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]

Supreme Court - Daily Orders

Director Of I.T. (International Taxn.) vs Black & Veatch (I) P. Ltd. on 10 February, 2014

¬!
                        IN THE SUPREME COURT OF INDIA
                        CIVIL APPELLATE JURISDICTION

                       CIVIL APPEAL NO. 1963 OF 2014
               (SPECIAL LEAVE PETITION (C.) NO.31031 OF 2012)


THE DIRECTORATE OF INCOME TAX                      ..APPELLANT
(INTERNATIONAL TAXATION)

                                   VERSUS

M/S.BLACK & VEATCH (I) P. LTD.                ..RESPONDENT


                                  O R D E R

1. We have heard learned counsel for the parties to the lis.

2. Leave granted.

3. The following questions of law were raised by the appellant before the High Court:

"i) Whether on the facts and in the circumstances of the case and in law, the Tribunal erred in holding that the procurement fees of Rs.5.30 crores payable of M/s Tech Source Corporation is not liable to be taxed in India under Section 9(1)(i) or 9(1)(vii) and further erred in holding that the procurement service was in the nature of Commercial Services?
ii) Whether on the facts and in the circumstances of the case and in law, the Tribunal erred in holding that the procurement services were in the nature of Commercial Services?
iii) Whether on the facts and in the circumstances of the case and in law, the Tribunal erred in deleting the disallowance of Rs.5.81 crore under Section 40(a)(i) of the Act?"

4. In our view, the questions of law raised before the High Court are significant and needs to be decided by the High Court considering the provisions under Section 260A of the Income Tax Act, 1961 (for short, "the Act"). The High Court in its judgment and order has merely quoted the judgment of Income Tax Appellate Tribunal in extenso without deciding the substantial questions of law raised by the revenue.

5. In view of the above, we allow this appeal and set aside the judgment and order passed by the High Court. We remand the matter back to the High Court and request the High Court to consider and decide the aforesaid questions of law taking into consideration the provisions of Section 260A of the Act.

6. We clarify that we have not expressed any opinion on the merits or demerits of the case.

No order as to costs.

.......................J. (H.L. DATTU) .......................J. (S.A. BOBDE) NEW DELHI;

FEBRUARY 10, 2014
ITEM NO.48                  COURT NO.3              SECTION IIIA


              S U P R E M E    C O U R T   O F    I N D I A
                            RECORD OF PROCEEDINGS

Petition(s) for Special Leave to Appeal (Civil) No(s).31031/2012 (From the judgement and order dated 17/01/2011 in ITA No.927/2010 of the HIGH COURT OF JUDICATURE AT BOMBAY) DIRECTOR OF I.T. (INTERNATIONAL TAXN.) Petitioner(s) VERSUS BLACK & VEATCH (I) P. LTD. Respondent(s) (With office report ) Date: 10/02/2014 This Petition was called on for hearing today.

CORAM :

HON’BLE MR. JUSTICE H.L. DATTU HON’BLE MR. JUSTICE S.A. BOBDE For Petitioner(s) Mr.Arijit Prasad, Adv.
Mr.Rahul Kaushik, Adv.
Mrs.Gargi Khanna, Adv.
Mrs Anil Katiyar,Adv.
For Respondent(s) Mr.Tarun Gulati, Adv Rony O.John, Adv.
Mr.Vibhooti Malhotra, Adv.
for Mr. R.Chandrachud,Adv.
UPON hearing counsel the Court made the following O R D E R Leave granted.
The Civil Appeal is allowed, in terms of the signed order with no order as to costs, in terms of the signed order.
      (G.V.Ramana)                                 (Vinod Kulvi)
     Court Master                                  Asstt.Registrar
(signed order is placed on the file)