HIGH COURT OF AUSTRALIA Hallstroms Proprietary Limited Appellant Vs. Federal Commissioner of Taxation (Latham C.J., Starke, Dixon, McTiernan and Williams JJ.) 7 October 1946 Latham C.J. The appellant company was engaged in the manufacture and sale of domestic refrigerators. Electrolux Pty. Ltd. had a patent for a refrigerator which was a great improvement upon that which was sold by the appellant company. The Electrolux patent expired on 18th August 1938. The appellant company made preparations to manufacture and sell refrigerators on the Electrolux model as soon as the field was open by reason of the expiry of the Electrolux patent. On 29th December 1938 the Electrolux Company filed a petition seeking an extension of patent for ten years. The appellant company entered a caveat, opposed the petition, and the petition was dismissed. The appellant company had to bear its own costs of issues upon which it had failed, and these costs amounted to £6,020. The appellant company seeks to deduct this amount from its assessable income in the year ended 30th June 1940 by virtue of s. 51 (1) of the Income Tax Assessment Act 1936- 1940. Section 51 (1) is in the following terms: "All losses and outgoings to the extent to which they are incurred in gaining or producing the assessable income, or are necessarily incurred in carrying on a business for the purpose of gaining or producing such income, shall be allowable deductions except to the extent to which they are losses or outgoings of capital, or of a capital, private or domestic nature, or are incurred in relation to the gaining or production of exempt income." The appellant contends that the amount paid in costs was an outgoing incurred in gaining or producing the assessable income and therefore is a proper deduction. The Commissioner, on the other hand, contends that the payment of the costs was a loss or outgoing of capital or of a capital nature and that it was not incurred in relation to the gaining or production of assessable income. Upon appeal by the company from assessment to income tax the Board of Review held that the expenditure of the sum of £6,020 was made "for the purpose of acquiring a right to manufacture and sell the refrigerators after the judgment of the Court upon the petition for extension during a period of some years in which but for its opposition the right could not be expected to arise." Upon this ground the assessment was confirmed; the company appealed to the Court and Rich J. directed that the appeal and the question involved therein should be argued before the Full Court. The leading case upon this subject is British Insulated and Helsby Cables Ltd. v. Atherton[1]. In that case Viscount Cave L.C. said: "... when an expenditure is made, not only once and for all, but with a view to bringing into existence an asset or an advantage for the enduring benefit of a trade, I think that there is very good reason (in the absence of special circumstances leading to an opposite conclusion) for treating such an expenditure as properly attributable not to revenue but to capital"[2]. See also in this Court W. Nevill & Co. Ltd. v. Federal Commissioner of Taxation[3] and Associated Newspapers Ltd. v. Federal Commissioner of Taxation[4]. In my opinion the expenditure by the company was not made for the purpose of acquiring an asset or of adding to the profityielding subject which constituted the capital structure of the business but, as Lord Hanworth M.R. said in Mitchell v. B. W. Noble Ltd.[5], the expenditure was made "not in order to secure an actual asset to the company but to enable them to continue, as they had in the past, to carry on" the same business, unfettered by a particular difficulty which had arisen in the course of the year. When the Electrolux patent expired on 18th August 1938 the appellant had the same right--no more and no less--as every other person to manufacture refrigerators in accordance with the patent. All persons have a right to carry on a lawful business, whether they manufacture refrigerators, boots or anything else. A right enjoyed in common with all persons is not a capital asset of any single person. If the Electrolux patent had been extended the Electrolux Company would have obtained a monopoly which would have prevented the appellant from manufacturing refrigerators according to the Electrolux patent, but the appellant company did not acquire any asset or any right of any character when the petition of the Electrolux Company was dismissed. It simply maintained its position as it already existed. Nor can it be said that the company, by making the expenditure, gained "an enduring advantage." It gained nothing--it merely succeeded in maintaining an existing position. The prevention or avoidance of a loss is not a gain of anything. The prevention of subtraction is not the same thing as addition. Occasional legal proceedings are incidental to many businesses. They may result in the acquisition of a new right as, for example, where a person successfully applies for and obtains a patent. But expenditure in the defence of a right enjoyed in common with all His Majesty's subjects is not expenditure incurred in obtaining anything. It is an outgoing of the business incurred in keeping the business going on the same basis as in the past, without any change in the constituent elements of the profit-yielding structure. In Southern v. Borax Consolidated Ltd.[6], Lawrence J. held that a company which incurred costs in defending its title to its land and buildings was entitled in computing the profits of the company for income tax purposes to deduct the costs as expenditure wholly and exclusively laid out for the purposes of the company's trade. This case was approved by the Court of Appeal in Associated Portland Cement Manufacturers Ltd. v. Inland Revenue Commissioners[7]. In the present case the expenditure, in my opinion, was not incurred in relation to anything which can be called a capital asset--either to acquire it or even to protect it--but in order to maintain a common right. The Commissioner relied upon Ward & Co. Ltd. v. Commissioner of Taxes[8], where it was held that an expenditure incurred in order to prevent the extinction of the business from which the income was derived was not an expenditure exclusively or at all incurred in the production of the assessable income. That case is distinguishable from the present. If the petition of the Electrolux Company had been granted the business of the appellant company would not have been extinguished, though it would have been seriously diminished during the period of extension. The company was selling other refrigerators and had made some arrangements towards dealing in refrigerators manufactured upon an American design. In my opinion the expenditure in question was an outgoing incurred in gaining or producing assessable income and was not an outgoing of capital or of a capital nature. The company is therefore entitled to have the expenditure deducted in its assessment to income tax. In my opinion, the appeal should be allowed and the assessment remitted to the Commissioner for the purpose of amending it by allowing the deduction claimed. Starke J. Appeal from the decision of a Board of Review constituted under the Income Tax Assessment Act 1936-1940 which Rich J. pursuant to s. 18 of the Judiciary Act 1903-1940 directed to be argued before the Full Court and also the question involved therein upon the evidence taken before him. The question is whether a sum of £6,020 or thereabouts, law costs and expenses incurred and paid by the appellant the taxpayer during the income year which ended on 30th June 1940 in opposing the extension of certain letters patent, is an allowable deduction from its assessable income under the Income Tax Assessment Act 1936-1940. The Act provides in s. 51 (1) that "all losses and outgoings to the extent to which they are incurred in gaining or producing the assessable income, or are necessarily incurred in carrying on a business for the purpose of gaining or producing such income, shall be allowable deductions except to the extent to which they are losses or outgoings of capital, or of a capital, private or domestic nature." The expenditure must be incurred in the course of business operations, directed towards the production of income or be "incidental and relevant to the operations or activities regularly carried on for the production of income" (W. Nevill & Co. Ltd. v. Federal Commissioner of Taxation[9]; Sun Newspapers Ltd. v. Federal Commissioner of Taxation[10]). But it must not be an expenditure of capital or of a capital nature. The Act does not define these terms but the cases have attempted various definitions or descriptions of the terms. Thus when expenditure is made not only once and for all but with a view to bringing into existence an asset or an advantage for the enduring benefit of a trade "there is very good reason ... for treating such an expenditure as properly attributable not to revenue but to capital" (British Insulated and Helsby Cables Ltd. v. Atherton[11]). "In a rough way ... it is not a bad criterion of what is capital expenditure ... to say that capital expenditure is a thing that is going to be spent once and for all, and income expenditure is a thing that is going to recur every year" (Vallambrosa Rubber Co. Ltd. v. Farmer[12]). "The test of circulating as contrasted with fixed capital is as good a test ... as can be found" (Golden Horse Shoe (New) Ltd. v. Thurgood[13]). Or again "the distinction between expenditure and outgoings on revenue account and on capital account corresponds with the distinction between the business entity, structure, or organization set up or established for the earning of profit and the process by which such an organization operates to obtain regular returns by means of regular outlay" (Sun Newspapers Ltd. v. Federal Commissioner of Taxation[14]). The asset or advantage need not have a tangible existence: thus the acquisition of the goodwill of a business or of restrictive covenants not to compete in business and the promotion of Parliamentary bills and so forth may all involve expenditure of capital or of a capital nature (Van Den Berghs Ltd. v. Clark[15]). But none of the so-called definitions or tests or any other definitions or tests suggested by the cases are decisive. They are all matters which may be considered for the purpose of determining whether the expenditure in question is of a revenue or of a capital nature. In the end, as in the beginning, the question is one of fact, as was said in the British Insulated and Helsby Cables Case[16], which must be determined on the facts of each particular case. It appears in this case that the taxpayer was the manufacturer of domestic refrigerators. The Electrolux Pty. Ltd. also manufactured domestic refrigerators under letters patent which expired on 18th August 1938. The Electrolux model operated upon a different principle to that upon which the model manufactured by the taxpayer operated and was superior to it for domestic purposes. As soon as the Electrolux patent expired the taxpayer proceeded to manufacture and to take orders for and to sell domestic refrigerators constructed substantially in accordance with the patent specifications of the Electrolux model. And I take it that the taxpayer was put to expense in acquiring plant and in improving the layout of its premises for the manufacture of the new model. The taxpayer was entitled to manufacture the Electrolux model, not because it acquired any right or title from Electrolux Pty. Ltd. or anyone else to do so, but because the patent rights of the Electrolux Co. had expired and were open to the public. But in December 1938 the Electrolux Pty. Ltd. applied to this Court pursuant to the provisions of the Patents Act to extend the term of its patent. The taxpayer opposed this petition and it was dismissed in March of 1940. It was in these opposition proceedings that the taxpayer incurred and paid costs and expenses amounting to the sum of £6,020 or thereabouts that it now claims to deduct from its assessable income. If the taxpayer had manufactured the Electrolux model in its business before the expiration of the patent and been sued for infringement and defended its action upon the ground that the patent was invalid or had not been infringed, clearly, in my judgment, the costs and expenses of so doing would be a loss or outgoing incurred in the course of its business operations directed towards the production of income, or at least incidental and relevant to those operations, and an allowable deduction. And so, I think, are the costs and expenses of opposing the extension of the patent. Its opposition to the extension of the patent would enable it, if successful, to carry on the business of manufacturing the Electrolux model and avoid legal proceedings for infringement in the conduct of its business. In short, in my judgment, the legal costs and expenses incurred by the taxpayer in opposing the extension of the Electrolux patent are in fact outgoings of a revenue and not a capital nature. The provisions of s. 196 (1) of the Act require notice. "The Commissioner or taxpayer may appeal to the High Court from any decision of the Board which involves a question of law." In my opinion, the ultimate question in this case is one of fact but if in its conclusion of fact the Board of Review acted upon some principle of law or without any evidence to support it then a question of law is involved in the decision of the Board. The Board of Review in the present case acted, I think, upon a wrong principle of law and without any evidence to support its conclusion. It said that the outgoings were incurred in acquiring a right or an advantage which is a proposition that cannot, I think, be supported in law or in fact. It also said that the outgoings were expended in an intended alteration in the structure of the taxpayer's business. Apart from the indefiniteness of this test and the practical difficulty of its application, I am unable to follow how the manufacture of a new model of refrigerator altered the structure of the taxpayer's business which was to manufacture refrigerators. The appeal should succeed and the deduction claimed by the taxpayer allowed. Dixon J. In reference to a question whether a payment belonged to capital or to revenue Lord Greene M.R. said in Inland Revenue Commissioners v. British Salmson Aero Engines Ltd.[17] that there had been many cases where the matter of capital or income had been debated. "There have been" he said, "many cases that fall on the border-line. Indeed, in many cases it is almost true to say that the spin of a coin would decide the matter almost as satisfactorily as an attempt to find reasons." Other judges have been less explicit concerning the barrenness of the attempt to find reasons and instead have described the distinction as amounting to a question of fact. If this be right, there would seem to be no firm ground for interfering with the conclusion of the Board of Review, whose decision cannot be appealed from unless it involves a question of law. The reasons given by the members of the Board contain the appropriate citations from the customary authorities and I can discover in them no misapprehension of principle. It is true that in some of the reasons the word "right" is used to describe the liberty to use an invention when a patent expires and the patentee fails to obtain an extension, and it is also true that the successful opposition to the extension is described as a proceeding to acquire the right to carry on business by the use of the invention. But, even if the freedom to use the invention as of common right ought not to be so denominated, it is certain that the Board understood the legal nature of a patent and spoke thus only of the defeat of the attack upon this nascent liberty which the application for an extension of the monopoly threatened. For myself, however, I am not prepared to concede that the distinction between an expenditure on account of revenue and an outgoing of a capital nature is so indefinite and uncertain as to remove the matter from the operation of reason and place it exclusively within that of chance, or that the discrimen is so unascertainable that it must be placed be placed in the category of an unformulated question of fact. The truth is that, in excluding as deductions losses and outgoings of capital or of a capital nature, the income tax law took for its purposes a very general conception of accountancy, perhaps of economics, and left the particular application to be worked out, a thing which it thus became the business of the courts of law to do. The courts have proceeded with the task without, it is true, any very conspicuous attempt at analysis, but rather in the traditional way of stating what positive factor or factors in each given case led to a decision assigning the expenditure to capital or to income as the case might be. It is one thing to say that the presence among the circumstances of a case of a particular factor places the case within a specific legal category. It is another thing to infer that the absence of the same factor from some other case necessarily places that case outside the category and gives it an opposite description. But towards that kind of fallacy human reasoning constantly tends, and the decisions upon matters of capital and income contain much reasoning that is quite human. My own opinions upon the question I have attempted to explain in Sun Newspapers Ltd. v. Federal Commissioner of Taxation[18] and I shall not re-state them. I shall treat the passage to which I refer as incorporated in this judgment. Once more, however, I shall endeavour to apply what I conceive to be the principles that determine whether an outgoing is on account of capital or of revenue. As a prefatory remark it may be useful to recall the general consideration that the contrast between the two forms of expenditure corresponds to the distinction between the acquisition of the means of production and the use of them; between establishing or extending a business organization and carrying on the business; between the implements employed in work and the regular performance of the work in which they are employed; between an enterprise itself and the sustained effort of those engaged in it. The facts upon which the case before us must be decided present in a somewhat unusual aspect the elements or factors governing the distinction. The claim is to deduct legal expenses, and legal expenses, we may assume, take the quality of an outoing of a capital nature or of an outgoing on account of revenue from the cause or the purpose of incurring the expenditure. We are, therefore, remitted to a consideration of the object in view when the legal proceedings were undertaken, or of the situation which impelled the taxpayer to undertake them. The situation of the taxpayer, a company, was briefly this. The business of the company had been the manufacture and sale of household refrigerators. The business had suffered a decline because it had encountered the competition of a different and better kind of refrigerator. The decline was so severe that the company would have had to go out of business or into some other form of manufacture. The rival refrigerator was based upon different principles and involved a quite new construction. It made the taxpayer's refrigerator obsolete and, although much more costly, it rendered the sale of the latter impracticable wherever gas or electric power was available. It was the commercial expression of an invention covered by a patent, but the patent was soon to expire. The company, in anticipation of the date of expiry, re-organized its production in order to manufacture a new refrigerator according to the invention. The company entered into contracts for the supply of the new refrigerator, and, moreover, it went into actual production. Then it was faced with an application on the part of the patentee for an extension of the patent. If an extension had been granted, it would have been unlawful for the company to pursue any part of the programme for which it had undertaken the reorganization of its business and it was only by defeating the application that it was enabled to produce and sell the refrigerator embodying the invention and carry into effect the preparations for the manufacture and sale of the new apparatus. The purpose of expending the money upon the opposition proceedings was to enable the taxpayer company to complete and carry into effect plans for re-organizing its manufacturing and selling business for the production and sale of an entirely different refrigerator. Thus, while a transition was being effected from the one form of product to the other as the subject of the company's business, a question arose whether a legal restriction upon the company's right to carry the change into effect and conduct the business in accordance with the change had come to an end or the restriction was to be extended. The expenditure was directed to ensuring that there should be no renewal of the restriction. This appears to me to go to the character and organization of the profit-earning business and not to be an incident in the operations by which it is carried on. I think that it is an affair of capital. It is, of course, true that if the acquisition of a proprietary right had been the purpose, as for example the acquisition of the patent, had it been extended, or of a licence thereunder, there could have been no question that the cost of acquisition was a capital expenditure (Desoutter Bros. Ltd. v. J. E. Hanger & Co. Ltd.[19]). But, otherwise, I do not see wherein lies the importance of the fact that what the company aimed at and secured was the prevention of the prolongation of a monopoly restrictive of what otherwise would be the common right of the company to use the invention. The use of the invention was a matter of special and lasting importance to the company, and to prevent the revival of the monopoly restricting it meant an economic or business advantage of greater value than the acquisition of an item of intangible property. The reason why the purchase of an asset such as the patent, if extended, would have been so clearly a matter of capital is, I think, only because of the greater ease with which its character and purpose are recognizable, its duration can be measured and its value estimated. Once there is a clear appreciation of the actual place in the business of the company which the existence, expected termination and threatened extension of the patent took, then I think the difference between, on the one hand, gaining or preserving a freedom to use the invention as of common right and, on the other hand, acquiring the exclusive right of user which the extended patent would have conferred ceases to be significant in deciding whether the expenditure belonged to capital or revenue. What is an outgoing of capital and what is an outgoing on account of revenue depends on what the expenditure is calculated to effect from a practical and business point of view, rather than upon the juristic classification of the legal rights, if any, secured, employed or exhausted in the process. The fact that, on the defeat of the application of the patentee for an extension, it was open to others as well as the company to set up as manufacturers of refrigerators embodying the invention was, comparatively speaking, of little moment to the company. At worst it meant the risk of possible future competition with some additional manufacturer. What did matter was that the company should be enabled to place its business on a fresh foundation, by turning over to the production of a refrigerator according to the invention, and thus compete with the proprietor of the expired or expiring patent. It was for that purpose that the expenditure was incurred. The obstacle which was finally removed by the defeat of the application to extend the patent was much more than a hindrance or difficulty in the operations carried on by means of the company's established plant and its selling and general business organization. It was an obstacle to a readjustment affecting the company's plant, its product, its course of selling and its business organization. The legal expenses incurred in the final removal of this obstacle, or in preventing its continuance, ought not, therefore, to be regarded as an outgoing in the course of and as an incident to the carrying on of the profit- earning operations of the business, that is working the plant and organization according to an existing form and arrangement. To adapt and add to some expressions used by the Chairman of the Board, it is concerned with the reform of or the more effective establishment of the organization by which income will be produced (the profit-yielding subject) and not with the means whereby that organization will be used for that purpose. I am, therefore, of opinion that the expenditure was an outgoing of a capital nature and that the decision of the Board of Review disallowing the claim to deduct it is right. The taxpayer placed great reliance upon two cases supporting an opposite conclusion. The first is Southern v. Borax Consolidated Ltd.[20]. In that case the taxpayer carried on a business consisting in the mining, manufacture and sale of borax and other mineral products. A branch of its business, actually conducted in the name of a Nevada corporation, included land in Mormon Island, near Los Angeles, California, upon which for the purposes of the business wharves and buildings had been erected. In order to put itself in a position to require payment of tolls for the use of the wharves, the City of Los Angeles brought an action in the Federal District Court against the taxpayer and the Nevada corporation, claiming that the taxpayer's title to the land and buildings was invalid and that they were in fact the property of the city. Part of the land consisted of foreshore and the city contended that a grant of foreshore was invalid. After six years of litigation a new trial was ordered. It was said that, if the city succeeded, the taxpayer would have to pay tolls amounting to 40,000 dollars per annum, probably retrospectively. A claim was made to deduct the costs of the litigation, up to the order for a new trial, as a business expense, in computing the profits of the taxpayer. The deduction was allowed by the Commissioners and their decision was upheld by Lawrence J. Upon the facts as they appear from the case stated set out in the report[21] I do not think that this decision can be supported. The costs were incurred in order to retain a capital asset of the company employed in the business as fixed capital and to avoid the payment, in consequence of its loss, of a charge upon revenue of indefinite duration. Next to the outlay of purchase money and conveyancing expenses in acquiring the title to the land, it would be hard to find a form of expenditure in relation to property more characteristically of a capital nature. The basis of the decision of Lawrence J. may be seen from two passages in his judgment. In the first, his Lordship said: "In my opinion the principle which is to be deduced from the cases is that where a sum of money is laid out for the acquisition or the improvement of a fixed capital asset it is attributable to capital, but that if no alteration is made in the fixed capital asset by the payment, then it is properly attributable to revenue, being in substance a matter of maintenance, the maintenance of the capital structure or the capital assets of the company"[22]. The first or positive statement contained in this passage is open to no substantial objection, but the second, the converse and negative proposition that if no alteration is made in the capital asset by the payment it is a revenue expenditure, appears to me to have no foundation in principle or authority. No alteration in a fixed capital asset was effected by the outlay that was in question in what has become the leading case upon the subject (British Insulated and Helsby Cables Ltd. v. Atherton[23]) and there was none, to take one or two examples only, in English Crown Spelter Co. Ltd. v. Baker[24]; in Countess Warwick Steamship Co. Ltd. v. Ogg[25]; in Collins v. Joseph Adamson & Co.[26] (at all events as to one of the two payments) and in Henderson v. Meade-King Robinson & Co. Ltd.[27]. The New Zealand decision in Commissioner of Taxes v. Ballinger & Co. Ltd.[28] seems much in point and is quite opposed to the view of Lawrence J. The second passage in the judgment of Lawrence J. reads thus: "It appears to me that the legal expenses which were incurred by the respondent company did not create any new asset at all, but were expenses which were incurred in the ordinary course of maintaining the assets of the company and the fact that it was maintaining the title and not the value of the company's business does not, in my opinion, make it any different"[29]. It is possible to find in this statement two reasons not necessarily interdependent. One is the lack of any fresh acquisition of assets. That, in my view, does no more than put aside one possible state of facts in which the payment would have certainly been of a capital nature. The other is that the defence of the title against impeachment amounted to maintenance, the costs forming part of the business expenditure in the ordinary course upon maintaining the company's assets. An analogy which suggests itself is the cost of restoring the front door of the business premises after an attempted entrance by bandits. No ground was disclosed in the case stated, as set out in the reports, and none exists in the known customs or propensities of Californian city authorities, for supposing that the company was exposed to regular or recurrent attacks upon the validity of its title. His Lordship probably did not doubt that the purpose of the litigation was to decide once and for all whether the taxpayer had or had not a valid title; but, as appears from the first of the foregoing passages cited from his judgment, his Lordship regarded outlays making no alteration in a fixed capital asset as amounting in substance to a matter of maintenance. I should have thought that the decided cases illustrated the fact that these are not exhaustive alternatives. A decision of the Canadian Supreme Court that is entirely at variance with the view of Lawrence J. is the Minister of National Revenue v. Dominion Natural Gas Co. Ltd.[30]. The second case upon which, during the argument of this appeal, counsel for the taxpayer placed great reliance is Kellogg Co. of Canada Ltd. v. Minister of National Revenue[31]. The legal expenses there in question were those of defending successfully an action against the taxpayer and one of the traders through whom the taxpayer distributed its products. The action was for infringement of the trade marks of the plaintiff, a rival manufacturer, and the defence was the invalidity of the registration. It was held that the costs were deductible as a business expense on account of revenue. The full judgment of Maclean J. in the Canadian Exchequer Court draws the line in accordance with the English authorities which are ordinarily cited in such questions and negatives in the facts the indicia of a payment on account of capital commonly looked for. He concluded "That" (the payment of legal expenses) "was an involuntary expense, not a disbursement incurred once and for all, or for the benefit of a trade, within the meaning of such cases as I have earlier discussed. Again, this is not a case of a payment made once and for all in substitution of a recurring annual payment, as no such payment was ever made by Kellogg, and equally true is it, I think, that the expenses here were not incurred for the purpose of earning future profits"[32]. The gist of the short judgment of the Canadian Supreme Court on appeal is contained in the statement of Duff C.J. that "in the ordinary course legal expenses are simply current expenditures and deductible as such. The expenditures in question here would appear to fall within this general rule"[33]. I see nothing in this decision but an application of principle to particular facts. I have dealt with the two foregoing cases at length, not because I think that in the stream of authority they have any special importance, but because the appellant's argument depended so much upon them. In my opinion the appeal should be dismissed. McTiernan J. In my opinion this appeal should be dismissed. I agree with the reasons of my brother Dixon and have nothing to add to them. Williams J. The question is whether the sum of £6,020 paid by the appellant to its solicitors for costs should have been allowed as a deduction from the appellant's assessable income derived during the year ended 30th June 1941. The costs were paid during the year ended 30th June 1940, but the appellant made a loss including this sum in this year, and it now claims to deduct the £6,020 under s. 80 of the Income Tax Assessment Act 1936-1940 from its assessable income for the subsequent year. The deduction is claimed under s. 51 (1) of the Act as an outgoing incurred in gaining or producing the assessable income which is not of a capital nature. The respondent admits that the sum was a payment made by the appellant without which the assessable income of the company for the year ended 30th June 1940 would not have been earned, so that the dispute is whether it was an outgoing of a revenue or capital nature. The costs were incurred under the following circumstances. The business of the appellant is the manufacture and sale of refrigerators. In 1937 it was selling a cheap and somewhat out-of-date refrigerator of the water-cooled type operated by kerosene. The Electrolux Company was selling a more expensive and up-to-date refrigerator of the air-cooled type for which it had a patent. In face of this competition the sales of the appellant's refrigerators were confined to country districts where there was no electricity or gas. But the Electrolux refrigerator could also be operated by kerosene, and the Electrolux Company was commencing to compete with the appellant in the country districts. The Electrolux patent expired on 18th August 1938, this date corresponding with the commencement of the season for selling refrigerators. The appellant was prepared to enter the market with a new air-cooled refrigerator embodying the Electrolux invention as soon as the patent expired. For this purpose the appellant had acquired the necessary plant and had manufactured and accumulated a stock of the new refrigerators and had entered into contracts to sell a large number of these refrigerators for future delivery. The Electrolux Company decided to apply to this Court under s. 84 of the Patents Act to extend the term of the patent. The company was out of time, but on 18th August 1938 an order was made under s. 84 (7) extending the time within which it might take proceedings. The appellant filed a caveat under s. 84 (2) against the extension. The Electrolux Company presented its petition on 29th December 1938. The hearing of the petition commenced on 10th July 1939, and the petition was finally dismissed on 28th March 1940 on the ground that, while the patent was highly meritorious and of great practical utility, the patentee had been adequately remunerated for the invention. The sum of £6,020 is the balance of costs incurred by the appellant in opposing the petition after deducting certain costs which the petitioner was ordered to pay to the appellant. The respondent, in contending that the outgoing was of a capital nature, relied principally upon the decisions of the Privy Council in Ward & Co. Ltd. v. Commissioner of Taxes[34] and British Insulated and Helsby Cables Ltd. v. Atherton[35]. In the first case a New Zealand company expended money in printing and distributing antiprohibition literature to defeat a poll on the question whether or not prohibition of intoxicating liquors should be introduced. The Privy Council affirmed the decision of the Supreme Court of New Zealand that this expenditure was not exclusively incurred in the production of the assessable income. Viscount Cave L.C., in delivering the judgment of the Privy Council, said that:--"The expenditure in question was not necessary for the production of profit, nor was it in fact incurred for that purpose. It was a voluntary expense incurred with a view to influencing public opinion against taking a step which would have depreciated and partly destroyed the profitbearing thing"[36]. If the poll had been carried it would have become illegal for the brewery company to carry on its business, so that the money was spent to save the business from extinction. In the second case it was held that a sum of £31,784 paid by an English company out of current profits to form the nucleus of a pension fund for its clerical and technical salaried staff was not a revenue but a capital expenditure and not a proper debit item to be charged against incomings of the trade when computing the profits. Viscount Cave L.C. said: "When an expenditure is made, not only once and for all, but with a view to bringing into existence an asset or an advantage for the enduring benefit of a trade, I think that there is very good reason (in the absence of special circumstances leading to an opposite conclusion) for treating such an expenditure as properly attributable not to revenue but to capital"[37]. It was held that the purpose of creating the fund was to produce contentment amongst the staff, and that in this way an enduring benefit was obtained for the business. It was contended that the present was an analogous case because the purpose of the expenditure was to defeat the application of the Electrolux Company for an extension of its patent and so bring into existence for the benefit of the appellant the substantial and lasting advantage of being able to manufacture and sell their new refrigerator. But the business of the company would not necessarily have been extinguished. Even if the patent had been extended it would still have been lawful for the appellant to carry on the business of manufacturing and selling refrigerators. For, as Lord Greene M.R. said in Inland Revenue Commissioners v. Desoutter Bros. Ltd.[38]:--"It is merely, in effect, a shield against competition. It is the right to exclude competitors from all operations, whether manufacturing, or vending, or using the patented article in the territory covered by the patents. That is all a patent is." The appellant could still have manufactured the old type of refrigerator from the sales of which it had made small profits in 1938 and 1939. Mr. Hallstrom, the managing director of the appellant, had been to the United States in 1937 and arranged to import a new and improved type of water- cooled refrigerator, and the new models were arriving early in 1938. The appellant would still have been free to manufacture and sell any type of refrigerator other than types which infringed the Electrolux patent (or any other current patents). The Electrolux patent expired in August 1938. Subject to a regrant the appellant had after this date the same right as any other member of the public to manufacture and sell the invention. The application for an extension was an attack upon this right. The defeat of the application did not clothe the appellant with any fresh right. The expenditure was incurred to safeguard an existing right and for the purpose of earning profits from the sale of the new refrigerator and to produce revenue in the conduct of its business. The appellant did not acquire any asset or other advantage from the Electrolux Company. It was still subject to the competition of this company in common with every other member of the public. In this respect the case differs completely from Sun Newspapers Ltd. v. Federal Commissioner of Taxation[39] and Associated Portland Cement Manufacturers Ltd. v. Inland Revenue Commissioners[40], where the taxpayers obtained the benefit of a covenant against competition by potential trade competitors and thereby improved the value of their goodwill. Collins v. Joseph Adamson & Co.[41] was a similar case. The only advantage which the appellant acquired was, in the words of Maclean J. in Kellogg Co. of Canada Ltd. v. Minister of National Revenue[42], a judicial affirmation of an advantage already in existence and enjoyed by the taxpayer. The words of Lawrence J., as he then was, in Southern v. Borax Consolidated Ltd.[43] are, mutatis mutandis, very much in point: "The title of the company, which must be assumed, in my opinion, to have been a good title, remains the same; there is nothing added to the title or taken away, and the title has simply been maintained by this payment." Cf. Income Tax Commissioner v. Singh[44]; Spofforth v. Golder[45]; Rushden Heel Co. Ltd. v. Inland Revenue Commissioners[46]. The sum of £6,020 was, in my opinion, an outgoing incurred in gaining or producing the assessable income not of a capital nature, and the appellant is therefore entitled under s. 80 to have this sum deducted for the year ended 30th June 1941. This appeal, which has been directed to be argued before the Full Court pursuant to s. 18 of the Judiciary Act, is against a decision by the Board of Review. Such an appeal lies only where the decision involves a question of law: Income Tax Assessment Act, s. 196. The Board decided that the expenditure was made by the taxpayer in acquiring a right to sell the new refrigerator which it would not have had if the Electrolux patent had been extended, and was therefore of a capital nature. In my opinion this decision was not reasonably open on the evidence so that the Board erred in law. As Viscount Simon L.C. said in Doncaster Amalgamated Collieries Ltd. v. Bean[47], "The borderline between revenue and capital expenditure is sometimes difficult to draw, and there may be cases in which the conclusion is properly reached by the Commissioners as a question of fact which will not be disturbed. But where, as here, the Commissioners find facts which in law must lead to the conclusion that the item falls into one class and not into the other ... the error can be corrected on appeal." For these reasons I would allow the appeal. Appeal allowed with costs. Decision of Board of Review set aside. Assessment remitted to Commissioner for amendment by allowing the deduction of £6,020 3s. claimed by the appellant. Solicitors for the appellant, Garland, Seaborn & Abbott. Solicitor for the respondent, G. A. Watson, Acting Crown Solicitor for the Commonwealth. [1] (1926) A.C. 205; 10 Tax Cas. 155. [2] (1926) A.C., at pp. 213, 214; 10 Tax Cas., at pp. 192, 193. [3] [1937] HCA 9; (1937) 56 C.L.R. 290. [4] (1938) 61 C.L.R. 337. [5] (1927) 1 K.B. 719, at p. 737 [1927] EWCA Civ 1; ; 11 Tax Cas. 372, at p. 421. [6] (1941) 1 K.B. 111; 23 Tax Cas. 597. [7] (1945) 62 T.L.R. 115. [8] (1923) A.C. 145. [9] (1937) 56 C.L.R., at p. 305. [10] (1938) 61 C.L.R. 337. [11] (1926) A.C., at pp. 213, 214; 10 Tax. Cas., at pp. 192, 193. [12] (1910) 5 Tax Cas. 529, at p. 536. [13] (1934) 1 K.B. 548, at p. 560. [14] (1938) 61 C.L.R., at p. 359. [15] (1935) A.C. 431. [16] (1926) A.C. 205; 10 Tax Cas 155. [17] (1938) 2 K.B. 482, at p. 498. [18] (1938) 61 C.L.R., at pp. 359-363. [19] (1936) 1 All E.R. 535. [20] (1941) 1 K.B. 111; 23 Tax Cas. 597. [21] (1941) 1 K.B., at pp. 111-114; 23 Tax Cas., at pp. 597-599 [22] (1941) 1 K.B., at pp. 116, 117; 23 Tax Cas., at p. 602. [23] (1926) A.C. 205; 10 Tax Cas. 155. [24] (1908) 5 Tax Cas. 327; 99 L.T. 353. [25] (1924) 2 K.B. 292; 8 Tax Cas. 652. [26] (1938) 1 K.B. 477. [27] (1938) 22 Tax Cas. 97, at p. 105. [28] (1903) 23 N.Z.L.R. 188. [29] (1941) 1 K.B., at p. 120; 23 Tax Cas., at p. 605. [30] (1941) S.C.R. (Can.) 19. [31] (1942) Ex. C.R. (Can.) 33; (1943) S.C.R. (Can.) 58. [32] (1942) Ex. C.R. (Can.), at p. 43. [33] (1943) S.C.R. (Can.), at p. 61. [34] (1923) A.C. 145. [35] (1926) A.C. 205; 10 Tax Cas. 155. [36] (1923) A.C., at p. 149. [37] (1926) A.C., at pp. 213, 214; 10 Tax Cas., at pp. 192, 193. [38] (1945) 174 L.T. 162, at p. 163. [39] (1938) 61 C.L.R. 337. [40] (1945) 62 T.L.R. 115. [41] (1938) 1 K.B. 477. [42] (1942) Ex. C.R. (Can.) 33; (1943) S.C.R. (Can.) 58. [43] (1941) 1 K.B., at p. 117; 23 Tax Cas., at p. 602. [44] (1942) 1 All E.R. 362 [45] (1945) 173 L.T. 77. [46] (1946) 2 All E.R. 141. [47] (1946) 1 All E.R. 642, at p. 645.