Citation : 2022 Latest Caselaw 722 UK
Judgement Date : 11 March, 2022
IN THE HIGH COURT OF UTTARAKHAND
AT NAINITAL
SHRI JUSTICE S.K. MISHRA, A.C.J.
AND
SRI JUSTICE R.C. KHULBE, J.
ITA NO. 15 OF 2021
11TH MARCH, 2022 Between:
M/s MI Overseas Ltd. ..Appellant.
and
Assistant Director of Income Tax, International Taxation, Subhash Road, Dehradun, Uttarakhand. ...Respondents
Counsel for the appellant: Mr. Ajay Bohra, learned Senior Advocate, assisted by Mr. Chetan Joshi, learned counsel.
Counsel for the respondent: Mr. H.M. Bhatia, learned counsel.
Upon hearing the learned counsel, the Court made the following:
JUDGMENT : (per Sri Justice S.K. Mishra, A.C.J.)
Since Mr. H.M. Bhatia, learned counsel, is
appearing on behalf of the respondent and has
received the brief on its behalf, there is no
requirement to give him a formal notice to him.
2. The appeal is admitted to determine the
following substantial questions of law:-
(a) Whether on the facts and in the
circumstances of the case, the Tribunal erred in
law in not appreciating the true construction of
Section 44BB of the Act?
(b) Whether on the facts and in the
circumstances of the case, the Tribunal erred in
law in holding that receipts of Rs.
247,64,36,362/- earned by the appellant on
account of supply of goods were to be included
in calculating the aggregate amount referred to
in sub-section (2) of Section 44BB of the Act?
(c) Whether on the facts and in the
circumstances of the case, the Tribunal erred in
law in holding that contracts entered into by the
appellant were composite / indivisible contracts?
(d) Whether on the facts and in the
circumstances of the case, the Tribunal erred in
not holding taxation of income from supply of
goods in accordance with profit attribution report
/rules / principles under the normal provisions of
the Act and not under Section 44BB?
3. The learned counsel for the respondent
submits that at this stage we are not required to call
for the records of the Assessing Officer or the
Appellate Authority. However, the learned counsel for
the respondent submits that he may be given some
time to file convenience-sheet. Six weeks' time is
given to him to file the same.
4. Let this matter be listed after six weeks.
____________
(S.K. MISHRA), A.C.J.
____________ R.C. KHULBE, J.
Dt: 11.03.2022 Rathour
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!