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 2, 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/737/2017                                               ORDER



                   IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                  TAX APPEAL NO. 737 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. 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 ?



                                            Page 1 of 3

HC-NIC                                   Page 1 of 3      Created On Sat Oct 07 09:32:11 IST 2017
                 O/TAXAP/737/2017                                            ORDER




[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  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?

2. Learned advocate Shri Soparkar waived notice for  admission.





                                                                   (AKIL KURESHI, J.)




                                      Page 2 of 3

HC-NIC                             Page 2 of 3      Created On Sat Oct 07 09:32:11 IST 2017
                  O/TAXAP/737/2017                                            ORDER



                                                                (BIREN VAISHNAV, J.)
         ANKIT




                                       Page 3 of 3

HC-NIC                              Page 3 of 3      Created On Sat Oct 07 09:32:11 IST 2017