Sardar Baldev Singh vs Commissioner Of Income-Tax, … on 2 September, 1960

0
35
Supreme Court of India
Sardar Baldev Singh vs Commissioner Of Income-Tax, … on 2 September, 1960
Equivalent citations: 1961 AIR 736, 1961 SCR (1) 482
Author: A Sarkar
Bench: Sinha, Bhuvneshwar P.(Cj), Imam, Syed Jaffer, Sarkar, A.K., Subbarao, K., Shah, J.C.
           PETITIONER:
SARDAR BALDEV SINGH

	Vs.

RESPONDENT:
COMMISSIONER OF INCOME-TAX, DELHI & AJMER.

DATE OF JUDGMENT:
02/09/1960

BENCH:
SARKAR, A.K.
BENCH:
SARKAR, A.K.
SINHA, BHUVNESHWAR P.(CJ)
IMAM, SYED JAFFER
SUBBARAO, K.
SHAH, J.C.

CITATION:
 1961 AIR  736		  1961 SCR  (1) 482
 CITATOR INFO :
 R	    1961 SC 743	 (12)
 D	    1961 SC1708	 (14,17)
 F	    1961 SC1717	 (8)
 R	    1962 SC 123	 (5,6)
 R	    1962 SC1323	 (2,6)
 E	    1963 SC 491	 (2)
 RF	    1963 SC 835	 (2,4)
 R	    1964 SC 925	 (24)
 R	    1965 SC1375	 (11,12,35 ETC.)
 R	    1965 SC1862	 (10)
 MV	    1966 SC1089	 (55)
 R	    1968 SC 150	 (7)
 E	    1968 SC1286	 (6)
 RF	    1972 SC 425	 (26)
 RF	    1986 SC1099	 (9)


ACT:
Income-tax Assessment-Undistributed dividend deemed to have
been distributed-Reassessment as income escaping assessment-
Venue-Constitutional  validity of enactment Indian  Income-
tax  Act, 1922 (11 of 1922), SS. 23A, 34, 22, 64- Government
of India  Act, 1935, Seventh Sch., List I,Entry 54.



HEADNOTE:
The appellant, at the time a resident of Lahore, was  asses-
sed  to	 income-tax  on	 an income of  Rs.  49,047  for	 the
assessment  year 1944-45 by the Income-tax Officer,  Lahore.
After the partition in 1947 he shifted to Delhi and  resided
there.	 He was one of the three share-holders of a  company
called Indra Singh and Sons Ltd. of Calcutta, the shares  of
all  the three shareholders being equal.  The company  at  a
meeting held oil April 17, 1943, passed its accounts for the
year  ending  March  31, 1942,	but  declared  no  dividends
although the accounts disclosed large profits.	On June	 11,
1947,  the  Income-tax Officer, Calcutta,  passed  an  order
under  s.  23A	of the Income-tax Act that the	sum  of	 Rs.
4,74,370,  being the appellant's share of the  undistributed
assessable income of the company, be included in his  income
for  the assessment year 1944-45.  Thereupon the  Income-tax
Officer,  Delhi, on April 10, 1948, issued a notice  to	 the
appellant,  who was then working as the Defence Minister  of
India and residing in Delhi, under s. 34 of the Act to	file
a  revised return, which he did under protest, reopened	 the
earlier	 assessment and by a fresh order made on  March	 25,
1949,  assessed the appellant on an income of  Rs.  5,23,417
for the year in question.  It was contended on behalf of the
appellant that the proceeding under S. 34 could be held only
in  Lahore  and	 not  in India at  all.	  The  question	 for
determination  was  whether the Income-tax  Officer,  Delhi,
could validly reassess the appellant under s. 34 of the Act.
Held, that the issue of a notice under S. 34 of the  Income-
tax  Act, 1922, under the provision of the  section  itself,
attracted  such	 provisions of the Act as might apply  to  a
notice	issued under s. 22(2) of the Act and since s. 64  of
the  Act  was the only provision under which  the  place  of
assessment upon a notice under s. 22(2) could be determined,
in  absence  of anything to the contrary in the Act,  s.  64
applied	 to  an	 assessment under s. 34	 of  the  Act.	 The
appellant was, therefore, rightly assessed by the Income-tax
Officer, Delhi, under s. 64(2) of the Act.
483
C.   V.Govindarajulu v. Commissioner of Income-tax,  Madras,
I.L.R.	  (1949)  Mad.	624  and  Lakshminarain	 Bhadani  v.
Commissioner of	    Income-tax, Bihar and Orissa, (1951)  20
I.T.R. 594, held inapplicable.
The time specified by the proviso to s. 64(3) could have  no
application  since  the contention in the present  case	 was
that the assessment under s. 34 could be made only in Lahore
and not in India at all.
Section	 23A of the Act, as it then stood, raised  only	 one
fiction, and not two, and that was of an income arising on a
specific date in the past with the purpose that such  income
might  be  included  in the income  of	a  share-holder	 for
assessment.  That income must, therefore, be deemed to	have
existed	 on the date for the purpose of assessment  and,  if
not  included in the assessment for the relevant year,	must
be  taken  to  have actually escaped  assessment  so  as  to
attract s. 34 of the Act.
Dodworth  v. Dale, 20 T. C. 285, D. & G. R. Rankine v.	Com-
missioners   of Inland Revenue, 32 T. C. 520  and  Chatturam
Horliram  Ltd.	v.  Commissioner of  Income-tax,  Bihar	 and
Orissa, [1955] 2 S.C.R. 290, held inapplicable.
There  is no warrant for the proposition that S. 23A of	 the
Act  was  meant	 to  apply  only  to  cases  where   pending
assessment for any year, an order is made under that section
creating a fictional income that year.	Such an order could,
therefore,  be made even after the assessment of the  income
of the share-holder for the year concerned had already	been
completed.   But  S.  23A does not itself  provide  for	 any
assessment  being made and that has to be made	under  other
provisions  of the Act authorising assessment  including  s.
34.
It  is not correct to say that s. 23A(1), as it then  stood,
was beyond the competence of the Legislature and was as such
unconstitutional.   Under Entry 54 of List I of the  Seventh
Schedule   to  the  Government	of  India  Act,	 1935,	 the
Legislature  could pass not only a law imposing a, tax on  a
person on his own income but also a law preventing him	from
evading	 the tax payable on his income and there can  be  no
doubt that s. 23A, properly construed, was meant to  prevent
such evasion.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 317 of 1955.
Appeal by special leave from the judgment and order dated
October 18, 1952, of the Income-tax Appellate Tribunal,
Calcutta Bench, in Income-tax Appeal No. 807/1950-51.
A. V. Viswanatha Sastri and S. C. Mazumdar, for the
appellant.

62
484

C. K. Daphtary, Solicitor-General of India, K. N.
Rajagopal Sastri, R. Ganapathy Iyer, R. H. Dhebar and D.
Gupta, for the respondent.

1960. September 2. The Judgment of the Court was delivered
by
SARKAR J.-In 1944, the appellant was a resident of Lahore.
On October 14, 1944, he was assessed to income-tax by the
Income-tax Officer, Lahore, for the assessment year 1944-45
on an income of Rs. 49,047. As is well-known, in August,
1947, India was partitioned and Lahore came to be included
in the newly created Dominion of Pakistan and went out of
India. After the partition, the appellant shifted to Delhi
and was residing there at all material times.
The appellant held shares in a company called Indra Singh
and Sons Ltd. which had its office at Calcutta. The other
shares in that company were held by Indra Singh and Ajaib
Singh. The holdings of all the shareholders were equal. An
annual general meeting of this company was held on April 17,
1943, in which the accounts for the year ending March 31,
1942, were placed for consideration. The accounts were
passed at the meeting but no dividend. was declared though
the accounts disclosed large profits.

On June 11, 1947, an Income-tax Officer of Calcutta passed
an order under s. 23A of the Income-tax Act that Rs.
14,23,110 being the undistributed portion of the assessable
income of the company for the year ending March 31, 1942,
after the deductions provided in the section, be deemed to
have been distributed as dividend among the three
shareholders on the date of the general meeting, that is,
April 17, 1943. As a result of this order a sum of Rs.
4,74,370. being his share of the amount directed to be
distributed, had under the section, to be included in the
income of the appellant for the assessment year 1944-45.
The validity of this order was never challenged.
The Income-tax Officer, Calcutta, informed the Income-tax
Officer, Delhi, of the order made by him under a. 23A.
Thereupon the Income-tax Officer, Delhi, on April 10, 1948,
issued a notice under a. 34
485
of the Act to the appellant then residing in Delhi,
requiring him to file within thirty-five days, a revised
return for the year 1944-45 as a part of his income for that
year had escaped assessment. Obviously the notice was on
the basis that the said sum of Rs. 4,74,370 had escaped
assessment for the year 1944-45. On February 10, 1949, the
appellant submitted a revised return under protest and
included in it the said sum of Rs. 4,74,370. The Income-tax
Officer, Delhi, then reopened the earlier assessment and on
March 25, 1949, made a fresh assessment order for 1944-45
assessing the appellant on an income of Rs. 5,23,417. The
appellant appealed against this order to the Appellate
Assistant Commissioner but his appeal was dismissed. He
then appealed to the Income-tax Appellate Tribunal but was
again unsuccessful. He has filed the present appeal with
special leave of this Court against the judgment and order
of the Income-tax Appellate Tribunal.

A preliminary point as to the maintainability of this appeal
was taken by the learned Solicitor-General appearing on
behalf of the respondent Commissioner of Income-tax, that
the appellant having been unsuccessful in availing himself
of the other remedy provided in the Act should not be
allowed the extraordinary remedy of approaching this Court
with special leave. Now, under the Income-tax Act, the
appellant could apply to the Tribunal to refer to a High
Court any question of law that arose out of the former’s
decision. The Act itself gave no right of appeal at all
from that decision, nor any other remedy against it. The
appellant had applied to the Tribunal for an order referring
certain questions arising out of its decision to the’ High
Court at Calcutta but was unsuccessful in getting an order
for reasons to be presently stated. The Tribunal was in
Calcutta. The appellant, who was in Delhi, asked a firm of
income-tax practitioners named S. K. Sawday & Co. in Cal-
cutta, to move the Tribunal for an order of reference.
Sawday & Co. had the necessary petition and papers prepared.
They sent these to the appellant at Delhi by post on January
5,1953, for his signature and the
486
papers reached Delhi on January 7, 1953. The appellant who
was then the Defence Minister of the Government of India,
was at the time, away from Delhi on official tour.
Immediately on his return from tour he signed the papers and
on January 21/22, 1953, sent them from Delhi by post to
Sawday & Co. in Calcutta. The papers reached Calcutta on
January 24, 1953, but were not delivered to Sawday & Co.
before January 28, 1953, due to a postman’s default as was
admitted by the postal authority concerned. Sawday & Co.
filed the petition in the Tribunal on the same date but that
was one day too late as it should have been filed on January
27, 1953. The Tribunal thereupon dismissed the application
as having been made out of time. The appellant appealed
against this dismissal to the High Court at Calcutta but the
High Court dismissed the appeal. In these circumstances,
the appellant moved this Court for special leave to appeal
and asked for condonation of delay in moving this Court,
placing before it all the facts which we have earlier
mentioned. This Court on a consideration of these facts
condoned the delay and granted special leave. There was no
attempt by the appellant to overreach or mislead the Court
and the Court in its discretion gave the leave. In these
circumstances, we are unable to agree with the contention
that the appellant is not entitled to proceed with this
appeal, because he could have availed himself of the remedy
provided by the Act and was by his own conduct, unable to do
so. This Court had inspite of this thought fit to grant
leave to the appellant to appeal from the decision of the
Tribunal. Further the learned counsel for the appellant
intends to confine himself to questions of law arising from
the Judgment of the Tribunal. We, therefore, see no reason
why the appeal should not be heard.

The main question in this appeal is whether the proceedings
taken against the appellant under s. 34 of the Act were
valid. That section has been amended but we are concerned
with it as it stood on April 10, 1948, when the notice under
it was issued.

The first point is that the proceedings under s. 34
487
could not be taken by the Income-tax Officer, Delhi. It is
said that the proceedings under that section are only a
continuation of the original assessment proceedings, and
therefore, it is the Officer who made the original
assessment order or his successor in office, who alone could
start the fresh proceedings. It is hence contended that it
is the Income-tax Officer, Lahore, who could proceed against
the appellant under s. 34 and the Income-tax Officer, Delhi,
had no jurisdiction to do so. The contention then comes to
this that in the circumstances of this case,’ no proceedings
under s. 34 could be taken against the appellant in India at
all.

The learned Solicitor-General said that this was an
objection as to the place of assessment under s. 64 of the
Act, and could not be entertained as it had not been taken
within the time provided under the second proviso to sub-
sec. (3) of that section. If that proviso applied to the
present case, the appellant had to raise the objection that
proceedings under s. 34 could not be taken at Delhi within
the thirty-five days Mentioned in the notice under the
section. It is said that this had not been done. It seems
to us however that the proviso would apply only if an
objection to a place of assessment had been taken under s.
64 and the objection that the appellant has taken in this
case is not one under that section. That section applies
where the assessment can be made in one place or another in
India and an objection is taken to one of such places. Here
the contention is that the assessment under s. 34 can be
made only in Lahore and therefore cannot be made. in India
at all. To such a contention s. 64 has no application. The
Solicitor General’s point must therefore fail.
We are however of the opinion that the contention of the
appellant is without foundation. Section 34 provides that
in the cases mentioned in it, the income may be assessed or
reassessed and the provisions of the Act shall, so far as
may be, apply accordingly as if the notice issued under the
section had been issued under s. 22(2) of the Act. Now the
place where an assessment is to be made pursuant to a notice
under
488
s.22(2) has to be determined under s. 64. Indeed that is
the only provision in the Act for deciding the proper place
for any assessment. There is nothing which makes s. 64
inapplicable to an assessment made under s. 34. Therefore,
it seems to us clear, that the place where an assessment
under s. 34 can be made has to be decided under s. 64. Now
the appellant was not carrying on any business, profession
or vocation. He was working as the Defence Minister of the
Government of India and residing in Delhi. He could be
properly assessed by the Income-tax Officer, Delhi, under s.
64(2) if the assessment was the original assessment. This
is not in dispute. It follows that no objection can
legitimately be taken by the appellant to his assessment
under s. 34 by the Income-tax Officer, Delhi.
We find nothing in the two cases cited by Mr.Sastri, who
appeared for the appellant, to support the contention that
in this case the assessment under s. 34 could not have been
made in India at all. In neither of these cases any
question as to the place of assessment tinder s. 34 or any
other section arose. In the first, C. V. Govindarajulu v.
Commissioner of Income-tax,, Madras
(1), it was held that
the proceedings under s. 34 and the original assessment
proceedings were not separate and therefore in the former, a
penalty could be levied under s. 28 for failure to submit a
return pursuant to a general notice under s. 22(1) on which
the latter were deemed to have commenced. It does not
follow that because the two assessments are not separate for
certain purposes, the latter must take place only where the
first had been made. In the second, Lakshminarain Bhadani
V. Commissioner of Income-tax, Bihar & Orissa
(2), this
Court held that a proceeding under s. 34 may be taken
against a karta of a Hindu undivided family to reopen an
original assessment on the family, though in the meantime,
there had been a disruption of the family and an order in
respect of it had been passed under s. 25A(1) of the Act.
It was said that the position was as if the Income-tax
Officer was proceeding to assess the
(1) I.L.R. (1949) Mad. 624
(2) (1951) 20 I.T.R. 594.

489

income of the Hindu undivided family as in the year (if
assessment. This of course does not mean that the
assessment under s. 34 must take place at the place where
the original assessment was made or not at all.
Then it is said that the Income-tax Officer reassessed the
appellant’s income under s. 34 on the basis that part of it,
namely, the dividend that became liable to be included in
the appellant’s income under s. 23A, had escaped assessment.
It is contended that on a proper reading of s. 34 this would
not be a case of income escaping assessment because that
section applies to income actually escaping assessment and
not to income deemed to have escaped assessment which is all
that has happened in the present case. It is said that in
order that income may escape assessment there must in fact
have been an income. It is also said that in order to apply
s. 34 to this case two fictions have to be resorted to,
namely, (a) bringing an income into existence where none
existed and (b) holding that income has escaped assessment
where no income actually did so. It is argued that the
language of s. 34 does not permit two fictions being
created, and that as the section reopens a closed
transaction, it must be strictly construed.
Reliance was placed on certain decisions in support of this
contention. First, we were referred to two English cases,
namely, Dodworth v. Dale (1) and D. & G. R. Rankine v.
Commissioners Inland Revenue (2). These cases do not assist
the appellant for they were not concerned with a statutory
provision like s. 23A on which the present case turns and
which requires that an assessee would be deemed to have
received a certain income on a specified date in the past
and also requires that income to be included in his total
income for assessment to tax. The other case to which we
were referred was the decision of this Court in Chatturam
Horliram Ltd. V. Commissioner of Income-tax, Bihar and
Orissa
(3) where it was said that the contention ” that the
escapement from assessment
(1) (1936) 20 T.C. 285. (2) (1952) 32 T.C. 520.
(3) [1955] 2 S.C.R. 290, 300-301.

490

is not to be equated to non-assessment simpliciter, is not
without force,”. This Court however in the very next
sentence proceeded to state clearly that ” it is unnecessary
to lay down what exactly constitutes `escapement from
assessment”‘. The actual decision in this case affords no
assistance to the appellant and has not been relied on by
him. It is clear from what we have read from the judgment
in it that it does not lay down a test to decide when an
income may be said to have escaped assessment.
On its own merits also we are unable to accept the argument
of the learned counsel for the appellant. Section 23A
requires that on an order being made under it, the
undistributed portion of the assessable income of the
company for a year as computed for income-tax purposes and
after the deductions provided in the section, is to be
‘,deemed to have been distributed as dividends amongst the
shareholders as at the date of the general meeting “, being
the meeting at which the accounts for the year concerned
were passed, and “thereupon, the proportionate share thereof
of each shareholder shall be included in the total income of
such shareholder for the purpose of assessing his total
income “. The section creates a fictional income arising as
on a specified date in the past and it does so for the
purpose of that income being included in the income of the
shareholders for assessment of their income-tax. The income
must therefore be ‘deemed to have been in existence on the
date mentioned for the purpose of assessment to tax. It is
as if it actually existed then. Now if the assessment for
the relevant year does not include that income, it has
escaped assessment. That is what happened in this case.
Therefore the case is one to which a. 34 would clearly
apply.

It is said that s. 23A was meant to apply only to cases
where pending assessment for any year, an order is made
under that section creating a fictional income in that Year.
We see no reason however so to restrict the operation of the
section: the words in’ it do not warrant such restriction.
There is no limitation of time as to when an order under B.
23A can be made.

491

Therefore it can be made at a time when the assessment of
the income of the shareholder for the year concerned has
been completed. There is no reason why that order should
not be given effect to by proceedings duly taken under s.

34.
We do not also agree that the rejection of the appellant’s
present argument will compel us to raise two fictions.
There is only one fiction, namely, that raised by s. 23A.
That fiction having been raised, the income that has thereby
to be deemed to exist must be held to have actually escaped
assessment. We are unable to agree that in order to apply
s. 34 to an income deemed to exist under s. 23A, we would
have to read the former section to cover a case where income
has to be deemed to have escaped assessment. If the income
had come into existence, and not been assessed, it has
escaped assessment; it is not a case where the income has to
be deemed to have escaped assessment. In our view,
therefore, the present contention of the appellant must fail
and the income deemed to have been received by him by virtue
of the order made tinder s. 23A on June 11, 1947, must be
held to have escaped assessment for the year 1944-45 and his
income must therefore be liable to reassessment under s. 34.
It is now necessary to refer to one of the reasons on which
the judgment of the Tribunal is based. It was there said
that ” It was incumbent on the Income-tax Officer, Calcutta’
passing the order under s. 23A to have included the sum of
Rs. 4,74,370/- in the other assessed income of the assessee
and to have recomputed the assessable income and the tax
thereon”. It was held that ” the Income-tax Officer, Delhi,
went wrong in having recourse to the provisions of s. 34 and
making an assessment thereunder ” but that this a mounted to
a mere irregularity not vitiating the assessment made under
that section. In the end the Tribunal observed,, ” Anyhow,
the Tribunal is empowered to substitute its own order for
that of the Income Tax Officer and acting under that power
we assess the assessee under the provisions of See. 23A(1)
of the Indian Income-tax Act
63
492
It seems to us that the Tribunal was wrong in the view that
it took. The learned Solicitor-General conceded that this
is so. We are unable to agree that an assessment could be
made under s. 23A. That section does not provide for any
assessment being made. It only talks of the fictional
income being included in the total income of the
shareholders ” for the purpose of assessing his total
income”. The assessment therefore has to be made under the
other provisions of the Act including s. 34, authorising
assessments. In our view, the assessment in this case had
been properly made by the Income-tax Officer, Delhi, under
the pro. visions of s. 34.

Lastly, it is said that a. 23A is unconstitutional inasmuch
as it was beyond the competence of the legislature that
enacted it. This section has been redrafted and amended
several times since it was first enacted in 1930. We are
concerned with the section as it stood on June 11, 1947,
when the order under it was made in this case. Sub-section
(1) of the section in the form that it stood then-and that
is the material portion of the section for our purposes-was
enacted by Act VII of 1939. It is that sub-section which
gave the power to make an order that the undistributed
portion of the assessable income of the company shall be
deemed to have been distributed as dividends and provided
that thereupon the proportionate share thereof of each
shareholder shall be’ included in his income for assessment.
The enactment was by the Central legislature which then
derived its competence to legislate from the Government of
India Act, 1935. There is no doubt, and neither is it
disputed, that sub-section had been enacted under the power
contained in entry 54 of List I in the Seventh Schedule to
the Government of India Act, 1935. The entry read, ” Taxes
on income other than agricultural income”. The argument of
Mr. Sastri is that this entry only authorises legislation
for taxing a person on his income; under it a law cannot be
made taxing one person on the income of another.
Mr. Sastri says that in law a company and its shareholders
are different persons–a proposition
493
which is indisputable-and therefore s. 23A is incompetent as
it purports to tax the shareholders on the income of the
company in which they hold shares, He points out, and this
again is not in dispute, that the section does not give a
right to a shareholder on an order being made under it, to
realise from the company the dividend, which by the order is
to be deemed to have been paid to him. He says, and this
also seems right, that the income remains the income of the
company and a shareholder is taxed on a portion of it
representing the dividend deemed to have been paid to him.
In spite of all this it seems to us that the legislation was
not incompetent. Under entry 54 a law could of course be
passed imposing a tax on a person on his own income. It is
not disputed that under that entry a law could also be
passed to prevent a person from evading the tax payable on
his own income. As is well-known the legislative entries
have to be read in a very wide manner and so as to include
all subsidiary and ancillary matters. So Entry 54 should be
read not only as authorising the imposition of a tax but
also as authorizing an enactment which prevents the tax
imposed being evaded. If it were not to be so read, then
the admitted power to tax a person on his own income might
often be made infructuous by ingenious contrivances.
Experience has shown that attempts to evade the tax are
often made.

Now it seems to us that s. 23A was enacted for preventing
such evasion of tax. The conditions of its applicability
clearly lead to that conclusion. The first condition is
that the company must have distributed as dividend less than
sixty per cent of its assessable income after deduction of
income-tax and supertax payable by it. The taxing authority
must then be satisfied Chat the payment of a dividend or of
a larger dividend than that declared, would, in view of
losses incurred in earlier years or the smallness of the
profit made, be unreasonable. Lastly, the section does not
apply to a company in which the public are substantially
interested or a subsidiary company of a public company whose
shares are held by the parent
494
company or by the nominees thereof The section provides by
an explanation as follows:

For the purpose of this sub-section, a company shall be
deemed to be a company in which the public are substantially
interested if shares of the company (not being shares
entitled to a fixed rate of dividend, whether with or
without a further right to participate in profits) carrying
not less than twenty-five per cent of the voting power have
been allotted unconditionally to, or acquired
unconditionally by, and are at the end of the previous year
beneficially held by the public (not including a company to
which the provisions of this sub-section apply), and if any
such shares have in the course of such previous year been
the subject of dealings in any stock exchange in the taxable
territories or in fact freely transferable by the holders to
other members of the public.

The section thus applies to a company in which at least 75
per cent of the voting power lies in the hands of persons
other than the public, which can only mean, a group of
persons allied together in the same interest. The company
would thus have to be one which is controlled by a group.
The group can do what it likes with the affairs of the
company, of course, within the bounds of the Companies Act.
It lies solely in its hands to decide whether a dividend
shall be declared or not. When therefore in spite of there
being money reasonably available for the purpose, it decides
not to declare a dividend it is clear that it does so
because it does not want to take the dividend. Now it may
not want to take the dividend if it wants to evade payment
of tax thereon. Thus by not declaring the dividend the
persons constituting the group in control, could evade
payment of super-tax, which, of course, is a form of income-
tax. They would be able to evade the super-tax because
super-tax is payable on the dividend in the hands of the
shareholders even though it may have been paid by the
company on the profits out of which the dividend is paid,
and because the rate at which super-tax is payable by a
company may be lower than the rate at which that tax is
payable by other
495
assessees. By providing that in the circumstances mentioned
in it, the available assessable income of a company would be
deemed to have been distributed as dividend and be taxable
in the hands of the shareholders as income received by them,
the section would prevent the members of such a group from
evading by the exercise of their controlling power over the
company, payment of tax on income that would have come to
them. That being so, the section would be within entry 54.
In conceivable circumstances the section may work hardship
on members of the public who hold shares in such a company
but that would not take the section outside the competence
of the legislature. It would still be an enactment
preventing evasion of tax. Considerations of hardship are
irrelevant for deciding questions of legislative competence.
It is further quite clear that in the absence of a provision
like s. 23A it is possible so to manipulate the affairs of a
company of this kind as to prevent the undistributed profits
from ever being taxed and experience seems to have shown
that this has often happened. The following passage from
Simon’s Income Tax, 2nd Edn., Vol. 3, p. 341, fully
illustrates the situation :

” Generally speaking, surtax is charged only
on individuals, not on companies or other
bodies corporate. Various devices have been
adopted from time to time to enable the
individual to avoid surtax on his real total
income or on a portion of it, and one method
involved the formation of what is popularly
called a ‘one-man company’. The individual
transferred his assets, in exchange for
shares, to a limited company, specially
registered for the purpose, which thereafter
received the income from the assets concerned.
The individual’s total income for tax purposes
was then limited to the amount of the
dividends distributed to him as practically
the only shareholder, which distribution was
in his own control. The balance of the
income, which was not so distributed, remained
with the company to form, in effect, a fund of
savings accumulated from income which had not
immediately
64
496
attracted surtax. Should the individual wish
to avail himself of the use of any part of
these savings he could effect this by
borrowing from the company, any interest
payable by him going to swell the savings
fund; and at any time the individual could
acquire the whole balance of the fund in the
character of capital by putting the company
into liquidation.”

The section prevents the evasion of tax by, among others,
the means mentioned by Simon.

The learned Solicitor-General sought to support the
competence of the legislature to enact the section also on
another ground. He said that entry 54 permitted tax on
income and contended that it. authorised taxing of A on the
income of B. He said that, where a shareholder was taxed on
the income of the company, the two being considered separate
legal entities, the tax was none the less on income though
the burden of the tax was put on one to whom the income had
not accrued or by whom it had not been received and so was
within the scope of entry 54. In support of this contention
he referred to B. M. Amina Umma v. Income Tax Officer.
Kozhikode (1), Janab Jameelamma v. The Income-tax’Officer,
Nagapattnam (2) and C. W. Spencer v. Income Tax Officer(3).
As earlier stated, Mr. Sastri disputes the correctness of
this contention. We do not consider it necessary to
pronounce on this question or as to the correctness of the
decisions cited so far as they support it. In our view, the
legislative competence to enact the section can be clearly
upheld on the ground that it was to- prevent evasion of in-
come-tax and that would be enough to dispose of the argument
advanced by Mr. Sastri that the section was an incompetent
piece of legislation.

This appeal therefore fails and it is dismissed with Costs.
Appeal dismissed.

(1) (1954) 26 I.T.R. 137.

(2) (1955) 29 I.T.R. 246.

(3) (1956) 31 I.T.R. 107.

497

LEAVE A REPLY

Please enter your comment!
Please enter your name here