Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Wipro Enterprises Private Limited vs The Deputy Commissioner Of Income Tax
2024 Latest Caselaw 3471 Kant

Citation : 2024 Latest Caselaw 3471 Kant
Judgement Date : 6 February, 2024

Karnataka High Court

M/S Wipro Enterprises Private Limited vs The Deputy Commissioner Of Income Tax on 6 February, 2024

Author: S.R.Krishna Kumar

Bench: S.R.Krishna Kumar

                                         -1-
                                                      NC: 2024:KHC:5334
                                                  WP No. 55462 of 2018




                  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                     DATED THIS THE 6TH DAY OF FEBRUARY, 2024

                                      BEFORE
                    THE HON'BLE MR JUSTICE S.R.KRISHNA KUMAR
                        WRIT PETITION NO. 55462 OF 2018 (T-IT)
             BETWEEN:

                  M/S WIPRO ENTERPRISES PRIVATE LIMITED
                  REP BY ITS MANAGER TAXATION
                  SRI ARUN CHOUDHURY
                  AGED ABOUT 31 YEARS
                  SON OF SRI ASHOK KUMAR CHOUDHURY
                  5TH FLOOR, NO.88 S B TOWERS
                  M G ROAD, BENGALURU - 560 001
                                                             ...PETITIONER
             (BY SRI. M LAVA, ANNAMALAI S & SRI.M.LAVA., ADVOCATES)

             AND:

             1.   THE DEPUTY COMMISSIONER OF INCOME TAX
                  TRANSFER PRICING 2(2)(1)
                  BMTC BUILDING, 80 FEET ROAD
                  KORAMANGALA
                  BENGALURU - 560 095
Digitally
signed by
VANDANA S    2.   THE JOINT COMMISSIONER OF INCOME TAX
Location:         SPECIAL RANGE -7, BMTC BUILDING
HIGH COURT        80 FEET ROAD KORAMANGALA
OF
KARNATAKA         BENGALURU - 560 095
                                                           ...RESPONDENTS
             (BY SRI. Y.V.RAVIRAJ & SRI.M DILIP., ADVOCATES)

                   THIS WP IS FILED UNDER ARTICLES 226 & 227 OF THE
             CONSTITUTION OF INDIA PRAYING TO QUASH THE ORDER
             PASSED BY THE R-1 UNDER SEC. 92 CA OF THE INCOME-TAX ACT,
             1961 DATED 31.10.2018 FOR THE ASSESSMENT YEAR 2015-16 VIDE
             ANNEX-A AND ETC.,

                 THIS PETITION, COMING ON FOR ORDERS, THIS DAY, THE
             COURT MADE THE FOLLOWING:
                                  -2-
                                                 NC: 2024:KHC:5334
                                            WP No. 55462 of 2018




                               ORDER

In this petition, petitioner is aggrieved by the impugned order

passed by the respondent No.1 (Transfer Pricing Officer) - TPO

under Section 92 CA of the Income Tax Act, 1961 dated 31.10.2018

and for other reliefs:

"a) Issue a writ of Certiorari and direction in the nature of a writ of certiorari quashing the order passed by the Respondent No.1 under section 92 CA of the Income Tax Act, 1961 dated 31.10.2018 for the assessment year 2015-16 herein marked as Annexure - A.

b) Declare that order in Annexure - A is barred by limitation, in violation of principles of natural justice, without jurisdiction and an erroneous order.

c) And pass such other orders as this Hon'ble Court deems fit and proper in the interest of justice and equity."

2. Heard learned counsel for the petitioner and learned

counsel for the respondents and perused the material on record.

3. In addition to reiterating the various contentions urged in

the memorandum of petition and referring to the material on record,

learned counsel for the petitioner submits that the respondent No.1

- TPO committed an error in passing the impugned order without

NC: 2024:KHC:5334

considering or appreciating the relevant statutory provisions as well

as the judgment of various High Courts as stated below:

1. Commissioner of Income Tax-3 vs M/s. Thyssen Krupp Industries India Pvt. Ltd., 381 IR 413

2. Commissioner of Income Tax vs Tara Jewels Exports Pvt. Ltd.

Order dated 05.10.2025 in ITA No.1814/2013 (HC-Bombay)

3. Commissioner of Income Tax vs Keihin Panalfa Ltd. 381 ITR 407 (Delhi)

4. CIT vs Petro Araldite Pvt Ltd., (Bombay) Order dated 24.11.2015.

5. CIT vs Hindustan Uniliever Ltd., 394 ITR 73 (Bombay)

6. CIT vs ALSTOM Projects India Ltd., 394 ITR 141 (Bombay)

7. CIT vs Phoenix Mecano (India) Pvt. Ltd., (2019) 414 ITR 704 (Bombay)

8. CIT-I vs Hindustan Unilever Ltd., SLP(C) No.(s) 22381/2017 Order dated 29.10.2018 (SC)

9. CIT vs Phoenix Mecano (India) Pvt. Ltd., SLP (civil) Diary No.2234/2018 Order dated 05.02.2018 (SC).

4. It is submitted that non consideration of the relevant

statutory provisions as well as the law laid down by the various High

Courts which have been confirmed by the Apex Court would vitiate

NC: 2024:KHC:5334

the impugned order which deserves to be set aside and the matter

be remitted back to the respondent No.1 - TPO for reconsideration

afresh in accordance with law.

5. Per contra, learned counsel for respondents would submit

that there is no merit in the petition and same is liable to be

dismissed. It is submitted that if sufficient opportunities were

granted to the petitioner who did not produce the aforesaid

judgments and as such they are not entitled to any indulgence in

the present petition.

6. I have given my anxious consideration to the rival

submissions and perused the material on record.

7. As rightly contended by the learned counsel for the

petitioner, the aforesaid judgments relied upon the petitioner which

were rendered prior to the impugned order have not been

considered by the respondent No.1 - TPO before passing the

impugned order which also does not take into account the relevant

statutory provisions before passing the impugned order. Under

these circumstances, without expressing any opinion on the

merit/demerits of the rival contentions and in order to enable the

first respondent - TPO to pass fresh orders after consideration of

NC: 2024:KHC:5334

the relevant statutory provisions and the judgments of various High

Courts referred to supra, I deem it just and appropriate to set aside

the impugned order and remit the matter back to the first

respondent for reconsideration afresh in accordance with law.

8. In the result, I pass the following:

ORDER

(i) Petitioner is hereby allowed.

(ii) Impugned order dated 31.10.2018 passed by the

respondent No.1 (Transfer Pricing Officer) - TPO under Section

92CA of the Income Tax Act, 1961, is hereby set aside.

(iii) Matter is remitted back to the respondent No.1 - TPO

for reconsideration afresh bearing in mind the aforesaid judgments

and the relevant statutory provisions, in this regard.

(iv) All rival contentions on all aspects of the matter are

kept open and no opinion is expressed on the same.

(v) Liberty is reserved in favour of the petitioner to submit

additional pleadings, documents, case law before the first

NC: 2024:KHC:5334

respondent who shall consider the same and proceed further, in

accordance with law.

(vi) It is made clear that the respondent shall provide

sufficient and reasonable opportunity to the petitioner and hear him

and proceed further in the matter.

Sd/-

JUDGE DHA

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter