Supreme Court of India

The Commissioner Of Income-Tax, … vs M/S. Jagannath Kissonlal, Bombay on 24 November, 1960

Supreme Court of India
The Commissioner Of Income-Tax, … vs M/S. Jagannath Kissonlal, Bombay on 24 November, 1960
Equivalent citations: 1961 AIR 748, 1961 SCR (2) 644
Author: K L.
Bench: Kapur, J.L.
           PETITIONER:
THE COMMISSIONER OF INCOME-TAX, BOMBAY CITY I

	Vs.

RESPONDENT:
M/S.  JAGANNATH KISSONLAL, BOMBAY

DATE OF JUDGMENT:
24/11/1960

BENCH:
KAPUR, J.L.
BENCH:
KAPUR, J.L.
HIDAYATULLAH, M.
SHAH, J.C.

CITATION:
 1961 AIR  748		  1961 SCR  (2) 644
 CITATOR INFO :
 R	    1961 SC 668	 (8)
 R	    1965 SC 321	 (18)


ACT:
Income	Tax--Money borrowed by two Persons for business pur-
Poses on joint and several liability--One failing to pay his
share--Whole Paid by another--Unpaid sum by  Co-borrower--If
deductible  as	business loss--Commercial  custom  of  joint
borrowing--Mutuality--Indian  Income  Tax Act, 1922  (11  of
1922), S. 10(2)(XV).



HEADNOTE:
For  the purposes of its business the respondent borrowed  a
certain	 sum  of money from the Bank of India on  a  pronote
executed  jointly  by him and one Kishorilal  in  accordance
with  a	 commercial  practice of  carrying  on	business  by
borrowing  money from Banks on joint and several  liability.
The  money was divided half and half between the  respondent
and  Kishorilal	 but  Kishorilal  failed  to  pay  off	 his
liability as he became a bankrupt and the respondent had  to
pay the whole amount to the Bank.  The respondent,  however,
received from the Official Assignee a part of the sum  taken
by  the	 Kishorilal  leaving a balance	still  unpaid.	 The
respondent's  claim to deduct this unpaid balance  under  s.
10(2)(XV)  of the Income-tax Act was refused by the  Income-
tax Officer and the Appellate Assistant Commissioner but was
allowed by the Income-tax Appellate Tribunal on appeal.	  On
a  reference made at the instance of the appellant the	High
Court  decided	the  question in favour	 of  the  respondent
assessee.  On appeal by the appellant by special leave,
Held, that the view taken by the High Court was correct.  On
the  finding  that there was a	well  establised  Commercial
practice  of financing business by borrowing money on  joint
and  several liability and by so doing the respondent  could
borrow	at  a  lower rate of interest, and  that  there	 was
mutuality between the borrowers for standing surety for each
other for loans taken for business purposes, the  respondent
assessee  in computing his business profits was entitled  to
deduct	the loss suffered by him in paying the sum not	paid
by his co-borrower.
Commissioner of Income-tax v. Ramaswami Chettiar, [1946]  14
I.T.R. 236, applied.
Madan  Gopal  Bagla  v.	 Commissioner  of  Income-tax,	West
Bengal,	 [1956] S. C. R. 551, Commissioner or Income-tax  v.
S. R. Subramanya Pillai, [1950] 18 I T. R. 85 distinguished.
Montreal Coke and Manufacturing Co. v. Minister of  National
Revenue, [1945] 13 I.T.R. Supp. 1, not applicable.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 358 of 1958.

645

Appeal by special leave from the judgment and order dated
8th March, 1956, of the former Bombay High Court in I.T.R.
No. 55 of 1955.

A. N. Kripal and D. Gupta, for the appellant.
N. A. Palkhivala and B. P. Maheshwari, for the respondents.
1960. November 24. The Judgment of the Court was delivered
by
KAPUR, J. -This is an appeal by special leave against the
judgment and order of the High Court of Bombay in Income-tax
Reference No. 55 of 1955, in which two questions of law were
stated for opinion and both were answered in favour of the
assessee and against the Commissioner of Income-tax who is
the appellant before us and the assessee is the respondent.
The facts of this case are these:

The respondent is a registered firm carrying on business as
commission agents in Bombay. For purposes of its business
it borrowed money from time to time from Banks on joint
promissory notes executed by it and by others with joint and
several liability. On September 26, 1949, the respondent
borrowed Rs. 1,00,000 from the Bank of India on a pronote
executed jointly with one Kishorilal. Out of this amount a
sum of Rs. 50,000 was taken by the respondent for purposes
of its business and the rest by Kishorilal. Kishorilal
however failed to meet his liability and became a bankrupt.
The respondent had therefore to pay the Bank the whole
amount, i.e., Rs. 1,00,000 with interest. Out of the amount
taken by Kishorilal the respondent received in the
accounting year, from the Official Assignee, a sum of Rs.
18,805 and claimed the balance, i.e., Rs. 31,740 as
deduction. The accounting year was from August 26, 1949 to
July 17, 1950, the assessment year being 1951-52. This
claim was disallowed both by the Income-tax Officer as well
as the Appellate Assistant Commissioner. On Appeal to the
Income-tax Appellate Tribunal this sum was allowed ,as an
allowable deduction under s. 10(2)(xv) of the Income-tax Act
and as business loss.

82
646

At the instance of the Commissioner a case was stated to the
High Court of Bombay by the Income-tax Appellate Tribunal.
In the statement of the case which was agreed to by both
parties the Tribunal said:

“For the purpose of his business, he borrows from time to
time money on joint and several liability from banks. The
Commercial practice is to borrow money from banks on joint
and several liability. An illustration will explain what we
mean. A and B require Rs. 50,000 each. They find that the
Bank would not advance Rs. 50,000 to each on his individual
security. They however, find that the Bank would be
prepared to advance Rupees one lach on their joint and
several liability. They take Rupees one lac on joint and
several liability and then divide the money equally between
themselves.”

It also found that the Banks advanced monies to some
constituents on their personal security also but they had to
pay a higher rate of interest than when the money was
borrowed on joint and several responsibility; that Rs.
1,00,000 borrowed from the Bank was in accordance with the
commercial practice of Bombay.

On these facts the following two questions of law were
referred to the High Court:-

“(1) Whether the assessee’s claim is sustainable under
section 10(2)(xv) of the Act?

(2) Whether the assessee’s claim that the loss was a
business loss and, therefore, allowable as a deduction in
computing the profits of the assessee’s business is
sustainable under law?”

Both these questions were answered in favour of the
respondent and against the appellant.

Counsel for the Commissioner challenged the findings of the
Tribunal in regard to the existence of commercial practice
in Bombay but this ground of attack is not available to him
because not only did the Tribunal give this finding in its
Order, but in the agreed statement of the case also this
finding was repeated as is shown by the passage quoted
above. The High Court also has proceeded on the basis of
this commercial practice. In the judgment under appeal the
learned Chief Justice said:

647

“The finding of the Tribunal is clear and explicit that what
the assessee was doing was not something out of the
ordinary, but in borrowing this money on joint and several
liability he was following a practice which was established
as a commercial practice. Therefore, the transaction was
clearly in the course of the business and incidental to the
business and it is this transaction which resulted in a loss
to the assesses, he having to pay the liability of the
surety.”

Therefore this appeal has to be decided on the basis that a
commercial practice of financing business by borrowing money
on joint and several liability was established.
It was argued on behalf of the appellant that this court in
Madan Gopal Bagla v. Commissioner of Income Tax, West Bengal
(1) had decided against the allowability of such losses.
But the facts of that case when carefully scrutinised are
distinguishable and the decision does not support the
contentions of the appellant. No doubt certain features of
that case and the present one are similar but they differ in
essential features. In that case the assessee was a timber
merchant who obtained a loan of Rs. 1 lac from the Bank of
India on the joint security of himself and one Mamraj, which
the assessee paid off. Mamraj also obtained a loan of Rs.
I lac on the joint security of himself and the assessee.
Mamraj became an insolvent and the assessee had to pay the
whole of the amount borrowed with interest thereon. The
assessee there received a certain amount of money by way of
dividends from the Receiver and the balance he wrote off as
bad debt in the assessment year and claimed it as an
allowable deduction under s. 10. The High Court there held
that the debt could not be said to be a debt in respect of
the business of the assessee as he was not carrying on the
business of standing surety for other persons nor was he a
money-lender, he being simply a timber merchant; that it had
not been established nor was it alleged that he was in the
habit of standing surety for other persons “along with them
for purposes of securing loans for their use and benefit”
and even if money
(1) [1956] S.C.R. 551.

648

had been so borrowed and there had been a loss the loss
would have been a capital loss and not a business loss to
the assessee. This statement of the law was approved by
this Court but there mutuality, as an essential ingredient
of the custom established, was found to be lacking as is
shown by the following passage from the judgment of the
court.

“The custom stated before the Appellate Assistant
Commissioner was that persons carrying on business in Bombay
used to borrow monies on joint security from the Banks in
order to facilitate getting financial assistance from the
Banks and that too at lower rates of interest. A
businessman could procure financial assistance from the
Banks on his own, but he would in that case have to pay a
higher rate of interest. He would have to pay a lower rate
of interest if he could procure as surety another business-
man, who would be approved by the Bank. This, however, did
not mean that mutual accommodation by businessmen was
necessarily an ingredient part of that custom. A could
procure B, C or D to join him as surety in order to achieve
this objective, but it did not necessarily follow that if A
wanted to procure B, C or D to thus join him as surety he
could only do so if he in his own turn joined B, C or D as
surety in the loans which B, C or D procured in their turns
from the Banks for financing their respective businesses.
Unless that factor was established, the mere procurement by
A of B, C or D as surety would not be sufficient to
establish the custom sought to be relied upon by the
appellant so as to make the transaction of his having joined
Mumraj Rambhagat as surety in the loan procured by Mumraj
Rambhagat from Imperial Bank of India, a transaction in the
course of carrying on his own timber business and to make
the loss in the transaction a trading loss or a bad debt of
the timber business of the appellant.”

Continuing at page 558 it was observed:

“There were thus elements of mutuality and the essential
ingredient in the carrying on of the money lending business,
which were elements of the custom
649
proved in that case, both of which are wanting in the
present case before us.”

Mr. Palkhivala for the respondent rightly argued that Madan
Gopal Bagla’s case (1) was decided against the assessee
because the custom of persons standing surety for each other
for borrowing money and the element of mutuality which was
an essential ingredient in the case of Commissioner of
Income Tax, Madras v. S. A. S. Ramaswamy Chettiar
(2) was
not proved. In the latter case it was established that
there was a well recognised custom amongst Chettiars of
raising funds for their business of money lenders by the
execution of joint pronotes and that if a loss was sustained
by one of the executants having to pay the whole on account
of inability of the other it was a deductible loss.
The appellant also relied on a judgment of the Madras High
Court in Commissioner of Income Tax v. S. R. Subramanya
Pillai
(3). In that case the assessee was a book-seller who
from time to time jointly with another person borrowed money
out of which he employed a portion in his business. One of
such amounts borrowed was Rs. 16,200 out of which the
assessee took Rs. 10,450 for his business needs and the
other debtor took the balance. The latter became insolvent
and the assessee had to pay the whole of the money borrowed
and claimed it as allowable deduction under s. 10(2)(xi) or
s. 10(2)(xv) of the Act or as business loss and it was hold
that he was not entitled, because the loss sustained by the
assessee was too remote from the business of book-selling
carried on by him and was not sufficiently connected with
the trade and therefore fell outside the range of those
amounts which could properly be brought into profit and loss
account of the business. The decision in Commissioner of
Income Tax v. S. A. S. Ramaswamy Chettiar (2) was there
distinguished on the ground that the decision must be
confined to its own peculiar facts and did not apply to
business as the one in Subramanya Pillai’s Case (3). The
following passage from
(1) (1956) S.C.R, 551, (2) (1946) 14 I.T.R. 236.
(3) [1950] 18 I.T.R. 85.

650

the judgment of Viswanatha Sastri, J., in that case is
relevant:-

“But there the business was one of money lending and the
Court found that according to the wellknown and well-
recognised mercantile custom of Nattukottai bankers, they
were in the habit of raising ‘funds which formed the stock-
in-trade of their money lending business by the execution of
joint promissory notes in favour of bankers. That was
apparently the usual technique of obtaining credit adopted
by the Nattukottai Chetti community money-lenders. In the
context this Court held that where a Nattukottai Chetti
money-lender paid off in their entirety the debts jointly
due by him and another as a result of the latter’s inability
to pay, the loss sustained as a result of this transaction
was a loss of the moneylending business itself and therefore
a deductible item in computing profits.”

In the instant case it has been found that there was a well
recognised commercial practice in Bombay of carrying on
business by borrowing money from Banks on joint and several
liability. It was also found that by so doing the borrower
could borrow money at a lower rate of interest than he
otherwise would have paid; that the respondent had, in
accordance with the commercial practice, borrowed the money,
the whole of which he had to return because the joint
promisor Kishori Lal had become bankrupt; mutuality was also
held proved. It cannot be said that the essential feature
of the case now before us is in principle different from
that of the Commissioner of Income-tax v. Ramaswamy Chettiar
(1). In both cases the finding is that there is mutuality
and custom of borrowing money on joint pronotes for the
carrying on of business. In our opinion in the
circumstances proved in the present case, and on the facts
established and on the findings given, the respondent was
rightly held to be entitled to deduct the loss which was
suffered by him in the transaction in dispute.
Counsel for the assessee drew our attention to a
(1) (1946) 14 I.T.R. 236.

651

Privy Council judgment Montreal Coke and Manufacturing Co.
v. Minister of National Revenue (1) but that, case can have
no application to the facts of the present case because it
was found there as a fact that the assessees’s financial
arrangements were quite distinct from the activities by
which they earned their income and expenditure incurred in
relation to the financing’ of their business was not
expenditure in the earning of their income within the
statute.

It was then contended that the loss of the respondent was a
0capital loss and for this again reliance was placed on the
judgment of this Court in Madan Gopal Bagla’s case (2 ) and
particularly on the observation at page 559 where Bhagwati,
J., quoted with approval the observations of the High Court
in the judgment but as we have pointed out the facts of that
case are distinguishable and what was said there has no
application to the facts and circumstances proved in the
present case.

In our view the judgment of the High Court is right and we
therefore dismiss this appeal with costs.

Appeal dismissed.