1975 INSC 0244 Davenport and Co. Pvt. Ltd. Vs Commissioner of Income-Tax, West Bengal-II Civil Appeal No. 2034 of 1970 (V. R. Krishna Iyer, R. S. Sarkaria, A. C. Gupta JJ) 31.07.1975 JUDGMENT GUPTA, J. ­ 1. This appeal by special leave turns on the true meaning and scope of Explanation 2 to Section 24(1) of the Income-tax Act 1922. 2. The appellant (hereinafter referred to as the assessee) is a private limited company carrying on business in tea garden tools and requisites and also acting as agents for selling tea; in fact the bulk of its income was from selling commission on tea. The assessment year in question is 1959-60; in the relevant previous year which ended on June 30, 1958, the assessee for the first time in its history entered into certain transactions in jute. On April 17, 1958 the assessee had contracted to purchase 1100 bales of B-Twill and 2500 bales of corn sacks; the contract for B-Twill was with two parties, M/s. Raghunath & Sons (P) Ltd for 500 bales and M/s. Mahadeo Ramkumar for 600 bales. The corn sacks were all purchased from Tulsidar Jewaraj under three contracts for 100 bales, 1000 bales and 700 bales respectively. On June 18, 1958 the assessee entered into a contract with M/s. Lachhminarain Kanoria & Co. to sell the aforesaid quantities of B-Twill and corn sacks. The assessee had no godown for keeping the goods and had not handled them. The goods were in the godown of the mills and only the delivery orders addressed to the mills changed hands. The amount realised on sale to M/s. Lachhminarain Kanoria & Co. came to Rs. 10,49,865. The assessee had however purchased the corn sacks and B-Twill for Rs. 11,48,399. The transactions thus resulted in a loss of Rs. 98,534 to the assessee and the assessee claimed adjustment of this loss in the computation of its income for the assessment year 1959-60. The Income-tax Officer held that the transactions involving mere transfer of delivery notes and not actual delivery of the goods were of a speculative character as contemplated in Explanation 2 to Section 24(1) and the loss could be set off only against speculation profits, and as there were no speculation profits in that year, he held that the loss would be carried forward and set off against speculation profits in the future. The Appellate Assistant Commissioner on appeal by the assessee held that the transactions were not speculative and the loss should be treated as business loss relying on two decision of this Court : Bayyana Bhimayya and Sukhdevi Rathi v. Government of A. P. ((1961) 3 SCR 267 : AIR 1961 SC 1065 : (1961) 12 STC 147) and Duni Chand Rataria v. Bhuwalka Brothers Ltd. ((1955) 1 SCR 1071 : AIR 1955 SC 182) The department took an appeal to the tribunal and the tribunal relied on the decision of the Calcutta High Court in D. M. Wadhwana v. C. I. T. West Bengal ((1966) 61 ITR 154) to hold that his case came within the scope of Section 24(1) read with Explanation 2 and assessee the Tribunal referred to the High Court the following question of law : Whether on the facts and in the circumstances of the case, the Tribunal was right in holding that the transactions described above entered into by the assessee were speculative transactions within the meaning of Explanation 2 to Section 24(1) ? . The High Court answered the question in the affirmative and against the assessee. The correctness of that decision is challenged in this appeal. 3. Section 24(1) so far as its is material for the purpose of this appeal is in these terms : Where any assessee sustains a loss of profits or gains in any year under any of the heads mentioned in Section 6, he shall be entitled to have the amount of the loss set off against his income, profits or gains under any other head in that year Provided that in computing the profits and gains chargeable under the head 'profits and gains of business, profession or vocation', any loss sustained in speculative transactions which are in the nature of a business shall not be taken into other business consisting of speculative transactions : (The second proviso is not relevant for the present purpose.) Explanation 1 : Where the speculative transactions carried on are of such a nature as to constitute a business, the business shall be deemed to be distinct and separate from any other business. Explanation 2 : A speculative transaction means a transaction in which the contract for purchase and sale of any commodity including stocks and shares is periodically or ultimately settled otherwise than by the actual delivery or transaction of the commodity or scrips. (The rest of the section is also not relevant.) 4. Before us both sides admitted that the question is covered by the decision of this Court in Raghunath Prasad Poddar v. C. I. T., Calcutta ((1974) 3 SCC 205 : 1973 SCC (Tax) 499) where it was held that such transactions were not speculative transactions within the meaning of Explanation 2 to Section 24(1). That learned Counsel for the Revenue however prayed for reconsideration of the decision on a fresh examination of the problem. In Raghunath Prasad Poddar v. C. I. T., Calcutta (supra), the assessee, a company dealing in jute and jute goods, purchased pucca delivery orders (in short P.D. Os.) in respect of gunny bags from various parties after paying the gull price of the goods covered by the delivery orders and transfer of goods. The Tribunal following the decision in D. M. Wadhawan v. C. I. T. (supra) held that the sales in question were speculative and consequently the losses suffered by the assessee in these transactions could not be set off against the profits made by the assessee's non-speculative business. The High Court on reference following its earlier decision in D. M. Wadhwana's case and Nanalal M. Varma & Co. (P.) Ltd. C. I. T. ((1969) 73 ITR 713) answered the questions referred to it, which are similar to the question formulated in this case, in favour of the Revenue. This Court reversed the decision on appeal. 5. The view taken in Raghunath Prasad's case (supra) appears to be based on three earlier decisions of this Court, Duni Chand Rataria v. Bhuwalka Brothers Ltd. (supra), Bayyana Bhimayya and Sukhdevi Rathi v. Government of A. P. (supra) and State of A. P. v. Kolla Sreerama Murthy ((1963) 1 SCR 184 : AIR 1962 SC 1585 : (1962) 13 STC 522). The reasoning in Raghunath Prasad's case proceeds like this : To effect a valid transfer of any commodity, it is not necessary that the transfer in question should be followed up by actual delivery of the goods to the transfer. Even if the goods are delivered to the transferee's transferee, the first transfer also will be a valid transfer. What has to be seen in such cases is whether the ultimate purchaser of the P.D.Os. has taken actual delivery of the goods sold. It is erroneous to thing that if any transfer of the P.D.Os. is not followed up by actual delivery of the goods to the transferee, that transaction is to be considered as speculative. The following observation in Duni Chand Rataria v. Bhuwalka Brothers (P) Ltd (supra) was relied in support of the view taken : The sellers handed over these documents (like delivery orders) to the buyers against cash payment, and the buyers obtained these documents in token of delivery of possession of the goods. They in turn passed these documents from hand to hand until they rested with the ultimate buyer who took physical or manual delivery of possession of those goods. The constructive delivery of possession such was obtained by the intermediate parties was thus translated into a physical and manual delivery of possession in the ultimate analysis eliminating the unnecessary process of each of the intermediate parties taking and in his turn giving actual delivery of possession of the goods in the narrow sense of physical or manual delivery thereof. 6. In Duni Chand Rataria's case (supra) this Court was interpreted the words "actual delivery of possession" occurring in Section 2(1)(b)(i) of West Bengal Jute Goods futures Ordinance, 1949. The question for determination in that case was whether certain contracts between the appellant and the respondents could be called contracts involving actual delivery of possession of the goods concerned. Referring to the definition of "delivery" in Section 2(2) of the Indian Sale of Goods Act, 1930 it was observed that his would include actual delivery as also symbolic or constructive delivery, and having regard to the mischief which was brought to be averted by the promulgation of the Ordinance - to prevent persons who dealt in differences only and never intended to take delivery under any circumstances - it was held that the intendment of the ordinance was that "actual delivery of possession" was actual delivery and contrasted with mere dealings in differences and such actual delivery included within its scope symbolic and constructive delivery of possession. With respect, these observations made in quite a different context do not appear to us to be of assistance in interpreting Explanation 2 to Section 24(1) of the Indian Income-tax Act, 1922. 7. The other decision referred to in Raghunath Prasad's case (supra), Bayyana Bhimayya and Sukhdevi Rathi v. Government of A. P. (supra) was case under the Madras General Sales Tax Act, 1939. The appellant in that case who dealt in gunnies entered into contracts with two mills agreeing to purchase gunnies at a certain rate for future delivery and also entered into agreements with third parties by which they charged something extra from the third parties and handed over to them the delivery orders described as kutcha delivery orders. The mills however did not accept the third parties as contracting parties but only as agents of the appellants. The tax authorities treated the transaction between the appellants and the third parties as a fresh sale and sought to levy sales tax on this as well, to which the appellants objected saying that there was only one sale. It was held that a delivery order being a document of title to the goods covered by it, possession of the document not only gave one the right to recover the goods but also to transfer them to another by endorsement or delivery, and that there being two separate transactions of sale, one between the mills and the original purchasers, and the other between the original purchasers and the third parties, tax was payable at both the points. In reaching this conclusion the Court observed : At the moment of delivery by the mills to the third parties, there were, in fact, two deliveries, one by the mills to the appellants, represented, in so far as the mills were concerned, by the appellants' agents, the third parties, and the other by the appellants to the third parties as buyers from the appellants. These two deliveries might synchronise in point of time, but were separate, in point of fact and in the eye of law. Here also the only question was whether on the facts of the case there were two separate transactions of sale so that tax was payable at both the points under the Madras General Sales Tax Act, 1939. The observation made in this context does not also seem to us relevant to the question under consideration in the appeal before us. 8. Another authority on which the decision in Raghunath Prasad's case (supra) relies is State of A. P. v. Kolla Sreerama Murthy (supra), which is also a case under the Madras General Sales Tax Act, 1939. The respondent in that case, a dealer in gunny bags, purchased gunnies from the mills on terms of written contracts which were on printed form. These contracts were entered into by brokers acting for the respondent who sent him 'bought-notes' setting out the terms upon which the purchases had been effected from the mills. The mills having received a part of the purchases money in terms of the contract issued delivery orders directing the delivery of goods as per the contract. Instead of taking delivery himself, the respondent endorsed the delivery orders and these passed through several hands before the ultimate holder of the delivery orders presented them to the mills and obtained delivery of the gunnies on payment. The question that arose for decision was whether the transactions entered into by the respondent were mere sales of delivery orders or sales of goods so as to bring them to charge under Section 3 of the said Act. At the date of the contract for purchase by the respondent the goods which were the subject-matter of the purchase were not appropriated to the contract so that there was no completed sale since no property passed, but only an agreement for sale. In considering the effect of the position that the property in goods passed to the ultimate endorsee of the delivery orders, Justice Ayyangar speaking for the Court relied on an English decision, Butterworty v. Kingsway (1954) 2 All ER 694), to hold that though the respondent and his transferees had not acquired any title to the goods, the title acquired by the ultimate endorsee of the delivery orders went to feed their previously defective titles and enured to that benefit. His Lordship further observed that his was the principle that formed the basis of the decision in Bayyana Bhimayya's case (supra). Here again, the question that was considered has hardly any connection with Section 24 of the Indian Income-tax Act, 1922, and the observations made in this case cannot be a guide to the solution of the problem arising in the case before us. 9. Section 6 of the Indian Income-tax Act, 1922 enumerates the heads of income chargeable to income-tax. Section 24(1) of the Act provides that where an assessee sustains a loss under any of these heads in any year, he shall be entitled to have the loss set off against his income profits or gains under any other head in that year. This general provision is qualified by the first proviso which permits the set-off of a loss in speculative business against the assessee's profits and gains, if any, is a similar business only. Explanation 1 says that where the speculative transactions are of such a nature as to constitute a business, the business shall be deemed to be distinct and separate from any other business. Explanation 2 defines a speculative transaction as a transaction in which a contract for purchase and sale of any commodity is periodically or ultimately settled otherwise than by the actual delivery or transfer of the commodity. The words actual delivery in Explanation 2 mean real as opposed to notional delivery. For income-tax purposes speculative transaction means what the definition of that expression in Explanation 2 says Whether a transaction is speculative in the general sense or under the Contract Act is not relevant for the purpose of this explanation. The definition of "delivery" in Section 2(2) of the Sale of Goods Act which has been held to include both actual and constructive or symbolical delivery has no bearing on the definition of speculative transaction in the explanation. A transaction which otherwise speculative would not be a speculation transaction within the meaning of Explanation 2 if actual delivery of the commodity or the scrips has taken place; on the other hand, a transaction which not otherwise speculative in nature may yet be speculative according to Explanation 2 if there is no actual delivery of the commodity or the scrips. The explanation does not invalidate speculative transactions which are otherwise legal but gives a special meaning to that expression for purposes of income-tax only. In D. M. Wadhwana C.I.T. (supra) on which the Tribunal's decision in this case is based, the Calcutta High Court observed : The explanation to Section 24(1), however, does not prevent persons from entering into contracts in which the buyers and sellers may not actually hand over the goods physically. The explanation is only designed at segregating for income-tax purposes loss sustained in transactions of a certain kind. It may be that such transactions are not speculative in the list of Section 30 of the Contract Act. ........ In enacting the Explanation 2 of Section 24(1) of the Income-tax Act, the Legislature did not intend to affect any transaction of sale wherein the goods were not physically delivered by the seller to the buyer but only laid down that if there was no actual or physical delivery, the loss, if any, would be a loss in a speculative transaction which could be allowed to be set off only against a profit is transaction of the same nature ..... The object of the explanation is not as invalidate the transactions which are not completed by actual delivery of the goods but only to brand them as speculative transactions so as to put them in a special category for income-tax purposes. 10. In our opinion this is a correct statement of the law. This aspect of the matter was not considered in Raghunath Prasad Poddar v. C. I. T. (supra). We think that law on the point was correctly stated is D. M. Wadhwana v. C. I. T. (supra), and in our opinion the question preferred to the High Court in the present case had been correctly answered. The appeal is accordingly dismissed but in the circumstances of the case without any order as to costs.