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 13]

Bombay High Court

Tech Mahindra Limited vs The Commissioner Of Central Excise ... on 16 August, 2017

Bench: Abhay S. Oka, Riyaz I. Chagla

                                                                                                9-CEXA-176-15.doc

Sharayu.

             IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                ORDINARY ORIGINAL CIVIL JURISDICTION 

                   CENTRAL EXCISE APPEAL NO. 176 OF 2015



      Tech Mahindra Limited                                                                  ...Appellant

              Versus

      The Commissioner of Central Excise                                                     ...Respondent

                                                           ----------

      Mr. V. Shridharan, a/w Mr. Prakash Shah & MR. Jas Sanghvi,
      i/b PDS Legal, for the Appellant.

      Mr. Swapnil Bangur, i/b Sham Walve, for the Respondent.


                                                           ----------


                                                            CORAM : ABHAY S. OKA AND
                                                                    RIYAZ  I. CHAGLA, JJ.

                                                            DATE     : 16 August 2017


      ORDER :

1. Heard the learned Counsel appearing for the Appellant. Appeal is admitted on the following substantial questions of law.

1/2 ::: Uploaded on - 06/09/2017 ::: Downloaded on - 28/08/2018 15:51:50 :::

9-CEXA-176-15.doc

(i) Whether in the facts and circumstances of the case, the CESTAT erred in holding that service tax is payable on the 'Marketing Fees' paid to the foreign subsidiaries under reverse charge in terms of Section 66A of the Finance Act, 1994?

(ii) Whether in the facts and circumstances of the case, the CESTAT is correct in invoking extended period of limitation under Section 73 of the Act?

2. Advocate on record for the Respondent waives service.

3. This Appeal shall be heard along with Appeal No. 157 of 2015.

[RIYAZ I. CHAGLA J.] [ABHAY S. OKA, J.] 2/2 ::: Uploaded on - 06/09/2017 ::: Downloaded on - 28/08/2018 15:51:50 :::