ltd. v. Commissioner	of Income-tax,	Bombay	North	(1).
There,	under	the managing agency agreement the managing
agent was under a duty to forgo up to one-third of	its
commission where the profits of the managed company were not
sufficient to pay a dividend of 6 per cent. The contention
of the Revenue that such a surrender of the commission under
the provisions mentioned in the agreement was not deductible
for the	purpose of income-tax was negatived. The principle
has been succinctly stated in the head note thus:
“The principle of real income is not to be
subordinated as to amount virtually to a
negation of it when a surrender or concession
or rebate in respect of managing agency
commission is made, agreed to or given on
grounds of commercial expediency, simply
because it takes place some time after the
dose of an accounting year. In examining any
transaction and situation of this nature the
court would have more regard to the reality
and speciality of the situation rather than
the purely theoretical or doctrinaire aspect
of it. It will lay greater emphasis on the
business aspect of the matter viewed as a
whole when that can be done without
disregarding statutory language.”
 Now	let us look at two of the cases on which strong
reliance is placed on behalf of the Revenue. In Mersey Docks
and Harbour Board v.	Lucas(3) the	harbour board	was
empowered by Act of Parliament to levy dock	dues to be
applied in maintaining the concern and in paying interest on
moneys borrowed; any surplus income remaining after meeting
these charges	was directed to be applied in forming a
sinking	fund to extinguish the debt incurred in	the
construction of the docks. It went to reduce	the capital
liability. The question was whether the sum carried to	the
sinking	fund,	and the surplus carried to the following
year’s	accounts, were “profits” within the meaning of	the
Income-tax Acts. The House of Lords held that the surplus
was profit assessable to the incometax. In this case	the
surplus	income formed the sinking fund and was utilised to
pay off the debts of the harbour board; therefore, the Court
rightly held that the said amount was utilised by the board
from and out of its profits and, therefore, the said surplus
could not be an allowable deduction. The decision of	the
Queen’s	Bench	Division in Paddington Burial Board	v.
Commissioners of Inland Revenue(3) was also based on	the
same principle. Under a public Act of Parliament a burial
ground	was provided out of the poor rates, and fees	were
charged to persons using it; any
(1) (1960) 39 I.T.R. 706, 707.
(2) (1883) 2 T.C. 25. (3) (1884) 2 T.C. 46.
827
surplus of income over expenditure was applied in aid of the
poor rates as required by the Act. It was held that	the
surplus	was a profit assessable to income-tax.	It will be
seen that the burial ground was managed on behalf of	the
Parish	of Paddington and the surplus was applied for	the
benefit of the parishners. In the words of Day, J., it	was
a business carried on for the benefit of the rate-payers of
the parish of Paddington. This case also, therefore, dealt
with payments	out of profits utilised for the	benefit of
those on whose behalf the business was conducted. In Young
(H. M.	Inspector of Taxes) v. Racecourse Betting Control
Board(1) the question that arose was whether the Racecourse
Betting Control Board was entitled in computing the profits
of the trade of totalisatot operator for the years 1953-54
and 1954-55 to deduct certain payments.	The Board would be
entitled, under the appropriate statutes, to deduct payment
of moneys wholly and exclusively laid out or expended	for
the purpose of trade.	It was held in that case that	the
said payments were all voluntary payments and were not	made
for the purpose of the trade. This decision has no bearing
on the question raised before us.
 The said decisions lead to the following results: Income-
tax is a tax on the real income, i.e., the profits arrived
at on commercial principles subject to the provisions of the
Income-tax Act. The real profits can be ascertained only by
making	the permissible deductions. There is	a clear-cut
distinction between deductions made for ascertaining	the
profits	and distributions made out of profits.	In a given
case whether the outgoings fall in one or the other of	the
heads is a question of fact to be found on the relevant
circumstances,	having	regard	to business	principles.
Another	distinction that shall be borne in mind is	that
between	the real and the statutory profits, i.e., between
the commercial profits and statutory profits.	The latter
are statutorily fixed for a specified purpose.	If we	bear
in mind these two principles there will be no difficulty in
answering the question raised.
 The appellant-company is a commercial undertaking. It does
business of the supply of electricity subject to	the
provisions of	the Act. As a business concern its	real
profit has to be ascertained on the principles of commercial
accountancy. As a licensee governed by the	statute	its
clear profit is ascertained in terms of the statute and	the
schedule annexed thereto. The two profits are for different
purposes–one is for commercial and tax purposes and	the
other is for	statutory purposes in order to	maintain a
reasonable level of rates. For the purposes of the	Act,
during the accounting years the	assessee credited the said
amounts	to the “Consumers Benefit Reserve Account”.	They
were part of the excess amount paid to it and reserved to be
returned to the consumers. They did not form part of	the
asessee’s real	profits. So, to arrive at	the taxable
income of the assessee from the business
(1) (1959) 38 T.C. 452 (H.L.).
(D)5SCI–14
828
under s. 10(1) of the Act, the said amounts	have to be
deducted from its total income.
 In this view it is not necessary to express our opinion
on the question whether the said amounts would be allowable
deductions under s. 10(2)(xv) of the Act.
 The next question is whether the amounts so reserved for
future	payment	were deductible in computing	the income,
profits	or gains from the assessee’s	business for	the
assessment years 1953-54 and 1954-55.	It is not disputed
that the assessee adopts the mercantile	system	of
accounting. The liability to return the amounts	was
incurred by the assessee during the	relevant accounting
years.	This	Court	held in Calcutta Co.	Ltd.,	v.
Commissioner Income-tax, West	Bengal(1) that where	an
assessee maintained his accounts on mercantile	basis,	the
accrued	liability and the estimated expenditure which it
would incur in discharging the same could be deducted	from
the income of	the accounting year	in which the	said
liability accrued. Indeed, this legal position was	not
contested on behalf of the Revenue.
 In	the result we answer the question referred to	the
High Court in the affirmative and in favour of the assessee.
The order of the High Court is set aside. The	appeals	are
allowed with costs.
Appeals allowed.
829