Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 13]

Supreme Court of India

Nirmal Trading Company vs Commissioner Of Income Tax, Central ... on 10 October, 1979

Equivalent citations: 1980 AIR 234, 1980 SCR (1) 900, AIR 1980 SUPREME COURT 234, 1980 (1) SCC 119, 1980 TAX. L. R. 1, (1979) 5 TAX LAW REV 179, (1979) 55 TAXATION 90, (1979) 13 CURTAXREP 178, (1979) 2 TAXMAN 420 (SC), 1980 UPTC 390, (1980) 181 I T R 54, 1980 (121) ITR 54, 1980 UJ (SC) 187, (1980) SCR 900 (SC), 1980 SCC(TAX) 62, (1979) 55 TAXATION 99

Author: R.S. Pathak

Bench: R.S. Pathak, N.L. Untwalia

           PETITIONER:
NIRMAL TRADING COMPANY

	Vs.

RESPONDENT:
COMMISSIONER OF INCOME TAX, CENTRAL (CALCUTTA)October 10, 19

DATE OF JUDGMENT10/10/1979

BENCH:
PATHAK, R.S.
BENCH:
PATHAK, R.S.
UNTWALIA, N.L.

CITATION:
 1980 AIR  234		  1980 SCR  (1) 900
 1980 SCC  (1) 119


ACT:
     Indian Income  Tax Act  1922 S.  24(1)  Explanation  2-
Transactions of	 purchase and  sale between the same parties
by  mere   transfer  of	 delivery  orders  without  physical
delivery of goods-Transactions if speculative.



HEADNOTE:
     The assessee  carried on  business in purchase and sale
of gunnies.  By four  different contracts it purchased gunny
bags from  one party and sold them to the same party by four
different contracts,  all of which resulted in a loss of Rs.
2.75  lakhs.   The  contracts	were  transferable  specific
delivery contracts  falling within the scope of the bye-laws
of the East India Jute & Hessain Exchange Limited which were
approved  by   the  Forward   Market  Commission.  In  these
transactions there  was no  physical delivery  of goods	 and
there was a transfer of delivery orders only.
     Before the Income Tax officer, the assessee claimed the
loss as	 an ordinary  business loss  on the  ground that the
transactions were  entered into	 in the	 ordinary course  of
business.
     The Income Tax officer rejected the claim and held that
the transactions  in which delivery were handed over without
physical   delivery   of   the	 goods	 were	"speculative
transactions" within  the meaning  of Explanation  2  to  S.
24(1) of the Indian Income Tax Act.
     The Appellate  Assistant Commissioner held in favour of
the assessee  and his  order was  upheld by  the Income	 Tax
Appellate Tribunal.  The High  Court  however  answered	 the
reference by  the Tribunal  in favour  of  the	Revenue	 and
against the assessee.
     Dismissing the appeal this Court,
^
     HELD: 1.  The High	 Court was  right in  answering	 the
question in favour of the Revenue. [905 G]
     2. Explanation  2 to  S. 24(1)  defines  a	 speculative
transaction as	"a  transaction	 in  which  a  contract	 for
purchase and  sale of  any  commodity  including  stock	 and
shares is  periodically or ultimately settled otherwise than
by the	actual delivery	 or transfer  of  the  commodity  or
scrips.." What	is contemplated by the explanation is a real
or factual  delivery or	 transfer of the commodity and not a
notional delivery or transfer. [905 A]
     3. Over-ruling  its earlier  view in  Raghunath  Prasad
Poddar v.  Commissioner of  Income Tax,	 Calcutta, (1973) 90
I.T.R. 140,  this Court	 in Davenport  &  Co.  (P)  Ltd.  v.
Commissioner of	 Income Tax,  West  Bengal  11,	 (1975)	 100
I.T.R. 715,  upheld the view of the Calcutta High Court that
'unless the  transaction was settled by delivery or transfer
of the	commodity it  would be	a speculative transaction by
reason of Explanation 2 to 5. 24(1)'. [905 B-E]
903
     In the  instant case,  the seller	and the buyer of the
gunny bags  was the  same. There  was no  actual delivery or
transfer of  the gunny	bags, but the contracts were settled
between the  parties by	 transfer of  pucca delivery  orders
only.
						    [905]
     Wadhwana (D.  N.) v.  Commissioner of  Income Tax	W.B.
(1966) 61  I.T.R. 154  Budge Budge  Investment Co.  Ltd.  v.
Commissioner of	 Income Tax West Bengal I Calcutta (1969) 73
I.T.R. 772  Nanalal M.	Barma & Co. (p) Ltd. v. Commissioner
of Income  Tax West  Bengal-II	(1969)	73  I.T.R.  713	 and
Murlidhar Jhunjhunwala	v. Commissioner	 of Income  Tax West
Bengal-11 (1969) 73 I.T.R. 727; approved.



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 2259 of 1972.

From the Judgment and Order dated 6-1-1971 of the Calcutta High Court in I.T.R. No. 86/671. C P. V. Kapoor Anil Sachthey Miss Bina Gupta and Praveen Kumar for the Appellant.

P. A. Francis and Miss Subashini for the Respondent. The Judgment of the Court was delivered by PATHAK, J.-This appeal by certificate under s. 66A(2) of the Indian Income Tax Act, 1922 raises the question whether the tractions in which the assessee was engaged were "speculative transactions" as defined by Explanation 2 to section 24(1) of that Act.

The assessee carries on business in gunnies. The total purchased disclosed by the assessee for the year ended June 30, 1960 amounted to Rs. 1,01,51,225 and the total sales during that year were shown at Rs. 1,03,27,208. The purchases and sales included certain transactions with Messrs Kesardeo Shyamsunder. Under contract Nos. 96 dated November 11, 1959, 108 dated November 12, 1959 43 dated April 27, 1960 and 836 dated May 25, 1960, the .assessee claimed that 5,700 bales of gunny bags were purchased for RS. 22,05,000/-. The assessee says that he sold them to the same party under contract Nos. 520 dated March 30, 19607 540 and 541 dated April 1, 1960 and 610 dated April 19, 1960 for Rs. 19,79,550. The result was a loss of Rs. 2,25,450. The contracts were transferable specific delivery contracts falling within the scope of the bye-laws of the East India Jute and Hessian Exchange Limited, the bye-laws having been passed with the concurrence of the Forward Market Commission. Admittedly in the aforementioned transactions of purchase and sale there was no physical delivery of goods. There was a transfer of delivery orders only.

In the income tax assessment for the assessment year 1961-62, the relevant previous year being the year ended June 30, 1960, the 904 assessee showed the loss of Rs. 2,25,450/- as an ordinary business loss. The Income Tax Officer rejected the claim and held that the transactions in which delivery orders were handed over without physical delivery of the goods were "speculative transactions" with the meaning of Explanation 2 to s. 24(1) of the Indian Income Tax Act. He observed that the loss of Rs. 2,25,450/-, being a loss in speculation business, would be treated separately. The assessee appealed, and the Appellate Assistant Commissioner took the vie vv that as "pucca" delivery orders had been transferred, there was a transfer of documents of title to the goods and, therefore, actual delivery of the goods must be deemed to have been given. On appeal by the Revenue, the Income Tax Appellate Tribunal found that the only transaction which had suffered a loss was the transaction under contract No. 520 which was closed by the reverse purchase contract No. 836. The loss suffered was Rs. 2,99,700/- but the claim made by the assessee quantified the loss at Rs. 2,25,450/-. In respect of that transaction the Appellate Tribunal observed that on purchase when the assessee was deemed to have received delivery the full amount was paid by cheque, and similarly when the assessee "sold forward" the full sum was also paid through cheque. It referred to the trade usage that cheques were paid when bills were received and on payment there of the pucca delivery orders changed hands. Therefore, said the Tribunal, in form it was a transaction of delivery for cash, and was not a speculative transaction.

At the instance of the Revenue, the Appellate Tribunal referred the following question to the High Court at Calcutta:-

"Whether, on the facts and in the circumstances of the case, the loss of Rs. 2,25,450/- was a loss in speculation p transaction within the meaning of Explanation 2 to s. 24(1 of the Indian Income Tax Act, 1922 ?"

The reference was answered by the High Court in favour of the Revenue.

In this appeal, it is contended on behalf of the assessee that the High Court erred in holding that in order to take a transaction out of the definition of "speculative transaction" in Explanation 2 to s. 24(1) of the Indian Income Tax Act, 1922, there must be actual delivery of the commodity itself and that delivery of pucca deliver; orders without anything more did not constitute "actual delivery"

within the meaning of that provision. It is urged that the giving and taking of pucca delivery orders amounts to actual delivery of goods, Pucca delivery orders, it is stated, are documents of title to goods. In our opinion, the contention cannot be accepted. Explanation 2 to s.
905
24(1) defines a speculative transaction as "a transaction in which a contract for purchase and sale of any commodity including stocks and shares is periodically or ultimately settled otherwise than by the actual delivery or transfer of the commodity or scrips.. ". It is apparent that what is contemplated is a real or factual delivery or transfer, and not a notional delivery or transfer.
The Calcutta High Court, in a series of decisions including Wadhwana (D.M.) v. Commissioner of Income Tax W. B. Budge Budge Investment Co. Ltd. v. Commissioner of Income Tax, W. Bengal 1, Calcutta, Nanalal M. Varma & Co. (P) Ltd. v. Commissioner of Income-lax West Bengal and Murlidhar Jhunjhunwala v. Commissioner of Income Tax West Bengal 11 held that unless the transaction was settled by actual delivery or transfer of the commodity it would be a speculative transaction by reason of Explanation 2 to s. 24(1). Subsequently, in Raghunath Prasad Poddar v. Commissioner of Income Tax Calcutta the Supreme Court took a more liberal view and laid down that if the original transaction of sale and purchase of goods was followed by one or more subsequent contracts in respect of the same goods the original transaction would not be a speculative transaction if actual delivery of the goods sold was effected to the ultimate purchaser of the pucca delivery orders. The restricted view taken by the Calcutta High Court in Nanalal M. Varma & Co. (P) Ltd. (supra) was disproved. But recently a larger bench of this Court in Davenport & Co. P. Ltd. v. Commissioner of Income Tax West Bengal II has overruled Raghunath Prasad Poddar (supra) and preferred the strict view adopted by the Calcutta High Court. The case before us, however, is a simple one. The transactions took place between the assessee and Messrs Kesardeo Shyamsunder alone. It is not disputed that there was no actual delivery or transfer of the gunny bags. The contracts were settled between the parties by transfer of pucca delivery orders.
Accordingly, we hold that the High Court was right in answering the question in favour of the Revenue and against the assessee.
The appeal is dismissed with costs.
N.V.K.					   Appeal dismissed.
906