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]

Delhi High Court

Intertek India Private Limited vs Income Tax Officer Ward International ... on 24 November, 2023

Author: Rajiv Shakdher

Bench: Rajiv Shakdher

                           $~25
                           *    IN THE HIGH COURT OF DELHI AT NEW DELHI
                           %                                                Date of Decision: 24.11.2023

                           +      W.P.(C) 4653/2021 & CM Appl.14312/2021
                                  INTERTEK INDIA PRIVATE LIMITED           ..... Petitioner
                                                Through: Mr Kamal Sawheny with Mr Nikhil
                                                         Agarwal, Mr Nishank and Ms
                                                         Harshita Agrawal, Advs.
                                                versus

                                  INCOME TAX OFFICER WARD INTERNATIONAL
                                  TAXATION 2 1 1 NEW DELHI                  ..... Respondent
                                                 Through: Mr Zoheb Hossain, Sr Standing
                                                          Counsel with Mr Sanjeev Menon,
                                                          Standing Counsel.
                                  CORAM:
                                  HON'BLE MR. JUSTICE RAJIV SHAKDHER
                                  HON'BLE MR. JUSTICE GIRISH KATHPALIA
                                                 [Physical Hearing/Hybrid Hearing (as per request)]

                                  RAJIV SHAKDHER, J.: (ORAL)

1. The substantive relief sought by the petitioner in the writ petition reads as follows:

"(a) Issue a writ of CERTIORARIFIED MANDAMUS or any other appropriate writ, order or direction quashing the impugned order dated 25.03.2021 disposing objections along with the impugned notice dated 10.10.2017 issued u/s 201 of the Income Tax Act, 1961 and all the consequential proceedings u/s 201 of the Income Tax Act, 1961;..."

2. As would be evident upon perusal of the prayer, the petitioner/assessee has assailed, not only the notice dated 10.10.2017 [hereafter referred to as "impugned notice"] but also the consequent letter dated 25.03.2021 [hereafter referred to as "impugned letter"], whereby, the Signature Not Verified Digitally Signed By:ATUL JAIN W.P.(C)No.4653/2021 Page 1 of 3 Signing Date:11.12.2023 11:50:53 petitioner‟s/assessee‟s objections qua the impugned notice were rejected.

3. The impugned notice was issued qua the petitioner/assessee on account of purported failure to deduct Tax at Source (TAS) against remittance of management fees amounting to Rs. 2,06,29,647/-.

3. The disallowance was ordered by the Assessing Officer (AO) under Section 40(a)(i) of the Income-tax Act, 1961 [in short, "Act"], while framing the assessment order, under Section 143(3) of the Act, on 27.12.2016.

4. The record shows [and something which is not disputed by the respondent/revenue] that the aforementioned addition, amounting to Rs. 2,06,29,647/-, had been deleted by the Commissioner of Income Tax (Appeals) [in short, CIT(A)], via order dated 30.04.2019, on the ground that management fees paid by the petitioner/assessee [to its Associated Enterprises (AEs)] cannot be categorized as „fee for technical services‟ (FTS), and therefore, was not liable to deduction of tax at source under Section 195 of the Act.

5. As a matter of fact, what is also not in dispute is that the Tribunal, via order dated 29.09.2022 had sustained the order of the CIT(A). The Tribunal held that the findings of the CIT(A) had not been rebutted. The Tribunal further held that the AO had failed to list out the „highly technical services‟ that the AEs provided to the petitioner/assessee and that the AO failed to allude to the relevant clause of the agreement which demonstrates that expertise available with the AEs was „made available‟ to the petitioner/assessee. Finally, it was also observed that this issue had been decided by the CIT(A) in favour of the petitioner/assessee in matters concerning AYs 2010-11 and 2014-15, decisions that were not challenged Signature Not Verified Digitally Signed By:ATUL JAIN W.P.(C)No.4653/2021 Page 2 of 3 Signing Date:11.12.2023 11:50:53 before the Tribunal.

6. Mr Zoheb Hossain, learned senior standing counsel, who appears on behalf of the respondent/revenue, says that the appeal against the aforementioned order of the Tribunal was not preferred because of low tax effect.

6.1 It is also not in dispute that in any event, as of today, the appeal is time-barred.

6.2 Besides this, as noticed above, the Tribunal has deleted the addition on merits.

7. Given this position, the necessary consequence would be that both the impugned notice and the impugned letter will have to be set aside. 7.1 It is ordered accordingly.

8. The writ petition is disposed of in the aforesaid terms.

9. Consequently, the pending application shall stand closed.

10. Parties will act based on the digitally signed copy of the order.

RAJIV SHAKDHER, J GIRISH KATHPALIA, J NOVEMBER 24, 2023/pmc Signature Not Verified Digitally Signed By:ATUL JAIN W.P.(C)No.4653/2021 Page 3 of 3 Signing Date:11.12.2023 11:50:53