* THE HIGH COURT OF DELHI AT NEW DELHI
Judgment reserved on: 10.05.2011
% Judgment delivered on:31.05.2011
+ ITR No. 230/1994
SHANTI BHUSHAN ...... APPELLANT
Vs
COMMISSIONER OF INCOME TAX ..... RESPONDENT
Advocates who appeared in this case:
For the Appellant: Mr. S.K.Pathak
For the Respondent: Ms. Rashmi Chopra
CORAM :-
HON‟BLE MR JUSTICE SANJAY KISHAN KAUL
HON'BLE MR JUSTICE RAJIV SHAKDHER
1. Whether the Reporters of local papers may
be allowed to see the judgment ? Yes
2. To be referred to Reporters or not ? Yes
3. Whether the judgment should be reported Yes
in the Digest ?
RAJIV SHAKDHER, J
1. This is a reference made to this court under Section 256(2) of
the Income Tax Act, 1961 (hereinafter referred to as „I.T. Act‟)
against the judgment dated 19.05.1994 passed by the Income Tax
Appellate Tribunal (hereinafter referred to as „Tribunal‟).
Accordingly, a statement of case was drawn up and the following
ITR 230/1994 Page 1 of 38
question of law was referred, pursuant to order dated 08.09.1994
passed by this court :-
“whether, on all facts and circumstances of the case,
the expenses incurred by the assessee on coronary
by-pass operation should have been allowed as a
allowable deduction either under Section 31 or
Section 37 of the I. T. Act, 1961?”
2. As is apparent from the questions of law extracted
hereinabove by us, the issue raised in the captioned reference is
both ingenious and novel. The question raised is the product of
experience, deftness and obvious artfulness of the petitioner who is
a seasoned, experienced and an eminent Advocate of the country.
3. What is at the heart of the matter, as a matter of fact, is the
heart itself. When one speaks of heart it brings forth imagery of
myriad emotions. Emotions which encompass, often varied
passions, of soulful love, abominable deceit, unremitting treachery
and revenge. No two individuals deal with matters of heart
similarly; often confounded, as to how to deal with it – which is why
a famous lyricists expounds on this very peculiar quandary thus:
DIL-E-NADAN TUJHE HUA KYA HAI AKHIR ESS DARD KE DAWA KYA
HAI. (Here heart is personified. It is asked of it what ails it? What is
the remedy for the malady).
3.1 But then here we are concerned with the nuts and bolts of
what most would consider straight forward application of the
ITR 230/1994 Page 2 of 38
provisions of the IT Act. Therefore, before one gets into the legal
nitty gritty, a brief mention of the facts would be useful :
4. In the year in issue i.e., assessment 1983-84, the assessee
had filed a return declaring a total income of Rs 2,15,520/-. This
return was filed on 25.06.1983. The assessee, however, revised his
return on 04.09.1985. In the revised return, the assessee scaled
down his income to Rs.2,14,050/-.
5. During the course of the assessment, the revenue noticed that
the assessee had claimed as expense a sum of Rs. 1,74,000/-
incurred evidently by him, on coronary surgery performed on him, in
Houston in USA. He claimed waiver under Section 31 of the I.T. Act
which, inter-alia permits deduction of expenditure incurred on
current repairs of plant.
5.1 In other words, the assessee‟s stand was that the expenditure
incurred by him on coronary surgery conducted on him, was akin to
expenses incurred on current repairs of a plant. The assessee‟s
stand thus is that a human heart is in the nature of a plant.
6. The Assessing Officer, however, was of the view that the
expenditure in issue, was in the nature of a personal expense and
hence, not allowable as deduction either under Section 31, or even,
under Section 37 of the I.T. Act. He, therefore, referred the case to
ITR 230/1994 Page 3 of 38
Inspecting Assistant Commissioner (in short „IAC‟) for directions
under Section 144-A of the I.T. Act.
6.1 Before the IAC, the assessee was given an opportunity to
present his case. The assessee put forth his submissions both orally
as well as in writing.
6.2 In short, the assessee argued that the he suffered a heart
attack in December, 1978, because of which he was advised
against, undertaking strenuous physical activity, which included any
hectic professional work requiring him to travel out of station. The
assessee submitted that he agreed to undergo a bypass surgery on
the advice of his doctors. It was thus argued that the repair of this
vital organ i.e., the heart had directly impacted his professional
competence. The assessee demonstrated this, by adverting to the
rapid increase in his professional income in the period ensuing the
surgery. Therefore, while in the assessment year 1982-83 his gross
receipts were only to the tune of Rs 3.55 lakhs, after the bypass
surgery, his gross receipts for the assessment years i.e., 1983-84,
1984-85 and 1985-86 increased to a figure of Rs. 5.1 lakhs, Rs 10.8
lakhs and Rs 12.15 lakhs respectively. According to the assessee
such was the impact of this surgery that in the assessment year
1986-87, his gross professional receipts jumped substantially, to a
figure of over Rs 20 lakhs.
ITR 230/1994 Page 4 of 38
7. The assessee submitted that the word „plant‟ defined under
Section 43(3) of the I.T. Act, was wide and varied. According to the
assessee, the definition being inclusive, took within its fold, things
like ships, vehicles, books, scientific apparatus and surgical
equipments used for the purposes of business or profession.
7.1 Therefore, on a parity of reasoning, the assessee argued, that
just like, for a professional musician, plant, would include musical
instruments used by him in connection with his profession, and thus
have a case to claim deduction in respect of expenses incurred on
its repair or, even expenses incurred by a vocalist on repair of his
vocal cords; a lawyer ought be allowed deduction of expenses
incurred on repair of his heart under Section 31 of the I.T. Act.
Similar examples were given of other situations such as a cricketer
and a guitarist making use of their fingers and having to incur
expenses in case they required repair.
7.2 Plethora of case law was also cited in this regard. Since
almost identical case law has been cited before us, they are dealt
with by us, in the later part of the judgment.
7.3 As indicated above, arguments in the alternative were also
raised, to effect that: in case the expense incurred by the assessee
was not allowable under Section 31, it surely fell within the domain
of Section 37 of the IT Act.
ITR 230/1994 Page 5 of 38
7.4 Suffice it to say that the Assessing Officer rejected the claim
made by the assessee under Section 31 as well as under Section
37(1) of the IT Act. The Assessing Officer was of the view that for
the expenditure to be allowed as deduction under Section 37(1) of
the IT Act it ought to fulfill three conditions: Firstly, the incurred
expenditure could not be on capital account. Secondly, the
expenditure should not be of a personal nature. And lastly, it should
have been expended wholly and exclusively for the purposes of
business or profession and was of a personal nature.
7.5 The Assessing Officer was of the view that expenditure did not
fulfill the last two conditions, inasmuch as, it was not incurred
wholly and exclusively for the purpose of business or profession and
was of a personal nature.
7.6. According to the Assessing Officer it was the moral obligation
of the assessee to keep himself physically and mentally fit,
therefore, expenditure of such nature could only be categorized as
personal in nature.
7.7 The assessee‟s reliance on the judgment of the Bombay High
Court in the case of Mehboob Production Pvt. Ltd. Vs. Commissioner
of Income-Tax 106 ITR 78 was distinguished by the Assessing
Officer, on the ground that in that particular case, the Director, who
was the “driving force” in the company had travelled abroad. While
ITR 230/1994 Page 6 of 38
he was abroad he suffered a heart attack. Therefore, the expenses
incurred in providing him medical facilities had been allowed as an
expense. The Assessing Officer was of the view that assessee‟s
case was not pari materia with the facts obtaining in Mehboob
Production (supra). The assessee being neither his own employee
nor had he gone abroad for professional activity. The assessee, in
the instant case had travelled abroad specifically for treatment.
Therefore, on these two grounds, the Assessing Officer came to the
conclusion that the expense was not allowable under Section 37(1)
of the IT Act.
7.8 Insofar as the assessee‟s claim under Section 31 was
concerned, the Assessing Officer came to the following conclusion:-
(i) to claim deduction on account of expenses incurred on repair
of plant under Section 31, it should be relatable to an asset of the
business or that of the profession. Therefore, if expenses on repair
of plant had been incurred it would necessarily have to be disclosed
in the books, before expenses incurred on it, could be claimed as a
deduction under Section 31 of the I.T. Act. The plant, which is
undoubtedly an asset would necessarily have to be shown on the
asset side of the balance sheet, and if it is so shown in the balance
sheet it would have to carry an acquisition cost. The Assessing
Officer was of the view that such was not the case where a human
ITR 230/1994 Page 7 of 38
body was involved. The Assessing Officer came to the conclusion
based on the judgment in the case of Norman Vs. Golder (Inspector
of Taxes) (1945)13 ITR 21 that a human body was not a plant. In
this regard the judgments in the case of Yarmouth Vs. France 1887
Knives and Hinton Vs. Maden and Iyerland Ltd. 39 ITR 357, electrical
fittings and other office applicances 71 ITR 587 etc. were
distinguished.
7.9 The Assessing Officer thus, rejected the claim of the petitioner
even under Section 31 of the IT Act.
8. Accordingly, expenses in issue were added to the assessee‟s
income.
9. Aggrieved by the decision of the Assessing Officer, the matter
was carried in appeal to the Commissioner of Income Tax (Appeals)
[hereinafter referred to as „CIT(A)‟]. The CIT(A) while affirming the
view of the Assessing Officer looked at it from another point of view,
which is that if, the assessee‟s argument was to accepted that his
heart should be treated as plant in terms of Section 31 of the I.T.
Act, because his heart was used for the purposes of his professional
work, it could logically be construed that a retired lawyer or a
person who is not actively engaged in earning any income is not
interested in the efficacious functioning of his heart. The CIT(A)
was of the opinion that regardless of the earning capacity. Since,
ITR 230/1994 Page 8 of 38
every individual was interested in the efficient working of his heart
then, could it be said that a lawyer‟s heart was used, only, for the
purpose of his profession. Based on this he sustained the
Assessing Officer‟s opinion under Section 31 of the IT Act. Similarly,
he also agreed with the Assessing Officer‟s the view taken by him as
regards non-availability of deduction even under Section 37 of the IT
Act.
10. Not being satisfied, the assessee carried the matter in appeal
to the Tribunal. The Tribunal by virtue of the impugned judgment
rejected the contention of allowability of expenses made by the
assessee both under Section 31 and 37 of the IT Act. Insofar as
Section 31 is concerned, the Tribunal relying upon the test as laid
down by the Gujarat High Court in the case of CIT Vs. Elecon
Engineering Co. Ltd. (1974) 96 ITR 672 (Guj.) came to the conclusion
that for the expenses incurred on the repair of the plant to be
allowed, the assessee would have to demonstrably show that the
plant was used as a “tool” with which he carried out his business or
professional activity. Applying the said test, the Tribunal came to
the conclusion that the assessee could not have demonstrated that
heart was used as a “tool of his trade” since the heart was even
otherwise an organ, essential, for normal and healthy functioning of
ITR 230/1994 Page 9 of 38
a human body, and not necessarily for a professional, such as a
lawyer.
10.1 The Tribunal, contrasted in this regard, the example cited by
the assessee of a cricketer, guitarist and a vocalist. A cricketer or a
guitarist may be able to claim, according to the Tribunal, expenses
incurred on the repair of their fingers since they are used as a tool
of their trade for furthering their professional activities. Similarly, a
vocalist may be able to claim such like expenses incurred in repair
of his vocal cord. This, however, was not the case of a lawyer
claiming expenses incurred on repair of his heart.
10.2 The Tribunal applied the dicta laid down by the Court of
Appeal in Norman Vs. Golder (Inspector of Taxes) that a tax payer‟s
body could not be regarded as a plant. Like the authorities below,
even the judgment in Mehboob Productions was distinguished on the
ground that the expenses in that case were incurred by the
company qua its Director. The expenses of the company, which was
the assessee in that case, were allowed on the principles of
commercial expediency; having been incurred wholly for the
purpose of the business of the company. Insofar as the company
was concerned, the expenses could not be regarded as personal in
nature. The assessee, therefore, could not claim parity, as the facts
in Mehboob Productions were distinguishable from those obtaining in
ITR 230/1994 Page 10 of 38
the instant case. Therefore, Tribunal came to the conclusion that
not only were the expenses in issue, not expended wholly and
exclusively for the purpose of assessee‟s business, but being
personal in nature, were not allowable under Section 37(1) of the IT
Act.
11. Before we proceed further, it may be important to note that
the matter had come up for hearing on 19.04.2011 when an
adjournment was sought. Since several adjournments had been
granted in the case, parties were asked to file short synopsis in
support of their respective stands. The matter was fixed for
directions/clarifications on 10th May, 2011. On the said date, the
learned counsel for the assessee relied upon the arguments put
forth in the written submissions. A perusal of the submissions would
show that once again the deduction has been claimed under Section
31, and in the alternative, under Section 37 of the I.T. Act, by
treating the expenditure incurred as one, expended wholly and
exclusively for the purposes of profession of the assessee. The
assessee‟s contention, in short, runs as follows:-
11.1 Coronary surgery was not a life saving operation but was
undertaken due to professional and commercial expediency in order
to enable assessee to carry out his profession efficiently. It was
stressed that the medical procedure had enabled the assessee to
ITR 230/1994 Page 11 of 38
travel extensively all over the country in connection with his
professional duty of putting in appearances in various High Courts of
the country. In support of his contention, as already noticed, a
reference was made to the fact that his gross receipts had
increased from Rs 3.55 lakhs in the assessment year 1982-83 to
106.87 lakhs in 1992-93. It may be noted that figures of
assessment year 1992-93 could not have been on the record of the
assessing officer since the order of the Assessing Officer was passed
on 12.03.1986. Nevertheless, the point made is that there has been
a substantial increase in the assessee‟s income, post the surgery
conducted on him. In support of the submissions made, reliance
has been placed once again on the following judgments:-
(1950) 18 ITR 460 Bombay, TATA Sons Ltd. Vs. CIT at pages
467/468, (1981) 131 ITR 223 Madras (at page 227) Waterfall
Estates Ltd. Vs. CIT, (1977) 106 ITR 758 Bombay (at page
766/767) Mehboob Productions Pvt. Ltd. Vs. CIT, XIX QB 647
Yarmouth Vs. France at 652 and 658, (1974) 96 ITR 672
(Gujrat) CIT Vs. Elecon Engineering and (1987) 166 ITR 66
Scientific Engineering House Pvt. Ltd. Vs. CIT at page 95/97
11.2 Apart from the submissions made on behalf of assessee, that
the expenditure incurred was not to undertake a life saving medical
procedure, but to enhance professional efficacy of the assesee, it
ITR 230/1994 Page 12 of 38
was also contended once again before us, based on the judgment inthe case of Mehboob Productions that if expenditure incurred by the
company qua its Director (who was the driving force in the company
and had travelled abroad for its work) was allowable as expenditure,
there was no reason to deny a lawyer deduction on account of
repair of his heart against his professional income.
11.3 The Tribunal having observed that a lawyer sharpens his
professional skill not by using his heart, but using his brain, could it
then be said that a lawyer would be allowed deductions for
expenses incurred on brain surgery as against those incurred on
medical procedure involving the human heart;
11.4 Lastly, Tribunal having accepted that the assessee had
incidently benefitted by this medical procedure in undertaking his
professional activities, the claim ought to be allowed as a deduction.
12. As against this, in rebuttal, learned counsel for the Revenue
Ms.Rashmi Chopra relied largely upon the reasoning and the
findings of the authorities below. Based on which Ms.Chopra
pleaded for the rejection of the claim made on behalf of the counsel
for the assessee.
13 Before we proceed further, let me advert to judgments cited
by the assessee in support of his case.
ITR 230/1994 Page 13 of 38
13.1 The first, in the line of cases cited by the learned counsel for
the assessee is the judgment in the case of Royal Calcutta Turf
Club. The brief facts in this case were as follows :-
13.2. The Royal Calcutta Turf Club ( in short, the club) was an
association of persons whose business was to hold race meetings in
Calcutta (now known as Kolkata) on a commercial basis. The Club
did not own any horse and thus did not employ jockeys. The
jockeys were employed by the owners and the trainers of horses
which ran in the races organised by the club. Since the club was of
the opinion that there was a possibility of the jockeys becoming
unavailable due to injury, etc., and this could, not only seriously
affect its business, but could also lead to closing down of the
business; the club considered it appropriate to remedy this by
establishing a training school of Indian boys as jockeys. The
purpose being to make available a pool of trained jockeys for the
purposes of races organised by it. Somehow, the training school did
not prove successful and it had to be closed down within a period of
three years. In the relevant accounting year ending on 31st March,
1949, the Club had spent certain sums of money on running this
school, which was claimed by it, as deduction under section
10(2)(xv) of the provisions of the Income Tax Act then prevailing.
The claim of the club was disallowed by the Income Tax Officer ( in
ITR 230/1994 Page 14 of 38
short, ITO). In a further appeal, both the first appellate authority as
well as the Tribunal confirmed the decision of the ITO. The club,
however, succeeded before the High Court. The revenue came up
in appeal to the Supreme Court.
13.3. The Supreme Court dismissed the revenue‟s appeal by holding
that the amount was expended wholly and exclusively for the clubs
business as the supply of efficient and skilled jockeys was crucial for
the business of the club. The money having been spent for
preservation of the club business, the deduction had to be allowed.
In this case the Supreme Court after noticing several precedents,
broadly provided the contours of the kind of expenses which could
be considered commercially expedient. One such expense being
that which was incurred was for preventing extinction of business.
The point to be noted is that, in this case, the expense was directly
and immediately beneficial to the trade in which the club was
engaged.
14. The second case cited by the petitioner is the judgment of the
Bombay High Court in Tata Sons (supra). In this case, the assessee,
which was a limited company, held a managing agency of another
company i.e., Tata Iron and Steel Company Ltd. (in short, TISCO).
The terms of the managing agency were incorporated in the
agreement dated 02.05.1948. By virtue of this agreement, the
ITR 230/1994 Page 15 of 38
assessee company was to be paid commission at different rates,
which were to be computed based on the net profits of TISCO. In
the assessment year in issue, the assessee company had paid half
share of the bonus which the managed company paid to its officers.
The question which arose was, whether it could claim deduction in
respect of a portion of the said sum. From the record, the following
facts emerged :-
14.1. The assessee company was entirely dependent in respect of
its earning on the profits earned by the managing company, thus
the assessee company was directly and vitally interested in the
earnings of the managing company.
14.2 The Tribunal disallowed the deduction claimed by the
assessee company. The reason being that the Tribunal was of the
view that profits for the accounting year in issue, had already been
earned and that bonuses had been paid subsequent to the earning
of such profits and therefore, there was, according to the Tribunal,
no connection between the two. The High Court, however, agreed
with the assessee. In coming to the conclusion whether the
expense was incurred wholly and exclusively for the purposes of the
assessee‟s business it applied the following test :-
“if the expenditure helps or assists the assessee in making
or increasing the profits, then undoubtedly that expenditure
ITR 230/1994 Page 16 of 38
would be expended wholly and exclusively for the purposesof business.”
14.3 The court agreed with the assessee that even voluntary
payment, if necessitated on the grounds of commercial expediency,
would be amenable for deduction, provided it was intended for the
purpose of making or increasing the profits of the assessee
company. The court in allowing the deduction held that the nexus
between the managing company and the assessee company could
not be seriously disputed. If the managing company intended to
increase its profits, it would automatically tend to increase the
income and profits of the assessee company. In that case, the court
came to the conclusion “…the only motive by which the expenditure
was actuated was a purely commercial and pecuniary one and that
was to see that more profits were made by the managed company
so that their own commission should thereby increased.”. This
again was a case where the court came to the conclusion that there
was a direct nexus in the sums expended and the motive of the
assessee which was to enhance its profitability.
15. The third case cited by the petitioner is a judgment of the
Madras High Court passed in the case of Waterfall Estates Ltd. In
this case, the facts briefly were as follows :-
ITR 230/1994 Page 17 of 38
15.1 The assessee carried on business of running tea and coffee
estates in addition to being in the business of coffee curing. For
both these businesses, it had a common head office. Under the
Central Income Tax Act, the business of tea was liable to be taxed to
the extent of 40%, whereas income from coffee was wholly
exempted. However, income from coffee curing works was wholly
taxable. The finding of the Tribunal was that these businesses were
separate. In the background of these facts, the issue which arose
was whether the entire depreciation in respect of asset in the head
office would be deductible from the taxable income and that in this
regard there was no justification, as far as depreciation was
concerned, to bifurcate and disallow any portion thereof.
15.2 The ITO allowed only a proportionate part of the depreciation.
The Appellate Assistant Commissioner ( in short, AAC) sustained the
order of the ITO. The matter was carried in appeal to the Tribunal.
The Tribunal came to the conclusion that the assessee had to
maintain a head office, and that merely because the head office
also supervised the coffee estates, the income from which was not
taxable, a bifurcation could not be made between the user of the
assets towards taxable sources of income and non-taxable sources
of income. The Tribunal further observed that as the assets had
been utilized for earning taxable income, there was no justification
ITR 230/1994 Page 18 of 38
for bifurcation and thus disallowing a portion of the depreciation as
was done by the ITO. Consequently, the Tribunal reversed the view
of the authorities below. The matter was carried to the High Court
by way of a reference under section 256(1) of the then prevailing
provisions of the I.T. Act. The Tribunal was thus concerned with
reconciling the provisions of sub-sections (1) and (2) of section 38 of
the Income Tax Act. The expression which finds mention in section
38(1) of the Act is : used for the purposes of business or profession.
The Madras High Court in coming to the conclusion which it did,
looked to the principles set forth by the courts in deciding cases
under section 37 of the I.T. Act. The court held that so long as the
expenditure was incurred for the purposes of business, and merely
because some other person or some other activity was also
benefitted by such an expenditure, it would not come in the way of
the assessee being allowed a deduction. In that case, the court
came to the conclusion that since the head office had been used for
the purposes of the business whose income was being taxed, the
assessee ought to be entitled to depreciation. The judgment
noticed the principles, inter alia, set forth by the Supreme Court in
Royal Calcutta Turf Club case. As noticed above, one cannot but
agree with the principle, it is its applicability of the principle to the
assessee‟s case which is in doubt.
ITR 230/1994 Page 19 of 38
16. The fourth case on which great stress has been laid by the
petitioner is once again the judgment of the Bombay High Court in
the case of Mehboob Productions (supra). The facts of the case
were as follows :-
16.1 The assessee company was in the business of film production.
Sometime in 1957, the assessee company produced a film titled
„Mother India‟. Before the court, two questions arose for
adjudication. The first question related to taxability of certain sums
of money which the assessee company had received from its
exhibitors and theatres, on the Government exempting the picture
produced from entertainment duty. We are not concerned with the
facts obtaining in respect of this question.
16.2 The second question which pertained to the claim of deduction
of medical expenses incurred by the assessee company for
treatment of its Managing Director, while in USA in connection with
the assessee company‟s business, is the question we are concerned
with. The facts of this case briefly are as follows :
16.3 One Mehboob Khan, Director of the assessee company, while
on tour of USA suffered a serious heart attack. Mr. Mehboob Khan
had to be hospitalized. In that connection, a sum of Rs.33,667/- was
incurred on his illness. It is pertinent to note that Mr. Mehboob Khan
had visited USA as „Mother India‟ was one such foreign film which
ITR 230/1994 Page 20 of 38
had been nominated for an award by the Academy of Arts and
Sciences, Hollywood. On his return from the USA, the Board of
Directors passed a resolution to the effect that the entire
expenditure on the treatment of Mr. Mehboob Khan would be borne
by the assessee company. The expenditure incurred was debited to
the assessee company‟s account. The ITO rejected the assessee
company‟s claim. The ITO was of the view that the expenditure
incurred had directly benefitted Mr. Mehboob Khan, who had a
substantial interest in the assessee company. The AAC confirmed
the order of the ITO with regard to the claim for deduction of
medical expenses.
16.4 In a further appeal, the Tribunal, however, in respect of
medical expenses accepted the contention of the assessee
company. The Tribunal came to the conclusion that since Mr.
Mehboob Khan suffered a heart attack while he was in the USA for
the purposes of the assessee company‟s work, therefore, expenses
to the extent they were in excess of the expenses which would
normally have been incurred in India ought to be allowed as
deduction to the assessee company. On a rough and ready basis,
2/3rd expenses incurred in the USA were allowed as deduction. The
matter was carried to the High Court in respect of the balance 1/3rd
expenses (which were incurred for treatment of Mr. Mehboob Khan
ITR 230/1994 Page 21 of 38
in USA), which were disallowed. The High Court was of the view
that the Tribunal having returned findings of fact: that Mr. Mehboob
Khan had visited USA in connection with the business of the
assessee as he was a “driving force” in the assessee company; that
the expenses had been incurred on account of special contingency;
and that, “there was nothing unbusiness like or abnormal in the
assessee company bearing the expenses of medical treatment of a
person who meant so much to the company.” – the revenue not
having challenged the conclusion of the Tribunal that the decision of
the Board of Directors, which was based on the principles of
commercial expediency, was improper or perverse; the deduction
with regard to the balance 1/3rd expenses had also to be allowed.
16.5 Importantly, in this case, the High Court was only concerned
with, as noticed above, as to whether the balance 1/3rd amount
incurred by the assessee company for treatment of Mr. Mehboob
Khan had to be allowed as deduction. The revenue had not
challenged the findings of the Tribunal. The assessee company‟s
reimbursement of the expenses had been allowed on a principle of
commercial expediency as, Mr. Mehboob Khan was found to be a
„driving force‟ in running the affairs of the assessee company.
ITR 230/1994 Page 22 of 38
16.6 On the other hand, in the instant case, the assessee admits
that his travel to the USA was for a specific purpose of undergoing a
coronary surgery.
17. The fifth case cited before us is the judgment of the Queen‟s
Bench Division in the case of Yarmouth Vs. France. This was a case
where an action was brought under the Employers‟ Liability Act,
1880. The plaintiff brought the action under the said Act against his
employer, the defendant in the action, on account of injury suffered
by him while being in his employment. The defendant was a
wharfinger and a warehouseman in London. The plaintiff was given
a horse and a trolley for the purpose of delivering goods to the
designated consignees. After the job was done, the plaintiff was
required to return the trolley to the employer‟s premises and stable
the horse thereafter. The plaintiff had been in the defendant
service prior to the institution of the action for a period of four
years. In one particular year, the defendant had bought a new
horse. The horse was under the control and supervision of the
defendant‟s stable foreman. The plaintiff found the horse to be a
vicious animal who was a “kicker” and a “jibber” and hence
dangerous and unfit to be driven. This fact was brought by the
defendant to the notice of the stable foreman. The stable foreman
persisted with the plaintiff to keep driving the trolley with the said
ITR 230/1994 Page 23 of 38
horse and, is stated to have said, that if he met with an accident,
they would stand responsible for it. On one unfortunate day, the
plaintiff while driving the horse, met with an accident, in as much
as, the horse kicked the plaintiff, in which, he broke one of his begs.
The question which arose for consideration was: as to whether the
plaintiff was entitled to compensation under the Employers‟ Liability
Act. The action was defended on the ground that: the plaintiff was
not a workman; the horse was not a plant within the meaning of the
Act; and lastly, the plaintiff was guilty of contributory negligence as
he continued to drive the horse even after he became aware of the
vicious character of the horse.
17.1 The Judge of the First Court found in favour of the plaintiff in
respect of the first two objections i.e., he was a workman and horse
was a plant within the meaning of the Act. With regard to the third
objection, the Judge found in favour of the defendant.
17.2 The Appeal Court was thus called upon to decide as to
whether the plaintiff having continued to drive the horse even after
knowing the vicious character of the horse had assented to incur the
risk which was an incident of his employment. While answering this
question, the majority in the Appeal Court considered the effect of
the provisions of the Employers Liability Act. In this connection, the
following observations were made with regard to whether a horse
ITR 230/1994 Page 24 of 38
could be considered a plant within the meaning of section 1 sub-
section(1) of the Employers‟ Liability Act. The observations being as
follows :-
“…Then comes the question which is somewhat more difficult,
– can a horse be considered „plant‟ within s.1, sub-s. 1, of the
Employers‟ Liability Act? It is suggested that nothing that is
animate can be plant; that is, that living creatures can in no
sense be considered plant. Why not? In many businesses
horses and carts, wagons, or drays, seem to me to form the
most material part of the plant : they are the materials or
instruments which the employer must use for the purpose of
carrying on his business and without which he could not carry
it on at all. The principal part of the business of a wharfinger
is conveying goods from the wharf to the houses or shops or
warehouses of the consignees and for this purpose he must
use horses and carts or wagons. They are all necessary for
the carrying on of the business. It cannot for a moment be
contended that the carts and wagons are not „plant‟. Can it
be said that the horses, without which the carts and wagons
would be useless, are not? If, then, this horse was part of the
plant, it had a defect, that is, it had the constant habit,
whether in a stable or harnessed to a trolley, of kicking
ITR 230/1994 Page 25 of 38
whatever was near it, whether a human being or a brick wall.
In short, it was a vicious beast that could not be managed or
controlled by the most careful driver. The plant, therefore,
was defective.”
18. As would be noticed, the majority in coming to the conclusion
that the horse was a plant, took into account the nature of the
business. As noticed above, the nature of the business of the
defendant was of a wharfinger which involved goods being carried
from the wharf to the houses and the shops or, the warehouses of
the consignees. For this purpose, the defendant had to use horses
and carts, or wagons. These were necessary for carrying on the
business. Since carts and wagons could not but be considered as
plants, the court held that horses had to be held as plants as, carts
and wagons would be useless without it. As is evident, the case did
not involve the provisions of the Income Tax Act. The decision was
rendered in the facts and circumstances obtaining in that case and
in the background of the provisions of the Employers‟ Liability Act.
19. The next judgment which is referred to by the petitioner is the
judgment of the Gujarat High Court in the case of Elecon
Engineering Company Ltd. (supra). This judgement required the
court to determine whether drawings and patterns received by the
assessee from a foreign company under a collaboration agreement
ITR 230/1994 Page 26 of 38
can be said to be plant on which depreciation could be claimed
under section 32 of the IT Act. In determining as to whether
drawings and patterns fell within the definition of a plant, the court
examined section 43(3) of the IT Act. The court noted that the
definition of a plant under section 43(3) of the IT Act was an
inclusive definition. The Division Bench after examining a number
of decisions observed that the word „plant‟ is not necessarily
confined to apparatus which is used for mechanical operations or is
employed in mechanical or industrial businesses. It would according
to the court not include stock-in-trade or even articles which are
merely part of the premises in which business is carried on.
According to the court, for an article to qualify as plant it must have
a degree of durability, and that which is quickly consumed or worn
out in the course of its operation, within a short span of time, cannot
properly be called a plant. The test, which the court suggested
could be applied was, the operation that the apparatus / article
involved, performed in the performance of the assessee‟s business
i.e., did it fulfil the function of a plant in assessee‟s trading activity.
In other words, was it a tool of tax payers trade? The court thus
held that the word „plant‟ in its ordinary sense was a word of wide
import and it had to be construed broadly having regard to the fact
that articles like books and surgical instruments were expressly
ITR 230/1994 Page 27 of 38
included in the definition of plant under section 43(3) of the IT Act.
Since the issue pertained to interpretation of section 32 of the IT
Act, the court ultimately came to the conclusion that the word
„plant‟ in section 32 would include not only such articles which were
capable of diminution in value year after year by reason of wear and
tear in the course of their application for the business of assessee‟s
profession but also those which diminished in value on account of
other known factors such as obsolescence. The important aspect to
be noted is that the court laid stress that plant would include such
an article whether animate or inanimate which is used as a tool of
the assessee‟s trade.
19.1 This matter was carried in appeal to the Supreme Court by the
Revenue. The Supreme Court in Commissioner of Income Tax
Gujarat Vs. Elecon Engineering Co. Ltd. 1987 166 ITR page 66
dismissed the appeal of the revenue in limine by relying on its own
judgment in the case of Scientific Engineering House P Ltd. vs CIT
(1986) 157 ITR 86.
20. This brings me to the principles enunciated by the Supreme
Court in the case of Scientific Engineering (supra). Briefly in this
case, amongst others, one of the issues which the court was called
upon to decide was whether technical know-how supplied by a
foreign collaborator of the assessee company by way of what was
ITR 230/1994 Page 28 of 38
termed as „documentation services‟ could be construed as a capital
asset of a depreciable nature.
20.1 The assessee company was in the business of manufacturing
scientific instruments and apparatus. For the purposes of its
business it entered into two separate collaboration agreements with
a Hungarian company. The Hungarian company in consideration of
a lump sum amount in respect each of the two agreements, agreed
to supply to the assessee technical know-how required for
manufacturing, such like, scientific instruments. The object of the
agreement was to enable the assessee to manufacture the said
instruments in India, under its own trade mark though under the
licence of the Hungarian collaborator. It was for this purpose that
the Hungarian collaborator supplied manufacturing drawings,
processing documents, design charts, plans and other literature
which was, as indicated above, termed as „documentation services‟.
20.2 In the assessment year in issue, the assessee showed the
aforementioned documentation received from the Hungarian
collaborator as a “library” and claimed a depreciation on the same.
The ITO disallowed the claim of the assessee for depreciation
allowance on the ground that the lump sum price paid for the
documents did not represent value of books but represented the
price paid for acquiring technical know-how. Thus ITO was of the
ITR 230/1994 Page 29 of 38
view that even though the assessee had incurred expenses on
capital account no tangible or depreciable asset have been brought
into existence. Accordingly, he had disallowed, as indicated above,
claim for depreciation allowance.
20.3 In an appeal preferred by the assessee the Appellant Assistant
Commissioner agreed with the assessee that the documents
purchased by the assessee constituted a book, on which
depreciation was allowable as in the case of plant and machinery.
Appropriate directions were issued by the AAC to the ITO.
20.4 The Tribunal, however, in a further appeal by the revenue
came to the conclusion that the lump sum amounts paid by the
assessee were not solely for purchase of documents. According to
the Tribunal assessee had paid the said amount for acquiring other
services of the foreign collaborator; the supply of documents being
only incidental to those services. Therefore, the Tribunal came to
the conclusion that the amounts paid did not represent the
purchase price of the documents and hence deemed it unnecessary
to determine as to whether documents fell within the meaning of
the word „books‟. Consequently it did not find it necessary to
adjudicate upon the issue, as to whether depreciation was available
to the assessee. The Tribunal, however, held that since some of the
services rendered by the foreign collaborator to the assessee were
ITR 230/1994 Page 30 of 38
on revenue account, therefore, the lump sum payment made by the
assessee to the foreign collaborator was partly on capital account
and, therefore, the remaining part which was expended on revenue
account had to be allowed as deduction. Accordingly, the Tribunal
confirmed the deduction claimed by the assessee before the ITO
though not on the ground of it being a depreciation allowance, but
on the ground that it was in the nature of revenue expenditure.
20.5 Aggrieved, both the revenue and the assessee preferred
references before the High Court. The High Court took the view that
even though the entire amount expended by the assessee
represented an expenditure on the capital account, since no
depreciable asset was brought into existence the assessee was not
entitled to the relief claimed.
20.6 Aggrieved by the judgment of the High Court, the assessee
carried the matter to the Supreme Court. The Supreme Court
allowed the appeal of the assessee. What is important for our
purpose is that the Supreme Court observed that definition of word
„plant‟ in Section 43(3) of the I.T. Act was wide. It would include
broadly both animate and inanimate things. The court made the
following apposite observations:
“In other words, plant would include any article or object
fixed or movable, live or dead, used by businessman for
carrying on his business and it is not necessarily confined
ITR 230/1994 Page 31 of 38
to an apparatus which is used for mechanical operations
or processes or is employed in mechanical or industrial
business. In order to qualify as plant, the article must
have some degree of durability, as for instance, in Hinton
v. Maden & Ireland Ltd., (1960) 39 I.T.R. 357 (HL), knives
and lasts having an average life of three years used in
manufacturing shoes were held to be plant. In C.I.T. v. Taj
Mahal Hotel : [1971] 82 ITR 44(SC), the respondent, which
ran a hotel, installed sanitary and pipeline fittings in one
of its branches in respect whereof it claimed development
rebate and the question was whether the sanitary and
pipe-line fittings installed fell within the definition of plant
given in Section 10(5) of the 1922 Act which was similar
to the definition given in Section 43(3) of the 1961 Act
and this Court after approving the definition of plant given
by Lindley L.J. in Yarmouth v. France as expounded in
Jarrold v. John Good and sons limited 1962, 40 T.C.
681(CA), held that sanitary and pipe-line fittings fell within
the definition of plant….
….In other words the test would be: Does the article fulfil
the function of a plant in the assessee’s trading activity?
Is it a tool of his trade with which he carries on his
business? If the answer is in the affirmative, it will be a
plant.
14. If the aforesaid test is applied to the drawings,
designs, charts, plans, processing data and other
literature comprised in the ‘documentation service’ as
specified in Clause 3 of the agreement it will be difficult to
resist the conclusion that these documents as constitutingITR 230/1994 Page 32 of 38
a book would fall within the definition of ‘plant’. It cannot
be disputed that these documents regarded collectively
will have to be treated as a ‘book’, for, the dictionary
meaning of that word is nothing but a “a number of sheets
of paper, parchment, etc., with writing or printing on
them, fastened ‘together along one edge, usually between
protective covers; literary or scientific work, anthology,
etc., distinguished by length and form from a magazine,
tract etc.” (vide Webster’s New World Dictionary). But part
from its physical form, the question is whether these
documents satisfy the functional test indicated above.
Obviously, the purpose of rendering such documentation
service by supplying these documents to the assessee
was to enable it to undertake its trading activity of
manufacturing theodolites and microscopes and there can
be no doubt that these documents had a vital function to
perform in the manufacture of these instruments; in fact it
is with the aid of these complete and upto date sets of
documents that the assessee was able to commence its
manufacturing activity and these documents really
formed the basis of the business of manufacturing the
instruments in question. True, by themselves these
documents did not perform any mechanical operations or
processes but that cannot militate against their being a
plant since they were in a sense the basic tools of the
assessee’s trade having a fairly enduring utility, though
owing to technological advances they might or would in
coarse of time become obsolete. We are, therefore,
clearly of the view that the capital asset acquired by theITR 230/1994 Page 33 of 38
assessee, namely, the technical know-how in the shape of
drawings, designs charts, plans, processing data and
other literature falls within the definition of ‘plant’ and is,
therefore, a depreciable asset.” (emphasis is ours)
21. Having heard the learned counsels for the parties and having
regard to the submissions made both on behalf of the assessee and
the revenue, what emerges from the record is as follows :-
(i). The assessee had claimed a sum of Rs.1,74,000/- as
deductible expenditure towards expenses incurred by him on
getting a coronary by-pass surgery conducted on himself in Huston,
USA.
(ii). The assessee‟s gross receipts over the years have increased
from Rs.3.55 Lakhs returned in assessment year 1982-1983 to
Rs.106 Lakhs in assessment year 1992-1993.
(iii). Based on these facts the assessee has made a claim for
deduction under section 31 of the IT Act and in the alternative under
section 37 of the IT Act.
21.1 In our view, deduction under section 31 of the IT Act would not
be available for two reasons: firstly, if the heart of a human being,
as in the case of the assessee, were to be considered a plant, it
would necessarily mean that it is an asset which should have found
a mention in the assessee‟s balance sheet of the previous year in
issue, as also, in the earlier years. Apart from the fact that this is
ITR 230/1994 Page 34 of 38
admittedly not so, the difficulty that the assessee would face in
showing the same in his books of accounts would be of arriving at
the cost of acquisition of such an asset. Therefore, in our view
before expenses on repair of plant are admitted as a deduction, the
plant would necessarily have to be reflected as an asset in the
books of accounts.
21.2 The second ground on which, we are persuaded by the
counsel for the revenue not to accept the assessee‟s claim is that,
even if one were to give the widest meaning to the word „plant‟ in
section 31 of the IT Act, it would still not fall within the definition of
the word plant. The test of functionality laid down by the Gujarat
High Court in Elecon Engineering Co. Ltd. (supra) which is affirmed
by the Supreme Court in its judgement rendered in Scientific
Engineering (Supra) is not fulfilled in this case. It cannot be said
that the assessee who is a lawyer would have used his heart as a
tool for his professional activity. The fact that a healthy and a
functional human heart is necessary for a human being irrespective
of his vocation or social strata is stating the obvious. But this would
not necessarily lead to the conclusion that the heart is used by, a
human being, as a tool of his trade or professional activity. General
well being of the heart and its functionality cannot be equated with
using the heart as a tool for engaging in trade or professional
ITR 230/1994 Page 35 of 38
activity. Atleast the facts in this case do not demonstrate the same.
Hence, the petitioner‟s claim for allowing deduction of the expenses
incurred by him on his coronary surgery under section 31 of the IT
Act, is rejected.
22. This brings us to the alternate claim made by the assessee
under section 37 of the IT Act. It is trite law that the claim for
deduction under section 37 of the IT Act should satisfy three
conditions: firstly, it should be an expense which is incurred wholly
and exclusively for the purpose of the assessee‟s business or
profession; secondly, it should not be an expense incurred to bring
into existence a capital asset; and lastly, it should not be an
expense of a personal nature.
22.1 In our view, the assessee‟s claim under section 37 of the IT Act
does not fulfil the first condition which is that the expense in issue
have been incurred wholly and exclusively for the purposes of the
assessee‟s profession.
22.2 As observed hereinabove, an impaired heart would handicap
functionality of a human being irrespective of his position, status or
vocation in life. Expenses incurred to repair an impaired heart
would thus add perhaps to the longevity and efficiency of a human
being per se. The improvement in the efficiency of the human
being would be in every activity undertaken by a person. There is
ITR 230/1994 Page 36 of 38
thus no direct or immediate nexus between the expenses incurred
by the assessee on the coronary surgery and his efficiency in the
professional field per se. Therefore, to claim a deduction on
account of expenses incurred by the assessee on his coronary
surgery under section 37(1) of the IT Act would have to be rejected.
There is, as a matter of fact, no evidence brought on record, which
would suggest that the assessee could have continued in the same
state without the medical procedure undertaken by him. On this
aspect, the best example which comes to mind, which perhaps, in a
given case could be considered as an expense amenable under
section 37 of the IT Act would be that of an actor undertaking plastic
surgery to prevent age being reflected on screen. It could be
argued in the case of an actor that he could have existed in the
state he was without having gone under the knife of a plastic
surgeon. Such are not the facts in the instant case.
22.3 In this regard, even the judgment of the Bombay High Court in
Mehboob Productions (supra), which was cited before us, is
distinguishable. As indicated above, only the assessee had come up
before it with regard to the Tribunal‟s decision disallowing 1/3rd of
the expenses reimbursed by the assessee company to its Director
who had suddenly suffered a serious heart attack while running an
errand for the assessee company in USA. Based on the findings
ITR 230/1994 Page 37 of 38
returned by the Tribunal, that the Director was the „driving force‟ of
the company and that he had gone to USA in connection with
nomination of the film produced by the assessee company for an
award – the Division Bench of the Bombay High Court, concluded
that there was no good reason to disallow the remaining expenses
as the revenue had not challenged the findings on the ground of
perversity.
23. In view of the foregoing reasons, we are of the opinion that
the concurring judgments and orders of the authorities below ought
not to be disturbed. It is ordered accordingly. The question of law
is thus answered in the negative and against the assessee.
24. Resultantly, the reference stands disposed of; cost shall follow
the result.
RAJIV SHAKDHER, J
SANJAY KISHAN KAUL,J
MAY 31, 2011
da/yg
ITR 230/1994 Page 38 of 38