PETITIONER:
COMMISSIONER OF INCOME-TAX, NAGPUR
Vs.
RESPONDENT:
RAI BAHADUR JAIRAM VALJI AND OTHERS
DATE OF JUDGMENT:
07/10/1958
BENCH:
AIYYAR, T.L. VENKATARAMA
BENCH:
AIYYAR, T.L. VENKATARAMA
GAJENDRAGADKAR, P.B.
SARKAR, A.K.
CITATION:
1959 AIR 291 1959 SCR Supl. (1) 110
CITATOR INFO :
E&D 1959 SC 814 (24,52,54)
R 1959 SC1352 (8)
RF 1961 SC1579 (30,31,34)
RF 1964 SC 758 (12)
RF 1965 SC 65 (5,31,33)
R 1971 SC1590 (9)
R 1972 SC 386 (12)
R 1973 SC 515 (9)
R 1973 SC1011 (15,20)
D 1987 SC 500 (36)
RF 1992 SC1495 (31)
ACT:
Income Tax-Capital or Revenue receipt-Compensation for
premature termination of contract-Whether trading receipt
-Liability to tax-lndian Income-tax Act, 1922 (XI of 1922).
HEADNOTE:
The respondent had been carrying on business in the produc-
tion and supply of limestone since 1920, and under an
agreement entered into with the Bengal Iron Company was
supplying all its requirements of limestone and dolomite.
Sometime later the Indian Iron and Steel Company took over
all the assets and liabilities of the former company.
Subsequently differences having arisen between the
respondent and the Indian Iron and Steel Company they
entered into an agreement on May 9, 1940, in settlement of
all the disputes between them whereby, inter alia, the
respondent was to work a quarry of the company for a period
Of 25 years and to supply the limestone quarried therefrom
to the company according to its requirements and to get from
the railway authorities facilities for transporting the
limestone more economically; and it was agreed that till
such facilities were given, the respondent was to be paid
Rs. 4000/- every month. Under the agreement the respondent
had the right to work other quarries of his own and supply
limestone so quarried to other purchasers. The railway
authorities having declined to grant facilities, it became
impossible to carry out the agreement in the manner
contemplated by the parties, who, thereupon, entered into a
fresh agreement on August 2, 1941, terminating
111
the agreement dated May 9, 1940, on certain terms. The
agreement provided inter alia (1) that the Company should
pay " Rs. 2,50,000/- to the sellers as solatium besides the
monthly instalments of Rs. 4000/-", remaining unpaid under
the contract dated May 9, 1940, (2) that the company should
purchase limestone from the respondent for a period of 12
years, and (3) that the respondent was to be appointed the
loading contractors of the Company for loading iron ore. On
a question as to whether the the sum of Rs. 2,50,000/- was
liable to tax, the respondent claimed that it was not,
'being a capital receipt but the income-tax authorities held
that it was a trading receipt and was income chargeable to
tax. The High Court however held on a reference under s.
66(1), that the income was not chargeable to tax, and hence
the present appeal. In support of the appeal, the respon-
dent contended inter alia that (1) the contract dated May 9,
1940, was for a period of 25 years of which more than 23
years had still to run at the time of the settlement, and it
was therefore an asset of an enduring character, capital in
character, and the compensation paid therefor was a capital
receipt, and (2) that the true character of the agreement
was that it brought into existence an arrangement which
would enable the respondent to carry on a business and was
not itself any business, and any payment made for the
termination of such an agreement was a capital receipt.
Held, that the contract of May 9, 1940, was entered into by
the respondent in the ordinary course of his business and
that the sum of Rs. 2,50,000/- which was paid as solatium
for the cancellation of that contract, was a revenue receipt
and was chargeable to tax.
There is a distinction between a contract entered into in
the usual course of business and an agency contract. While
it may be possible to regard the latter as merely a
framework for doing business, the former constitutes the
business itself, and, therefore, compensation paid for the
termination of the former kind of contract must be held to
be revenue, whereas compensation paid for the termination of
the latter might be capital in character.
It would make no difference in the character of the receipt,
when it is compensation for cancellation of a trading
contract, whether its performance is to consist of a single
act or a series of acts spread over a period.
Case law reviewed.
Van Den Berghs Ltd. v. Clark, [1935] A.C. 431,
distinguished.
JUDGMENT:
CIVIL APPELLATE JURISDICTION : Civil Appeal No. 109 of 1954.
Appeal by special leave from the judgment and order dated
April 21, 1950, of the former Nagpur High Court in Misc.
Civil Case No. 135 of 1949.
112
R. Ganapathy Iyer and R. H. Dhebar, for the appellant.
Radhavinod Pal, J. M. Thakar and I. N. Shroff, for the
respondents.
1958. October 7. The Judgment of the Court was delivered by
VENKATARAMA AIYAR J.-This is an appeal against the judgment
of the High Court of Nagpur in a reference under s. 66(1) of
the Indian Income-tax Act (XI of 1922), hereinafter referred
to as the Act, and the point that is raised for our
determination is whether a sum of Rs. 2,50,000 received by
the respondent on August 2, 1941, is chargeable to income-
tax. While, according to the Department, the amount in
question is a revenue receipt liable to be included in the
chargeable income, according to the respondent it is capital
receipt not liable to tax. The Appellate Tribunal held,
affirming the decisions of the Income-tax Officer and the
Appellate Assistant Commissioner, that the amount in
question was a trading receipt, and was income liable to be
assessed. On the application of the respondent, it referred
the following question for the decision of the High Court:
” Whether in the circumstances of the case the sum of Rs.
2,50,000 received by the assessee as damages or compensation
for the premature termination of the contract of 9th May
1940 is income assessable within the meaning of the Indian
Income-tax Act.”
The reference was heard by Sen and Deo, JJ., who held,
disagreeing with the Tribunal, that the sum of Rs. 2,50,000
was a capital receipt in the hands of the respondent, and
that it, was not liable to be taxed. The appellant then
filed an application under s. 66(A)(2) of the Act for a
certificate to appeal to this Court, but that was dismissed,
the learned judges holding that the law on the subject was
well settled. The appellant thereafter applied to this
Court for special leave under Art. 136, and the same was
granted, and hence this appeal.
113
The question whether a receipt is capital or income has
frequently come up for determination before the courts.
Various rules have been enunciated as furnishing a key to
the solution of the question, but as often observed by the
highest authorities, it is not possible to lay down any
single test as infallible or any single criterion as
decisive in the determination of the question, which must
ultimately depend on the facts of the particular case, and
the authorities bearing on the question are valuable only as
indicating the matters that have to be taken into account in
reaching a decision. Vide Van Den Berghs Ltd. v. Clark (1).
That, however, is not to say that the question is one of
fact, for, as observed in Davies (H. M. Inspector of Taxes)
v. The Shell Company of China Ltd. (2) ” these questions
between capital and income, trading profit or no trading
profit, are questions which, though they may depend no doubt
to a very great extent on the particular facts of each case,
do involve a conclusion of law to be drawn from those facts
“. Vide also the observations of Lord Greene, M. R. in
Rustproof Metal Window Co., Ltd. v. Commissioners of Inland
Revenue (3). That being so, we must first examine the facts
of the present -case, and then consider whether on those
facts and in the light of the applicable principles, the sum
of Rs. 2,50,000 received by the respondent is a capital or a
revenue receipt.
The respondent is a businessman whose trading activities run
in several channels. He is a railway contractor; he runs a
rice mill and a sugar factory; he is a supplier Of limestone
and dolomite. It is with the last of these businesses that
we are concerned in these proceedings. The respondent had
acquired a quarry at Paraghat and had been himself working
it and selling limestone quarried out of it to, among
others, a Company called the Bengal Iron Company, Ltd. On
January 5, 1935, the said Company entered into an agreement
with the respondent for the purchase of all its requirements
of limestone and dolomite from
(1) [1935] A.C. 431. (2) (1951) 32 Tax Cas. 133 151.
(3) (1947) 29 Tax Cas. 243, 266.
15
114
the latter at rates specified therein, and these rates were
subsequently modified by another agreement between the
parties dated December 21, 1935. In 1936 the Company went
into liquidation, and its assets and liabilities were taken
over by another Company called the Indian Iron and Steel
Company, Ltd. under a scheme of amalgamation dated September
8, 1936. This Company continued to purchase limestone and
dolomite from the respondent for some time, but later on,
finding that the rates were uneconomic owing to increase in
the railway freight, it decided to purchase its requirements
from other sources, and by notice dated May 29, 1939,
informed the respondent accordingly. Thereupon, the
respondent filed Suit No. 211 of 1940 in the High Court of
Calcutta for specific performance of the contract dated
January 5, 1935, as modified on December 21, 1935, and for
an injunction restraining the Indian Iron and Steel Company,
Ltd. from purchasing limestone or dolomite from any person
other than the plaintiff, and on March 13, 1940, an
injunction in those terms was actually issued against the
Company.
Thereafter, the Company and the respondent entered into an
agreement in settlement of all the disputes between them,
and the same was embodied in a document dated May 9, 1940.
As it is this document that forms the source for the payment
of Rs. 2,50,000 to the respondent, it is necessary to refer
to the terms thereof in some detail. Under this agreement,
the respondent was to work a quarry of the Company at a
place called Gangapur for a period of 25 years and to supply
the limestone quarried therefrom to the Company according to
its requirements. This quarry, it should be stated, was
situated near Kulti where the Company carried on its
smelting operations, and obviously it would reduce the
working expenses, if limestone required therefor could be
got from Gangapur. There were, however, no facilities in
Gangapur railway station for transporting the goods from the
quarry, and so it was arranged that the authorities should
be moved for permission to construct a siding at Gangapur,
and that the cost thereof should be borne
115
by the Company. It was expected that it would take 18
months before the siding could be completed, and it was
agreed that during that period the respondent was to be paid
Rs. 4,000 every month. Thereafter, the respondent was to be
paid at the rate of Rs. 2-9-0 per ton of limestone which
might be loaded in the railway wagons to be arranged for by
the Company. The working of the quarry was left entirely in
the hands of the respondent. It was he that was to purchase
the machinery and the appliances necessary for quarrying.
He was to engage his own workmen and put up all the
requisite superstructures. After the limestone was raised
from the quarry, he was to get it cleaned and Tendered
merchantable, and it was thereafter to be loaded in the
wagon. There are two clauses in the agreement to which
reference might be made. Under cl. 6, the respondent agreed
” to supply to the Company such other quantities of
limestone, if any, as the Company may order besides Kulti
requirements “. Clause 13 of the agreement enjoined that the
respondent was not to engage, during the subsistence of the
agreement, in any other contract business for the working of
any quarry within an area of 20 miles from the Company’s
quarry, but this was subject to the proviso that the
respondent was free to work any quarry belonging to and held
by him.
To continue the narration, the railway authorities did not
agree to the construction at Gangapur of a siding and a
loopline to the quarry, and so it became impossible to carry
out the agreement in the manner contemplated by the parties.
It is in this situation that the parties came together, and
on August 2,1941, entered into a new agreement and it is
with this that we are directly concerned in this appeal.
The agreement recites that the Company feeling difficulty in
working their mines referred to in the contract dated May 9,
1940, made a proposal for termination of the said contract
on certain terms, and that was agreed to. The terms of the
agreement are (1) that the Company should pay ” Rs. 2,50,000
to the sellers as solatium besides the monthly instalments
of Rs. 4,000 “, remaining unpaid under the contract dated
May 9, 1940; (2)
116
that the Company should take all the limestone required for
its furnaces at Kulti from the respondent for a period of 12
years on terms and conditions set out in an agreement; (3)
that the respondent was to be appointed the loading
contractors of the Company for loading all iron ore at
Monoharpore for a period of 12 years from January 1, 1942,
on the terms and conditions specified in a separate
agreement. Pursuant to this agreement, the respondent was
paid a sum of Rs. 2,50,000 and the two agreements relating
to the purchase of limestone and the loading of iron ore at
Monoharpore were also executed. The balance due on account
of monthly payment of Rs. 4,000 provided in the agreement of
May 9, 1940, was also duly paid. Now, on these facts, the
question is whether the sum of Rs. 2,50,000 received by the
respondent was capital or revenue.
Before discussing the principles applicable to the facts as
stated above, it is necessary to deal with a contention
raised on the facts of the case on behalf of the respondent.
Dr. Radha Binode Pal, who appeared for him, argued that for
the purpose of carrying out the agreement dated January 5,
1935, the respondent had executed works of a capital nature
such as construction of quarters, tenements and the like,
and had incurred expenses exceeding Rs. 4 lakhs -on that
account, that all this had to be thrown away when the if
quarry at Paraghat had to be abandoned, and the sum of Rs.
2,50,000 was really a reimbursement of the amount spent by
him as above and was therefore a respondent, the position in
law would no doubt be as contended for by him. But have
those facts been established ? In his statement before the
Income-tax Officer, the respondent merely stated that the
amount in question was paid as consideration for the
termination of the contract of 1935 and not of 1940, and it
is pointed out by the Tribunal that the respondent did not
substantiate even this assertion. There was no allegation
that capital expenses had been incurred in the execution of
the contract of 1935, and that the amount in question was
paid as compensation therefor;
117
nor is there any evidence on that question. In deed, when
it is remembered that the quarry at Paraghat had been
abandoned before the contract dated May 9, 1940, was entered
into, it is difficult to imagine how any amount paid as
compensation for the cancellation of that contract can have
any connection with expenses incurred with reference to that
quarry. We must hold that the sum of Rs. 2,50,000 was not
paid as compensation for expenses thrown away and cannot be
held to be a capital receipt on that account.
Now, the contention on behalf of the appellant is that the
contract dated May 9, 1940, was one entered into by the
respondent in the ordinary course of his business, that the
sum of Rs. 2,50,000 was paid admittedly as solatium for the
cancellation of that contract, that the payment really
represents the profits which the respondent could have made,
had the contract been performed, and that it is therefore a
revenue receipt; and a number of authorities were quoted in
support of this contention. We shall now refer to the more
important of them. ID Short Bros. Ltd. v. The
Commissioners of Inland Revenue (1), the facts were that the
appellant Company which was carrying on business as
shipbuilders had entered into a contract to build two
steamers and later on, agreed to its cancellation on receipt
of a sum of pound 1,00,000. The question was whether this
was a capital or revenue receipt. Rowlatt, J., held that it
was merely a receipt in a going concern and was revenue, and
that was affirmed by the Court of Appeal, Lord Hanworth,
M.R., observing that such a contract as the one before him
was liable in the ordinary course of business to be altered
or terminated on terms and the payment of pound 1,00,000 in
settlement of the rights under the contract was an
adjustment made between the appellants and their clients in
the ordinary course of business. Similar observations are
to be found in the judgment of Sargant, L. J. and Lawrence,
L. J. It may be noted on the facts of the present case that
the agreement of January 5, 1935, was modified on December
21, 1935, and the disputes which arose with reference
thereto
(1) (1927) 12 Tax Cas. 955.
118
were settled by the agreement of May 9, 1940, which was, in
turn, replaced by agreement dated August 2, 1941. The
agreements dated May 9, 1940, and August 2, 1941, could
therefore be properly said to be adjustments made in the
ordinary course of business.
In The Commissioners of Inland Revenue v. The North fleet
Coal and Ballast Co., Ltd. (1), the respondent Company which
was the owner of a chalk quarry had entered into a contract
with a purchaser for the supply of certain quantity of chalk
for a period of ten years. After some time, the purchaser
wanted to be relieved from the contract, and the respondent
agreed to its termination on receipt, of pound 3,000. The
point for decision was whether that was a capital or a
revenue receipt. In holding that it was the latter,
Rowlatt, J., observed:
” If the contract had gone forward those sums would have
come into profits every year and now that they are
represented by a commutation, so far as that is concerned,
the point seems to be concluded by Short’s case (2) “.
One of the contentions urged on behalf of the assessee was
that the contract being for a term was a capital asset, that
the effect of the subsequent agreement terminating it on
payment of pound 3,000 was in substance to assign the
unexpired portion of the contract for a consideration, and
that it would be a capital receipt on the principle laid
down in John Smith & Son v. Moore(1). In repelling this
contention, Rowlatt, J., observed :
“These contracts are not being sold. They are not being
even extinguished really for this purpose. What is
happening is that the profits under them are being taken;
something is being taken in respect of the profits of them.
That is the position. This sum represents the profits of
the Company -on the contracts, treating them as contracts
which nationally have earned or are going to earn a profit.”
And the decision in John Smith & Son v. Moore was
distinguished.
(1) (1927) 12 Tax Cas. 1102.
(2) (1927) 12 Tax Cas. 955.
(3) (1921) 12 Tax Cas. 266,
119
In John Smith & Son v. Moore (1), it may be stated that the
executors sold some outstanding contracts for the supply of
coal to the son of the testator for a consideration, and it
was held that the payment made by the son for the purchase
of the contracts was in his hands a capital expense. The
payment was not given by one party to a contract to the
other in cancellation of the agreement but by a stranger to
the contract to one of the parties thereto for an assignment
of his rights thereunder. In Jessee Robinson & Sons v. The
Commissioners of Inland Revenue (2), the appellant had
entered into two contracts for the sale of’ yarn. The
purchaser cancelled the contracts and paid pound 12,500 in
settlement of the claims. The contention of the appellant
was that this payment was not a trading receipt or profit
arising from his trade. In rejecting this contention,
Rowlatt, J. observed:
” It seems to me that there is no reason why the sum
received in that respect for breach of contract is not a sum
which is part of the receipts of the business for which that
contract was made.”
Examining the facts of the present case in the light of the
above decisions, the question to be considered is whether
the contract dated May 9, 1940, was entered into by the
respondent in the usual course of his business. If it was,
then the amount paid for the termination of the contract
must be held to be a trading receipt. That the respondent
has been carrying on business in the production and supply
of limestone is amply established. The record shows that he
had been supplying limestone and dolomite to the Bengal Iron
Company, Ltd., from about the year 1920 and that the
contracts of 1935 were entered into only in the carrying on
of that business. Vide para. 4 in the plaint in Suit No.
211 of 1940 already referred to. The contract of May 9,
1940, was made in settlement of the rights under those
contracts. It is to be noted that under the agreement dated
August 2, 1941, under which he received a sum of Rs.
2,50,000, he also secured a contract for the supply of
limestone for a period of 12 years. On these facts, it is
impossible to
(1) (1921) 12 Tax Cas. 266.
(2) (1929) 12 Tax Cas. 1241.
120
come to any conclusion other than that the contract in
question was entered into by the respondent in the ordinary
course of his business. The learned Judges in the-Court
below observe that the assessee was not a dealer in, though
he was a supplier of, limestone. This appears to us to be a
distinction without a difference. Moreover, it would be
wholly immaterial for the present purpose whether the
respondent was a dealer in or supplier of limestone, as, in
either view, he would be carrying on business and the
contract in question would be one entered into in the
carrying on of that business. We should also observe that
the statement that the respondent was only a supplier but
not a dealer in limestone does riot appear to be quite
accurate on the facts. Under cl. 13 of the agreement dated
May 9, 1940, the respondent had the right to work other
quarries of his own, and the evidence shows that he did
supply limestone so quarried to other purchasers.
In support of the judgment of the Court below, learned
counsel for the respondent urged the following contentions :
(1) The contract dated May 9, 1940, was for a period of 25
years of which more than 23 years had still to run at the
time of the settlement, and it was therefore an asset of an
enduring character, capital in character, and the
compensation paid therefor was a capital receipt.
(2) The true character of the agreement was that it brought
into existence an arrangement which would enable the
respondent to carry on a business and was not itself any
business and any payment made for the termination of such an
agreement is a capital receipt.
(3) The business which was to be carried on pursuant to the
contract was of a specialised character, that there was no
general market for limestone and dolomite, that the contract
in question formed practically the entire business of the
respondent and the compensation paid for the closure of that
business would not be a revenue receipt but a capital
receipt on account of sterilisation of a capital asset. It
is argued by Dr. Radha Binode Pal that the features
121
stated above were not present in the contracts which came up
for consideration in the decisions cited for the appellant,
and that they are therefore distinguishable, and he relied
on other authorities as applicable to the fact,,; of this
case. These contentions and the authorities cited in
support thereof must now be considered.
(1) Is the receipt of Rs. 2,50,000 a capital receipt for
the reason that it was compensation for the settlement of a
contract which had a long life before it ? The argument of
the respondent is that there is in the Income-tax law a
well-defined distinction between fixed capital and
circulating capital (Vide John Smith & Son v. Moore)(1),
that where there is a contract the performance of which is
to be not once and for all but spread over a period of
years, it is in the nature of a fixed capital and a payment
on account of it must be held to be capital receipt.
Reliance is placed in support of this contention on the
decisions in Commissioner of Income-tax v. Shaw Wallace &
Co. (2) and Barr, Crombie & Co. Ltd. v. Commissioners of
Inland Revenue (3) and certain observations in Kelsall
Parsons & Co. v. Commissioners of Inland Revenue (4) and The
Commissioner of Income-tax and Excess Profits Tax, Madras v.
The South India Pictures Ltd., Karaikudi (5).
In Income-tax Commissioner v. Shaw Wallace. & Co. (2), the
respondent Company had been acting for several years as the
distributing agents of two oil Companies. In 1927-28, these
Companies decided to make their own distribution
arrangements and accordingly terminated the agency of the
respondent and paid compensation therefor. The question was
whether this amount was a revenue receipt in the hands of
the respondent. It was held by the Privy Council that it
was a capital receipt, because it represented compensation
paid for cessation of business, not profits earned in the
carrying on of it. In Barr, Crombie & Co. Ltd. v.
Commissioners of Inland Revenue (3), the facts were that
(1) (1921) 12 Tax Cas. 266.
(3) (1945) 26 Tax Cas. 4o6.
(5) [1956] S.C.R. 223.
(2) (1932) L.R. 59 I.A. 2o6.
(4) (1938) 21 Tax Cas. 608.
16
122
under an agreement dated May 25, 1937, the appel]ant had
been appointed manager of a shipping company for a period of
15 years, and one of the terms of the agreement was that if
the company went into liquidation, the entire remuneration
for the remaining period -was payable forthwith. On Novem-
ber 5, 1942, the company went into liquidation, and a sum of
pound 16,306 16s. 11d. was paid to the appellant as its
remuneration for the period of about 8 years which was still
to run. On a question as to whether this was taxable as a
revenue receipt, it was held that as virtually the whole of
the asets of the appellant company consisted of the managing
agency agreement, a payment for its extinction was a capital
receipt and was therefore not taxable. Distinguishing the
decision in Kelsall’s case (1) where compensation paid for
the termination of an agency agreement was held to be a
revenue receipt, the Lord President Normand observed: (at
page 411).
” Here we are not dealing with a single payment in return
for the surrender of the prospect of making profits in the
final year of the agreement, but with a payment for the
surrender of an agreement while there was still a
substantial period-indeed, more than half of the period of
the agreement-to run “.
Lord Moncrieff agreeing with this conclusion observed that ”
so far from this being a prepayment of future remuneration
for services, this was, if regard be had to ‘the substance
of the matter a price paid upon the purchase and sale of the
main asset of a business.”
In Kelsall’s case (1), the assessee carried on business as
commission agents and acquired a number of agencies in the
course of that business. One of these agencies which was
for a period of three years was cancelled at the end of the
second year on payment of pound 1,500 as compensation. The
question was whether this was a capital or a revenue
receipt. In holding that it was the latter, the Lord
President, Normand observed that the business of the
appellant was to acquire as many agencies as it could, that
it was incidental to that agency that it should be modified,
altered or discharged
(1) (1938) 21 Tax Cas. 6o8.
123
and that as the period outstanding was one year, it could
not be said that the appellant was parting with an enduring
asset of the business. Lord Fleming in agreeing with this
conclusion stated that he attached importance to the fact
that the agreement had Only one year to run and that
different considerations might &rise if the outstanding
period was considerable.
” A different case would have arisen for decision he
observed, (at p. 622) ” if the agreement had been terminated
when it had still, say, a period of 10 years to run. A
payment made in respect of a loss to be sustained over a
period of years may well have a different character from a
payment made in respect of a loss to be sustained in the
year in which the payment is received.”
All these cases were considered by this Court in The
Commissioner of Income-tax and Excess Profits Tax, Madras v.
The South India Pictures Ltd., Karaikudi (1). There, the
assessee was carrying on business in the distribution of
films, and in the course of such business entered into three
contracts dated September 17, 1941, July 16, 1942, and May
5, 1945, with a company called the Jupiter Pictures, Ltd.,
for the production and distribution of three films for a
period of 5 years. On October 31, 1945, the assessee and
the Jupiter Pictures, Ltd., entered into an agreement
terminating the contracts in consideration of a payment of
Rs. 26,000 as compensation to the assessee. The question
having been raised whether this was a capital or revenue
receipt, this Court held that it was the latter and was
liable to be taxed, and the decision in Barr, Crombie & Co.
Ltd. v. Commissioners of Inland Revenue (2) was
distinguished on the ground that there the whole trade of
the assessee was built on the agreement dated May 25, 1937,
that it was a fundamental asset of the assessee’s business,
and that the payment on account of it was a capital receipt.
Now, it is the contention of the respondent that the present
case is governed by the principles laid down in the above
decisions and not those enunciated in the authorities cited
for the appellant, and that the
(1) [1956] S.C.R. 223.
(2) (1945) 26 Tax Cas. 406.
124
payment of Rs. 2,50,000 as compensation on account of the
agreement dated May 9, 1940, falls within Income-tax
Commissioner v. Shaw Wallace & Co. (1) and Barr, Crombie &
Co. Ltd. V. Commissioners of Inland Revenue (2 ) rather
than Kelsall’s case (3) and The Commissioner of Income-tax
and Excess Profits Tax, Madras v. The South India Pictures
Ltd., Karaikudi (4) because the contract dated May 9, 1940,
formed practically the only business of the respondent and
the contract had at the time of the settlement still a
period of 23 years to run. It will be seen that the
receipts, the chargeability of which was in question in the
decisions cited for the respondent, were all payments made
as compensation for the termination of agency contracts,
whereas we are concerned with an amount paid as solatium for
the cancellation of a contract entered into by a businessman
in the ordinary course of his business, and that, in our
judgment, makes all the difference in the character of the
receipt. In an agency contract, the actual business
consists in the dealings between the principal and his
customers, and the work of the agent is only to bring about
that business. In other words, what he does is not the
business itself but something which is intimately and
directly linked up with it. It is therefore possible to
view the agency as the apparatus which leads to business
rather than as the business itself on the analogy of the
agreements in Van Den Berghs Ltd. v. Clark (5). Considered
in this light, the agency right can be held to be of the
nature of a capital asset invested in business. But this
cannot be said of a contract entered into in the ordinary
course of business. Such a contract is part of the business
itself, not anything outside it as is the agency, and any
receipt on account of such a contract can only be a trading
receipt.
That there is a distinction between an agency agreement and
a contract made in the usual course of business will further
be clear, if we have regard to one
(1) (1932) L.R. 59 I.A. 206. (2) (1945) 26 Tax Cas. 406.
(3) (1938) 21 Tax Cas. 608. (4) [1956] S.C.R. 223.
(5) [1935] A. C. 431.
125
of the reasons on which the conclusion that compensation
paid for cancellation of agency rights is a capital receipt
is sometimes rested. It is that, in substance, the agent
assigns the agreement to the principal and the compensation
is price paid therefor. Vide the observations of Lord
Moncrieff in Barr, Crombie & Co. Ltd. v. Commissioners of
Inland Revenue (1) at page 413 already quoted. It no doubt
sounds somewhat strange that an arrangement between parties
to a contract settling claims thereunder should be regarded
as an assignment of the rights of one of them to the other,
but it at least emphasises that the agreement is to be
regarded as a capital asset of the agent, which is saleable.
Such a concept will be out of place with reference to a
contract entered into in the course of business. Any
payment made for the non-performance or cancellation of such
a contract can only be damages or compensation and cannot,
in law or fact, be regarded as an assignment of the rights
under the contract. A claim for damages is, in law,
incapable of being transferred, though the benefit of a
contract could be assigned while it is subsisting, and such
assignment can only be in favour of third persons, not in
favour of the other party to the contract, in which case it
will be a new contract. Reference may in this connection be
made to the observations of Rowlatt, J., in The
Commissioners of Inland Revenue v. The Northfleet Coal and
Ballast Co., Ltd. (2) already quoted, that such contracts
were not sold.
If, then, contracts entered into in the course of business
cannot, unlike agency contracts, be regarded as ,capital
assets of the business, would it make any difference in
their character that they are to be in operation for a
period ? On principle, it is difficult to see why it should.
If under the terms of a contract a businessman A is to
supply goods, let us say, 100 bales of yarn, on a particular
day and he does that, the price received by him therefor
will be a revenue receipt. And in the above case if the
purchaser cancels the contract and pays damages to the
seller, that would also be a revenue receipt. If under the
same
(1) (1945) 26 Tax Cas. 406
(2) (1927) 12 Tax Cas. 1102.
126
contract A is to deliver the bales in four quarterly
instalments, and he does so and receives the price in four
instalments, all the receipts would be revenue receipts.
And if after one instalment is delivered, the purchaser
cancels the contract as regards future instalments and pays
compensation therefor to the seller, such payment will
undoubtedly be a revenue receipt. If the contract is that A
is to supply whatever goods are ordered by the purchaser
during a certain period, let us say, 10 years, the price
received for the goods ordered and delivered will be revenue
receipt. Now, if the purchaser under this contract puts an
end to the contract after some time, say, at the end of two
years and pays compensation for the breach of the contract
as regards the remaining period, does the receipt thereof
become a capital receipt ? It sounds illogical so to hold.
How does it affect the true position, whether the
contracting parties agree to carry on business in the sale
and purchase of goods for a stated period on terms settled
between them, or whether they enter into a succession of
contracts for that purpose ?
Two decisions have been quoted before us as showing that
payments under a contract entered into in the ordinary
course of business would be revenue receipts, even though
the agreement may be for a period. In The Commissioner of
Inland Revenue v. The Northfleet Coal and Ballst Co., Ltd.
(1) cited above, the contract was for the supply of chalk
for a period of ten years, and the compensation paid was for
the cancellation of the contract for the unexpired period of
four years, and it was held to be a trading receipt. In
Shove (H. M. Inspector of Taxes) v. Dura Manufacturing Co.
Ltd. (2), the respondent company had introdticed company A
to company B, as the result of which the former obtained a
remunerative business with the latter. In return for this
service, A agreed to pay the respondent a commission on the
business so obtained. Later on, this agreement was
terminated on payment of a sum of pound 1,500 by A to the,
respondent. The question was whether this was a revenue
(1) (1927) 12 Tax Cas. 1102. (2) (1941) 23 Tax Cas. 779,
783.
127
receipt. In answering it in the affirmative, Lawrence, J.,
observed:
” Reliance was also placed on certain dicta in the Court of
Session in Kelsall Parsons & Co. v. Commissioners of Inland
Revenue, at pages 620, 622 and 624, which suggest that if
the contract cancelled has more than one year to run, the
sum received for its cancellation way be capital. The
learned Judges who expressed this view did not say that such
sum must be capital. They were dealing with a contract
different from the present, namely, an agency contract,
which constituted a very large part of the taxpayer’s
business “.
” In view of the decision in Short Bros., Ltd. v.
Commissioners of Inland Revenue and in Commissioners of
Inland Revenue v. Northfleet Coal and Ballast Co. Ltd. and
the differences of facts, I do not feel that those dicta
ought to be applied to the present case.”
In our opinion, therefore, when once it is found that a
contract was entered into in the ordinary course of
business, any compensation received for its termination
would be a revenue receipt, irrespective of whether its
performance was to consist of a single act or a series of
acts spread over a period, and in this respect, it differs
from an agency agreement.
In holding that compensation paid on the cancellation of a
trading contract differs in character from compensation paid
for cancellation of an agency contract, we should not be
understood as deciding that the latter must always, and as a
matter of law be held to be a capital receipt’ Such a
conclusion will be directly opposed to the decisions in
Kelsall’s case (1) and The Commissioner of Income-tax and
Excess Profits Tax, Madras v. The South India Pictures Ltd.,
Karatkudi (2). The fact is that an agency contract which
has the character of a capital asset in the hands of one
person may assume the character of a trading receipt in the
hands of another, as, for example, when the agent is found
to make a trade of acquiring agencies and dealing with them.
The principle was
(1) (1938) 21 Tax Cas. 608.
(2) [1956] S.C.R. 223.
128
thus stated by Romer, L. J., in Golden Horse Shoe, (New)
Ltd. v. Thurgood (1):
” The determining factor must be the nature of the trade in
which the asset is employed. The land upon which a
manufacturer carries on his business is part of his fixed
capital.. The land with which a dealer in real estate
carries OD. his business is part of his circulating capital.
The machinery with which a manufacturer makes the articles
that he sells is part of his fixed capital. The machinery
that a dealer in machinery buys and sells is part of his
circulating capital, as is the coal that a coal merchant
buys and sells in the course of his trade. So, too, is the
coal that a manufacturer of gas buys and from which he
extracts his gas.”
Therefore, when a question arises whether a payment of
compensation for termination of an agency is a capital or a
revenue receipt, it would have to be considered whether the
agency was in the nature of capital asset in the hands of
the assessee, or whether it was only part of his stock-in-
trade. Thus, in Barr, Crombie & Son Ltd. v. Commissioners
of Inland Revenue (2), the agency was found to be
practically the sole business of the assessee, and the
receipt of compensation on account of it was accordingly
held to be a capital receipt, while in Kelsall’s case (3)
the agency which was terminated was one of several agencies
held by the assessee and the compensation amount received
therefor was hold to be a revenue receipt, and that was also
the case in The Commissioner of Income-tax and Excess
Profits Tax, Madras v. The South India Pictures Ltd.,
Karaikudi (4). It is, however, unnecessary to further
elaborate this point, as we are concerned in this appeal,
not with an agency agreement but with a contract entered
into in the ordinary course of business, and, in our
judgment, compensation received on account of such a
contract must be held to be a revenue receipt.
(2) The above discussion answers to a large extent the
contention of the respondent that the contract
(1) (1933) 18 Tax Cas. 280, 300.
(3) (1938) 21 Tax Cas. 6o8.
(2) (1945) 26 Tax Cas. 4o6.
(4) [1956] S.C.R. 223.
129
dated ‘May 9, 1940’ was merely a framework of his business
and not the business itself, and that a receipt on account
of it must be treated as a capital receipt. The decision
relied on in support of this contention is Van Den Berghs
Ltd. v. Clark (1). There, two companies, one English and
the other Dutch, which were engaged in the manufacture and
sale of margarine entered into certain agreements, the
object of which was to avoid competition and to augment
their profits. An elaborate scheme was devised under which
the two companies were to carry on their business indepen-
dently but “in friendly alliance” and in accordance with the
scheme; and the profits were to be shared between the two
companies in certain proportions. The agreements were to be
in operation till 1940, but differences arose between the
parties in the working of the scheme and the “alliance ” was
terminated in 1927, the Dutch company paying to the English
company a sum of pound 4,50,000 as compensation. The
question was as to the character of this receipt, whether it
was a capital or a revenue receipt, and it was held by the
House of Lords that it was a capital receipt and not
taxable.
Now, it will be seen that the contracts which were the
source of the receipt in question did not in themselves
constitute the business which yielded the profits to the two
companies. Those profits were derived by them from the
manufacture and sale of margarine, and there was nothing in
the agreements providing that the companies were to join in
the manufacture and sale of the margarine. The position
under the agreement is thus stated by Lord Macmillan, who
delivered the leading judgment:
” The three agreements which the appellants consented to
cancel were not ordinary commercial contracts made in the
course of carrying on their trade; they were not contracts
for the disposal of their products, or for the engagement of
agents or other employees necessary for the conduct of their
business; nor were they merely agreements as to how their
(1) (1935) A.C. 431.
17
130
trading profits when earned should be distributed as between
the contracting parties. On the contrary the cancelled
agreements related to the whole structure of the appellants’
profit-making apparatus. They regulated the appellants’
activities, defined what they might and what they might not
do, and affected the whole conduct of their business.”
Thus, the agreements in question were intended to ensure
that the business in margarine was carried on to the best
advantage, but did not, in themselves, form part of the
business. They were merely collateral to it. For the
reasons given in discussing the nature of agency agreements,
the agreements between the two companies must be regarded as
not pertaining to the trading activities, which yielded
profits, and the payment on account of those agreements must
be held to be a capital receipt. But these considerations
would be inapplicable to the agreement, with which we are
concerned. The business which the respondent was to carry
on and which was to yield profits to him was the very
business to which the agreement relates. It is under this
very agreement that he was to be paid Rs. 2-9-0 per ton of
limestone loaded by him, and the business which he had to do
to earn the amount was to raise and supply limestone as
provided in the agreement. There is here no profit-making
apparatus set up by the agreement &part from the business
which is to be carried on under it. We are accordingly
unable to agree that the present case is governed’ ‘by the
decision in Van Den Berghs Ltd. v. Clark
(3) It remains to deal with the contention of the
respondent that the business which he was to have carried on
under the contract dated May 9, 1950, was practically the
entirety of his trading activities, and that the termination
of such a contract is tantamount to stopping his doing
business and the compensation paid therefor is a capital
receipt. Reliance is placed in support of this argument on
the decision in The Glenboig Union Fireclay Co. Ltd. v. The
Commissioners of Inland Revenue (2). Now, to appreciate the
(1) (1935) A.C. 431.
(2) (1922) 12 Tax Cas. 427.
131
truer position, it is necessary to bear in mind the distinc-
tion between compensation on account of business carried on
under an agreement with a third party when that is
terminated, and compensation which is received on account of
a business which the assessee is prevented from carrying on
by a third person in exercise of an overriding power. In
the former case, the payment would in general be a trading
receipt referable to the business activities carried on or
to be carried on under the agreement and would be taxable as
a revenue receipt. There may be exceptions to this. A
familiar instance is when the parties agree, as part of the
contract to do business, that one of them shall not carry on
similar business for a stated period after the termination
of the contract, and a compensation is paid therefor. That
has been held to be a capital receipt. Vide Beak v. Robson
(1). The reason is that it is a payment made not on account
of profits which might have been earned in the carrying on
of the business but as solatium for not carrying on the
business. A payment made in a similar covenant to operate
during the period of the contract, however, has been held to
be a revenue receipt, because it arises out of the carrying
on of the business. Vide Thompson v. Magnesium Elektron,
Ltd. (2). It might also happen that one of the parties to
the contract might have, in the carrying out -thereof,
incurred expenses of a capital character and as a result of
the cancellation of the contract, those expenses would have
been thrown away. A payment made on account of those
expenses would bear the character of a capital receipt. But
apart from these and similar in-stances, it might, in
general, be stated that payments made in settlement of
rights under a trading contract are trading receipts and are
assessable to revenue. But where a person who is carrying
on business is prevented from doing so by an external
authority in exercise of a paramount power and is awarded
compensation therefor, whether that receipt is a capital
receipt or a revenue receipt will depend upon whether it is
compensation for injury inflicted on a capital asset or on a
(1) (1942) 25 Tax Cas. 33.
(2) (1943) 26 Tax Cas. 1.
132
stock-in-trade. The decision in The Glenboig Union Fireclay
Co. Ltd. v. The Commissioners Of Inland Revenue (1) applies
to this category of cases. There, ,he assessee was carrying
on business in the manufacture of fire clay goods and had,
for the performance of that business, acquired a fire clay
field on lease. The Caledonian Railway which passed over
the field prohibited the assessee from excavating the field
within a, certain distance of the rails, and paid
compensation therefor in accordance with the provisions of a
statute. It was held by the House of Lords that this was a
capital receipt and was not taxable on the ground that the
compensation was really the price paid ” for sterilising the
asset from which otherwise profit might have been obtained
“. That is say, the fire clay field was a capital asset
which was to be utilised for the carrying on of the business
of manufacturing fire clay goods and when the assessee was
prohibited from exploiting the field, it was an injury
inflicted on his capital asset. Where, however, the
compensation is referable to injury inflicted on the stock-
in-trade, it would be a revenue receipt. Vide The
Commissioners of Inland Revenue v. Newcastle Breweries Ltd.
(2). The principle of these decisions has no application
where the compensation paid is in respect of rights arising
under a trading contract. A payment made in settlement of
that contract is an adjustment of the rights under that
contract, and must be referred to the profits which could be
made in the carrying out of that contract.
In the present case, the contract dated May 9, 1940, was
simply an agreement to carry on business. In settlement of
that contract, Rs. 2,50,000 was paid to the respondent.
That was not a payment on account of any capital expenditure
incurred by him in the execution of the contract. That
indeed was the point sought to be raised by the respondent,
but therein he has failed. It is also to be noted that at
no time was he prevented from carrying on business. Clause
6 of the agreement dated May 9, 1940, contemplates that the
respondent was to carry on generally the business
(1) (1922) 12 Tax Cas. 427.
(2) (1927) 12 Tax Cas. 927.
133
of supply of limestone even apart from his work in the
Gangapur quarry, and the agreement dated August 2, 1941,
provides for his supplying limestone for the furnaces at
Kulti for a period of 12 years and for loading iron at
Monoharpore for a like period. There was therefore at no
time any agreement which operated as a bar to the carrying
on of business by the respondent.
On a consideration of all the facts established, we are of
opinion that the receipt of Rs. 2,50,000 by the respondent
is a revenue receipt. and is chargeable to tax.
In the result, the appeal is allowed, the judgment of the
High Court set aside and the order of the Tribunal restored.
The respondent will pay the costs of the appellant
throughout.
Appeal allowed.