1978 INSC 0228 Northern India Caterers (India) Ltd. Vs Lt. Governor Of Delhi Civil Appeals Nos. 1768-1769 of 1972 (R. S. Pathak, P. N. Bhagwati, V. D. Tulzapurkar JJ) 07.09.1978. JUDGMENT PATHAK J. - 1. This and the connected appeal are directed against the judgment of the High Court of Delhi disposing of a reference made to it under Section 21(3) of the Bengal Finance (Sales-Tax) Act, 1941 as extended to the Union territory of Delhi on the following question : Whether the service of meals to casual visitors in the Restaurant is taxable as a sale - (i) when the charges are lump sum per meal or (ii) when they are calculated per dish ? The High Court has answered the question in the affirmative. 2. The appellant runs a hotel in which lodging and meals are provided on "inclusive terms" to residents. Meals are served to non-residents also in the restaurant located in the hotel. In the assessment proceedings for the assessment years 1957-58 and 1958-59 under the Bengal Finance (Sales-Tax) Act, 1941, the appellant contended that the service of males to residents and non- residents could not be regarded as a sale and therefore sales tax could not be levied in respect thereof. The contention was rejected by the Sales Tax authorities, who treated a portion of the receipts from the residents and non-residents as representing the price of the foodstuffs served. At the instance of the appellant, the High Court called for a statement of the case on two questions. One was whether the supply of meals to residents, who paid a single all-inclusive charge for all services in the hotel, including board was exigible to sales tax. The second was the question set forth above. The High Court answered the first question in favour if the appellant and the second against it. And now these appeals by special leave. 3. Tax is payable by a dealer under Section 4 of the Bengal Finance (Sales-Tax) Act, 1941 on sales effected by him, and the expression "sale" has been defined by Section 2(g) of the Act to mean "any transfer of property in goods for cash or deferred payment or other valuable consideration including a transfer of property in goods involved in the execution of a contract....". The question is whether in the case of non-residents the service of meals by the appellant in the restaurant constitutes a sale of foodstuffs. It appears to us that after the view taken by this Court in State of Punjab v. Associated Hotels of India Ltd. ((1972) 2 SCR 937 : (1972) 1 SCC 472 : AIR 1972 SC 1131 : 1972 Tax LR 1937), the approach to the question before us is clearly indicated. 4. This is a case where the origin and historical development of an institution has profoundly influenced the nature and incidents it possesses in law. In the case of an hotelier this Court proceeded in the footing that his position in law was assimilable to that of an innkeeper. At common law an innkeeper was a person who received travellers and provided lodging and necessaries for them and their attendants and employed servants for this purpose and for the protection of travellers lodging in his inn and of their goods. (Halsbury's Laws of England, 3rd Edn., Vol. 21, p. 442, para 932) It was hospitality that he offered, and the many facilities that constituted the components of that hospitality determined the legal character of the transactions flowing from them. Long ago, on Crisp v. Pratt ((1639) Cro Car 549 : 79 ER 1072) it was pointed out that innkeepers do not get their living by buying and selling, and that although they buy provisions to be spent in their house, they do not sell them but what they do is to "utter" them. "Their gain", it was added "is not only by uttering of their commodities, but for the attendance of their servants, and for the furniture of their house, rooms, and lodgings, for their guests...... ". This test went to the root, and we find it repeated in Parkar v. Flint ((1699) 12 Mod Rep 254 : 88 ER 1303). In Newton v. Tries (3 Mod 327 : 91 ER 100 : Comb 181) Holt, C.J. defined the true status of an innkeeper by reference to the services afforded by him, that he was an "hospitator", and was "not paid upon the account of the intrinsic value of his provisions, but for other reasons : the recompence he receives, is for care and pains, and for protection and security.... but the end of an innkeeper in his buying, is not to sell, but only a part of the accommodation he is bound to prepare for his guests." And for the purpose of the question before us it would be relevant to quote Professor Beale (Innkeepers & Hotels, para 169) : As an innkeeper does not lease his rooms, so he does not sell the food he supplies to the guest. It is his duty to supply such food as the guest needs, and the corresponding right of the guest is to consume the food he needs, and to take no more. Having finished his meal, he has no right to take food from the table, even the uneaten portion of food supplied to him, nor can he claim a certain portion of food as his own to be handed over to another in case he chooses not to consume it himself. The title to food never passes as a result of an ordinary transaction of supplying food to a guest. 5. Having proper regard to those particular considerations, it is not surprising that the principle was extended in England to the service of food at eating places or restaurants. The keeper of an eating house, or victualler, was regarded fundamentally as providing sustenance to those who ordered food to eat in the premises. The eminent and learned Judge, Lord Mansfield, saw no distinction, in Saunderson v. Rowles (4 Burr 2064 : 98 ER 77) (1767), between an innkeeper and a victualler. He observed : The analogy between the two cases of an innkeeper and a victualler is so strong that it cannot be got over. And we are all clear that this man (victualler) is not within these laws, upon the authority of a determined case of an innkeeper, and also upon the reason of the thing.... He buys only to spend in his house, and when he utters it again it is attended with many circumstances additional to the mere selling price. Like the hotelier, a restaurateur provides many services in addition to the supply food. He provides furniture and furnishings, linen, crockery and cutlery, and in the eating places of today he may add music and a specially provided area for floor dancing and in some cases a floor show. The view taken by the English law found acceptance on American soil, and after some desultory dissent initially in certain states it very soon became firmly established as the general view of the law. The first addition of American Jurisprudence (Vol. 46, p. 207, para 13) sets forth the statement of the law in that regard, but we may go to the case itself, Electa B. Merrill v. James W. Hodson, (1915-B LRA 481) from which the statement has been derived. Holding that the supply of food or drink to customers did not partake of the character of a sale of goods the Court commented : The essence of it is not an agreement for the transfer of the general property of the food or drink placed at the command of the customer for the satisfaction of his desires, or actually appropriated by him in the process of appeasing his appetite or thirst. The customer does not become the owner of the food set before him, or of that portion which is carved for his use, or of that which finds a place upon his plate, or in side dishes set about it. No designated portion becomes his. He is privileged to eat, and that is all. The uneaten food is not his. He cannot do what he pleases with it. That which is set before him or placed at his commands is provided to enable him to satisfy his immediate wants, and for no other purpose. He may satisfy those wants; but there he must stop. He may not turn over unconsumed portions to others at his pleasure, or carry away such portions. The true essence of the transaction is service in the satisfaction of a human need or desire,- ministry to a bodily want. A necessary incident of this service or ministry is the consumption of the food required. This consumption involves destruction, and nothing remains of what is consumed to which the right of property can be said to attach. Before consumption title does not pass; after consumption there remains nothing to become the subject of title. What the customer pays for is a right to satisfy his appetite by the process of destruction. What he thus pays for includes more than the price of the food as such. It includes all that enters into the conception of service, and with it no small factor of direct personal service. It does not contemplate the transfer of the general property in the food applies as a factor in the service rendered. Subsequent cases drew on these observation, notably Mary Nisky v. Childs Company (50 ALR 227). The position was radically altered in the United States by the enactment of the Uniform Commercial Code, which provides in effect that the serving for value of food or drink to be consumed either on the premises or elsewhere constitutes a sale. Nonetheless it is affirmed in the second edition of American Juriprudence (Vol. 67, p. 142 para 33) that where the Code does not operate, "in general the pre-Code distinction between a contract for sale and one for the giving of service should continue." 6. It has already noticed that in regard to hotels this Court has in M/s. Associated Hotels of India Ltd. (supra) adopted the concept of the English law that there is no sale when food and drink are supplied to guest residing in the hotel. The Court pointed out that the supply of meals was essentially in the nature of a service provided to them and could not be identified as a transaction of sale. The Court declined to accept the proposition that the Revenue was entitled to split up the transaction into two parts, one of service and the other of sale of foodstuffs. If that be true in respect of hotels, a similar approach seems to be called for on principle in the case of restaurants. No reason has been shown to us for preferring any other. The classical legal view being that a number of services are concomitantly provided by way of hospitality, the supply of meals must be regarded as ministering to a bodily want or to the satisfaction of a human need. What has been said in Electa B. Merrill (supra) appears to be as much applicable to restaurants in India as it does elsewhere. It has not been proved that any different view should be taken, either at common law, in usage or under statue. 7. It was urged for the respondent that is Associated Hotels of India Ltd. (supra) this Court drew a distinction between the case of meals supplied to a resident in a hotel and those served to a customer in a restaurant. We are unable to find any proposition of law laid down by the court there which could lead to that inference. We may point out that in the view which appeals to us we find ourselves unable to agree with the observations to the contrary made by the Punjab High Court in M/s. Associated Hotels of India Ltd., Simla v. Excise and Taxation Officer, Simla (AIR 1966 Punj 449 : 68 Punj LR 319 : (1966) 17 STC 555) and by the Delhi High Court in Municipal Corporation of Delhi v. Laxmi Narain Tandon (AIR 1978 Del 244 : 1970 Cri LJ 1605 : ILR 1970 Delhi 9). 8. In the result, we hold that the service of meals to visitors in the restaurant of the appellant is not taxable under the Bengal Finance (Sales-Tax) Act, 1941, as extended to the Union territory of Delhi, and this is so whether a charge is imposed for the meal as a whole or according to the dishes separately ordered. 9. In the circumstances of the case, we make no order as to costs.