1999 INSC 0171 SUPREME COURT OF INDIA Addl. Commissioner of Income Tax Vs. New Consolidated Gold Fields Ltd. (S.P.Bharucha and N.Santosh Hedge JJ.) 24.02.1999 ORDER The Text below is only a summarized version of the order pronounced As per Section 9(1)(i)(a) of the Income-tax Act, only that part of income of non-resident could be brought to tax, which was accrued by it from the business activities carried out in India.