Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Gujarat High Court

Commissioner Of Income Tax ... vs Welspun Corporation ... on 3 October, 2017

Author: Akil Kureshi

Bench: Akil Kureshi, Biren Vaishnav

                   O/TAXAP/735/2017                                               ORDER



                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                  TAX APPEAL NO. 735 of 2017
         ==========================================================
              COMMISSIONER OF INCOME TAX (INTERNATIONAL TAXATION AND
                          TRANSFER PRICING)....Appellant(s)
                                      Versus
                    WELSPUN CORPORATION LIMITED....Opponent(s)
         ==========================================================
         Appearance:
         MR NITIN K MEHTA, ADVOCATE for the Appellant(s) No. 1
         MR B S SOPARKAR, CAVEATOR for the Opponent(s) No. 1
         ==========================================================
          CORAM: HONOURABLE MR.JUSTICE AKIL KURESHI
                 and
                 HONOURABLE MR.JUSTICE BIREN VAISHNAV
                            Date : 03/10/2017
                                         ORAL ORDER

(PER : HONOURABLE MR.JUSTICE AKIL KURESHI)

1. Leave to amend.

2. Tax Appeal is  ADMITTED  for considering following  substantial questions of law.

[A] Whether   the   Hon'ble   ITAT   has   erred   in   law  and on facts in holding that payment made to non­ resident   export   commission   agents   does   not   fall  in definition of fee for technical service under  section   9(1)(vii)   of   the   Act   as   well   as   the  relevant article of the DTAA ?

[B] Whether   the   Hon'ble   ITAT   has   erred   in   law  and on facts in holding that payment received by  commission agents is not for the service per se  but   for   securing   business   orders   for   the  assessee,   irrespective   of   whether   any   technical  services are rendered during the course of such  agency commission business ?

[C] Whether   the   Hon'ble   ITAT   has   erred   in   law  and on facts in holding that in view of absence  of   FTS   clause   in   the   corresponding   DTAA,   the  Page 1 of 3 HC-NIC Page 1 of 3 Created On Sat Oct 07 09:32:01 IST 2017 O/TAXAP/735/2017 ORDER payment   made   to   non­resident   is   not   taxable  either   under   provision   of   IT   Act   or   article  "dealing   with   other   income"   of   respective   DTAA,  even   though   receipts   in   question   are   in   the  nature   of   fees   for   technical   services   in   the  hands of recipients ?

[D] Whether   the   Hon'ble   ITAT   has   erred   in   law  and   on   facts   in   holding   that   payment   made   for  subscription   charge   to   Metal   Bulletin   (UK);   and  The   Datamyne   Inc.   (USA)   does   not   fall   under  definition   of   royalty   under   section   9(1)(vi)   of  the income tax Act, 1961 as the same is not for  use of copyright of specialized database but only  for access to the such database ?

[E] Whether   the   Hon'ble   ITAT   has   erred   in   law  and on facts in concluding that Sec.206AAA of the  I.T. Act, 1961, which provides a higher tax @ 20%  in the event of foreign entry not obtaining the  Permanent   Account   Number   in   India   cannot   be  pressed into service to impose obligation on the  Non­Residents to obtain PAN?

[F] Whether   on   the   basis   of   the   facts   and   in  circumstances   of   the   case   and   in   law,   Hon'ble  Income   Tax   Appellate   Tribunal   was   correct   in  holding   that   payment   made   to   Bmt   Fleet  Technology, Canada does not fall in definition of  fee   for   technical   service   in   view   of   "make  available"   clause   in   the   concerned   treaty  although   Assessing   Officer   has   given   a  categorical finding that make available clause is  not necessary for treating it as fee for included  services under DTAA as there is development and  transfer of a technical plan or technical design  to the assessee by the Canadian party ?

[G] Whether   the   Income   Tax   Appellate   Tribunal  was right in law in holding that the explanation  to section 9 of the Income Tax Act, 1961 brought  into   statute   by   Finance   Act,   2010,   with   effect  from   01.06.1976,   substituting   the   earlier  explanation, would not apply to an income by way  of   fee   for   technical   service   where   the   payment  was   made   prior   to   interpretation   of   the   said  explanation ?"

Page 2 of 3
HC-NIC Page 2 of 3 Created On Sat Oct 07 09:32:01 IST 2017 O/TAXAP/735/2017 ORDER
2. Learned advocate Shri Soparkar waived notice for  admission.
3. To be heard with Tax Appeal No.737 of 2017. 
(AKIL KURESHI, J.) (BIREN VAISHNAV, J.) ANKIT Page 3 of 3 HC-NIC Page 3 of 3 Created On Sat Oct 07 09:32:01 IST 2017