1964 INSC 0174 Commissioner of Income-Tax, Madras Vs Kumbakonam Mutual Benefit Fund Ltd. Civil Appeals Nos. 637 to 644 of 1963 (K. Subha Rao, J. C. Shah, S. M. Sikri JJ) 07.05.1964 JUDGMENT SIKRI J. - The respondent, the Kumbakonam Mutual Benefit Fund Ltd., hereinafter referred to as the assessee, is a company incorporated under the Indian Companies Act, 1882, limited by shares. Since 1938, the nominal capital of the assessee is Rs. 33,00,000 divided into shares of Re. 1 each. It carries on banking business restricted to its shareholders, i.e., the shareholders are entitled to participate in the various recurring deposit schemes of the assessee or to obtain loans on security. The statement of the case describes the working of the assessee thus : "Recurring deposits are obtained from members for fixed amounts to be contributed monthly by them for a fixed number of months as stipulated at the end of which a fixed amount is returned to them according to published tables. The amount so returned will cover the compound interest of the period. These recurring deposits constitute the main source of funds of the assessee for advancing loans. Such loans are restricted only to members who have, however, to offer substantial security therefor, by way of either the paid up value of their recurring deposits, if any, or immovable properties with the Tanjore District. Out of the interest realised by the assessee on the loans which constitute its main income, interest on the recurring deposits aforesaid are paid as also all the other outgoings and expenses of management and the balance is divided among the members pro rata according to their shareholdings after making provision for reserves, etc., as required by the memorandum or articles aforesaid. The shareholders who are thus entitled to participate in the profits need not have either taken loans or have made recurring deposits." The Income-tax Officer assessed the entire profits for eight years from 1946-47 to 1953-54. In a detailed and closely reasoned order, dated February 29, 1952, which is part of the statement of the case, passed in respect of the assessment year 1947-48, the Income-tax Officer held that New York Life Assurance Co. v. Styles did not apply to the facts of this case. He distinguished Styles' case thus : "Whereas the New York Life Assurance Company paid to its members what it had saved, the assessee fund pays to its members what it has earned. A shareholder in the New York Life Assurance Company did not get back anything more than what he contributed, a shareholder of the Kumbakonam Mutual Benefit Fund does on the other hand get more than what he contributes. A fixed depositor gets back on maturity of the deposit not only the amount he deposited but also the interest thereon. A recurring depositor who pays, say a rupee each month for eighty-six months does not get back Rs. 86 only, or something less, but Rs. 100, the balance of Rs. 14 representing the interest on his deposit. What is returned to him is not a mere refund and there is no question here, as in the case of the New York Life Assurance Company, of his contributing money for a common purpose and getting back that much of his contributing as is not required for the common purpose. From the point of view of the individual member, an investment in the Relying on Rowlatt J.'s observation in Thomas v. Richard Evans and Co. Ltd. that "it does not come back to them as purchasers or customers; it comes back to them as shareholders upon their shares", the Income- tax Officer held that "the profits made by the fund belong to them as shareholders and not as borrowers from the fund or in the capacity of individuals who have in any way utilised the facilities afforded by the fund." He further held that "there should firstly be a common fund and then it must be proved that the contributors to this common fund and the participators in the surplus are one and the same. As far as I can see, there is no common fund in this case. The income of the assessee is derived from interest on loans lent to its members, interest on Government securities, rents from property, etc., and it is distributed to the members either in the shape of guaranteed interest or dividends or both. As far as the allegedly 'mutual' transactions of the assessee are concerned, the contributors to the i The Appellate Assistant Commissioner, on appeal, upheld the order of the Income-tax Officer. It was urged before him, inter alia, that the decision in the case of Board of Revenue, Madras v. Mylapore Hindu Permanent Fund Ltd. applied to the facts because the capital was also fluctuating in this case. He however held that this was not a case of fluctuating capital but only a steady increase of capital. He further held that a shareholder need not be a subscriber to the fixed or recurring deposits, and a shareholder may not participate in the interest earning if no dividend is declared. On further appeal, the Income-tax Appellate Tribunal held as follows : "The fund's claim that it is in reality a mutual benefit society is untenable. The cardinal requirement is that all the contributors to the common fund must be able to participate in the surplus and that all the participators in the surplus must be contributors to the common fund. In other words, complete identity between the contributors and the participators is essential. Firstly, there is no common fund. Secondly, the shareholders may or may not receive a dividend. But those shareholders who contribute to the recurring deposits of various duration receive guaranteed interest. The persons who contribute to the income of the company are those shareholders who borrow from the appellant and pay interest on their borrowings. Out of the income so derived, the shareholders who make monthly deposits, receive guaranteed interest but the shareholders who do not contribute monthly deposits may or may not receive any dividend. Thus, the complete identity between contributors and participators does not exist. The nature of the business of the appellant is that of ordinary banking though the business is restricted to its members or shareholders only. This restriction does not in the least take the income of the appellant out of the purview of the charging sections of the Act. In our opinion, the income-tax authorities were right in treating the appellant as a banking concern." The Appellate Tribunal, however, stated a consolidated case in respect of the assessment years, 1946-47 to 1953-54, and referred the following questions to the High Court : "(1) Whether there were materials for the Tribunal to hold that the assessee is a banking concern assessable under section 10 for all the assessment years and not exempt ? (2) If the answer to the above question is in the affirmative and against the assessee, whether the payments to the non-recognised provident fund by the assessee for the six years of assessment 1946-47 and 1948-49 to 1952-53 are allowable deductions under any provisions of the Act ?" We are here only concerned with question No. 1. The High Court, for reasons which will be shortly stated, answered the question in the negative, and awarded costs Rs. 250. It further ordered the refund to the assessee of the institution fee of Rs. 100 for each of the references "as part of the costs to which as successful assessee it will be entitled to." The High Court, after a review of the cases cited before it, came to the conclusion that the assessee satisfied the constitutions necessary for the applicability of Styles' case. According to it, the facts that the benefits of the association are available only to member thereof and no non-member can participate in the benefits, and that the profits that arise from this mutual trading are the result of the interest collected from members who take advantage of the loans offered by the fund and also of the default interest paid by members who delay payment of recurring deposits, and that the "profit" after payment of interest to depositors and after meeting the other expenses of administration of the fund are available for distribution among the entire body of the members, showed that there was complete mutuality. It held that "what is accordingly required is that both the right to contribute and the right to participate must be available to an identical body and it is not necessary that every member should co The High Court certified the cases as being fit for appeal to this court, under section 66A(2) of the Indian Income-tax Act, and the appeals are now before us for disposal. The question that arises in this case is whether Styles' case covers the facts of this case. In other words, to use the language of Lord Macmillan in Municipal Mutual Insurance Ltd. v. Hills has the cardinal requirement, namely, that all the contributors to the common fund must be entitled to participate in the surplus and that all the participators in the surplus must be contributors to the common fund; in other words, there must be complete identity between the contributors and the participators being satisfied ? Most of the cases, both English and Indian, bearing on the point under discussion, were reviewed by this court in Commissioner of Income-tax v. Royal Western India Turf Club Ltd. and this relieves us of the task of reviewing all of them again. We will, however, shortly deal with those in which companies limited by shares were concerned for they stand on a slightly different footing from companies limited by guarantee. Although the facts in the Royal Western India Turf Club case were different, this court laid down the following : "The principle that no one can make a profit out of himself is true enough but may in it application easily lead to confusion. There is nothing per se to prevent a company from making a profit out of its own members. Thus a railway company which earns profits by carrying passengers may also make a profit by carrying its shareholders or a trading company may make a profit out of its trading with its members besides the profit it makes from the general public which deals with it but that profit belongs to the members as shareholders and does not come back to them as persons who had contributed them. Where a company collects money from its members and applies it for their benefit not as shareholders but as persons who put up the fund the company makes no profit. In such cases where there is identity in the character of those who contribute and of those who participate in the surplus, the fact of incorporation may be immaterial and the incorporated company may well be regarded as a mere instrument, a convenient In Dibrugarh District Club Ltd. v. Commissioner of Income-tax, which was noticed by this court, the Calcutta High Court, distinguishing Styles' case held that the fact of incorporation could not be neglected on the facts of the case. In that club, out of the members of the club only 69 were shareholders and 220 were non-shareholders, while 74 out of 445 of the shares were held by non- members of the club, and the profits of the club were being distributed every year as dividend to shareholders. Rowlatt J., in our opinion, correctly points out that if profits are distributed to shareholders as shareholders, the principle of mutuality is not satisfied. In Thomas v. Richard Evans and Co., at pages 822-823, he observes thus : "But a company can make a profit out of its members as customers, although its range of customers is limited to its shareholders. If a railway company makes a profit by carrying its shareholders, or if a trading company, by trading with the shareholders - even if it limited to trading with them - makes a profit, that profit belongs to the shareholders, in a sense, but it belongs to them qua shareholders. It does not come back to them as purchasers or customers. It comes back to them as shareholders upon their shares. Where all that a company does is to collect money from a certain number of people - it does not matter whether they are called members of the company, or participating policyholders - and apply it for the benefit of those same people, not as shareholders in the company, but as the people who subscribed it, then, as I understand the New York case, there is no profit, and the fact that they incorporate a legal entity to do it for them makes no difference, there is still no profit. This is not beca It seems to us that the test applied by the High Court is not sound. It is not consistent with the true decision in Styles' case, as understood by this court and in other subsequent cases. It will be noticed that Lord Macmillan clearly said that all participators must be contributors to the common fund and not that all participators must be entitled to contribute. The essence of mutuality lies in the return of what one has contributed to a common fund. Das J. as he then was, in the passage quoted above, in Commissioner of Income-tax v. Royal Western India Turf Club Ltd., reiterated the same idea. The learned counsel for the assessee, relying on National Association of Local Government Officers v. Watkins, urged that it is not necessary that all must contribute to the common fund. But in that case it was an unincorporated association, and Finlay J. regarded that as a matter of fundamental importance, for it followed from it, as held by Finlay J., that "the property belongs to the members, and it is a fallacy, as has been pointed out in several cases, one at least of which was cited to me, to say in the case of such a club that, where a member orders a dinner and consumers it, there is any sale to him. There is not a sale. The fundamental thing is that the whole property is vested in the members." He emphasizes this again when he says that "it may be that where you have a separate entity, where you have a company, in a great many cases the test is that you have to look at the subscribers, look at the participants, and see if they are the same. Here it seems to me to lie at the root of the thing that th It is this feature of the case which Chagla C.J. failed to notice in Ismailia Grain Merchants Association v. Commissioner of Income-tax. We may now deal with the cases decided by the Madras High High Court, and relied on by the learned counsel for the assessee. In Board of Revenue v. Mylapore Hindu Permanent Fund Ltd., the Fund was registered under the Indian Companies Act of 1866. A shareholder subscribed one rupee per share per mensem and at the end of 7 year drew Rs. 102-8-0, and then he ceased to be a shareholder (qua the share). A shareholder had to pay interest on the subscription, if not paid within the time prescribed by the rules. Apart from the interest on the subscription, the Fund derived income from interest on loans given exclusively to its members, every one of them being entitled under the rules to take loan, and occasionally from interest from outside investments with bank. The High Court held that Styles' cases applied and also held that the income earned by the Fund by way of interest from its own members was not taxable under the Income-tax Act, 1818, in spite of the fact that such profits were divided among directors and In Sivaganga Sri Meenakshi Swadeshi Saswatha Nidhi Ltd. v. Commissioner of Income-tax, the High Court, without adverting to doubts expressed in the decision in Madura Hindu Permanent Fund Ltd., regarding the applicability of Styles' case which was referred to in the statement of the case, and without giving any reasons, held that the Mylapore Hindu Permanent Fund's case applied. In Tanjore Permanent Fund v. Commissioner of Income-tax, the High Court held that there was no conflict between the decision in Mylapore Hindu Permanent Fund case and the Madura Hindu Permanent Fund case. As the facts in the case were similar to that in Mylapore Hindu Permanent Fund case ,the High Court refused to reopen the question and disturb the practice, but however added that "though the term 'shareholder' has been here used, we do not wish to be understood as deciding that these subscribers are shareholders properly so called within the meaning of the Companies Act. "As already pointed out, in none of these cases the point was debated as to what is the position when shareholders participate in profits as shareholders and not as contributors. It seems to use that it is difficult to hold that Styles' case applies to the facts of the case. A shareholder in the assessee company is entitled to participate in the profits without contributing to the funds of the company by taking loans. He has not to fulfil any other condition. His position is in no way different from a shareholder in a banking company, limited by shares. Indeed, the position of the assessee is no different from an ordinary bank except that it lends money to and receives deposits from its shareholders. This does not by itself make its income any the less income from business within section 10 of the Indian Income-tax Act. In our opinion, the answer to the question referred to the High Court should be in the affirmative. The appeals are accordingly accepted, but in view of the fact that the Mylapore Fund case has held the field in Madras since 1923, we do not wish to burden the assessee with costs. Accordingly, the parties will bear their own costs throughout. A subsidiary point was raised by Mr. Sastri that the High Court had no jurisdiction to order the refund of the reference fees deposited by the assessee. This is true. But the High Courts can, if they so deem fit in a particular case, assess the costs in such a way as to include the sum of Rs. 100 deposited as reference fee.