PETITIONER:
VAZIR SULTAN TOBACCO CO. LTD. ETC. ETC.
	Vs.
RESPONDENT:
COMMlSSIONER OF INCOME-TAX ANDHRA PRADESH, HYDERABAD
DATE OF JUDGMENT25/09/1981
BENCH:
TULZAPURKAR, V.D.
BENCH:
TULZAPURKAR, V.D.
VENKATARAMIAH, E.S. (J)
SEN, AMARENDRA NATH (J)
CITATION:
 1981 AIR 2105		  1982 SCR  (1) 789
 1981 SCC  (4) 435	  1981 SCALE  (3)1483
 CITATOR INFO :
 RF	    1986 SC 484	 (13,17)
 F	    1986 SC1746	 (6)
 R	    1986 SC1938	 (5,13,14,16,17)
ACT:
     Super Profits  Tax Act,  1963 and	Company's  (Profits)
Sur-tax	 Act,  1964-Rule  I  of	 Second	 Schedule-Scope	 of-
"Provision"  and   "Reserve"-Distinction-  A  sum  of  money
transferred  from   current  profits  to  general  reserves-
Dividend paid from that fund-General reserve how calculated.
HEADNOTE:
     The Super	(Profits Tax)  Act, 1963  and the  Company's
(Profits) Sur-tax  Act, 1964 (the scheme and main provisions
of both	 of which are almost identical) impose a special tax
on excess  profits earned  by companies.  The special tax is
imposed in  respect of	so much	 of a  company's "chargeable
profits" of  the previous  year as  exceeded  the  "standard
deduction"- The	 term "chargeable profit" is defined to mean
the total  income of  an assessee  computed under the Income
Tax  Act,  1961	 for  any  previous  year  and	adjusted  in
accordance  with  the  provisions  of  that  Act.  "Standard
deduction" is  determined by  computing	 the  capital  of  a
company in  accordance with  the  rules	 laid  down  in	 the
schedule. The  material part  of rule I provides that before
any  amount  or	 sum  qualifies	 for  inclusion	 in  capital
computation of	a company  two conditions are required to be
fulfilled namely:  (i) that  the amount	 or sum	 must  be  a
"reserve" and  (b) that	 it must  not have  been allowed  in
computing the  company's profit	 for the  purposes of Income
Tax Acts, 1922 or 1961.
     ln their  respective balance  sheets, the assessees had
shown under the heading "current liabilities and provisions"
appropriations	of   large  sums   of  money  for  taxation,
retirement gratuity  and dividends  and claimed that for the
purposes of  super profits tax these sums should be regarded
as "other  reserves" within  the meaning of Rule 1 of Second
Schedule to  the Act and that for the computation of capital
they should be taken into account.
     Treating  these   sums  as	  "provisions"	and  not  as
"reserves", the	 Super Profits	Tax officer  determined	 the
capital and  the standard  deduction by	 excluding them from
the computation of the capital. He then levied super profits
tax on	that  portion  of  the	chargeable  profits  of	 the
previous year as exceeded the standard deduction.
     While the	Appellate Assistant  Commissioner upheld the
assessee's contention  that these sums were "reserves" which
should be  taken into  account for  computing their capital,
the Appellate  Tribunal held  that these were not "reserves"
within
790
the meaning  of Rule l of the Second Schedule to the Act and
as such could not enter into capital computation.
     On reference  the High  Court held	 that the  sums	 set
apart were  not "reserves  and so  should be excluded in the
computation of	the capital  for the purposes of levying the
super profits tax.
     In Tax  Reference no.  5 (a  case under  the  Companies
(Profits) Sur-tax  Act, 1964)  the assessee transferred from
out of	its current  profits a	large sum  of money  to	 the
general reserves  and paid dividend to its shareholders from
out of	the augmented  general	reserves.  On  the  question
whether for computing the capital for the purpose of sur-tax
the general  reserves should or should not be reduced by the
sum  of	 dividend  paid,  the  taxing  authorities  and	 the
appellate tribunal  ignored this  amount holding that it was
not a "reserve".
     None of  the items of appropriation either for taxation
or for	retirement gratuity  or for proposed dividend in the
assessees' cases had been allowed in computing their profits
under the Income Tax Act, 1961.
^
     HELD: [per Tulzapurkar & Venkataramiah, JJ]
     The expressions "reserve" and "provision" have not been
defined in  the Act.  Standard dictionaries,  without making
any distinction	 between the  two concepts, use them more or
less synonymously  connoting the same idea. But since in the
context of  the legislation  a clear distinction between the
two is implied it is essential to know the exact connotation
of  the	 two  concepts	and  the  distinction  as  known  in
commercial accountancy. The rules for computation of capital
contained in  the Second  Schedule to the Act proceed on the
basis of the formula of capital plus reserve, a formula well
known in  commercial accountancy.  But since they occur in a
taxing	statute	  applicable   to   companies	only   these
expressions will  have to  be understood  in  the  sense  or
meaning attributed  to them  by men  of business,  trade and
commerce and  by  persons  interested  in  or  dealing	with
companies. Therefore, the meaning attached to these words in
the Companies  Act, 1956 would govern their construction for
the purpose of these two enactments [800 C-H]
     The broad	distinction between  the two  expressions as
judicially  evolved   by  this	 Court	is   that,  while  a
"provision" is a charge against the profits to be taken into
account against	 gross	receipts  in  the  profit  and	loss
account, a  "reserve" is  an appropriation  of profits,	 the
asset or assets by which it is represented being retained to
form part of the capital employed in the business. [801 F]
     C.l.T. v.	Ccntury Spinning & Manufacturiag Co., 24 ITR
499 and Metal Box Company of India Ltd. v. Their Workmen, 73
lTR 67 followed.
     The Companies  Act, which	enjoins upon  the  Board  of
Directors of  every company to lay before the annual general
meeting of  its shareholders  an annual	 balance sheet and a
profit and  loss account, enumerates the separate heads that
should be  shown in  the balance  sheet, two  of these items
being "reserve'	 and "provision".  The definitions  of these
two expressions given in the Act show
791
that if any retention or appropriation of a sum falls within
the definition of A "provision" it can never be a "reserve".
But  the   converse  is	  not  true.  If  the  retention  or
appropriation is  not a	 "provision" that  is, if  it is not
designated to  meet depreciation,  renewals or diminution in
value  of   assets  or	 any  known   liability	 it  is	 not
automatically a	 "reserve" and	the question will have to be
decided having	regard to  the true  nature and character of
the sum	 so retained  or appropriated  depending on  several
factors, including the intention with which and the purposes
for which  such retention  or appropriation  had been  made.
[803 E-Fl
     Having regard  to the  type of  definitions of  the two
concepts, if  a particular  retention or  appropriation of a
sum falls  within the  expression "provision"  then that sum
will have to be excluded from the computation of capital. If
the sum	 is in	fact a "reserve" then it would be taken into
account for the computation of capital. [804 B-C]
     Where the assessee had set apart a sum of money to meet
tax  liability	in  respect  of	 profits  earned  during  an
accounting year,  which liability  was not  quantified, such
setting apart for a known and existing liability, would be a
"provision" and	 could not  be regarded as a "reserve". [806
A-C]
     Kesoram Industries and Cotton Mills Ltd.v. Commissioner
of Wealth Tax  (central) Calcutta, 59 ITR 767 followed.
     But if  provision for  a known or existing liability is
made in	 excess of  the amount	reasonably necessary for the
purpose, such  excess should  be treated  as  reserve"	and,
therefore, would  be includible in capital computation. [806
E]
     Since the assessee (in C.A. No. 860/73) had at no stage
of  the	  proceedings  before	the  Taxing  Authorities  or
Appellate Tribunal  or the High Court raised a plea that the
provision made	by it  for taxation  was in  excess  of	 the
amount reasonably  necesssary for  the purpose and that such
excess should  be treated  as a	 "reserve", the	 plea  which
needs investigation  into facts,  could not be allowed to be
raised for  the first time in appeal before this Court. [807
F]
     Ordinarily an  appropriation to  gratuity reserve	will
have to	 be regarded  as a  provision made  for a contingent
liability, for,	 under a  scheme framed	 by  a	company	 the
liability to  pay gratuity  to its employee on determination
of  employment	arises	only  when  the	 employment  of	 the
employee is  determined by  death, incapacity, retirement or
resignation-an event  (cessation of  employment) certain  to
happen in  the service	career of  every employee. Moreover,
the amount  of gratuity	 payable is usually dependent on the
employee's wages  at the  time of  G, determination  of	 his
employment and	the number of years of service put in by him
and the	 liability accrues  and enhances  with completion of
every year  of service;	 but the  company can work out on an
acturial valuation  its estimated liability (i.e. discounted
present value  of  the	liability  under  the  scheme  on  a
scientific basis)  and make  a provision  for such liability
not all	 at once  but spread  over a  number of years. If by
adopting such  scientific method  any appropriation  is made
such appropriation  will constitute a provision representing
fairly accurately  a known  and existing  liability for	 the
year in question; if however, an ad hoc sum
792
is appropriated	 without resorting  to any  scientific basis
such appropriation  would also	be a  provision intended  to
meet a	known liability,  though a  contingent one, for, the
expression 'liability'	occurring in  cl. (7)(1)(a)  of Part
III of	Sixth Schedule	to the	Companies Act  includes	 any
expenditure contracted	for and	 arising under	a contingent
liability: but	if the sum so appropriated is shown to be in
excess of  the sum  required to meet the estimated liability
(discounted present  value on a scientific basis) it is only
the excess  that will have to be regarded as a reserve under
clause (7)  (2) of Part III to the Sixth Schedule. [807 G.H;
808 A-D]
     In the  instant case  although the	 assessee had  urged
before the  authorities below  that different  treatment for
the same  item could not be given for purposes of income tax
assessment and super profits tax assessment the assessee did
not clarify  by placing	 material on  record as	 to  whether
appropriation was based on any acturial valuation or whether
it was	an appropriation  of an	 ad hoc amount a which has a
vital bearing  on the  question, whether  the  appropriation
could be  treated as  a provision or reserve. In the absence
of proper  material the	 question should  be decided  by the
taxing	authorities   whether  the   amount  set  apart	 and
transferred to	gratuity reserve by the assessee company was
either a  provision or	a reserve  and if the latter to what
extent. [812 C-E]
     Standard Mills  Co. Ltd. v. Commissioner of Wealth-Tax,
Bombay, 63,  I.T.R.470 & Workmen of William Jacks & Co. Ltd.
v. Management of Jacks & Co.Ltd; Madras. [1971] Supp. S.C.R.
450 followed.
     Southern Railway  of Peru	Ltd. v. Owen [1957] A.C. 334
referred to.
     The  appropriations  of  an  amount  by  the  Board  of
Directors by  way of  providing for  proposed dividend would
not constitute	'provision', for,  the appropriations cannot
be said	 to be by way of providing for any known or existing
liability, none having arisen on the date when the Directors
made recommendation much less on the relevant date after the
first day  of the  previous year  relevant to the assessment
year in	 question. This	 by itself  would  not	convert	 the
appropriations into "reserves". [813 E-F]
     The tests	and guidelines	laid down  by this  Court in
this respect  are: (1)	the true nature and character of the
appropriation must  be	determined  with  reference  to	 the
substance in  the matter,  which means	that one  must	have
regard to the intention with which and the purpose for which
appropriation has been made such intention and purpose being
gathered from  the  surrounding	 circumstances.	 A  mass  of
undistributed profits cannot automatically become a reserve.
Some body  possessing the  requisite authority	must clearly
indicate that  a  portion  thereof  has	 been  earmarked  or
separated from	the general  mass of  profits with a view to
constituting it	 either a  general  reserve  or	 a  specific
reserve; (2)  the surrounding  circumstances should  make it
apparent that  the amount  so earmark  ed or set apart is in
fact a	reserve to  be utilised	 in future  for	 a  specific
purpose on  a specific	occasion; (3) a clear conduct on the
part of the Directors in setting apart a sum from out of the
mass of	 undistributed profits	avowedly for  the purpose of
distribution of	 dividend in the same year would run counter
to any	intention of  making that  amount a reserve, (4) the
nomenclature accorded  to any  particular fund	which is set
apart from out of the profits would not be material
793
Or decisive  of the  matter; and (5) if any amount set apart
from out  of the  profits A is going to make up capital fund
of the	assessee and  would be available to the assessee for
its business purposes it would become a reserve liable to be
included in  the capital  computation of  the assessee under
that Act. [815 F-H, 817 G]
     The relevant  provisions of  the Companies	 Act clearly
show that  creating reserves  out of  the profits is a stage
distinct in  point of  fact and anterior in point of time to
the stage  of making  recommendation for payment of dividend
and the scheme of the provisions suggests that appropriation
made by	 the Board  of Directors  by way  of recommending  a
payment of  dividend cannot  in the  nature of	things be  a
reserve. [818 F-G]
     Judged  in	 the  light  of	 the  above  guidelines	 the
appropriations made  by the  Directors for proposed dividend
in the	case of	 the concerned	assessee companies  did	 not
constitute 'reserves' and the concerned amounts so set apart
would  have   to  be   ignored	or   excluded  from  capital
computation. [818 H]
     Standard Mills  Co. Ltd.  v. Commissioner of Wealth-tax
Bombay, 63  I.T.R.470, Metal  Box Co. Of India Ltd. v. Their
Workmen, 73 ITR 67, First National City Bank v. Commissioner
of Income-Tax,	42 ITR	67 &  Commissioner  of	Income-	 tax
(Central), Calcutta  v. Standard  Vacuum oil Co., 59 ITR 685
followed.
     Although under  the Companies  Act it  is open  to	 the
Directors to  recommend and  the  share-holders	 to  approve
payment of  dividend from the current year's profits or from
the past  year's profits and on transfer of a portion of the
current year's	profit to  the general reserve the augmented
general reserve	 becomes a  congolmerate fund, having regard
to the	natural course	of human conduct it is not difficult
to predicate  that dividends  would ordinarily	be paid	 out
from the  current income  rather than from the past savings,
unless	the   directors	 in   their  report   expressly	  or
specifically state  that payment  of dividends would be made
from the past savings. From the commercial point of view, if
any amount  is required	 for incurring	any  expenditure  or
making any  disbursement like distribution of dividends in a
current year,  ordinarily the  same will  come	out  of	 the
current income of the company if it is available and only if
the sum	 is insufficient  then	the  past  savings  will  be
resorted to for the purpose of incurring that expenditure or
making that  disbursement. Such	 a course would be in accord
with the common sense point of view. [822 C-F]
     In the  absense of	 express indication  to the contrary
the normal  rule for a commercial concern would be to resort
to current  income rather  than past savings while incurring
any expenditure or making any disbursement. [822 H]
     Commissioner of  Income-Tax, Bombay  City-l  v.  Bharat
Bijlee Ltd. 107 ITR 30; & Commissioner of Income-Tax, Bombay
City-ll v. Marrior (India) Ltd. 120 ITR Sl 2 approved.
[per A.N. Sen, J.]
     The amount	 set  apart  for  payment  of  any  dividend
recommended by	the Board  of Directors is not an amount set
apart for meeting a known or existing
794
liability and  cannot be considered to be a "reserve" within
the meaning  of the  Act for  the purposes of computation of
the capital of the company. [832 F]
     The Companies Act, 1956 provides for the preparation of
annual balance	sheet in  the prescribed  form and laying it
before the  shareholders  at  the  annual  general  meeting.
Regulation 87,	Table A	 in Schedule I contemplates that the
Board may  set aside  out of  the  profits  of	the  company
certain sum  as "reserve"  before dividend is recommended by
it. The	 amount recommended  by the  Board  for	 payment  of
dividend is  shown in  the  balance  sheet  under  the	head
"provision" and	 not under  any head  of "reserve". The true
nature and  character of  the  sum  so	set  apart  must  be
determined with	 regard to the substance of the matter which
in this case is that the sum set apart was never intended to
constitute a "reserve' of the company. [833 F, 834G]
     In law  the liability  for payment	 of dividend  arises
only when  the share-holders accept the recommendations made
by the	Directors. Till	 then it is open to the Directors to
modify	or   withdraw  their  recommendation  before  it  is
accepted by  the shareholders  and it is equally open to the
share-holders  not  to	accept	the  recommendation  in	 its
entirety. Even	so, for business purposes when the Directors
make any  recommendation for  payment of  dividend  and	 set
apart any  amount for  this purpose  the Directors intend to
make a provision and do not create any reserve, as Directors
know that  their recomendation	is generally accepted by the
shareholders as a matter of course. Therefore any amount set
apart for  this purpose	 is understood by persons interested
in company  matters and	 in dealing with companies to mean a
provision for  the payment  of dividend	 to the shareholders
and is not understood to constitute a "reserve". [832 C-F]
     Commissioner  of  lncome-tax  Bombay  City	 v.  Century
Spinning and  Manufacturing Co.	 Ltd. [1953]  24 I.T.R. 499,
Commissioner of	 Income Tax  v.	 Standard  Vaccum  oil	Co.,
[1966] 59  I.T.R. 685,	Metal  Box  Co.	 Of  Ltd.  v.  Their
Workmen, [1963]	 73 I.T.R, 53, Commissioner of Income-tax v.
Mysore Electrical  Industries Ltd., [1971] 80 l.T.R. 567 and
Kesho Ram  Industries and Cotton Mills Ltd v.Commissioner of
Wealth	Tax   (Central),  Calcutta,  [1966]  59	 I.T.R.	 767
referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 860 of
1973.
 From the judgment and order dated the 1st September,
1972 of	the Andhra Pradesh High Court at Hyderabad in R.C.
No. 10 of 1971.
	AND
Civil Appeal No. 1614 (NT) of 1978.
 Appeal by	Special Leave from the	judgment and order
dated the 26th July, 1976 of the Calcutta High Court in l.T.
Reference No.454 of 1974.
	AND
Review Petition No. 57 of 1980.
795
	IN
Special Leave Petition (Civil) No. 4602 of 1977
From the judgment and order dated the 11th June, 1974
of the	Calcutta High Court in	I.T. Reference	No. 195 of
1969.
	AND
Tax Reference Case Nos. 2 and 3 of 1977.
 Income-tax Reference under section 257 of the Income-
tax Act, 1961 drawn up by the Income-tax Appellate Tribunal,
Bombay Bench ‘B’ in R.A. Nos. 1223 and 1224 (Bom.) of 1972-
73 (I.T. A. Nos. 24 and 25 (Bom.) of 1971-72.
AND
Tax Reference Case No. S of 1978.
 Income Tax	Reference under section 257 of the Income
Tax Act, 1961 made by the Income Tax	Appellate Tribunal,
Bombay Bench “D” in R.A. No. 225 (Bom.) of 1977-78 arising
out of S.T.A.No. 36 (Bombay) 1 1976-77.
 A. Subbarao and Y.V. Anjaneyulu for the appellant in
Civil Appeal No. 860/73. E
V.S. Desai, Dr. Debi Pal, Praveen Kumar and Anil Kumar
Sharma for the Appellant in C.A. 1614 of 1978 and for the
Petitioner in Review Petition No. 57/80.
 K.G. Haji	and R.J. John	for the Appellant in	Tax
Reference Case Nos. 2 and 3 of 1977.
 S.E. Dastur, S.N. Talwar and	R.J. John for	the
Appellant in Tax Reference Case No. 5 of 1978.
 S.T. Desai, J. Ramamurthi	and Miss A. Subhashini for
the Respondent in Civil Appeal No. 860/73.
 Miss A. Subhashini for the Respondent in Civil Appeal
No.1614 of 1978
S.C. Manehanda and Miss A. Subhashini for	the
Respondent in Tax Reference Nos. 2 and 3 of 1977.
796
 S.C. Manchanda, Anil Dev	Singh and Miss A. Subhashini
for the Respondent in Tax Reference Case No. 5/1978.
 S P. Mehta and K.J. John for the Intervener.
Dr. Debi Paul and	K.J. John for the Intervener in Tax
Reference Case No. 5/1978.
The following Judgments were delivered:
 TULZAPUKKAR, J.	In these Civil Appeals and	Tax
Reference Cases	certain common	questions of law arise for
our determination and hence all these	are disposed of by
this common judgment.	The common questions	raised	are
whether amounts retained or appropriated or set apart by the
concerned assessee company by	way of	making provision (a)
for taxation, (b) for	retirement gratuity and (c)	for
proposed dividends from out of profits and other surpluses
could be considered as	“other reserves” within the meaning
of Rule	I of the Second Schedule to the Super Profits Tax
Act, 1963 (or Rule 1 of the Second Schedule to the Company’s
(Profits) Sur-tax Act, 1964)	for inclusion	in capital
computation of	the Company for the purpose of levying super
profit tax ? The first three matters concerning Vazir Sultan
Tobacco Co. Ltd; Hyderabad, Ballarpur lndustries, Ltd; and
M/s. Bengal Paper Mills Co. Ltd; Calcutta arise under the
Super Profits Tax Act,	1963 while the the Tax Reference
Cases concerning M/s. Echjay Industries Pvt. Ltd. and Hyco
Products Pvt.	Ltd. Bombay	arise under the Companies
(Profits) Sur-tax Act.1 964.
 Since Civil Appeal No. 860 of	1973 (Vazir Sultan
Tobacco Company’s case) is comprehensive and comprises all
the three items of appropriation it will be sufficient if
the facts in this case are set out in detail so as to
understand how	the questions for determination arise in
these matters. Vazir Sultan Tobacco Co. Ltd. was an assessee
under the Super (Profits) Tax Act, 1963. For	the assess-
ment year 1963-64, for which the relevant accounting period
was the year which ended 30th September, 1962, for computing
the chargeable	profits of that year for the purpose of levy
of super profits tax under the Act, the assessee company
claimed that the appropriations of a)	Rs. 33,68,360	for
taxation, (b) Rs. 9,08,106 for retirement gratuity and (c)
Rs. 18,41,820 for dividends (all of which items were shown
under the heading ‘current liabilities and provisions’ in
the concerned balance-sheet as at 30th Sept. 1962) should be
regar-
797
ded as	“other reserves” within the meaning of Rule 1 of
Second	A Schedule to the Act and	be included while
determining its	capital. The	Super Profits	Tax officer
rejected the assessee’s contention as in his opinion	all
these items were “provisions ‘ and not “reserves” and as
such these had to be ignored	or excluded from the capital
computation of	the assessee company and on that basis he
determined the	capital, and the standard deduction	and
levied super profits tax on that portion of the chargeable
profits of the previous year which exceeded the standard
deduction. In the appeal preferred by the assessee company
against the assessment, the Appellate Commissioner upheld
the assessee’s	contentions and	held that those items were
“reserves” and	took them into account	while computing the
capital of the assessee company. In	the further appeal
prefer- red by	the Super Tax officer, the	Income	Tax
Appellate Tribunal accepted the Department’s contention and
held that these were not “reserves” within the meaning of
Rule I	of the	Second Schedule to the Act and as such these
could not enter into capital computation of the assessee
company. In the Reference that was made under section 256(1)
of the	Income Tax Act, 1961 read with s. 10 of the Super
Profits Tax Act at the instance of the assessee company the
following question of law was referred to the Andhra Pradesh
High Court for its opinion:
“Whether on the facts and in the circumstances of
the case the provisions (a) for taxation Rs. 33,68,360,
(b) for retirement gratuity Rs. 9,08,106 and (c) for
dividends Rs. 18,41,820, could be treated as ‘reserves’
for computing the capital for the purpose of super
profits tax under Second Schedule to the Super Profits
Tax Act, 1963 for the assessment year 1963-64 ?” F
The High Court on a consideration of several
authorities answered the question in respect of the three
items in favour of the Revenue and against the assessee
company and held that the three sums so set apart by the
assessee company in its balance-sheet were not “reserves”
and had to be excluded in the computation of its capital for
the purpose of levying	super profits	tax payable on	the
chargeable profits tor the relevant accounting year. It is
this view of the High Court that is being challenged by the
assessee company in the Civil Appeal No. 86() of 1973 before
us.
 In Civil Appeal No. 1614/1978 (Ballarpur Industries Ltd
) and Review Petition	No. 57	of 1980	(M/s. Bengal Paper
Mills Co. Ltd.)
798
We are	concerned with only two items of appropriation being
(a) provision for taxation and (b) provision for proposed
dividend and in each one of these cases the Calcutta High
Court had taken the view that these	two items do	not
constitute “reserves” and as such have to be ignored while
computing the capital of the assessee company.
 In Tax Reference Case Nos. 2 and 3 of 1977 (M/s Echjay
Industries Pvt. Ltd.)-a case	under	Companies (Profits)
Surtax Act, 1964, we	are concerned	with two items of
appropriation being (a) provision for taxation (b) provision
for proposed dividend for the two assessment years 1969-70
and 1970-71 and in each of the years the Taxing Authorities
as also	the Income Tax Appellate Tribunal Bombay have taken
the view that these appropriations did not constitute “other
reserves” within the meaning	of Rule I of	the Second
Schedule to the Companies (Profit) Surtax Act, 1954 and as
such were not includible in the capital computation of the
assessee company but in view of a divergence	of opinion
between the different High Courts on the point, the Tribunal
has at	the instance of the assessee company made a direct
Reference to this Court under s. 257 of the Income Tax Act,
1961 read with s. 18 of the Companies (Profits) Surtax Act,
1964.
 In Tax Reference Case No. 5 of 1978 (Hyco Products
Pvt.Ltd.)-also a case under Companies (Profits) Surtax Act,
1964 the same question pertaining to dividend alone but in a
different form	arose for consideration before	the Taxing
Authorities and	the Income Tax Appellate Tribunal. It was
not a case of	‘proposed dividend’ but the assessee company
after transferring Rs. 29,77,000 out of the current year’s
profit amounting to Rs. 61,03,382 to General Reserves, paid
out of	Rs. 3,10,450 as dividend to its share-holders from
such augmented General Reserves and the question was whether
while computing	the capital of the assessee-company for the
purpose of levy of surtax the	General Reserves should or
should not be reduced by the aforesaid sum of Rs. 3,10,450 ?
In other words, the question was whether the amount of Rs.
3,10,450 could	not form part of the General Reserves on the
relevant date (being 1.1. 1973) for the computation of the
capital ? The Taxing Authorities as well as the Appellate
Tribunal Bombay	held that the said amount of Rs. 3,10,450
had to	be ignored for the purpose of computation of capital
for surtax purposes because it was not a reserve.	The
assessee company has challenged this view of the Tribunal
before us in this direct Reference made to this Court under
s. 257 of the
799
Income Tax Act, 1961 read with s. 18	of the Companies’
(Profits) A Surtax Act, 1964.
 It	may be stated that	the scheme and the	main
provisions of	the two concerned enactments	are almost
identical, the	object of both these enactments being	the
imposition of a special tax on excess profits earned by
companies. Under Section 4 of the 1963 Act,	which is the
charging provision, there shall be charged on every company
for every assessment year commencing on and from 1st April,
1963, a	tax, called the super profits tax, in respect of so
much of	its “chargeable profits” of the previous year as
exceed	the “standard	deduction” at	the rate or rates
specified in the Third	Schedule. Section 2(5) defines the
expression “chargeable	profits” to mean the total income of
an assessee computed under the Income Tax Act, 1961, for any
previous year and adjusted in accordance with the provisions
of First Schedule, while Section 2(9) defines the expression
“standard deduction” to mean an amount equal to six per cent
of the capital of company as computed in accordance with the
provisions of the Second Schedule, or	an amount of	Rs.
50,000	whichever is greater.	In order to	D determine
“standard deduction” it becomes necessary to compute capital
of the company in accordance with the rules laid down in the
Second Schedule and rule 1 is relevant for our purposes, the
material portion whereof runs as follows:
“1. Subject to the other provisions contained in this
Schedule, the capital of a company shall be the
sum of the amounts, as on the first day of the
previous year relevant to the assessment year, of
its paid up share capital and of its reserve, if
any, credited under the proviso (b) to Clause (vi-
b) of sub-section (2! of sec. 10 of the Indian
Income Tax Act, 1922 or under sub section (3) of
sec. 34 of the Income Tax Act, 1961, and of its
other reserves in so far as the amounts credited
to such other reserves have not been allowed in
computing its profits for the purposes of the
Indian Income Tax Act, 1922 or the Income Tax Act,
1961 .. “
 It will be clear from the aforesaid provision of rule 1
that before any amount	or sum	qualifies for	inclusion in
capital computation of a company two conditions are required
to be fulfilled-(a) that the	amount	or sum	must be a
“reserve” and (b) the	same must not have been allowed in
computing the company’s profits for the purposes of the 1922
Act or the 1961 Act. That none of the items
800
of appropriation either for taxation	or for retirement
gratuity, or	for proposed	dividend in the concerned
assessees’ case had been allowed in computing the assessee’s
profits under the 1961	Act has not been disputed; in other
words the second condition	indicated above has	been
satisfied. The	question is whether any of these items could
be treated as or falls within the expression “other
reserves” occurring in the said rule.
 The expression ‘reserve’ has not been defined in the
Act and	therefore one	would be inclined to resort to its
ordinary natural meaning as given in the dictionary but it
seems to us that the dictionary meaning, though useful in
itself, may not be sufficient, for, the dictionaries do not
make any distinction between the two concepts ‘reserve’ and
‘provision’ while giving their	primary meanings whereas in
the context of the legislation with which we are concerned
in the	case a clear distinction between the two is implied.
According to the dictionaries (both oxford and Webster) the
applicable primary meaning of	the word ‘reserve’ is: “tc,
keep for future use or enjoyment; to set apart for	some
purpose or end in view; to keep in store for future or
special	use;	to keep in reserve”, while	‘provision’
according to Webster means: “something provided for future.”
In other words according to the dictionary meanings both the
words are more or less synonymous and connote the same idea.
Since the rules for computation of capital contained in the
Second Schedule	to the	Act proceed on the basis of	the
formula of capital plus reserves-a formula well-known in
commercial accountancy,	it becomes essential to know	the
exact connotation of	the two concepts ‘reserve’	and
‘provision’ and	the distinction between the two as known in
commercial accountancy. Besides, though the expression
‘reserve’ is not defined in the Act, it cannot be forgotten
that it	occurs in a taxing statute which is applicable to
companies only	and to	no other assessable entities and as
such the expression will have	to be	understood in	its
ordinary popular sense, that is to say, the sense or meaning
that is	attributed to	it by men of business, trade	and
commerce and by persons interested in or dealing	with
companies. Therefore, the meanings attached to these	two
words in the provisions of the Companies Act 1956 dealing
with preparation of balance-sheet and profit and	loss
account would govern their construction for the purposes of
the two	taxing enactments. We might mention here that in
C.l.T. v. Century Spinning and Manufacturing	Company	(1)
this Court after referring to the dictionary
801
meaning of the expression ‘reserve’ observed: “what is the
true A	nature	and character	of the	disputed sum	(sum
allegedly set apart) must be determined with reference to
the substance of the matter” and went on to determine the
true nature and character of the disputed sum by relying
upon the provisions of	the Indian Companies Act 1913, the
form and the contents	of the balance-sheets required to be
drawn up and Regulation 99 in Table A of the 1st Schedule.
 The distinction between the two concepts of ‘reserve’
and ‘provision’ is fairly	well-known in	commercial
accountancy and the same has been explained by this Court in
Metal Box Company of India Ltd. v. Their Workmen (1) thus:
“The distinction between a provision and a reserve
is in commercial accountancy fairly well known. Provi-
sions made against anticipated losses and contingencies
are charges against profits and therefore, to be taken
into account against gross receipts in the P. and L.
account and the balance-sheet. On the other hand,
reserves are appropriations of profits, the assets by
which they are represented being retained to form part
of the capital employed in the business. Provisions are
usually shown in the balance sheet by way of deductions
from the assets in respect of which they are made
whereas general reserves and reserve funds are shown as
part of the proprietor’s interest. (See Spicer and
Pegler’s Book-keeping and Accounts, 15th Edition, page
42)”.
In other words the broad distinction between the two is that
whereas a provision is	a charge against the profits to be
taken into account against gross receipts in the P and L
account, a reserve is an appropriation of profits, the asset
or assets by which it is represented being retained to form
part of	the capital employed in the business. Bearing in
mind the aforesaid broad distinction we will briefly
indicate how the two concepts are defined and dealt with by
the Companies Act, 1956.
 Under s. 210 of the Companies Act, 1956 it is incumbent
upon the Board of Directors of every company to lay before
the annual general meeting of its share-holders (a)	the
annual balancesheet and (b) the profits and loss account
pertaining to the previous
802
financial year.	Section 211(1) provides that every balance-
sheet of a company shall give	a true and fair view of the
state of affairs of the company as at the	end of	the
financial year	and shall, subject to the provisions of this
section, be in the form set out in Part I of Schedule VI, or
near thereto as circumstances admit or in such other from as
may be	approved by the Central Government either generally
or in any particular case, while s. 211(2) provides that
every profit and loss account of a company shall give a true
and fair view of the profit or loss of the company for the
financial year	and shall, subject as aforesaid, comply with
the requirements of Part Ir of r Schedule VI, so far as they
are applicable	thereto. In other words the preparation of
balance-sheet as well as profit and loss account in	the
prescribed forms and laying the same	before	the share-
holders	at the annual general meeting are statutory
requirements which the company	has to observe. The Form of
balance-sheet as given in Part I of Schedule	VI contains
separate heads	of ‘reserves and Surpluses’ and ‘current
liabilities and provisions’	and under the sub-head
‘reserves’ different kinds of	reserves are indicated	and
under sub-head	‘provisions’ different	types of provisions
are indicated; Part III is the interpretation clause setting
out the	definitions of	various expressions occurring in
Parts I	and Il	and the expressions ‘reserve’, ‘provision’
and ‘liability’ have been defined in cl. 7 thereof. Material
portion of cl. (7) of Part III runs as under:
“(1) For the purposes of Parts I and II of this Sche-
dule, unless the context otherwise requires:
(a) the expression “provision” shall, subject to sub.
cl. (2) of this clause mean any amount written off
or retained by way of providing for depreciation,
renewals or diminution in value of assets, or
retained by way of providing for any known
liability of which the amount cannot be determined
with substantial accuracy:
(b) the expression “reserve” shall not, subject as
aforesaid, include any amount written off or
retained by way of providing for depreciation,
renewals or diminution in value of assets or
retained by way of providing for any known
liability;
(c) x x x x x x x x x
803
and in this sub-clause the expression “liability” shall
include A all liabilities in respect of expenditure
contracted for and all disputed or contingent
liabilities.
(2) Where-
(a) any amount written off or retained by way of
providing for depreciation, renewals or
diminution in value of assets, not being an
amount written off in relation to fixed
assets before the commencement of this Act;
or
(b) any amount retained by way of providing for
any known liability,
is in excess of the amount which, in the opinion of the
directors, is reasonably necessary for the purpose, the
excess shall be treated for the purposes of this
Schedule as a ‘reserve’ and not a ‘provision’.”
 On a plain reading of cl. 7(1) (a) and (b) and cl. 7(2)
above it will appear clear that though the term ‘provision’
is defined positively	by specifying	what it means	the
definition of	‘reserve’ is	negative in form and	not
exhaustive in the sense that	it only specifies certain
amounts which are not to be included in the term ‘reserve’.
In other words the effect of	reading the two definitions
together is that if any retention or appropriation of a sum
falls within the definition of ‘provision’ it can never be a
reserve but it does not follow that if the retention or
appropriation is not a	provision it	is automatically a
reserve and the question will have to be decided having
regard to the true nature and	character of	the sum so
retained or appropriated depending	on several factors
including the intention with which and the purpose for which
such retention	or appropriation has been made because the
substance of the matter is to	be regarded and in	this
context the primary dictionary meaning of the term ‘reserve’
may have to be availed of. But it is clear beyond doubt that
if any	retention or	appreciation of a sum is not a
provision, that	is to	say, if it is not designated to meet
depreciation, renewals	or diminution in value of assets or
any known liability the same is not necessarily a reserve.
We are	emphasising this aspect of the matter because during
the hearing almost all counsel for the assessees strenuously
contended before us that once it was shown or became clear
that the retention or appreciation of a sum out of
804
profits and surpluses was	for an unknown liability or
for a liability which did not exist on the relevant date it
must be	regarded as a reserve. The fallacy underlying the
contention becomes apparent	if the	negative and	non-
exhaustive aspects of the definition of reserve are borne in
mind. Having regard to	type of definitions	of the	two
concepts which	are to	be found in cl. 7 of Part. III the
proper approach	in our	view, would be first	to ascertain
whether the particular retention or appropriation of a sum
falls within the expression ‘provision’ and if it does then
clearly the concerned sum will have to be excluded from the
computation of	a capital, but in case the retention or
appropriation of the sum is not a provision as defined the
question will have to	be decided by reference to the true
nature and character of the sum so retained or appropriated
having regard to several factors as mentioned above and if
the concerned sum is in fact a reserve then it will be taken
into account for the computation of capital.
 Having thus indicated the proper approach to be
adopted, we shall proceed to deal with the three items of
appropriation being (a) provision	for taxation,	(b)
provision for retirement gratuity and	(c) provision	for
proposed dividends in the case of	concerned assessee
companies in these Appeals and Tax Reference Cases.
 Dealing first with the item of appropriation by way of
provision for taxation, which	arises in Civil Appeal	No.
860/1973 (Vazir	Sultan Tobacco	Company), Civil Appeal No.
1614 (NT)/ 1978 (Ballarpur Industries Ltd;) Review Petition
No. 50/1980 (M/s. Bengal Paper Mills	Co. Ltd.) and	Tax
Reference Cases	Nos. 2 & 3/1977 (M/s Echjay Industries Pvt.
Ltd;)-the common question is whether the concerned amounts
appropriated or	set apart by these assessee-companies from
out of	the profits and other	surpluses by way of making
provision for taxation constitute a provision or a reserve
on the	relevant date,	being the first day of the previous
year relevant to the assessment year	in question ? Taking
Vazir Sultan Tobacco Company’s case as an illustration, for
the assessment	year 1963-64 the relevant accounting period
was the year which ended on September 30, 1962; under Rule I
of the	Second Schedule	to the	Super Profits	Tax Act, the
first day of the previous year would be october 1, 1961 and.
therefore, the balance-sheet of that company as on September
30, 1961 and the profits and	loss account which ended on
September 30, 1961 would be relevant. It cannot be disputed
that on	the expiry of September 30,	1961, the assessee
company incurred the taxation	liability in respect of the
profits
805
which it had earned during that year, though the exact
amount of such	liability could not	be determined	with
substantial accuracy at that time and the same would have to
be ascertained	by reference to rate of taxes applicable to
that year. The liability for taxation having thus arisen on
the expiry of the last day of the year, the setting apart of
the sum of Rs. 33,68,360 by the Board of Directors will have
to be regarded as a provision	for a	known and existing
liability, the	quantification whereof bad to be done later.
On principle, therefore, it seems to us clear that the item
of Rs.	33,68,360 which	had been set apart by the Board of
Directors for taxation must be regarded as a provision and
cannot be regarded as	a reserve. Similar would be	the
position in regard to	the appropriations for taxation made
by the other assessee-companies mentioned earlier.
 In this context a reference to this Court’s decision in
the case of Kesoram Industries and Cotton Mills Ltd. v.
Commissioner of	Wealth Tax (Central) Calcutta(‘) would be
useful. In that case the question was whether a certain
amount which had been set apart as provision for payment of
income-tax and	super tax was	a “debt owed”	within	the
meaning of s. 2(m) of the Wealth-Tax Act, 1957, as on March
31, 1957 which was the valuation date and as such	was
deductible in computing the net wealth of the appellant
company. In its balance-sheet for the year ending March 31,
1957 the appellant company had shown	a certain amount as
provision for payment of income-tax and super-tax in respect
of that	year of account and this Court took the view that
the expression	“debt owed” within the meaning of s. 2(m) of
the Wealth-Tax	Act, 1957 could be defined as the liability
to pay	in presenti or in futuro an ascertainable sum of
money and that the liability to pay income-tax was a present
liability though the	tax became payable after it	was
quantified in accordance with ascertainable data; that there
was a perfected debt on the last date of the accounting year
and not	a contingent liability. The Court further observed
that the rate was always easily ascertainable; that if the
Finance Act was passed, it was the rate fixed by that Act;
if the	Finance Act was not yet passed, it was the	rate
proposed in the Finance Bill pending before the Parliament
or the	rate in	force in the preceding year whichever was
more favourable to the assessee and that all the ingredients
of a “debt” were present and it was a present liability of
an ascertainable amount and that, therefore, the amount of
provision for payment of income-tax and super-tax in respect
of the year of account ending March 31, 1957 was a “debt H
806
owed” within the meaning of s. 2(m) on the valuation date,
namely	March 31, 1957 and was as	such deductible in
computing the net wealth. The ratio of this decision clearly
suggests that the appropriation of the amounts set apart by
the assessee	companies before us	for taxation would
constitute a provision made by them to meet	a known	and
existing liability and as such the concerned amounts would
not be includible i n capital computation.
 Counsel for the	assessee company in Vazir Sultan
Tobacco	Company’s case, however, attempted	to raise a
further plea that the	provision for taxation in the sum of
Rs. 33,68,360 was an excess provision in the sense it was in
excess of the amount which was reasonably necessary for the
purpose of taxation and, there ore, the excess should be
treated as a reserve and not a provision and in this behalf
reliance was placed on	cl. (7) (2) of Part III of Schedule
VT and three decisions-of the Madras High Court Commissioner
of Income-tax Madras v. Indian Steel Rolling Mills Ltd.(l)
of the	Himachal Pradesh High Court in Hotz Hotels Pvt. Ltd.
v. Commissioner	of Income Tax, Haryana, H.P. and Delhi(2)
and of	Allahabad High	Court in Commissioner of Income-Tax,
Delhi v. Modi Spinning and Weaving Mills(3). There could be
no dispute about the principle that if provision for a known
or existing liability is made in excess of the amount that
would be reasonably necessary for the purpose 13: the excess
shall have to be treated as a reserve and, therefore, would
be includible in the capital computation but no such case
was made out by the assessee	company at any stage of the
assessment proceedings	either before the Taxing Authorities
or even	before the Tribunal or the High Court and in the
absence of any such plea having been raised at any stage of
the proceedings	it will not be proper for this Court to
allow the assessee company to raise such a plea, which will
need investigation into facts,	for the first time in its
appeal before this Court. The	contention is, therefore,
rejected. Dealing next with the item of appropriation made
for retirement	gratuity, which	arises only in Civil Appeal
No. 860/1973 (Vazir Sultan Tobacco Co.) the	question is
whether the sum of Rs. 9,O8,106 appropriated or set apart by
the assessee company from out of its	profits and other
surpluses by way of providing for retirement gratuity is a
provision or a reserve on the relevant date,
807
viz. 1.10.1961 ? Counsel for the assessee-compaoy vehemently
urged before us that this appropriation had not been allowed
as a deduction in the income-tax assessment proceedings of
the company for the relevant assessment year on the ground
that it	was in	the nature of a reserve and the entire sum,
minus the actual payments, was added back to the income and
profits of the assessee-company and if that be so, in the
super profit-tax assessment it cannot be treated as a
provision and excluded from capital computation. According
to him	there could not be two different treatments for the
same item in income-tax assessment and super	profit	tax
assessment. He	pointed out	that this contention	was
specifically urged in	the appeal before the Appellate
Assistant Commissioner	but was wrongly rejected. He further
submitted that	no actuarial valuation had been undertaking
but ad hoc amount was appropriate or transferred to gratuity
reserve and as such the same should have been treated as a
reserve and included in capital computation.	On the other
hand, counsel for the	Revenue seriously disputed the last
submission and	contended that	it was never the case of the
assessee-company either	before the Taxing Authorities or
before the Tribunal or	before	the High Court that	the
appropriation was or an ad hoc sum without undertaking any
actuarial valuation. It must be observed that whereas the
assessee-company did urge a contention before the lower
authorities that different treatments	for the same	item
could not be given for purpose of income-tax assessment and
super profit-tax assessment, the assessee company did not
clarify by placing material on record	as to	whether	the
appropriation of the amount was based on any actuarial
valuation or whether it was an appropriation of an ad hoc
amount an aspect which, as we shall presently point out, has
a vital	bearing on the question whether the appropriation
could be treated as a provision or a reserve. In the absence
of proper material touching this vital aspect, we	are
afraid, the issue in question will have to be remanded to
the Taxing Authorities through the Tribunal for disposal in
the light of the well settled	principles in	that behalf,
which we shall presently indicate.
 Ordinarily an appropriation to gratuity reserve	will
have to	be regarded as a provision made for a contingent
liability, for,	under a scheme framed	by a	company	the
liability to pay gratuity to its employees on determination
of employment arises only when the	employment. Of	the
employee is determined by death, incapacity, retirement or
resignation-an event (cessation of employment) Certain to
happen in the service	career of every employee; moreover,
the amount of gratuity	payable is usually dependent on the
emp-
808
loyee’s wages at the time of determination of his employment
and the	number of years of service put in by him and the
liability accrues and enhances with completion of every year
of service; but the company can work out on an actuarial
valuation its estimated liability (i.e. discounted present
value of the liability	under the scheme on a scientific
basis) and make a provision for such liability not all at
once but spread over a number of years. It is clear that if
by adopting such scientific method any appropriation is made
such appropriation will constitute a provision representing
fairly accurately a known and existing liability for	the
year in question; if, however, an ad hoc sum is appropriated
without resorting to any scientific basis such appropriation
would also be a provision	intended to meet a known
liability, though a contingent	one, for, the expression
‘liability’ occurring in cl. (7) (1) (a) of Part III of the
Sixth Schedule to the Companies Act includes any expenditure
contracted for and arising under a contingent liability; but
if the	sum so	appropriated is shown to be in excess of the
sum required to meet the estimated liability	(discounted
present value on a scientific basis) it is only the excess
that will have to be regarded as a reserve under cl. (7) (2)
of Part III to the Sixth Schedule.
 In the above context we might refer to one English case
decided by the House of Lords and two or three decisions of
this Court, which seem to lead to aforesaid propositions. In
Southern Railway of Peru Ltd. v. Owen(1) an English Company
operating a railway in	Peru was, under the laws of	that
country, liable	to pay	its employees	conpensation on	the
termination of	their services	either by dismissal or by
notice	or on	such termination by death or efflux of
contractual time. The compensation so paid was an amount
equivalent to one month’s salary at the rate in force at the
date of	determination for every year	of service. In	the
computation of taxable income under the Income-tax Act 1918,
the company claimed to	be entitled to charge against each
year’s	receipts the cost of	making	provision for	the
retirement payments which would ultimately be thrown on it,
calculating the	sum required to be paid to each employee if
he retired without forfeiture	at the close of the year and
(; setting aside the aggregate of what was required in so
far as	the year had contributed to the aggregate. The House
of Lords rejected the	deductions on the ground that in
calculating the	deductions the company had	ignored	the
factor of discount. But, their Lordships recognised	the
principle that	the company was entitled to charge, against
each year’s receipts, the cost of making the
809
provision for the retirement	which would ultimately be
payable as the company	had the benefit of the employee’s
services during	that year provided the present value of the
future payments	could be fairly estimated. Lord MacDermott
observed at page 345 as follows:
“…. as a general proposition it is, I think
right to say that, in computing his taxable profits for
a particular year, B a trader, who is under a definite
obligation to pay his employees for their services in
that year an immediate payment and also a future
payment in some subsequent year, may properly deduct,
not only the immediate payment but the present value of
the future payment, provided such present value can be
satisfactorily determined or fairly estimated.”
In Standard Mills Co. Ltd. v. Commissioner of Wealth-
Tax, Bombay (1) the question for decision was whether an
estimated liability under gratuity schemes framed under
industrial awards amounted to ‘debts’ and could be deducted
while computing the net wealth of the assessee-company under
the Wealth Tax Act. This Court held in view of the terms of
s. 2 (m) of that Act, that as the liability lo pay gratuity
was not in praesenti but	would arise in future on
determination of the service, i. e. On the retirement, death
or termination,	the estimated	liability under	the schemes
would not be a ‘debt’ and, therefore, could not be deducted
while computing	the net wealth. The House of Lords decision
in the	case of	Southern Rly.	Of Peru Ltd.	(supra)	was
distinguished by this Court as having	no relevance to the
question before	it on the ground that the House of Lords in
that decision was concerned in determining the deductibility
of the	present value of a liability which may arise in
future in the computation of taxable income for the relevant
year under the income-tax laws. It will thus	appear that
this Court was of the view that though such a liability is a
contingent liability and, therefore, not a ‘debt’ under s.
2(m) of	the Wealth-Tax Act it would be deductible under the
Income Tax Act while computing the taxable profits; in other
words different	considerations would apply to cases arising
under the Wealth-Tax Act and the Income-Tax Act.
 In Matal Box Co’s case (supra) this Court was concerned
with the nature of liability under a scheme of gratuity in
the context of the Payment of	Bonus	Act, 1965 and	the
question related to a sum
810
of Rs.	18.38 lakhs being the estimated liability under the
two gratuity schemes framed by the	company, which	was
deducted from the gross receipts in the P & L Account, it
being contended on behalf of the workmen that such deduction
was not	justified while determining the ‘available surplus’
and the	‘allocable surplus’ for payment of bonus to them
under the Payment of Bonus Act, 1965. The Court rejected the
contention and	adverting to the decision of House of Lords
in the	case of Southern Rly. Of Peru Ltd. (supra) held that
an estimated liability under gratuity schemes	even if it
amounted to a contingent liability and was not a ‘debt’
under the Wealth Tax Act, if properly ascertainable and its
present value was fairly discounted was deductible from the
gross-receipts while preparing	the P	& L Account.	The
material portion of the head-note appearing at page 54 of
the report runs thus:
“Contingent liabilities discounted and valued as
necessary, can be taken into account as trading
expenses if they are sufficiently certain to be capable
of valuation and if profits cannot be properly
estimated without taking them into consideration. An
estimated liability under a scheme of gratuity if
properly ascertainable and its present value is
discounted, is deductible from the gross receipts while
pre paring the P & L account. This is recognised in
trade circles and there is nothing in the Bonus Act
which prohibits such a practice. Such a provision
provides for a known liability of which the amount can
be determined with substantial accuracy. It cannot,
therefore, be termed a “reserve”. Therefore, the
estimated liability for the year on account of a scheme
of gratuity should be allowed to be deducted from the
gross profits. The allowance is not restricted to the
actual payment of gratuity during the year.”
At page 62 of the Report this Court observed thus:
“Two questions, therefore, arise: (I) whether it
is legitimate in such a scheme of gratuity to estimate
the liability on an actuarial valuation and deduct such
estimated liability in the P & L Alc while working out
its net profits; (2) if it is, b whether such
appropriation amounts to a reserve or a provision?.. In
the case of an assessee maintaining his accounts on
mercantile system, a liability already accrued, though
to be discharged at a future date, would be a proper
deduction while working out the profits and gains of
his business, re-
811
gard being had to the accepted principle of commercial
A practice and accountancy . It is not as if such
deduction is permissible only in case of amounts
actually expended or paid. Just as receipts, though not
actual receipts but accrued due, are brought in for
income-tax assessment, so also liabilities accrued due
would be taken into account while working out the
profits and gains of the business”.
Again at page 64 of the Report this Court observed thus:
“In the instant case the question is not whether
such estimated liability arising under the gratuity
schemes amounts to a debt or not. The question that
concerns us is whether while working out the net
profits, a trader can pro vide from his gross receipts
his liability to pay a certain sum for every additional
year of service which he receives from his employees.
This, in our view, he can do if such liability is
properly ascertainable and it is possible to arrive at
a proper discounted present value. Even if the n
liability is a contingent liability, provided its
discounted present value is ascertainable, it can be
taken into account. Contingent liabilities discounted
and valued as necessary can be taken into account as
trading expenses if they are sufficiently certain to be
capable of valuation and if profits cannot be properly
estimated without taking them into account.”
In the case of Workmen of William Jacks . Co. Ltd. v.
Management of Jacks &	Co. Ltd. Madras (1) another decision
under the Payments of	Bonus Act, 1965, this	Court, after
referring to the distinction pointed out in Metal Box Co’s
case between the two concepts ‘provision’ and ‘reserve’ has
observed on page 547 as follows:
“The provision for gratuity, furlough salary,
passage, service and commission, in the present case
was all made in respect of existing and known
liabilities though in some cases the amount could not
be ascertained with accuracy. It was not a case where
it was an anticipated loss or anticipated expenditure
which would arise in future. Such provision is
therefore not a reserve at all and cannot be added back
under item 2 (c) of the Second Schedule.”
812
 In the above case also the Court was concerned with the
question whether particular provision	made for gratuity,
furlough salary, passage, etc. was a reserve or a provision
for the	purpose of Second Schedule to the Payment of Bonus
Act, 1965. At	page 546 of	the report the Court	has
categorically observed	that	all these items, namely,
gratuity furlough salary, passage, service, commission, etc.
were clearly in respect of liabilities which had already
accrued in the years in which	the provision	was made and
were not in respect of anticipated liabilities which might
arise in future and, therefore, the Court held that the said
provision was not a reserve but a provision.
 From the aforesaid discussion of the case law it seems
to us clear that the propositions indicated by us earlier
clearly	emerge. Since in the instant case sufficient
material throwing light on the above aspects of the question
has not	been made available, we think, it will be in the
interest of justice to remand the case through the Tribunal
to the taxing authority to decide the issue whether the con-
cerned amount (Rs. 9,O8,1061-) set apart and transferred to
gratuity reserve by the assessee company was either a
provision or a reserve and if the latter to what extent? The
taxing authority will decide the issue in light of the above
principles after giving an opportunity to the assessee
company to place additional relevant materials before
Turning to	the last item of appropriation by way of
provision for proposed dividends, which arises in all these
matters (except	in Tax	Reference Case	No. 511978 of Hyco
Products Pvt. Ltd.) the common question is	whether	the
concerned amount appropriated or set apart by the assessee-
companies from out of the profits and other surpluses by way
of making provision for ‘proposed dividends’ constituted a
provision or a reserve on the relevant date ?
 It is true that under s. 27 of the Companies Act, 1956
the Directors can merely recommend that a certain sum be
paid as	dividend but such recommendation does not result in
any obligation	or liability; the obligation or liability to
pay the	dividend arises only when the share-holders at the
annual general	meeting of the company decide to accept the
recommendation and pass a resolution for declaration of the
dividend. It is therefore open to the directors to withdraw
or modify their recommendation at any time	before	the
shareholders accept the same and it is equally open to the
shareholders not to accept the recommendation at all or to
declare a dividend of an amount lesser than that recommended
by directors. In Kesoram
813
Industries case (supra) this Court	has clarified	the
aforesaid legal	A position by observing at page 772 of the
report, thus:
“The directors cannot distribute dividends but
they can only recommend to the general body of the
company the quantum of dividend to be distributed.
Under section 217 of the Indian Companies Act, there
shall be attached to every balance-sheet laid before a
company in general meeting a report by its board of
directors with respect to, interalia, the amount, if
any, which it recommends to be paid by way of dividend.
Till the company in its general body meeting accepts
the recommendation and declares the dividend, the
report of the directors in that regard is only a
recommendation which may be withdrawn or modified as
the case may be. As on the valuation date (under the
Wealth Tax Act) nothing further happened than a mere
recommendation by the directors as to the amount that
might be distributed as dividend, it is not possible to
hold that there was any debt owed by the assessee to
the share holders on the valuation date.”
 All that follows from above is that in	the instant
cases the appropriations of the concerned amounts by	the
Board of Directors by way of providing for proposed dividend
would not constitute ‘provisions’ for, the appropriations
cannot be said to be by way of providing for any known or
existing liability, none having arisen on the date when the
directors made	the recommendation much less on the relevant
date being the first day of the previous year relevant to
the assessment	year in question. But as stated earlier this
by itself would not automatically convert the appropriation
into ‘reserves’, regard being	had to the negative and non-
exhaustive character of the definition of ‘reserve’ given in
cl. 7 (I)(b) of Part III of the Sixth Schedule to	the
Companies A ct. The question whether the concerned amounts
in fact	constituted ‘reserves’	or not will	have to be
decided by having regard to the true nature and character of
the sums so appropriated depending	on the	surrounding
circumstances particularly the intention with which and the
purpose for which such appropriations had been made.
 We	have	already	indicated that according to	the
dictionaries (both oxford and Webster) the applicable
meaning of the word ‘reserve’ is: “to keep for future use or
enjoyment; to set apart for some purpose or end in view; to
keep in store for future or special
814
use; to keep in reserve.” In other words, the word ‘reserve’
as a noun in ordinary parlance would mean “something which
is kept	for future use or stored up	for something or set
apart for some purpose”. It cannot be disputed that a
reserve may be a general reserve or specific reserve and all
that is	required is that an amount should be kept apart for
some purpose, either general or specific. Eeven so	the
question is whether the earmarking of a portion of pro fits
by the	board of directors of	a company avowedly for	the
purpose of distributing dividend would fall	within	the
expression ‘reserve’ occurring in rule T of	the Second
Schedule to the Super	Profits	Tax Act, 1963? For	this
purpose certain	tests indicated in some decisions of this
Court will have to be considered: The first decision of this
Court in that behalf is the decision in Century Spinning and
Manufacturing Company’s	ease (supra).	In that case	the
material facts	were	these:	For the year	ending	31st
December, 1946,	the profit of the assessee-company, whose
accounting year	was the calendar year, was a	certain sum
according to the profit and loss account. After making
provision for depreciation and taxation, the balance of Rs.
5,08,637 was carried to the balance sheet. This sum was not
allowed in computing the profits of the assessee for the
purposes of income tax. On 28th February, 1946, the Board of
directors recommended out of that amount the sum of	Rs.
4,92,426 should	be distributed	as dividend and the balance
of Rs.	16,211 was to be carried forward to the next year’s
account. This recommendation was accepted by	the share-
holders in their meeting on 3rd April, 1946, and the amount
was shortly afterwards distributed as dividend. In computing
the capital of the assessee company on 1st April, 1946,
under the Business Profits Tax Act,	1947, the assessee
claimed that the sum of Rs. 5,08,637 and the profit earned
by it during the period 1st January, 1946 to 1st April,
1946, should be treated as “reserves”	for the purpose of
rule 2(1) of Schedule	IT. The High Court held that the sum
of Rs. 5,08,637 must be treated as a reserve for the purpose
of rule	2, but	the profit made by the assessees during the
period 1st January, 1946 to 1st April, 1946	could not be
included in the reserves. On appeal to this Court, it was
held that the sum of Rs. 5,08,637 as	well as the profits
earned by the assessee	during the period 1st January, 1946
to 1st	April, 1946 did not constitute “reserves” within the
meaning of rule 2 (1) of Schedule II. After noting that the
expression ‘reserve’ had not been defined in the Business
Profits Tax Act, 1947	and after noting dictionary meanings
of that expression the Court observed:
815
” What is the true nature and character of the
disputed A sum must be determined with reference to the
substance of the matter and when this is borne in mind,
it follows that the 1st of April, 1946 which is the
crucial date, the sum of Rs. 5,08,637 could not be
called a reserve for nobody possessed of the requisite
authority had indicated on that date the manner of
disposal or distination. On the other hand, B on the
28th February, 1946 the directors clearly earmarked it
for distribution as dividend and did not make it a
reserve. Nor did the company in its meeting of 3rd
April, 1946 decide that it was a reserve. It remained
on the 1st of April, as a mass of undistributed profits
which were available for distribution and not earmarked
as “reserve”. On the 1st of January, 1946 the amount
was simply brought from the profit and loss account to
the next year and nobody with any authority on that
date made or declared a reserve. The reserve may be a
general reserve or a specific reserve, but there must
be a clear indication to show whether it was a reserve
either of the one or the other kind. The fact that it
constituted a mass of undistributed profits on the 1st
Jan. 1946 cannot automatically make it a reserve. On
the 1st April, 1946 which is the commencement of the
chargeable accounting year, there was merely a
recommendation by the directors that the amount in
question should be distributed as dividend. Far from
showing that the directors have made the amount in
question a reserve it shows that they had decided to
earmark it for distribution as dividend.”
 The decision clearly lays down that the true nature and
character of the appropriation must	be determined	with
reference to the substance of the matter; obviously	this
means that one must have regard to the intention with which
and the	purpose for which appropriation has been made, such
intention and purpose being gathered from the surrounding
circumstances.	In that behalf the	following aspects
mentioned in the judgment provide some guidelines: (a) a
mass of	undistributed profits cannot automatically become a
reserve and that somebody possessing the requisite authority
must clearly indicate	that a	portion thereof has	been
earmarked or separated from the general mass of profits with
a view	to constituting	it either a general reserve or a
specific reserve, (b) the surrounding circumstances should
make it	apparent that the amount so ear-marked or set apart
is in fact a reserve to be utilised in future for a specific
purpose and on a specific occasion, and (c) a clear conduct
on the
816
part of the directors in setting apart a sum from out of the
mass of	undistributed profits	avowedly for the purpose of
distribution as	dividend in the same year would run counter
to any	intention of making that amount a reserve. It was
because these aspects obtained	in the case that this Court
took the view that neither the sum of Rs. 5,08,637 nor the
profits	earned	by the assessee during the	period	1st
January, 1946 to 1st April 1946 constituted “reserve” within
the meaning of Rule 2(1) of Second Schedule of the Business
Profits Tax Act, 1947.
 Two more decisions of this Court one in First National
City Bank v. Commissioner of Income-Tax (1) and the other in
Commissioner of	Income-Tax (Central),	Calcutta v. Standard
Vacuum oil Co.(2) which provide two more guidelines, may now
be considered.	In both	these cases the Court was concerned
with the question whether the amount set apart as “undivided
profit” or set apart as “earned surplus” in accordance with
the system of accountancy which obtained in	the United
States amounted	to a reserve liable to be included in the
capital computation under rule	2 of Schedule	II of	the
Business Profits Tax Act, 1947. In both the cases	the
assessees were	non-resident companies and followed	the
system	of accounting	that	obtained in the American
commercial world. In the first case Justice Kapur, speaking
for the	court, pointed	out the difference between the two
system of accounting at Page 23 of the Report thus:
“In India at the end of an year of account the
unallocated profit or loss is carried forward to the
account of the next year, and such unallocated amount
gets merged in the account of that year. In the system
of accounting in the USA each year’s account is self-
 contained and nothing is	carried forward. If afteral
locating the profits to diverse heads mentioned above
any balance remains, it is credited to the “undivided
profits” which become part of the capital fund. If in
any year as a result of	the allocation there is loss
the accumulated undivided profits of the previous years
are drawn	upon and if that fund is exhausted	the
banking company draws upon the surplus.	In its	very
nature the undivided profits are accumulation of
amounts of	residue on hand at the end of the year of
successive periods	of accounting and these amounts are
by the prevailing accounting practice and the Treasury
directions regarded as a	part of	the capital fund of
the banking company.’
817
After quoting with approval the above observations, Mr.
A Justice Shah in Standard Vacuum Oil Co.’s case went on to
observe at page 695 of the report as follows:
“It is true that the court in that case was
dealing with a case of a banking company but the
characteristics noted are not peculiar to the accounts
of a banking company; they are applicable with
appropriate variations to the accounts of all companies
in which different nomenclatures are used in the
accounts to designate the residue on hand as ‘surplus’,
‘ undivided profits’ or ‘earned surplus’.
	Where the balance of net profits after allocation
to	specific reserves and payment of dividend	are
entered in the account	under the caption ‘earned
surplus’, it is intended thereby to designate the fund
which is to be utilised for the purpose of the business
of the assessee. Such a fund may be regarded according
to the Indian practice as ‘general reserve”)
This Court in the first case held that the amount designated
as “undivided profits” which was available for continuous
future use of the business for the bank was a part of the
reserve and had to be taken into account while computing the
capital under rule 2(1) of Schedule II of the Business
Profits Tax Act; similarly, in the second case the Court
held that the amount which had been allocated to “earned
surplus” which	was intended for the purpose of the business
of the	assessee company and was used in subsequent years in
business, represented ”reserves” within the meaning of rule
2 of Schedule II of the Business Profits: Tax. From these
two decisions two aspects emerge very clearly. In the first
place, the nomenclature accorded to any particular	fund
which is set apart from out of the profits would not be
material or decisive of the matter and secondly, having
regard to the purpose	of rule	of 2 of Schedule II of the
Business Profits Tax Act, 1947, if any amount set apart from
out of	the profits is going to make up capital fund of the
assessee and would be	available to the assessee for	its
business purposes, it would become a	reserve liable to be
included in the capital computation of the assessee under
that Act.
 The provisions of the Companies Act 1956 also	lend
support	to the proposition	that an appropriation	for
proposed dividend would not amount to	a reserve. Section
217(1) runs thus:
818
“217(1) There shall be attached to every balance
sheet laid before a company in general meeting, a
report by its Board of directors, with respect to-
(a) the state of the company’s affairs,
(b) the amounts, if any which it proposes to
carry to any reserves in such balance sheet,
(c) the amounts, if any, which it recommends
should be paid by way of dividend;
(d) …………………………… ”
Regulation 87 of Table A in the First Schedule runs thus:
“87(1) The Board may, before recommending any
dividend, set aside out of the profits of the company
such sums as it thinks proper as a reserve or reserves
which shall, at the discretion of the Board, be
applicable for any purpose to which the profits of the
company may be properly applied, including provision
for meeting contingencies or for equalising dividends;
and pending such application may at the like
discretion, either be employed in the business of the
company or be invested in such investments (other than
shares of the company) as the Board may, from time to
time, think fit.
(2) The Board may also carry forward any profits
which it may think prudent not to divide, without
setting them aside as a reserve.”
The aforesaid provisions read	together clearly show	that
creating re serves out of the profits is a stage distinct in
point of fact and anterior in point of time to the stage of
making recommendation for payment of dividend and the scheme
of the	provisions suggests that appropriation	made by the
Board of Directors by	way of	recommending a	payment of
dividend cannot in the nature of things be a reserve.
 If regard	be had to the guide-lines indicated above as
well as	the provisions	of the Companies Act 1956 specified
above we are clearly of the opinion that the appropiations
made by	the directors	for proposed dividend in the case of
the concerned	assessee-companies do not	constitute
‘reserves’ and the concerned amounts so set apart would have
to be ignored or excluded from capital computation.
819
 Since we have reached the aforesaid conclusion on first
principles and	on the	basis of the guidelines discussed
above it is unnecessary for us to go	into or discuss the
scope and effect of the Explanation to Rule	1 in Second
Schedule to The Companies (Profits) Sur-tax Act, 1964 though
it seems to us	prime facie that the	Explanation, being
clarifacatory in nature is declaratory of the existing legal
position.
 Dealing with the last case of Hyco Products Pvt. Ltd.
Bombay (Tax Reference	Case No. 5 of 1978), where	the
question pertaining to dividend but in a different	form
arises for consideration, the admitted facts may briefly be
stated. The question relates to the Assessment Year 1974-75,
the relevant previous year being calendar year 1973 and the
material date being 1.1.1973.	After the accounts of	the
calendar year 1972 were finalised the directors transferred
out of	the profits of Rs. 61,03,382 of that year a sum of
Rs. 29,77,000 to the General Reserve. With such tranfer the
General Reserve of the assessee company as on 1.1.1973 stood
at Rs.	86,07,712. At the end	of the	calendar year,	1973
admittedly the	directors did not make	any provision	for
‘proposed dividend’ in its accounts but there was note on
the Balance Sheets to the following effect:-
“The directors have recommended dividend for the
year 1972 at the rate of Rs. 10/- per share free of
tax. The dividend, if approved by the share-holders at
the forth- coming Annual General Meeting, will be paid
out of General Reserve and no separate provision has
been made therefor in the accounts.”
At the Annual General Meeting held on June 30, 1973 dividend
of Rs.	3,10,450 was declared by the share-holders and the
same was soon thereafter paid	out of the said General
Reserve. In the surtax assessment proceedings under the 1964
Act the	assessee claimed that the entire general reserve
which stood as Rs. 86,07,712 as on 1.1.1973 should be taken
into account while computing the capital of the assessee
company. But the taxing officer reduced the general reserves
by the aforesaid sum of Rs. 3,10,450 and only the balance of
Rs. 82,97,262 was added in computing the capital.	The
Appellate Assistant Commissioner as well as the Income-Tax
Appellate Tribunal, Bombay confirmed the order of the Taxing
officer. The Tribunal took the view that though it was not a
case of ‘pro- posed dividend’ since the amount actually paid
out as	dividend was	a smaller sum than	the amount
transferred from out of profits to
820
the General Reserve that amount could not form part of the
reserve and therefore the General Reserve as reduced by Rs.
3,10,450 was properly taken into account for the purpose of
computation of	the capital as on the relevant date. At the
instance of the assessee the	Tribunal has referred	the
following question of law directly to	this Court for its
opinion under s. 257 of the Income Tax Act 1961 read with s.
18 of the Companies (Profits) Sur-tax Act, 1964:
“Whether on the facts and in the circumstances of
the case the Tribunal was justified in excluding a sum
of Rs. 3,10,450 representing the dividends declared for
the calendar year 1972 from the General Reserves on the
opening date of the previous year while computing the
capital under the Second Schedule of the Companies
(Profits) Sur-tax Act, 1964 for the assessment year
1974-75?”
 Counsel for the assessee-company	contended that after
con ceding that this was not a case of “proposed dividend”
the Tribunal erred in	holding that the sum of Rs 3,10,450
representing the dividends paid out from the General Reserve
was liable to be excluded while computing the capital of the
company as on 1.1.1973	for purposes of sur-tax assessment
under the 1964 Act. According to him under s. 205(1) of the
Companies Act,	1956 dividend can be paid from out of the
current year’s	profits or profits of any previous financial
year or	years and there is no presumption in law or in
commercial accounting that a dividend has to be paid either
from the current year’s profits or from the	past year’ s
profits. He further urged that once from out of the current
year’s profit	a certain sum is transferred to the General
Reserve it merges into the latter and the General Reserve so
augmented becomes a conglomerate fund and if out of such
conglomerate fund any sum is recommended or paid out as
dividend it will be difficult to say that such payment has
come out of the portion of current year’s profits that has
been transferred and merged and there is no reason why the
principle ‘Last-in, First-out’ should be invoked for drawing
the inference that the	payment has been made	out of	the
current year’s profits. He pointed out that such a principle
was applied by the Bombay High Court	in two decisions,
namely, Commissioner of Income-Tax, Bombay City-l v. Bharat
Bijlee Ltd.(1)	and Commissioner of Income Tax, Bombay City-
ll v. Marrior (India) Ltd.(2) but urged that there
821
was no warrant for it. In support of his contention that the
entire A General Reserve of	Rs. 86,07,712	without	any
deduction should have been	taken	into account while
computing the	capital	of the assessee-company, counsel
relied upon a decision	of the Andhra Pradesh High Court in
Super Spinning	Mills Ltd. v. Commissioner of Income	Tax,
Hyderabad(l).
 Alternatively counsel pointed out that as far as stock
valuation is concerned a question often arises whether the
stock on hand at the end of the year is to be valued at the
closing price or at the initial purchase price and in
‘Advanced Accounting’ by R. Keith Yorston and E. Bryan Smyth
(a treatise on the principles and practice of accounting in
Australia) three methods of valuing the closing stock have
been indicated at pages 441 and 442 of Vol. II (5th Edn.) of
the treatise, namely, (a) First-in First-out,	(b) Last-in
First-out and (c) Average Cost. In regard to	these three
methods the authors have stated thus .
 (a) First-in First-out
The assumption underlying this method is that the
oldest stock is used or issued first or that sales are
made in the order	in which the goods are purchased or
produced.	If there are	several	lots of goods at
different prices,	they are regarded as being exhausted
in the order of purchase. On a rising market this would
write off the lower-priced lots first, and on a falling
market the higher-priced lots would go first.”
(b) “Last-in First-out.
	This	method	assumes	that the items of stock
purchased are the first to be issued or sold and thus
the stock	remaining is valued at the cost of	the
earlier purchase.”
(c) Average Cost.
	On this basis issues	of stocks are valued at the
weighted average cost of	the stock on hand at	the
beginning and of the purchases, less any issues already
made.”
822
Counsel for the assessee urged that for determining whether
the entire General Reserve of	Rs. 86,07,712	or reduced
General Reserve	of Rs. 82,97,262 should be	taken	into
account for capital computation either the ‘First-in First-
out’ principle	should be adopted;	if not, only a
proportionate deduction	should	be made and	the balance
should be held to be includible in capital	computation,
particularly because the payment of dividend has been from a
conglomerate fund.
 It	is not possible to accept either of these
contentions urged by counsel for the assessee-company. It is
true that under s. 205(1) a of the Companies Act, 1956 it is
open to	the directors to recommend and the share-holders to
approve payment	of dividends either from the current year’s
profits or from the past year’s profits. It	is also true
that on	transfer of a portion of current year’s profits to
the General Reserve the augmented General Reserve becomes a
conglomerate fund but having regard to the natural course of
human conduct of hard-headed men of business and commerce it
is not	difficult to predicate	that the dividends would
ordinarily be paid out	from the current income rather than
from the past savings	unless the directors in their report
expressly or specifically state that payment	of dividends
would be made from the past savings. From the commercial
point of view if any amount is required for incurring any
expenditure or	making any disbursement like distribution of
dividends in a current	year, then ordinarily the same will
come out of the current income of the company if it is
available and only if the same is insufficient then the past
savings will be resorted to for the purpose	of incurring
that expenditure or making that disbursement; such a course
would be in accord with the common sense point of view. We
may point out that this aspect of the matter was	not
considered by	the Andhra Pradesh High Court in Super
Spinning Mills	Ltd. case (supra) and the view of the Bombay
High Court in the case of Bharat Bijlee Ltd. (supra) and
Marrior (India)	Ltd. (supra) commends itself to us. Even in
regard to the question	of valuing the closing stock	the
learned authors	of the	treatise referred to by the counsel
for the	assessee-company merely indicate three methods for
such valuation	and it	will be open to a commercial concern
to avail of any one method. In our view in the context of
the question whether while incurring	any expenditure or
making any disbursement a commercial concern will resort to
current income	or past	savings, the normal rule, in	the
absence of express indication	to the contrary, would be to
resort to the current income rather than past savings.
823
 In our view, therefore, the Tribunal was right in
excluding the sum of Rs. 3,10,450 from the General Reserves
while computing	the capital of the assessee-company for the
assessment year ]974-75, in	the absence	of express
indication to the contrary.
 In the result Civil Appeal No. 1614(NT) of 1978 and
Review Petition	No. 57	of 1980 are dismissed. Civil Appeal
No. 860	of g 1973 is	partly allowed and the issue whether
the appropriation for retirement gratuity is	a reserve or
not is	remanded to the Taxing Authority and the rest of the
appeal is dismissed. In Tax Reference Cases Nos. 2 and 3 of
1977 and No. S	of 1978 the questions	referred to us are
answered in favour of the Department and	against	the
assessee-companies. Each party will bear its	own costs in
all the matters.
 AMARENDRA NATH SEN, J. At the outset I wish to observe
that I	have been somewhat diffident in hearing these
matters. I felt a little embarrassed	as I found that as a
Judge of the High Court at Calcutta, I had an occasion to
consider some of the questions in the case of Braithwaite
and Co.	(India) Ltd. v. Commissioner of. Income- Tax, West
Bengal, (I) (Income Tax Reference No.	262 of	1969). As I
have already considered some of the	questions and	have
expressed my views on the same in the judgment delivered by
me in the said	reference, I was wondering whether I should
hear these appeals. The members of	the Bar, however,
represented to	me that they had not only no objection to my
hearing these appeals but they also wanted me to hear these
appeals. They further represented that most of the Judges of
this Court had on some occasion or other considered these
questions. They	further stated	that if I would decline to
take up	these matters	not only the members of the Bar who
had come from various parts of the country for these appeals
would be seriously inconvenienced; but also the litigant
public who had been waiting for years for the hearing of
these matters would be	prejudiced. It	was further pointed
out to	me that	the judgment which was delivered by me was
not under appeal and further	it would appear from	the
judgment which	I had	earlier delivered in	Braithwaite
matter, there was in fact a concession made by the learned
counsel appearing on behalf of the assessee that the said
case was covered by the decision of the Supreme Court in the
case of	Commissioner of Income-tax Bombay City v. Century
Spinning and Manufacturing Co. Ltd. (‘) The learned counsel
appearing on behalf
824
of the	parties further	represented to	me that the earlier
judgment was delivered by me as a Judge of the High Court
and it	was always open to me to reconsider	‘ my view,
particularly as	a Judge of this Court after	hearing	the
submissions to	be made	by the learned counsel appearing on
behalf	of the parties. In	view	of the aforesaid
representations and submissions made by the learned lawyers,
I was persuaded to hear these appeals with	my learned
brothers to avoid inconvenience not only to the lawyers but
to the	litigant public. I have also had no doubt in my mind
that if	I felt	after hearing	the submissions	made by the
learned counsel	appearing on behalf of the parties in these
appeals, that the earlier judgment delivered by me was wrong
and incorrect,	I would	have no hesitation in reconsidering
my earlier decision.
 I do not propose	to set out the facts of this case at
any length in this judgment. The facts have been fully and
correctly set out in the judgment of my learned brother
Tulzapurkar, J.	My learned brother in his judgment has also
dealt with the various	arguments which were advanced from
the Bar	and has also considered the decisions which were
cited.
 I propose	to notice only some of the decisions which,
to my mind, are particularly important for decision of the
question whether the provision made in the balance-sheet for
payment of dividend to the share-holders recommended by the
Board of Directors constituted	a ‘reserve’ and the amount,
so set apart, should be taken into account, in computing the
capital of the company for the purpose of Super-Profits Tax
Act, 1963. It may be noted that in the Act	itself	the
expression ‘reserve’ has not been defined.
 In the case of Commissioner of Income-tax, Bombay City
v. Century Spinning and Manufacturing Co. Ltd. (supra), this
Court had the occasion	to consider the meaning of the word
‘reserve’ while	dealing with a case under Business Profits
Tax Act	(XXI of 1947). In this Act also, there were similar
provisions with	regard to computation of the capital of the
Company	and the assessee had claimed that	the amount
recommended by	the Board of Directors	and earmarked	for
payment of the dividend to the share-holders should be
treated as ‘reserve’ and should be taken into consideration
in computing the capital of the assessee. The Supreme Court
observed at pp. 503-504 as follows :-
“The term ‘reserve’ is not defined in the Act and
we must resort to the ordinary natural meaning as
understood
825
in common parlance. The dictionary meaning of the word
‘reserve’ is :-
“1 (a) To keep for future use or enjoyment;
to store up for some time or occasion; to refrain
from using or for enjoying at once.
(b) To keep back or hold over to a later time
or place or for further treatment.
6. To set apart for some purpose or with some
end in view; to keep for some use.
II. To retain or preserve for certain
purposes (oxford Dictionary, Vol . VIII, P. 513.)
In Webster’s New International Dictionary
Second Edition, page 2118 ‘reserve’ is defined as
follows:
1. To keep in store for future or special
use; to keep in reserve; to retain, to keep, as
for oneself.
2. To keep back; to retain or hold over to a
future time or place.
3. To preserve.”
 The Supreme Court further observed at p. 504: “What is
the true nature and character of the disputed sum, must be
determined, with reference to the substance of the matter?”
The Supreme Court held at p. 504-505 as follows :-
“A reserve in the sense in which it is used in
rule 2 can only mean profit earned by a company and not
distributed as dividend to the shareholders but kept
back by the directors for any purpose to which it may
be put in future. Therefore, giving to the ‘reserve’
its plain natural meaning it is clear that the sum of
Rs. 5,08,637 was kept in reserve by the company and
not distributed as profits and subjected to taxation.
Therefore, it satisfied all the requirements of rule 2.
The Directors had no power to distribute the sum as
dividend. They could only recommend as indeed they did,
and it was upto the shareholders of the company to
accept that recommendation in which case alone the
826
distribution could take place. The recommendation was
accepted and the dividend was actually distributed. It
is, therefore, not correct to say that the amount was
kept back. The nature of the amount which was nothing
more than the undistributed profits of the Company,
remained unaltered. Thus the profits Lying unutilised
and not specially set apart for any purpose on the
crucial date did not constitute reserves within the
meaning of Schedule II, rule 2(1).”
 The Supreme Court also referred to S.l31 (a) and 132 of
the Indian Companies Act. Referring to these sections the
Supreme Court observed at p. 505 as follows:
“Section 131 (a) enjoins upon the directors to
attach to every balance sheet a report with respect to
the state of company’s affairs and the amount if any
which they recommend to be paid by way of dividend and
the amount, if any, which they propose to carry to the
reserve fund, general reserve or reserve account. The
latter section refers to the contents of the balance
sheet which is to be drawn up in the Form marked in
Schedule III. This Form contains a separate head of
reserves. Regulation 99 of the Ist Schedule. Table A,
lays down ‘that the directors may, before recommending
any dividend set aside out of the profits of the
company such sums as they think proper as a reserve or
reserves which shall, at the discretion of the
directors, be applicable for meeting contingencies, or
for equalising dividends, or for any other purpose to
which the profits of the company may be properly
applied.. ‘ The Regulation suggests that any sum out of
the profits of the company which is to be made asa
reserve or reserves must be set aside before the
directors recommend any dividend. In this case the
directors while recommending dividend took no action to
set aside any portion of this sum as a reserve or
reserves. Indeed, they never applied their mind to this
aspect of the matter. The balance sheet drawn up by the
assessee as showing the profits was prepared in
accordance with the provisions of the Indian Companies
Act. These provisions also support the conclusion as to
what is the true nature of a reserve shown in a balance
sheet.”
 In the case of Commissioner of Income Tax v. Standard
Vacuum oil Co. (1) this Court had occasion to consider the
decision in
827
the case of Commissioner of Income-tax v. Century Spinning
and A Manufacturing Co. Ltd. (supra). Dealing with the said
decision of this Court held at p. 697-98 as follows :-
“The Court was dealing in this case with the
accounts of an Indian Company, the balance-sheet of
which was prepared according to the provisions of the
Indian Companies Act, 1913. Regulation 99 of the First
Schedule, Table A, required that reserves must be set
apart before the directors recommended any dividend but
out of the profits of the company no amount was set
apart towards reserves before the directors recommended
payment of dividend to the shareholders. The identity
of the amount remaining on hand at the foot of the
profit and loss account was not preserved. rt is on
these facts that the court held that there was no
allocation of the amount to reserve and from the mere
fact that it was carried forward in the account of the
next year and ultimately applied in payment of
dividend, it could not be said to be specifically set
apart for any purpose at the relevant date, i. e. the
end of the year of account.”
 This Court	then proceeded	to hold at p. 697-98 as
follows :-
“We are in this case dealing with a foreign
company and the system of accounting followed by the
company is different in important respects from the
system which obtains in India. Companies in India
maintain diverse types of reserves: such as capital
reserve, reserve for redemption of debentures, reserve
for replacement of plant and machinery, reserve for
buying new plant to be added to the existing ones,
reserve for bad and doubtful debts? reserve for payment
of dividend and general reserve. Depreciation reserves
within the limit prescribed by the Income-tax Act or
the Rules thereunder is the only reserve which is a
permissible allowance in the computation of taxable
profits. In its ordinary meaning the expression
‘reserve’ means something specifically kept apart for
future use or for a specific occasion.”
 In the case of Metal Box Company of India Ltd. v. Their
Workmen, (1) this Court while dealing with a case under the
pay-
828
ment of	Bonus	Act, 1965 had	occasion to consider	the
expression ‘reserve’ and its meaning for the purpose of the
said Act. This Court held at p. 67-68 as follows :-
” The next question is whether the amount so
provided is a provision or a reserve. This distinction
between a provision and a reserve is in commercial
accountancy fairly well known. Provisions made against
anticipated losses and contingencies are charges
against profits and therefore, to be taken into account
against gross receipts in the P & L account and the
balance-sheet. On the other hand reserves are
appropriations of profits, the asset by which they are
represented being retained in form part of the capital
employed in the business. Provisions are usually shown
in the balance-sheet by way of deductions from the
assets in respect of which they are made whereas
general reserves and reserve funds are shown as part of
the proprietor’s interest (see Spicer and Pegler’s
Book-keeping and Accounts, 15th Edn. page 42). An
amount set aside out of profits and other surpluses,
not designed to meet a liability, contingency,
commitment or diminution in value of assets known to
exist at the date of the balance-sheet is a reserve but
an amount set aside out of profits and other surpluses
to provide for any known liability of which the amount
cannot be determined with substantial accuracy is a
provision; (see William Pickles Accountancy, Second
Edn. p. 192; Part III, clause 7, Schedule VI to the
Companies Act, 1958, which derives provision and
reserve.”
In the	case	of Commissioner of Income-tax v. Mysore
Electrical Industries Ltd.(1) the facts were	briefly as
follows:-
 Out of the profits of the company for the accounting
period ending March 31, 1963. the Directors of the company
appropriated the following amounts towards	reserves on
August 8, 1963: (i) Rs. 2,56,000 as plant modernisation and
rehabilitation	reserve: (ii)	Rs. 89,557 as	development
rebate reserve. The question was whether these amounts could
be included in computing the capital of the respondent as on
April 1, 1963 under rule 1 of Schedule II to the Companies
(Profits) Sur-tax Act, 1964. for the purpose of	the
statutory deduction for the assessment year 1961-65,	The
contention of	the department was	that	since	the
appropriations were made on 8th August, 1963 they could not
be treated as components of capital as on the first day of
the previous year i.e. 1st April, 1963. Negativ-
829
ing the	contention of	the department, this Court held that
the determination of	the Directors	to appropriate	the
amounts of the three items of	reserve on 8th August, 1963
had to	be related to first April, 1963, viz., the beginning
of the	accounts for the new year, and had to be treated as
effective from	that day and the said three items had to be
added to the other items for computation of the capital of
the company as on first April, 1963 under rule 1 of Schedule
II to the Companies (Profits) Sur-tax Act, 1964. It may be
noted that in this case before the trial court a claim had
been made by the company that a sum of Rs. 3,15,000
representing dividend	reserve	was to be considered in
computing the	assessee’s capital for the	purpose of
Companies (Profits) Sur-tax Act, 1964 and the High Court had
rejected this claim. As against the rejection of this claim
by the	High Court, no appeal	had been preferred by	the
assessee to the Supreme Court. The Supreme	Court while
considering the	three items which came up for consideration
before it held, as already noted, that the decision of the
directors to appropriate the amounts to these three items of
reserve on 8th August, 1963 had to be related to 1st April,
1963 and this Court observed at pp. 560-570 as follows:-
“It is well known that the accounts of the company
have to be made up for a year up to a particular day.
In this case that day was the 31st March, 1963. If it
was reasonably practicable to make up the accounts up
to the 31st March, 1963, and present the same to the
directors of the respondent on April 1, 1963, they
could have made up their minds on that day and declared
their intention of appropriating the said and other
sums to reserves of different kinds. But the fact that
they could not do so for the simple reason that the
calculation and collection of figures of all the items
of income and expenditure of the company for the year
ending March 31, 1962, was bound to take some time
cannot make any difference to the nature or quality of
the appropriation of the profits to reserves as
determined by the directors after the first of April,
1963. Their determination to appropriate the sums
mentioned to the three separate classes of reserves on
the 8th August, 1963, must be related to the 1st of
April, 1963, i.e., the beginning of the accounts for
the new year and must be treated as effective from that
day”.
830
 Relying on	the aforesaid decisions and also many other
decisions of the various High Courts which have	been
considered by my learned brother Tulzapurkar,	J. in	his
judgment, the learned counsel	for the	assessee has argued
that the word ‘reserve’ which has not been defined in the
Act, has to be	understood in	its ordinary meaning as laid
down by	the Supreme Court in	the case of Century Spinning
Mills Ltd. The further	argument is that the recommendation
for dividend by the directors of the Company does not create
any kind of liability,	immediate or future. It is argued
that the obligation to pay the dividend only arises when the
shareholders at	the Annual General Meeting of the Company
decided to accept the	recommendation of the Directors and
pass a	resolution for declaration of dividend. It is
submitted that	it is open to	the Directors to withdraw or
modify the recommendations made by them any time before the
shareholders accept the recommendations and in support of
this contention	reference is made to	the decision of this
Court in the case of Keshoram	Industries and Cotton Mills
Ltd. v.	Commissioner of Wealth Tax (Central), Calcutta (I)
and n reliance is placed on the following observations at p.
772 :-
“The directors cannot distribute dividends but
they can only recommend to the general body of the
company the quantum of dividend to be distributed.
Under section 217 of the Indian Companies Act, there
shall be attached to every balance-sheet laid before a
company in general meeting a report by its board of
directors with respect to, inter alia, the amount. if
any, which it recommends to be paid by way of dividend.
Till the company in its general body meeting accepts
the recommendations and declares the dividend, the
report of the directors in that regard is only a
recommendation which may be withdrawn or modified as
the case may be. As on the valuation date nothing
further happened than a mere recommendation by the
directors as to the amount that might be distributed as
dividend, it is not possible to hold that there was any
debt owed by the assessee to the share holders on the
valuation date.”
It is further argued that it is open to the share-holders to
accept the i recommendations in its entirety or to modify
the same by
831
deciding to declare dividend at a rate lower than the one
recommended by	the directors.	It is,	therefore, contended
that the recommendation of the directors for	payment of
dividend does not have	the effect of creating any kind of
liability and there is no debt owed by the company by virtue
of the	said recommendations. It has been submitted that the
decision of this Court	in the	case of Mysore Electrical
Industries Ltd.	(supra) is of no assistance and the said
decision does not lay	down that in the event of the share
holders’ acceptance of recommendation made by the directors
for the distribution of dividend to the share-holders of the
company, the liability for payment of the dividend will also
relate back; and the doctrine of relation-back applies only
in respect of items which the	directors are	competent to
decide for themselves, in view of the process involved in
the preparation of accounts of the company.
 The main argument advanced on behalf of the Revenue is
that any amount which	may be	set apart for	payment of
dividend r recommended to be paid by the Directors cannot
constitute ‘reserve’ within the meaning of the Act.
 The argument advanced on behalf of the assessee appears
to be sound; but to my mind the said arguments are	not
sufficiently convincing	to lead the Court to the conclusion
that the amount set	apart	for payment	of dividend
recommended by	the Board of Directors can constitute
‘reserve’ within the meaning of the Act for the purpose of
computation of the capital of the Company.
 The word ‘reserve’ has not been defined in the ACT. In
the absence of any such definition the word	has to be
understood in its ordinary sense. It	is, however, to be
remembered that	the word ‘reserve’ in the instant	case
occurs in a taxing statute specially applicable to Companies
only. The word ‘reserve’ should be so construed as to give
the said word	the meaning in which it is ordinarily
understood by persons interested in Companies or in dealing
with Companies.	In other words, the word ‘reserve’ for the
purpose of this Act should be	understood in	the sense in
which it is understood	in company circles and by persons
interested in Companies and in dealing with Companies. It
may be	noticed that while considering the true meaning and
true nature of ‘reserve’, the Supreme Court in the case of
Commissioner of Income Tax	v. Century Spinning	and
Manufacturing Co. Ltd. (supra) has referred
832
to S. 131 (a)	and 132	of the Indian Companies Act, to the
Form marked in Schedule III in which balance sheet of the
Company has to be prepared and also to Regulation 99 of the
First Schedule,	Table A. I have earlier quoted the relevant
observations of the Supreme Court.
 It is, no doubt, true that the re commendations of the
Directors for payment of any dividend	does not create any
kind of	liability for	the payment of the said amount. The
liability for payment of any amount by way of dividend only
arises when the share-holders accept the recommendations and
a dividend is declared at the annual general meeting of the
Company. It is open to the Directors to modify or withdraw
the recommendation with regard	to the	payment of dividend
before the said recommendation	is accepted by the share-
holders. It is also open to the share-holders not to accept
the recommendation of the Directors in its entirety and to
modify the same. The legal liability for the payment of any
dividend only arises after the share-holders at the annual
general meeting	have decided to declare a dividend on the
basis of the recommendations of the Directors or on	the
basis of any modification thereof. The liability for	the
payment of dividend only arises after the dividend has been
declared by the share-holders at the annual general meeting
and this liability does not relate back to 3 any earlier
date on	the basis of the recommendations of the directors.
as the	directors do not enjoy any power of declaring the b
dividend. The amount that may be set apart for payment of
any dividend on the basis of the recommendations made by the
Directors, cannot be considered to be	an amount set apart
for meeting a known or existing liability.
 Though the amount which is set apart for payment of any
dividend recommended by the Board of	Directors is not an
amount	set apart for meeting any	known	or existing
liability, yet	the said amount so set apart cannot be
considered to be a ‘reserve’ within the meaning of the Act
for the	purpose of computation of the capital of	the
Company.
 S. 210 of the Companies Act, 1956 specifically provides
that at	every annual general meeting of a Company the Board
of Directors of a Company shall lay before the Company the
balance sheet of the Company and also the Profits and Loss
account. S. 211
833
further provides that every balance sheet of a Company shall
give a	A true	and fair view of the state of affairs of the
Company as at the end of the Financial Year	and shall,
subject to the provisions of the section, be in the form set
out in	Part I	of Schedule VI, or as near	thereto as
circumstances admit or in such other form as may be approved
by the	Central Government either generally or in a parti-
cular case. The preparation of a balance sheet in	the
prescribed form and laying the same before the share-holders
at the	annual meeting	are statutory requirements which the
Company has to observe.
 Regulation 87 of Table A in Schedule I provides:
“(1)	The Board may, before recommending	any
dividend, set aside out of the profits of the Company
such sums	as it thinks proper as a reserve or reserves
which shall, at	the discretion	of the Board, be
applicable for any purpose to which the profits of the
Company may be properly applied, including provisions
for meeting contingencies or for equalising dividends;
and pending such application,	may at the	like
discretion, either	be employed in the business of the
company or	be invested in such investments (other than
shares of	the Company) as the Board may from time to
time, think fit.
	(2) The Board may also carry forward any profits
which it may think prudent not	to divide. without
setting them aside as a reserve”.
This Regulation	contemplates that the Board may set aside
out of	the profits of the Company such sums, as it thinks
proper, as a reserve	or reserves which shall, at	the
discretion of the Board, be applicable for any purpose to
which the profits of the Company may be properly applied
including the provisions for meeting contingencies or for
equalising the	dividends, before recommending any dividend.
In other words, the sums out of the profits of the Company
have to	be set	apart as reserve before any	dividend is
recommended by	the Board; and the recommendation of	the
Board for payment of dividend comes only after the creation
of reserve. The amount that may, therefore, be set apart for
payment of dividend recommended by the Board is an amount
which is set apart
834
after the Board had created the reserve. The form of balance
sheet referred	to in S. 211 of the Companies Act, 1956 is
appended in Part I of Schedule VI of	the Statute. In the
statutory form	there are various heads including heads of
various kinds of reserves and also of provisions. In the
balance sheet of the Company which has necessarily	been
prepared in accordance with the provisions of the statute
and in	the form prescribed, the amount recommended by the
Board for payment of dividend has been shown under the head
provisions and	not under any head of reserves. It is, no
doubt, true that the true nature and character of the sum so
set apart must be determined with regard lo the substance of
the matter. The substance of the matter clearly appears to
be that	the amount is set apart for	payment of dividend
recommended by the Board to be paid to the share-holders and
the said amount is never intended to constitute a reserve of
the Company. Indeed a	provision is made for payment of the
said amount to the share-holders by way of dividend on the
basis of the recommendation made by the Directors. Though in
law the	recommendation made by the Directors for payment of
dividend to share-holders does not create any liability for
the payment of dividend and liability only arises when the
shareholders accept the said recommendation, and though in
law it	may be	open to	the Board to modify or withdraw the
recommendation with regard to the payment of dividend before
the acceptance	by the share-holders and it may also be open
to the	share-holders not to accept the said recommendation
in its	entirety and to modify	the same, yet, for business
purposes, when	the directors make any	recommendation	for
payment of dividend and set apart any amount for the payment
of dividend so recommended, the directors intended to make a
provision for the payment of dividend	recommended by them
and not	to create any reserve, as the Directors very well
know that the recommendation made by them with regard to the
payment of dividend is	not normally up-set by the share-
holders and it is generally accepted by the share-holders,
as a matter of course. Any amount set apart by the Directors
for payment of dividend to the share-holders recommended by
them, is understood by persons interested in company and in
dealing with companies to mean a provision for the payment
of dividend to the share-holders and	is not understood to
constitute a reserve. In my opinion,	this true nature and
character of the sum so set apart are reflected in	the
provisions of the Companies Act and more particularly in the
manner of preparation of the balance-sheet of the Company. I
am, therefore,	of the opinion that the amount set apart for
the payment
835
of any	proposed dividend on the basis of the recommendation
of A the Directors cannot constitute reserve for the purpose
of computation	of the capital of the Company. The view that
I have	taken, to my mind, appears to be in accord with the
view earlier expressed by this Court	in the	decisions to
which I have already referred.
 On the other questions, I entirely agree with the view
expressed by my learned brother Tulzapurkar, J. and I agree
with the order proposed by him.
	C.A. No. 1614(NT)/78, Review Petition
No. 57180 and Tax Reference Cases
Nos 2&3/77 and 5/1978 dismissed.
P.B.R.			     C.A. No. 860/73 partly allowed.
836