Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maruti Suzuki India Ltd vs Additional Commr. Of Income Tax ...
2013 Latest Caselaw 470 Del

Citation : 2013 Latest Caselaw 470 Del
Judgement Date : 31 January, 2013

Delhi High Court
Maruti Suzuki India Ltd vs Additional Commr. Of Income Tax ... on 31 January, 2013
Author: Badar Durrez Ahmed
       THE HIGH COURT OF DELHI AT NEW DELHI
%                                   Judgment delivered on: 31.01.2013

+       W.P.(C) 552/2013

MARUTI SUZUKI INDIA LTD                                     ..... Petitioner

                                      versus

ADDITIONAL COMMR. OF INCOME TAX
AND ANR                                                   ..... Respondent

Advocates who appeared in this case:
For the Petitioner           :       Mr S Ganesh, Sr. Adv. with Mr S
                                     Sukumar, Mr Anand Sukumar and Mr Bhupesh
                                     Kumar Pathak, Advs.

For the Respondent           :      Mr Kamal Sawhney, sr. standing counsel
                                    with Mr Shashank Singh, Adv.

CORAM:-
HON'BLE MR JUSTICE BADAR DURREZ AHMED
HON'BLE MR JUSTICE R.V.EASWAR

                                 JUDGMENT

BADAR DURREZ AHMED, J (ORAL)

CM 1043/2013

Exemption is allowed subject to all just exceptions.

The application is disposed of.

W.P.(C) 552/2013 & CM 1042/2013 (stay)

This writ petition is directed against the order dated 11.01.2013 passed

by the Income Tax Appellate Tribunal in Stay No.310/Del/2012 in ITA

No.6021/Del/2012 pertaining to the assessment year 2008-09.

2. The petitioner sought stay of demand of `373.68 crores. The assessing

officer acceded to the request of the assessee only to this extent that no

coercive measures would be taken in respect of `150.92 crores which according

to the learned counsel for the petitioner was on the basis of covered issues. Mr

Ganesh, the learned senior counsel appearing for the petitioner submitted that a

sum of `166.77 crores, i.e., about 75% of the amount of `222.76 crores (i.e.,

`373.68 crores - `150.92 crores) have already been adjusted by the revenue as

against refund due to the petitioner. He submitted that the petitioner had refund

claims of `166.77 crores out of which an amount of `148 crores had admittedly

been adjusted and the balance amount of 18.77 crores is under process. Mr

Ganesh submitted that if the amount of `148 crores is already adjusted and the

balance of `18.75 crores under process are taken into account then the

remaining amount would be only `56 crores (approximately) (`222.76 crores -

`166.75 crores).

3. In the light of the above facts Mr Ganesh submitted that the Tribunal has

virtually rejected the stay application of the petitioner in as much as it has

directed that the assessee ought to pay a sum of `56 crores by 31.01.2013 and

thereafter the assessee shall pay `10 crores per month by the last date of the

month till the demand of `222.76 crores was completely paid out by way of

adjustment or the instalment made by the assessee.

4. Mr Ganesh submitted that the Tribunal did not examine whether the

petitioner had a prima facie case or not and by giving the directions mentioned

above it has virtually rejected the stay application.

5. In respect of the assessment years 2005-06 and 2007-08, where similar

issues have been raised, the Tribunal had required the petitioner to make a

deposit of only `125 crores (including adjustment of refund) out of the total

demand of `547.06 crores. In other words, the Tribunal had stayed the demand

to the extent of approximately 78% by requiring the petitioner to deposit only

about 22% of the demand. In contrast, in the present year i.e. the assessment

year 2008-09 the total demand is of `373.68 crores out of which approximately

an amount of `150 crores is on account of covered issues for which the

assessing officer himself had ordered that no coercive measures for recovery of

the same would be taken although he had made adjustment to the said amount.

The balance amount would be `222.76 crores. A further sum of `166.75 crores

is to be reduced on account of refunds, both granted and under process. We are

thus left with an amount of `56 crores which is the very amount which the

Tribunal has required the assessee to deposit by 31.1.2013.

6. It is thus the case of the petitioner that while in the previous year

when similar issues were raised only 22% of the entire duty demanded

was required to be deposited while the balance was stayed, in the present

year the Tribunal has been unduly harsh on the petitioner by requiring it

to deposit/adjust 60% of the tax demanded which also includes a sum of

`150 crores which pertain to covered issues.

7. Consequently, Mr Ganesh submitted that the Tribunal has virtually

not granted any stay to the petitioner whereas in the previous year it had

done so. He also raised the issue that the advertisement; marketing and

publicity expenses (AMP) which were to be considered by the Transfer

Pricing Officer was an issue in the previous year as also in the current

year and he also referred to a decision of the Special Bench of the

Tribunal where certain guidelines have been laid down and the matter has

been remanded to the TPO to follow those guidelines. According to Mr

Ganesh a similar route would probably have to be adopted in the present

case also and if that were to be so the current demand would be reduced

by a sum of about `100 crores and therefore according to him the

petitioner would have actually overpaid.

8. The learned counsel for the revenue opposed the writ petition and

supported the order passed by the Tribunal and submitted that the

Tribunal has already granted a stay in so far as the amount of `150 crores

is concerned with regard to the covered issues. He submitted that the

Tribunal has modified the order of the assessing officer to the extent that

while the assessing officer had merely provided that no coercive

measures for recovery be undertaken but the amounts could be recovered

by way of adjusting refunds, the Tribunal on the other hand has directed

that no such adjustment could be made as against the covered issues.

9. Since the Tribunal in the earlier years on the very same issue has

conclusively indicated in the order dated 03.02.2012 that the petitioner

had a prima facie case, we feel that the Tribunal in the present case ought

to have also held accordingly. If that were to be the position, then the

Tribunal ought not to have deviated from the practice adopted in the

previous year by requiring the petitioner to make a deposit of the said

sum of `56 crores in addition to the adjustment of `166 crores.

10. Mr Ganesh has also pointed out that the appeal is fixed for hearing

on 05.02.2013 and that he undertakes not to take any adjournment in the

matter and it is only a matter of few days before the issue would be

decided by the Tribunal. Considering the aforesaid arguments we are of

the view that the Tribunal's order cannot stand and therefore we direct

that no further recoveries be made against the petitioner till the disposal

of the appeal by the Tribunal. We make it clear that we have expressed

no opinion on the applicability of the order of the Special Bench (supra)

to the petitioner's case on merits which is for the Tribunal to decide.

The writ petition stands disposed of.

BADAR DURREZ AHMED, J

R.V.EASWAR, J JANUARY 31, 2013 vld

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter