Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Commissioner Of Income Tax Etc. ... vs Rajan Nanda
2011 Latest Caselaw 6174 Del

Citation : 2011 Latest Caselaw 6174 Del
Judgement Date : 16 December, 2011

Delhi High Court
Commissioner Of Income Tax Etc. ... vs Rajan Nanda on 16 December, 2011
Author: A.K.Sikri
*            IN THE HIGH COURT OF DELHI AT NEW DELHI

%                          Decision Delivered On: 16th December, 2011

(1)   ITA 400/2008

      COMMISSIONER OF INCOME TAX                       . . . Appellant

                               VERSUS

      RAJAN NANDA                                     . . .Respondent

(2)   ITA 1428/2008

      RAJAN NANDA                                      . . . Appellant

                               VERSUS

      COMMISSIONER OF INCOME TAX                      . . .Respondent

(3)   ITA 1429/2008 & CM No.17975/2008

      RAJAN NANDA                                      . . . Appellant

                               VERSUS

      COMMISSIONER OF INCOME TAX                      . . .Respondent

(4)   ITA 210/2009

      COMMISSIONER OF INCOME TAX CENTRAL-II . . . Appellant

                               VERSUS

      RAJAN NANDA                                     . . .Respondent

(5)   ITA 849/2010

      COMMISSIONER OF INCOME TAX
      CENTRAL-II, JHANDEWALAN,
      NEW DELHI                                        . . . Appellant

                               VERSUS

      RAJAN NANDA                                     . . .Respondent


ITA No.400 of 2008, etc.                                   Page 1 of 49
 (6)   ITA 855/2010

      COMMISSIONER OF INCOME TAX CENTRAL-II    . . . Appellant

                           VERSUS

      RAJAN NANDA                             . . .Respondent

(7)   ITA 1171/2010 & CM No.14476/2010

      COMMISSIONER OF INCOME TAX               . . . Appellant

                           VERSUS

      RAJAN NANDA                             . . .Respondent

(8)   ITA 2075/2010

      CIT                                      . . . Appellant

                           VERSUS

      RAJAN NANDA                             . . .Respondent

(9)   ITA 518/2011

      CIT                                      . . . Appellant

                           VERSUS

      RAJAN NANDA                             . . .Respondent

(10) ITA 165/2011

      CIT                                      . . . Appellant

                           VERSUS

      NARESH KUMAR TREHAN                     . . .Respondent

(11) ITA 22/2009

      COMMISSIONER OF INCOME TAX               . . . Appellant



ITA No.400 of 2008, etc.                           Page 2 of 49
                            VERSUS

      Dr. NARESH KUMAR TREHAN       . . .Respondent

(12) ITA 1010/2010

      CIT                             . . . Appellant

                           VERSUS

      NARESH TREHAN                 . . .Respondent


(13) ITA 2073/2010

      CIT                             . . . Appellant

                           VERSUS

      NARESH TREHAN                 . . .Respondent

(14) ITA 152/2011

      CIT                             . . . Appellant

                           VERSUS

      NARESH TREHAN                 . . .Respondent

(15) ITA 232/2011

      CIT                             . . . Appellant

                           VERSUS

      NARESH TREHAN                 . . .Respondent

(16) ITA 398/2009

      COMMISSIONER OF INCOME TAX      . . . Appellant

                           VERSUS

      ESCORTS HEART INSTITUTE AND
      RESEARCH CENTRE LTD.          . . .Respondent


ITA No.400 of 2008, etc.                  Page 3 of 49
 (17) ITA 484/2009

      COMMISSIONER OF INCOME TAX                          . . . Appellant

                               VERSUS

      ESCORTS HEART INSTITUTE AND
      RESEARCH CENTRE LTD.                               . . .Respondent

(18) ITA 1918/2010

      CIT                                                 . . . Appellant

                               VERSUS

      ESCORTS HEART INSTITUTE                            . . .Respondent

(19) ITA 1919/2010

      CIT                                                 . . . Appellant

                               VERSUS

      ESCORTS HEART INSTITUTE                            . . .Respondent

(20) ITA 175/2011

      CIT                                                 . . . Appellant

                               VERSUS

      ESCORTS HEART INSTITUTE AND
      RESEARCH CENTRE LTD.                               . . .Respondent


  Counsel for the Revenue- Ms. Rashmi Chopra, Sr. Standing Counsel,
  Mr. N.P. Sahni, Sr. Standing Counsel, Ms. Suruchi Aggarwal, Sr. Standing
  Counsel.

  Counsel for the Assessee- Mr. O.S. Bajpai, Sr. Advocate with Mr. V.N.
  Jha, Advocate.
  Mr. V.P. Gupta with Mr. Basant Kumar, Advocates.
  Mr. R.M. Mehta, Advocate.




ITA No.400 of 2008, etc.                                      Page 4 of 49
 CORAM :-
    HON'BLE THE ACTING CHIEF JUSTICE
    HON'BLE MR. JUSTICE M.L. MEHTA

A.K. SIKRI, Acting Chief Justice (ORAL)

1.    All these appeals relate to the same episode, which is

      re-enacted       year      after     year   and     therefore,      various

      assessment years are involved. Even the characters in the

      said episode are the same, who are three assessees, though

      for the purpose of taxability qua each of them, separate

      cases have originated.             However, the disputes which have

      arisen flow from the same set of facts, although nature of

      dispute in respect of one assessee is little different from the

      disputes in respect of other two.

2.    One assessee, viz., Escorts Heart Institute & Research

      Centre Ltd. is the company which had taken "key man"

      policy     for       the   other      two   assessees,     who         were

      employees/Directors          of    the   assessee    company.          After

      nursing these policies for sometime by paying premium

      thereupon, they were assigned to other two assessees, i.e.,

      employees/Directors receiving surrender value from them.

      Whereafter, for the remaining period of all those policies, the

      insurance premium were paid by the assignees. Insofar as

      the assessee company is concerned, the question is as to


ITA No.400 of 2008, etc.                                               Page 5 of 49
       whether premium paid by it, after adjusting the surrender

      value, is to be treated as business expenditure or not as

      claimed by the assessee. Insofar as other two assessees are

      concerned in whose favour the „key man‟ policies were

      assigned, the question is as to whether the difference

      between the actual premium paid and surrender value given

      by them is to be treated as „salary‟ in their hands and is to

      be taxed accordingly. Another issue qua these two Directors

      is as to whether the maturity value received by them on the

      said policy is to be taxed or not.

3.    With this little indication of the nature of issues which arise

      in three sets of appeal, we advert to the facts in detail,

      which would be common to all the cases. Thereafter, we will

      refer to specific issues.

      FACTS

:

4. As pointed out above, the assessee company has been

taking „key man‟ insurance policies on the lives of two

employees/Directors in different years. For the sake of

brevity and clarity, we shall give facts in respect of such „key

man‟ policy taken by the assessee company on the life of Mr.

Rajan Nanda, its Chairman and Director.










                                                                                      A.Y. in which
                                       2002-03                2001-02     2002-01       policy is
                                                                                        assigned




ITA No.400 of 2008, etc.
                           112963783             112689601   112689240   112680817     Policy No.




                                                                                      A.Y. in which
                            2001-02               2001-02     2000-01    1999-2000
                                                                                     policy is taken




                                                                                        Date of
                           1.4.2006              1.4.2006    1.4.2005    1.4.2004
                                                                                        maturity




                                                                                     Amount paid by
                                                                                      the assessee
                           37970019              36008700    36738052    37256050
                                                                                         before
                                                                                       assignment

subsequent year. The details of the policies are as under:

The assessee company had been taking the „key man‟

these policies were assigned in favour of Mr. Nanda in the insurance policies in its name covering Mr. Rajan Nanda and

Amount paid by 5387415 5398305 5363820 5303407 the keymnas for assignment 113192477

36003400 1.4.2007

5400510 2003-04

2002-03

6. Insofar as the assessee company is concerned, the

Assessing Officer (AO) took the view that since the

expenditure incurred on the premia paid on the said keyman

insurance policies was much more that the amount realized

by the assessee company on the assignment of these

policies to the employees/Directors, i.e., the surrender value

only was received, the amount paid by the assessee

company as premia on the said policies could not be treated

as expenditure incurred wholly and exclusively for the

business purpose of the assessee company. Therefore, the

AO disallowed the premium paid, in different years which

was claimed as business expenditure, holding that it was a

colourable device adopted by the assessee company to claim

a business expenditure, which was not wholly and

exclusively for the business of the assessee company.

7. The assessee company preferred appeal against the

assessment orders and succeeded before the CIT (A), who

held it to be the business expenditure.

8. The view of the CIT (A) was upheld by the Income Tax

Appellate Tribunal (hereinafter referred to as „the Tribunal‟).

9. Insofar as Mr. Nanda is concerned, in his case, the AO took

the view that he had taken substantial benefit by paying

only surrender value as against much higher amount of

premium paid by the company. The difference between the

premium paid by the company and the surrender value paid

by Mr. Nanda was treated as the benefit to be taxed in his

hands. In appeal preferred by Mr. Nanda before the CIT (A),

the first appellate authority held that as the Director, he was

receiving commission income and was having the status of

„employee‟ and the aforesaid benefit derived by him was to

be treated as „salary‟ within the meaning of Section 17 of the

Income Tax Act (hereinafter referred to as „the Act‟).

However, the Tribunal has reversed the decision of the CIT

(A) holding that merely by assignment in a particular year

when the policy was still continuing, no taxable event had

taken place and therefore, no tax could be charged. It has

also held that the amount in question cannot be treated as

„perquisite‟ so as to fall within the scope of Section 17(3) of

the Act. This decision in the case of Mr. Nanda is followed in

the case of other Director-assessee, viz. Dr. Naresh Trehan.

10. Challenging the orders of the Tribunal, Revenue has

preferred appeals in the case of the company as well as in

respect of both the said Directors. With these background

facts, we revert to each set of appeal.

Appeals qua Assessee Company:

11. Basic facts and events in this behalf have already been

noted above. The appeals of the Revenue were admitted on

the following substantial question of law, which is common

to all these appeals filed by the Revenue against the

assessee company:

"Whether the I.T.A.T. was correct in law in deleting the addition made by the Assessing Officer by disallowing the business expenditure claimed in respect of keyman insurance premium?"

12. Mr. N.P. Sahni, learned counsel who appeared for the

Revenue submitted that the admitted facts would show that

the assessee had been taking keyman insurance policy year

after year in the name of its employees/Directors paying

huge premia and thereafter assigning the same in the very

next year to the said keyman at a very nominal value, said

to be the surrender value, though the policies were for a

period of five years each. This modus operandi adopted by

the assessee was a clear colourable device to benefit the

said keymen who were, in fact at the helm of affairs and

managing the company. Such an expenditure could not be

treated as expenditure wholly or exclusively for the purposes

of business. The difference between the premium paid and

the surrender value received on assignment is substantial in

respect of each policy. The assessee has not been able to

justify assigning the policies at a nominal value when the

same could be continued for another four years and then

acquiring fresh policies again in that year by paying heavy

premium.

13. Mr. Sahni also invited our attention to the scheme of

keyman insurance policy as introduced by the Life Insurance

Corporation of India. He argued that it is clearly stated

therein that „the object of kayman insurance is to indemnify

the company for the loss of earning resulting from the date

of valuable employee and replacement of any trained person

to perform his functions. Clause (3) of the Scheme states

that "Assignment not allowed except absolute assignment in

favour of kayman in case of his leaving the job of the

company". Clause 4(e) on the same page reads as under:

"The following endorsement shall be placed on the policy for which prior consent from the employer should be obtained before the completion of the proposal. It is hereby agreed and declared that in the event of the employee life assured leaving employment

of the employer, the within mentioned policy will be, (i) either surrendered to corporation for its cash value or

(ii) assigned absolutely in favour of the employee life assured. It is further agreed and declared that the within mentioned policy shall not be allowed to be assigned to anyone except life assured himself absolutely."

14. After pointing out the aforesaid clause of the scheme,

argument of Mr. Sahni was that the assessee had acted in

contravention of various clauses of the LIC‟s scheme of

keyman insurance policy and had been assigning the policies

year after year when they were still continuing with the

company and had not left it.

15. His other submission was that the surrender value relates

and is applicable only to the LIC when a policy is paid up by

the insurer (in this case, the assessee company) and not to

keyman or any third person. If a company does not wish to

continue the policy, it can surrender the same to the LIC for

its cash value or assign it absolutely in favour of employee,

as per the scheme. The surrender value is not relevant

insofar as the value of the benefit passed on to the keyman

is concerned; nor can it be treated as full and true value of

the consideration for assigning the policy before its maturity.

The position is akin to various schemes of statutory

authorities like DDA, HUDCO, etc. where plots/flats are

allotted and if the same are surrendered, only the amount as

per allotment scheme is paid even, if the market value is

much higher. In some such schemes, even unearned

increase has to be shared with the concerned authority. The

assessee company is, thus, not justified in asserting that it

has shown the surrender value received from kayman as its

income and the huge premium paid cannot be tinkered with

or disallowed under Section 37(1) of the Act.

16. Mr. Sahni further argued that the Tribunal placed reliance

upon Circular No.762 dated 18th February, 1998 explaining

the tax aspect relating to keyman insurance policy was not

appropriate and the Tribunal neither appreciated the import

of the said Circular in a proper manner, nor it examined the

effect of Sections 2(24)(xi), 10(10D) and 37(1) of the Act in

a proper perspective. He argued that as per the aforesaid

Circular, the object of a keyman insurance policy is to enable

business organizations to insure the life of a keyman in order

to protect the business against the financial loss which may

occur in the likely eventuality of premature death. It was

submitted that the main thrust of argument of the

respondent before the CIT (A) as well as the Tribunal was

that the payment of keyman insurance premium is allowable

as revenue expenditure in view of the aforesaid Circular

dated 18th February, 1998. While not disputing that the

payment of keyman insurance policy premium paid by the

company was allowable in view of the said Circular, he

argued that the Tribunal failed to appreciate the true spirit of

this Circular as the purpose was to cover the risk of

premature death of the key persons of the organization and

it could not be applicable in the instant case where the

assessee company was assigning these keyman policies in

the subsequent years, though the term of the policy was 5

years. According to Mr. Sahni, in such eventuality, payment

of excess premium could not be treated as „business

expenditure‟ under Section 37(1) of the Act, as there was no

commercial expediency on the part of the assessee to make

such exorbitant payment. He argued that the test of

commercial expediency could not be reduced to the shape of

a ritualistic formula, nor could it be put in a water-tight

compartment so as to be confined in a straitjacket formula.

All that the law requires is that the expenditure should not

be in the nature of capital expenditure or personal

expenditure of the assessee and it should be wholly and

exclusively laid out for the purpose of the business. It is

well settled that the items of expenditure are to be

considered from the point of view of a normal, prudent

businessman. The test would merely mean that the Court

would place itself in the position of a businessman and find

whether the expenses incurred could be said to have been

laid out for the purposes of the business. The ultimate

analysis of the transaction would depend on the status of the

parties as spelt out and nature or character of the trade or

the venture, the purpose for which the expenses were

incurred and the object which was sought to be achieved in

incurring those expenses. Such an expenditure, however,

must not suffer from the vice of collusiveness or colourable

device. It was submitted that the instant case is a clear

case of colourable transactions which are executed by the

assessee at behest of its Directors/employees managing the

assessee company.

17. It was further submitted that colourable devices cannot be

part of tax planning and it would be wrong to encourage or

entertain the belief that it is honourable to avoid the

payment of tax by resort to dubious methods as held in the

case of McDowell & Co. Ltd. Vs. CTO [154 ITR 148 (SC)].

Reliance was also placed on the decisions of Supreme Court

in the case of CIT Vs. Durga Prasad More [82 ITR 540

(SC)]. In the latter case, the Apex Court in arriving at its

conclusion has laid emphasis on the surrounding

circumstances and test of human probabilities.

18. Per contra, the submission of Mr. V.P. Gupta, learned

counsel appearing for the assessee company that the CIT

(A) as well as the Tribunal had followed its earlier orders in

the case of group companies. It was pointed out in the

impugned order dated 29th August, 2008 (which is the

subject matter in ITA No.398 of 2009), the Tribunal had

referred to the orders for Assessment Years 1991-92, 1992-

93, 1993-94 and 1997-98. In fact, the claim of the assessee

company was also accepted for the Assessment Years 2001-

02 and 2002-03. On this premise, it was argued that

premium paid by the assessee company on keyman

insurance policy had been held to be allowable as business

expenditure under Section 37(1) of the Act for number of

years and the order of the Tribunal had been accepted by

the Department. Therefore, principle of consistency should

be followed and the Department should not be allowed to

rake up this issue.

19. On merits, it was argued that the scheme of the Act was

quite clear in this behalf, which was amply clarified vide

CBDT‟s Circular dated 18th February, 1998 that the premium

paid to the keyman insurance policy is allowable as business

expenditure. This Circular was binding on the Department.

20. Mr. Gupta also referred to the judgment of the Bombay High

Court in the case of Commissioner of Income Tax Vs.

B.N. Exports [(2010) 323 ITR 178 (Bom.), wherein the

insurance premium on keyman insurance policy had been

considered to be allowable.

21. Mr. Gupta also argued that the allowability of the deduction

is being disputed only for the reason that the concerned

individuals have raised claim in their cases regarding non-

taxability of the maturity value received by them pursuant to

assignment of policies in their favour. Claim made regarding

exemption of amount in the hands of individuals cannot

determine or impact allowability of the expenditure in the

case of the respondent company. In this regard, he placed

reliance on the decision of the Supreme Court in the case of

Empire Jute Company Limited Vs. Commissioner of

Income Tax [124 ITR 1 (SC)], wherein it has been

observed that a certain payment constitutes income or

capital receipt in the hands of recipient is not material in

determining whether the payment is revenue or capital

disbursement qua the payer.

22. His further submission was that no such case of colourable

device could be projected by the Department when

assignment of such policies was envisaged in the CBDT‟s

Circular dated 18th February, 1998 itself. It was further

argued that the ingredients under Section 37 were duly met

and satisfied as the expenditure incurred by the company

was only on business considerations and the assignment of

policy was also in the larger interest of business. It was,

inter alia, submitted in this behalf that the assessee

company was able to earn substantial profit by availing

services of these individuals (keyman) by incurring the

expenditure under reference and it is a fact duly recorded by

the Tribunal in the impugned order that these persons were

very important in the assessee organization and when they

left their assignments, its profit were drastically reduced.

Accordingly, the expenditure was incurred only with business

consideration and is, therefore, an allowable deduction.

23. Another dimension, which was given by the learned counsel

for the assessee company was that the Department could

not sit on the armchair of the assessee and decide as to

whether it was appropriate, as a business expediency, for

the assessee to incur certain expenditure or not. It was for

the assessee company to arrange its affairs in a manner

which reduce its tax liability. There was no provision in the

Act, which had been violated by assigning the policies in

favour of the individuals. Reference in this regard was made

to the decisions of Punjab & Haryana High Court in the case

of Commissioner of Income Tax Vs. Pivete Finance Ltd.

[(2010) 192 Taxman 21 (P & H), wherein it was alleged by

the Department that the assessee has been consistently

resorting to colourable device with the object for reducing

the tax liability by transferring shares to another group of

companies with a view to reduce the table income. The

Court reiterated its holding in earlier decision in the case of

Porrits & Spencer (Asia) Ltd. Vs. Commissioner of

Income Tax [(2010) 190 Taxman 174 to the effect that if

the transaction was otherwise valid in law and a part of tax

planning then merely because it has resulted in reduction of

tax, it cannot be ignored on the ground that the underlying

motive of entering into such a transaction by the assessee

was to reduce its tax liability to the State. He also drew our

attention to the judgment of this Court in the case of

Commissioner of Income Tax Vs. Panacea Biotech Ltd.

[(2010) 324 ITR 311 (Del.) wherein this Court has observed

in connection with the claim of the assessee for allowability

of depreciation on purchase of a flat towards the end of the

previous year that obviously, the assessee must have

purchased this flat within the relevant financial year to take

benefit of depreciation as tax planning.

24. Rebutting the arguments of Mr. Sahni, predicated on the

alleged violation of terms of scheme of keyman insurance

policy by assigning the same to the kayman, it was argued

that no such contention was ever raised before the

Authorities below. Even otherwise, the insurance company

had accepted the assignment. So much so, even the

Department had accepted the assignment and had taxed

surrender value of the assignment and therefore, such an

argument could not be raised.

25. After giving our due and thoughtful consideration to the

submissions of the parties of both sides, we feel that the

assessee has been able to make out a case in its favour and

order of the Tribunal does not call for any interference. We

are persuaded by the following reasons in support of this

view of ours:

(i) The Department has itself allowed the

expenditure incurred on the premium paid for

keyman insurance policies in previous years as

business expenditure under Section 37 of the

Act. Right from 1991-92 upto 1993-94 and

thereafter even in respect of Assessment Year

1997-98, the expenditure was allowed. Though

thereafter, the expenditure was disallowed, but

again the claim was accepted for the Assessment

Years 2001-02 and 2002-03. Principle of

consistency would, therefore, by applicable in

such a case.

(ii) The Tribunal has rightly referred to and relied

upon the CBDT‟s Circular dated 18.2.1998. This

Circular is binding on the Income Tax

Department, which categorically stipulates that

premium on keyman policy should be allowed as

business expenses. The assessee would,

naturally, take into consideration such

clarifications issued by the CBDT and would act

on the basis thereof. When the assessee was

given the impression, by means of the aforesaid

Circular, that if expenditure is incurred on the

keyman policy, it would be treated as business

expenditure. There is no reason for the

Department to deviate therefrom when it comes

to the assessment.

(iii) The nature of expenditure incurred on keyman

insurance policy has even been judicially

considered and Bombay High Court has held in

B.N. Exports (supra) that this expenditure is to

be allowed as business expenditure, in the

following words:

"The effect of Section 10(10D) is that monies which are received under a life insurance policy are not included in the computation of the total income of a person for a previous year. However, any sum received under a Keyman insurance policy is to be reckoned while computing the total income. For that purpose, a Keyman insurance policy means a life insurance policy taken by a person on the life of another person who is or was in employment as well as on a person on who is or was connected in any manner whatsoever with the business of the subscriber. The words "is or was connected in any manner whatsoever with the business of the subscriber" are wider than what would be subsumed under a contract of employment. The latter part makes it clear that a Keyman insurance policy for the

purposes of Clause (10D) is not confined to a situation where there is a contract of employment. Clause (10D) relates to the treatment for the purpose of taxation of moneys received under an insurance policy. In this appeal, the court has to determine the question of expenditure incurred towards the payment of insurance premium on a Keyman insurance policy. The circular which has been issued by the Central Board of Direct Taxes clarifies the position by stipulating that the premium paid for a Keyman insurance policy is allowable as business expenditure. In the present case, on the question whether the premium which was paid by the firm could have been allowed as business expenditure, there is a finding of fact by the Tribunal that the firm had not taken insurance for the personal benefit of the partner, but for the benefit of the firm, in order to protect itself against the set back that may be caused on account of the death of a partner. The object and purpose of a Keyman insurance policy is to protect the business against a financial set back which may occur, as a result of a premature death, to the business or professional organization. There is no rational basis to confine the allowability of the expenditure incurred on the premium paid towards such a policy only to a situation where the policy is in respect of the life of an employee. A Keyman insurance policy is obtained on the life of a partner to safeguard the firm against a disruption of the business that may result due to the premature death of a partner. Therefore, the expenditure which is laid out for the payment of premium on such a policy is incurred wholly and exclusively for the purposes of business."

(iv) The argument of Mr. N.P. Sahni, learned counsel

for the Revenue that taking such keyman

insurance policy every year and thereafter

assigning the same to the beneficiaries may be

treated as colourable device, may not be correct.

Though this argument appears to be attractive

when we look into the fact that the assessee had

been taking the policies and thereafter assigning

the same year after year in favour of the

beneficiaries, what cannot be ignored that this

course of action is permitted by the Department

itself as stated in CBDT‟s Circular dated

18.2.1998.

(v) The expenditure incurred has to be tested on the

touchstone of Section 37 of the Act and to see as

to whether such expenditure is permissible or

not. No doubt, the object of a keyman insurance

policy is to enable business organizations to

insure the life of a keyman in order to protect the

business against the financial loss which may

occur in the likely eventuality of premature

death. Such an expenditure is treated as

business expenditure by the Department itself

and recognized as such in Circular dated

18.2.1998. The expenditure is to be seen at the

time it is incurred. Merely because the policy

was assigned after sometime would not mean

that the expenditure incurred in the first instance

would lose the flavour of it being „business

expenditure‟.

(vi) Once the legal provisions and the outlook of

Department itself based on such legal provisions

permit the assessee to have the tax planning of

this nature, and the course of action taken by the

assessee is permissible under law, the argument

of colourable device cannot be advanced by the

Revenue. When expenditure of this nature is

treated „business expenditure‟ per se by the

Department itself, there cannot be any question

of raising the issue of want of business

expediency. The learned counsel for the

respondent is right in his submission that the

Department could not sit on the armchair of the

assessee and decide as to whether it was

appropriate on business expediency for the

assessee to incur such an expenditure or not. If

the transaction is otherwise valid in law and is a

part of tax planning, merely because it has

resulted in reduction of tax, such expenditure

cannot be ignored raising the issue of underlying

motive of entering into this type of transaction.

Various judgments cited by the learned counsel

for the respondents clearly get attracted to this

Court.

26. The question of law is, thus, decided against the Revenue.

As a result, appeals filed by the Revenue against the

assessee company are dismissed.

Appeals qua Directors Assessee:

27. These appeals were admitted on the following questions of

law:

(i) Whether on the facts and circumstances of the

case, there was any justification to tax the

difference between the premium paid by the

employer and the surrender value paid by the

employee to the employer at the time of

assignment of the policy and whether it could be

taxed in the year of assignment?

(ii) Whether on the facts and circumstances of the

case, the Income Tax Appellate Tribunal was

justified in restoring back the matter to the AO to

ascertain whether the keyman insurance policy

on assignment by the employer to the employee

was converted into an ordinary policy so as to

determine the question of taxability of the

amount received by the employee on the

maturity of such a policy; and if answer to the

preceding part to this question is in the

affirmative, then, whether the insurance money

received on maturity by the employee is exempt

in full under Section 10(10D) of the Income Tax

Act?

(iii) Whether the Tribunal in spite of being of the view

that the keyman insurance policy after its

assignment to the keyman assumed the

character of an ordinary insurance policy erred in

law in holding that out of the sum received on

maturity of the said policy, a sum equivalent to

the surrender value of the policy at the time of

assignment in favour of the assessee be

subjected to tax?

(iv) Whether the Tribunal erred in directing the

surrender value of Rs.35,28,815/- to be taxed in

spite of the fact that at the time of assignment

the assessee had made a payment of the said

amount to the assignor, i.e., the employer

company?

(v) Whether the Tribunal was justified in law in

rejecting the alternative the alternative claim of

the assessee that in the eventuality that the

amount received on maturity becomes liable to

tax then deduction be allowed in respect of the

premiums paid by the assessee after assignment

to him of the policies in question as also the

surrender value paid by him to the employer at

the time of assignment and which was embedded

in the figure of Rs.2,85,00,000/-?

28. Ms. Rashmi Chpora, learned counsel appeared for the

Department in these appeals. She reiterated and

highlighted the modus adopted by the company in taking

Keyman Insurance Policy year after year in the name of the

two Directors and then assigning the same in favour of these

Director assessees at a value much less than the amount

paid by the companies in the very next year of taking the

policy. Her submission was that in this manner, by

assigning the policy and receiving only surrender value as

against the actual premia paid, which was much higher, the

difference between two amounts was the benefit received by

the Director assessees, which would be treated as income

assessable to tax. Taxability was sought to be covered by

the provisions of Section 17 of the Act treating the same as

profits in lieu of salary, i.e., perquisite in the hands of

employee.

29. She further submitted that the maturity amount received by

the assessee on the export of premium of policies, which is

generally five years, was also taxable income as per Section

2(24) of the Act. Her submission was that the letter from

LIC on surrender the Keyman Insurance Policy turns into an

ordinary policy is of no consequence as the treatment by the

LIC under the Rules and Regulations therein and for such

purpose cannot govern the taxability of income is governed

by the provisions of Act, which is self-contained stature.

Original terms and conditions of the Keyman Insurance

Policy cannot change on surrender as the quantum of

premium and maturity amount remains as per the original

terms and conditions. The Legislature has specifically

brought in provisions to tax the maturity value alongwith

bonus, etc. as income under salary, business and profession

and income from other sources, etc. by incorporating various

provisions such as 2(24)(xi), 17(3)(ii), 28(vi) and 56(iv) of

the Act, which govern the taxability of amount received

towards Keyman Insurance Policies including the sum

allocated by way of bonus, etc.

30. She also hammered the issue of colourable device adopted

by the company and echoed the same sentiments as

expressed by Mr. N.P. Sahni while arguing the appeals of the

Department qua the assessee company and submitted that

by this device, company was benefitted by treating the

expenditure as business expenditure under Section 37(1) of

the Act and Director assessees were benefitted on the

ground that the same was exempt under Section 10(10D) of

the Act. According to her, such a device was impermissible.

She concluded her arguments by submitting that the LIC is a

commercial organisation, which formulates its own terms

and policies and/or allows conversion of one policy to

another, but the same cannot govern the taxability of

income, but the same cannot cover the taxability of income

which has to be determined on the basis of specific

provisions of the Act.

31. The aforesaid submissions were refuted by Mr. R.M. Mehta

and Mr. Bajpai who appeared for the assessee. Mr. Mehta

argued that the case had to be examined having regard to

the specific provision incorporated under the Act relating to

the Keyman Insurance Policy with effect from 01.10.1996.

On that basis, it was to be found as to whether the

difference between the premium paid by the company prior

to the date of assignment and the surrender value of the

policy as computed by the LIC could be treated as income at

the hands of the assessee, viz., whether such a difference

was „perquisite‟ within the meaning of Section 17(3)(ii) of

the Act as done by the AO. His submission, in this behalf,

was that the Tribunal rightly came to the conclusion that

Section 10(10D) of the Act as well as other consequential

Amendments read with CBDT‟s Circular No.762 dated

18.2.1998 would clearly demonstrate that it is only "sum

received" under the Keyman Insurance Policy, that would be

treated as "profits in lieu of salary" in terms of Section 17(3)

of Act. CBDT Circular dated 18.2.1998 clearly postulates

that only the surrender value of the policy at the time of

assignment or the sum received by an individual at the time

f retirement was taxable.

32. On the second issue, viz., taxability of the amount at the

time of maturity of the insurance policy was untenable

inasmuch as after the assignment of the policy, at the hands

of the assessee, it became an ordinary policy and no one

assignment Keyman Policy for the balanced terms of the

policy insurance premium was paid by the assessee as

payable in an ordinary policy. Therefore, as per CBDT

Circular itself, which was rightly relied upon by the Tribunal,

such an amount received on maturity could not be added as

income of the assessee.

33. Mr. O.S. Bajpai specifically refuted the arguments of learned

counsel for the Revenue by giving his own analysis to the

various provisions of the Act. His submission, in this behalf,

was that the concept of assignment is embedded in the very

scheme of Keyman Insurance Policy. He submitted that the

provisions of Section 10(10D) of the Act were to be read

conjointly with Section 17(3)(ii) of the Act.

34. He first sought to highlight distinction between the Keyman

Insurance Policy and ordinary policy by submitting that in

case of keyman policy there have to be two players, viz., (i)

one who pays premium to secure the life of the other and (ii)

the other whose life is secures. In contrast, there is only a

single player in an ordinary policy, who gets his life secured

and pays the premium himself. In the present case, this

person happens to be an employee after policy is assigned to

him. In this scenario, learned Senior Counsel argued that

Section 17(3)(ii) comes into picture when the recipient is to

be taxed for the amount of insurance received by him on

maturity or he is taxed on surrender value as profit in lieu of

salary. In other words, if there is no assignment of Keyman

Insurance Policy, there is no question of invoking Section

17(3)(ii) as an employer cannot be taxed under this Section,

but only an employee can be taxed. When there is no

assignment, Section 37 and Section 28 or Section 56 of the

Act will operate. The employer will seek deduction under

Section 37 and pay tax under Section 28 or 56 of the Act.

Section 17(3)(ii) of the Act comes into play only if an

employee is to be taxed and an employee does not come

into picture if there is no assignment. If employer does not

continue the policy and surrenders it midway, he too would

get only surrender value. But when there is assignment, the

employee comes into picture and Section 17(3)(ii) of the Act

becomes operative. Thus, in the case of an employee,

Section 17(3)(ii) of the Act can co-exist only with

assignment to the employee. This makes assignment a part

of the scheme of the Act itself. He, thus, argued that the

assignment leads to conversion and changes the character of

keyman insurance policy into an ordinary policy. Further,

assignment is a followed transaction between the LIC‟s

employer and employee. With this assignment, LIC not only

agrees to convert the policy from keyman insurance policy to

general insurance policy, it also agrees to receive the

premium from the employee. When such a course is legally

permissible, there is no question of adoption of colourable

device, was the submission of Mr. Bajpai for which he

referred to the judgment of the Supreme Court in the case

of Union of India Vs. Azadi Bachao Andolan, (2003) 263

ITR 706 (SC) followed in Walfort Share & Stock Brokers

P. Ltd. v. CIT [2010] 326 ITR 1 (SC).

35. On the aforesaid premise, his submission was that when the

amount received by the employee on maturity of the policy

is the amount received in respect of ordinary policy; it was

exempt from taxation by the statutes itself and, therefore,

such an amount could not be taxed at all.

36. Insofar as taxability of difference between the premium paid

by the employer and the surrender value paid by the

employee (assessee) is concerned, the same was to be

examined only if it was (perquisites within the meaning of

Section 17(3)(ii) of the Act. His submission, in this behalf,

was that the keyman insurance is taxable under Section

17(3)(ii) of the Act as a „profit in lieu of salary‟ only when it

is actually received. If it is not actually received, the

condition of taxability is not satisfied and it cannot be taxed

under Section 17(3)(ii) of the Act. He highlighted the fact

that Section 28(iv), Section 56(2)(iv) as well as Sections

2(24)(xi) and Section 17(3)(ii) of the Act used the word

"received" and therefore, unless the amount is received

under Keyman Insurance Policy, it could not be taxed under

any other provision.

37. While dealing with the case of the assessee company, we

have already referred to the provisions of Section 10(10D) of

the Act, which defines the insurance policy. The scheme of

purpose of Keyman Insurance Policy has also been adverted

to at that stage. Since two kinds of additions were made by

the AO, which are the subject matter of the present appeals,

we now take these two aspects for discussion:

(i) Difference between the premium paid by the

company and the surrender value paid by the

assessee at the time of assignment: Whether it is

'profit in lieu of salary' within the meaning of

Section 17(3)(ii) read with Section 2(24)(xi) of

the Act:

Section 2(24) gives the definition of income

which is inclusive as it starts with "income includes......"

Thereafter, various heads are specified, which would

be treated as income. We are concerned with Clause

(xi), which relates to Keyman Insurance Policy which is

worded as under:

"any sum received under a Keyman insurance policy including the sum allocated by way of bonus on such policy.

Explanation. - For the purposes of this clause, the expression "Keyman insurance policy" shall have the meaning assigned to it in the Explanation to clause (10D) of section 28;"

38. For the purpose of this Clause, expression "Keyman

Insurance Policy" shall have the meaning assigned to Clause

(10D) of Section 10 of the Act, which reads as under:

"Keyman insurance policy" means a life insurance policy taken by a person on the life of another person who is or was the employee of the first-mentioned person or is or was connected if any manner

whatsoever with the business of the first mentioned person."

39. Section 10 is the first Section in Chapter III entitled

„Incomes which do not form part of total income‟. In Section

10 of the Act, various kinds of incomes are stipulated, which

are not to be included in total income. This Section excludes

those sums from income, which are received under a Life

Insurance Policy, including the sum allocated by way of

bonus of such policy. However, there are certain sums,

which are specifically excluded meaning thereby those sums

are not excluded from income. Sub-clause (b) of Clause

(10D) mentions any sum received under a Keyman

insurance policy. It would follow that sum received under a

Keyman insurance policy under an Insurance policy is not to

be excluded from total income and it would be treated as

income. That is provided by Clause (xi) of Section 2(24) of

the Act. Since Explanation to Clause (xi) states that Keyman

insurance policy shall have the same meaning as assigned to

it in Explanation to clause (10D) of Section 10 of the Act, we

merely reproduce the said Explanation:

"Explanation - For the purposes of this clause, "Keyman insurance policy" means a life insurance policy taken by a person on the life of another person, who is or was the employee of the first-mentioned person or is or was connected in any manner

whatsoever with the business of the first-mentioned person."

40. This Explanation, thus, gives the meaning to "Keyman

insurance policy" and only that sum received under this

policy would be treated as income. As per this Explanation,

Keyman insurance policy is the one which is taken by a

person on the life of another person who is or was the

employee of the first mentioned person, etc. It means, in

our context, the person who has taken the policy is the

company/employer and the person on whose life the policy

taken is the Director assessee. It is not a case where the

employer kept the policy with itself till end and on maturity,

the amount received was given to the employee. In that

case, the provision would have attracted.

41. The moot question here is as to whether any such tax event

has occurred within the meaning of Section 17(3)(ii) of the

Act. Section 17 defines "salary", "perquisite" and "profits in

lieu of salary". The amount in question admittedly is not

"salary". However, this provides "in lieu of salary" as

defined in Section 17(3) of the Act, then also it would be

chargeable to tax under the head "salary". Clause (ii) of

Sub-section (3) of Section 17 reads as under:

"(ii) Any payment other than any payment referred to in clause (10), clause (10A), clause (10B), clause (11), clause (12), clause (13) or clause (13A) of section (10), due to or received by an assessee from an employer or a former employer or from a provident or other fund, to the extent to which it does not consist of contributions by the assessee or interest on such contributions or any sum received under a Keyman insurance policy including the sum allocated by way of bonus on such policy.

Explanation : For the purposes of this sub-clause, the expression "Keyman insurance policy" shall have the meaning assigned to it in clause (10D) of section 10."

42. As noted above, the contention of the Department is that the

amount in question is received in the form of difference

between the amount paid by the employer to the insurance

company and the amount received from the employee in the

form of surrender value. The contention of the Director

assessee, on the other hand, is that on the assignment of

policy, no such amount is received. The contention of the

assessee is predicated on the following expression in Clause

(ii) of sub-section (3) of Section 17 of the Act:

"Any sum received under a Keyman insurance policy.................."

43. Obviously, Section 17(3)(ii) of the Act would come into pay

only when the policy is assigned by the employer to the

employment as employer cannot be taxed under this

Section, which is applicable only to the employee. After

assignment, there may be two situations, viz.,

(i) Employee does not continue the policy and does

not pay further premiums, then he would get

only surrender value; or

(ii) Employee continues the policy and pays

subsequent premiums, then he would get full

amount on maturity.

44. In the present case, second situation has occurred as on

assignment, the Director assessee did not surrender the same

to the LIC and chose to continue with the policy by making

payment for remaining period of the policy. It is also to be

borne in mind that the LIC has accepted the said assignment

and from the date of assignment, it has become a policy

between the LIC and the Director assessee, viz., the

employees. However, no particular amount was received by

these Director assessees on assignment. Clause (ii) of sub-

section (3) of Section 17 taxes "any sum received in a Keyman

policy insurance". The word "received" assumes significance.

The Legislature in its wisdom thought to tax only that payment,

which is received by the employee assessee under Keyman

insurance policy.

45. Once we find that for Keyman insurance policy, specific

provision is made under clause (ii) of sub-section (3) of Section

17 of the Act and the case is not covered by that clause. Can it

be treated as covered under Clause (iii)? Answer has to be in

the negative for various reasons, which are underlined below:

(i) Section 17(3)(ii) was amended by incorporating the

provision of Keyman insurance policy with effect

from 01.10.1996 to take care of specific scheme of

Keyman insurance policy added/introduced by the

said amendment vide Finance (No.2) Act, 1996.

Clause (3) of Section 17 of the Act, on the other

hand, was already in existence. When the

Legislature intended to cover the amount received

under Keyman insurance policy under Clause (ii),

for the purpose of taxability of amounts received

under a Keyman insurance policy, one has to look

into this Clause and not Clause (iii).

(ii) Even clause (iii) uses expression "any amount due

or received". Thus, it is also on receipt of this

amount with this Clause gets triggered.

(iii) The purport of Clause (iii) is altogether different.

Such an amount due or received by the assessee

has to be:

                     (a)       Before joining any employee; or

                    (b)       After cessation of its employee.

No such contingency occurred when his Keyman

insurance policy was assigned by the company in

favour of the Director assessees.

(iv) Other provisions, which were introduced/amended

while providing the Keyman insurance policy

scheme under the Act by Finance (No.2) Act, 1996

are Section 28(iv) and Section 56(2). Section 28

deals with profits and gains of business or

profession and Clause (iv) thereof reads as under:

"(iv) The value of any benefit or perquisite, whether convertible into money or not, arising from business or the exercise of a profession;"

This Section would obviously apply when the

assessee is assessed under for income under the

head "profits and gains of business or profession"

which is specific head provided under Section 28

of the Act. Even qua such an assessee, the

amount is made taxable as income only when the

sum is "received".

46. Section 56 deals with "income from other sources", which is

income No. F of stipulated in Section 14 of the Act. Clause (iv)

of sub-section (2) of Section 56 makes particular income

referred to in Section 2(24)(xi) chargeable as tax if it is not

taxed under the head "profit and gains of business or

profession" or under the head "salary". Thus, we fall back on

Section 2(24)(xi), which also uses the expression "received"

and would imply that the amount should have been actually

received. We, thus, agree with the opinion of the learned

Tribunal that the tax event did not occur, as no such amount

was received at the time of assignment of the policy by the

company as employer to the Director assessee, as employee.

It is trite that income can be charged only if it comes under the

heads of Section 14. [See Nalnikant Ambalal Mody Vs.

Commissioner of Income-Tax, Bombay, (1966) 61 ITR

428 (SC)].

47. The scheme of the Act by introducing Keyman insurance

policy, clearly provides that such an amount can be taxed

either as business profits or surrender value of the policy

endorsed in favour of the employee (Keyman) or the sum

received by him at the time of retirement and in all these

cases, it would be profits in lieu of salary for tax purpose. In

case there is no employee-employer relationship, then the

surrender value of the policy or the business profits are to

be taken from other sources. We are also supported our

conclusion by CBDT‟s Circular No.762 dated 18.2.1998,

which reads as under

"Taxation of a sum received under the Keyman insurance policy.

14.1 A Keyman insurance policy of the Life Insurance corporation of India, etc. provides for an insurance policy taken by a business organization or a professional organization on the life of an employee, in order to protect the business against the financial loss, which may occur from the employee‟s premature death. The "Keyman" is an employee or a director, whose services are perceived to have a significant effect on the profitability of the business. The premium is paid by the employer.

14.2 There were some doubts on the taxability of the income including bonus, etc. from such policy and also regarding the treatment of the premium paid - whether it should be allowed as a capital expenditure or as a revenue expenditure. The Finance (No.2) Act, 1996, therefore, lays down the tax treatment f the Keyman Insurance Policy.

14.3 Clause (10D) of Section 10 of the Income Tax Act exempts certain income from tax. The Finance (No.2) Act, 1996 mends clause (10D) of Section 10 to exclude any sum received under a Keyman Insurance Policy including the sum allocated by way of bonus of such policy for this purpose.

14.4 The Finance (No.2) Act, 1996, also lays doen that the sums received by the said organization on such policies be taxed as business profits; the surrender value of the policy, endorsed in favour of the employee (Keyman); or the sum received by him at the time of retirement be taken as "profits in lieu of salary" for tax purposes; and in case other persons having no employer-employee relationship the surrender value of the policy or the sum received under the policy be taken as income from other sources and taxed accordingly. The premium paid on

the Keyman Insurance Policy is allowed as business expenditure.

14.5 The amendments take effect from the 1st day of October, 1996."

48. It also follows from the aforesaid that it was only the

surrender value of the policy at the time of assignment or

the sum received by an individual at the time of retirement,

which is taxable.

49. Insofar as assignment is concerned, at that time surrender

value was paid by the Director and therefore, nothing could

be taxed. Therefore, from any angle, matter is to be looked

into, this component cannot be taxed at the hands of the

Director assesses as mentioned.

Re: Whether the maturity value of the insurance policy

received by the assessee is taxable:

50. The Tribunal has taken the view that the Keyman insurance

policy was taken in a particular year and assigned in the

next year and both these events had taken place in the

years preceding the assessment year in question. The

Tribunal took note of the certificate obtained by the assessee

from the LIC whereby it had certified that a Keyman

insurance policy after assignment assumed the status of an

ordinary insurance policy. The Tribunal also took note of the

relevant provisions of the Act and the aforesaid CBDT

Circular to hold as under:

"All this shows that from the time of taking out the policy upto its maturity, the Legislature has envisaged the treatment to be given with regard to sums involved in the hands of the players involved. The players involved obviously are two-one, the person on the life of whom the insurance policy is taken out and second he person who takes out such policy. The premium is borne by the second person. Where such a dual role comes to an end, the very essence of the Keyman Insurance Policy is lost. This is the reason why the LIC of India confirmed that after assignment of a Keyman Insurance Policy in the name of the individual and the premiums thereafter being paid by such individual, the hitherto Keyman Insurance Policy becomes an ordinary policy. In this case, on the date of maturity, the policy in question is rightly to be accepted as an ordinary insurance policy."

51. The Tribunal while giving requisite relief brought to tax the

amount of surrender value at the time of assignment subject

to verification by the AO. It also rejected the alternative

argument of the assessee that in case the sum received on

maturity was held to be taxable then deduction be allowed

for the premia paid by the assessee after the assignment of

the policy, which were embedded in the maturity amount

and not claimed as a deduction in the tax assessments.

52. Thus, the issue depends on the question as to whether on

assignment of the insurance policy to the assessee, it

changes its character from Keyman insurance also to an

ordinary policy. It is because of the reason that if it remains

Keyman insurance policy, then the maturity value received is

subjected to tax as per Section 10(10D) of the Act. On the

other hand, if it had become ordinary policy, the premium

received under this policy, in view of the aforesaid Section

10(10D) itself, the same would not be subjected to tax.

53. Once there is no assignment of company/employer in favour

of the individual, the character of the insurance policy

changes and it gets converted into an ordinary policy.

Contracting parties also change inasmuch as after the

assignment which is accepted by the insurance, the contract

is now between the insurance company and the individual

and not the company/employer which initially took the

policy. Such company/employer no more remains the

contracting parties. We have to bear in mind that law

permits such an assignment even LIC accepted the

assignment and the same is permissible. There is no

prohibition as to the assignment or conversion under the

Act. Once there is an assignment, it leads to conversion and

the character of policy changes. The insurance company has

itself clarified that on assignment, it does not remain a

keyman policy and gets converted into an ordinary policy.

In these circumstances, it is not open to the Revenue to still

allege that the policy in question is keyman policy and when

it matures, the advantage drawn therefrom is taxable. One

has to keep in mind on maturity, it does not the company

but who is an individual getting the matured value of the

insurance.

54. No doubt, the parties here, viz., the company as well as the

individual taken huge benefit of these provisions, but it

cannot be treated as the case of tax evasion. It is a case of

arranging the affairs in such a manner as to avail the state

exemption as provided in Section 10(10D) of the Act. Law is

clear. Every assessee has right to plan its affairs in such a

manner which may result in payment of least tax possible,

albeit, in conformity with the provisions of Act. It is also

permissible to the assessee to take advantage of the gaping

holes in the provisions of the Act. The job of the Court is to

simply look at the provisions of the Act and t see whether

these provisions allow the assessee to arrange their affairs

to ensure lesser payment of tax. If that is permissible, no

further scrutiny is required and this would not amount to tax

evasion. Benefit inured owing to the combined effect of a

prudent investment and statutory exemption provided under

Section 10(10D) of the Act, the section does not envisage of

any bifurcation in the amount received on maturity on any

basis whatsoever. Nothing can be read in Section 10(10D)

of the Act, which is not specifically provided because any

attempt in that behalf as contended by Revenue would be

tantamount to legislation and not interpretation.

55. Accordingly, we answer the questions of law as framed in

favour of the assessees and against the Revenue. As a

result, the appeals of the Revenue are dismissed and those

of the assessees are hereby allowed.

ACTING CHIEF JUSTICE

(M.L. MEHTA) JUDGE DECEMBER 16, 2011 pmc

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter