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 1, Cited by 0]

Delhi High Court - Orders

Aecom Technical Services Inc vs Income-Tax Officer Ward Int Tax ... on 15 January, 2026

                          $~38
                          *         IN THE HIGH COURT OF DELHI AT NEW DELHI
                          +         W.P.(C) 4595/2024
                                    AECOM TECHNICAL SERVICES INC.
                                                                                                             .....Petitioner
                                                                  Through:            Mr. Manuj Sabharwal, Mr. Devvrat
                                                                                      Tiwari and Mr. Drona Negi, Advs.
                                                                  versus

                                    INCOME-TAX OFFICER WARD INT TAX 1(1)(1), DELHI &
                                    ORS.
                                                                              .....Respondents
                                                 Through: Mr. Sunil Agarwal, SSC, Ms. Priya
                                                          Sarkar, JSC and Mr. Anugrah
                                                          Dwivedi, Advs.
                                    CORAM:
                                    HON'BLE MR. JUSTICE DINESH MEHTA
                                    HON'BLE MR. JUSTICE VINOD KUMAR
                                                                  ORDER

% 15.01.2026

1. Mr. Sunil Aggarwal, learned Senior Standing Counsel for the respondent-Income Tax Department, at the outset submitted that the present petition has been rendered infructuous inasmuch as the order rejecting the prayer for issuance of certificate at NIL rate or lower rate under Section 197 of the Income Tax Act, 1961 (hereinafter referred to as 'the Act of 1961') was for the financial year 2023-24 (relevant to Assessment Year 2024-25).

2. He further submitted that even if the present petition is allowed as prayed, then also no relief can now be granted to the petitioner, as the certificate which is likely to be issued pursuant to the order of this Court would relate to financial year 2023-24, which period has since passed. He This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 19/01/2026 at 20:36:31 argued that such being the position, the Court should not enter into academic exercise.

3. Mr. Sabharwal on the other hand, submitted that the petition has not been rendered infructuous, as the petitioner had filed the petition well within time, which remained pending for two years, for which the petitioner cannot be faulted with.

4. Learned counsel for the petitioner invited Court's attention to the doctrine called 'Doctrine of Mootness' prevalent in the United States.

5. According to us, the relief as prayed by the petitioner even if granted cannot be of any use. The Court cannot enter into exercise of futility which would bring no result to the petitioner. More particularly when, for the subsequent period (financial year 2024-25), the petitioner has already been granted relief from this Court.

6. The doctrine which has been cited by the petitioner, may be prevalent in the United States but the same cannot be applied in the facts of this case, when the petition itself has been rendered infructuous and no deduction or lower deduction can be ordered to be made on the transactions which took place between the year 2023-24.

7. The petition is, therefore, dismissed as infructuous.

DINESH MEHTA, J VINOD KUMAR, J JANUARY 15, 2026/ss This is a digitally signed order.

The authenticity of the order can be re-verified from Delhi High Court Order Portal by scanning the QR code shown above. The Order is downloaded from the DHC Server on 19/01/2026 at 20:36:31