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 8]

Supreme Court of India

Commissioner Of Income-Tax And Anr. vs Morgenstern Werner on 24 October, 2002

Equivalent citations: (2003)180CTR(SC)202, [2003]259ITR486(SC), (2003)11SCC445, AIRONLINE 2002 SC 229, 2003 (11) SCC 445, (2003) 180 CUR TAX REP 202, (2003) 132 TAXMAN 214, (2003) 259 ITR 486

Bench: M.B. Shah, P. Venkatarama Reddi, D.M. Dharmadhikari

ORDER

1. The High Court has given a specific finding that the respondent-assessee had not stayed in India during the preceding nine years and he was not ordinarily resident in India, and, therefore, he would be governed by the proviso to Section 5(1)(c) of the Income-tax Act, 1961.

2. Admittedly, the assessee was a technician working with Kraft Work Union (Siemens) and was drawing his salary in Germany. Hence, he was not taxable in India and, therefore, his salary could not be included in the total income to be assessed in India. He was deputed by his company as a technical liaison officer to provide technical guidance to Bharat Heavy Electricals Ltd. for which he was paid Rs. 500 as daily allowance. The said allowance was exempt from income-tax as per the notification dated February 21, 1989. This being a finding of fact does not call for any interference in this appeal. Hence, this appeal is dismissed. There shall be no order as to costs.