Supreme Court of India

The Commissioner Of Income-Tax, … vs The Calcutta Stock Exchange … on 26 March, 1959

Supreme Court of India
The Commissioner Of Income-Tax, … vs The Calcutta Stock Exchange … on 26 March, 1959
Equivalent citations: 1959 AIR 763, 1959 SCR Supl. (2) 459
Author: B P Sinha
Bench: Sinha, Bhuvneshwar P.
           PETITIONER:
THE COMMISSIONER OF INCOME-TAX, WEST BENGAL

	Vs.

RESPONDENT:
THE CALCUTTA STOCK EXCHANGE ASSOCIATION LTD.

DATE OF JUDGMENT:
26/03/1959

BENCH:
SINHA, BHUVNESHWAR P.
BENCH:
SINHA, BHUVNESHWAR P.
KAPUR, J.L.
HIDAYATULLAH, M.

CITATION:
 1959 AIR  763		  1959 SCR  Supl. (2) 459
 CITATOR INFO :
 F	    1961 SC1144	 (5)


ACT:
Income Tax-Stock Exchange Association-Authoriscd Assistants-
Admission  fee and monthly subscriptions in respect of	them
paid  by members-Fee for Putting the names of  companies  on
Quotations  List-lncome	 therefrom-Assessability  to   tax-"
Performing specific services ", Meaning of-Indian Income-tax
Act, 1922 (XI of 1922), s. 10(6).



HEADNOTE:
By sub-s. 6 of s. 10 of the Indian Income-tax Act, 1922:  "A
trade,	 professional  or  similar  association	  performing
specific   services   for  its	members	  for	remuneration
definitely related to those services shall be deemed for the
purpose	 of this section to carry on business in respect  of
those services, and the profits and gains therefrom shall be
liable to tax accordingly."
The  members  of  the respondent  company,  whose  principal
object was to facilitate the transaction of business on	 the
Stock  Exchange,  were enabled under the by-laws to  have  a
certain	 number of Authorised Assistants so that the  latter
could use the premises of the company and transact  business
therein	 in the names and on behalf of the members who,	 for
that  purpose,	were  required to  pay	admission  fees	 and
monthly	 subscriptions in respect of each of them.  The	 by-
laws  of  the  company also provided  that  no	dealings  in
respect	 of the shares of any particular company  should  be
permitted on the Stock Exchange, unless an application	made
by  a member of the respondent company and accompanied by  a
fee of Rs. 1000, for putting the name of that company on the
Quotations List was approved by the prescribed Authority  of
the  respondent	 company.   During the	accounting  year  in
question  the  company received from its  members  admission
fees   and  subscriptions  in  respect	of  the	  Authorized
Assistants  and fees for putting the names of  companies  on
the Quotations List.  The question was whether the aforesaid
amount	was liable to be taxed under s. 10(6) of the  Indian
Income-tax Act, 1922.
Held,  that  with  reference to	 a  trade,  professional  or
similar	 association,  the performing of  specific  services
under  s.  10(6) of the Indian Income-tax  Act,	 1922,	mean
conferring  on	its  members  some  tangible  benefit  which
otherwise would not be available to them as such, except for
payment	 received  by the association in  respect  of  those
services.
460
Accordingly,  the income received by the respondent  company
towards the admission fees and the subscriptions in  respect
of  the Authorized Assistants, being the price paid for	 the
services  of  the  respondent  company	in  making  suitable
arrangements for an absentee member to transact business  on
his  behalf and in his name by his representative  or  agent
within the Stock Exchange, as well as the fees received from
members for enlisting the names of companies not already  on
the Quotations List so as to permit transactions in  respect
of  the shares of the companies concerned, was	remuneration
definitely related to specific services performed by	 the
respondent for its members within the meaning of s.10(6)  of
the Indian Income-tax Act, 1922, and was assessable to income
-tax.
Native	 Share	and  Stock  Brokers'  Association   v.	 The
Commissioner  of  Income-tax, Bombay [1946] 14	I.T.R.	628,
approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 204 of 1958.
Appeal from the judgment and decree dated January 6, 1956,
of the Calcutta High Court in Income-tax Reference No. 74 of
1953.

K. N. Rajagopal Sastri, R. H. Dhebar and D. Gupta, for the
appellant.

Radha Binod Pal, Panchanan Pal and D. N. Mukherjee, for the
respondents.

1959. March 26. The Judgment of the Court was delivered by
SINHA, J.-The question for determination in this appeal on a
certificate of fitness granted by the High Court of
Calcutta, is whether the respondent’s admitted income tinder
certain heads, is chargeable to income-tax under the
provisions of s. 10(6) of the Indian Income-tax Act, 1922
(XI of 1922) (hereinafter referred to as the Act). The
Calcutta High Court, by its judgment dated January 6, 1956,
answered the question in the negative, disagreeing with the
determination of the Income-tax Appellate Tribunal by its
order dated April 23, 1949.

The facts of this case, upon which the decision of the
appeal depends, may shortly be stated as follows: The
respondent is a limited liability company incorporated on
June 7, 1933, with a view to taking over the assets and
liabilities of an unincorporated association called ” The
Calcutta Stock Exchange Association
461
and to carrying on the affairs of the Stock Exchange which
had been founded by that Association. The principal object
of the Respondent Company is to facilitate the transaction
of business on the Calcutta Stock Exchange. In view of that
objective, the Company had to make rules and by-laws,
regulating the mode and the conditions in, and subject to,
which the business of the Stock Exchange had to be
transacted. The Company is composed of ” members ” who may
be either individuals or firms, who, except in the case of
parties who had been members of the unincorporated
Association have to be elected as such, and upon such
elections, have to acquire a share of the Company and pay an
entrance fee. The members have to pay a monthly
subscription according to the by-laws of the Company. Under
the by-laws of the Respondent Company, members with a
certain standing, are allowed to have “Authorized Assistants
“, upto a maximum of six in number. Such Authorized
Assistants are permitted the use of the premises of the
Association and to transact business therein in the names
and on behalf of the members employing them. The members
have to pay an admission fee for such Authorized Assistants
according to the following scale :

(a) for the first two Assistants Rs.1,000

(b) for the third Assistant Rs.2,000

(c) for the fourth Assistant Rs.3,000

(d) for the fifth Assistant Rs.4,000

(e) for the sixth Assistant Rs.5,000

(f) for replacement Rs.1,000
The last item of replacement fee of Rs. 1,000/- is meant to
cover the fee for substituting one Assistant by another.
Before these by-laws were amended with effect from July 10,
1944, a member could have more than six such Assistants, but
the number was limited to six by the new amendment which
also provided that ” Members who have more than six
Assistants, at present, shall not be allowed any replacement
unless the number of Assistants in their firms has come down
to six (maximum fixed).” Rule (5), as amended, is in these
terms:-

462

“Every candidate applying for admission as Assistant to a
member must serve at least for one year as a probationer in
the firm of that member. A probationer must apply to the
Committee (through the member in whose office he will serve
as probationer) in such form as may be prescribed by the
Committee by paying Rs. 100/- as probationer fee which will
not be refunded in any circumstances “.

It would, thus, appear that the rules relating to the
admission of members’ Assistants, confer the benefit upon
those members only-either individuals or firms-who are
qualified according to the by-laws to have such Assistants,
and who have paid admission fees and pay a monthly
subscription in respect of each of them, besides their own
dues, to the Company. The number of such Assistants has
been sought by the by-laws to be limited upto a maximum of
six, by imposing a progressively enhanced admission fee,
apparently, with a view to discouraging the employment of a
large crowd of such ” Authorized Assistants”. The by-laws
also provide that “an authorized assistant shall not enter
into any contracts on his own behalf and all contracts made
by him shall be made in the name of the member employing him
and such member shall be absolutely responsible for the due
fulfilment of all such contracts and for all transactions
entered into by the authorized assistant on his behalf” It
is also contemplated by the by-laws that tickets have to be
issued to the Authorized Assistants, besides the members’
tickets. The bylaws also contemplate that a member shall
give to the prescribed Authority of the Company an immediate
notice in writing, of the termination of the employment by
him of any Authorized Assistant, and on such termination,
the right of the Assistant to use the rooms of the
Association, shall cease, and he shall not be at liberty to
transact business in the name and on behalf of his employer.
The by-laws also make provision for the supervision of the
work of the Authorized Assistants to see that they function
within the limits of their powers, and do not transact
463
business on behalf of persons or firms other than those
employing them.

During the accounting year 1944-45 assessment year 1945-46),
the Respondent Company received from its members the sum of
Rs. 60,750/- as entrance fees, and the sum of Rs. 15,687/-
as subscription in’ respect of the Authorized Assistants.
The Company also received during the aforesaid year, a sum
of Rs. 16,000/- as fees for putting the names of companies
on the Quotations List. Unless a particular company’s name
is placed on the Quotations List, no dealings in respect of
the shares of that company are permitted on the Stock
Exchange. An application has to be made by a member to
place on the Quotations List any company not already
included in that List, and on approval by the prescribed
Authority of the Company, the name of the company thus
proposed, is included in the List upon payment of a certain
fee. The companies themselves cannot apply to the
Association for such enlistment. The application has to be
made by a member, and has to be accompanied by a fee of Rs.
1,000/-, and it is only after the necessary scrutiny and
investigation into the affairs of the proposed company have
been made, that the enlistment applied for is granted. That
is another source of income to the Respondent Company. It
is no more necessary to refer to another item of income,
which was admitted, during the course of the assessment
proceedings in their appellate stage, to be liable to the
payment of tax. We are, thus, concerned in the present
controversy with the aforesaid sums of Rs. 60,750/-, Rs.
15,687/- and Rs. 16,000/-which were held by the Income-tax
Officer, by his order dated March 27, 1946, to be liable to
income-tax. The Income-tax Officer rejected the contention
raised on behalf of the assessee Company that the Authorized
Assistants aforesaid were themselves members of the Company,
and that therefore, the moneys received from them were
exempt from taxation. He also held that though the
Respondent Company was a mutual Association, each one of the
three items of income, referred to above, was remuneration
definitely related
464
to specific services performed, and was thus, chargeable to
tax within the meaning of s. 10(6) of the Act. On appeal,
the Appellate Assistant Commissioner, by his order dated
June 30, 1947, considered the points at great length, and
came to the conclusion that the authorized Assistants were
not members or substitute members. He held that the
Authorized Assistants were no more than representatives of
the members who employ them, and they transact business on
their behalf, and that the Association had framed rules and
by-laws, regulating the admission, supervision and
discontinuance of such Authorized Assistants. For coming to
this conclusion, he relied upon the decision of the Bombay
High Court in the case of Native Share and Stock Brokers’
Association v. The Commissioner of Income-tax(1). The case
was then taken up in appeal to the Income-tax Appellate
Tribunal, which dismissed the appeal. The Tribunal agreed
with the finding of the taxing authorities that the
Authorized Assistants were not members of the Company within
the meaning of the Articles of Association of the Company,
and that their position was analogous to that of the ”
authorised clerks in Native Share and Stock Brokers’
Association at Bombay “. In the course of its order, the
Tribunal observed as follows:-

” The provision made in the regulations of the company, by
which a member can take advantage of sending his authorised
assistants to the company for transacting the business in
the member name is nothing but giving extra facilities to
the members. By controlling the institution of authorised
assistants the company renders specific services to the
members and in particular to the member whose assistants
work for him. The amounts received by the company from
these sources are clearly covered by the provisions of
section 10(6) “.

At the instance of the assessee, the Tribunal stated a case
and referred the following questions of law to the High
Court for its decision under s. 66(1) of the Act:-
” (1) Whether on the facts of this case the Incometax
Appellate Tribunal was right in holding that,
(1) [1946] 14 I.T.R. 628.

465

Authorised Assistants were not members of the company and as
such the amounts of Rs. 15,687/- and 60,750/- received from
them as subscriptions and entrance fees respectively should
be included in the assessable income.

(2) Were these amounts received for specific services
performed by the Association or its members within the
meaning of sub-section (6) of section 10 of the Indian
Income-tax Act ?

(3)Whether the sums of Rs. 16,000/- and Rs. 600/-were
remuneration definitely related to specific services
performed by the Association for its members within the
meaning of subsection (6) of section 10 “.

The reference was heard by a Division Bench consisting of
Sir Trevor Harries, C. J., and Banerjee, J., of the Calcutta
High Court. Before that Bench, certain concessions were
made. It was conceded by Dr. Pal, who also appeared before
that Bench, that the Authorised Assistants were not members
of the Company. It was also agreed at the bar, on behalf of
both the parties, that the two sums of Rs. 60,750 and 15,687
were not received from the Authorized Assistants, as
suggested in the question formulated, and that it was common
ground that they were received from members of the
Association in respect of their Authorized Assistants.
Therefore, the High Court took the view that the questions
framed by the Tribunal did not arise, and that the Tribunal
bad proceeded on a wrong basis of facts. The High Court,
therefore, re-cast the questions in these terms:-
” Whether in the facts and circumstances of this case the
Income-tax Appellate Tribunal was right in holding that

(a)the amounts of Rs. 15,687/- and Rs. 60,750/-received from
the members of the Association as subscriptions and entrance
fees in respect of Authorized Assistants, and

(b) the amounts of Rs. 16,000/- and Rs. 600/- received as
fees for enlisting names of newly floated companies and for
recognition of changes in the styles of firms respectively
should be included in the assess. able income of the
assessees
59
466
The Tribunal was asked to re-state a case upon the questions
as re-cast, extracted above.

Accordingly, the Tribunal drew up a fresh statement of the
case and re-submitted it to the High Court. On this re-
statement of the case, the matter was heard by a Bench
consisting of Chakravarti, C. J., and Sarkar, J. The High
Court considered the terms of s. 10(6) of the Act, and came
to the conclusion that the case had not been brought within
those terms. The High Court, in the course of its opinion,
observed that though the assessee is undoubtedly a trade
association, it did not perform any specific services for
its members for remuneration. It then examined in detail
the decision of the Bombay High Court in the case of Native
Share and Stock Brokers’ Association v. The Commissioner of
Income-tax (1), relied upon by the Department, and observed
that the differences pointed out between the case in hand
and the case decided by the Bombay High Court, were ” not
vital, though they are not immaterial “, but it was not
prepared to take the same view of the facts of this case as
had been taken by the Bombay High Court in the case referred
to above, or by the Travancore-Cochin High Court in the case
of Commissioner of Income-tax v. Chamber of Commerce,
Alleppey
(2). The High Court, accepted the argument of Dr.
Pal, which is also addressed to us, that the words ”
performing specific services for ” were far stronger and
more definite than the words ” render service to “, and that
those words meant the actual doing of definite acts in the
nature of services. The Court further observed that those
words meant ” execute certain definite tasks in the
interests and for the benefit of the latter (that is to say,
the members) under an arrangement of a direct character “.
It further observed that the words ” for remuneration” and ”
definitely related to those services ” meant that ” certain
specific tasks must be performed or functions of a specific
character must be discharged for payment and such payment is
to be made to the association as wages for its labour in
respect of those tasks or functions “. In this connection,
(1) [1946] 14 I.T.R. 628.

(2) [1955] 27 I.T.R. 535.

467

it may be added that the High Court also made the following
observations bearing on the construction of the crucial
words of s. 10(6):-

” When section 10(6) speaks of a trade, professional or
other similar association performing specific services for
its members for remuneration, it contemplates, I think,
services in regard to matters outside the mutual dealings
for which the Association was formed and for the transaction
of which it exists as a mutual association. If performance
of functions even in regard to matters within the objects of
the association as a mutual association be performance of
specific service within the meaning of the sub-section, dis-
charge of no function can be outside it and everything done
would be specific service performed. That, I do not think,
is what the sub-section means and intends “. It is manifest
that unless the assessee is brought within the terms of sub-
s. (6) of s. 10, the three items of income coming into the
hands of the Association, would not be chargeable to income-
tax. That subsection is in these terms:-

” (6) A trade, professional or similar association
performing specific services for its members for remu-
neration definitely related to those services shall be
deemed for the purpose of this section to carry on business
in respect of those services’ and the profits and gains
therefrom shall be liable to tax accordingly “. It has to be
observed at the outset that the performing of the services
of the description mentioned in that sub-section, may not,
but for the words of that section, have amounted to carrying
on business in respect of those services. The use of the
word ” deemed ” shows that the legislature was deliberately
using the fiction of treating something as business which
otherwise it may not have been. It is also noteworthy that
the sub-section is couched in rather emphatic terms. We
have, therefore, to examine the terms of the sub-section to
see whether the three sums of money in question, or any of
them, are or is within the ambit of those terms. The words
” performing specific services “, in our opinion, mean, in
the context, ” conferring particular benefits ” on the
members. The word
468
” services ” is a term of a very wide import, but in the
context of s. 10 of the Act, its use excludes its theolo-
gical or artistic usage. With reference to a trade, pro-
fessional or similar association, the performing of specific
services must mean conferring on its members some tangible
benefit which otherwise would Dot be available to them as
such, except for payment received by the association in
respect of those services. The word ” remuneration “,
though it includes ” wages “, may mean payment, which,
strictly speaking, may not be called wages “. It is a
term of much wider import including recompense “, ”
reward “, ” payment “, etc. It, therefore, appears to us
that the learned Chief Justice was not entirely correct in
equating ” remuneration ” with ” wages “. The sub-section
further requires that the remuneration should be ”
definitely related ” to the specific services. In other
words, it should be shown that those services would not be
available to the members or such of them as wish to avail
themselves of those services, but for specific payments
charged by the association as a fee for performing those
services. After these observations bearing on the
interpretation of the crucial words, we shall now examine
each of the three items of income, separately, to determine
the question whether they answer, or any of them answers,
the description of ” services ” contemplated by the sub-
section.

Firstly, the sum of Rs. 60,750 has been realised from such
members as applied for and obtained permission of the
Association to have the use of Authorized Assistants within
the precincts of the Stock Exchange. There cannot be the
least doubt that unless those members paid the prescribed
entrance fees for one or more Authorized Assistants upto a
maximum of six, they could not have the benefit thus
conferred upon such members. Ordinarily, a member has to
transact business in the precincts of the Association by
himself or by his business partner if there is a firm ; but
if that member is a very busy person, and wishes to avail of
the services of Authorized Assistants, he has to pay the the
prescribed fee. A member of the Association, with the
advantage of mutuality, so long as he transacts
469
business within the precincts of the Association, by himself
or by his partner in the case of a firm, is not required to
pay any such entrance fee but only the fee payable by every
member as such. The entrance fee, thus, is clearly
chargeable only from such of the members as avail themselves
of the benefit conferred by the rules of the Association in
that behalf. The entrance fee is, thus, a price paid for
the services of the Association in making suitable
arrangements for an absentee member to transact business on
his behalf and in his name by his representative or agent.
The entrance fee in question, therefore, cannot but be
ascribed to the specific services rendered by the
Association in respect of Authorized Assistants who thus
become competent to transact business on behalf of their
principal.

Coming next to the sum of Rs. 15,687 which was realised from
the members by way of subscription in respect of their
Authorized Assistants, it is clear that this sum consists of
the contributions severally made by the members
periodically, so as to continue to have the benefit
conferred by the Association of having the use of their
representative or agent even during their absence. There
cannot be the least doubt that this is a very substantial
benefit to those members who found it worth their while to
engage the services of Authorized Assistants. A member is
not obliged, as indicated above, to have such an Assistant,
but the fact that he chooses to have such an Assistant on
payment of the prescribed fee or subscription, itself, is
proof positive that a businessman, who ordinarily thinks in
terms of money, has found it worth-while to have the
services of an Assistant by making an additional payment to
the Association by way of recompense for the benefit, thus
conferred upon him.

Lastly, the sum of Rs. 16,000 represents fees received from
members for allowing their application for enlisting the
names of companies not already on the Quotations List, so
that the shares and stocks of these companies, may be placed
on the Stock Market. As already indicated, it is not the
company concerned which has directly to pay this fee, but
the fee has to
470
be paid by the member who initiates the proposal and,
apparently, finds it worth his while to pay that prescribed
fee to the Association. He would not make the payment
unless he found it worth his while to do so Apparently, such
a member is interested in placing the stocks of that company
on the market. It cannot, therefore, be denied that that
sum of money is definitely related to the specific services
performed by the Association, namely, to permit transactions
in respect of the shares of the company concerned, which
services would not otherwise be available to the members as
a body or to the individual member or members interested in
that company.

In our opinion, therefore, each one of the three sources of
income to the Association, accrues to it on account of its
performing those specific services in accordance with its
rules and by laws. Each one of the three distinct sources
of revenue to the Association, is specifically attributable
to the distinct services performed by the Association for
its members or such of them as avail themselves of those
benefits. And each one of those services is separately
charged for, according to the rate or schedule laid down by
the rules and by-laws of the Association. In our opinion,
therefore, the requirements of sub-s. (6) of s. 10, have
been fulfilled in the present case.

But we have yet to deal with the last argument accepted by
the High Court, with reference to the terms of sub-s. (6) of
s. 10, namely, that the services contemplated therein, have
reference to ” matters outside the mutual dealings for which
the Association was formed “. In the first place, there is
no warrant for limiting the application of the words used by
the legislature, in the way suggested. Secondly, the
mutuality of the Association extends only to such benefits
as accrue to every member on the payment made by him to the
Association, but even if additional items of payment have to
be made for additional services to be performed by the
Association only for such of the members as avail themselves
of those benefits, it cannot be said that the mutuality
extends to those additional benefits also. It is, in our
opinion,
471
equally wrong to suggest that the services in question
should have been outside the objects of the Association. If
the Association renders services to such of its members as
avail themselves of such services as are not within the
scope of the business activities of the Association, those
benefits, if any, would not be’ conferred by the Association
as such, because the Association has to function within the
scope of its objects of incorporation.

Hence, on a true construction of the provisions of the sub-
section in question, we have come to the conclusion that the
facts and circumstances of the present case, bring the three
items of income of the Association within the taxing
statute. In our opinion, the decision of the Bench of the
Bombay High Court, consisting of Stone, C. J., and Kania,
J., (as he then was), in the case of Native Share and Stock
Brokers’ Association v. Commissioner of Income-tax is
correct, and the facts of that case run very parallel to
those of the case in band, though there may be minor
differences in the rules and by-laws of the Association then
before the Bombay High Court. In that case, as in the
present one, the rules of the Stock Brokers’ Association
(the Bombay Stock Exchange) contemplated a definite scheme
for allowing members to employ authorized clerks and for the
admission, conduct, control and supervision of those clerks,
for the benefit primarily of the members who employed them.
It was held by the High Court that the income received by
the Association by way of fees in respect of those
authorized clerks, was within the taxing statute and liable
to income-tax. After examining in detail the provisions of
the rules and the by-laws of the Association, Stone, C. J.,
made the following observations which are equally applicable
to the rules and by-laws of the Association in the present
case :-

” In my judgment these rules lay down a definite scheme and
provide an organised arrangement, controlled and supervised
by the Association for the benefit of its members. In my
opinion the carrying
(1) [1946] 14 I.T.R. 628.

472

of their scheme into effect is performing services for its
members by the Association. No doubt the benefit of the
scheme would redound to the benefit of all members since all
would have the advantage of disciplined supervision
exercised over the authorised clerks and remisiers of the
others. I do not think that because the payment for the
carrying of the scheme is provided for only by members who
avail themselves of the use of the authorised clerks it
makes any difference.”

Kania, J., (as he then was), in a separate but concurring
judgment, made the following very pertinent observations:-
” A perusal of the rules referred to in the judgment of the
learned Chief Justice shows that the institution of
authorised clerks exists for the benefits only of those who
pay remuneration of Rs. 100 instead of going to the market
and carrying on their business themselves. Individual
members are permitted to work through an agent. For that
the charge is made. The rules provide for the application
and grant for such permission, registration of the authoris-
ed clerks on the individuals being recognised as clerks of
particular members, supervision over the work of such clerks
and particularly to prevent them from registering contracts
either in their own name or in the name of another member;
and a general supervision over their good behaviour is
contemplated…………”.

A question was raised as to whether these are specific
services to be performed for particular members or whether
the rules amount to performance of duties towards members in
general. It is true that several of the services to be
rendered may be helpful to the other members for their
business. Taken as a whole I consider that as a performance
of services by the Association for, the benefit of members
who pay the remuneration.”

We have made these copious quotations from the judgment of
the Bombay High Court, because, in our
473
opinion, they truly apply the provisions of sub-s. (6) of s.
10 to associations like the one before us.

The other case to which our attention was drawn, is
Commissioner of Income-tax v. Chamber of Commerce, Alleppey
(1). The facts of that case are not similar to those of the
case before us, but the ratio decidendi of that case are
relevant. That case referred to the Alleppey Chamber of
Commerce. The Chamber inaugurated a produce section with
the object of promoting the interests of merchants in
general, and of those engaged in the produce trade, in
particular, of acting as arbitrators and collecting and
publishing information relating to the produce trade.
Members were admitted to the produce section on payment of
admission fees, monthly fees and contributions at certain
prescribed rates. The question which was referred to the
High Court, was whether the receipts by way of fees and
contributions, could be chargeable under s. 10(6) of the
Act, and it was answered in the affirmative.
Though cases in England, by way of precedent for the
decision of the case in hand, have not been cited at the
Bar, apparently because the scheme of the Income-tax law in
England is different and the words of the statute are not in
parti material yet there are some cases which throw some
light on the controversy before us. For example, the case
of The Carlisle and Silloth Golf Club v. Smith (Surveyor of
Taxes) (2 ) related to a golf club which was not
incorporated. It was admittedly a bonafide members’ club,
but under one of the terms of its lease, it had to admit
non-members to play on its course on payment of ” green fees
” at certain prescribed rates. Those fees were paid by non

-members. Receipts from those fees were entered in the
general accounts of the Club, thus, showing an annual excess
of receipts over expenditure of the Club as a whole. It was
held by Hamilton, J., (as he then was), that the Club
carried on a concern or business in respect of which it
received remuneration which was assessable to ‘income-tax.
He pointed out that the
(1) [1955] 27 I.T.R. 535.

(2) (1912) 6 Tax Cas. 48.

60
474

receipts from non-members went to augment the funds of the
Club, and the revenue thus received was applied for the
purposes of the Club-towards its general expenditure. The
case was taken up to the Court of Appeal, and the decision
of that Court is reported in the same Volume at p. 198. The
Court of appeal affirmed the decision and dismissed the
appeal.

The Judgment of the King’s Bench Division in The Liverpool
Corn Trade Association, Limited v. Monks (H. M. Inspector of
Taxes) (1) was based on facts which are similar to the facts
of the present case. In that case, the Liverpool Corn Trade
Association, Limited, was an incorporated body under the
Companies Act, with the object, inter alia, of protecting
the interests of the corn trade, and of providing a clearing
house, a market, an exchange, and arbitration and other
facilities to the trade. Membership of the Association was
confined to persons engaged in the corn trade. Each member
was required to have one share in the company, and had to
pay an entrance fee and an annual subscription. Non-members
could also become subscribers. Payments were made to the
Association by members and others for services rendered
through the clearing house, etc. The assessee was taxed on
the excess of its receipts over expenditure. On appeal to
the Special Commissioners, they upheld the assessment. One
of the points raised before the Special Commissioners, was
that transactions with its members were mutual ones, and
that any surplus arising from such transactions, was not a
profit assessable to -income-tax. On appeal, the High Court
agreed with the determination of the Special Commissioners,
and held that any profit arising from the Association’s
transactions with members, was assessable to income tax as
part of the profits of its business, and that the entrance
fees and subscriptions received from members must be
included in the computation of such profits.
It was suggested that the service in this case, if any, was
extremely trivial and the remuneration which was large was
for that reason not definitely related to the
(1) (1926) Tax Cas. 442.

475

service. It was held by Upjohn, J., in Bradbury (H. M.
Inspector of Taxes) v. Arnold (1) that the extent of the
services was of no materiality. There, the question was
being dealt with under Case VI of Schedule D of the Income-
tax Act, 1918. The learned Judge observed :
” There is no doubt that a contract for services may, and
clearly does, form a matter for assessment under Case VI of
Schedule D, and not the less so that the services to be
rendered are trivial or that they are to be rendered once
and for all so that the remuneration may be regarded as a
casual profit arising, out of a single and isolated
transaction”.

The same view was expressed by Harman, J., in Housden
(Inspector of Taxes) v. Marshall (2). In that case, a well-
known jockey ‘contracted with a newspaper company to make
available to its nominee ” reminiscences of his life and
experiences on the turf for the purpose of writing a series
of four articles “, and to provide photographs, press
cuttings, etc. He was paid pound 750. The question was
whether this amounted to sale of property, or was a payment
for services rendered. It was held that it was the latter,
and that it did not matter if the service rendered was
trivial.

In view of what we have said above as to the nature of the
service which the Association performed in respect of the
Assistants, the payment of the fee was definitely related to
that service. It is, therefore, plain that the case fell
within s. 10(6) of the Act. It must, therefore, be held
that the question referred to the High Court should have
been answered in the affirmative, and that the High Court
was in error in giving its opinion to the contrary.
The appeal must, accordingly, be allowed with costs here and
below.

(1) [1957] 37 Tax Cas. 665, 669.

Appeal allowed.

(2) [1958] 3 All E.R. 639.

476