Supreme Court of India
Commissioner Of Income Tax vs Wavin (I) Ltd. on 3 September, 1997
Equivalent citations: [1999]236ITR314(SC), (1998)8SCC585, 1999 AIR SCW 4957(1), 1998 (8) SCC 585, (1999) 152 TAXATION 525, (1999) 236 ITR 314, (1999) 155 CURTAXREP 164
Bench: S.C. Sen, S. Saghir Ahmad
ORDER
1. We have perused the order of the Tribunal and the High Court. We are in agreement with the reasons given by the High Court for holding the expenditure to be of revenue nature. The expenditures were incurred to obtain benefit of research and development made by the foreign company. The technical information given to the Indian company was "non-exclusive" and "non-transferable". In other words, this is not an out and out sale of technical know-how. The assessee was merely given a non-exclusive and non-transferable right of user of the technical information. Expenditures in these facts cannot be said to be for acquisition of any asset at all.
2. The appeals are, therefore, dismissed with no order as to costs.