V_'"'_3&NGfi;QREz
1
H'? THE HIGH E2fi?'§F..'I' QB' E§.%KE*i'.F:!K'fiF.fi; E«P:NE.?'1I.fiB.fi
i"}.3'4§.MEE3 TE-{ES TEE Elm': DRY SE' QIQTOEER, 3993
¥'E.E 3EH"£'
wag mmm*BE MR. JUSTICE H.sREEnHAR é§m;; 'R
mm
€33 HQm*BLE MR" JfiST1CE a.i;3fim§3As$3a$'~""
I?& We 319 mg zfioé
Bsrmamw '- M
1 was flflfifllfifiififlfifl fit :$c@mfiV$a$>_
m R BUILDING T *-*s .'-=V'
{K3
WEE zmwfififl E@Q§k1FFX§ER {TBS}
W&Rfl 16w3- V _' '.¥
5 aQEU:L§£w3"'
@fiflEfi5,RQflfi"«NM. .....
. APEELISQWS
'1p*'gEy73;i : M V saafiamaaa ~a5v.;
"* THE §%§TED xmsuaamcs $9., LTE.,
Eiviflfflwfii QFFEGE~l
"« F;B;§m.27&3
»_ _&m£1 mmasxmw Raga
*»_ EANQQLQRE 356 max
... EEESFQIWENT
'mm ETA :3 filed u:'$.26iI"§-A mf I.'E'.A.1'?25fEzN{§s'2%3G5, for the
<:é////W
fimamfimmant Egan 2088-2661, ytayi that this
Han'bia fiauxt may hm plgaaad ta:
ii fiwrmaiata thg aubatantial questiflna mf law
fitatafl tharain, ii} allww the appeai and Eat
asida the cxdar gagged by the ITAT EangalQrgW_
in IE&.mm.l?25fBNQ/Efififi, dated &.$.2GGTcQgfihfig~.
the urdexa af the Eypallate 59mmisaiQn§r"afidf# "
Enmmma Tax Officax, fiTD3};Wardf16£33M
Baagalara. *"~W% 'V4
Thia apgeal caming on f0:~héér§n§"th13'g
fiay, K snsnxaa nan; VJ.,' daliverad%.th3\,'
fmilmwimg:
The zwapomdanfi a_§§fi§fixgn§§_ Céfigfinyy,
wuxauamt ta £h$ §ka£d mafiejunda£ the M.V. act
has ymid Qdmp§ms$§iQfia£& the victim afi fiotar
vahiw1£"Ecmifi@n§Q The awazfi amwunt comaistad
_af't%é a®§%m$atimn anfi intarast liability.
'1"'1':'é{'j_:3:..*.%:z§<;:v"s;*3'..aj.z:a2':.$ car sac. 19£§zfF1.;:{3}€ix}
"._4m§mfiafi5Ht3 that Whfifl tha remgondant pays
"«;$fifi@fié5fi liahility mfira thfifl %s.5U,QGQf*¥ it
*, $h®ald afidflfit T85 hm am extent mi 10.3% Qf
"a »7tm@ intaraat u¢myanent* In dafault, the
xamymmdent bacmmaa liable ta gay the said
ammmmh tn the rsvenue ufa 2&1 mf the I.T. Act
with infiaxeat amfi yaaalty.
Q?
1&1
$3., The xewpranfimmi: failad ta deduct
raimiiz the TBS a.mm.:.:m'; tm the zavanue.
iasumfi m:v1.:.i.em ta than mE=:=pm:::»:3;ez1t, afits,t_V'_7sngq'Li_i;ff'
fmn.-uni that tha reapmnxient
msanfiatsa aafi Sea. lauiiajz . _.Hana9*,, :.1i1:et,'§':.+a§;i" "t:h£: "
mmawpazzy ta». tiapcaait th9"V"y:fi'£§S
in'te:z::aat an tbs T165 V' A V
4. The :::'.z.*;:, the
cmziar azsf they 'li';h&:; «§'5i§?'-éi'ExQ$at",.¥_..T.fT':£::ibunal in
ay}geaE at étiaév $i§;.s.t4&_*ii'a§é' 'iihe renatpcmdant
partiy 3._«:t»§-»."%é'v;."€_-- The dixeution ta
gag; intm:'u*.=.aV_35'?1':._ "tizfié is 391': aaide, the
reg': ;s;2s*.{:"_ i'.:E..*V122.AA '«':'3"t:it:'é:1': 15 canfirmed. The
"'_z~é-'~a§:§i?y'£e;£¥§: gaxmglttmzi undaz: the mcdm: ta
aTp:%,::;:::-_ mm: tha intezeat liability
far ev~=e:;.a:21V_v«;:.;::' F'tha aaaaasmarzt year. T3119 revenue
"* :}' A"--¢:£g*a§Ar;i.mv*.éd$1' by the mrdex am tha Tribunal in
°ri}&3;*_g':Lr:.é;: étlze interest haa filed the appeal. The
:rr; its
intearéefit .. (1%?
mmurt in Mittai Stag} Ltd. Vs. CIT, 2&9 ITR
?Q?.
?. Tn the Mittml Steel mafia, tha pra?i$§ E@5; x
Sam. 2%} was ands: cQm3idezati9n. ,T$§ a%id
pmavifim am@mwar5 lqvy mi y9fi§ltf'§fi_Efi§ T3$ _1
dadumtian ia amt affieated £Qr= any .fiaiiQ 3
xfiaawmu Hwwvar, aac. Efilflé} 13 an fiiatgnct
ynmvifiian ta lav? "aintarfist , far deiayed
rwmittanma. it im in fiheifirfimfiiééjwf revenua
that far haiatafi' §aymaht"_fif= tax flax any
xaaammabifi: dada&; th§*¢a5a&aaee ia liahla tfi
gay imtéraSt '»fit@*fihé"" rate af' 12% p.a.
Similagiyg f¢f"£@fufidag xevemne pays intareat
* t&".tfia Vfifiéesaae. Tharetara, the levy at
ifltexmatf mfg %3§l£1&3 mammmt at any rate be
" cana€ru%fl" $£A a. ganalty. In that visw, the
" Q"afintr% fihdig mf the txifiunal is set aaida.
"?h£"Qm%ati®n5 mi law ara amawaxad in favmur 0f
'"tme revenue.
$. It ia ygrtinent ta meta that most mf
tha Wfimtima in the Matar Vahicla aacident whm
gat cmmpenaatiwn belmmg Em pmwret atrata af
tha amaiaty. ?hay* may' mat incur any tax
liahifiztym ?hfi tribunai hflfi rightiy rfliractgfi
that the intareat paid abcmsa 3E£5.fiD,,Q{}Q,i-
be apiit and apxeafl wvex tha periad f:%fi th§f*
5.7.1
. . ” I
rfiata :;.n’%,::.-:a;r»a:a’I:: is sziirectmfi zm 1:;gpa.:’.¢«:;”‘1:v.~.:;:{Lj’f.;.,”‘
tag
paymamt. If aha apreafl Qvaxiwifi givém “im’%T
majmzi%y’ mf caaea; the xgagundént *$a§vw§gt
influx liability ta yay any TES., In the efiant,
tha rmaywndemt t$m1taT§EE am¢fint as dixemted
My Khfi Txibunalg thawx£v$mu§’ia’fi;faetwfi to
hmifi was $mfit@ §fiqu$@E_hy isauing nmtice to
tha §ar$&m5.wflm’h&Vé.£w¢givaa eampansatiun ta
find mat Eheir fix lfifibility an the intaraat
_raa%iW@d;~Ef i%_iB founfi that there is a tax
K liahi§ity:0n_t&fiv§éks%n csncerned, the ravenua
‘ahafihg ,dmmL§:t tha tax tram tha peraam
,;=’:::»_;w’e-5.5: 1:”n3;é;– ” .1:’afund t1:s.sr.-2 emwmxt t 0 the
$ea3mmdaatQx’$@ alamfi if thexe is na tax
_liabii1t§”-Eh tug ;p@r$@m. &fincaxned, the TES
y,@mll%mfi¢fi3 afiwuld ha xefundad ts the
V’;Qapm$flant, mf mmmrsa with intareat in Either
with tha abmrva czxbaarvaticana, the appeal
3. a a3; lawevfi ..
Sax.
— ………. …. W” WW 7 .
@3225 ‘V