High Court Karnataka High Court

Wipro Limited Infotech Group vs The State Of Karnataka on 12 May, 2009

Karnataka High Court
Wipro Limited Infotech Group vs The State Of Karnataka on 12 May, 2009
Author: Ram Mohan Swamy
iii THE mag 3&3??? 9? mmawam, 
mrrE:§ ~"§*§~§:i$ 'FE-EE 1223 my 35* 351$;    "
P",i'?.'£§$E'2'*ri''§::..,_ \     '
$32 §§§fi-'$1.3 §'m.Ji':s*:*:cE   .,
ram I»mrs§'BLE mg. J£?S:T§:«:C:E--.E;--»1§§AR;éLYA.'¥Avv éwmy

$'"1"V1§1?*v;'f;€-9;-3,4ii;1V.';Z9 Gfi'{¥3'::'§f§_;'j;;];
3%§s<':.C§:";~:,530.s:.§és::'s§0§  $';'iii?,?ée.i4;23e}9€§';m

Rfifivfiaifigg  Sf:  ~ "

Wipra Li3:{1i§";fi§' §i:;'£§.:}ta:§§1= (VJ%;fK":§§A,:i.E7._ V

E46, vigielaggiég E11d'}%;1's;f1*§;gz,3,a Area. _ 
Meiagaih, .:v§.;=+sr;rs:_} V '§74Z'€_p«zf$$<%:1:fi€i
By ,?=.i'.$;V"R.7€gi{3«'i3.&"5L{ Fixiaxxitre 1'*v'!.,a;rf:ager

313:3. C}Shz;1s§:1§(}hai"*%i} .   ?ET§'I'I@?§ER

{By Vasuéév éofilgany and Sriyzzfhs %2.%.PE~a:isi2,
'i?_;%",A.g§at:ti, E.Kir.a.;22«aa§ &§.a.§§aiama§é3 Aévecatesg

"   

§°3tE.'.§}Z"€S€'Ei31:€jfi§ by ifiepuiy Cifsmmissiermz'
Q3? €Zi:3::;m$:'C§a} "F::zxes(Re<:c3w::§7~ E}

 I191}-?s07i":;_ 1~  RES?£'}fiEQE§?I'§'

~0.e-$0»

 V.  '§'i3iS STRP is fisai umgsr ssczian 23(1) of ma KS? Ad,
WIQ57 agyzirisgt 'Kim jzzégment arifi Gzdezr fiaffié 1§;i:2e2i.Ti{§8

gfiamed in S'}"}%,E'~i'0.2é§jQé cm E1336: filf,' 5f the: Ka;r1:9£a;§§;~z

' VV '";%§pai§a'z::: '§'3*iE311§1al, Bafigaiom, éiigmmsmg fizgi apgeaaé 323%

Misc. civii 813éf{"}9 is fxitaci to stay fhé: Qptzratieri am'?
€§§€C'i§'EL§.€}31 of {ha wade? (ii. 19?. 12.29533 11::  1261;) f 36*

E  /re \°\.



'f'hi:3 petitian and fviiac. Civii coming Qn§._iE)f"éi.§:2f::L%s;re1€3::

this clay, RAM MGHAN REDI)Y, J. pasfieci tifi; f<:1;£¢m::ir:.g:*~--. _ 

The }C)€titiOI1€I' at  
incorporated "LII1Ci{'3I' {he   and 3
ragfitered deaiér  ii  inter aim, in tha
mantxfactmvsz and   harciware anzi
suftware,  la  "c--:*<§éer stipuiatizag "afi
§f1C111SiV€: "fl   in reiation :0 the
pr0a1TT'1v.%1ctg«A €"i1,:ri1':g £;E"'1t:+ aSS€S$II3.€I1t jffifii'
2OG1»<§2«,% xL?17;€V3;°;(::a§é.AV.'.1;*:t:*s¥f:{j,%:'é%s were wiséd using wf§}?'H1iX

A§x_§%§)i1r2i§11g  "S§§*SI:e1::r1'* ziaveioped by Sy":11iX India

 '~':Z§rg9 i1'é::i{;{:i~-Limited, Iihmxgh iIlC(i3I'}'3QI'S1.i€Ci a pariicxfiar

 .c£$£ie  the tax at the applicabie rate, aftar

ap§._f "v_{Z'§i:e:Viiir§e':'cia1 V

'1'axes{'i'rar1si1;ioI1«£), V§fs9:'6:j,-""§:n§ig--;-  As§c3séir1gA §£3ut}10:"§3;}-?
issueci a penalty :"1ot:i';§é%&' pointirag cut
that the  géfifiéany {31:}i}€Ci€{i
2es.4,2o,"7?;<9':é};. ih§e':--.:;:is§§§j':1é:%$§"3--towards 'f..Sectiarz 18 <:::f 2:316 Karnataka Sajfis Tax

Aét,.1_4:'}.§r5v?.'§:f§;«;*?:Sher: "K.S.T. Act, 2195?") was liabla far

 "-.-e._ ;36nait};?  hence 31$ Assesfiing Authority imzokaté

   *:;é*:;a;;.:i§:1 9(2) of the ifientmi S8363 Tax Act, 1956 {far short

.*:.%::.T$.r:'. Act, ;29.{)U Eh-3 excess  - 'i"?i£s;€f:}_I4'::*i::;;';

when Carried in appeai 1"€giiSEfi'i'fi(Z§ £?iS'{§STf}§§?:.[ v

{)6 befare the giaint {3ommissi o'1:*.s;.§:r of C@?n1n_1erciE3l Taxes,
E§y's0;"e i;'3iv§.si0:"1, §»fi§i§€:*F§'ri,_fi;aS2.j_<iviS§1;fi3'.€2§%€:::?i by oréer dateci

28.1.2005

A11I1e?mre–:’T’I§”‘. . {he said ardar,

$5’ bafore {I16

Jeiiitiolzsr .. i’3I’e§¥3’i”1′”€€i ‘V

KaI’I18;f£§(a “i7::fii’i3’:;21..a1 at Bazigaiore, zflrficiz ‘figfléill
::2u%}*beCAi”‘é%vii”31 261 / 66 was diS1’I1iSS{3{i

by a;{:c;:11.1”:2<§.V§1 V-._r}c11e1:* tiéxtéfii 19.12.2868, irzzpugzed i’1€1’e:E.;;3..

V “E:’§<~::.:iCe_, ""€.§fiS' 'pagtitism.

:;_ _ :’37j3’fié pet,i:i.<;2ne;" has raises} {he foiiawing

._3u Ezsiaritiai questian 0f1aw:–

“‘%§iE”:é:t§161* an ‘aha facts anczi iiifidfii” the
€:ii”iL’}.1I’E18i31″}£Si€S of she ca-$6 €316
.E{a}:’:1ai:a£{a zfippeiéata ‘}”riE>u:1ai wag Z”ig,3′:’€.
in fioldizig that the 16?}? 0%” p&I1a1ii§:’

2231:1521′ Saciisn 9%} sf the £33′? £03 I’Ei.’»Zi{3z at/R

with Séctiézzz 18;: er the KS?!’ Act 33% ‘

has ‘$16 fixssesging ;%z;1’€}”z0:”itj-5%’ V’
{fi{)1″1fiE’II1{i(§ by me
Authority is corre*’4___. V ‘v .

4. ‘ii’her€: is fig 2 9f
$e<:i":i0n E? cf {he .4 ¢n1p0w§:*s the
auiiaority to iggpzjse ' whiia Section
38251 of :'iv9$?' for penaizy féilti'
<::£ie<:E:i2:«11-V Sectiori E8, which
n1az1d§§Li¢s" shaii :10: cofiect. 3:1};

amaamt E:§,%”-4§*;a};?V of fiapéz ‘~g.>:i a 13:6 0:’ rates exsefidéglg tbs

1″at£%{‘}3r;{j?a:a=;s at éL¥%:i:;t,%: he is Eiabie {:13 pay tax Uilfiifii’ {fie

“=V A{é§; ‘%Vs¢¢:1¢:’; fiésma 3:’ ma }.~<L.S,"£'.A{:§;, 2%? makes it

3_Ei}'?;I;;£€§8LI3?:ljkt. that Wham am}; aznozsam. is saécuiazed

'fby-' wa§;Qi':T tax, or purporting is be by way of tax from

"':V'§s&r$5}é}:1 by any deaiar in cozztraventioa af Saeiiorz 18,

K vzf.1i1eih€:* }<:nowi:1g1y mi not, 3113?: dfiakiif Shel}, pa}-1* {ha

entire amaurxt $9 Caiiecteé, t0 the aggesfiing aufhorétjg'

Wifhifl Ewamigf d&3:$ afmr the cfiage Qf {he mazitb in 13;§'3;i::§'1

M

such ammmt was coiiected, I}{)tW"itFiSf,€II1&iI"1g

dealer is not liable 'to pay such amount .

{H11}? .3 part ofii; is due from him astax Lr_::?;d€:”–§’._’1_*.€%”;¢%(::t,.

:3. In {has facts iaiu Vfgaiicedff,S§,i§J1°a,’: i*;i2éV

question far Cfiiisidfifaiififl isfi» »

“Whei:heI’ 1u:h?eT C’:9′:13 missione1”

{asf C(:=mme:1fr:’ia1 j “rax¢s{*?m:;s1t:on–1},

%f’iIij,~«”SV¢::’e %;~1g=m izfifriposing penalty
01:: ‘{i1é:”;§ttI:itir;i1«s::9″‘i?;§I” having sbown E1116
a3f:1£::,1I1i.’–z3f”‘3g’:«i*; fig ‘Tax in its remi*;:1s’.»*”

Léfififiuéatadiy, §E3S5.?'{)Z{i§’1§ Subsmtien {:2} if

–the C.S.’T. Act, 1956, ‘aha panalty G?

:2’s.<§;'?9?':'éi:%_.:3@ représailts 13% at' 225.9-"?,9:,:32<:~2.e’:;%:iar1e:: “Fha p€i§’ai0:2$:*’§ case is ma’:

$16 §*€i{11’ifiS filed; deésiaréng R$.4,2{§,?”?,954.{}(I2 being «<35§z"e

CS'? was a Zmnaféde miaake (£113 EC: 8 fauit ii": antwiszg

éhe mafia in the S§;:ni:2; Acmuntélig System

a 13138. of fiiing a return _¢0iié%t}’ E5 c:;Qn’side1F aé to :¥f1et.:1er Elie dr::<:ia1'aii0r: Qf

, was ma¢¢«*w:m maiaficie and Lzxzreasenahie
»i3?:ie}::ti(;r;S.v.$'t-. is I"1%§};6S$ {Q state £113? the petiéianer

""1:*,aV.*:"..s.'-3'.:;%;=;gVV"§";:'i5'§:».-<1 mmm riieciarirzg E316 311101211: sf {EST

CGE.€'Ct€§ . 4%? {ha mntexition advaneed £113: me

u was; an 8_CC{}1iZ);i af an ermr in fmdirag {E16

"pf&r.t%r:1;ia;* safia in the accmzrztirzg ssysifim, wag gm

aiigzzabie C0z:tenti:T %§m’s*:):}sm§
STEEL I.Iffi’TEB ,_ST2§ §.$ “‘€kR¥SSA j’1970(.2s;

STC 211; am ibflQ vg%%dVV f§3£<1'MIf;;'§«.2'fIvf '~' ;~.m;aKE:'r1:~$<;;RE: z%§\'=£'}

{)'I'}§E§€1S..V_{§5;:E€ f:<:;a1A%k::{:;-%;ax ;j4%:;:;;.

” %ia§?ifig—-:*:;~:ia:niz1eci €316 ardarra 6}” {E35 fixsgessizzg

Ea? :é;is a3 the fippefiaite fiuihezfitifis, we are of

ti}? Eé0z2s§é:é.1j:=:’3d o§i:1§a:’:: :35: iiififfi is faiiure :0 Z’iitCGF:i§ 2;

<._fi1:di1':*g 31:3 is wfzether ifxe igzcairestraass sf the 1"€*:':1m1} as

V"-"_:;§.ai14:i'ed 31:}; £316 gsiitiener wag éufi ti; wag: af $9.335': an the

33511': mi' Eta €1:1§§.<:23,re€ and that thsre was :20 Ieasgnabié

V' $§{p§aZ{}£ii§€}IE ibrihcazning fmxn €316 assessea far gash

waiit of cam arm Eizsrefare? ii: {zsuid £35 iilferréii that. the

9

J

:*et.w:*z1:«; {fled is 2:1 deiiberate feaise §j<3t.fpii':1$,–wA.:" _'"I"}:1€e'

auéheriiies haasizig fajiéfi ta Ifilinid .,gé}

::oI1{.t3r:tion, it carmot but bf: $ai.{ié§;.?1gt= the :1-f';:§:«::": L.

15sSSf3SSiHgf Au€:i10§';i'€jjg finn6%ii1§f€4"A" ' féhév; opsiers
impugne-:i of 4. A;_;'f;e_§.1§3;'te_V__V._ "s'§,L1thori'§ies are
1H1sus'tainabie. in E136… C§j':311ii1$i;a:t§'t;:€S;V'-'i.jt2ia question (sf

iaw as raisfici p¢:5;iti&)_fi'is S'i§éz*t3'é accorciiiagiy.

9.» “”” =E.z§{‘1:hé’:31:i’%:s::£.§;;—Ehéixetizien is aiiowed. “}”‘E”2e

‘ ardar é ‘:«,:té3z:E’_ ;:Ef:Qi€}’;»;2f}(3_§’§’T’–. ,§Lg’nT1€X1.11’€–“‘:%f; Q?” me £’}@pu§;§;

(j:Qn1mi3sioI1:i3′ * V<2;i:"._ 7-;<'_;?:§:i1n1arciai 'i'a§ges.{'i'z*emsii§0r2~E},

{.11-I'<i::':V'i"':;"§a°'%";€d 28.1,2{}{'}6 Am1€:x::re~"5B" eff €316:

<":i1',§?1"'~{3€.;':it:;i::§iA&:.$ie;:::e:* Gf Ganzmerciai Targes, Mysore aria

Efié' §':'*{£e1f {;i§é?;§gr:<:fi 19. 1292888 af {E13 §{a.:cr1at3}§a Apggeéiaize

'<.«4._"'?:"é[b':zI:a?; 1-15:1 S'E2%,No,26{}/€36 are: 55% aside. The

"g:i':*c:<::::5€}i§:2g is re111;Zited :9 the Deputy' Samnaissiafifir sf

.C<}g_f;:m€:t:ia£ 'E'axesfE"ra.msitio1'1~i), Edfiffififé, far

~ .. '::<3§2sid¢1'3'i:ir1 aiifresh and :0 pass <§1*de:r==s £2": ms Eight if

the afczrresaié o§Gs$fva%ti0:1s arm {E16 ciec:i22rai:i::z'1 af' iaw by

M

the zapex Gouri, supra, aftar axtszriciizzg» .'}I'"§?i.@ii_'t.f":éi€

opportnsxiity Qfhfiarizig $0 the petitiener, V

12:}. “1””};”:€ GOVf3I’31.I17§1f3I’1’£ 3%dvi:%_éa€e ta_ 1*iE,;6,m§i1<:%j:.<nQf'

gzpgjearazzce w':ii:i"1i:"2 four W::+_¢5§{.s.

11. Misc. V3313-gfiiiczitjon is rejectad as

Eiiillfiifffi” $3 (