Supreme Court of India

R. Dalmia vs C.I.T., Delhi, New Delhi on 21 September, 1977

Supreme Court of India
R. Dalmia vs C.I.T., Delhi, New Delhi on 21 September, 1977
Equivalent citations: 1977 AIR 2394, 1978 SCR (1) 537
Author: S M Fazalali
Bench: Fazalali, Syed Murtaza
           PETITIONER:
R. DALMIA

	Vs.

RESPONDENT:
C.I.T., DELHI, NEW DELHI

DATE OF JUDGMENT21/09/1977

BENCH:
FAZALALI, SYED MURTAZA
BENCH:
FAZALALI, SYED MURTAZA
BHAGWATI, P.N.

CITATION:
 1977 AIR 2394		  1978 SCR  (1) 537
 1977 SCC  (4) 329


ACT:
Income Tax Act 1922, s. 12(2)-Assessee borrowed money from a
bank  and  bought shares-Agreement  provided  that  dividend
etc., on shares declared after a certain date shall be	held
by the bank for the benefit of the assessee Shares not taken
delivery of by the assessee by the stipulated  date-Dividend
declared, it accrued to the assessee.
Section	 12(2), scope of-Interest paid on loan	and  damages
paid-If permissible deduction.



HEADNOTE:
The  assessee borrowed a large sum of money from a bank	 and
purchased  shares from it; but did not take delivery of	 the
transfer  forms and share certificates by making payment  of
the  purchase price.  Clause (3) of the agreement,  however,
stipulated that if the shares were not taken delivery of  by
a certain date, dividends, rights, bonuses etc. which  might
be  declared after that date would be held by the  bank	 for
the benefit of the assessee; and that the assessee would  be
liable	to pay interest on the purchase price.	 Clause	 (4)
provided  that if the assessee did not take delivery of	 the
shares	by a certain date, the bank would be at	 liberty  to
sell the undelivered shares and to hold the assessee  liable
for the difference in the. price fetched by the shares.
The assessee paid to the bank over two lacs of rupees by way
of interest and more than a lac of rupees by way of  damages
for  failure to take delivery of the shares.  A sum  of	 Rs.
95,000	odd  was earned as dividend by the assessee  on	 the
shares.
The Income Tax Officer disallowed the claim of the  assessee
for  deduction Linder s. 12(2) of the Indian Income Tax	 Act
1922 of the interest on the loan and damages paid by him  to
the  bank but included the dividend earned on the shares  in
his  total  income.   On  appeal  the  Appellate   Assistant
Commissioner  affirmed the view of the Income  Tax  Officer.
The  Tribunal, on the other hand, held that since there	 was
no transfer of equitable title in the shares to the  assesee
he was not entitled to any deduction of interest; disallowed
the  deduction of damages paid by the assessee but  excluded
the dividend from his total income on the ground that it was
not  dividend earned by him.  On reference, the	 High  Court
affirmed the findings of the Tribunal.
Allowing the appeal in part,
HELD  :	 (1) The High Court and the Tribunal were  wrong  in
taking	the  view  that	 the  Income  Tax  Officer   rightly
disallowed  the	 interest  claimed by  the  assessee.	This
amount was a permissible deduction under s.12(2) of the	 Act
and  should  have  been allowed.  There is  a  direct  nexus
between the amount paid by the assessee as interest and the
earning of the dividend income. [546 A-B]
(2)  In	 the  Bank of India v. J. A. H. Chinoy	A.I.R.	1950
P.C.  90  at 97, the Privy Council held that even  though  a
transaction  may not amount to an acquisition  of  equitable
interest, yet as between the vendor and the purchaser a term
regarding  payment of the declared dividend would  be  fully
effective because once the dividends are declared, they will
be deemed to have accrued to the purchaser even though there
may  not  have been any transfer of equitable title  to	 the
purchaser.  Clause (3) of the agreement read in the light of
this  decision shows that even if there was no	transfer  of
equitable title to the assessee, since the dividend declared
would be an additional source of income to him, the assessee
would  be entitled to deduct the interest paid on  the	loan
for acquiring the shares. [541 E & H]
538
(3)  An	 analysis  of s.12(2) of the Indian Income  Tax	 Act
1922  shows  that  before this provision  could	 apply,	 the
following conditions must be fulfilled; (i) the	 expenditure
must have been incurred solely and exclusively for the	pur-
pose   of  earning  income  or	making	profit;	  (ii)	 the
expenditure  should  not  be  is the  nature  of  a  capital
expenditure;  (iii) the amount in question should not be  in
the  nature of personal expenses of the assessee;  (iv)	 the
expenditure  should be incurred in the accounting year;	 and
(v  there  must	 be a clear nexus  between  the	 expenditure
incurred and the income sought to be earned. [542 E-G]
In the instant case (i) a genuine and bona fide contract had
been  entered  into between the assessee and  the  bank	 for
transfer  of a large number of shares to the assessee;	(ii)
the assessee, in pursuance of this agreement raised the loan
from the bank and paid interest for this purpose; and  (iii)
under  cl.(3)  of the agreement the  dividends,	 rights	 and
bonuses	 etc., were held by the bank for the benefit of	 the
assessee after they were declared.
Eastern Investments Ltd. v. Commissioner of Income Tax, West
Bengal	20 I.T.R. 1 and Bombay Steam Navigation	 Co.  (1963)
Private Ltd. v. Commissioner of Income-tax, Bombay 56 I.T.R.
52, 59, followed.
J.   K.	 Commercial  Corporation  Ltd.	v.  Commissioner  of
Income-tax, U.P. 72.	 I.T.R.	 296  and  Commissioner	  of
Income-tax,  Bombay  City I v. H. M.  Maharani	Vijaykuverba
Saheb of Morvi 100 I.T.R. 67, approved.
Ormerods (India) Private Ltd. v. Commissioner of Income-tax,
Bombay	City  36 I.T.R. 329 and Smt.  Nirmala  M.  Doshi  v.
Commissioner  of Income-tax, Bombay City 11 82	I.T.R.	648,
referred to.
(4)  Since  the assessee's main business was not dealing  in
shares,	 damages  were paid by him due to his  own  default.
The  damages paid would, therefore, be capital	expenditure.
[546 C]
(5)  The dividend earned by the assessee should be  included
in his total income. [546 F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 1519 of
1971.

Appeal by Special Leave from the Judgment and Order dated
22-1-1971 of the Delhi High Court in 1. T. Reference No. 25
of 1966.

Bishamber Lal for the Appellant.

V. P. Raman, Addl. Sol. Genl. and J. Ramamurthi for the
Respondent.

The Judgment of the Court was delivered by
FAZAL ALI, J. In this appeal by special leave, the assessee
who is an individual had purchased a large number of shares
from the Bharat Bank Ltd. for Rs. 44,14,990/- by borrowing
this amount from the, Bharat Bank and he paid interest of
Rs. 2,04,744/- on the said amount. In fact four years back
i.e. in 1944-45 the joint family of which the assesses was a
member had sold these very shares along with other shares to
the Bharat Bank Ltd. The agreement by which the assessee
purchased these shares is dated February 5, 1948 and is to
be found at Annexure A on p. 19 of the Paper Book. In spite
of the fact that the assessee had agreed to buy the shares
from the Bharat Bank Ltd. he did not take delivery of the
transfer forms and the share certificates by making payment
of the purchase price. Under the agree-

539

ment dated February 5, 1948 it was agreed that the shares
would be taken delivery of on or before March 31, 1948. It
was further agreed that if the shares were not taken
delivery of by this date, the dividends, rights, bonuses
etc. which may be declared after that date, namely, March
31, 1948 will be held by the Bank for the benefit of the
assessee and the assessee would be liable to pay interest at
the rate of 6% p.a. on the purchase price from April 1, 1948
till actual delivery of the shares’ Clause (4) of the
agreement provided that if for any reason the shares were
not taken delivery of by March 31, 1951, the Bank will be at
liberty to sell the then undelivered shares and to hold the
assessee liable for the difference in the price fetched by
the shares. The assessee did not take delivery of some of
the shares until March 31, 1951 and paid a sum of Rs.
1,05,000/- as damages for his failure to take delivery as
stipulated in the agreement between the parties. It is also
the admitted case of the parties that the assessee earned a
dividend income of Rs. 95,664/-. The assessment year in the
instant case is 1953-54 i.e. the previous year ending
September 30, 1952. The assessee claimed that be was
entitled to deduct the interest paid for acquiring the
shares worth Rs. 44,14,990/- and, therefore, a sum of Rs.,
2,04,744/- was deductible under s. 12(2) of the Income-tax
Act, 1922-hereinafter referred to as ‘the Act’. It was
further alleged by the assessee that even the damages
amounting to Rs. 1,05,000/- which he had paid to the Bharat
Bank for not taking delivery of the shares were also
deductible because this was a business expenditure.
Finally, the assessee also claimed that the sum of Rs.
95,664/ being the dividend income was not to be included in
the total income of the assessee. The Income-tax Officer
rejected all the pleas taken by the assessee and disallowed
the deductions claimed by the assessee as mentioned above.
The Income-tax Officer also included the sum of Rs. 95,664/-
in the total income of the assessee.

The assessee filed an appeal before the Appellate Assistant
Commissioner who affirmed the order of the Income-tax
Officer, though on slightly different grounds with which we
are not concerned here. Thereafter the assessee filed an
appeal before the Tribunal which gave a finding that under
the facts and circumstances of the present case there was no
transfer of equitable title in the shares to the assessee
and, therefore, he was not entitled to any deduction of the
interest paid by him on the capital amount which constituted
the purchase money of the shares. The Tribunal further held
that the interest paid was of a capital nature and did not
fall within the ambit of s. 12(2) of the Act. As regards
the assessee’s claim to the dividend income of Rs. 95,664/-,
the Tribunal held that as the said income had been credited
to the account of the assessee in terms of cl. (3) of the
agreement dated February 5, 1948 it bad not been actually
earned by the assessee and the receipt of the dividend by
the Bank was only taken into account for finalisation of the
price. The Tribunal accordingly directed deletion of this
amount from the total income of the assessee. As regards
the third point, namely, the sum of Rs. 1,05,000/- which the
assessee paid as damages to the Bank, the Tribunal held that
as the assessee was not doing business exclusively in shares
he was not entitled to set off the interest paid by him as
revenue loss.

540

Thereafter the appellant moved the Tribunal for making a
reference to the High Court and after hearing counsel for
the parties the Tribunal referred the following questions
for the opinion of the High Court
“(1) Whether on the facts and in the
circumstances of case the tribunal rightly
rejected the assessee’s claim for deduction
of, the interest payment of Rs. 2,04,744/- ?
(2) Whether on the facts and in the
circumstances of the case the tribunal rightly
held that the revenue was not estopped from
disallowing the claim for the deduction of the
interest amount in view of the allowance of
such claim in the past ?

(3) Whether on the facts and in the
circumstances of the case the tribunal rightly
disallowed the loss of Rs. 1,05,000/in respect
of 7500 preference shares of the Dalmia
Investment Company Ltd. ?

(4) Whether on the facts and in the
circumstances of the case the tribunal rightly
held that the dividend amount of Rs: 95,664/-
did not constitute the income of the assessee
?”

Out of these questions, Question No. (2) has not been
pressed by the appellant because it is well settled that
there is no question of estoppel or res judicata in relation
to the assessment of different years. Thus the only
questions that were to be determined by the High Court were
Questions Nos. (1), (3) and (4). The High Court agreed with
the Tribunal that in the facts and circumstances of the
case there was no transfer of equitable title of the shares
to the assessee and, therefore, he was not entitled to claim
deduction of Rs. 2,04,744/-. The finding of the Tribunal on
Question No. (3) was also upheld and the High Court agreed
that the loss of Rs. 1,05,000/- was rightly disallowed. On
Question No. (4) the High Court, also agreed with the view
of the Tribunal and held that this amount could not be
included in the total income of the assessee. The assessee
has come up to this Court,, after obtaining special leave
from this Court.

Both the Tribunal and the High Court have gone into the
question of transfer of equitable title at very great
length, but in the facts and circumstances of this case
after hearing the parties and going through the record we
feel that the question of transfer of equitable title is a
vexed question of law and is not free from difficulty.
Having regard to the peculiar facts of this case, it is not
necessary for the Court to decide the question of equitable
transfer in order to give relief to the appellant on
Question No. (1). In other words, we are of the opinion
that the question as to whether or not the appellant is
entitled to a deduction of Rs. 2,04,744/- can be decided
without touching or affecting the question of transfer of
equitable title to the assessee. This can be done by
examining the scope and ambit of S. 12(2) of the Act in
order to find out if the assessee’s case for payment of
interest can come within the four corners of that section.
In these circumstances we do not propose to go into the
question of transfer of equitable title which had occupied a
greater part of the judgments of the High Court and
541
the Tribunal. We would, however, like to make it clear that
we should not be taken to have affirmed the decision of the
High Court on this point, but we refrain from expressing any
opinion thereon in the view that we take in the present
case.

In Bank of India v. J.A.H. Chinoy,(1), Lord MacDermott
pointing out the extent of the doctrine of transfer of
equitable title to a purchaser observed as follows :

” Their Lordships do not desire to case doubt
on the proposition that in India a purchaser
of shares (which under the Indian Sale of
Goods Act come within the definition of ”
goods”) does not acquire an equitable interest
by virtue of the contract of sale. But they
cannot agree with the application of this
proposition which commended itself to the
Appellate Court. No doubt as between a
company and a purchaser of shares therein the
date of completion is all important. But as
between vendor and purchaser, where the con-
tract does not otherwise provide, the term to
be implied as to dividends is not confined to
dividends still to be declared in respect of a
period or periods prior to the contract. It
includes such dividends but that is not
because the period in which they were earned
is crucial; what is crucial is the date or
dates of declaration.”

It would appear from the observations of the Privy Council
that even though the transaction may not amount to
acquisition of equitable interest, yet between the vendor
and the purchaser the term regarding payment of the declared
dividend would be fully effective because once the dividends
are declared they will be deemed to have accrued to the
purchaser even though there may not have been any transfer
of equitable title to the purchaser. In the instant case,
cl. (3) of the agreement by which the assessee purported to
acquire shares from the Bank runs thus :

“That if the shares are not taken delivery of
by 31-3-48 the dividends, rights, bonuses,
etc., that may be declared after that date,
will be for your benefit, but you will be
liable to pay interest at 6% from 1-4-1948
till the date of actual delivery on the price
of the shares calculated at the rates above
mentioned.”

A perusal of the statement made in this paragraph manifestly
reveals that even if the shares are not taken delivery of by
the assessee, the dividends, rights, bonuses etc. which may
be declared after that date were to be held by the Bank for
the benefit of the purchaser. Thus the principle which is
deducible from the decision of the Privy Council in J.A.H.
Chinoy’s case (supra) fully applies to the facts of the
present case. It follows, as a logical corollary,
therefore, that even if there was no transfer of equitable
title to the assessee, since a Company declared the dividend
etc. which would be an additional source
(1) A.I.R.1950P.C90., 97.

542

of income to the assessee, would he not be entitled to,
deduct a sum of Rs. 2,04,744/- being the interest paid on
the loan for acquiring the shares ? The position will become
clear if we extract s. 12(2) of the Act as it stood at the
relevant time
“(2) Such income, profits and gains shall be
computed after making allowance for any
expenditure incurred solely for-the purpose of
making or earning such income, profits or
gains provided that no allowance shall be made
on account of–

(a) any personal expenses of the assessees,
or

(b) any interest chargeable under this Act
which is payable without the taxable
territories, not being interest on a loan
issued for public subscription before the 1st
day of April, 1938, or not being interest on
which tax has been paid or from which tax has
been deducted under section 18, or

(c) any payment which is chargeable under
the head “Salaries” if it is payable without
the taxable territories and tax has not been
paid thereon nor deducted therefrom under
section 18.”

An analysis of this sub-section would show that in computing
the income under this head the assessee is entitled to
deduction in respect of the expenditure incurred solely for
the purpose of earning such income, provided the expenditure
is not of a capital nature and does not include any personal
expenses incurred by the assessee. In other words, before
this provision could apply the following conditions must be
fulfilled :

(i) the expenditure must have been incurred
solely and exclusively for the purpose of
earning income or making profit;

(ii) the expenditure should not be in the
nature of a capital expenditure;

(iii) the amount in question should not be in
the nature of personal expenses of the
assessee;

(iv) that the expenditure should be incurred
in the accounting year; and

(v) there must be a clear nexus between the
expenditure incurred and the income sought to
be earned.

In Eastern Investments Ltd. v. Commissioner of Income-tax,
West Bengal
(1) the facts were that the assessee which was an
Investment Company was formed for acquiring. holding and
dealine in shares and Government securities belonging to C.
C died and S was appointed Administrator of his estate and
in that capacity he sold 50,000 ordinary shares. Money was
required by the Executor of C and he entered into an
agreement with the assessee Company by which the assessee
(1) 20 I.T.R. 1
543
agreed to reduce its share capital by Rs. 50 lakhs by taking
over from the Administrator 50,000 shares at Rs. 100/- per
share and to receive instead debentures of the face value of
Rs. 50 lakhs carrying interest at 5% per annum. The
agreement was sanctioned by the High Court and was
ultimately carried out. The transaction was held to be
genuine. The Appellate Tribunal and the Calcutta High Court
took the view that in computing the income of the assessee
the interest paid on the debentures could not be deducted
under s. 12 (2) of the Act as this was not an expenditure
for the purpose of earning the income. This Court, while
reversing the judgment of the Calcutta High Court, held that
once the transaction was held to be a genuine one it clearly
fell within the purview of s. 12(2) of the Act and the
interest paid by the assessee was a permissible deduction
under s. 12(2) of the Act. In this connection, this Court
observed as follows :-

“On a full review of the facts it is clear
that this transaction was voluntarily entered
into in order indirectly to facilitate the
carrying on of the business of the company and
was made on the ground of commercial
expediency. It therefore falls within the
purview of Section 12(2) of the Income-tax
Act, 1922, before its amendment.
This being an investment company, if it
borrowed money and utilised the same for its
investments on which it earned income, the
interest paid by it on the loans will clearly
be a permissible deduction under Section 12(2)
of the Income lax Act.”

The aforesaid case appears to be on all fours with the facts
in the present case. In the instant case also it is not
disputed before us that the agreement entered into between
the parties was a genuine one. In fact the Tribunal had
also held that the agreement was actually acted upon. Once
this was so, then the interest which the assessee paid on
the loan of Rs. 44,14,990/- which came to Rs. 2,04,744/- was
really paid for the purpose of earning income, namely, the
dividends, bonuses etc. which were held by the Bank for the
benefit of the assessee. The interest of Rs. 2,04,744/-
paid by the appellant could not be said to be of a capital
nature, nor could it be, deemed to be personal expense&
incurred by the assessee. In these circumstances,
therefore, the essential ingredients of s. 12(2) are fully
satisfied in this case and on the authority of this Court in
Eastern Investments Ltd.’s case (supra) the appellant’s case
squarely falls within the four corners of s. 12(2) as a
result of which the amount of interest of Rs. 2,04,744/- was
a permissible deduction under s. 1 2 (2) of the Act.
In Bombay Steam Navigation Co. (1953) Private Ltd. v.
Commissioner of Income-tax Bombay(1), in somewhat similar
circumstances, this Court allowed the expenditure as a
deduction under s. 10(2) (xv), and observed as follows :

“But in our judgment interest paid by the
assessee-company is a permissible deduction
under Section 10(2) (xv)
(1) 56 I.T.R. 52. 59.

544

which permits any expenditure not being an
allowance of the nature described in any of
the clauses (i) to (xiv) inclusive and not
being in the nature of capital expenditure or
personal expenses of the assessee laid out or
expended wholly and exclusively for the
purpose of such business, profession or
vocation” as a permissible allowance in the
computation, of profits or gains of the
business carried on in the year of
account…… The expenditure was incurred
after the commencement of the business. The
expenditure is not for any private or domestic
purposes of the assessee-company. It is in
the capacity of a person carrying on- business
that this interest is paid.”

This Court further observed
“Whether a particular expenditure is revenue
expenditure incurred for the purpose of
business must be determined on a consideration
of all the facts and circumstances, and by the
application of principles of commercial
trading. The question must be viewed in the
larger context of business necessity or
expediency. If the outgoing or expenditure is
so related to the carrying on or conduct of
the business, that it may be regarded as an
integral part of the profit–earning process
and not for acquisition of an asset or a right
of a permanent character, the possession of
which is a condition of the carrying on of the
business, the expenditure may be regarded as
revenue expenditure.”

Apart from these decisions of this Court, a number of
decisions of the High Courts have also taken the same view.
In Ormerods (India) Private Ltd. v. Commissioner of Income-
tax, Bombay City(1), the Bombay High Court allowed certain
sums of money paid as interest on borrowed capital for the
purchase of shares and held that the word ” purpose” in the
expression “expenditure incurred solely for the purpose of
making or earning such income, profits or gains” did not
mean motive for the transaction, much less can it mean
ulterior motive, or ulterior object. The Court held that as
the investments were made for the purpose of earning income,
the interest paid thereon would be deductible under s. 12(2)
of the Act.

A similar view was taken by the Allahabad High Court in.
J.K. Commercial Corporation Ltd. v. Commissioner of Income-
tax, U.P.(2) where it was held that any expenditure incurred
for preservation or protection of a capital asset was
revenue in nature. The Court held that legal and travelling
expenses incurred by the assessee for protecting dividend
income and to ensure the prospective dividend earning capa-
city were clearly allowable under S. 12(2) of the Act. We
find ourselves in complete agreement with the view taken by
the Allahabad High Court in that case.

(1) 36 I.T.R. 329.

(2) 72 I.T.R. 296.

54 5
In Smt. Nirmala K. Doshi v. Commissioner of Income-tax,
Bombay City II(1), the Bombay High Court held that payment
of interest for earning dividend income was deductible under
s. 12(2) of the Act.

Commissioner of Income-tax, Bombay City I v. H. H.
Maharani Vijaykuverba Saheb of Morvi(2), a Division Bench of
the Bombay High Court held that the deduction which is
permissible under sub-s. (2) of s. 12 is all expenditure
incurred solely for the purpose of making or earning the
income which has been subjected to tax and the dominant
purpose of the expenditure incurred must be to earn income.
It was further held that the connection between the
expenditure and the earning of income need not be direct,
and even an indirect connection could prove the nexus
between the expenditure incurred and the income. We fully
agree with the view taken by the Bombay High Court.
In view of the direct decision of this Court in Eastern
Investments Ltd.’s case (supra), it is not necessary for us
to multiply authorities. Summarising therefore, the facts
of the present case, the position which emerges is as
follows
(1) that a genuine and bona fide contract had
been entered into between the assessee and the
Bank for transfer of large number of shares to
the assessee;

(2) that the assessee in pursuance of this
agreement had raised a loan of Rs’ 44,14,990/-
from the Bank in order to acquire the shares
and had paid interest of Rs. 2,04,744/- for
this purpose-, and
(3) as a result of the aforesaid
acquisition, under cl. (3) of the agreement
the dividends, rights, bonuses etc.

held by the Bank were held for the benefit of
the assessee after they were declared. it is
obvious that if the assessee would not have
paid the interest on the loan raised by him he
would not have been able to get the dividend
income.

In these circumstances, therefore, there was a direct nest
between the expenditure of Rs. 2,04,744/- incurred by the
assessee as interest and the earning of the dividend income.
The assessee has clearly established that the expenditure
aforesaid was incurred solely and wholly for the purpose of
earning the bonuses and dividend income. As the shares were
not the stock-in-trade of the appellant it could not be said
that the interest paid by the assessee to the Bank was an
expenditure of a capital nature, nor was there any material
to show that the expenditure incurred by the assessee
amounted to his personal expenses. In these circumstances,
we are satisfied that the case of the appellant in paying
the interest amounting to Rs. 2,04,744/- falls clearly
within s. 12(2) of the Act and the conditions of the
aforesaid provision being fulfilled the assessee was in law
entitled to deduction of the amount of
(1) 82 I.T.R. 648.

(2) 1 00 I.T.R. 67.

11-930SCI/77
546
Rs. 2,04,744/- under- s. 12 (2) of the Act. We are,
therefore, of the opinion that the High Court and the
Tribunal were wrong in taking the view that the Income-tax
authorities rightly disallowed the amount of Rs. 2,04,744/-
as claimed by the assessee. We are clearly of the opinion
that this amount was a permissible deduction under s. 12(2)
of the Act and should have been allowed by the Income-tax
authorities. In these circumstances, therefore, we bold on
question No. (1) that both the Tribunal and the High Court
should have held that the assessee’s claim for deduction of
interest amounting to Rs. 2,04,744/was wrongly rejected by
the Income-tax authorities.

So far as Question No. 3 relating to damages of Rs.
1,05,000/paid to the Bank by the assessee for non-delivery
of the shares is concerned, we are unable to agree with
counsel for the appellant that this was a deductible
expenditure. We have already pointed out that the
assessee’s main business was not dealing in shares and,
therefore, the damages paid were due to his own default and
would, therefore, be a capital expenditure rather than a
revenue one. The High Court and the Tribunal were right in
disallowing this amount.

As regards question No. (4) the position is somewhat
obscure. While the Tribunal had deleted the amount of Rs.
95,664/- from the total income of the assessee, the High
Court also agreed with the Tribunal and answered this
question in the affirmative against the Revenue. Learned
counsel for the Revenue has, however, submitted that if we
are of the opinion that the appellant should be entitled to
the deduction of Rs. 2,04,744/- under S. 12(2) of the Act,
then it automatically follows that he cannot claim exemption
in respect of the dividend income. In our opinion the
argument of Mr. V. P. Raman, learned counsel for the Revenue
is well founded and must prevail. Even Mr. ‘Bishamber Lal
appearing for the assessee/appellant was fair enough to
concede that if we hold that the interest of Rs. 2,04,744/-
was a permissible deduction under S. 12(2) of the Act then
he would not press his claim before the Income-tax
authorities for deletion of the dividend income of Rs.
95,664/- and he would have no objection if this. Court sets
aside this deletion. In this view of the matter we set
aside the order of the High Court as also that of the
Tribunal deleting the amount of Rs. 95,664/- which will be
included in the total income of the assessee.
The result is that the appeal is allowed in part and our
finding on Question No. (1) is that the High Court and the
Tribunal were wrong in disallowing the deduction of Rs.
2,04,744/- as claimed by the assessee. The assessee is,
therefore, entitled to a deduction of this amount from his
total income. We affirm the judgment of the High Court in
disallowing the claim of Rs. 1,05,000/- which forms the
basis of Question No. (3). As the appeal has partially
succeeded and partially failed, we leave the parties to bear
their own costs in this Court.

P.B.R.				 Appeal allowed in part.
547