Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Commissioner Of Income Tax vs M/S Software And Silicon Systems ...
2021 Latest Caselaw 2046 Kant

Citation : 2021 Latest Caselaw 2046 Kant
Judgement Date : 31 May, 2021

Karnataka High Court
The Commissioner Of Income Tax vs M/S Software And Silicon Systems ... on 31 May, 2021
Author: Alok Aradhe Chandangoudar
                         1



 IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 31ST DAY OF MAY 2021

                     PRESENT

       THE HON'BLE MR. JUSTICE ALOK ARADHE

                        AND

THE HON'BLE MR.JUSTICE HEMANT CHANDANGOUDAR

               I.T.A. NO.163 OF 2007
BETWEEN:

1. THE COMMISSIONER OF INCOME-TAX
   INTERNATIONAL TAXATION
   RASTROTHANA BUILDING
   NRUPATHUNGA ROAD
   BANGALORE.

2. THE INCOME-TAX OFFICER
   INTERNATIONAL TAXATION
   WARD-19(2), RASTROTHANA BUILDING
   NRUPATHUNGA ROAD, BANGALORE.
                                  ... APPELLANTS
(BY SRI. K.V. ARAVIND, ADV.,)

AND:

M/S. SOFTWARE AND SILICON SYSTEMS(I) PVT. LTD.,
NO.136, AIRPORT ROAD
BANGALORE-17.
                                      ... RESPONDENT
(BY SRI. T. SURYANARAYANA, ADV.)
                         ---

      THIS I.T.A. IS FILED UNDER SECTION 260-A OF
I.T.ACT, 1961 ARISING OUT OF ORDER DATED 26.04.2006
                                    2




PASSED IN ITA NO.974/BANG/2004, FOR THE ASSESSMENT
YEAR 2000-2001, PRAYING TO:
     I. FORMULATE THE SUBSTANTIAL QUESTIONS OF LAW
STATED THEREIN.
     II. ALLOW THE APPEAL AND SET ASIDE THE ORDER
PASSED BY THE ITAT, BANGALORE IN ITA NO.974/BANG/
2004 DATED 26.04.2006 AND CONFIRM THE ORDER OF THE
APPELLATE COMMISSIONER CONFIRMING THE ORDER
PASSED BY THE INCOME TAX OFFICER, INTERNATIONAL
TAXATION, WARD-19(2), BANGALORE, IN THE INTEREST OF
JUSTICE AND EQUITY.

     THIS I.T.A. COMING ON FOR FINAL HEARING, THIS
DAY, ALOK ARADHE J., DELIVERED THE FOLLOWING:

                            JUDGMENT

Mr.K.V.Aravind, learned counsel for the revenue.

Mr.T.Suryanarayana, learned counsel for the assessee.

This appeal under Section 260A of the Income Tax Act,

1961 (hereinafter referred to as the Act for short) has been

preferred by the revenue against the order dated 26.04.2006

passed by the Income Tax Appellate Tribunal, Bangalore.

The subject matter of the appeal pertains to the Assessment

year 2000-2001. The appeal was admitted by a bench of this

Court vide order dated 18.09.2007 on the following

substantial questions of law:

"a) Whether the consideration paid by the Indian customers or end users to the assessee -

a foreign supplier, for transfer of the right to use the software/computer programme in respect of the copyrights falls within the mischief of 'royalty' as defined under sub-clause (v) to Explanation 2 to Clause (vi) of section 9(1) of the Act?

b) Whether on facts and circumstances of the case, the ITAT was justified in holding that the amount(s) paid by the appellant(s) to the foreign software suppliers was not 'royalty' and that the same did not give rise to any 'income' taxable in India and, therefore, the appellant(s) was not liable to deduct any tax at source?"

2. When the matter was taken up today, the learned

counsel for the assessee submitted that the aforesaid

substantial questions of law have already been answered in

favour of the assessee by the Supreme Court vide judgment

dated 02.03.2021 in Civil Appeal Nos.8733-8734/2018

viz., 'ENGINEERING ANALYSIS CENTRE OF

EXCELLENCE PRIVATE LIMITED Vs. THE

COMMISSIONER OF INCOME TAX'.

3. The aforesaid submission has not been disputed by

the learned counsel for the revenue.

4. In view of the decision of the Supreme Court in

ENGINEERING ANALYSIS CENTRE OF EXCELLENCE

PRIVATE LIMITED (supra), the substantial questions of law

framed in this appeal are answered in favour of the assessee

and against the revenue.

In the result, appeal is dismissed.

Sd/-

JUDGE

Sd/-

JUDGE

RV

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter