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 0, Cited by 1]

Supreme Court - Daily Orders

Commissioner Of Income Tax vs M/S Vijay Steel Industries. on 21 September, 2017

Bench: A.K. Sikri, Ashok Bhushan

                                                      1

                                      IN THE SUPREME COURT OF INDIA
                                      CIVIL APPELLATE JURISDICTION


                                     CIVIL APPEAL   NO(S).   5107/2015



     COMMISSIONER OF INCOME TAX                                          APPELLANT(S)


                                                    VERSUS


     M/S VIJAY STEEL INDUSTRIES.                                         RESPONDENT(S)

                                                    WITH

     C.A. Nos.15553-56/2017 @ SLP(C) No. 6003-6006/2014, C.A. No.
     1995-1998/2014, C.A. No. 5035/2015, C.A. Nos.15563-64/2017 @ SLP(C)
     No. 8110-8111/2016, C.A. No. 6574/2014, C.A. No. 6825-6828/2013,
     C.A. No. 7229-7232/2013, C.A. No. 6229/2013, C.A. No. 6230/2013,
     C.A. No. 7122/2013, C.A. No. 7121/2013, C.A. No. 6821-6824/2013,
     C.A. No. 6765/2013, C.A. No. 15557/2017 @ SLP(C) No. 35169 of 2015,
     C.A No. 8630/2013, C.A. No. 5113/2015, C.A. No. 7118/2013, C.A. No.
     5114/2015, C.A. No. 7224-7227/2013,C.A. No. 7120/2013, C.A. No.
     7119/2013, C.A. No. 5112/2015, C.A. No. 10541-10543/2013, C.A. No.
     8338/2013, C.A. No. 5553-5556/2014, C.A. No. 8631/2013, C.A. No.
     8339/2013, C.A. No. 8629/2013, C.A. No. 9509-9511/2013, C.A. No.
     9518/2013, C.A. No. 8632/2013, C.A. No. 8628/2013, C.A. No.
     10544-10547/2013,    C.A.    No.    10536-10540/2013,   C.A.    No.
     9525-9527/2013, C.A. No. 9520-9523/2013, C.A. No. 10514/2013,C.A.
     No. 9508/2013, C.A. No. 9519/2013, C.A. No. 10548-10551/2013, C.A.
     No. 5557-5560/2014, C.A. No. 10552/2013, C.A. No. 9512-9514/2013,
     C.A. No. 9233-9235/2013, C.A. No. 9517/2013, C.A. No. 9516/2013,
     C.A. No. 9515/2013, C.A. No. 9524/2013, C.A. No. 4393/2014, C.A.
     No. 10559/2013, C.A. No. 5561/2014, C.A. No. 10554/2013, C.A. No.
     9528-9531/2013,    C.A.     No.    10893-10895/2013,    C.A.    No.
     10555-10558/2013, C.A. No. 10395/2013, C.A. No. 11022/2013, C.A.
     No.15558/2017 @ SLP(C) No. 37835/2013, C.A. No. 10892/2013,C.A. No.
     179/2014, C.A. No. 15559/2017 @ SLP(C) No. 363/2014, C.A. No.
     11023/2013,C.A. No. 769/2014, C.A. No. 954/2014, C.A. No.
     950-953/2014, C.A. No. 15560/2017 @ SLP(C) No. 11323/2015, C.A. No.
     15561/2017 @ SLP(C) No. 4006/2014,C.A. No. 15562/2017 @ SLP(C) No.
     15966/2014 & C.A. No. 8416/2014.
Signature Not Verified

Digitally signed by
ASHWANI KUMAR
Date: 2017.10.06
                                               O R D E R

12:03:15 IST Reason:

Leave granted in SLP(C) No. 6003-6006/2014, SLP(C) No. 35169 of 2015, SLP(C) No. 37835/2013, SLP(C) No. 363/2014, SLP(C) No. 2 11323/2015, SLP(C) No. 4006/2014, SLP(C) No. 15966/2014 & SLP(C) No. 8110-8111/2016.
After hearing the learned counsel for the parties we find that the issue raised in these appeals is covered against the Revenue by the decision of this Court in “Commissioner of Income Tax, Madras Vs. Ponni Sugars and Chemicals Ltd.” reported in (2008) 9 SCC 337, or in the alternate, in “Commissioner of Income Tax Vs. M/s.
Meghalaya Steels Ltd.”, reported in (2016) 3 SCALE 192.
Therefore, the appeals of the Revenue are dismissed and the appeal(s) of the assessee(s) is allowed.
However, in a particular case, if it is found that the facts or issue is different, liberty is granted to the Revenue to make an appropriate application.
......................J. [A.K. SIKRI] ......................J. [ASHOK BHUSHAN] NEW DELHI;
SEPTEMBER 21, 2017.
                                     3

ITEM NO.103                COURT NO.6                SECTION XVI -A

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

Civil Appeal No(s). 5107/2015 COMMISSIONER OF INCOME TAX Appellant(s) VERSUS M/S VIJAY STEEL INDUSTRIES. Respondent(s) WITH SLP(C) No. 5947/2015 (IX) SLP(C) No. 5946/2015 (IX) SLP(C) No. 5948/2015 (IX) SLP(C) No. 6003-6006/2014 (XVI -A) C.A. No. 1995-1998/2014 (XVI -A) C.A. No. 5035/2015 (XIV) SLP(C) No. 8110-8111/2016 (IV-B) C.A. No. 6574/2014 (XVI -A) C.A. No. 6825-6828/2013 (XVI -A) C.A. No. 7229-7232/2013 (XVI -A) C.A. No. 6229/2013 (XVI -A) C.A. No. 6230/2013 (XVI -A) C.A. No. 7122/2013 (XVI -A) C.A. No. 7121/2013 (XVI -A) C.A. No. 6821-6824/2013 (XVI -A) C.A. No. 6765/2013 (XVI -A) C.A. No. 5113/2015 (XVI -A) C.A. No. 7118/2013 (XVI -A) C.A. No. 5114/2015 (XVI -A) C.A. No. 7224-7227/2013 (XVI -A) C.A. No. 7120/2013 (XVI -A) C.A. No. 7119/2013 (XVI -A) C.A. No. 5112/2015 (XVI -A) C.A. No. 10541-10543/2013 (XVI -A) C.A. No. 8338/2013 (XVI -A) C.A. No. 5553-5556/2014 (XVI -A) C.A. No. 8631/2013 (XVI -A) C.A. No. 8339/2013 (XVI -A) C.A. No. 8629/2013 (XVI -A) C.A. No. 8630/2013 (XVI -A) C.A. No. 9509-9511/2013 (XVI -A) C.A. No. 9518/2013 (XVI -A) C.A. No. 8632/2013 (XVI -A) C.A. No. 8628/2013 (XVI -A) C.A. No. 10544-10547/2013 (XVI -A) C.A. No. 10536-10540/2013 (XVI -A) C.A. No. 9525-9527/2013 (XVI -A) C.A. No. 9520-9523/2013 (XVI -A) 4 C.A. No. 10514/2013 (XVI -A) C.A. No. 9508/2013 (XVI -A) C.A. No. 9519/2013 (XVI -A) C.A. No. 10548-10551/2013 (XVI -A) C.A. No. 5557-5560/2014 (XVI -A) C.A. No. 10552/2013 (XVI -A) C.A. No. 9512-9514/2013 (XVI -A) C.A. No. 9233-9235/2013 (XVI -A) C.A. No. 9517/2013 (XVI -A) C.A. No. 9516/2013 (XVI -A) C.A. No. 9515/2013 (XVI -A) C.A. No. 9524/2013 (XVI -A) C.A. No. 4393/2014 (XVI -A) C.A. No. 10559/2013 (XVI -A) C.A. No. 5561/2014 (XVI -A) C.A. No. 10554/2013 (XVI -A) C.A. No. 9528-9531/2013 (XVI -A) C.A. No. 10893-10895/2013 (XVI -A) C.A. No. 10555-10558/2013 (XVI -A) C.A. No. 10395/2013 (XVI -A) C.A. No. 11022/2013 (XVI -A) SLP(C) No. 37835/2013 (XIV) C.A. No. 10892/2013 (XVI -A) C.A. No. 179/2014 (XVI -A) SLP(C) No. 363/2014 (XVI -A) C.A. No. 11023/2013 (III) C.A. No. 769/2014 (XVI -A) C.A. No. 954/2014 (XVI -A) C.A. No. 950-953/2014 (XVI -A) SLP(C) No. 11323/2015 (XIV) SLP(C) No. 4006/2014 (XIV) SLP(C) No. 15966/2014 (XVI -A) SLP(C) No. 35169/2015 (IV-B) C.A. No. 8416/2014 (XVI -A) Date : 21-09-2017 These matters were called on for hearing today.
CORAM : HON'BLE MR. JUSTICE A.K. SIKRI HON'BLE MR. JUSTICE ASHOK BHUSHAN For Parties: Mr. Ajay Vohra, Sr. Adv.
Ms. Kavita Jha, Adv.
Ms. Shivani Khandekar, Adv.
Mr. Arvind P. Dattar, Sr. Adv.
Mr. Ankit Anandraj Shah, AOR Mr.Rupesh Kumar, Adv.
Mr. Arijit Prasad, Adv.
5
Ms. Gargi Khanna, Adv.
Ms. Rekha Pandey, Adv.
Ms. Rashmi Malhotra, Adv.
Ms. Anil Katiyar, AOR Ms. Nanita Sharma, AOR Mr. Vivek Sharma, Adv.
Mr. Subhash Ahuja, Adv.
Ms. Rani Chhabra, AOR Ms. Ruchira Gupta, Adv.
Ms. Swati Jain, Adv.
Mr. Shishir Deshpande, AOR UPON hearing the counsel the Court made the following O R D E R SLP(C) No. 5947/2015, SLP(C) No. 5946/2015 & SLP(C) No. 5948/2015 Leave granted.
Tag with Civil Appeal No. 11184 of 2016.
SLP(C) No. 6003-6006/2014, C.A. No. 1995-1998/2014, C.A. No. 5035/2015, C.A. No. 6574/2014, C.A. No. 6825-6828/2013, C.A. No. 7229-7232/2013, C.A. No. 6229/2013, C.A. No. 6230/2013, C.A. No. 7122/2013, C.A. No. 7121/2013, C.A. No. 6821-6824/2013, C.A. No. 6765/2013, SLP(C) No. 35169 of 2015, C.A No. 8630/2013, C.A. No. 5113/2015, C.A. No. 7118/2013, C.A. No. 5114/2015, C.A. No. 7224-7227/2013,C.A. No. 7120/2013, C.A. No. 7119/2013, C.A. No. 5112/2015, C.A. No. 10541-10543/2013, C.A. No. 8338/2013, C.A. No. 5553-5556/2014, C.A. No. 8631/2013, C.A. No. 8339/2013, C.A. No. 8629/2013, C.A. No. 9509-9511/2013, C.A. No. 9518/2013, C.A. No. 8632/2013, C.A. No. 8628/2013, C.A. No. 10544-10547/2013, C.A. No. 10536-10540/2013, C.A. No. 9525-9527/2013, C.A. No. 9520-9523/2013, C.A. No. 10514/2013,C.A. No. 9508/2013, C.A. No. 9519/2013, C.A. No. 10548-10551/2013, C.A. No. 5557-5560/2014, C.A. No. 10552/2013, C.A. No. 9512-9514/2013, C.A. No. 9233-9235/2013, C.A. No. 9517/2013, C.A. No. 9516/2013, C.A. No. 9515/2013, C.A. No. 9524/2013, C.A. No. 4393/2014, C.A. No. 10559/2013, C.A. No. 5561/2014, C.A. No. 10554/2013, C.A. No. 9528-9531/2013, C.A. No. 10893-10895/2013, C.A. No. 10555-10558/2013, C.A. No. 10395/2013, C.A. No. 11022/2013, SLP(C) No. 37835/2013, C.A. No. 10892/2013,C.A. No. 179/2014,SLP(C) No. 363/2014, C.A. No. 11023/2013,C.A. No. 769/2014, C.A. No. 954/2014, C.A. No. 950-953/2014,SLP(C) No. 11323/2015,SLP(C) No. 4006/2014,SLP(C) No. 15966/2014 & C.A. No. 8416/2014.
6
Leave granted in SLP(C) No. 6003-6006/2014, SLP(C) No. 35169 of 2015, SLP(C) No. 37835/2013, SLP(C) No. 363/2014, SLP(C) No. 11323/2015, SLP(C) No. 4006/2014 & SLP(C) No. 15966/2014.
The appeals are dismissed in terms of the common signed order SLP(C) No. 8110-8111/2016.
Leave granted.
The appeals are allowed in terms of the above said common signed order.


(ASHWANI KUMAR)                                  (MALA KUMARI SHARMA)
COURT MASTER                                       COURT MASTER
(Signed order is placed on the file)