Bombay High Court High Court

The Commissioner Of Income-Tax vs Shri Bharat R. Ruia (Huf on 18 April, 2011

Bombay High Court
The Commissioner Of Income-Tax vs Shri Bharat R. Ruia (Huf on 18 April, 2011
Bench: J.P. Devadhar, R. S. Dalvi
                                     1                               itxa1539-10




         IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                      
              ORDINARY ORIGINAL CIVIL JURISDICTION




                                              
               INCOME TAX APPEAL NO.1539 OF 2010




                                             
    The Commissioner of Income-tax, Central-IV ]
    R. No.663, Aayakar Bhavan, M.K. Road,           ]
    Mumbai - 400 020.                               ]       ..Appellant.




                                   
                 V/s.
                        
                       
    Shri Bharat R. Ruia (HUF)                       ]
    Phoenix Mills Premises,                         ]
    462 Senapati Bapat Marg,                        ]
      


    Lower Parel, Mumbai - 400 013.                  ]       ..Respondent.
   



    Mr. Vimal Gupta Mrs. Padma Divakar, Advocates for the appellant.





    Mr. J.D.Mistri, senior Advocate with A.K.Jasani for the respondent.

    Dr. K. Shivram. Advocate for the intervenor.





         CORAM : J.P. DEVADHAR AND MRS. R.S, DALVI, JJ.

         JUDGMENT RESERVED ON                : 21ST MARCH, 2011

         JUDGMENT PRONOUNCED ON : 18TH APRIL, 2011




                                              ::: Downloaded on - 09/06/2013 17:11:47 :::
                                          2                                itxa1539-10


    JUDGMENT (PER J.P. DEVEDHAR, J.)

1) This appeal was admitted on 21/12/2010 on one question of

law, which at the hearing of the appeal, by consent, is reframed into two

questions, as follows :-

a) Whether the transactions in exchange traded financial derivatives
are “speculative transactions” as defined in Section 43(5) of the

Income Tax Act,1961 ?

b)

If so whether clause (d) inserted to the proviso to Section 43(5) of
the Act w.e.f. 1-4-2006 would apply to such transactions
undertaken in the assessment year 2003-04 ?

2) The respondent-assessee is an HUF engaged in the

business of trading in shares and securities, etc.

3) In the assessment year 2003-04, the assessee had entered

into certain transactions in exchange traded derivatives (‘derivative

transactions’ for short) which resulted in loss amounting to Rs.

28,37,707/-. The assessee claimed the above loss as business loss.

In the assessment order passed under Section 143(3) of the Income Tax

Act, 1961 (‘IT Act‘ for short) the assessing officer rejected the contention

of the assessee and held that the loss incurred was speculation loss

covered under Section 43(5) of the Act. The appeal filed by the assessee

against the order of the assessing officer was dismissed by C.I.T. (A).

::: Downloaded on – 09/06/2013 17:11:47 :::

                                          3                                itxa1539-10



    4)          On further appeal filed by the assessee, the ITAT following




                                                                           

the Coordinate Bench decision of the Tribunal in the case of Grishma

Securities Pvt. Ltd. held that clause (d) to the proviso to Section 43(5) of

the Act being retrospective in nature, the losses incurred from the

derivative transactions could not be treated as speculation losses

incurred by the assessee in AY 2003-04. Challenging the aforesaid

order, the revenue has filed the present appeal.

5)

Mr. Gupta, learned counsel for the revenue submitted that a

derivative transaction is in essence a contract for purchase or sale of

underlying security which is ultimately settled otherwise than by actual

delivery. Such a transaction which is settled otherwise than by delivery

would be speculative transaction under Section 43(5) of the IT Act.

Referring to Section 2(ac) and Section 2(h) of the Securities Contracts

(Regulation) Act, 1956 (‘1956 Act’ for short) which define the expression

‘derivative’ and ‘securities’ respectively, Mr. Gupta submitted that by

entering into a derivative contract, one has purchased or sold the

underlying security and any difference in the price of the underlying

security would have to be borne by the said purchaser or seller.

Therefore, the transaction to purchase the underlying securities namely

shares through the medium of derivative transactions which is settled

otherwise than by delivery would be speculative transaction under

::: Downloaded on – 09/06/2013 17:11:47 :::
4 itxa1539-10

Section 43(5) of the IT Act. Loss incurred in such transactions could be

set off only against income from speculative business.

6) Mr. Gupta further submitted that clause (d) inserted to the

proviso to Section 43(5) by Finance Act, 2005 specifically provides that

with effect from 1/4/2006 exchange permitted derivative transaction shall

not be deemed to be a speculative transaction. Clause (d) being

prospective in nature would not apply to the loss incurred in AY 2003-04.

Therefore, the decision of the Tribunal being contrary to law, appeal filed

by the revenue must be allowed.

7) Mr. Mistri, learned senior Advocate appearing on behalf of

the assessee on the other hand submitted that the transactions in

futures carried on by the assessee through the Stock Exchange were to

be settled only in terms of money, by payment / receipt of price

differences. Under these exchange permitted transactions delivery of

shares is not contemplated at all. These transactions in derivatives can

never result in the purchase or sale of the ‘underlying security’. The

underlying security only gives a market driven price (so that it cannot be

manipulated) which would determine the quantum of profit or loss on the

contract.




    8)             Mr. Mistri submitted that derivatives are Stock Exchange




                                                   ::: Downloaded on - 09/06/2013 17:11:47 :::
                                            5                               itxa1539-10

approved standard instruments whose purpose is to transfer / manage

risk. The person entering into derivative contracts only makes a profit /

loss in terms of money and there is no possibility of obtaining the

underlying security which in very many cases is impossible to obtain

delivery of the underlying security.

9) Relying on a decision of the Apex Court in the case of

Davenport & Co. P. Ltd. V/s. CIT reported in 100 ITR 715 (S.C.), Mr.

Mistri submitted that a transaction can be said to be a speculative

transaction only if the transaction falls within the definition under Section

43(5) of the Act. To fall within the purview of Section 43(5) of the Act,

the transaction must involve purchase or sale of any commodity

including stocks and shares. The contracts entered into by the assessee

are not contracts for the purchase or sale of any commodity and hence

the transactions cannot fall within the ambit of Section 43(5) of the Act.

10) Mr.Mistri submitted that the expression ‘commodity’ as per

Black’s Dictionary means tangible goods which are article of trade or

commerce such as raw materials, etc. Calcutta High Court in the case of

CIT V/s. Nirmal Trading Co. reported in 82 ITR 782 has held that letters

of renunciation conferring on the renouncee the right to apply for shares

of the company would neither constitute ‘shares’ nor commodities and

such transactions would not be speculative transactions. Similarly, the

::: Downloaded on – 09/06/2013 17:11:47 :::
6 itxa1539-10

transactions in futures does not involve purchase or sale of any

commodity and, therefore, fall outside the scope of Section 43(5) of the

Act. Therefore, purchase / sale of financial instruments for transfer of

risks such as derivatives cannot be treated as speculative.

11) Mr. Mistri further submitted that the words ‘including stocks

& shares’ in Section 43(5) of the Act supports the contention of the

assessee that stocks and shares are not as such commodities but

artificially included within the meaning of commodity for the purposes of

Section 43(5). However, in the present case, the transactions carried

on by the assessee are not in law capable of purchasing or selling

stocks and shares and, therefore, the transactions would not fall within

the scope of Section 43(5) of the Act.

12) Relying on the decision of the Apex Court in the case of

Bharat Co-operative Bank Ltd. V/s. Co-op. Bank Employees Union

reported in (2007) 4 SCC 685, Mr. Mistri submitted that in a definition

Section if the phrase ‘means’ is used, then what follows is intended to be

exhaustive and no meaning other than that put in the definition can be

assigned. Therefore, in Section 43(5), the definition takes within its

ambit only a commodity and stocks and shares. Since permitted

derivatives do not fall within the scope of any of the said words, the loss

incurred by the assessee cannot be said to be speculative loss.

::: Downloaded on – 09/06/2013 17:11:47 :::

                                          7                                   itxa1539-10



    13)           Mr. Mistri submitted that a contract for purchase / sale of a




                                                                              

permitted exchange traded derivative is not a contract for the purchase

of shares even when the particular underlying is a share for the simple

reason that the number of such derivatives are not limited by the number

of shares. Since it is permissible to have a larger number of derivatives

with a particular share as the underlying than there are shares of the

underlying in existence, it is evident that the transactions in exchange

traded derivatives are not intended for purchase / sale of shares and,

therefore, outside the purview of Section 43(5) of the Act. In support of

the above proposition, reliance is placed on the decision of the ITAT in

the case of DCIT V/s. SSKI Investors Services P. Ltd. reported in 113

TTJ 511 (Bom) and RKB Securities P. Ltd. V/s. RTO reported in 118 TTJ

465 (Bom).

14) Mr. Mistri further submitted that a derivative contract is

merely a contract to transfer or manage risk and is akin to a contract of

insurance. It is, therefore, not a contract for the purchase or sale of

anything which is a requirement to fall within the ambit of Section 43(5)

of the Act. Further in order to fall within Section 43(5) of the Act, the

contract in question must be of a type that can be settled by actual

delivery or transfer of the commodity or scrip. In the present case, it is

impossible to settle the contract by actual delivery (or in any manner

::: Downloaded on – 09/06/2013 17:11:47 :::
8 itxa1539-10

otherwise than by payment of money) and, therefore, it is clear that the

contract in question is not intended to fall within the scope of Section

43(5) of the Act. In support of the above contention, reliance is placed

on the decision of the Apex Court in the case of CIT V/s. B.C. Srinivasa

Setty reported in 128 ITR 294 (SC), PNB Finance Ltd. V/s. CIT reported

in 307 ITR 75 (SC) and CIT V/s. Official Liquidator, Palai Central Bank

Ltd. reported in 130 ITR 539 (SC).

15) Mr. Mistri submitted that clause (d) to the proviso to Section

43(5) of the Act inserted by the Finance Act, 2005 with effect from

1/4/2006 also supports the contention of the assessee. In the

memorandum explaining the provisions of the Finance Bill, 2005, it is

stated that there has been sufficient transparency to prevent generation

of fictitious losses due to screen based computerised trading and,

therefore, clause (d) has been inserted. Screen based trading was

introduced on the Bombay Stock Exchange in the year 1995 and in the

National Stock Exchange since its inception prior to 2005 amendment.

Derivative trading from inception in the year, 2000 has been screen

based only. Therefore, the insertion of clause (d) is clarificatory and

curative in nature since the purpose of amendment as set out in the

memorandum explaining the provision of the Finance Bill, 2005 were in

existence at the time of introduction of derivative trading in India.

Accordingly, Mr.Mistri submits that the only reasonable way to construe

::: Downloaded on – 09/06/2013 17:11:47 :::
9 itxa1539-10

the insertion of clause (d) to the proviso to Section 43(5) is to hold that

the said insertion is clarificatory and curative and applicable for all the

assessment years prior to 2006-07. He submits that the insertion of

clause (d) is intended to remedy a clearly unintended consequence and

an amendment brought about to remedy the possible unintended

consequence has to be treated as retrospective. In support of the above

proposition, reliance is placed on the decision of this Court in the case of

Godrej & Boyce Mfg. Co. Ltd. V/s. DCIT reported in 328 ITR 81 (Bom),

decisions of the Apex Court in the case of Allied Motors Pvt. Ltd. V/s.

CIT reported in 224 ITR 677 (SC), CIT V/s. Poddar Cement P. Ltd.

reported in 226 ITR 625 (SC), CIT V/s. Alom Extrusions Ltd. reported in

319 ITR 306 (SC) and CIT V/s. Gold Coin Health Food P. Ltd. reported in

304 ITR 308 (SC).

16) Mr. K. Shivram, learned counsel appearing on behalf of the

intervenor, while adopting the arguments of Mr. Mistri, submitted that a

contract which derives its value from the prices or index of price of

underlying securities cannot be said to be speculative contract. As the

derivatives form a category different from the category of shares and

stocks, they are not covered under Section 43 (5) of the Act.

17) We have carefully considered the rival submissions.

::: Downloaded on – 09/06/2013 17:11:47 :::

                                            10                                itxa1539-10

    18)          Before dealing with the question as to whether derivative

transactions are speculative transactions under Section 43(5) of the Act,

it would be appropriate to consider the nature of derivative transactions.

19) The nature of the derivative transaction has been lucidly

brought out by the learned Judge of the Madras High Court in the case

of Rajshree Sugars & Chemicals Ltd. rep. by its Directors and Chief

Operating Officer Mr. R. Varadaraj. Coimbatore V/s. Axis bank Ltd.

reported in (2008) 8 MLJ 261 in the following terms:-

” 5. What are these derivatives which have gained such a great
deal of notoriety ? In simple terms, derivatives are financial
instruments whose values depend on the value of other underlying

financial instruments. The International Accounting Standard

(IAS) 39, defines “derivatives” as follows:

” A derivative is a financial instrument

(a) whose value changes in response to the change in a
specified interest rate, security price, commodity price,
foreign exchange rate, index of prices or rates, a credit

rating or credit index, or similar variable (sometimes called
the ‘underlying’);

(b) that requires no initial net investment or little initial net
investment relative to other types of contracts that have a
similar response to changes in market conditions; and

::: Downloaded on – 09/06/2013 17:11:47 :::
11 itxa1539-10

(c) that is settled at a future date. ”

Actually, derivatives are assets, whose values are derived from
values of underlying assets. These underlying assets can be

commodities, metals, energy resources, and financial assets such
as shares, bonds and foreign currencies.

6. Derivatives can be used as insurance cover against certain
types of business risks such as fluctuations in the rate of foreign
exchange, fluctuations in the rate of interest on borrowings,

fluctuations in the value of specified assets etc. To take an

example, it is common knowledge that the price of gold keeps
fluctuating. If a manufacturer of gold jewellery anticipates that he

would require a particular quantity of gold at a specified distance
of time, he may enter into a contract with the seller of gold bars for
the supply of the same at a future date, at the rate specified in the

contract. This contract reduces the risk for the buyer, against a
possible steep rise in the price of gold. It equally reduces the risk

of the seller against a steep fall in the price. Thus the contract
acts as an insurance cover. When the transaction goes through

without any dispute, the contract is fulfilled. But when the
transaction fails and the motive behind the transaction is not
necessarily the sale and supply of gold, but the receipt or payment
of the difference in the price (difference between the prevailing

price and the price fixed in the contract), many eyebrows are
raised and many questions are asked. This is the point where the
transaction takes a detour from a simple contract of insurance.

7. There are atleast 4 categories of derivatives, commonly in use.
Some of them are traded through exchanges and they are known
as Exchange-Traded-Derivatives (ETD). Others are traded

::: Downloaded on – 09/06/2013 17:11:47 :::
12 itxa1539-10

directly between the parties and they are known as Over-The-
Counter (OTC) derivatives. The 4 categories of derivatives are as

follows:-

(1) Forwards: A contract between two parties. One party
agrees to buy a commodity or financial asset on a date in
the future at a fixed price, while the other agrees to deliver

that commodity or asset at the predetermined price. These
are not traded on exchanges because they are negotiated
directly between two parties.

(2) Futures:

igA contract essentially the same as a forward
contract, except that the deal is struck via an organized and

regulated exchange. There are three key differences
between forwards and futures (i) Futures contract is
guaranteed against default (ii) They are standarized and (iii)

They are settled on a daily basis.

(3) Swaps: A swap is an agreement made between two parties
to exchange payments on regular future dates. Swaps are

OTC (Over the counter) products. Swaps are used to
manage or hedge risk associated with volatile interest rates,
currency exchange rates, commodity prices and share
prices. Swaps can be considered as series of forward

contracts.

(4) Options: An option gives the holder right to buy or sell an
underlying asset at a future date at a predetermined price.
A call option is the right to buy. The buyer of a “call option”
has the right, but not the obligation to buy an agreed
quantity of a particular commodity or financial instrument

::: Downloaded on – 09/06/2013 17:11:47 :::
13 itxa1539-10

(underlying instrument), from the seller (or writer) at a
certain time (the expiration date) for a certain price (strike

price). The buyer pays a premium for this right. In
contrast, a put option is the right to sell. The buyer of a “put

option” has the right, but not the obligation to sell an agreed
quantity of a particular commodity or financial instrument
(underlying instrument), to the seller (or writer) at a certain

time (the expiration date) for a certain price (strike price).
We have a variety of options such as American and
European options, depending upon the time of exercise of

the right. Both call option and put option can be combined

to achieve “zero cost option.”

8. Trading in these markets are regulated internationally by
Commodity Futures Trading Commission (CFTC) and International
Swaps and Derivatives Association (ISDA) and the National

Futures Association (NFA). Experts in the field of economic,
finance and investment feel that derivatives are valuable because

they provide efficient ways to manage and transfer risk. A
business owner who is exposed to changes in market prices can

enter into an a,ppropriate derivatives contract and the risk can be
assumed by a trader or speculator who is prepared to live with
uncertainty in return for the prospect of achieving an attractive
return. A large financial institution can withstand more risk than a

small corporate and thus may choose to engage in derivatives
products for a reasonable compensation. Nobel Laureate Kenneth
Arrow predicted that this would increase economic prosperity
since people would be more prepared to engage in risk-taking
activities. It could also serve to improve the quality of prediction
of future events in the world of finance and investments.
Derivatives provide a global network for intelligent assessment,

::: Downloaded on – 09/06/2013 17:11:47 :::
14 itxa1539-10

management, and distribution of risk on a large scale. ”

20) The 1956 Act was enacted with a view to regulate the

business of dealing in securities. The expression ‘securities’ under the

1956 Act included shares, scrips, stocks, bonds, debentures, debenture

stock or other marketable securities of a like nature in or of any

incorporated company or other body corporate. By Act 31 of 1999 the

definition of the expression ‘securities’ was extended to include

derivatives with effect from 22/2/2000 and the expression ‘derivative’ was

defined by inserting clause (ac) to Section 2 of the 1956 Act as follows:-

Section 2(ac) ‘derivative’ includes :-

(A) a security derived from a debt instrument, share, loan
whether secured or unsecured, risk instrument or contract

for differences or any other form of security.

(B) a contract which derives its value from the prices, or index
of prices of underlying securities.

Thus, the transactions in derivatives could be legally traded

under the 1956 Act with effect from 22/2/2000. Section 18A inserted in

the 1956 Act with effect from 22/2/2000 provides that the contracts in

derivative shall be legal and valid if such contracts are traded on a

recognized stock exchange and settled on the clearing house of the

recognized stock exchange in accordance with the rules and bye laws of

::: Downloaded on – 09/06/2013 17:11:47 :::
15 itxa1539-10

such stock exchange. Thus, the transactions in derivatives is legal and

valid only if they are traded on a recognized stock exchange and cleared

on the clearing house of recognized stock exchange.

21) The question in the present case is, whether the loss

incurred from the derivative transactions carried on, on a recognized

stock exchange during the year 2003-04 would constitute loss from

speculative transaction as contemplated under Section 43(5) of the IT

Act. Section 43(5) as enacted at the commencement of the Act reads

thus:-

” Definitions of certain terms relevant to income from profits
and gains of business or profession.

43. In sections 28 to 41 and in this section, unless the context

otherwise requires –

(1) to (4) ——-

(5) “speculative transaction” means a transaction in which a
contract for the purpose or sale of any commodity, including
stocks and shares, is periodically or ultimately settled otherwise

than by the actual delivery or transfer of the commodity or scrips;
Provided that for the purposes of this clause –

(a) a contract in respect of raw materials or merchandise
entered into by a person in the course of his manufacturing
or merchanting business to guard against loss through
future price fluctuations in respect of his contracts for actual

::: Downloaded on – 09/06/2013 17:11:47 :::
16 itxa1539-10

delivery of goods manufactured by him or merchandise sold
by him; or

(b) a contract in respect of stocks and shares entered into by a

dealer or investor therein to guard against loss in his
holdings of stocks and shares through price fluctuations; or

(c) a contract entered into by a member of a forward market or
a stock exchange in the course of any transaction in the
nature of jobbing or arbitrage to guard against loss which

may arise in the ordinary course of his business as such
member;

shall not be deemed to be a speculative transaction; ”

22) Section 43(5) has been amended by Finance Act, 2005 with

effect from 1/4/2006 by inserting clause (d) and Explanation as follows:-

” Definitions of certain terms relevant to income from profits

and gains of business or profession.

43. In sections 28 to 41 and in this section, unless the context
otherwise requires –

(1) to (4) ——

(5) “speculative transaction” means a transaction in which a
contract for the purchase or sale of any commodity, including
stocks and shares, is periodically or ultimately settled otherwise
than by the actual delivery or transfer of the commodity or scrips;

::: Downloaded on – 09/06/2013 17:11:47 :::

17 itxa1539-10

Provided that for the purposes of this clause-

(a) a contract in respect of raw materials or merchandise

entered into by a person in the course of his manufacturing

or merchanting business to guard against loss through
future price fluctuations in respect of his contracts for actual
delivery of goods manufactured by him or merchandise sold

by him; or

(b) a contract in respect of stocks and shares entered into by a

dealer or investor therein to guard against loss in his
holdings of stocks and shares through price fluctuations; or

(c) a contract entered into by a member of a forward market or

a stock exchange in the course of any transaction in the
nature of jobbing or arbitrage to guard against loss which
may arise in the ordinary course of his business as such

member; [or]

(d) an eligible transaction in respect of trading in derivatives
referred to in clause (ac) of section 2 of the Securities

Contracts (Regulations) Act, 1956 (42 of 1956) carried out in
a recognised stock exchange;

shall not be deemed to be a speculative transaction;

Explanation – For the purposes of this clause, the expressions-

(i) “eligible transaction” means any transaction.–

(A) carried out electronically on screen-based systems
through a stock broker or sub-broker or such other

::: Downloaded on – 09/06/2013 17:11:47 :::
18 itxa1539-10

intermediary registered under section 12 of the
Securities and Exchange Board of India Act, 1992 (15

of 1992) in accordance with the provisions of the
Securities Contracts (Regulation) Act, 1956 (42 of

1956) or the Securities and Exchange Board of India
Act
, 1992 (15 of 1992) or the Depositories Act, 1996
(22 of 1996) and the rules, regulations or bye-laws

made or directions issued under those Acts or by
banks or mutual funds on a recognised stock
exchange; and

(B) which is supported by a time stamped contract note
issued by such stock broker or sub-broker or such

other intermediary to every client indicating in the
contract note the unique client identity number
allotted under any Act referred to in sub-clause (A)

and permanent account number allotted under this
Act;

(ii) “recognized stock exchange” means a recognised stock

exchange as referred to in clause (f) of section 2 of the
Securities Contracts (Regulation) Act, 1956 (42 of 1956)
and which fulfills such conditions as may be prescribed and
notified by the Central Government for this purpose; ”

23) Plain reading of clause (d) to Section 43(5) makes it clear

that with effect from 1/4/2006, only those eligible transaction in

derivatives referred to under Section 2(ac) of 1956 Act which are carried

out in a recognized stock exchange shall not be deemed to be a

::: Downloaded on – 09/06/2013 17:11:47 :::
19 itxa1539-10

speculative transaction. It is only because, the transactions in

derivatives referred to under Section 2(ac) of the Act carried out in a

recognized stock exchange were covered under Section 43(5) of the Act,

the legislature could exclude those transactions from the purview of

Section 43(5) with effect from 1/4/2006. In other words, unless the

transactions referred in clause (d) were covered under Section 43(5),

there would be no question of excluding those transactions from the

purview of Section 43(5).

24)

It is however contended on behalf of the assessee that the

derivative transactions carried out at the stock exchanges were not at all

covered under Section 43(5) of the Act and that clause (d) has been

inserted to the proviso to section 43(5) as and by way of clarification and

hence it would apply retrospectively so as to make it clear that the

exchange traded derivative transactions carried out in a recognized

stock exchange were always outside the scope of Section 43(5). The

question, therefore to be considered is, whether the derivative

transactions fell outside the scope of main Section 43(5) of the IT Act.

25) Chapter IV of the Act contains provisions relating to the

computation of profits and gains of business or profession. Section 28 in

Chapter IV of the Act inter alia provides that the profits and gains of any

business or profession which are carried on by the assessee at any time

::: Downloaded on – 09/06/2013 17:11:47 :::
20 itxa1539-10

during the previous year shall be chargeable to income tax under the

head ‘profits & gains of business or profession’. Explanation 2 to Section

28 provides that where speculative transactions carried on by an

assessee are of such a nature as to constitute a business, then such

speculation business shall be deemed to be distinct and separate from

any other business. Section 72 of the Act provides for set off of the

carried forward business losses not being a loss sustained in a

speculation business. Section 73 provides that the carried forward

losses in speculation business shall not be set off except against profits

and gains, in any other speculation business. The assessee claims that

the losses incurred in derivative transactions are business losses which

could be set off against profits and gains of any other business / any

other heads of income, whereas the revenue contends that the losses

incurred by the assessee in derivative transactions are speculative

transactions covered under Section 43(5) of the Act which could be set

off only against profits of speculation business.

26) Section 43(5) of the Act defines the expression ‘speculative

transaction’ to mean a transaction in which a contract for the purchase or

sale of any commodity including stocks and shares is periodically or

ultimately settled otherwise than by the actual delivery or transfer of the

commodity or scrips.

::: Downloaded on – 09/06/2013 17:11:47 :::

                                         21                                itxa1539-10

    27)         The question, therefore to be considered is, whether the

transactions in futures contracts carried on by the assessee through a

broker of the recognized stock exchange which is ultimately settled

otherwise by actual delivery, constitutes transactions or contracts for the

purchase and sale of any commodity under Section 43(5) of the Act ?

28) The expression ‘commodity’ is not defined under the Act.

Therefore, the expression ‘commodity’ in Section 43(5) has to be given

meaning as understood in common parlance. As per Black’s Dictionary

(Eight Edition) the expression ‘commodity’ means an article of trade or

commerce which are tangible in nature. As per “THE MAJOR LAW

LEXICON’ by Pramantha Aiyer (4th Edition) the expression ‘commodity’

has two meanings (one) in economics, it is any tangible goods that is

traded and (two) it is raw materials and goods, especially such goods as

cocoa, cofee, jute, potatoes, tea, etc. which may also be traded. Thus,

in common parlance, the expression commodity means an article of

trade or commerce which are tangible in nature.

29) In the present case, the assessee had entered into futures

contracts for purchase of shares of certain companies at a specified

future date and at a specified price, which were to be settled in cash

without actual delivery of the shares. Such a contract, whether

constitutes a contract for purchase of a commodity is the question.

::: Downloaded on – 09/06/2013 17:11:47 :::

                                          22                                 itxa1539-10



    30)          As per the 'Hand Book on Derivatives Trading' published by




                                                                             

the National Stock Exchange of India Limited (“NSE’ for short), a futures

contract is an agreement between two parties to buy or sell an asset at a

certain time in the future at a certain price. There are various types of

futures available for trading at the NSE. An investor can trade the ‘entire

stock market’ by buying index futures instead of buying individual

securities with the efficiency of a mutual fund. The advantages of trading

in index futures as per the Hand Book on Derivatives Trading published

by the NSE are :-

” The contracts are highly liquid
Index Futures provide higher leverage than any other stocks

It requires low initial capital requirement
It has lower risk than buying and holding stocks

It is just as easy to trade the short side as the long side
Only have to study one index instead of 100’s of stocks

Settled in cash and therefore all problems related to bad delivery,
forged, fake certificates, etc. can be avoided. ”

31) Futures contracts in both index as well as stocks can be

bought and sold through the trading members of recognized stock

exchange. Futures contracts expire on the last Thursday of the expiry

month. All futures contracts are settled in cash either on a daily basis or

at the expiry of the respective contracts as the case may be. Clients /

Trading members are not required to hold any stock of the underlying for

::: Downloaded on – 09/06/2013 17:11:48 :::
23 itxa1539-10

dealing in the Futures Market. There are presently 53 stocks which can

be traded under the Futures / Options Contracts.

32) To illustrate, suppose the share value of a company ‘X’ in

the Stock Exchange on 1st January is Rs.100/- per share. If an investor

considers that the shares of Company ‘X’ are likely to shoot up in the

next three months, then he may, if he has funds, purchase 100 shares of

company ‘X’ on 1st January itself by paying Rs.10,000/ @ Rs.100/- per

share. In the alternative, he may enter into a futures contract on 1st

January itself to purchase 100 shares of company ‘X’ on 29th March at

Rs.12,000/- inclusive of brokerage charges, etc. In such a case, the

assessee is not required to make payment on 1st January. If on 29th

march the value of 100 shares of company ‘X’ on the Stock Exchange

are Rs.13,000/- then the assessee would be making profit of Rs.1,000/-

by setting the futures contract at Rs.12,000/-. If the value of 100 shares

of company ‘X’ on 29th March on the stock exchange are Rs.11,000/-

then by paying Rs.12,000/- under the futures contract, the assessee

would incur loss of Rs.1,000/-.

33) Thus, the futures contracts being articles of trade and

commerce which are legally permitted to be traded on the stock

exchange, the transactions in futures would be transactions in a

commodity as contemplated under Section 43(5) of the Act. Ordinarily a

::: Downloaded on – 09/06/2013 17:11:48 :::
24 itxa1539-10

transaction in a commodity relates to purchase / sale of an asset which

is tangible and which is capable of being delivered. However, Section

18A of the 1956 Act inserted with effect from 22/2/2000 provides that

notwithstanding anything contained in any other law for the time being in

force, contracts in derivative (like futures contracts) shall be legal and

valid if such contracts are traded on a recognized stock exchange and

settled on the clearing house of a recognized stock exchange in

accordance with the rules and bye-laws of such stock exchange. Thus,

by operation of law, the transactions in futures are made legal and valid

even if the underlying securities permitted to be purchased / sold under

the futures contracts are not tangible and incapable of actual delivery,

provided such transactions are traded on a recognized stock exchange

and settled on the clearing house of a recognized stock exchange.

Moreover, Section 43(5) of the Act provides that a transaction for

purchase / sale of any commodity would be a speculative transaction if it

is settled otherwise than by actual delivery. For the purposes of Section

43(5), it is not necessary that the commodity agreed to be purchased or

sold must be capable of actual delivery. Therefore, future contracts for

purchase / sale of an underlying security permitted to be traded on the

stock exchange and settled otherwise than by actual delivery would be

speculative transactions under Section 43(5) of the Act.




    34)         It is contended that the expression 'commodity' does not




                                                  ::: Downloaded on - 09/06/2013 17:11:48 :::
                                        25                                itxa1539-10

include ‘stocks & shares’, however, for the purposes of Section 43(5), the

expression ‘commodity’ has been expanded to include ‘stocks & shares’

and since transactions in derivatives are not specifically included in

Section 43(5), the same would fall outside the purview of Section 43(5).

We see no merit in the above contentions. The expression ‘commodity’

would cover all articles of trade including stocks & shares. Even under

Section 43(5), the expression ‘commodity’ is not expanded to include

‘stocks & shares’. In fact, use of ‘comma’ in between the word

‘commodity’ and the words ‘including stocks & shares’ in Section 43(5)

make it clear that transactions for purchase of any commodity would

include transaction for purchase or sale of stocks & shares. In other

words, Section 43(5) does not seek to expand the scope of expression

‘commodity’ but merely emphasizes that the transaction in commodity

includes transactions in stocks & shares. Therefore, transactions in

futures contracts like transactions in stocks & shares when settled

otherwise than by actual delivery would be speculative transactions

under Section 43(5) of the Act.

35) The argument that Section 43(5) refers to contracts which

are capable of settlement by actual delivery whereas the transactions in

futures are incapable of settlement and therefore, transactions in futures

would fall outside the scope of Section 43(5) is also without any merit,

because, the very object of Section 43(5) is to treat transactions which

::: Downloaded on – 09/06/2013 17:11:48 :::
26 itxa1539-10

are settled otherwise than by actual delivery as speculative transactions.

As noted earlier, Section 43(5) refers to contracts for purchase / sale of

any commodity and it is not restricted to contracts which are capable of

performance by actual delivery. Therefore, the fact that the futures

contracts are settled otherwise than actual delivery cannot be a ground

to hold that the futures contracts are not speculative transactions under

Section 43(5) of the Act.

36) The exceptions enumerated in the proviso to Section 43(5)

clearly provide that where speculative transactions are carried out with a

view to guard against loss in respect of contracts for actual delivery in

cases referred to in clause (a), (b) & (c) of the proviso, then, such

speculative transactions shall not be deemed to be speculative

transactions. So far as the transactions covered under clause (d) are

concerned, they are deemed not to be speculative transactions only with

effect from 1/4/2006. Therefore, the transactions covered under clause

(d) would not be treated as speculative transactions only with effect from

1/4/2006.

37) The argument advanced on behalf of the assessee that

clause (d) inserted to the proviso to Section 43(5) by Finance Act, 1995

with effect from 1/4/2006 is clarificatory and hence retrospective in

nature, cannot be accepted, because, firstly, the legislature by Finance

::: Downloaded on – 09/06/2013 17:11:48 :::
27 itxa1539-10

Act, 1995 has specifically provided that clause (d) to the proviso to

Section 43(5) shall come into operation prospectively with effect from

1/4/2006. Secondly, insertion of clause (d) was not necessitated on

account of the fact that the provisions of Section 43(5) were unworkable

or interpretation of Section 43(5) resulted in unintended consequences.

Thirdly, even after insertion of clause (d), all transactions in derivatives

are not taken outside the purview of Section 43(5). It is only those

derivative transactions which are covered under clause (d) are taken

outside the purview of Section 43(5) and the rest of the transactions in

derivatives would continue to be covered under Section 43(5) of the IT

Act. In these circumstances, the argument that clause (d) inserted to

the proviso to Section 43(5) has retrospective effect cannot be accepted.

38) We do not consider it necessary to deal with various

decisions relied upon by the Counsel for the assessee, as in our opinion,

all those decisions are distinguishable on facts. However, we may note

that the decision of the Calcutta High Court in the case of Nirmal Trading

Co. (supra) wherein it is held that the ‘letters of renunciation’ are neither

transactions in commodity nor transactions in shares, has no relevance

to the facts of the present case, because, firstly, the letters of

renunciation cannot be treated on par with futures contracts and

secondly letters of renunciation are not articles of trade, whereas futures

contracts are articles traded on the stock exchange. Various decisions

::: Downloaded on – 09/06/2013 17:11:48 :::
28 itxa1539-10

of the ITAT wherein it is held that the derivative transactions are not

speculative transactions, in our opinion, do not correctly interpret Section

43(5) of the IT Act. Similarly, various decisions of the Apex Court relied

upon by the counsel for the assessee in support of the contention that

insertion of clause (d) to the proviso to Section 43(5) of the IT Act is

retrospective in nature are also distinguishable on facts as the ratio laid

down therein have no relevance in interpreting the provision of Section

43 (5) of the IT Act. The futures contracts cannot be equated with

insurance contract, because, unlike futures contract, the insurance

contract is not an article of trade which can be traded. Thus, the futures

contract being an article of trade created by an authority under the 1956

Act, the transactions in futures contracts would constitute transaction in

commodity under Section 43(5) of the IT Act.

39) In the result, we hold that the exchange traded derivative

transactions carried on by the assessee during AY 2003-04 are

speculative transactions covered under Section 43(5) of the Act and the

loss incurred in those transactions are liable to be treated as speculative

loss and not business loss. We further hold that clause (d) inserted to

the proviso to Section 43(5) with effect from 1/4/2006 is prospective in

nature and the ITAT was in error in holding that clause (d) to the proviso

to Section 43(5) applied retrospectively so as to apply to the transactions

carried on by the assessee during AY 2003-04.

::: Downloaded on – 09/06/2013 17:11:48 :::

                                          29                                 itxa1539-10



    40)          For all the aforesaid reasons, we allow the appeal filed by the




                                                                             

Commissioner of Income Tax by answering the questions raised in the

appeal in the above terms with no order as to costs.

    (MRS. R.S. DALVI, J.)                                  (J.P. DEVADHAR, J.)




                                        
                         
                        
      
   






                                                     ::: Downloaded on - 09/06/2013 17:11:48 :::