U.S. Supreme Court Elliott v. Railroad Company, 99 U.S. 573 (1878)
Elliott v. Railroad Company
99 U.S. 573
ERROR TO THE CIRCUIT COURT OF THE UNITED
STATES FOR THE EASTERN DISTRICT OF PENNSYLVANIA
Syllabus
1. The Court reaffirms its ruling in Erskine v. Milwaukee & St. Paul Railroad Co., 94 U. S. 819 , that the forfeiture of $1,000 is the only penalty to which a corporation is liable for default, under, sec. 122 of the Internal Revenue Act of June 30, 1884, 13 Stat. 284, as amended by the Act of July 13, 1866, 14 id. 138.
2. No intention to add to the penalty for that default, while the section remained in force, is manifested by the Act of July 14, 1870, 18 Stat. 280.
3. Penalties are never extended by implication. Unless expressly imposed, they cannot be enforced.
This is an action of trespass on the case by the East Pennsylvania Railroad Company against William B. Elliott, Collector of Internal Revenue for the First District of Pennsylvania. The jury returned a special verdict as follows:
1. That the plaintiff is a railroad company, incorporated under the laws of the State of Pennsylvania, and having its principal office in the first United States internal revenue collection district of said state at the date of the returns and payments hereinafter mentioned.
2. That the defendant was, at the date of the said payments, collector of internal revenue of the United States for the said district.
3. That on the eighteenth day of January, 1870, a dividend of $39,276, being three percent on the capital stock of the said company, became due and payable, and was paid to the stockholders of the said company by the Philadelphia and Reading Railroad Company as rent for the railroad of the said plaintiff, payable for the preceding six months, under the provisions of a lease and contract dated May 19, 1869, whereby the railroad of the said plaintiff was leased to the Philadelphia
and Reading Railroad Company, and the said rent was received and made payable directly by the latter company to the stockholders of the said company plaintiff, without the declaration of any dividend by the directors of the said company plaintiff.
4. That on the fifteenth day of December, 1871, the said company, in accordance with the requirement of the assessor for the said district, made a return (accompanied by a written protest), whereby it appeared that a tax of five percent upon the said dividend ($39,276), with the sum of $2,067.16 (five percent of a sum of which the said dividend is ninety-five percent) added thereto, would amount to $2,067.16.
5. That a list containing said return was duly forwarded by the said assessor to the collector of internal revenue for the said district.
6. That on the twenty-ninth day of July, 1873, the said company paid the said sum of $2,067.16 to the said defendant, then collector as aforesaid, together with alleged penalties, amounting to $475.45 (viz., $103.36, five percent on said tax, and $372.01, interest at the rate of one percent per month from Jan. 1, 1872, to July 1, 1873), making in all the sum of $2,542.61; that said payment was made under compulsion, and was accompanied by a written protest of the company against its liability therefor.
7. That on the sixteenth day of January, 1872, a dividend of $39,276, being three percent on the capital stock of the plaintiff, was paid to the holders of the shares of the said capital stock by the Philadelphia and Reading Railroad Company as rent for the preceding six months, under the provisions of the lease above mentioned.
8. That on the tenth day of January, 1872, the said company, in accordance with the requirement of the assessor for the said district, made a return (accompanied by a written protest), whereby it appeared that a tax of two and one-half percent upon the said dividend ($39,276), with the sum of $1,007.08 (two and one-half percent of a sum of which the said dividend is ninety-seven and one-half percent) added thereto, would amount to $1,007.08.
9. That a list containing said return was duly forwarded by
the said assessor to the collector of internal revenue for the said district.
10. That on the twenty-ninth day of July, 1873, the said company paid the said sum of $1,007.08 to the said defendant, then collector as aforesaid, together with the alleged penalties, amounting to $211.48 (viz., $50.35, five percent on said tax, and $161.13, interest at the rate of one percent per month from March 1, 1872, to July 1, 1873), making in all the sum of $1,218.56; that said payment was made under compulsion, and was accompanied by a written protest of the company against its liability therefor.
11. That on the twenty-fifth day of September, 1873, the said company duly presented claims to the Commissioner of Internal Revenue of the United States for refunding the said sums of $2,542.61 and $1,218.56.
12. That on the sixth day of February, 1874, the said claims were rejected by the said Commissioner of Internal Revenue of the United States.
Judgment having been entered in favor of the company for
"$686.93 (being the penalty of five percent, and interest thereon at the rate of one percent per month, as mentioned in said verdict), together with interest thereon from July 29, 1873, $183.64, in all, the sum of $870.57,"
the collector brought the case here.
MR. CHIEF JUSTICE WAITE delivered the opinion of the Court.
In Erskine v. Milwaukee & St. Paul Railroad Co., 94 U. S. 619 , we decided that the only penalty to which a corporation was liable for default under sec. 122 of the Internal Revenue Act of June 30, 1864, 13 Stat. 284, as amended July 13, 1866, 14 id. 138, was that of $1,000, specially provided for in that section. We are now asked to review that ruling; but after a careful consideration of the elaborate arguments which have been submitted, we are satisfied that it was right. The language of the section to be construed is as follows:
"And for any default in making or rendering such
list or return, with the declaration annexed, or of the payment of the tax as aforesaid, the company making such default shall forfeit as a penalty the sum of $1,000; and in case of any default in making or rendering said list or return, or of the payment of the tax or any part thereof as aforesaid, the assessment and collection of the tax and penalty shall be made according to the provisions of law in other cases of neglect and refusal."
In that case we were asked to hold that the company, in case of default, was liable for the penalty of five percent and interest at the rate of one percent a month, provided for in sec. 119, as amended, 13 id. 283; 14 id. 480, but we decided that this provision applied only to cases of default in payment of the duties imposed by that section. The correctness of that ruling is now conceded; but it is claimed that the company is liable for a penalty of five percent and interest at the rate of one percent a month, under sec. 28 of the Act of June 30, 1864, as amended July 13, 1866, 14 Stat. 106, sec. 11 of the Act of July 13, 1866, id. 150, and sec. 8 of the Act of March 2, 1867, id. 473. The last-named act simply provides that when for a failure to pay a tax at the time and in the manner provided by law a penalty of ten percent additional upon the amount of the tax so due and unpaid had been exacted, the person or persons so failing or neglecting to pay the tax, instead of paying ten percent, should pay five percent and interest at the rate of one percent a month. The sections of the other acts referred to were evidently intended to apply to taxes and duties included in the regular annual and monthly lists required by law to be made out and placed in the hands of collectors, and not to the taxes on interest and dividends collected through or from the corporations, under the provisions of sec. 122. Penalties are never extended by implication. They must be expressly imposed or they cannot be enforced. Full power is given in sec. 122, by reference to the other provisions of the internal revenue law, for the collection of the tax and penalty there provided for; but it nowhere appears, by reference or otherwise, that it was the intention of Congress to add to the one penalty which is expressly given for the failure to do what that section requires. As has been said, it is conceded that the addition of five percent and interest provided
for in sec. 119 applies only to individual incomes. In this connection it is a noticeable fact that although by sec. 8 of the act of March 2, 1867, 14 Stat. 473, a reduction was made from ten percent to five percent and interest at the rate of one percent a month in all cases where a penalty of ten percent had been imposed for any failure to pay any internal revenue tax, it was deemed necessary in sec. 13 of the same act ( id., 480) to amend sec. 119 specially, so as to reduce in the same way the additional percentage of ten percent imposed by that section. If it had been supposed that the penalties prescribed in the other parts of the act for failure to pay taxes applied to taxes upon incomes, this special amendment would not have been necessary. But if they did not apply to sec. 119, it is difficult to see how they can to sec. 122. As it was supposed to be necessary to make express provision in sec. 119 for the payment of this additional percentage in order to charge the taxpayer, and it was omitted in sec. 122, the conclusion is irresistible, that it was the intention of Congress to impose no other penalty for a failure to comply with the requirements of this section than the one which is specifically given.
We see nothing in the Act of July 14, 1870, 16 Stat. 260, under which a portion of the taxes paid by the defendant in error was assessed, to manifest any intention on the part of Congress to add to the penalties imposed by sec. 122 while that section was in force. The penalty of $1,000 is confined to a default in making the required return, instead of default in making the return or in making the payment, as it was in sec. 122. In other respects the provisions as to penalties in the two acts are substantially the same.
Judgment affirmed.